1(9)
10°}
2(2)
11¢?
- .....m n..uu§(a pr KARNATAKA HIGH COURT ox: KARNATAKA men count or KARNATAKA 2-new COURT 0*' KARNATAKA "*5" C0"
11* l£ait:Rnad,HIC€)Layout
Bflillfiw
Bang$re- 560 676
8/0 {ate Dada: fiwa "
Sigma (1% by his IgRs.,
Wlolatalfiamth/ax-aju 9
am.
DIcIa?be§&nt%1a€;;a»ju. «--.,_ ' _
fifa late " __
%e.eim2ay'% gash
. % :31 aim
" fifiyms
k
A «.91 czigtiza Kyantharfiu
Q5 yaara
:'e:i& art He. 17/ 2 1
(Bysrncvmuvwhan' %
_., - . ...... ....,.....V_. .... ,........_......... nlwn gaunt ur ;u:u(NA1AxA I-{IE4-I cook? 0;: KARNATAKA 3-nan couar OF KARNATAKA I-flGH COU
W?
5(6)
EM
%
R/at l4Ia.13, Pa.p%Lane
KR Settypat
W/oV.chandrappn L
Aaedabou1:53y'w'a V '
R]a1:I*Io.3}1,E:z.25 _ _ V
'\f'Cx~ess,H,8';':.~g::s;.a
.1
'
H1:.shmLdaf¥_ " ' V
.....
Q Sfi
$2′
$;aY
‘ ” ;&ggd43ym
$1 9 Ya.ahad.%
mmmwa
……w. ruun -..uu;u -as KARNATAKA men ceunr or KARNATAKA ms:-a coum or KARNAIAM HIGH COURT or KARNATAKA HIGH com
5(9)
5{f)
A31 are 1:’/at Haas, 2’?” Cross
Cubbcmpet Mm Road
B%ore-2
L P &@ é
D[::Ynhod%a
Aged 46 years
Win K1-ismmm
D!oYa.shodamma -.
Clot’. Lukeah . if
Raddingatféfirflvmhvmn Iflaya
Weuwrs C~.¢21o”::ay*;__ » ‘ ‘ _
(By f-:xrjR1(a.} to (e; & R3;
‘ R2;
Rapondmts
s¢mJa:s_a,m-ia&wV% ~ ‘ ” “mzemmmmy,sxs.aqah
and $§s:§.i:.v.8}aeg1§fii£ia!§;; gamma rm: R5{a) ta (a;
V swtizm 96 of CPC mama: the
meet s»1«2oo4 gassed in as mazes
of ICU and my civil Judm, Bmgalare
V au£t far pmtman.
$1′ 3 lmta Dwdda Pimna
mums data. by ms L.Rs., \/
Cl”IITIIIl’I
* -H” – –\-H-=\! VI” “HMVMIHNH “FUN K-UUKI U1′ KARNATAKA HKGH COURT OF KARNATAKA I-{I6}-I COURT OF KARNATAKA HEGH COU
Ila) Smt. mmu
Wlahtefimthsrfiu
1(1)} Smt. Padznavathi
I311: late Kanthm-aju
Agezaayeaxa
1(9)
sic late ”
aged 31 yams »
HQ 8riVm.kamra31
8]o1a.teKw’11_;h”_’a1’aju 1: ‘4 ” ‘
% *
lie} amt A T
Mm
All are faIi.fi:xg”a,t 1,36-…1fi'[ Q 1
II-«”‘%e¢;%%» , %
f ” I _ K ;=: (Ey am»: e vswh, Aévccate}
g I Yéfiwia
. ‘Eifq fie:-i Linia
Am: 7’2 ymrs
Husbamd ofYanh¢&mma
” Ifb) srinrzamw
urn
….n…mm nturl LUURT as KARNATAKA HIGH COURT 0; KARNATAKA neon COURT or KARNATAKA HIGH COURT as KARNATAKA HIGH com
1(6)
HQ
110!
H3
Age! 48 years
81:: Y
SriLVa.uInth Kum
8IoY
L.An.mthKu1a-mt
Aged 36 ye-«ex:
8/ a Y a
531 are that No.53. 2-W
Cuhbanpatfldaakéaii __
Banga1cr¢–5&0 002
D1oYa:nhu:imhh:asn, V.
wxoxxiahmxunhy, «
RG35. ”
L. I-‘immaatfi ~_ L’
-fisedwyaers’ V
_” 31 ft} Yasgshmmsamae
<3} "£1911 Lzzkmh,
~ ~ ..Reai6iz3g.&t_.En.15
Lane
— 509 6%
27, m , Lalbaw Rated
B%ore — 560 82′?
amt. Naw
u wnvuvuruxo -nil |’w’II\kI-r’IIr’lI\l’I
. nun wvvng yr nnnnmnnnn nmrrt LUUKI ur KAKNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA I-HG-H CCU
Agfi about 50 years
W10 3.8. Vmugopala Earthy
Raaiding at 379.591
1*’~’l§ainRoad, llII(‘.’-O Layout
BTH Bfitaee
Bangnlere- 560 976
amt. Iisxvaathazmmn
Agadabontfifiycaara
W’/ac}. Piliam _
Refidingut l$o.13,jP.apmma.
Kfisettypet _ B%9z*o-2 amt. M W10 » Raaidingat Chikka V .. I '' Bmgaime - I ma Aged a;hgzu£:_ 52-yen;-s« W} :3 V. chqnfirappn xmgmmnfim % _ 1;r*:':m;g., N s Lana ' 002 ....Raspomiw.1:u
A Nsrasmfi Advucate far R2 and R3;
.. ” .%x’iAfi:nm’ayan,Admcatef¢n’ Rlfa; to (Q;
” $5.63 Pa3:i1,Ac1vaaacte£oa* R4;
‘ * ggjvfi; 8h%asH%deAaaau$at¢u,1\::tsanvcnxeha.* R5;
Sm-fvivshaiaaxamfiwal-,Adwea.t:e:fi3t R6}
TE; RFAfi1edunda’ satstim. % rfw armies fit Rule: 3 of
” 096 «gm»: the juamm mi mm mm a~z~2<x24,
-was
……………M ruurr! nuuxj.-QF XARNATAKA men COURT or KARNATAKA men CGURI” or KARNATAKA HIGH COURT or KARNATAKA I-HG!-I coun
…..
passed in as mamas; 1959, cm the me of the xv
City cm Judge, Bamgaum (coma) manna;
the nagative and partially éaeredasmfiaé n;i£ A x
raspondmts 1(a) tn 1m, 2 and 3 hm-£1;
Smt. Saraswathamnga
W10 V. Chandr5§3’paVj’–
Agfiabout52.3’naI~§i ~ V _
Rlat No.3] 1;; I5l’cv_..”3»’!sj”””–»._ »
Véroaa, H3 Lf.na1′.;__ _
Ki:
- '
' sr:wmma&% awtweata
...AppdJmt
' ,.W'§.e€:i""u*
% % bym L.&,
j%%%%%1*%£-al
ms§&d;éfY
'
'-- figg ,-._.
u.
'A F X % -fie) S:-1 Lvmzhmmax
II \iE'EI'\' 'Mil
nun.-nsnnn -mwn s.uufu yr nnnlvnlnnn nlun LUUKE ur HKAKNAIAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COL
1(5)
1(5)
ltfi
lkjar
L. Ananth Kumar
S] (3 Yaahod%a
Eajew
AH are 1111 R058, 27*” Cross A’
ifitzhhuozzpet mam Road
&2
I3[aYa.ahoda:m:::-.9.’ _ __
‘W10 Krishnamurthy ‘
No.25,Kriahxu1 AA ‘
L. % 4%
cm
at’i$§;.;5T.V ”
cms% M
A Jay “it. …..
* .. _V.’;va«¢.3-..G@¢Ihar
years
~. ‘ Ko.7§
‘ 9* mm Road. 2*:
“‘Su .;–;
. 33%
a—56O6£’?
V’ aim. mmmsmnmma
Win 3 8 Vmugpal Earthy
Aw abvut 36 ymn
Residing at 139.591
1″ Rain Read, lfléélii Laymzt
\i3V/
…. – V… —.-..
