IN THE HIGH csum or KARHATAKA, BANGAI{QE'2"Ef:A. k
HATED ms um cam my or JULY m: ' K
BEFORE
nm H-£>1~rBLE nmwsncs Igixngefimomn ms V
1 SMT
w/EN% %
sammAn«3nmn£.e;2!Ac%A1% 'H
2 SIv1'!§'JAYALflfl.t§ *
- mm mmrcmxwappa
% aeE3:gfa«arT49Y3ARs
Rift.-"1* Tfifim, CROSS.
;<:1~ARDE1i
sammammmsnem
-- 560 0:27
% sg<:3£g?PA GARDEN
O O sayzmmmamaxaean
- 560 027
APPELLANTS
O .- RUPERT M ROSARIO, amwocxmy
fiw
'VII:-l'I\i VII I\l'|l\I'nl'II-l'II\l'l I
Ina! I uuunu Iu-|I\|1r|u-u\.r\ nlwn \..\JI.ll\I VT AMHIVHEHAH l'1E\.7l'! \..|JUKl U!' RHKNAEAKA HIGH COURT OF
§_':_11._.13=-
msnomhm, W10 BAIEAIAH
AGED 5.33.1'? 59 YEARS
RIC} Rf} 111212, 5?" A CROSS
mzvssz m3m:,YEsI~IwAHT1-11==!JxAw
ammmzzsanm-560322. "
{BY SR1 : <3 BALAKRISI-BIA C312'
am» EPA filed u; s.95<$£ ¢m%Lki.w:j'%m¢ guamn;
and decree dt.22.3.€36 Q.$;2i%G1';'9?-'on the file
cf the XIV fiéd1.{Iity' (SCH-28],
partly ""c1e,;':1a;.raa'tix1-:3, possession,
m this day, the
Caurt " . _'
appellants have called in
and dacrw datefi 22.G3.% in
by than 14%: Ac1d1.<::ity cm
City damaging the suit daeclarirlg the
owner: :21' the suit prmrty and that she is
gr panasaeaainn {sf the win pmpmy. Further, the
warm the aerenaam to ham mm t}:1¢
" pas3a,s5%31'1 05 the suit p1-apm't}r within: a period of six
mcnths. .:v
63"
OURT OF KARNATAKA HIGH COUR'|i.0F'_;KARNATAKA HIGH COUR? OF KARNATAKA HIGH COURT OF KARNATAKA HIGH. COURT OF KARNATAKA HIGH COURT
2. Appenanm are the defendanm T &
renpmxleerlt is the plmmsa befime the
sales cf ennveniencac, the
rafiarred 'bu their sum heme cm-a,
3. The pmw agent" 1:
the defmdw of
'rm ¢]aim__ an that undexr a
Rapltezweci 1953, she acquizrad the
agzhcdukg of the acheduie prropcrty
has paid up to clans urea.
mama to be in possession of
as mm ta}-m. any the amen of
the dermam cm are: his legal
" are wnfir::::.1im_ in poasessfion. Despite
O mquasm and mm, the defimdanta refused
fiumte the schedule property and thweafom the plain'dfi'
fihdfl:1ea:uitbefh1*etIt1e'I'1'ial{3o11rt.
6/,Lk-J\'
OURT or KARNATAKA HIGH COURT _O'Fv-KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT op KARNATAKA HIGH COURT or KARNATAKA HIGH COURT
4. The defendants mtmd '
ma: Ccurt filad writrtsm mmnm
title of am plenum. 'rm defe2;dg;:tov'fa;ftk§er §o:an¢na¢dj%'%%
that they are ?m. possession
schsdule gnropezrty in of
Sale dated 13.05.1963 af the
mhedule pa;'op-crgf: * derenam
darned." the mm pV}FIxrn'.Ifi" ' % % 1 'a '
5.
the Trial Court
framed tin: '1ss11:e:-43:»
aw % jéi=»'fF'«i13t?'prv
hushaasdhadwaynightmthesadtschedule
uwrharthaselfmldher
]% . ra pamfl pa the husband
of d€f-mama No.1 and fi.:£her' ofdegvmdam
7tvputupwnstmdienI'nflw.sufi
fiww?
