High Court Karnataka High Court

H S Jayachandra Kumar vs H S Nanjamma on 30 August, 2010

Karnataka High Court
H S Jayachandra Kumar vs H S Nanjamma on 30 August, 2010
Author: B.S.Patil
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS TI-IE 23R"/30"' DAY OF AUGUST. 2010
BEFORE V D
THE HONBLE MR.JUSTICE 13.5.' ?_.9:;fi'L;-I if  _
R.F.A.No. 1095 12904  ~~  '1:   D

BETWEEN: 4' 'D 

H . S.J aya(:ha1'1dra Kuxrmr.

S / 0 late Saxmal.

Age: 63 years,

Residirig a.1Dby'e bass. Pa17.1.€1cik1j1a';"  D  
PL1t'tu1'. [).K.Dist.riCt.. V  -- -- APPELLANT
{By Sri Satish G.12ai1ga1-._/A;-:3»,1V  D

AND:       
Smt.H.S.Néixjja:{j§i'1:1£.é1,. ~ 'H 

W / 0 H,HDJ.SL1b;1_2i1ei}&3_ 

Age: 59 ye::1i'S,.D;» _ 

Dhaugala-7v"i1Ea1gc:.."*-..DD"   '
South K:3da§,fi1. -- V       RESPONDENT

(By Sr; M.U".":r>qt:n.a¢:zgig-V_Aa~x;?.)

 .....  =;=>:;=

 *    filcéd under Sec:t.i01'1 96 of CPC agairlst the
"'_§L1'dgr}'1€;:t=1*.,daié'd"'I-4.6.2004 passecf in 0.8.34/98 on the fiie of

the-.(2ivi1 J'a:fd§_'§é {S1*.D1'1.} & JMFC, Virajpet, and em.

,.Ti"1i.s appeai coming on for I'<"ur't.1r1er Hearing this day. the

 C0u1.'E' cit;-'1".i.ve1"ec1 £116 I"()11()V\!ing:~

JUDGMENT

T1118 reg1.11a1′ i”11’st. ap1:)eaI is filed by the 1″‘ d<3f(é1"1daI1i.

zygarrféx-'(=,c:i by i11('~j1.1cE;g1'1'1(t11t' zmc.i ciemee passed by the }f3E11'I]Cd

Civii. Jtidge {Sr.I_)n.). V1'1"ajpct.. in O.S.N0.34/I998, t.1ie1'eby
de(.1i"e.eiiig the suit fiied by 1.116 pIai1'1tiff- respozident. h.€I'€iI'1
holding that she is entitled for partition and sepetrate p0__sse-ss-xion

of 1191' 1 /4"' sliatre tiwm" tile suit' sCI'iec.t:.a}e ].)I"()I.)t";'I'¥.'_V.

2. For the sake of c0nve1’1ie11(.’e._ the pa1’t.ie:s e1i”c._VVref§Ei<réd t.u–.by'

their miiks in the 'I'rie,iI Court.

3. E’%221irit’i§T SD11.H.S.Nt1I1jEi1’I}I11&i E1’1″iCI”‘d@f€I1d#1.’I2[§;L}” 102 3:

the childreri of one S1I1i.1″f.Sv-;_§B\’1′ tvii’:?. }{.i{.Sté1nr1e1iah.
Defeiidzmt No.1 is the SC1″‘1~..(‘)I’1211.6″Stilt;H:€*…D€Vi, tA?heéi’*eas p1aini.iiT
is the daughtei’. The 0t:he’rV ?’.’_\}\.7L)’d£3¥E’i’1Ci’;ti1fS=S1111″H.S.HOI1I1aEI1I’:1é1

and MS.f”1.S.NiriilEt1’E1’~-\?\?}1(§:’2.il'(;f z_§i_i:s().4t’.I’ié_’c§a.{:g§’1t.e1″s of Si11t..H.S.E)evi

are not .»ih1’11pIé’eid?:Vci illitj ‘é.1p_.pt’3£1I. —

4. ‘I”he'(.:;’tsca of ‘t1..hc’~pi3.ii*it.i’i:I” Vhefore the Triai Court” is that her