……m……….. nu.-Ir”! x.uuI§!” or KARNATAKA I-ISGI-I COURT or KARNAVAKA HIGH COURT or KARNMAM HIGH COURT or KARNATAKA men coun
‘($3
40%}
49:)
4W
‘(#3
am IIStage
B%¢:re — 560 075
Kantharaju
8/ 0 late Doddat Pfluxana
Since dud by his L.R:.,
mma
Wit) iate Knnthméu
ninja:
D] 9 late
Major
Sri
amt. ” g;~ %
*3} ca 1:126
% at No.27; 21
%mt”1?aé:w:hmma
* ..»’,!;a G; 133%:
A Lyfiyziiahmztfifiyefls
at £143.33, Pialaam
K R 35533′ wt
amt. Bhamalalsahmamma
.. up: -‘nu-1
…..r. yuuxy. «gr mxmrmn HIGH coum or KARNATAKA axon comer or KARNATAKA men count or KARNATAKA I-HGH com
. “‘ih4;e’§§.’3cha&xz1a-A. He saw amaapea tha iutiuatxiea shown in
12
the LR: aftha am decadent. RFA No. 660f2;QG§”:{§j–finn4
mun med by firm fourth aemauaam in the
mm haw filed those appeals “
judgment me! decreewiaich is f%L " X '2. Fat the mnprgne af an-a
mean-ea to as they m mg..a L}; suit.
3. are more fully
d.eaeti1wdi:n fa? sahemne and ‘C’
s¢h%. fuse’ ixnmavahle purapwbiea.
‘E’sch¢é1Ie establishment ‘beiwgkag
to the prapertitx we movaabie
.
4.; the pmmma 1: that, pxaanm 1 ta 3
% ta 4 we the sisters af the ma; maaamt.
the girls: sci Eiaddn Piiiam was 9. Q-eat
. aux ma had anquhrad the we-ties meutiaaad. ‘m
R/%
—-u–w-unnn z-man wuutu ur AAKNAEARA H£GH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH CCU
than fitfilzeziuh-B an: of lfia own mama. Ha
1933, leaving behind the panties to the suit a;
same that am aesmaam in can & x
of the joint family mnuaung of _
cZh3.1firea,the pininlifil mt
hairs at’ their was mm. rm wag%a¢§ma to
be in joint pouuaion pzfopmfliaa. The
plfifi all tha
prwtiea ané, ooncwn, 9.5
«mm mnodda mm
was manage the business afihirs
wnony. m%%sm euasumg his fntha than
young; nut 31:: iiw-ate mfl lack of
and was dapmfing on
the ma: dewaaam. Since it is home
i wm asmtmg in mutual wacrlcs. But
rmdm-ad accmmiza of his mmafimt and has
A ‘ the fmily hufis. As a. rault troubie arose
than labour fires of the fiaatories and the: same has
in two axapnm bdnre the Lahmxr cm: to which
\//….
.. ……….. nuarl uuulfz pr MRNMAKA HIGH COURT or KARNATAKA man COURT’ or KARNATAKA HIGH comm’ or KARNATAKA men coua
the plaintifia are the parfias. Time ms: aatmaanx
evamhre in rtmdwing amounts and, thwefore, %
claeiciod. tr: aeevwa than canzuoctriemn. * ~ V
suit fin’ partit1.n:n’ ma aapacrate
ah.a1*ei11afithep1nintachard:tfl¢’Q;in;:az’fie9t;V: , X
5. Am uumdoe ‘démdont acid
the third édmdmx Eodfi Thug
adnnma th3 a: set out in
imgrasment mid to
have bgiiig’ me am: Daddy; Pmamm and
tha i:1;’¢uafi*ie; I113′ and the promfiries stan&g
“ifi is thefi syecfic was that itm H93
in the fitridhana. 1’zrom’ty of Smt.
af the pmrtim. Ate: denying the
med: in the plant, they have ta nut in
% amp»; 7 csfthewrittm
. W schaiule fiat}: cmztaina 5 itms, They
V “‘=..’ fhavaaa,autiad&fi1mthaw:-Rtm ammmthowmh of
50 Vuflufliutlll Into I\r’1II»IVl”iIIu”3I\F|
. nun -….uu»m ur- nnmw-m-sun rnun I…uulu Ur IKRKNAIAKA HIGH COURT OF KARNATAKA I-HG!-i COURT OF KARNATAKA HIGH CCU
211$ propwfiea are acquired mud in whens name it A’
so in as mm No.1 in any achodnla property is
wan puxclmsad fiom V. B. gncl K V’
registaed sale deed dated 14-10- 19′?-; 5
haqueathe&hy1ate13¢rddaPmaminEVui1:£j¢miir¢fi:§ :iA~:ia31gb;9 §
1’31»-kw 1* L. 12. _vL.IB’a.n’.’, :§tui_ %4, sons
ofdecaaaad Kmthuaju, 24- mo.
Hrmce. in purauance of ‘VL.Ra. 1, 3 and
4 m the propwty is not
as. mg i’~au.§; or 3* whadula preportyia
i§?;”w&¢,fl¥B’propwtyA ””’ of mm Lzngmna’ -motltm ef
the said proywty was: purchased
ufflidmfyn {Sea dated 33?-3.96″? from one
. Wu bquaathedundeta
% 12-1973’mfavm3.r af amm mum the
% after his mm tha am at mmmsu
k’ rm z..x..,s mam-aha axmxueewms ofthesaii
Xxx//..%
-u».-=3.-n yr uwmmnm HIGH COURT or KARNATAKA men COURT or KARNATAKA Has:-I COURT as KARNATAKA HIGH cou
proputy and the same was the Qtzridhana.
Lmganuna. On behalf am.-us L.Ra., :3 ma 4 4_
managing the prom-ty fioctivdy axad. K V’ V
pm1:Ab1e’ utmraa-wmchplmm :
In so fa an item $130.3 (if is
ooncamed, it is tha or late Dada.
Pillauma who and
smother mags 16-08-1971 md
the wine fit L.Rs., 1. .3 and 4
of the éecamsed mt
dated 2.2.. 1950. As such,
the I»F~&a.,,;, émfi 4.'”‘o1fA.i:l1Vfi dwe£tsed mt aamaan: use my
of preputy and at: ‘body due luvs
. saw this said prapaty. Hence, fl in net
V. so m as aw Han? asfthe 1* sehxafiule grape-ty is
% % the amt! was purchased. jdntk by Eats Dedda
ml 4% aamaam main my a mgism sale
1-vs: slur mmu 1» 1-r-uni:-1
. …..v. . w..\a\:I’\__I.:.Il iv-nnavu-In-$r\.H ruun uuunl Ur KAKNAIAKA HIGH COURT OF KARNATAKA H16?! COURT OF KARNIWAKA HEGH CCU
am dateri 26–10~1979 from x.s. vaazmmmam
new the same is in ytzueasimi and ‘
detaudmt hwén mm mm the ” A
day. A: rqmd: tfis propaty, Late
made any arrangammts. Vii: 2.’ L’
In no far in property in
connarned, it ‘ mma,
wfie of mama has hem
magnum am: 5.44932 from
meuurmasstt of the add
43’ ‘:!V2 },5.’; thus 1” LR. nan ethw pawns
intwant war the mama. It in E
of the 1″ LR.
flgfiar as item 119.5 in :>¢z:’:c.%e~d, the mm}: of 15 feed:
% a regsm sale dew am 5-4.-3.932 mm
am! athwa. The hufldizzg in aaifi prowty
um-3
“”””‘”””” “W” *-UURI 9? KARNATAKA HIGH COURT or Knanmmm man COURT ow KARNATAKA HIGH COURT 0; KARNATAKA HIGH com
caflapasd and aw thwa: is an vacant me. This
pmfinble estata be the axtmt mmtionad supra-‘fin
provisions offiindu 8uwanaionAct.
In an fa: as ‘B’ §chgfi’;;V_j’v’¢”..VIVn-op¢ffi”A’ ,-…._.,,,¢ ‘ 335
they are not at an aflf
on the wmsxary, ma finzn. Lam
Dodda mm; hasvumuufi§¢im&§%g$g;§%’:%%¢£Ra.1,3o,ooo;~
and othw L.Rs., 1, 3
and 4 a. and also 23-3-
1951 A; is wncexnsd. it is the
are nothhg ta éa with the
wwag ”
‘I ‘ 1%.; of’V’iBw’m§é$1V:adu1e is not at all m eamme am:
mg hawk ma it is mcnmmmt as
ram is canaaned, it is
» ufthe aéawlute propaty fi mmm this 3.” },.R. am,d\
…. . . …… . ………..V_A-<7'.-. anrwulvmlnnrn ruUI'I MUUKI Ur i£Ai<NATAKi\ HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COU
the pifinfifla have nothing to do with this
havano right,tit1eaudi%estcvm~the Mina. "
As far as Jayalnkahmi
are amen-ned. they are not at ~V:'mida " L'
Pfilantm Waavfuzg in was
closed long back. Hmeé; "a£ Vpartiiion with
regard as them umnot
emu um» sxieuiatmm me! the
with than am:
no intm xisfmst. Thwe is no
…. H. y
i wang tea the partnmaw firm mt!
A and an L.Rs., He: was has ga my
uuum Ur mmnmm HIGH COURAT-‘QEF KARNATAKA men CQUR? or KARNATAKA HIGH COURT or KARNATAKA men cuux: Ur Ixnlmu-\u-ulu-\ niun -…….
