High Court Karnataka High Court

Kallamma vs Jayappa S/O Dharanappa Dead By Lrs on 30 May, 2011

Karnataka High Court
Kallamma vs Jayappa S/O Dharanappa Dead By Lrs on 30 May, 2011
Author: H N Das


{here 3 grief eartiiéen is C{}§’iZ’3i’§;’ te {he e\?ic§enee.:”e-“e~ V
can reeeré’? ‘
e. Whether {he iewer Appefieie Ceu;:::….e__:;gh:’i:§ e

heidieg ihaz the suit: is barred by 1i:§’:f_:ie=:.:a%;%;c>rf;?v

S. I heard arguments on beih the gyeruseifihle
0:2 [zrs.fig”‘ ‘::e’swg§}ie”e ” ~ .. V

9. The relaiionship between The defence
taken by the defendaeef :g{e2;e Vthe joint family of
piainiiffs and d€f6fli”ie¢n§§; 4 acres; 18 games in
survey No. In seupport of this
contention the any decumemary evidence.

D.W.1 in there was no partition between the
et«Ve£i§?«vp0ini of time, The firs£ App-eflate Ceurt

wiihee-£ eensiiiefieg’ ¥:f1e_§.3r21I evidence on record committed ax; errer in

V ‘f1Ve§r§ing the€.__theV_eiefei§dee:s have p1*eVed the earlier pariitiee.

” 1%: Tee piainiiffs have produced E:::.?. 14 ~ the extract of fem} Ne.

Z %eee:*€1 ef Iégiéisg S§€{‘:§f}’i§’1§ {fie sale ef agree}; Ne. 7,53 Lifiéfif Ewe

NW

Ehz: n{i<:::+ of me: Fizxal decree: Court 2111:? in that f3\'€l'1l the final ii_a:'é':*é3z;¥.V'Cij§u%¥;..

£0 c0nsi=:i€r the seams: and modify {he }'}I'{3llmil"1:ii'*}f elzacnze in .:~::;:=;',<)_i':;i;m'c.;§ will?

law.

13. For the masznns stated above, thlé”L;::V;:’)”;>«:21l h::{f¢’l>§,r llhe
judgment and dc<:rc:€ clzmzd (l}9.()3'g2{:l§)4 by
Civil Judge {Senior Divisign} H21rill2l:"al The judgment
and decree datied l9.()%l".l§"£)§'i1i by the Civil

Judge (luniar Di'v'isi£511) 1"fig:SE.{}v§f€i;l im file.
. …. H "<:;.._ — ll . V' l' E V '

LRS/3 10520 3:2'. "