High Court Karnataka High Court

Kamala Akkasalthi vs Chandrayya Achari on 27 January, 2009

Karnataka High Court
Kamala Akkasalthi vs Chandrayya Achari on 27 January, 2009
Author: H N Das
 TBLE PBGH COLERT QF KARNATAKA AT BANGALORE
DATBII) mrs '£"HIZ 27"' 0:: ;Azx1;A§.Y, 2009

BEFORE

THE HONBLE MR, JUSTICE H.N. Naamxiomm 1353 V  "' 

R,S.A. No. 1335:2905'  .

BETWEEN :

9

Sznt. KAMALA AKKASALTEE
mo. SHESHAGIRI AKKASALI  

AGED ABOUT 53 YEARS " «-

REC. GUJMDI VILLAGE __

KIENDAPURTALUK V     '  "
Uf.}{§PIEIST.~576lG1,.     

{BY Sri.  V  3."

AND:  ....    

Sri. CHANDRAYYF} Ammx .  
44YEARS  -   »-- 
szo. smsnu ACHARI'  

RID. uPPn~;:'AI<z;::3RE V'LLLAGE

  " ' ..... ..
 DIST -3  13.1. .. . RESPONDENT

(Bx? ViT’;;£YA}ér:.;ég.KiAsIL ADV.)

~ ~ ms RSA IS FILED UNDER SECTION 190 01? CPC AGAINST

.1 AND DEGREE DATEE 13.02.2006 PASSED IN
R;.A.”2\éc._»_165i1999 ON rem FEE OF ‘lf’I~:{E CIVIL JUDGE {SR.DN.),
2:£;}z9′;.-:.:>L*1’a., DIS-Evfififizfli} THE AP§’EAL AN’£.L’ coz~:’.!§=…z:¢m~:G
m::; JU3.X.iMJ:£N’1’AN}.) unuxhn i)A’1′.l:;J,J 29.21.2997 rAs:sr;;.> m 0.5.

N’0.x 2831982 ON THE FEE OF PRL. C} (JR. DN.) & IMFC. CIVII,

A gvjggg rm nu \ I/”T “sun ADL1RJa’_

‘JLL-All ‘3-I} J.\K.r’LVJ_v’J. I-«I.

THIS RSA C0§\rm~IG ON FOR IEARING THIS DAY, TIE

COURT DELIVERED T1133”. FOLLOWHQG;

gL\~**

The defendants entered appearatzce before the Trial Court and filed written

statement inter aiia contending that by spending huge sum of money:
Rs.20,000r’– they have constructed the heusc, dug a well and ”

the irees. On the basis of pleadings, the ma: Cour: fi~aned.%t;;é’–f§uoLm7:g 1% ‘ ‘

six muss.

gf mg; suits

Whether the plaintiff pravrm -tl__1uat ht’? 3:; lawful;
and enjoyment of the “as ‘€16 of
Whether mg plaintiff of the
Will he ha; ac: §1a:rga%T:t’2

he has given the

of the defendant for his
fiaséessim of the same?

th¢v’p1aifi£iufl’ prerves his lawful possession

has been obstructed and hitesfered by

. . . . . ..

‘~
‘ defemiants prev: that they acquntd’ the suit

i’i§fr:’ii§o. I on Darkhast and in possession of the suit A

§r;”hedule properties and the suit for injzmction is not

mafiztainable?

What decree er order’?

gm

4. Ewing the pendency of the suit the plaintiff died. One

Chandraiah Achari claiming to be $16 Iegatee under the will

10.05.1977 executed by the plaintifi” came on record as he has ”

to the scheduie pmperty. Before the Trial Court the pla’mti£f e;g::.§.{:eaijtw6

witnesses as P.W.I and P.W.2 and got marRed.’E§i.P;1«

defendants examined {lace witnesses as I3.W.i ‘The’

aficr heafmg arguments and on t11c.f3i:r.ading:&-..:

documentary evidence on record flag: fiscréemg
the suit of the plaintifi. Aggrieved by Mgagem; Txial com the
defendants filed an appea; before tE11é’I.x3’$f:§:rv;¥’&;1;V:3V<a11;a.t.V€é RA. No.
l6$f1999 and the 4' judgrnent dated

13.02.2006. .. V

5. Heard érguinents and perused the entire appeal

papers.

6._Afi:h§”fi§§1e’ €:f.va@i2n1’ssion of this appeal this Court framed the

“—VVi’e1IowingA agflpsmxtiéf Ltiuéfition of law.

n .. “Wiaemer the Courts below were justified in placing

réliance an die finding recorded while disposing ofi

% ~~.fi1§c iaterlocutery application fiiw under Order 22 Rule 5

filedbyt11er%dent’hereinsceki’ng!ooo:neonrecord’a1
hoidingthatthewillsetlmhrytherespondentstood

aw”

conclusively established particularly’ in the light of the

judgment of this Com: fii the case of Mrs. Mary Joyce

Poonaeha vs. MES. KT. Plantations reported in me 1995 ‘T ..

Kat”. 832.”

7. It is not in dispute that during the pend’enc:e_Aot’itixeiisueitibeiiozje . it”s:

‘I’1ialCourt the piaintifl” died on 30.0i.19l£§l’;’*
one Chandraiah Aehari filed LA: No. 12 to
implead him as the legal representefive on the basis
of a regisiered will dated” 1§l.05.:l’§77 by the
deceased application inter
alia eontendirig felliieafidaudttlent, forged one and
piaintifi’ hasi-i:ot._ this LA. No. 2 P,W.1 was
examined anddefei1d:e1ts”hoVe.ifoli§*”–ei’oss–examined hiin. The Trial Court

after nea;~i;gsrgumén¢s§~:de order dated 93.04.2999 allowed LA. No. 2

fipglicant tomeome on record as the legal representative

ofiee jeigeiiggeien the strength of the will dated 10.05.1977.

3. Of: issues framed by the ‘I’rial Court separate evidence was

oae’c:§i;ea_Sg both the parties. On the side of plaintifis 9.9.2.1 and P.W.2

and on the side of defendants B.W.i to I).W.3 were

_iei:a1i1ined. Therefore the evidence recorded on LA. No. 2 was entirely

éfierent from the evidence recorded on the merits of the case. The Trial

GP,»

the Trial Com has not gven a fmding. I decline to accept this contention

of the learned eounse! for the defendants. In Om Prakaslfs case the seogée

of Order 41 Iiule 24 C?C was not considered. In the instant ~
Lower Appeliate Court by exercising its power under
CFC gave a finding on issue No. 2 relating to flieeeniiiizenetes -ofx
Therefore the iaw declared by the Himaeigai id

Prakash’s case has no application to the feetseii V’ V

10. The subfstantia1ques*:ion”ofi.-szw ieddaiisaafefed aceordingiy
and for the reasons statedfabme, éieioissed with no

order as to costs.