89 fir: as the movable» are cmmnw, they §_H’1’%!:._”§ 1.£’$.VA4
abmluta properties of decmea Kanthnraju. They
meé 2..-2..19so mecuted by me ii
Mama :2 to 4 are the
also solmniaad and quad peacéufiy
Iivmg ueparatéy and the
pzmm t<1; :d_o:: ammed m
the an uttainr mative
just 32¢: and fiiwlnus grounds
in ardm same lmawing fuliy wan,
the mad interest ma: 1:315 mm.
:. i$@f .Iin.3 of seshaxiuie-A property has been
1-: (imam: :2. xmttnmgu under a
amt datad 16438-19?: fi-am c.':.L. amhm-am
% L. mum ms aimhxahia txmfida-afian. aka: the mm
A % min dead, tha Katha has calm hem mm 5;: the
% mama oftha 1»: amdm Thus, nines km 1971 he has
became the absolute mm of the uifi propm-ty by
itytax. Hence, it is the self-acquired propm"ty-,§f i .' ~
aetmam-D. Kanthaaju.
the mute mums and the 6. 'ma aaaand statement mam' g rm mfi V Sim amitted mg It is 12m mm mm 1'" son mmzber of the
bymfaatges swam who havegot
‘ Thu wit schedule
faint; po%s£un of Sri ‘ and
fifths ®i1y. Dlzrlngths fife time of Sri
anfimithe gapatxes” g E
% 9% mm who gm w the sharp in
A as my Mam,
2 mvun 3- \..Ir-nnlwunrnavn I’-‘I’l\’HI1″\’-‘sisiléfltg.’!gI””!’il'(Kl”II”¥¥al’l”Ii nzufi EVER I’ Ur RAKIVEAKIAKA I”!’I{5H CUURT OF KHKNATAKA “HIGH” COURT OF QKARNATAIKA HIGH” hiaiui
gs-_. Ch
K/,.
Tanp1¢ fitrm Grams, Bangalore with ma help md
efthe huabmd of the; second dsfmdmt. This ” *
the an n-asemumt was helpmg late M’ ‘
day to day afinirs and also in
51191:: at EDP lmrlnat. The 65;”
who used to anileet the
rmt and ham! ova’ tlie”* Pfl1%
maxing his fife fimav his Ifio
we ma mm
the an defendant and ha
husbamgk power loam for ruzxzakg
the tima at an Hedda Pillannn,
he tha unamtzz-al mmty
V V” fixeitxhmt fmjly and he and to luck
all his «magnum aqually. Simflmrb,
1 made to the other dm1$11:a-3 that they
share fiam his afi acquired ptaperw. But,
‘ he Iafi: tin’: wurld mt! dim the tiaath of 1m 81-i
mm me man xmmagfu was also yrumiéluzg thak %
\/
…,…………… ruwn x.uux;.. gr awmAmUR.”¥” or KARNATAKA men COURT or KARNATAKA 1-new com
an: ddendnnt that he wm rum tha wishes of his
he will gm at tits and purer lawn in the name of
ofthe an Biefmdant and an A ”
that the husband of the: 23′ x
me&ae& ‘
was like a fiimxi, Sari
Kanizhnrséu and late reapact for the
humna cf the and ism alive, he
would have by his fathm.
Neither me stm xmthmju am
my manhaa ané they
the mu: am: an my win is
” . « win havatakm antiwpm in
aw Eha also mused thatsha has to
i V = ‘ vget ‘£3’ sch&1le%tia.
mm am fourth Mmam was her mm
an it was fiasi «am this sum was mad for
av»
. ….,. . …..u…._A. :…u nnmunu-ma ruwn Luau! ur KAKNATAKA HIGH COURT OF KARNATAKA H¥GH COURT OF KARNATAKA HIGH COU
– wuss.» yr mxwa-ram HIGH COURT cw KARNATAKA men count or KARNATAKA HIGH COURT or KARNATAKA HIGH CCU
judmant, the: trial Court rejected the arid written
Thm-efore, it is not nmasuy to rain ta ‘aha mid *
8. Aka tha fiat d£ea1dm£= adé._’_A
pmamm and a may under osaaga In k %
the: reply they specifically mafia
in para “7 of the d&a§ ma suit schednla
was bequeathed by a by late
szi Dodda are fake
and, are §’3a_.:-…n::z.§,’V{éri’i’:,«::’ V’:”.:’V!”::i¢V’.:*: 2.2.1959 is a
by the late first
the rim; of the plaintifi’ ma
doeu 3.4;: fie mad» in the sauna pawn
” iisngn su.2¢mm suit mhadule to the met that
V’ when! the awe undw at man six
14; md the mid W11 is aanewtefl by the $51:
ads to want the rim mm pzmm iuthe
. 4′ grmq. Im. 56 m as iztm lfims of the W’
they awed that it beamgad ta 5311;.’
Similarly, E respect 3! partnm-amp
\«V/
3 V-‘HFiull\I V-all I\l’Iul\I’El”|I-l”‘Il\P”\ nu-Ir! \–\.lI..l!’§.I«V”f-..J’l’ BHRIVHEHIVH I”‘iEL1I”l LUUKI ‘J?’ KAKNAIAKA
propu’t.y,tJ:Hy d%thn aEga.%that it in a .
property: Thuy eanteucsatzaatthayhaw at ~
pa-spa-17′:asa::ithayuoI.@1:fur naham. ‘
9. On the mm 15.3
flamed –
1 I30 am the
Jofrd * ‘ % ‘. c_’ieieteci£aar:’V_2§.1–‘i~2aa3},’
1f.- .-.’_ ._:_p’ fun’;-‘ ‘h. ,’
2 wk have
is the M .’ waiver
Wm’ drgmaw
*3?’ 6» Wm *1 W
zs mm mm in the 2:’
V
. i ..
zgagts (dmmse thazthe
at £rsmNa.3a_f”A’ meagre is the ad)’
~ .. mdredpvwaty afwen KarzI%?
Whether the p:-merry as RemNa.1 of ‘A’
mm to ms. ms. 2, .3 and 4 of the”-. 1_§’ ”
O2-0:2-1986?
Whsflwrtha pmpcrty at
was d in ef
12- 1973 mags: by « j V V
whether
is the abspitfig
#:’zz§gd tmmg mm: a
93 9?
………. …. svnnuvnlnnli niun LUUK33 QF KARNATAKA I-Ital-I COURT OF KARMATAKA MiG!-1 CQURT OF KARNATAKA HIGH Luum ur rummaunna nlun uuur
Jammy stem Na}? of me ‘A’
%rty was pumhawd by 130%
V in the name nfL£nga1-mm?
— w tbs pmpcrty Rem mg of the ‘A’
mzspurchased by mdefi
.Pww’mmflxmawaf ?
W?aa¢hert!nep%::y aeznmmsafthe ‘AU
fiwfie prwperty was ptuchasaed by iiodda
._¢ .1… 41} 4
1 \..uu:u ur nnnmnlnnn rnurn x.uuru gar Ixamwaunnn HIUH Luultl Ur iu\KNAiAiU-\ H10?! (.’OUl{l’ 0!’ KARNAIAKA HIGH LUUKI ur nnxn:-“Ann nuun uuu
£Sw
No.8) Whether the wry; am’%’ _af k
‘A’ saehedtae was ”
dared I8-12-I9?3
1c. ma ma cm
axaminea 8mt.D.}§.$§a;, uh PW1 and
amend aim: arammed
Sri at the damaged
_ ptadmsed 5 fiaaumettixs
which to 95. an behalf of the
V;1e:ma§.–_a:s,%.the§ 3:1 K.v.s:.wwaa Rae-the smibe
Vlangmaza prmthevnn an DWI. mm
&e&m amma wan mamm’ ed as
‘ pqmm mé. an-i cfindi amdeun, sons
_ W119 iffi the ‘B831 mecutaé. by 8&1 Datida
VA mm as SW33 ma 4. Third dmam
Bhnmahkmamm was mmmed as 9W5; They
pmaumt m an no aoczmem which was marked
D1 tn D116.
