u. -av-ww-wuvflutw ww-
.m.m......m...m. Mwwg W mmmmm mm mum W mxmmm mm mam' 05 mmamm Him mam M MWMAM mm mm"
353 $31 Rifi fifiifid' GS' mzmvzaxa, EAHGKZFOW
mm was 1% 16th my 95* s§9r%m, 2603
PRESENT
'IFHE aauwna um. JIEBTICE mmmm
333
was nos':-5.: um. .:vsr:c}x:;: _mIsv:---- "
REA s§.5a3!1'§9,§'=
8:1. Bbdfll Hanna Khan
51:: Ibrahim man . -
Bio flehrunaga;.N»a?;wq~ A 1- »--'.
53933 fflifir 1' .
SHIIDGA Q * A
{at am. as. . '
2.. x.A.V.,::t.m.a1 '-
.«Ef¢"?1shv&£hga:.Itha1
._ - Erasarliitionet,
» wuChaflgtgjapat, saaaa
' , '+{$;:f.":s.gs 'cfi¢§jgsasad I:e_-,v3'....R.s.}
'A __ m _ ahazvani g Ehavmauna
3,1,; I V
.. {bf ms, Abiiaasha. s Abil-ash rum:
'v 23 yru.,
';€a1 in tha rife ad ifbz £a'£he
' .. %,s;¢ as lama at. 5.9.. ztzhal,
Seth :19 J.c. Rnad,
fiagar Ebwn, Shine flint.
2. Vaakatfiiha
£10 8. isnahsr
9 mwwww wa- mmsvammammm mwm vagwwm" mmmfim Hlfivfl CWUR? 0? KRRNATAKA 326% QGUHT 0? KARNATMKA H56?-i CQURY GP KWNA"£'&KA £43694 COW?
in}
(Her Exualaya {zeal Brxnka
lain fizz: mzarxd, Sisflafi,
{By 3:2. 15. Jagannath Ehetty far fl--13
my 821. 3. mxdragavda for R-2}
mm am; I8 E'X}'..% 135.95 ::xmsnH:_2_s:.':'".:., 3." vi?
cw nmmsr $33 9 lfiffi'-."--'.P_£EE'= i3Ifi"£*.m'V '
"$r'.6.199§ Mssln IE a.s.I€:.fff1§99.' 0?! -;'z!i:'«_:'.:':Ia£ 6!
'gm cxvzz, aw, maaa, a2,?_usm;;.: air: 1:Am~
10$ §E¢IFI<J5 P%$A§'fl. ~_ ,
'this appeal 45:.' vf£;iV1p::"':._:£¥'£¥L"£:j?4E':3tfi'
J ,. this day, CH:$:.a§3§.'.3g izselivexed
the fallaaring:
31;: the plaintiff who
Ibtt " spuwitie pufarunmn at
-:.}£7a;e 1:'a ":7. 1 .1999 .
..§ i'»». In' tbs; aase 935 the awellantl
asné othm-:5 and the zienpandezztnf
as unfier:
éafendant no.1 9:. 3.3.. Ithal
'amitfiwly was the oarnsw of u%3.9¢.'e tiled house
7ifi'¢'1:ud1ng I flaar animating 59' X 55* is 5*"
~~--':ci¥1v£a1on, ltaz.-hat mass, Bu Road, angst fawn {aid
that; no.6'Iz;'61--52 and um: that: ms. 132431..
Acvmrdizzg t0 the appellantlglaizztiff an a t
M wwwnw sums" mM'mwM:&M¥aMe. zmmm %.1u§:.m'Ei,':K3¥F KAKRNATKKA Hifiw CQUW 0!' K%@fiTAKA Hififi COURT' OF KfisRNAT&KA HIGH COURT OF KARNAYAKA W554 CQUE
3.. Aoaarrdzng ta the plaintiff, thqtggh he
was always ready and viking ta paartara
cs!' him can-brawn and gt thus
at his emanate, the 1"' def:-n:i_m*;~t;... ::f#'iie¢:§
paarforl his part of the wnigxaqf
the property in quesi.;;1'o»_;; s£i:¢_a 14;.hi11r"'V--3
mm: or than F1aint£££'V""£i.h gigs and
dafmmdant Vemhatsghg, t¢ Vi:ii:Iix..v 'him 2'"
dafandant is a of agauant
of sale and we N.
defandangfi" not get any
ummg 4. legal
notiéga -'tar specific: parfofim
and tha s1:.bmq1unt
ztnaz. and ?aa3aatesh.a
.....
” ‘Eire daifaeménrzizs xmontastw tha aattar.
As ¢2’. I:aw Dr. Ithal than 1″ raspanstianfifdafgndsntz
;fi.V§t ‘”:;u:ar mare and his $.32, rim and ma «same firowght
{ya zreaocrd .
u..W..f.A, uwmmwmammfl mm WW2 W mmmwm mm mum’ as KARNATAKA mm-s cmmr M mmxrnm HEGH mm
4.. Per eomtxa the written statawwt xperein
than aafance of £31′. Ithal 5;: in brief as
According to the 1*’ defendant’;
sehcdulas property may vary-‘fiéilvti. afpa its ‘
uinau-:1: in a diiapidatad
caiilifise at any sa11’
the 9%. Slim ténaiifw meager
rent and an it Ia§”‘–¥¥btA to his and the
aozzdition o£..t!aa _’;sz.*-si..1j§:1:§g’ V._:rh§§;:V_ dangar ta
than rm dncidad to
uni}. ififermsd his Irish :43
fits that he
uou1aVV”–.VV§-$11 ‘ aim evicting the
_ . . . aw
tenggt fifwises. Accordingly,
ta puxahasa tbs pmaparty
at man shivaraj Jain. It in
5:155 mt they man the azesgumszbilitg
at the tenants wiatwd, tharaiare, tlw 2″‘
kaagwnhent agreed 3:0 pzircshaw the fierty fee: :3.
°v.¢é§c;ia:1dorati¢n at R9..2,&Et,.t1tZt0f–~ in the 3″‘ maul: at
“‘–‘£Ianu.n:3, 199a and .u%a$.nag3y, an aral awaaauant
of satin cam my ha maznczudad h-minimum mm 9″‘ and
2” aescmdanta .
, Wwwm ‘?caM’E8 cwmrrzamawimnulm fliwfi h’UUI:¢ l.– Q? VWRNAYRKA Wfififi fifium” W? KARNA’?’Al€fl Hififi CQURT 0? K&¥lMA’i”&%& MWH $03.52? 05” mmmwm R1354 COURT
5. In acaordanaa with the anal of
sale, the 2:16 éefendant tandered : i.'{é;l._e
wniiderativa or 3a.2,ea,eco,I- and
regular ragiatcraad gala
aamrdingly, ‘aha 1″ dntanzifizt
poaagsnion of the in ” 2nd
defendant .
