IE" THE HIGH COURT OF Kfififlflfffifih AT EAHQLLORE
mama TEILE 31-t my or 00103312 2wa{*"j. %
BEFORE
'rm HOIPBLE Ak 7
. 'sfenimbauhappa sf
Aged ahagxt ygaaragf "
as
*
. :3
&b°”*»i%*1TA¥¢m» A
$?am1umm village,
Easaba hobli’, Baxgarpet taluk,
Efigfaij dia’£*1’i’&t._+ff..’~56611*!~. …APP’ELLANl’S
29I¥3:niyappa if!!! law Ragpm,
Aged about 55 years,
” ” ‘T at Vatrakuma vi11ag¢,
” hohli, Emma:-pet taluk,
Kola: district — 563114.
5 !vI.\e’¢..:::lm’t:mhappa sic lapse Muniyappa,
._ – ,.-. _. ..n…..-“nun rltvrl gwyxl OF KARNATAKA HiGH COUR? OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNA1″
Rim. Bymm
Kaaaba laobli, Bammt taluk,
Efisralar flistict — 563114. …RESPC)NDEi’TS
11$ R.S.A. is filed under Sectinn 100 fat’ the
C.P.C’.. awinet the judi and
i2.{‘B6.|I38 passed ’31 R.$.§o.50}83 on
cm: ..:m1msr.1:m), KGF, partly
pas-sefi Em G.S.No.34’.2;’99 on
..rudgeiar.m.KGF. * ‘ *
‘m 12..s.A. aagméiéntmé day, the
Court daliwmd the 2 ”
mm mi: filed by thcm for
i11j1mcm ‘ item 11:23.1 and 2 was
‘icm.;«e+zf.vappcBate Court ailowad their
so as as grant of injnmctinn as
of tin suit pnopemy in eom’ned.
~ the inwar appellam mutt ‘ to
V _» ‘ rehef’ in rmpetrt taf its.-rm’ no.2 cf the: suit
flfi apfil has been préared.
. ……. ……….. .. ….1….n.nm-. -nwnc ysggns vr numvnunm-u mun uuum Ur KAKNATAKA HIGH COURT OF KARNATAKA HEGH COURT OF KARNATAKA HIGH
%
w’
.. ‘u.
..n…………… 1-nun 9,.-pun or KARNATAKA men count or KARNATAKA men com: or KARNATAKA HIGH couar or KARNATA
2,: I have heard Sri.M.8mvI-xprakaeh, 1.3;:-3:143:21
Caumeifortlueappellanin. V ‘»
33 Th’: appeal is being disposed
aamias-gm amen” in the light
Q.’ The aubmiaaficn qf for the
appellants is that ought fix:
have. as regards
judmnt of this
Cazzyfit KAR 159:}: auhmissiasn
mm is as provision to mint
% ahm flan made batman 1.2.1953 &
aka rzeaihrread to the pmoeedztm ef the
AA Comm”naianer, Knlar am -‘£11.04 [Ex.P1J,”‘:3
Ccxouxaml argued that the lawns’ appdlate
fmaiertwaa nntjusti£&ir1dec]iz1ir1gmgran1tJ:;mrelie£
in rwpact. af suit item no.2 as wail.
3??’
$.Ih:amhca.1~dthcaboveauhmasi¢ma__11<1on
gaimg thmugh the judgmmres of the Cmarm
zwtécafi that ac) fir aa suit item No.2 in
zmrie by the appeflantafm 2 *
Nc:.2 wax sold 15: the appellantfl .
firat I-sea-pxandm under
2c:.s.1.19vs and in turn
we the suit -pf the second
rwpmadeng VV ” lowest appellate
Calm; tr.-‘a11sac’&ns and the
thexmclvea in this
” in wapect cf itm No.2 also
atgwxd of the Ernst reupondmt
A aééiimfiéumt Z sale: Izranaactian. ‘I’hm:.f¢:t’¢,
above submhsinn and tin evidemca of
.’ lseww appellaee Court dawlinucl to mat
an of mm mg of the suit achsedzle
wh:k&1qi;£¥aased an tha p1ead1n@’ adma’ inns
w nun»–x nu-Val-‘rum: no: ua-na\uIr-III-n\rI I’lI\:I’r’P \Jl’ [‘\.I”\I\I’I’|Ef\|\l’\ rliufl WU”. Ur
Ez
‘ I’
.. ..’…,……-. nuun gs.-ya: or KARNATAKA HIGH count out KARNATAKA me:-n count or KARNATAKA HIGH counr OF KARNAT
far 33 gm submmim afthe learnad Ceunsel fgasr the
ayllanm that the mic dead itself ‘3 not
of thc pmviaions aentazma in %
warms Abaléfian Act, 1961 ‘
bmacsh rum at my; Court %
19’§é EAR £5? 7:
hast; am: rezfierxxedv nf ‘iii
awerved at paga ‘T’ ¥:”fJi?_t’a» the appaliants
haw mi of the sale: dead
but the e§iii’f”$iA:§?x§;1)?:fi§r..pe1’m:. The ma’
«M-%,
Ca3.3f2’EJ&2&Q suit: cf the: appellanm
the fiilure cm the
er tn hm am the suit witlrmin
A ‘ ‘ majority.
wmm in mspect af item Haj! is with the
med on the we deeds. The said
finding thmfefom dam not require any
As far as the of the maie deed in
faumzr 91′ that first rwpomant is oomemcd, the suit is
n;:z?”§ai:’:ha}}eng;ingthea»aid saiedaad, butinviewof
%/
_ J’