11. Thu trial court on
1, 3 and as pattian cam; rm.
propcties of Szi are ndthm jcim;
fiunfly proputiou itm No.2
mm-‘ R «-1» or the
actzteatatm-s who hm Pmanna,
Ex.D3 stands puravfi of tha wm
mm Hon. 1 ms} 3 of the arm;
dasauamz, gnaw m the absolute
cwzxagng taftha ham no mm in tlm
ma a mam that the vm
” ” ~ .L : 155.2 wfieh is new in the one
beewuw we mean; wimfiaas was
. — .,………. man \.vu1u.*._?r mmnrmm HIGH COURT 0:: KARNATAKA me:-a COURT or KARNATAKA HIGH COURT or KARNATAKA user: COUI
xx/%
I \w\ul’Nfl’\l ‘.1! I\|””ll\IIr\ll1I\aF’| ll
awn av-any gar nncuvrunnn natal’: LUUKI ur KAKNATAKA HIGH COURT OF KA5{NATAKA HIGH COURT OF KARNATAKA HIGH COU
. ‘as purchased in the nmns of P n is
\L//
examined law: who in the mriba of the said Wm am;
spoke «bent due macutiara and attaotation, ”
was oftzhe View that he could not be & ”
witness and, therefaa-e, it mm-aed
win of amt. Imgnm’ is ”
on (1% of amt. Ianggmgma aqua}.
shame. Item No.4 arm; acquired in the
joint mum of an aearmdamt
deed dated
25. lo. }9?§~fi¢R,;§–i if} flag smamathamnu
wauld .at:c£”the rmaiaaing half shame
hdoag he died inte state, in to far
as it ziesrulws on his legal heirs
“” itam ‘ ‘ ‘A 159.5 in wncwned it in acquired
aaie deed: mad 5.4.1932, ona m the;
. ..the Eat L.R of the mat
as mm mm. In so :2: as the
‘ puxchaseé in tha amt: of .. 1…: ._:::.
h it is her 3%» acquisition. In ate far as the
…,…………-. rnwr! s.uuxj.’- ear xARNA’l’AKA HIGH COURT or KARNATAKA mom COURT or KARNATAKA HIGH COURT or KARNATAKA HIGH cous
“r
conxm-ned, as has fled mm state, fix the aid prapafitm
L.Rs have equal shame. It had an the
Business connana was not in earintames. K V’
was filed, they were closet} long .
men’ was capable nfhuaias f -s’_t.1*.iéd k A A
gamma ms: mum to any
propwty. h so far as an consumed,
than moveabla and
hi; LR: mm the sun.
Thu-dare, a share in item am 5 to the pm; and
mum Hg». 1_a:§.§i 3 agmfifim cfitm Hon. 4 am 5 ma W
“”” H’« wax fismissad. Awiaved 1%? tha
amen: to the meat they we awia-wed,
L damm md faurth amaam hm
fiar than plfifl ecmsmded that, though we
— – Q ‘ ~ three apgla.
12. Sri KN. H&a®@ than Imned wunsal
fin mm to be tha nuns of atbasting wimesam ‘ac+iEi§’
attated Ex.I)3~ the m mad 2.2.1930
Dead: Pillamm an mminad, us ‘
shaw that they was the children of %
the atteatatora are dead, this = L’
in antfing an thcit m is
proved. mesa: evidence pftha attesting
wsmasseza. What 3: :9 izfiectztion of the
Will by the_ of the attuting
the gt; is net gwoveti by the
afareuafixi the max Court was neat
jusuzaeut; ;m;;.augEx.ns;%:1;. W331 of Sri fioddet mam is
‘ ‘ . . . . . ‘F in
Hfi the fizadm cf the hint Gtnxrt in
V ‘E3’ mhfie prapwlzim is she
‘ ” km. the madame: an racatd and the p1ain&
‘ a slum-e in the said ptapmtyg
5 I.»-wvnk I\!”|I\lV.P’l!I”|I\P’i l”lI\7l”l NRKIVMIMEH PIIIJIT LUUKI U!’
M/M
IuI\r’I a saint! I
x.n*..u.-n -_. 3. m-mu-ansnnn ruun LUUKI Ur KAKNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COUI
dxzrtmment for mgishnticn. The $ub-~Re§sI:rm* V
mquiry. He race:-dad the widmce of the et*ta$t133-Sv:
wzmessas’ as well an the ucwibe. K V’
the wtecutian of the am by the ._
will was striated to he ‘hie
héare the suhaagm-mr pr am:
the mm was pmmam D115, mm
and 1:22. This jevidmca clearly
eutabliuhea evidmoe has
mama eamingttxthe
eonchma’ ma, that-éacra. tha said
% my the» fourth amm-
that. the and scan did mt
‘ ” tha wmeuq addanca witiesswe and,
= jzzammtmdammmheaiax aammqusm
%% mas. Immwmgamamme unis daafistanda
arft:bfourthd&&andhia fathw, asfmzrth
aetmummu pail the mtbu eommamzasn, fischargosl
loan taken fiomlm mu, fii oxchmivekbdong comp ~ A’ =
am. opportunityia %edw ha’ and,
..w.u Ur mmmnm rm:-1 couafr-or KARNATAKA HIGH COURT or xnmnmm men COURT OF KARNATAKA man Luuau Ur M.um..w. nnvri W-..
memwr
the points thatménafor apwala
aa:eenu1zi$:-
1)
2.2. xéaa; an» my interfiea-e:¢:u:e?
fiiw égths trial Gaurt mm the mm
” Iii; rig not proved, calla
33 &u&.g oftim ma: mm am the fourth
x ewtxaazaoaymzsshaxainitem Hc.4ccf
‘V’-AAV’vt1′:§éat:h.ad.u1e;:raw’tymruh1siue1yanfitharmuaainghnlf
davolvw on the legal 12¢’; ef Dadda. Pmma
= \r’\J’afl\I wt l\P\l\I’-l’\l.l”‘I’\I”l I”il\7f1 \.-\.IuI\AI_. RMHIVHIHRH I’l!|.7I”‘l LUUKI Ur NAKNAIAKA HIGH
under %cti¢:n 8 of the Hindu fiucowfim
my intewfuencu?
4) What: ardar?
16. The matarial an
mm, the mm of W made
mm. He inks-ited no Ha was
in the busing”. fid also money
1m&.g. H15.-‘3 ma 9. portion of
itwa. Nag.” g 5,, Thay wm-3 his self
3 plm was takm an
h&aIf ‘of these proputia are anceeittal
jaim fixmjly propa-fies, the
ésfidmca on record produced by the defendants
aim” ail theme itms we the 56:!’ ‘
4 % ‘ of31é }’J;>éi d;a.’I45;§}1mma%.wh3cha;ane ofhis ahiidrewxirmm my
&’i Eda I’i13% aamcuteti 2 Wm on
A % %;2£::§.L:9$e. m mm m is m as . mama,
T the ‘W. duly rofistfi before tha cencaénaci Sub-
@ Regiahmx memzawmss cmyacmmihy muwime-am,
Ma friw.6u-an3 by name Sri X.l€. Pan-ih and
mama 8:61 Chindi Hmummm. In the ma
Pmaxnzm has maiculoualy stated hawha ‘
about his wings. mm at emu:-£2.
haw may have ham takm
mm to he ufismed am
mama pmpmiea -_t o the am, he
made Prwinitxtl Rzfiaritablo and
refifious it my elem.-
ta mamas.» pregame ahouid be
uizifiaw not only he made up his
mind. egrdw an we thus are no mis-
¥:_i’ea~_f.::»e:rl:é trtmbia of writing the «same win
shew: the aapiicafion of mind md it il-
V the mm. an aim lmmr the 1%!
that such 3 Wm 1-equfi-an fitatinn and,
‘ he mm twat ofhia best friends and gent the m
. attmtaé by shun!’ H me agtayutiaix aft tha W ma’
ha Iivad neatly 8 long 3%. Ha find only an
.. .. …………..m ruurrx guns-iv:-qr KARNATAKA HIGH COURT or KARNATAKA HIGH COURT OF KARNATAKA men COURT or KARNATAKA HIGH com:
¥L/
26.8.1988. The evidence on rword anew: he aufiwed
7 days Prior to En death. T511 such time he was ~
but ofhia health. This clearly aham
cocnseinusly exzacuted the E331. His was in
mind me: health. on the am at mg l§§:e..i$
5; ts: be naficed he wrote an; win i%9′.%:4.V’
haw he was 11:21; happy ” gran also at
re@.utwad’ Wm Be mwdine
the an:-Ha’ m am: it “c:1efibu’ationa the
meat ,whm this
will it is for the
of the Wm. Law reqnirm
ma is %m«1. But, unrortunatazy
A mg; mg wimmas were dead. sum the
propaundad the win. lmaw the legal
1 mquxx-A’ aba% at atteatntams bfig fihw’ i he
at’ the %t&g «mam. ‘!’ha’efm*e, he
. 2113 was of the attesting witzrwuueu win: depuued
I \dP\Al’\JI\I ‘tuv”I I\l’\I\I”l’Ill’II\f” I
15%?! u uvunyy .1gr nnmvnnunn nlun uvuasl Ur’ ISAKNAIAISA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH CUU
the Caurt that they fimfle found in the Wit} aw
“”””” “” “””””””””” “W” ‘WUR_T-QF KARNATAKA met-<1 czoum or KARNATAM HIGH COURT 0? KARNATAKA user: count: Ur mmnmm ruun um.
atteuimg wiizneaseu is that at thé fnthara.