6. Than cmfifig’ af salsa
ulainewci byj. _§§Va~;§11y aenies the
existen-W” 0:’ sale as
part -.:i:£’a:s–a.z.£:’ and the plaintiff.
mmfiaxag g.1’§1nt1t:/appaxiant was in
the as!” money freq him no!’ and
thgii “aim a Vast :ss.5o,,9aa£– tau hemmed by his
a grcniasvxy note towarfia the
. an 8.4.3999 awxxaxztlpxairztsrt
p§1:uo1ga113g4Aaan¢e ta him and sattlad than said loan
§1noz:£:€:__ ‘e£ aa.’:2,aoai- by issuing a cihaqua a.-um
f£13rse.:*e fianlz, .*:’£a:gaz’g. uhiauh was govt emuashezi ma
very same day by the lat fiafendant. As a
\r\
matter of East, an the reverse side 0:’ the
prozcmta, tn: 1” dzatendarst damn underused regarding
izha scttlmmt as!’ afiunt. and the csrigimzi
“&¢’Vafl”W:fl1’il’%%’5Ey__ mmmwmvmmm mwm wwufil {Jr KAKNATAKA HIGH GQLWT OF KARNA’§’M€A HEGH C@UflT 0? Kfi.RNA”EflKA HIGH COEMT
prvnaote was handed over to _ the
appaliantfplaintifr aftar taking a :amro:a’~..§$£»_T’~’%I;ha
smut. ifharafora, that czaontantian of
that 3 cm af R3.”?2,0Bt3!-~
ovonsideration cane ta ha
18.1.1336 is tetally dm’a:I,_ed §a;:a_ fa1s¢~; ‘
has him, aftar my as dam in
tnvour at am 2′.£.i 9so, than
nadiattsar at am. shivataj
Join § V’ hill as his
and 2″‘ dvefezrciant
ra£uaa&Vvt§’fl§-:;§¢I§:’3t¢ Qfiasfiunfin at Hhivraj Hots,
the plairstitt an
txmahlef by erecting the &m’:11nant.
at__§ l§:;.P–1 “ss§;i:a$2; is nothing but an auteame 93:’
£;&ud§iig::£’«.._V1ntmtien azzd mt cf plaiatiff am
flit’, [?s’2:ism§a_:£T’Vv-.–.%¢ia. Jsacscrrding ta the 1′? defendant
uggaafiaht an»! anal: cams ta be aazaautsd and
fihaxéigka, aewapting any part :3! than
,,,.4’_,'<;.zs;¢¢.j§idmat£oa. of Rs.1,$'?,fl(3fi!- fiarulci mart arise at
gill. with these tfl he nought fa}: dismissal
vi the suit with waste.
3:: far as 2*” d:efenda:ztI:*espande_n__$: is
cc-ncarnad, his fieranaa is that ha va§” i:_’i:#$ia,$ng
“$3:-1 uuimiami aancafizara cool
and was intending to: ah;i.ft_}::;s l::’a§’i’:;z:#§s’V””t:§:1asatrnV
ta Qagar, thereferae, he -txfiijfa-£2′
sale with the I” fiafanéaxgt iié.f_t1fm uc:::§;3; :¢;;E
1989 ta purchase: suit tier 3. can
of Rn.2,0fl,fle0i—-.Wi $._§ the maid
gaunt at ns.2,a§§c§g)§;f fig T§§§g swag tin.
Ewwer, not agme tar
execruta sale in writing he
ugmoq§~t§ gfiii the pfinfiaray in ravaur at the 2*’
msafiamt Leg. 2″ «ram: ta lineup
the afitigsvv§a1; _e§§§£damat1on at ng.2,ae,ene;«
m’.tmi..i;~ nfanths fraa August 3.939, m that
came and e.-xacutza a male dead. In order
ofi’ Rs.2,.€I0,0t30!- aawozrding to
tihaa :ig~f£nu§;aAfit nmi, has had tan 31:11 the jauairy of
$19 ifi. f§, borrow savarai thousands at 1%: from
‘ ui:z§..,§rrelativea: and us alive: withdrew several fixed
c§§%ait reesemtm p::&tuz:’e3.y.
“L 3&1.-ding to the dafisnaant sun. 2 than Ii”
dafmdant learnt that several permns were
W.W…mm mm %..»lJwKE’ or zmmA’rAm mew cow: or KARNA’E’M€A mm mum M mmxamm mm
H (SOUR
… …~.w-e ‘wwu
9
/
bringing pressure can 1′” defendant tn se1___J. the
suit aczhadule p%:rty {:9 than fat
pride, theraf-are, ‘!:.ha 2″‘
brought pressure on the 1″:
the: praise in term at tiizgizf-~rgézai.. ‘afifi*e&#aét*::;9f
sale. filtinately on g1-..___2.1§§2Q'”he avai-e ‘
daad esescutdsd. in his s¢;th§s::+;.:
of am callad is-3.1a than
appallant plainizi ff vAA«’.I’v;*$b§§3andant datud
7 . 1 . 19:: . % fie P?-xxvahaufir
£0: suit denim.-was ta
baa a1.sm1¢§’e}.§i.;»’1’1i:;:_;sga that: auhsaqtmntz
tau ‘Eh; “uacutad in his favmur
p1ai:1i:’if.§’u gut: anothar sale d% in
hix1I_§ £’a3.mu;’ $311 the ground that the sziefenciant
229:3 same money ta his in acmxmextian with
mate txansaation. Sis fux:t3:e:r
to than effect that as 1″ dafandant:
;1na.’v.V_:ai¢xacutad the sals dead haif-haar-badly
tn the greaauxe and in View cf the
thxwtu bald by the piaintifffappellant, he ran
advised ta file a ea~.e-at to prcrtevat his intercmlt.
Ha has spam: huge money ta damslcap the proporty
and bamrravad leans true Km to install tbs
d:a£anc1;yz;§!:” 4′ ” ,
3» mwuni ur nnwwmimmn Himfi &.’;€Jtm ‘!17- ¥€%RNfi’i”&§Ws MGM QWUR?” W? %ARNfl’?AKA WQM COUR”‘i’ 0? KARNAWAKA 5-{EGH COURT OF KARNATAKA HIQH COUW
IG
uamzfasatur-ing unit of me away and ice txgwaua.
At thin point cut ting, qunxticn ax! da¢raga2<:L:ng;} ~3t:ha
suit. of -em. plaintiff ahauid nat ha r.-gs
the 2"' defendant in a bonafide
vane Iithaut natiee and is; j:§i:j3..&
ha:':dlh:i-P if th-a suit
than avuraants its £'31V:Iii §aa21: $1 than
wit .
a. Bagged an :1-.-§ this urn;
court £rau3’ad”~T:.§¥:e 5._i:”oI5.1.–sa9ati’2:;x g”‘ – isg_:,’:iés which are as
prmras that 1″‘
has 3511 3:111: whadxzia
: i:*s ¥xi.}.a favors: for m.4,as,aue.f–
“‘-mi’ ‘¥V,’1.i-.’f§§&”LVand ustacutad an agrmmuut af
2,; f:§5!2e_thex plaiatifif prrmreil that he paid
.,,, . _a.§’;”m,aca!- to the 1” aemndant am.
~_ j..’? ,1.1$9r£’.f xné an.’z2,,__oaai~ an 3.1.1995
tauazrcls part payment at sala price’?
3. fllrethar plaintiff prvcnrars that it was
agreed that than balance gala prim; 1: 1.1::
be paid within tum months baifars mbw
Bagistrar at tha time of registxraztian of
1131: &ad and 3*’ dafmant agaad ta
duliwr the titla deads cf suit sahradule
lb’Vfl”Vt< mwww mmmmnammfl mun wum ur mmamm 2-W34 COURT 0? KARNAMM mm own M MWAWCA mm mm'
6.
propazrty within and: math tram thy data
ai agrement?
