High Court Karnataka High Court

K A Jayamurthy S/O Late Amruthaiah vs Shashikala on 14 October, 2008

Karnataka High Court
K A Jayamurthy S/O Late Amruthaiah vs Shashikala on 14 October, 2008
Author: N.Ananda


__ Ageci’,:a_ii.fbAf2u*€. 30 V
atvfiéaanéfi, maxi

$3 TEE EEGH CGURT OF KA.%£LTM§A AT BANGALCRE

mmm ms mm xtym my 92:’ GCTQEER %

BEFORE

‘mm H:;:m*BLE J
% & 59.3939;

Agfl: akauzfiflyaam     '  
R}'::s..I'ic:.$9,   ' 

Javmhaé  _  '

Bmalore-+33-k          ---fippeflart
 

i H E    %  %  

  
  ' mfimpondert

   :32'  ¢r¢E>%api may, -ii?-J

r ‘ A Mfiifi am ufQ.43 Ruia Hr) CFC aga?mt the

A _ Tamm 3G.7’.2(XIJ8 paused cm. IA No.1 in.

‘~QaSg.§s3¢.i2;5-4«89f2C1% an the E: of N fidtfl. fiity Civil &

‘ _f ‘Scaaicns Judgaes, Mayo Hall Uxxit, . dismissing
_ “LA 1%} 11fC3.39R11}3a1 Se 2 CFC far ‘III.

fifi appeal minim on fir admnlaion this day, the
Cauri daiixzemd the ft-Ibwing:

JUEGMEHT

“‘§mugl1 ma manner ‘as listed for adw-iox_1_A,–,* :”15V’,;’. ‘: ~
mam far am: agapmx with zzzanman % A
far mrmm’ . V ‘V ‘ Z

agpenant gas the pmxnazifi the
He hafi am am a.ppfiaati;;§i«. fog?
” :1. The samgwas 1% court.

zm-mm, was    L 
3% 1    Carunscl for
appeJ% 'V§*;.&  hm    " 1;}-3;-augh the ixnpugxed
<:re:ie:'._. _ 'L AA  
V.      be scam from plus-.adj@ and dxzeunwnizs

‘ ::fi;p}am,’ scmaduke pmperty is d1sac:’e’ pant.

mxa 5 at pla1r1′ t, it ia mm that plaintifl’ and

fam1E§’ *’ mrsembczts. am r&1clm’ ‘ in suit schadule

VA which wmfld imply that suit schedule property

IIGH COURT OF KARNATAKA HIGH OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COUR? OF KARNATAKA HIGH COURT OF KARNATAKA HIGH C

W

\ (QWWAL ,

mun yuan: vr nnnwnlnfin HIGH OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH C

is a hxzruw promty. Wmw, Em. plajnt schadu1e,.T*suit
daaavattmxta-‘me.

3». It Ea 2% mane of    V V

prewar bckngesfi ts: «um -J

1,1o.w9?, Emvhg   
Smt.&z     Itfia the

case as” plainfifi that –.’.Swamy had
ezxacatmi 3. W13. and the said
wfi was 2&4. ,
Smt.Anna%
Krupa scald suit schedule

has mnmaed that she had

% gm pzmrcy mm» a pegmmw sale daaed
Khatha Wm mde $131 the mm: «of defendant

% A she ma amzmed aanxztizzned plan and gut

ugs cstmstmntinn. Whm mmfiuctaian (mm 1:0 Ijntel

N (£;xL%¢,W._[€%.

IGH COURTOF KARNATAKA OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH C

level, p%ai11t:;ifi’cs.m and stopped the ca::mm’uction. Thus
pEa1n’ ‘ uifihm suppreauedthefadm. ‘4 O

2% ‘Tke ixaarrmd trial judge.,~~ann¢

pfimaéms and éecumcenm has
wmimyefitlj-* ma mm-m;n§~%iLmggjO% }.’6A.V1.F’:”_|.g. of O O

suit pmpwty. In “it ii; stated
that y3$in?:;ifl’ and ass residing in
mt szrzhaflufig infirm that
mix mhm§V1fe” pmpeny whereas, in
U113 as a vacant;

gm. of pmfi namely
JAmgng,rL at 1 acre 5 glzntaa at

E:-$:é(rmI¥’f’~’.”’59éfV xacharakanahaxs, There is an
ta shame that the said J.Antony

Eand cc%’m:d and fiarfi a layout.

V’ -‘f:\_:*.V,,A’3’t}1e hamuwt made hr J.Antz:.my Swamy in

_ Iais daugmm am the mam mama in p &
§@§3=+,r2m4 da mt puma fact: establish that
was put in paaaaasion an& of suit asclcmdule

P5.ajn_tm’ claims to have purchased suit

Q

tun uuunl ur cu-umanlnlxn I’1li.;l”} t..t..A)§..’i_£E Ur KAKNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH C1

svhedaéle pmperty uxzdexr a rwtered saiee dazed

mamas and the suit was am an
absaemzaa #3:” am? dacL1mm’1tary cvidamce to.’
mtahihh §3§&iz1%fi’a paaaeasion of V ‘iv ‘;.a PH 5

zimpozsaihla ta awe;-.pt thc mmmtmn 6f V.

in passmaimi of suit ether
ham, déaczlmams by. would
Wm mag matzufish scheduh

pramw.

S; _ fr:§f£L§1aeBant wculd aubxrlit
that he d,’m,m;ed 3, maintain

sfiahzagcgais 6:” “ém-isuz: wntmvexsy between.

resolved in the mums of trial:

to accept. From the plaint

: not pcassible ta $2.311: as tn whether
‘ ajaguzitz pmperty ‘3 a house property or vacant
H 4 V. V’ has put up comtruction up in the lintel
zxaemmm mm upon 1:35.? the plaizltifi do mt
fiaflie sastabfitsh that title 32′ posamfin of the

W WMFA.

wzndm’:& 9%’ plainfii

1

IGH COURT OF KARNATAKA HSGH OF KARNATAKA HEGI-E COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH C

1%

R Ia than ckmzmww, I ck; mt

yaumis ta ?I:::I:m*§m>& with the order. ”

aweafi is. at the stage: «of admissian, ‘ I
I: is made 01%!’ that

ardzcr 311% not ha oomidm’ad*a§

nnflmmmfidflmmauw.

V, ‘
3’1:-clge