3% pkfinnjfipmvm that Murziehixmqppa
fizmad houae eonsisfring mof of asbwms
in the suit praperg mad cantirmed in
permimiue passfihz cf the suit schedule
pmpem?
Whather plcdtttifl' prams that suit is
mca%1tumab£efi':fliepr'ase71t_fbnn?
Ow...
OURT OF KARNATAKA I"-HGH COURT A.0F"_KARNATAKA HIGH COURT OF KARNATAKA 3-HGH COURT OF KARNATAKA HIGH COURT OF XARNATAKA H!GH COURT
W)
Wherhw plainfifi is entitled fin" ~
thesuitpmperly?
HO piafrfifpmvw 'V
Rs.800J'- per month ficm (if A'
P*'0:J'&d5'
3% degfwadzaxtpxégm-: foi-
misjoinda-' and hf friaawsgwy
$,: f A
is the aumer
p!mnh" mat Court fa:-2 pad is
V
v Trial Cleurt, pzainmmaumaa her
am husband an P'W--~1 and got
X Em;-; ;'i-=1 to P25. On behafi" of defendants,
O' was mused' as aw-1 ard gut marked
O OO3.,~.-%.:O.iOm1 a:e D18. Am warm mm the mm mm on
aw the , am]. and dacunlentary
the Trial Ceurt passed the impugned judgnmxt
aw"
uvvnl vr n.r~mnHIHI\I-\ Hlufl LUUR? OE
AKARNATAKA HIGH COUR1 or KARNATAKA HIGH COURT or KARNATAKA HIGHCOURT or KARNATAKA HIGH couar
and deems ¢iex:ree:ing the suit of the plaintiif. "
appml.
5. M-.Rupert M Roaariq, the
the appenam; amuzanm tug
PW-1 in mfly 3 hear my
hnwladge gum: thg property.
In the abaencse cf can be
placed on the I-{cider Fwd.
The whcthcazr there are
other LR; than Eeramma and
are mt ao=mpet¢11t to wecute. the
' " in the mm are amugh to rim: the question
ma adverse pmmsan and the um Court
Mraizaa to: give a Ending on the same. He rm-um
that the Trial Court mmmed an mmr in mt
mfing intn cmmideratian tk entire aaanflable on
W"
BURT OF KARNATAKA HIGH COURTA.§)§'_;KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF' KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT
record. The Trial Ctmrtlaaa. faiiedtn a clear V.
as to th»: nature am-.1~m paamaion es" the
decree of the Trial com is 1immOmOm a¢:%O a§ide;
:1}
fxi) AIR
Advomte fozi plahzfifi supp-arm the
decree af the Triai Court. He
oral evidi of PW--1 and the
by tha pmnm' am éonaideresd by
He cantomda that in the facm and
cf this mm, there '3 nu ma fiat the
'V examine hm-wlfas a wfixtma before the Trial
V:~uCaurt arni !m* man-exzaflnatiaxx is not fiatal 1:: the mag.
7L \/Va'
'URT OF KARNATAKA HIGH COURT i(;_.ARNATAi(A HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT E
13 R.I£'A...l%
8. Heard arguxnenw on both the
perused the emit: moorda.
9. Defendanes mnmndwrhgt *
the owner of the schedule
an agrwt of salsa 1s.d6%.19a3
wjoyment of
the Sale Daed
dated pxamzm specmaa that
ztmmdm are the mother
mg Sale Deed mam specifics
Yellappa and 11': mother
the schaiule property mm: the
M an zmmgso. in am writim1
% 1 the 'Trial Court, the deramm have not
fihat atbm-* than Emamma and aalzawathamma,
V am nthaer legal r%¢=,:.z:3.tat:i'sa'es af dewfi Yefiappa
Ofwho have not jainad m the. mccution or am Sale: Deed an
24.09.1963
. In this regard, is sufimd in the
dry
LR!’ OF KAIUNIATAKA HGH COURT O_F’Kzf\RNA’fAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT
11 R.E.A..l.%?ze’..Q5
crmrexanfingfinn nf I-“W4. Further, DW-1 ”
avidmoe has mt stated arxythm with regard I I
Legal nalprmenmtive ofYe]1appa. ‘ _
rawrd wtabléahtx the hat
mgismedsasa Deedintheyaar
in the name. at the pzajmfifirn the
Bangalore Chy mm ‘3
delay. in trarmfgr. the plainfifi
and cannot be :1
ground m has nan title war the
schedule :3 a mgsmma Sale Deed
I’«c»m1fE’ct$_4: and payment oftsanea by
the fact that pramuw in the
property. ‘l’h1’a evidenca on record
V _» fiat, plainfifl has proved that aha ‘8 the ewzwr
I I I with the Isarm.