F-ltmther piaintiff prmres §%:_3_#
agraed that neaessary expe_n_q 5es._ fér ‘
paper and reg-isizratian §1Eag4 ?a:’s;”tcjsé. by ‘
paid by the plainfi$ff?*.9
Fflwther p1ait4§;_i’E§ piovefi’ has-
always ham raa£§y_VAan_gl tag perform
the nsaazitgai §:££_agra–fi§rii: and to
pay the ‘1»:es3.a:§:.:;;a7f{–.§aai’eIj’_pfige and to get
tha_na1n’fla§dxaxg&yEEfi§’ “fi
~. £”l_a1£:§r:¢1_£ki1fi1*;1VV:””V:§V’:’ar6v”&:! that an
s£”57.’it;a{.’=7§,3s;a:i’!– paid ta him by
T’–.J.’ pi1ai’££;i:it£–.,¢en 3;”3′;.~§:i thrcugh chnqua is in
_ – _é£: 1ea§:£ at as.5G,n£)€u’~– bartored
“by*yiain§ig£=£ram him an 2s.12.;ss??
ifimfihfir Vitae plaintiff yrwws that the
gala “” at:.3_.2.9a -a::.uumrhad 1:3
_ ‘V:v”vV:fI ée’§_u:xdant 329.1 in fmroux: of defenadaat.
::.§é’;’§ in respect of suit whednle
. j’.;pA£aparty is aalizsaiva and sham?
flhathar piainiaiff prams that dafandant
mu! ysirchased the suit iahedule
praparty within in-rsuladga saf ailogad
agrament at salts tit. 7.1.1993 in fan:-cur
at plaintiff in wspaet af suit sahadule
prfipfirtsr?
a mwuum wt” mmwwfiaumfim méum agwuagr MRNAYRW Hffifi CGURT 9? mammm W654 COEMX 3? KfiRNATAKA “£6?! COVRT OF KARNAWKKA Hlfifi COUI?
9. Whathar dafanaant n¢.2 prawns that ha is
3 baa-afide purehaser of suit sséhédule
pr¢party’ for “value without .§étié@, at
allag-ac: agmemnt dt. -2.1.9:: 15
efi plaintiff?
xa. maths: datsudant” 2-:ie’:s”.:>__ T,s.s.; ggs:}1§1;e§
macanary party néim
the suit?
11. metner the pxgintxgz i’a’=«1.e:;t:,:i:1ed far
this :a12§f£_ aI? parfaziznancaa -of
agremant ‘ Jfif “s:::.§1s»..’- 3.99% against
.
« A ' 12.5 the plaintiff is
i’s-t,uV::n§ at advantsa mnant of
_ _ and damages of Ra.
— . dafendant ne.3.’?
«.13. ‘.”;:;’eli:e£s the plaintiff 32$
‘ anti”E’:l.es§’?
T. eiacz.-an ax cs.-dur?
behaif at’ ylaintiffif agrart frag
ayggliintfplaintiff he aim: got axqauiaed PALE
relies an hand writing aamartw midmm
* ~~§.u.a. 9:: max: at glaintiff 5;: doczauerzta exam
/
ta has mrkad. fie tasr an raspomdants/aafandants
apart firm the evidgfi inf fl.’fis.1 mad 4 the
g W.,m W W..mmm.m mm MWWfi&_. -gr mmnmm mm «mum; em-«= mmamm men comm” or xmmA’mm mm: mum W mmnmm mm: com’
defendants before the trial Cevuzrt, tag? alga get
axassiaad I:*a.fl….”!, :)..§~I.3 and; §.5i3.5 an
we to astahiish iihfi Kean
the Kfififi and the 2″”
alw zely 2% 3?
defenoe. After heat-ing(:t_h=e
partias, can zmmw tn;
issue-a 1 tn 5, a ,:~.__9 :;,V1’i:’1′:§gt.é§1-3;’ h§1;3″”t’§§t there
But agramant ofk’ Vnhfiifiq-v–.V§V”‘;x$s by ths
apghell-asntig-f.1::z§;z:!;ifi;”VV’ bet’-0-re the
trial : §J,§§aWa.%ted Qayuent
at 1.V1:,.§w.’?S’;;’¢2i’_;t”..t”I:’.#;>%”-1~:,~;:’_ a.§ amcszunt undaa-: the
‘figs accaptad than gzasa of
em 1′? that the. gym: oi.’
m_.j?2,qow–“» §_r t 8.§.1993Z2 by say at mane was met
“gale aonsidwatiorn but was 3 yayneat
:i;e:a-§a~’af::’ia}V.._”1}:a5é;a:§–1~’ tzmawtiam oi agpalzantiyiaintiff
a¢rz:§g:iTng m.m?aee:z»- um mt. am; and
with interact the saw manna was
agitxea at ns.’32,aew«-. ¥£a.sa:r:=af«a-re, the -male vuf
appellantiplaintiff that Ra.’?2..flfll’.’.if~ was 3.3.512:
part 91:’ the sale wnsideratian was rejected by
tha trial fimzrt.
n mwwuw W?” nmmmmaamaa mum aguum” KARNATAKA Wig?-4 303.3%? 6? K&flWfiYfl§Kfl MGR €0URT OF KARNATAKA HIGH COURT OF’ K’fi.%NA’¥’AKA HIGH COME’
19. ‘£’h$n. caning t0 the axial awn-eenegzzt uf
mla, intuar as hafiraan tag dafandgnnts t2;aa«VV_:af-J:-tun
at banatida parchasar far vahm w1thoutg:”3nz§-§:_ié.,$i.-v§_h2%_v
fiaz: as 2″‘ defiestdantixespondent, t.he~~
after taking into aunsiderégtigfi fjtlfig {
evidence and the
the 2″‘ aafandaat was ::ar§:””L’Laa:fi’a»ana£icl:a'”*;§§ir'”i:>§§§s1na’as csancsarn from Knit: ta
sagnr 71m£fa’11 1f::3;j4’Vggnataaturiag zznit at in
and cxfazams and 59 also taking into
zfifisiééetétign the fact art” 2″‘ defendantf:’es&dmt;
patient by imrviaing aectiun 20,
hams ta mmlusion that }’m nead rant”.
g:an§:V.V__9!§.ha: dyer” an caught. fiat by him plaintiff
_«3g_ ::’;n his disaretiet: be can reject the «ace as
fine demcwing sf the suit xoszld amount ta great
naxuship anti iammwanmnw tn the 2″‘ zrespcrndmt.
By naming ta izhasa aancluaians, film 5221!: at the
plaintiff far spacsifia parfarmca was raj-aclzad.
-»
wan:
.wmw.mmu-. mmn wwun:AIy_.H’_§”” nmmwnmwvc mun Luwxi £3?’ %ARNA¥AKA HIGH CQURT OF l€ARNA’i’AK& MG!-I Cfiiffi? OF KARNATAKA HEGH CQUM
A dirwtian was wade to return §a.”?5′,_flO0l–
xdvancc ammxnt undar: Ex.P~–=1 by thin 1″
has thus appailantfpiaintift townm:
at 18% firm the date of
of payment. Thit is the ‘:.§e?a:a9n§,1p..1Q
and the final orfier of Eng 1 3
Eco far as otiggzx iqsrQ§av._ framed,
viz. whether the –..a necessary Gr:
a proper party, bald that
the 2″‘ puxahaaam
as! the in 3 nacaasazy
“”” – 3.3 in ‘$339’! at the
agave;-5 he wnuludes that thaugh
in fit;he ‘”::.vz:gi:4a=a.3’i– “aeéksa afi eventa, when anew
flat “‘1s’a;’:a’1s axuautsd, sum: far specific
ha gnaw «ma ésaz-and, it na-and
’12.:-.’~£”}ae’ :n§é§; ::n view 05 aeatiw 2:: of the am-‘ iriu
fast. 35 3.35:: reliefi npcm wartain
” ia aside: to was $43 mash eanelnsiarzz.