Wacziafimz efthis mtira erddcmca on record,
hold Ex.D3-tha m of an Dodda_..Pil3.a.23,n. & %:L;a.%.,.§1, k
prawci, both umim Suction' 68 of
undar mum ea ofthe Hindu 3 t_1'c<;.essif¢§i<s.'.V¢:i'sx.'t._
1?. In so In evidence of
DWI' 3 ma 4 the Eamfing
wi%e9 of the m
uncle: Act is concerned.
im is when a win in may
the attmting witnmsea
fie, if with the fiugnaturo dapaane
tha atbastins mm’ mm, the 1m
ma atxaataficn at the m and,
requirammt of mm 53 af the man:
Rwa:a1sawmnndadths.!:£riDw.daPi}}azmawas
man. He baquenthad tha mwe praparty to his 5931.
% ‘A He was mm was met mectzun to his aaumm. Ndtmng
EL/4
has Mm fivm to than except Rs.2,000I- to ba
deposit in theh manna and the mtemant in to
year. It wmxlci be totally unnatural i__11..t1:_1_t;e fmtii’ ” V’ V
on the face at’ R that-e agzpeara
auhmmum.’ ‘ . But, ‘cg aa
dmzfi was to ga a_ 1§§;2«.V:§§ 91.23;:
schedule prmzy whinii Eodda manna
wifiawhaa 5. huge by Sri
Dodda in prnbably he
thought ehfldxm his sun
had, it the daughters and
give the maugh such 9.
33% jf.:°-nfzt er in aviaeuce, the mataial on
am. cfths mind. at’ this mum for not
the da:u.ghtm*a md. diuinharitiug them.
i cam and in the light efthe evidmee of
aafthe settiad legal pofiaa, wa are satisfied
hymen-sax cam-t them the van
V’ by 8:1 Ikxlcla m1% fluted 23.1980 as pfi Ex.
stmds waved, is mppdrtad by the Iml avidemsa an
1\/
– -«v-r-u wu -r–=-urn-rm-vw Mu-H I V-‘I-.IvI\_.I.:u’r’ l\F|l\l’.FIIl”‘|l\P’\ HIUH LUUKI U!’ KHKNAIAKA HIGH COURT Of KARNATAKA HIGH COURT OF KARNATAKA HIGH CQU
………. W ……..mmm rnurl x.uux1r- 9? KARNATAKA HIGH COURT os KARNATAKA HIGH COURT or mumnmxn nacm Luuuu ur uwuauw. ruwn …..w
meerd and do not call far my i1:rt;ea:fu*em>e. Thwfiom,’
nut use any jusfifimfitm to ‘mints with the
am.
3
19* Lingnmma tzmmatrm have
axwuted a win dam: 14. 1éi; 191? a: ‘baquaathing
itun No.2 uftha plstijzlt some-ggga cmly 3031. 1:
is net haw death the
am: amd got the will
“the aforesaid wiil the mt.
datenagma <;on{§n1x 1a'fi§£wa.K§;§ cfther plum schedule property
nagequisié of his mcthw, aha was eommwt
fight aha mania at will bequeatbing the antitre
I ngrggniuaithesmmmamwaaanme deathaf
mm. 1974, ha has 'aeemc: the ubaahxta
A %% ma pmpa-ty. *ma-am he dmnafishefl am said
at the pxupazy and aftm abtmm the
plm and the ficmm, he has put up a mum
\,x//
nu tr-Iua"\I\r1 x III-an
-s –vun-I, sf: rvanlunlnnfl r-nun uuuul Ur ISAKNAIAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNACYAKA HIGH COUF
41
ntoroyad ahoppmg wmplwc. Ha ha: let mt V’
wt:-imp tmanu and in coiiecfing the rmta.
cum mothw, an the basis of will, & ”
his name. He has beet! mm;
thetafare: the said ;n’ope.rty in ” L»
plaintifls have an mamngf of _of the
Sfimfl.
20. sa up by the
ant Qeid graperty was the
in -the ahsauca of the wit! all,
the a sucaew. to the graya-ty
% in eqt;1§§:I”a’hL¢tc6.Vtx.}:%.si_V;§’ ‘8rei§%1ion 14 vi’ the I-Iinciu suamsim
in the ‘may of the said auec4.=:sa.;.’m.
the trial cmxriz has hfld. as tha fiat.
V $5.115 the attmt-mg wimmses ta the
” tiie will is m ptowfi. Though tha scribe of the
ma ifhe has wimeasad the executim of
% by tbs mm as wen as the meaning wimesnas, ma
is only an 5. mriba ml by mains ma acme the
13/”
-.– .. nu nu-an
….m ..u..mg V.u,_r mmamm HIGH COURT OF KARNMAKA 1-HGH COURT or KARNATAKA HIGH couR1′.§o1= KARNATAKA HIGH come
43
wm smut In prov:-:1. ‘1’ha:ware, it has x
that tha wm is net proved. A decree way _
the pzasams :Lo., 6 mmm and intm kk
saié prapaty.
21. Aslafliug {mid Sci 0
V Ramuh, lemma 8:’. ‘znweiy bacause
IN?! is dasex’ibegS_. az§ -In the
due dun attesterticn
his though he is described as a
scrim, he v§§£§§e1 gfm sttesting wijznaas. The
_ of 1:135 Evidmce Act £3 that one
” [ A to zmwm is in be axminad. By mmq
L % in max. massage, the findings
V _ trial Cam-t that the will is mt pmveti for 1
ea mama witnasam ms: nu auiximce of
not gmva tha will, is an the face affi. «:2-atmeaus amd
V t K 159 M am-aafidew Furthar, ha :3-untmciad FYI}; in ha
. ~ evi&mce has 0i1’i9& Stated that than Is’ dfimdfi
VuIIsr’nvn\II ‘urn murmur ‘fThl”ll\!’1
4 IIVII . \..\zI..u\t_, sf. n.nnIVu-In-\t\.M u-nun uuuxl at KAKNAEAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COUF
obtained this will by playing fiwxud an an may R
admitting tbs macutizm. at’ tbs will by the
fiections as and 59 of tha Evidaneege: M’ x
acmating witneaaa are not afive 2
sme can he pmaved by “Jere ” L»
uccguainteci with than wimesaea
and in this came, inét. 33 £6.80
ccmtmdati IN: ;;a;% um tha will
was cisratfized, of the damaged
the teatatat in taken
at’ in the pa-fiance of fix:
me presmx.-9 at DW1 himsatf.
afl the wifi which accordingly
efthewm. He 9.139 tzontnmded after
the legatea ‘ands thewill ~ rm: in
L 2? amt Hat the Inéian Regixmfim Am:
dwummi my 2-eyamezm to the Bub»-re§su’ax.
A aacureé the grmmm at’ the two attating
% as «man as the germ, mined mm, awarded the
% on being satisfied ahmzt the we mmzim oftha
M/A
W31 by the decaetned. tastwbor, has refisterad. the .4
3.4.3974 and for zmuxly 18 yam’: than was no
tlfiswfllwhinh alao proves that due ‘A V’
statmaent of the we messing
rewarded by the 8uh–reginrar fi§i’age * V L’
in this case as E21). 114__.:n:i Eg.3;§}’115V read.
as evidence: of an Vprova the
wm. One of am
an DW.5
win: has $2 the will her
mcthar. L _ a-ff this auidnmca clam-1y
establishes wit! thaugh tha mm
atteav ‘V file will are not $113!!’ in
‘ it was ecmtmdeé. by the {earnest
AX _ f¢.—1%» plmm mm: – the am in 3 aha-3%
it dmsnatham’ the ggaamm of the mum
fiw we called afiasténg wimeuaswho
4 befamaths fiub-refifiar :19 net taily with the
……….. ….- nnnmntnnn mun count-o,I= KARNATAKA Hic-5H COURT 0:: KARNATAKA HIGH count 0? KARNATAKA HIGH court or KARNATAKA HIGH coux
V,
t..umu ur ixnnmvumxn nmrs I…uu|-(A1. Mgr nnxnatann rnun LUUKI Ur KARNAIAKA HIGH COURT OF KARNATAKA HIGH LUUKI Ur rmxnnmaua mun uuur
aammue found in the origins: win. I)W.1 is :1 13313031 %
evidence cannot be ‘muted bacause though
licmaa as a damammt writw, he K V’
at the immme of one Eri Suharayfigzpankfizfavo
stamp veztuior and a ‘ 1’?
mum has oaxmaaa in and
dmying the éaughtafi % ,,s_h.ars in may
motharh $1′ the will was
119%; in a the will in
mt-rauxxfigfi the azwutmt has
as six daughters, the
evidmce lava and afiecnmx’ tawazrds
an §§€;1:;*%x:. is fertzh caning why thaw
in tha wiil air no eviémce is
A fixinhmfianw of £113 praparzy to
V the dmxfiters. E. those circamstanntm, 1:13
not mexadthauw firm trial Court has mt
% ecz:sic1a.’ed an these gswta, the an&g ans!