1_I1{)’1’.1’1C’1″‘.-F.)_Af_’.\,7]. \.5va.s’ gritiiiéd ztcms of land in Sy.N0.1.7/57D of

.”Dha”r’iu.g2i1’a Vi~U’E1g€ b}}Wt.I1c> I.)eput.y Commissioner, Kodagu and

:S..hVfV:’,_’\.\f21}’3..ifhflni1bSQ.3:1.l1€ 0w1’ie.1′ in possession of the sarne till she

ciieéi»._ii’it.e5§~t:at.€.: €51′; 24.05.}9’E}6 lea-tvirig behind the plairitiff and

V’deI’e1id2-i’11.t._S1′ I to 3 as her Eega] lieirs. Plztintiff Clairned that after

it “ti_1t3. of hart” i1iot:1ie1″. 5110 along with her brother and sister

hzisji c*011t.i1’1u£>ci in joint [_)()E-§SCTSSiOI’1 znici c:i”1._]’oymc1’1t. oft’:1i£: smnize.

the 1*” dE’4f'(.’1′}(1E-1I’:f :5at’2.1:”1:.*.(‘i zzmtizig in at 1’1’%£1I1I’1€I’ pi’e}1.:CIiciai to

. l ,

ii} Wl1(-r1l’1(=,i’ 1l”1(–* plziiiitifl’ is emiiilecl to :1 (lecree for

]iar’I’ii’:'<')11'?

7. In support f1ic;’r xa11’11i1’1iI1g two 03.1101″ w1’i,11r1 of l1c?i’_.<§§z1ls'cWI:'l if ':»-:'-.___fl'c_i'

the cl:-:2-ilh of her :T10ll1CI' pl;-ii1'1i:il"l" \.v21s c'i.1li.i*.»*a1ii1._ig.. 1,l'1e l2:11'1r__1l in

LI(;'Sl.l0I1. iP.W.3 w Sri I.-'.N.NaV21ld’L1cii1g»”E23 .135 Al(I(3(l1.11’1l4′.

Op<:-ning,§ I-7'01"m ssiibiniilccl by Sl'l1I._.'D(':'V"l to'~–f.:hC'lCai1ara 132111?»
Maya1'm,1di Brzmcli. Pl. :1)'; P5 V\J£«c_1'e,vlpiioduced and marliecl.

l)el’eI1cf.211’1i: No.1 — Sri J21ye1ctl’1:-i11clli’Ve1iKL:’111£i’iflt:X2imined himself as

[).W. E. The s;;v-:’ilf>¢;bV1′(;I” the gW1’ll “S1A1″11;–[“1′,~c3_I_i_iiha. was. <:xa1'm'nocl as

1i).W.2 ;ii1'i1d"t1i=1.:_:5.21i£c%Vi.'i:'1_g*3Vii1"1.é:ssW10 the Will Sn' Nalesh was
€X&I}]l1'1€vC'l.'£-1S l)..W;3".Vaind2"Clc.§e1.'1clai1i No.3 S1T1l..l\lll"IfiE1l£1 was

exa111i1'1ed z1sl"lD.W'.é}~V. 'I.€_xls:-:.:li}l'l""[.(.) [)8 w(:1'e p1'()dL1C(':'£l and I11E11"li.€'.Cl.

«V ll l';:$"1*el'e\.{a1'1.i to notice, at. this sl,ag._;e. that the plaintiff had

lAl7iléd_i-ail' a;f)'pli"ca}~i.Q_h for 1~if..*S11’1’l4.Devi for lueiiig (:0I’npa:”u1’I. below 2ILll(>wécl the appli(.:z1ii01’1 emcl

:f1’cl’c1″1’c:(l the 11’1al.ie1′ 1’01’ l’l’1E’. pini0:”1 of the: lwla11cIw:’i’I’.i1’1g a;11″1(:l