11. Jvggtiavvafi by this Judwent and titanium
of the trial mart; the appezlantfylaintiff has
man up in this agpesal cmaliamging tn: gnawing
of tha trial Juégo as nrrz:-zxuaus and against aha
5 mwwiw war mfiwmmwmm WWW a”.:mm “a;:”- mmmmm fiifiifii C3URT 0? WLARNATAKA H3634 COURT OF KARNAVAKA i-{E63-i COURT?’ 0? KARNAVAKA Wfifi COUR?
fi t at sale dated ‘£1.98. Xe fgxrther
submit: that than vmzy eandtia.-:{‘. at thfi 1″ dafaxidant
in pastpzsrzing than mwlianca of
the cmntraet, fine handing
waits within one want);
a,¢%nt. of sake
plunturiappazzant to 739%.” has
that 1″ dstandnnt 1:§$V”§::’§cuta tha
“la and in his 2211:: original
éwuaents ma ‘:95 defemdant rho
backw .V_ t afi sale,
hharafamg .sui:§; fie pgztamanaa as
a the: datandants 2 a 2
dasc1.’sr¢«s”sL4_”41:c:VV!£’e_ and Gaaraad as rmithar at
hafve approaahed the fimnrt with
<a;ée:n hgangéai…
A 12fl. f_ against this, the leamzad wunuwl
1 wf gi.t..A§..V4’%etty awe: ixzg sex the thus. 0f Dr.
ma’, ithaz. Iszbuita the 3.” aesmamt has net
any amount unckn: than: ailigeud agrament
” V’ “at 131.: and thamfare, 1:23.; diraetiam by than trial
court to refund and fis..’.f5,.a$fl,.”-~ togathar with
intu-eat at 18% p.a. is uxmaaenable and net
mawm U? @iIi.,W’~:Ni~%.”§’#%W& mam fifltmff-‘Q? mmmnw. HIGH CQURY OF mm~m’ma<A ¥-iEG§~E COURT OF KARNATAKA HIGH COURY OF KARNfl.TAi(A fiifii-i COUR1
tha part 915 the agapellantiifitaintiff 15 not alt}.
sstablishad and tartan: as time was th¢_4vV.=¢:£-fiance
at then mntmct, ma 1''" daranaant vgs3'_f"j:i:i¢~§,$::a_;~_&i
in executing the sale in
defandant Venxatasha . hi aaélm «
dialinal of the appa 41 .V
appellant/plaintiff is u$st..V:';snt.1ti'ed;"'£.:sr itpliaf as
he has not hands.
3.8. “£i;§’:’:V”.3;’§’§rnad msuaaal
appaaringéfl .2′? mm mtdtagoatda
took us i at ::>.w.4 that 2*”
we plaintiff in
the evidence of these tic:
perscsrzs the widenae af PJL2 no
ahivraj Jain imulé only point
aflilunt plaintiff was «nggriavad
af the 1″ defendant rmardiug
.}I.£33§i1. tranaaaticn arm. when the uamission waif
xi§i-.._§,€ifGi3i- was mat paid ta shivraj 30%;, he tore):
advuntaga cat’ than situation: and aalludad
‘ V’ him p1a.1n*§:.if:Eg’;%11an’é. ta £11; 4: take; suit
/
«grouting m.P—1 agit of 933.5 in cards: ta
take revenge against the respondentsmefendants
mwuma MP’ awmwmgmflfl Hiaifl K&fiN’A’¥AKfi Hififl €01.33? 0? i€&RNATAKA HIGH COURT OF KARNATAKA i-HGH CQUR’? fiF EMRNATAKA HEGH COUR?
xaspon-dents thwugh their manuals that ii yeally
thee.-e was an ag2ra%1!: at sale
awxiantxpxaintitr am the 3.” mzmdga飔£%.’Vj’§%..f’
-.1′;.._ !:vru’t’.
Itrfihivarsj Jois, was strang anaugh
the plaintiff to file a many:
gsu’£o::-3% of the alleged 4′
16. ‘flue at’-
as.«:,o5,auci— am gt th§….£:i#e”‘..§£ .fi1T–:fi.§gVA,%§4tne unit
35,40,530;-~ cm;xt;’£%’L.a_A 2.:.jp§5;c:L’;:.A:’»”n2:§e,n to iuagine
that am p1a.mt.:rg.~– xv.-.sh1vg..-.:a3
J91: ta §fi’£:’;g’- .3: Quart fan
lacks énsrig ifinnaturai. ms: the
lake 3%.; _ ,. oc:o.f- uoausissxan of
liar. the plaintiff mula be
(T615 {:0 pay a flaunt–tee of
mama at any particular
sisundarstanding batsmen mnlthnl,
‘a.g.d*?z:.::3a””‘§;§gs§11mt~p1aiat:££. an the nsthax hand,
on”?-..-i~r.=1 § 9fi ammsrding ta the 1:: defmzdmt, tuna
‘eauwsa;e:x'”a,nt-piamtitfi has paid the man amount of
;$1i .’§0,flfl3]-* and 1=t.s.12,m30,i’- isamutcis intarast
giving mamasian at Rs.2,£a€tf— chi:-sh had
he ha paid awards intarast. This is than dafarma
erf the defendants-resp-endenta 1 E 2 eouplad with
wv-=’mM\’:mI3w.m v-urn
-m««mwmwm mw-n mwwmfwjr Ammmmxmmm rmmra WJMM Ur KAKNAIAKA i-lEGi~£ COURT Q? KARNAYAXA HEQH CQUR? OF KARMAYAKA Wfii-E COME?
nut along with 9.1m and we
/
the iaot of payment ref Es.-&G,§BGi- by
1:11; plaintiff, tha: éatanm at rafuai
csamiassi-ax: 1:4: mauahivaraj flail! and
the inataxme of !ic.$hivaxaj_m-V.?§is,:’th§:] .§;§.@1A1a§if”‘.