A % gfiizclunisna reached by tag xml com is valid ma max and
% ccuidba supported bythe dbmsédramam.
ix/i
23. In this ctrntant; it is to be am
finfingn ef the trial Court rnquireu
gone throufi the evidence of DWI:. c:et’:tneg:rri _’ wig
states: in his evidmce that the ”
2 request is write a. will.
mu-umom, he has amm1& ofthe
will was avm, the will in ms
presmce. At. the will, DWI and
2 — the Am: the exacutant
signed and raw: have
afixed DWI ins éeacrfied as a
sszrihe, as «aging the will in his
= he; Ea fiuwatura in the presence of
as wail as the wcecutanx, he would
V sf am attic.-sfiimg witnesa. If that
ass;-;1&*e z AV h&ieuad, he cauki he canatrufi as an
. ” In this regent, the Apa caurt in the use
~&.a£ cnmm (amen amen Rm by La: Sam was KAEHA
T mans repamedin MR 19?? st: 63 had an
COURT OF KAWATA” “’93 COURTOF KARNATAKA HlG£~£ COURT or KARNATAKA men COURT or KARNAIAKA mun Luuni \II’ M……………. ..
Nigmi avzczmce mm that he: mt! the
mo wimassan saw the teatatrix putting V. L” , ‘
thumbmark on thawfil by way of uamtion ma V, — ~
atteutafion in the pretence of the. V
she had. afixed he tlnmzb-max;-k cnutizg ‘– ‘
24. In the night of the A
the Ape: com-t whm DW1 ‘V
of the tatatm am}. when §ia._;:mes§¢t1::a”i§n tokm
of aecgtance of tha eczreom’ $ x of thawill in
this preaame witnfi and
thmwaaflzer Dwfi wimewae have ofixed
their :23 canatrueai as one of
the mama, tha mm: Caurt
was mt 1003: into 1:1-.1: evidence of DWI
< him as an attmting witness md. in
is not proved for nan-%fnatien of an
,tt~mu ' 5., K flare, the said finfing rmmdeé by the
' [Mal sfiahie and acawdingly aetmaaizie.
:5. Gum the Mid fiifing is wbaaitie ma 5: tin
T cf I}Wi is 15:: be construed ag evidanee of an
4:a:t1*m®gwimaa$,thaninthia@paaIt31iaC<1rurthaat9
COURT or KARNATAKA HIGH COURI-OE KARNATAKA HIGH COUR? or MRNATAKA HIGH COURY or KARNATAISA mun Luulu W ………..,…… ..
R///,.. –
5:?
wociata tm wifimddmnem thezsmn; ofths other _
Pbinted out by thelearrxad cotznsd for the 1*’ ~
find out wherthw ExD.l ~» ms wm 5» du_1y..y;*pv0t3_.’ _ J <
we have mam am the eviehe-.:1ce on
aoaummmyaaam m :1-.-.5; rggaga, %
am plaintifl mug: to our
which show the @':t:io:i the
win, Ex.D.1 1; tlafwill wfiésig K v
fizinivewa Rm 5+-k . £.*srw A1: tics
hesttam 2, purpotfing
to be m the are pagealaa
ax. the was and the purpatted
. 'Ii, V Tha 13' defendant W
q~ <. ….. gbn . no.2 aftha gghaduie
the subjact meme: of will, was the self
mathar , has pa-wucafi aevaai
Ex.I}.6whieh is &ate:i 133.1960. That
_ méawm& % mathar &
a sum of Rx.2€3,G%,f-b3rway vi' 3:: to Lm and
» ."I§zziiaaa3dtx:havem}snow1.e&@&therac§uqrtofthe _
Xx///,,..
COHRT OFKARNATAKA H-13%!” C0″”_37:3f*” Krclmmmltn amt: Luau: \Jl”‘lUiKNRIRl\H filvn-hvumr ur nmmnmnn T’Il’\7I=I ..v……. ……. . .. . – –
L..uuxI 01* uumwmcn men coumrog KARNATAKA HIGH COURT o:= KARNATAKA area COURT or KARNAmIu\ mun Wu… …. ……….,……,
and mm: by man; hm’ signature. In othmc
fimemzre of Unit: an &.D.l2 is an
I1mmmre«’ If. that is the aienature A ” ”
cm. a bare caanpm-ism: tn the
nimatnraa. are not one the found
an Ex.D.12 is a um um
limfimre found the and
thuéora. it the aimahare of
.. this will was mart
tqstfi edéuj % hawe-va’,anha’
dmth»;;u.”Ei§¢.1§;i’9? 3′ thgrmigm under thawill xx aarmdmt A
mm the sub-refiatrazxz On
L % i3;4′}2s;f?:4 amid dncummt wan; presema for
V L: A mm 4: arm Regan-aasmnat, 1993,
‘ ” aouki he regstm-ed’ ‘m the: same mm«& as my
a by rm r@st% amass, 2%’ he is mfiafied
V . the said wfi was naoutsd; by the testatmg The Rulm
Lxmau the Act mufidm than mm»: in which aim 1-agfammg
CLOUKI Or KP.I£NAim\A HIV-:11 hUUKAI,.-‘4)!’ I\Al(l’II-HI-\!\A mun uuum ur Isaltnmnnn rm.-11 LUUKI ur nnxwmaxxn mun -…uum V. m-……-..n..n ..
authority should satisfy himaeif 1.9., by T’
attemmg wimesaes as well as the ascribe. ‘
tha said tiotrumazt wan prautmtad ” V’ ‘V
registrant secured the prmmee of 1′
and the scribe. Ha fiimeé
staztanent an math on
mum and thwaaita. of tha
pascal: who at’ the
the sum ia the naked eye
the same. The first
wmnm, has fignad in Engiish and
that the $ maria befere
the statsmmt. The seecnd
» in finds. and that Kannada. simatura
do Amt the dgnature fauna in the statammt
‘rs§¢¢rde§.§§b;t’a¢’¢t§£ sub-%str’ an
– ‘ihirfly, whim DWI was wammed béore this sub»
‘ raflawar§hahanstatadasunda*:
-s was
.,………….m navrt a..uuug:r or KARNATAKA men COURT or KARNATAKA s-new COURT or KARNATAKA HIGH COURT or mmnmcn nus:-a coul
not stated mytmng max; tzha a¢:r1’be mm his 4
ms: pram-x.¢e to the cam wfil. From this mama;
it in exam whm exactly the arm ¢4g_m.e__1;c ha “‘
serious dispute. At any rate, twa
deposed bare the $ub~1-@213′-.-:§ }:t4V§.1.rae Qua: , %
the scribe affixaci his «mama wgagcam said
am. In the fight of viuihle to
the naked eye, wavhgve 55;: ~..?he will is duly
alienated? mracutant was
in sound pmpaundcr tithe
will _ &fi%fi #fi&cinu§ czfirmmatmcas
aux:-raunfig an; 6! the will?
kt _ ; ;g%~m, on being}: of the in aaamaan:
will that dtm the wiil was set-111.3,
wcumsnnm, it should be taken that thewill
4′ The 9:56. mmm has 3.5 suktmce because
” mmm mmm, the plmmhaa filedea mmem
Gram’ 8 Rain 9 with than pennisaion of the Quart 3
iv
specifically (laying the wcucutiozn af the will
me an defmdmt m the wrfictw. smemm.
is a specific denial sftha execution ommwmg ” ‘ = ?T% %
29. It was nan: ” in AvV§aa;_VxrVV of
mama, 91% aepomt the
win by pmamg fraud 13¢: 9f the will 1;
a@itted, burdw in cm or undua
hmumca fimd or undue
influence, E will is has in ‘bar
prawxi. ‘ ‘m the written
fl :gaf by fraud. A11 that the
the evidmsa is the wfil aemp by
cloeurnmt. In othm wurda, she
ma dncnment. rtia smledlaw even.
bytltme déenéflwauldnnt gnaw awill. Whm.
‘ set:-up by the greyounam, ifhe wants refifi m the
V’ of that will bdare s. Geurt, am sour: has to reetrrd n
l\’-Fl . a…\.wv:y.I ‘I’ur muuwnmnn nlwn t…-uuau Ur ISANNAIAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH CCU
A ” , mmg afthawfll is mm. Tc mm: such a. fixzéing that the
XV/,
-u V-up–urn’: v-In 9\l”Il\!’U”I.IU”I.I\I”‘\ ll
56
raquiramanta of Sawon 68 at’ the Evitlanee Act and .