10. It is not in dispum that pl.a1:1t1fi’a husband
andPUrwerof}!:ttm’m3rI-ioldaaa-Byraiahwaamzfizunedas
<&_~.;-'\/'
URT OF KARNATAKA HIGH COURT KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT or KAKNI-\!l-\l\.H nlun uwunl
12 mmmm
PW-1. Araading of am] evidence of FW'-1 with 2
the salsa Deed, Ex.P1"r khatha cndoramni; u
'no P12 and P1'? 1:: P21, the tn
eamhlishw the amuxce of gf
pmparty. The mum
Muxtickfimaappa mmed of am
15.05.1953 w-£th Yellgappag. pzmuztr
and scheduh
yefiappa, Eeramma and
Dead in know: of the
af apecific plea and evidence
$1 repreamatives of Yefiappa, the
13¢ * 1% mncluding that p1eLintifi'has proved
_ title over the schedule property. In
cirmmmtancaa of this casc, the non-
per-soazfn nntfiatalbo the mm.
11. The learned manual for the appellants}
%x:lamvs c:u:sn’bm:i that even in the absmme of upecifi:
dc.
URT OF KARNATAKA HKGH COURT O?-OKARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH CUUKI Ur KAKNAIARA ruun uuuru
13 mmlmm
m&n and achqausaasion, the
admitted facm in the case mmwaws the Tx~ia1.§j<:firt '
mmidm the sang. I decline to accept V'
the iearnead caramel for the
poaifiuen 91' my that the plea
posaeaaiwn ought 2:: be
m be framed and capyzaorulnmww m the
partim. In the it in
wt "pm that the Trial
Court oug11£._§:–_ am gueatinn of adverse
posaasskinn. evidence an
gaggbaianag mg that in the year 1968, the
m …We Wm, under a
The tax paid meipu prcducecl by
that from the year 1973, the
A 3 the rm Furtrm, Ex.I36 produoud by
_ as. representation dated 25.01.1979 tn the.
Cammkainner, Banmabre, ' 312%: that
'V=vp]aimm's husband Bymppa is wing ms' the schedule
pzupertyazzdclnimingasawmramuuubfizag
WW
IURT OF KARNATAKA HIGH COURT OF' i€_ARNATAKA HIGH COUR1' OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT
1-!» R.E.£s…1.33LD§
Iiuiurlislfigapaandfifnmilymmhezwsarni
tn vacaba me achcadule property. Ex.P1§ is I " I
datnad 13.c3.197=9 wherein n
vacaba the schedule pmpcny I
a mmamm of Ra.1,mc;-.
mmhlkhm the fact that pnamm is
not hit by §in:itatinnI.’Qn
at the lcamed is
relied on by the
leamad to above: do not
It-.-.:::d an;.- urged by the
the raw stated above, I
an m intaarfiere with the smpupad
of the Trial Cceurt. On an other
ca’ the ‘h-321 Court is supporhad by
V K and tha name is in accordance with
masons sated above, the appeal in haneby
at .
15
corzsmcdion of my type an the *
6) T0 was eavezx, the Wdants, % saW i:§fi3v
dhi
£33.. :2: §E<zx<.. ".0 E80 :9: <xS.<zm5_ aopunou $0.: §E.<_…&§ mo .E.:.ou x.o_…., §<»<zx$._.. ..»c..»m:ou $9…. $_<»<z~_<x mo En.