wzzuaeai with ua:.sh;:vama .3¢;.s fr£iT;é.. t1;is’;}-gag-aé
suit; by o¢:m:cocste~:;i daaaLmai;f;_. 3
17. ‘rhea emfing 1:z:§””V1§1§’§g4._ §§.’:!.;;:a1 Qiceévution or
m:.p«~1, ms uni: anifié of P’.fi.i
lt:.Abdul a1w- have the
e’u*iden=t::ei§$»f’Vb_”3!E”iAL’¥iI:2.:Join am a1s§ mm
n:~1t1.:1g–~- who is emamingd as
:a.:»:.$;,A = we-.2: ma. payaant at
Rs.?5,¢$’;§g’~ _ aLi”x:_.1.’t §n;¥h:”_.*LV’4£Jua£1u::’!::u:1 at Ex.9—vi and so
a1,,s;§ ” the <35 a:.':,.eao1- rerxeated under:
7-3.–§9§iE3 are part of the sale
A cvf 55 .4,,FJ5,,€t£!9}'- .. Anzscovding to the
p1'a1nt5if§.:'*"#han ha heard frag 944.1: shivaraj Join
xnhau§.-.?:.é5ha intantian at has 1" mswdara.-. m:..mha1
£19; Stall the praparty as it was af no use to hit
~ cvf
sale caaue tar be wncsludaw which was reduaefi tar
writing as gm E::.?-1 an '!–£—–29313.. amrxdinsgly,
a 32:: at Rs.'!5,0G6g'— as ndvanaa also anus he has
vuwwam us" fiflmwflfiflfifl mam Kfiflflkififlflfl HIGH CQUW' 0? KARWATfi.KA 5-133% 6mm 0? i(ARNA'm.K'A W6!"-i COKIRT OF i{lkflNA"¥'AKA HIGE4 COURT
paid. fine questian passed befota am, is why the
pagllent of Rs.?2,fl$t3/— under ahaqua
1990 15 mt raflacxtad in than ag*%'t_.–§V§§.f é.'a;1L 1:é *1
it was part 95 the Vgiale
mrlanatian to this is fiv¢fg.§ a;3.'e 'ugmgggb
w radasuned to: writing q£:..4__'?'–.'.|. –":!~_V§'r'5t£:t xhifl;
Sunday and the cshequa an
than very same: at that
plaintiff in! ta that main
do-aemt v:fm §V. '_'t¢ !:_~_z the amine
Irithoat oi' Rs.'?2,900.é'– by
choqtm ta aha attest was
gfiapandant arr.Ii'..ha1.. as 'aw
1-1999 Saggxrxg did not endorse 'hm:
cf V£::i:é§:vv}ueA:as he was unabxe ta enoash the
said an '3-1-1996. where is aontrcvexxy
tits emdorsawmt, in other Iordil,
tu¢a,;i:te§ép£aaaaby9.ws1s2tage:tha
to tha extinct that the int raspondmgi-.
mauve th¢ aucrant mm cheque, that 18
'* __1ia.'?2,0W;'*- toward: Em?-1, however, no such
endormaent is pzroduaeé before the ccurt newt a
xerox copy an a prasstzripfziorx chit halanging to
some mndisual a-harm item sagas. Burma: this is
W"… W ,;.m…mWm »uW,;5_.*.{.g mmmmm mm Luuiu am Mmmmca HEGH com': or mxmmm Haw cmmr M amammm mm-e mum
not fl part at khibits marked on behalfi 9: the
appoiiant.-pzaintift as it was .9. mm:
objaetion was raiaad at izha tins
with ragard. to the 1" transa§§:i¢n t:i"'aj§i§f~;efi%ita;:
tn?-1 and then a 1ette:1_
payllent at R.w."I2,,000[1-r*
widen" at 9.93.1 the ;:t.' the
dacuuazzf. an '1-1-:9§a.__ £5 9.91.2
m:.Jois. £*.fi'l'.3 or disputed
sigazatuxes .. signatures
found :9 am «sane in $3:
statements, smart!
dmmsfiantg tn: avzldanas at P=.u.:-1
she ::$i’@1¢ss$£_ a:&1tt.ad aiwatuxaa
%a.=w with the disputad
‘es,§g§p;;§;a$;;g:§’«..y2;:.anz am firm, 5-1 ta 5-22 mam an
5 saxies. The aigaatuxes at 3-3.
9’T_”‘v’1″i.’£~,3Aa.ra tram vazi-min amittad aaauxts
xzgrasicraééd tar as 9–12 ta 93-22 {at tzha gxsrwsa oz
ifiéitifiuation, we aispatzucea xefwreti ta as :5»-
H 5 ENE are the diaputeci aiwaatates cf thfi pwwozx
found at tn?-1 allwed to in tha signatures of
the 1″ ras@dmt a=r.It:i:.,a1. At. para. 8 at that
a9*idan.¢a aha mass: out with 31 rtasam why aha
xwwwm um’ awatawmiflfifl Hmifl-*5 K&RMfi.’§’&%& HEQH CQUE1″ Q? Wfixfiflfifflififl Hififi-i COURT 0!’ KARNATAKA HEGH CQURT DP KARNA’§”A§€A Wfii-I (SCUM
apinset that the éiiputad simaturea at 3-»: ___a £3-2
art that as tha sigaaturas found at s_;.;§gez2,
P.i~I..3 was crrasa-axamizmd
tenhnicsal aafits sit}: rseferggnoe
ewert and nethodolemr ofi :=.§3and[ .w, 1:ia
arriva at a pattimzlar’ yzonciagsion? 3:’.k;i:e. caigogw-f””L.
amtninatian at this 9.w§s[§ou1¢ tafiifiet gage hat
apinion is not haa§a on §@:§ §§m;1ar££ia§ but eh;
individual ahar:ct§t1§£1§Q5 a§*f;§g writing at
dinputaei nimatuten.
As an to this aitxrueu
thfiffl” =.d£j’sls«:V¥Qa:i1’&:ivi;1aa at all in ‘him
signatuamu and she: did
act ;a:;.~.y ‘ am far as pa-an prassura
stz9ék.§§. Jlfiaaerfiing ts: her, new 0-piaion is
i:~a:I’Iv;-lair’ 9 t:s~._ all letters ma (:2: gmemaz
and net mead on were ferlatian
of man at ‘Isaac: letters at an: ax: tam
zshazracztars. Thu vary a::r¢ss-m:nn1naé.1on
” ,¢:f£nis witness would indicate that all qmsstions
‘ – :M’goss:b1y would b put ta hand sxiting ezrt cure
suggested to this witness eapoaaialiy scieatifiia
quastiaaxs and the has answsram man and every
quanticm that was suggutad ta has in. em crass»-
…..,……M VFW: mwwmmvmiflmflfi mum Lwulq £.«¥.;f” amm~m¥AK’A §-EEG” KCQUKT $3? KAWWAVKKA M5334 COURT’ OF KARNATAKA HEGH COEJRT OF KAfiNAT&%R H333′! cmm”
18. men awning to the 1:22:33 of
of sale the wntents at h:.P-1 voul:§~~-.’§3’§’d3.;}’fiV$
that one month item the date o;E_”
gala, than original ?E.sp_
furnish;-6 ta gm app¢11ant§p;$1V;§t1:f’V_–VM%’gum:
hand: an math has w¢ui$..,%.: §$’ ‘Eiism. gala}
wnaideratian and sa3.e ,-‘<'£§é.4fe;:1"'
arithia time time at-.,;t:us_o=omv1etion of
'E1115 c:ontrnc!:_Att;a.'h the data of
ag:r%i;_. :'i.:_i: _ i 1; fixes altarnativa
dafancm was this aasmtca
or __ this comm: thmugh his
Awofitg %%%m. me-ugh anal: ciefenoe
tea,-not 'Ee$a:x 7'ne 3;t§i#r in the written attainment
during than course: or widmm
..T:*:1:i-{£31 cam.-t,' my than first :1», tin.