63 of the Succession Act is to he wniplied with.,.
dapmdmt on the stand of the oppoaita péartv’ K ”
ecmxmrt the whole B111-dam of proving
than pa-oponmia of the will. As *
on the will do not in
Ex.D.6. This simaturea witzaeaws do not
tally with their bdora
tha the sozcfiae has
for him ta the
human. when: the w-iii was
drafiafi, to the hang; and
k man has But in the avifimca were
“”” that the tmtatar Mme in search of
at this sub-zagamma tafiea, the will was
fi gt’t1;i§8’utz-registrar’: ofiea, ha hnshmd and mm
uttaatingw’%e% also came tn: the sub-
‘ afiae when. the warm was wrfitan. ‘mew three
nlamiy ahuw aflia nnrtwallwitb the macmfion
oft11swiEE. Apmfi-mem,t1mwymeam1amthewm
:ounr or KARNATAKA HIGH COURI.iZ>E KARNATAKA men coum or KARNATAKA HIGH COURT or mxnumum ruun \..’UUlu BI! ………n.r…… ._
/..-‘
E /
‘COURT OF !<A.'kNATAKA HIGH"CZDUfl:f?'(?£F'*E§RflN'R1"ANA-' mum uvuun ur rurmnmnnn- rm:-n nvuu-I Ur nnnumnm-.–nm..-. ………….. ….
mm ahawaanat in at gandamteorhaaithan the day am
mam havemmaaaziawm. Itin speeirmlly _
wi}1t11a1:oitm.hat houlthwans bad. stwwag FA k
B1oodPrmIuraa::1dSuw'eauqa1mt.'
mmy more days shawnuldiiva
makethnwill The an
14.12.1973. 11:19 not in 16.2.1974,
of the wfll
Em an she was in a
sound p:ra&1ced on
we of Iigm. of qaeefie recital
1% ' f was notwfllami she was net
….. she Rm
%a had fix daufitms &¢i me nan.
x * ‘ as memammmwm the anugaxu and the
is wmwrad, was havetha svidatzee of DW3 one oftha
E,/”‘
dnughtw, Bmgmmi whn ha: mm in
wordaaaundat «V
time fivm grand amcunx of mgnay, ‘grid. «
the athanr daughtua. My Zbrotlim”
used to fiztain our am: 513:: thay.’Vrm’e&”
to 11% all of as in edncnfien to
ahilxirm and fixrther his ow; fathm
who pa-formed chiléa-Van
spending hug m.:iux;tI,”thi§’ -is; dim to
and afiectima they 11%;» _
3:. of am —
had, mm mm
of my father-»§:n-law
we were in cm-dial terms.
‘mt our hause for about 3 to 4
cf my fathmim.-law. it is to be
.._hna’ba::1d of mgamm am 14 gm QM
%’ ‘V ma. thafiaxe, an the énta csf her
_ he amh, ha’ rmfimsmpwahnu
:2-aa’fia1,ahehad1avaaw;afiecfian. mama
than: is absolutely no rmcn ibrth combs
under thawifl at by waxy of avidmwawhy fi
U &dnotahooaato§vamypm’tiand’hm’propw’tytoh1maix\/~
COURT or KARNATAKA HIGH count as KARMJAM HIGH count or XARNATAKA HIGH COURT or mannmm mun Wu… …- ………….,…. ..
\.-
-Iucmnu nu .. .-
COURT OF KARNAYAKA HIGH COURT-Qf KARNATAKA HIGH count or I\AxNA:A:xA HIUI1 LUUKI ur nnxavannm rinaru ..v…… ..
daughtua and to he husband; ‘Why aha pretax-rad to A} L’
mtzixe aefl’ acquired pmparty in fttvuu: of hm’
creates suspicion mi it in fur the ” ”
dispel the ma auapicioua ‘L
evidemm is addmwd an
auspicious 3 £9»? tn be
beiierwd. Lingamma, non came in
search of raw: some ‘iirhwa the will
was no reason: are
farth the way ems
clay. Fania had an
hufingss of pawa’ laam,
bumbggss pf businaas of mcsney Iqmding.
Aéfhgs husbmd was aim snéqmmdam of
_ V The arm aim was not wm.-king eithm*
husinaas. so emryane wm-e having indemsflmt
mnmgwaa am: an acquired mapafia. In
V’ :_f{};4,§akae fiwumstantiaa, ahwlrubely there is 3:: Mann forth
‘ min; ta shew why the nwthw %.nhm”ite& haw husband as
3/’
I lF\?I I ‘uI\-IV!-l’l\’
A. haw pruducaé seems}. sale deed; and other dceummts
C0!!!” OF KAKNAIAIKA HIUH L.UU!tlV..IJ_I’ EAKNAIAISA ulun Luna: vr nnnwninnn I-nun uuu:-u ur l\r\I\lvr\Iru\r-I
promty to 111m’ brethw; ‘They cannot be mpestad
my objeouan and iznmediateiy after tha death %
md for nearly :4 yearn. Al the: ” V
afier the am}: asmaru mm-, prauaiay <ééfh£5a
amma ma-vmg his
have rushed to the com wit11: "}§»v:_su§.§: gm. melt
separate peyaseuicm. cm be
drawn maul? beagmga for 14 yaw:
am we mm mm at the would not prune the
132. ix: oral tmamany of DW1,itis to
‘~ }j1″a”‘ie…a.1.gpefiafined doeummt write’ who has
40 years. He has stated in the evidence
fie wrcte this domxmetxt, he had no Bcmca.
‘ fiomzmania. Ea:-3
& admiidem hzthe mas ‘ * . Eulier
A M z§ k:4. i2§1973 «~ the am am-m, Iénflma’ has. same with
T gsga subaramapa who in am a ma mm. The aaamaanu
\a\-Iwpuiv ‘an any n… — …
COURT OF KARNAIAKA Iflufl L.UuIu.A!.§r IuI.Knu-unnn mun uuulu ur nnnnnu-uxn mun yuan! Ur Ixflnlwlnlnnn mm .
baclcmeund of thin evidemxe, if we leak at the wfll V
given complete desoxigtian of the whedulg’
‘bmmdarias, the 13.-umbw and the maagsurament; ” £1’: ” ”
which could not have mm ‘§f: ‘tI;é.14_:A
original éocumann and at aazyfafgg if
mt have been draftad without; 3. g:$g§;ea%%mm.
In the nf the out, it is
not possible to he wrote the
wifl 01:3. the Sub-re§.ntrm’a
ofice a in his praamee in
the ané thnreafiu the
) at!-owns’ . ‘ he afixed the 31313;’ turn.
1*z1«a:’e;tfex~e,\sn ‘§1ia 1fa§hr$”it§x usafifl to refw to the Juameat
§:f.°’m5« 1′ “” 9358:! ” met by the ctrunsé far the pr:
mm of HAIDHUKAR 1) snmns vs
TARa_3IA.fiB $§KEDAGE agmzaa in AIR mm as 153?:
” -3. The reqlxirmsatit of proaf af 5 win is
A’ same as any athaa dmummt excepting that
* evidmw: twxlued ‘m pa.-aef cf 5 ‘Wm shank:
imafiy safim the reqxzkammt of Swtzim
63 vi’ the Indian Suwassiem Act. W35 and
Swtaitxn 68 cftha hzcfian Evidence Act, 1872. If
dterconnidmngthamuttmbeficareit, that it,
this {nets md ofitmmstsncaas as axnmizing fimn
it/
the mats-ial available an recaard. of a given case;
the Court éther beliww that the WW was dulyé’ ‘
mecutzad by the tmtutar or twonsizlenflthfi
auriahmaa at’ such fact so prabable
prudmt person unfit, umiw the
of that pmtieular mm, to a1et’y.1:vo2:t’ –t_.he. _
auppouuan that the vm mu. % 7
the tastatm-, thm the factmn of ‘mt-:£rs1t1’aan {xi}
shall be said to have baa: – ‘H1: dg_&ie;1ts.g
«Bantam of pa-oaf fnimad £1.
mind ::@at stand. as: -..foun:d:e.t:i¢n an
surviw my but at the
same ‘Emma oufit ‘ta tape; to be
dmxotiahed by wayward “-zi_i’V~.Vsi:_¢nes of
suspicion and mgxgymitzinn _ by fifajfa.i-‘era and
waylatywqa v;r_u:.txz3;d to
the RV. I-mag», 13.38, 2 CC 227
may be’: «.-,”1’he mind was
at to take-n:.i:_’;1eu32zr6’§:1«adaq:fi;ng aircumatnncau
mm a.
r:&§;i…i:ia; t¢:._fmf_ce. tjhm to fotm put: of
the mate inmuous the
‘the more likely was it,
comideging anal: mmm, ta zwux-each and
i-mpléfgtn supply awe iittle fink that in
j we wmbed auras fact cozmatm
, pravioua theories and naoasaea:-y to
the Am Court in the «have said
«
coax? or KARNATAKA HIGH coukjrof KARNATAKA. mom COURT or KARNATAKA HIGH COURT or xnxm-mm I-nun \..uu|u …- .v…..n.._….. ..
