High Court Karnataka High Court

Sri Doddaramappa vs Sri Nagappa on 17 March, 2008

Karnataka High Court
Sri Doddaramappa vs Sri Nagappa on 17 March, 2008
Author: N.Kumar
IN TH13 HIGH COURT OF KARNATAKA AT BAN

mmn THIS TI-IE wk mm' or « u

1 sm    
SIG mm'  
AGED awn so *z1~'ea% V'

R10  

*§I_r'g,L'r1g»'1~1'"a;Ia'\3L;*J_¥h'I?J£'r'lTi:I = 

J. .l Ln.'-cat!" Jul i.I.v"uI-J.\x_

2   

 AGED %5%&'Rs
14:; 0%  VHALGE
  'fAt'.m'I'IVHDB L1,'~~--KAE)tJ1?
   

itA'fl'II"I"l' A fiflin 1.1.

' V    1'llJ'l.I1I.ll..ll.al"l us; 'In. -- 3i".nuv'.$f uiffi

%   ASSOCIATES - ADV]

 1 . SRI 'IiI'£'5.{"fl'ii"'?FL

L S)' 0 LATE C3-AHGAPPA
AGED AB-OU'1" an was
:2; Q B.*~m_u-.c-c.'.s:~1.r;a.A_1r~I.A_I-.I_A.1..I..1
v1LmE, YAGA11 HOBLI
.. . ......R'
cmczxnmemnn  RESHJNDERT

REP. FEED U,' 5.1% QF CPL! .-.t£.}.A_T.!'IST TH..E-
JUDGMENT' AND DEGREE DT.20.Q.f2005 PASSED IN
R.A.ND.1l,F§fITK?- Gil" "l"P]".l'fi FILE GF T":-1".'E t'.":i'v".I.'I.. J'L.T""'E

lh/



[8R.DN] AND JMFC. KAJJUR, DIBMSBIRG THE 
fungi'; :"*.r"1'ld"l:'."1"DI..I'l1Il' mm. _nn'~nuvmT g._]qL'1_ DEI__f';§§EE

m.4.1.m5E"'13?§sE6"I§ 3.'§'.§333;1;  %  
FILE 0? Tim Fm. cm: Jiimrs ['..iI"6and
acrein .'3y..No.5Bhaa falkmto theahare ofthaaplaintuf

andt1rtere:Lnai1:1ing2acruuinSy.No.56a;ml1a::nai::&

/.

\~\/



Sy.N<:-.5-8 has fallen to tho ahare of 1-1 son  in
the plnint achacdub property; 2 acres has 

1" dafimdant and remaining 2 acres    

&*.%.'-.z!an:.; & aka 1 -N-* ---"1"=h'.'.':'-.  - . -'ha.   'e"z.= T.

XMIHIII I-Iffldflnvb

rm mum of 1-2 and find  uiong. pjninfifi

the brotttecm    _
aharm.___,       ° tinn before

 

'::F§=    far _'¢E***'~F'*e.*~*¢f m'.'.1'*.a ....='- "w "ulvh'

    = fi and his firut Ion
  and dhpumd the name.
 A ,- raj A   j 5¢;%%m¢m-as this name ofdaiinndantl

L-HE -Luann»  I u up an-up---u-~------_ ' .___...--............__

  91' t__¢.:

I ncwnuvu

IINIIR-I-Iv'

' plum' ' tii'1"axu' in puruuanxae m':"i'us grant, p'mmr.u:r' T"""'i nnnnai

1mabem1n:1utataudintmrovenunreoorda,h¢hnnbeen
pa3'ir1gthatn:mIaz1dhahauprodunadtlmoriginn1g1'anE

/.

U4/



'ID

certificate which olmrly establishm the pla1ntiH'-{title to
the plmpaxfir, he has an exclusive title 

Defendanlaa have no manrrer of 

c'.-war '.5113 said ,".r::1.'a."t}'.

11. Two murts  oral
and dmumentaxy     in mind
the uattled   hold that

piau'";t+?'u'I' hi  .i'&fa<*'z=1i:*za _ Isun.1"""' ' ifi. Eawrai

  ii entitled to an onlur of
 who are ir1tecr'fem-lug
with ML  maid findings are mad an
1.

5;: ;._.E __,_. in~Fi1-rrrih: fig gr

I’flnIIHJ%lGfl’If\vd-‘_VVul” —-u–cu)

. 1 F30 suhatantini quastion oi’ haw do arise’ for

w in this appeal which mam’ ad.m1nI’ ion.

appeal is dismissed at thus stag: of

L ‘V itself.

Sd/-

Judge