.i#;}irae»;i.'§$é;;n1i:sal a%ri:;g for the 1"' respfinwntw
asxmittefi that aver: if £x.P-wl were to'
V' Al::a'e%%"«!!xée;'z.é as genuine § baetzeen the appeixant
the 2*' dafanéamt 32:12.; 1:23.; aprpallasnt csamzot
tins rain! aazzglat sun: as: he did not amply
with the terms and eanditinns of this cs=an'1:.raci-.
within tha time stipulateé. Ea anther mrrcis, tine
33.
an 2-‘2–199$ and tharefiam he is a boaafiae
purchaser to: valsxas. ivmsthar CH3
up by fir.A1i:ha1 that izhgra was £ai1uxaj”‘~5fi*<.Vj.'%3ha
part of the apmllant-plaintiff to
part cef the contract withi;;….th¢
few' the said purpose
raupanadaatwdazandant is* aa___Vb¢1fia.:£idg
vaius dapands ups-an ':f:13.«:+€;;.! anti
cirraunrizanmau :ff~§§;tnrd, for
think we have to: at the
atitnesuei apégffi' fz;x_va§'b§£ae of the parties
I29.__ is.' ::.at exaninnw by any of
tuna beat knmm tn then.
m:.;=…:-12 iiisdatad 21.1.56 saw an hava
:,,’4zr1’tt.ar: 饧gé””‘:sr.xtna1 to mr.aau.vara5 dais.
of m:.Ii:J:a1 he not
writing sun}: lettmr, but alas;
£d$mt if;:iea his handrriting and signature at
A :gi:;41a.32.
“warms mwwma wa” nmmwmamrtn Mwiw Q? fififififififlfififl HFGW QQURT @F WARNATAKA H55″ COURT’ OF KARNATAWA HIGH $63!??? 0? KARNAVAKA HEGH CC
21. J4.e<:mrdin§z_ 'cc P.!¥.£, between 21.1.99 and
28.1.36 bath the plaitxtztff and that first dafandant
91:1!-ad his hnusa as aevarai aaczaaiorxa, but banana
mam" %..;fiJl..fK'l' {M KAW;M%'Emi§A' MGM"C§3§;!.£'&""@F'K&RNA?&i€fi' Hififi COQKT 0? K'fiRNfi'M;l(A 'l'¥E§G'H"'C3%3RT $3'-' Kfi&NATAi(A HIGH CGEERT OF Kfl&RNA'¥'A!(A H23!-1' 55$
35
If really the sale -rfieed between his and the
sacond raepondant was an catcana at oa:a1_..___
ag::o&::t in tha math af August 196?, ha
not haw: given wmmr; information ta his :”
xvgarding the oral t .4
mitten statement as 3″ week. 7
gums mntmry bcf this .p1g.ud1fgg_ at 1.
mspondsat/dafiendant, amend aisgh
arai agraaiuant C:-REQ ta fi.i.1g t1at
1939, but he arranged eygtixg any
any
written agr%t;=:e;«gjw1*¢ireot7_ defenciant.
utlthin :1.-x: g;ag;;…”fins-if -a%§:;e–fined. As a
aattu: -at h§*;,; ‘ia’:%.’§: stand in than
miéanca §:m:% ‘h:V;c :VTf§§s.4 ‘1§5£__tbs tritnaaa box.
awn:-arding to him, the first
wfendgnig in » sale pwiw cans to
be _fit;!(xej4VA.VA”~–s_a1e transaaartion was not
._ manly gas has shmr that
mfigfiixéents aim taking éiffament stands
“V naturais ta h,a%a beaausa theta was an
.. -..3_g-fiisgust $89. If wally there was as;
t. at” vale cazzoluée-d between the
7§’.g:§§:§<:$n»é¥;hts, they maid nah harm: giwm diffarant
varfiihus and imra-wad the 8&1«E§ varsicm: Eran
3??
stag» ta stage, If we take the -evidence of
£3.u.&, 11:: mm! agreeaumzt at sala am has has
acnclufluci in than math at August 1939. -z-nan,
versions sf EI=r.Itha}. that such oral “”
betamen defendant: 1 and 2 awe t9…..bg ”
in the 3″‘ want. ofi January 1999.:
aaaaptad. with this accegtanméa-,__
vhathar uaaacnd raspandant maid
‘at? _ _ _ A
24. the set?f€.’1%ée;;§:VI”3,:ar§__ £23 %t@d
to make all ha see: that
than M133: if aii” ‘ ahfitmbranaes and
than sums hair-_’a£ 1-.1111-a ta convey
WW’ “**WW*'” W” WWWMMW” WWW fivvwm W” vmxmnmzm a-mm «Mum cw mumnzam mm»: cmmr GE KARNAMEM mm-I cmmr mg MRMATAM HIGH CG
ths :’igfxi:–,_. interest in the praparty to
Apex Court an mm than sane
§pa’.ann;Va.:.j%<:»:1'44vA:V"§:k;i1ae daaking uith the maze: oi
with. tfiarfi fins wed talth
aw -bhiti 'ga"«i*as1@tin-n ursésr 35:1: has anafit artith tbs
n9u1:.sbje.£3i:" in adsetail.
mam muwwa wr mmmwmaflflm Wfizéfl €31″ %&RN§1’&i(fia WEGH com? 0? KARNATAKAR Hifiii COURY OF KARNATKKA HIGH COUEEY OF i€A%NAYfisW»k Wfifl CC
38
25. rue agpeilantwcouasel relies upon the
follaning diaions:
1.2089 663 fiflfi Page 4&2 in the $%seE§f* =
a.x.x:-mamm nmiauxzah ané
sagas; c..ashwi~u1 waha§g'(n3″”-,;.3′..A’x§am _”«;;-.{§~=
fithers. F iT~’ *. * .2 *5
2. teams: 1. we §age “=:I;€2 :;.::”‘*e:;;é~–§-sas.’iag $2
sargunam :_ {fi§&é} = by La; u7vs.
ehmanmzxm ‘:a1.*;c§A :;;th§:sa”;V–_ » _
3..AIR_2é§3;Hajafi£§fin fi#gs éfifi in tha cans of
fi§efifi:§§;5’v ?figz ,$ai.Harjot Santa: and
fine gia§.$f¥g3§ae”§’aaaes is to the effet that
un1¢ss ,§&ah’z#”&y#mfiafier he made apgrnpriate
amquzng a§& §ha1gQm§ in aatablishad, there cnnnat
‘n”w.ha-;gyvbna£$d§§Wi§ his purchasa. Wifih rsfarunaa
°,.f§ ‘Efi§i§fi%#i§n 2 to Setion 3 af Eraasfer of
?r§§rty §u£, thgy were referring to the pwsitian
of bafififide puxahaaar in a case there tau tenant
‘» ‘§#§3tha aariiar sgxaammt haldr in paaaessicn of
am pzwerty. In film said case, it am held
A’ sactian gangs; 4; hm2a£ida pzurchanar far
valua Iithaut notiae is in the natnfi& of
HEGM mam’ Q? KARNMAW W63-f CQW
-» wauw-wax: wvmmfiWm%M#’W& #35′???
