High Court Karnataka High Court

Sangappa S/O Sharanappa Kurkundi vs Smt Sangamma W/O Rachappa Kumbar on 19 December, 2008

Karnataka High Court
Sangappa S/O Sharanappa Kurkundi vs Smt Sangamma W/O Rachappa Kumbar on 19 December, 2008
Author: Manjula Chellur
% A'  -get}: :~m'"'K;zznba{;¥ %% Om ''' W' ',
V 2 '  ~ 7}'<1'»"m_ Taluk Shaisapur,
A -uflisiriiri. ,(§:1I¥3a;i'ga~~5'»85 223.
'_ {By gm: §i..S..{E':iflkapizrkar, Aév)

 » .._V¥£u» Riachagga Kzxmirar,

 Rm H.?é'9.3~88, Kumbar Oni,
Shaimptzr Town, Taluk Shahapur,

IN THE HIGH COIERT OF KAR1'€ATAKA
CXRCUIT BENCH AT GULBARGA

DATEB TRIS THE 19*" my cm I)ECB:?haII3l*§§§.'2§§'édf§§'-:    A. V'

?RESENT

THE H(}N'BLE MRS msrxcg §Lfi§'J{§'LA» ::m;m}§;?I:; %  
_l3EGL'LAR   % Vk
EETWEEN: * A @% J % J

1.

4 Sangappa,

Ageé ah(>1;t«t¥_7′;;§’ea1*s; ‘_ ”

(kc; –£?fiwj3ia seifiifcfi.

2. Vmpagsmppa,-. ‘ % ” %
say Shiya’::na’Kar!{§mdi-,..__ *
Aged aiéazzf -$6 j€ears.._ ”

oce.:(;ovt1s~.ereaa:, ‘

gigeé aka}: 5?” years,

_ ” pagciéél hearing Mtmcipai Ne.2~6, again

I; f1§§2:–54 and again changed ta; 1-343 and the pmen:
at Kmnhar Maisak af S3mha;3m*pet Bf

‘ é fiér muse praperty measurma 12%” east ta west and

” K ‘.{VxZF”L-::;§c sr§’z $9 smith. Size traew her titie to thee gmperty thmugh

–‘ §:$}z_er–i¥:~!aw by name Sangappa Sis Mariyappa why; left

his 303?: Rafihappm iifiilfi eéker tiam. fizz husmnsi asf the

E0

}}ist.Gz3£barga 535 223. .. RES£*€,53SE}’;i$§;:§5§*§§iV”

This BSA is fileei His 199 CFC against th.e_.i_3dgea1§n £: am , V’
éecree ::lt.22.2.37 passed in RA N0.32.3’fl6.,9n the i”iiié*T:*§f tlie__€fiv§I
Juége (Sr.Dn) Sharapar sitfing a£[Shal1:i;;i1£f,
3991231 anti confirming the j§:dgert’ac7:tzt5_ an éésrée 9
passed in OS N6.155!’i}3 01: the fiie 0f”éihe*– Jéteige ‘(J1*;.B’:’1.)e- L»
Shahapur, decrveeing the sufié, i’i=.:2f deéiarafignv-v_of. ‘i:it}e’ and
iiljimction. ‘ ”

This RSA maxing §ii~f9r this Bay, the {faint
defivered the following: ‘A ‘- } IA

fa; :£i§;§_ appeflants in axis
regular, “e§£A*§’;’%e disgmts H’€2’iE’8l’¥”é§S amuné
cemtfiisfiefi facilitating drawing at’ water

fram ¢7:InseVSe;;£V§i’t21bEé’s9?L.k;e”‘;f€{:%’§:_i§%&fIi11g to the piaixx1;iff, it is pm: and

plamfifi-rapenéent. Accaréing (:9 her, after the deafiz :31’ her

In View of the aheve discussisn, no fid ”

made out to admit the appeai. Accord’uIgly,_.Vt§ ej b

ciismisseti.