High Court Karnataka High Court

Gulam Samdani S/O Mohammad … vs Smt Yellappa S/O Eranna on 27 March, 2008

Karnataka High Court
Gulam Samdani S/O Mohammad … vs Smt Yellappa S/O Eranna on 27 March, 2008
Author: N.Kumar
E'! THE HIGH CQURT OF  TfiEA' AT  RE
UJKTEI3 mm T213 2?" {SAY {JP MA.%fI, 3008

BEPURE

TEE HGHBLE rm JL)?8'I"IGE  V   "

&§,g1€g,g:341g2u:@  ._ 
BETWEEN:  b' A

311.1% fiamdani,

8;' -9 Lia-han1m;a.d Iiusmsin,

Aged abaut $5 ymrs,

C5nc:A@i.¢u1t11m, _ _

Rffl Manwd, "I"q: ldamti,  '      " -.
msttriat: Raiclmr.    _  A  ' 

[BY S~ri.I.G.Gaech;:1:';gg_'      ~» 

AND:

1.

flmitm YHGlapp.a;’* ..

Sin ‘ % ‘ ‘
46 yams, #396: ”

Rim Baku {;a1l£.:31y_;,. Maflgrfi,
mg mm,

‘ ._
Gnu: Hmitm’_
Ric ,E1.t1:I1?;at”‘*=!;’_>:;ii, Manvi,

A F} _ Tq: mmvg, mat; Raic-hut. .. Rmmnrmzwrs

am?-._I;:&var;apxmaa, Adv. an em 3; 8riA.Vm’13:s’.at:
Aflv. far!’ R2}

;”I’his @1lm’ Second Aweal is filfi undar Sectiw 10!)

_ T agfilmat the judgzmmzt amd chem-ac. tfiateatfi 2fi.’?.2Gi}’? in
_ RA.Na.=57}1’§94 cm the fit at” the Pfl.{“.:’:vi1 Judge, (Sr.Dn.3,
“Rm5Z::hn:r, allmiwfimg ‘(km appmi and 3a asiding the gudwetrt
4:1 cisvzama datafi 3@m6.19?4 paged in D..$.I%’=n. 15190 03:1 tha
files uftke mums, Jdamai.

._.u._…_.nmm.4«u sn I\:r\r\¢’\ ueun I-ul’\!5ll\J|l\lEl’\l Jn I\H’|r\”\ l.n:\li.l H’\I\-i’i\vlkflI\-f\l J11 lflfififi I.-It)”.

Thins» Rwlar Swsmé Amen}. rsommg can for admismkntx thin
day, the: cmurt § the fclluwing:

JUEGQE?

Tm is p3am’ tiara swunfi appeal

Judgxmmt smd éwrem ef the lawm’ appfiatfi

has ammm the suit of the pm féé

titlva. zlrmjmmtimn anfi fin’ rmtfiiua’ Vi;§§i3,_af 1

2. Far that purwaa mi’ pa” rm’ are
. “3. ix: as tlzey Vtfig’ ” suit’

3. ag*icu1tL1ra1 land
beam” ‘ :_ mrm 9 guntas Mala” ta
in Raiclnlr 1: as the

sf the wit aaheciulss property

afmx? his amm, the suit pruperty

: Vv cm mm ‘ ‘ . Ha was. enj0y1ng’

‘mafia.’ till tha year 1952. It was 1%

pmmmy efY&13.appa… Fimt.defe:1clant is mm

of said flzifiamm mm. cf Yellappa. Said

‘x”‘h.1 ‘mmafl-ma wld auit prmperty in fawur :31′ the plaintiff

3 in 111% year 396:3 59:1′ :3» cmmfiax-atinn sf Rs.6,C10fi/- and

i/,

wwmmd 3. sale dwfi arfi put um piamtifi in pwsesaicen

ofthe: pmpertgn The sale dfi is nsimairxg anti
has dial mt premium the same befcsm the _
hiutatixan am’)! was made Em fiaee name 93;’ 1

‘rm pmmtw is paym mm»

pa-opmy fmm the year mm
I-Iuwmmr, the mm :35 was
mutatmd immpwt fzf mum
the back gar {aftrae wk: dam,
patta xeét-E rm aamnd
“the nmtattkm entry

ta ohmm & cleaelafi and

has mm: the am for declaratian

ef as wan ms for recmmmon of
he has aim prayed me: he

i Elia titke by aémm pczsamion.