$3
1589 and so alga ‘the so-calied Haney due the
app-allant to first dafandant. All ‘thqam: ~.'<_§an1d
ultimtaly parsuadna us 'ca &%t tbs
appellantiplaxntxif that theme
ofi any sort between £'i:f§*l;
relpondentat 1n the nontk n
was an agramat at
pxam.-.11: and this ;..:1ratVAV-a.-Qgmaggt 121;; sacmnd
1-aspandnnt prauaafififi fahha praparty,
his eyes theta was
already Jaie between the
plainti-!{‘VA”A’.~a;:fid§A:’1 Ha has takan film
rm: firoperty, imspita at his
thafi an agraweni: bgtuaan than
fi»:_§ti the agpellmt. ntzbsistizzg as
” ‘ i-hé 2 .2 .99 .
acting to: the questian of
xeliaf as previdgd mdexr seetiun £6
“~o¢fi_ti::V% wwifia mzief act the prineiple is that
‘ Vf. §’§Ak’#1.’l§.a& of thfl piaintifr at the agremant holding:
” at;-cacezsfui in aatahiiahing 313. than
fatalities ta have. spsciiic: parfazuancs of his
mntraat, the: couxt amid deny emeh relief
mwwm ur nmcmminm-s mam a.’;m§x:f&<.m1:F i{&RW&'l"aM{fi HiG%§ COURT OF KARNATAKA I-'EEG!-*3 COURT OF RRNAYAKA FIIGH C03?!' 0? I(ARNA'¥&K.& Hfififi CGUR1
provided the eantetstiona exzunciated Hunter sgwtion
29 -mm availzbla ta this defandant.
section an at the Act regds «
Seatiun 29: tia'.s:;=:'eti:ar£=__as ,_{;»;::
spwifié pam£M~"#*nm}:AL+ * '
juxisdictzwn e.._
parfarmanaa is ._ §':::&
mutt 1; not . sueh]"r¢;11at
newly heeausé' ':i.;"t. ".i._a:i:'»V::ia'i£uA?g 'ta do so:
but tna..d1s¢mt:–£a¢; mg v_ is not
' huh: ::s:$un& '$én:1….§&='e-aauanatflae,
'V pzrirsaipinu an-xi
at smaurt 1:-1'
: _ foiimring are ease: in
may patapaxiy gnawing
«.:;§i«a¢:-.=:%étic:z; not to dam-ee speeifia
in.) whara the tuna -ts! has
cxcmtxraaat air the aoaduat ef the
partisan at true 'hint at anizeaaring
iatas £315 ccntrnct at ti-xa csthar
xzzizaxmgtanaes under vhiszh the
cantract was antarué inta «fa
swash that the cantzaat, thaagh
…..,.. ….m..» wwwuflwgis nmmwmammn mun yuan! Ur WKRNATAKA WGH COQRT OF KARNATAKA HIGH CGURT OF KARNATAKA HIGH Cflifm
mat: vciflazslas , givas thy;
plaintifi an unfair
was the defemflant; or
(bi ifiere the
cmrtract saulv-;§
hardship on tag”- a;. £§::d;n1;A%”
he difi r:atj £°9_’xrasé~e..’ 3hei:*;é’§g …i.§3..3
nanmpertamfifigfi’ as-::ni.:1&~. no
swab vhaagg-daigifi £:2:g pni’::t:;3i£:
{:3} V iiharg H anntarad
under
44 éi:::¢1mi§g;£n¢as 1f3:rt§3..fii{ tlmugh not
‘~.é;f_oV.-:n£i£:’:3:.–ii’~.%«gf%’ f;ii$ a§:gn{:raut vie-fiable,
“”” – 1n§qe’i’§ah1e ta. mfarea
V _’ “pa’r.Eamanca ..
_V§:~£ps3. ax_1§-Z;im§:~~’L’ i- aura inadaaqtmay at
‘iwnsidéraivioni, at the mate facsiz that
A em is aznaraus tn: the
at imrwiam; in its nature,
~ ?m%:.: fjaaét be
T. ta mnatfituta an
agnfmir ad-vaxrhaga within that: mania; af
V ‘~§;s3.’:tuae ta} er ham-dship within the
A’ sisazzzmg at aiauamfh} 3
nwzanatian II- ‘the: questian
whathar {aha parfaraanama at 5. mnfiruct
would involve kamship on the fiefendaut
within that manning {sf eziatzseth} shall,
azcapsf. in nausea whare: the: hardshig has
CGUW QF mammu HEGK CGURTO? K%hWMKA i-HGH COUW OF KARNAWKA WW4 GQW
vx uwww-we wt ma-~m’*Mmr%ifi%l’§l’k N53?” hWMKl-
rasultad from my tat at 1:21;: piaimtiff,
subsequent tea the wntraat,
éaterwxned Kath refexmw to ~ .V . ._
aircamstaxwss axiating at thus
the aontracst. ” ” ‘A ”
{3} we
sxardisa diacsration
parfarmnms in any aims” wh:=.¢£* 2j;
plaintiff has dang”-v§fimtaz§ta..§i~»-ézatasfsi 5::
auffar-ad Iasqas £21..__VVV}:::::g::m.9q::a:1’c$a._’A a
contract syaeiaifia
Pfifornunaa. H I n ”
V”‘mi.it refuse to
fiégrférnanca <31' 14
tkza. $9'-gznd that the
V5.5 .e§;xf9r:aaab14ae at the
Vi:1s'{:aLric::.-1' ~ ' garysrty . 4"
goirsg through sacetian 26 and the
diiflusyéiéixg above, mama at film evidamue
p1§;c:=-gé, Sn behaif of mm resgmsn-amt: ruuld
use tax aetwgt that inaflzztly the amid
“‘ws§§’a§onaant iuvitaé hraubla and he is put ta
” ” “‘ha.’::dahip. an the: athar hand, an hams airraady
acid that having 1&1: kn-ouiedga «art than awn-gaunt
at sale: betweaen the yxaintiff and the first
W… …..m…,…A. .._, nmmnntnamnfl nu.-rm mwuni us” IKAKNATAKA ¥’HG!’E COMM’ OF KARNAYAKA §-£56!-I COME”! GF KARNAVAKA I-£36}-i COUR1
st?’
defiendant he task the risk. «if 1:-a:*e3has:’.:_:_g the
property by bringing prasazzra an E}1f..§t§:2:v.&1: “-_vB.$
indicatad at 32.9.32. Kane :3! than»:-‘vi-gd.V»
raisa defemae under se¢ti¢nWV2>8
available either tar: fix,-at.
second defiendant. ‘£’he,*v’.§.:.-3 fagfii:
dafsndantfreupandau.-mt 5 :VApfi::rs€’E35n&&r is
not basing a banas.€i:cEa_ figrpfina ta has
a purchaser with nr.§’tV::€..+’:§ua»” aga%t
Manet algifi 4/x:e1 ief at the
hands at: un-tier.’ section
as. ,zr- Vth’fi ¢-3Vvié’::i*-a:i’a£’&;:narg ‘.~.-a.1s.¢: pravmaa
2:2; given it magma: to have
ham plainiziffi was at fault
in,,.§e’rforaifig.. f;Vhe flax: vi the mntraata
i,’:a:f’—-gha ether hand, bath him dafmdants
best knew tn then tried their
fiéiwe all pcrssibia daefenma: to rejwt the
ieljgg axaima by the agyellaatfplaintifi resume
triai cwtzri. flm raw-appracziatian at antira
ax.-ally and fiomzmntarg by :25 rwid
incucutu that tha firiaai mutt iimug-1. was
justified anti was right in saying that ecsond
V|n’$ W4!’ Wm-snrn I KIWJHFR
mgr Mmwmlflfifl mama Cflilfi?” @F KARNATAKA MGM COUfi’ OF’ KAHQATAKA HIGH COUR? OFKARNAWKR WGH COW”
reupwndent Venxatesh was net a bra-nafiide puzfqhauer
vent wrung in rajacting than claim
Jami iantfpiaintift hoicting
reapenderzt having spam: huge V
imfint of the pzwriéfiz’ j;§j*:;ei%’3:i§§s:;.’ ..,§;j};g;j;;g1
mart be put to handmgzp, tn1éi’a£<3re,}7. }:$iée£4:§}i6ii"
availahls undm: swtion ';*g._§"~~..g,,g "té.. ba:.ar§rQ.VVsod
him. This is an» '£51:-.g_aaz~§$:'ti'i1::»:1'v' and the:
opinion 131? mu t:z?§;a :__t_.- ha: ha cut
331%. Far a;._*;,::e_;rsoi:i"' the Jr.n<:mr1$dge
at the zgisfié tV41i;e§_A€;s:%ara1;$§xa§§1';éa; ¥%§?;3wing in his tray
to tan fzitia purchased the
prapqrtg _AVi.«n jzaith eannot burn any
d1s¢s3:atingas¢&.v;gVV" 1;*$él'.$.aa:§':'_"_.'L~¢:4'E this hand: at 'Ema court.