“the cmmaknm at the Gaurt has to 1m
ufindbytheiuudwafthafifiladdufiamg
suidmca at: as but dinpd my stzspieiaus at
a1 ow attacuwg to 15, will
mfoviderithatthwaiasomwhinguxmaturalar
luau: -swam-u
34. The Apex Coixrt the me of
wxmmcmm IYEEGAR V; B R
cm-mm reportsadin Am 19.59 ac, 443,n,a1c1 gag u1:.iéjr§’ :. %
“Un32’k2a the: other dosummtn the ‘ I ‘ .
fi’oznth.e&en1hofthetmtatar,T.madscs,véi1miti§ “”*
propaunderi or produced hd’o’m_ as. cimmt,
caznnat uywhethx it £5. his and
solmnity in the deciaiemhf ._na to
whathm the domnxamt propoumied £3 to
In tha but will and
taatutor. Eveszmyjin with’_jt1;e yaroof of
wifia the thaguma as
m that mm’; th-a”..proei:*.. ‘ma
propoundw bet’ upon; tn chair by
the at the 1-dc.-vent
tima wva_a’i::1′.1u_ state of
oftha his sigaatxxre to the
at izig ‘wan fifae will. Ordinarm when
V ‘_ tho_a’é:vigi_x;e adv&*:aua9:1.vin support; of the wm in
amd suficieut to gprave
fihs state at’ the taeotnturi
woi.:}d’?:.vaj1u*fi¢d in mawg at finding in
¢sft}:;aaAmapound.m-. In either wen-és the
g mats.-aigthe pt-amunfia man he taitm’ to he
an ptaofozfthe eswtiaifacts just
. ., .. .
‘””””” W “”””‘”””*M “Km C093?-‘GP KARNATAKA mam COURT or KARNATAKA HIGH COURT of uuumamm ruun t..vuIu w n……….w. ..
“Thu-as Law, haww, he mm #1 which tiara
“acecutian ef the wfll may be am-rmmdad by
azspakeieua wtzumutameea. ‘$31.3 aflagad
finmntzaneefthateutatar may hawry shaky 9:11:13;
\/
IVIID I Vs’:-nun-o
tn thanaked eya :10 not tally with each otha. The
of the uttafing witnesses tn Ex.B. 1 when ~
signature of these attesting mm’ ‘V
stfitament rewarded by the 3ub~regis1:rfi;:j T’ Q;
eya, it is am: they :19 net ma V
She was» missing frm oomplw
mt! aha was not she would
W'””‘ 9” ‘W*NA”*K.A HIGH Coukfr»-my KARNATAKA men COURI es KARNATAKA HIGH COURT or xnmamm mun Luulu ur ..m………… ..
fivewhich hawks pod
haaith. Thus flue antire pmpergr tn
T? , husband who Eva! rm :4
aha is clear from this evidmce on
. ‘ e°~°1’€3 ” “”” ma months frtsm the data csf
K, really aha Isaac! guns as the Sub»
af 3 mike and get the dacu%
the Ofiee of tha auhrfimar, no reason; are
‘4 why the énmmmt was not 1-fistzaad and R
h to be refistaed mm ha death. Tbs ciocumtmt is
» wz-firm by a éo:mt:3.ent wriw W119 dié am; panacea a valid
Q/..
licance tharugh he: was wtrifing dtxmmmt for mom A4
years. His evidemze ahmvs thaw paople was
him by Bri Subbazayawpa, the stamp M ” ” K V’ V
w-aw who is the pawn whe has
bamgng ta the fmm’1y,whn
trmnaationn. $1:.t’mgtavl:A§:* , ‘1_:’e from this
docummt. Name rzftha 1v,¥§iaa°e emtxaained.
Though waning’ the
children at insofar as
Ex.D.3 — is suck at: $311
was not name to’ mam of the: attasting
witnaug» -it; -3536:. 3%,’; atatmm: is fled under Order
nddifimsl avidance with an
$115 was of the at;t:aut:ng’ wimaas saekmg’
evidmse.
V’ lift is a mm: mm af attfifim net bang
. probably the mid; a.pp}ica’§-an mraid have bum
irkonsidamé fetvuuraltlyt Tha fast: set.-{rut sham, the kdinp;
h/,
I muuxi ur axanmnuauxn nmvn uuum. gr Mmnnannn ruun LUUKI ur IEAKNAIAISA mun LUUKI Ur IKAKNAIAKR r1I1.-:31 Luum ur nnmvnrnnn mun \-vw
bytza the ma fin&@ man be mstsimnd.
…….n. M?!’ mmmnm mun couxir.-or KARNATAKA HIGH COURT 0% KARNATAKA HIGH COURT OF KARNATAKA H16?-I counts’ or mmnmm niun Wm.
we have recorded «have chews the will does not
signature of the taatator, aha has not
dmumwt, the xiocumatt in mi} of uugpisigrua K ” V
:31: rmsons are given to
good an the am of «mm died
mm two months no
useful purpose mag: tile fimflication
£92 it cmnnt
aridmce is
a11ޣ:ien.t 1-at aarmaan: who has
h §is fi1isau*ab1y failed to prove éua
tha suspicious circumstmaaa
and thmsom, :;hau@ the mm Court
/.
\a,/
“II
EEJ
37. The 4*’? démdmt Smt. V
with her fiathu Dodda. Piilaana
pimt schedule ptopaty a ‘z-mtse-.r ”
26. 10. 19?? wfieh is marked 1: in me A
recitals in the aalae saga; oftheiit mm
canuibuted the sale measure.
mowers, in mtitied to half
share in the rightly dncliued to
fiect a. ” “‘ ” ‘ sfid property wmch’
a:c1umve!’ V’ V’ But msafm” as
remwing aéiincwned, it belongs to hm fathar
A’ ‘fie-.._j}_1.a.:-at net bequeathed the said propwty
he has mmoutad my will ta anyone.
V that p-ape-.1-ty is concerned, he cfied
zmmta_ am his death, the me: half partum’ of
mag? an :11 ms 1&1 rwreaantnfivea in equal
‘£11.46 was cf $33!: 3QfilW a was thmfi ha
T pad the maney fer pttrehaaa at” tha profit)’, after
%’ émh purchase the has repaid. the conaidwatitm paid by ha:
I LUUKI UP na-mnnlnnn ruu:-1 LUUK,¥ pr RAKNAIAIKA I110?! LUUK! Ur KAKNAIAKA HIGH COURI OF KARNAEAKA HIGH Luuiu Ur IKAIKNAIHIVI filun I-VI-ii
.,……. .. ……m…….m. mu!-1 cougar qr KARNATAKA HIGH COURT or KARNATAKA HIGH COURT o:= KARNATAKA HIGH COURT or KARNATAKA men cou:
T1
father ma thwefara, it is has absolute property. In age.
afthe ramia in ma regixtmeri decummt,
cataract be ancmtod. In fact, whm K V’ ‘V
the suit mmmms was served an
am: file a. wrmm statmnnt. 5 uf
Hawemr, aha ma rm ii: the
case was pasted fur Court has
rmtzyresamz. 1; % L
38. “”” H we are satisfiaw
that in the pxamty. rm
mmag to her mm and an tha
qr eafitleci to equal mm in ma
V. Via it in 02:: racorti that
fiarewaflzamma in living for the hat
E113′ griwance that she wanta the
‘mwe ;:”a*-.r:V’;1;¥:a°tya&’hss, thatis a plaawmnh she am put. ferth
A $31 éewue wt:-ee&§ while ‘ 1:135
V V’ bet¢a*m the partiaa ta the suit. That is a mafia’
. .”£o1′ wnaidsation at 1-ma; scmwmxe paasfm a fiaal decrew.
K/,
1 uuuni ur nnniifllnnn ruun RRKNHIHRH Pflbfl MUUKI C)!’ KAKNATAKA “IGH KARNATAKA HIGH Co”
73
mmsare, the finding recorded by the am Cw.rt– is-I
and valid and do not mm mm my izztfimdty Wk
interfwsnce.
39. In the lifit ofthe *
us, the judmmt anfi dwfise <10 mat
call for any mmrezmca Hams,
wupans the V h V
(11 éimisaad.
(2) gem.
sd/-
§ JUDGE Sd/~ IUDGE