Miner servksecrf aummns, ‘hm d mutated

a “. Tlzwfixst admttw’ thec:Iaxm’ of

pammaimn and. anfioyxt-mm. cf ”

nan sauna;-nu-n 3 \..-nun.-33.3: -\n_n- In-AAA I

tfae pEait1t:§!:’ whnrm the awanszi dcfmmant fileé a

damfiafl written etmezzrmnt wrmzemizg the claim.

woomi defamiam; mntenda that it is his _

pma@’t_y, He is in posamimn and 1

‘I’}:1m-ct £9 nc sake ciemd

the paamw: the gmnm is. ML lfnvavfiésgaimfii; %

paropwtf, he has gm: tltw aha” gm 122%
mm. , he ::un’£ae«:;§:1s_A is nut in
lawful pemswaimn _r;f éfvsfich, he is

net aentitlw to ‘

5. me j fa ‘I’1’1e puma was
m-5amm’ mi aeacamnw’ :1 3 witnwsw

izmlufiing .:f”1mtL wwuuzraad 14- a

E«m.P-1 to Pi-14. Scaoond

5 ‘ ed as mm: ami he lms manned

me-2. He has also prvaaduced 5

trial Court an apmwmtinn csf the entire aural

ciimxrummary eviclsnm an rmrcl and in lasartkmlar

acquired fitk: ts: Emsaid pmmrtyundmtm

sale dead am he has aim pwfiacmd his mam the

seclanziuzle mapmty by way ad’ aawrw A’

the plaisrfl in antitlml to
‘ mt dmmd the suit»: by %
_ mad ties-arms, aswand’VL4L”‘d;¢xm1dafl:”.VV_V §

%Jlar Agl. The onA re-

appreaiamiun at the     after
mm the   was the
mam or tiw appeal anfi

'  the said ..Fudmex3.t

 

  " V

a@ dvamm Caurt, the piamtfi’ Tm

inf%*°°=mlfi«wa1%%

‘}”‘..:V mm enamel for the

: the imp@m1 Jua21gmmt.a::x1 clan:-ac
mm mnmnfls, that the mawial on
V’ tlhat the gmntm” La in paacmful posswaian

uni’ the suit property fiztmz the ymr 19632

” termpmdlgr an is: clear fwm tfm rzwmus rm:-ds

‘fiwsug11thapla.intifi’Iman::t

\I/

an.-‘luv-L Inrxllu I…l\|:_nIL.rh.I\II…l\I IE5 I\Il\l\II\ Illlnll

may Tim mm aalg am gs, yet ta’, 3% the light aef the.

day. Merefiy kwulueg Fwd? admittwzi thee emutian
ml: deed by hm” husband, rm infmmiac wuld be I

‘I’m tI’il9.}. Cczzurt has mntrmflzted an arm: —

denlmmaon m ths abamm sf ma sag _

tine mmmfimn The 19333:’ aldpfziiabe

fully juavtjfmd in satfi aaifiva V
::f the trial mutant and hm
not eamblishmzi tritkafw

9. In arm am pleaded
&d’W:”.l’fi$ .» of the p1ead?@
a@ flw mm 91% mx::r3_ that the ‘ ‘ had

m;§§1:sh¢d pmauwsion. Exmpt placing
am: uf ma ymr 19522, which was

that cm. plainufi is. in poamsion
‘film wittmmm Wm haw dep-mead tn that
pkaiI:1%’ has nut wuducned extract of recard of
“m his mama to: pawns Em poasmsiszzn, mueh lass:

V’ afiuem-t-9;. pcmsmaian. Emflm, t’E1e.m is m plea. of

k/%

I1′ usunhllhnln n nthnn \..nn\.tn\.l|.I\.n.l\| II”\ I\If\I’\|’\ IIEIDI

aduteme. pmamxfmn as rmwxw mmw Saw much less

am rm:-dw The trial wart was fufly in arm;
mldina that the pxainm ma mtbxmhaa his _
adwmme yaaaaaminn am tmtwug gmtfgrm T T
his tithe. Thn lower appeflate ”

setfim aside the mid puarwe V

the wit: of tlic:

m. ‘rm wmifigdv appauatc

camzrt is 1} s1.:.fi’er fmm

11. of fiaw do arise fir

_r:,~::;s;::3ssi§;_vs.a-§s4:t;f i:=;’§’21 Vv ____ gamma appcal which maxim

_ ia dismiamé,

Sd/..

Judge.