¥h"e_% cuIaz?d.ina1"..;#in§.i.p1e is, a parsan arha dare: not
£22.? ceurt with olfiazz hands cannot ext
1 the hanfix arf the fieart.
f
/
“391 men first and saasond &afandant Iouid
that if rally tha agrwmexzt at male in
favour cf appax1ant was for is.-i,05,00GI–,
Dmlthal Imuuld ncfl; have Einaliswd a sale dean: far
sure than 125.2 lath: in farsmur at 2″‘ raapscnénnt.
fin at-3 aware that the ragfistratian vaiue is
. ……w-A’-ff’ uwwmawmfimmfl nmm \..ua.m! my MRNAYAKA mam COURT QF KARNATAKA MGR CGURT QF KARMATAKA HIGH CQUR’
always lave: and mum: less than the actual garket:
prim; of tha praparty. Evan it tn:
batwasa they ayliant and than
taught to have warm into exijtwtencaa’i’a. ::t§;$’V::n:§r:3§¢I’V.
may in the year 2,956 itse§.£__,. “uoi:.;;d–.
got: registered £0: Rs.£,.§35,€J’£3’3}a3¢va#:§éa;.,, ‘
at this maths: up tfig caurt
m.1,e5,¢ca,f- 3:1; is
taken inter m.:.m;g:¢n.%%[ am: at’ that
apinzi.-an ‘:~_f§.1:ifii: iji§ru1c% nest have
reaezveui-*wzLa_n§n;a§~’._: zmtier nx..a.3:s 2:.-on
aacaond. tht amount: that
a%11a.nt,!§alaint1£f in
tars; &¢§£_’ *’?’.{he£’ shauid he paid tn the
ueggixzici. deiéaaééfit 2z,a,%:aan1wtes14, rim ham swam
nI’h_.§:es #1:” Dmtthal, fihfi arigfinal seilver.
:3;1~. §*:§§arad tram any angia, are an: as! ‘£19.49
ogainiszu-_.}.’1’ that the aacond raspandumt being an
Iith natiw of the vesariier am*%t
éajiated ‘:.1.9n esamzot haw any zeziei.
33. fham ceaaing ta than next quastion
maths: B.s.’I2,i’3t36i-« paint unfit chmqua di:…’!.1a9fi
fiflfl” 3? WARNATAKA HIGH cam 0? KARNATAFEA HiGi-i C0555′ OF KARNAWKA Hmfl C033?
»mar1.’Ma wrmsewiwfififi !.”N\’a§’l”1 W?
¢n<:sas21ed by m:-.It11a3. an 8.3.93 is towards part of
sale aansidsration tinder m.§.1 at towgr§£:.._ j1_oan
tmaaaetmn batzam-an :3r.I'!:1:a1 and p1a;;s%:is:'zéjj
have the evidaence at hath
man am this aspa-ct. $3} fifir; a_i§-'E
Rl.'?2,G0i3i- usder a
dataadant has mt a$1cg_'£vaé.a.""1. "£i§ may
£1-ram the eoatwtav 1:.172.i' 'is?'-._;¥f.:§.:u:E':'_:A.~:_g_s tiéaugh than
®.a-qua is datnd § ;:a'r¢:sa ahaqua but
it was siwle bearer:
cheque. itself I’:#:c.Itha1
maxd in paraaxs. 1:1: in
51 so 1 “sf&§§ ;i _ imtfplainti If that
hw1n=;§’« uair:::;as}z.Vgg d :.:’&i$Q~ amant nr.If;ha§ kzaspt on
postponifig ‘g::~=.;;i.ng=% enfiorseaent to the effect
of &8.’?’2,0t331″-~ was twards the part
I §’a~:;]é-..,§ei;a.i’aexat1m§ ze emu %a-razed 9.14:2
‘afliéi andarsmaant anti uitimteiy thay mm
guecéafiéiul in gs-hting was andoraamant an A
«.A1″ p,;;=1egi1?:fi’ii-Ptiaarxse of a navdiceal stare. It is alsa the
4:?-an cf the: afillantfplaintiff that the axiginal
endorswent an the gmawigtian was taken away by
:.’¢r.It:.hal -an the protarh that ban would 133119 the:
prepay: a¢:i::.na1t1adg&ni: far rancaniving Ra.’?2,GaO,f«-
mwwzm wt” mmmwfiiflmfl niun !…¥..N..l!:(JiA fi.M!£NA%R%a fimfifi Lzwmm £3? mmwmmm. fiififl $fl%§RT OF !{fiRNA’MaKA §’€§G§’3 CGQRT OF KARNK§3M(A $553″ Cfiflfi”?
55
that as the firat defendant aawfiittaé ._ this
parguanl-., it has ten be £1316. that it 1tags_4vV!:!:vgo-aqészzzdu
this part at uni: czzsnsidaratim. The§§’é£?£:$i:;§,__:1.
vim! «cf the above diaeussion and
judmexat and order of the i
he sat aside, are far a$,rmaje~dV?t;i_%$n of
partormunca at aanfirfibt c2aE’sfi{ ‘Im.1.5f:.
Aceordirzgly, this Qéf’ Eh: trial
{mutt datad 1.5.95 €§§§;.E1H:b.fl:f9fi:». t§§usanres to ban
yet aside.
am} §@§gx;gna -£r:aa,H&aurt canaidarad the
disciatianatfir”:’:’2f§i3;§aE¥’;—- ‘aha trial mutt fiireebad
the fisfatf,” return baa: R.s.’35,€IO0J-
togififihax ui’th_V 5.nt§:rest at 18%. In Viéfi of the
“:v$;V#fis9fi_A:.;g: by as and balding that tatal
remived by ma first 2-esmgnaerzxi: is
aanfidaxation and furthx
=x1nt¢£a§t an Es.?5,ficfifw sauié nah arias.
35. Anaarwdingzy, tha foilming mast is
“‘”had¢.
The Appaai is ailmrafi. bags}. Rapzasantativas
of first ramp-as::d¢n.i:§ ar.ztha3.,, arsfi ‘E.-“ha awasnd
Gflififi? Q? E%RW&W%%& W654 Cflflfii KAm€A”§”fl%fi Mflfiéwfi COURT 0? immmnm HIGH CGURY OF KARNATAKK Wflfl CQEMT 0? §€ARNk?N(fi MG?-ii COURT
raupondeni: !£r.H.§.V’e::tatesh axe dix:ac:t.ed_ ta
axscuta an ragistaraad gala ég in rampant
suit schemxia purfity in favour _
appexlantiplaintififi aftar z-eaeiving. ~~ ”
of saonaideration within 3
receipt sf Gem; oi this qsrtfiar.
yaxruas ta mg.. ”