High Court Karnataka High Court

T V Krishnappa S/O Venkatarayappa vs Krishnappa S/O Late Rangappa on 20 October, 2008

Karnataka High Court
T V Krishnappa S/O Venkatarayappa vs Krishnappa S/O Late Rangappa on 20 October, 2008
Author: V.Jagannathan


nun uuuzu Ur 2xAKNA’i’Ai<A HIGH count or-' KARNATAKA HIGH COURT or KARNATAKA HIGH COURT or KARNATAKA HIGH couar or KARNATAXA HIGH

17% THE HZGE CGHRF 9? KARRAIAKA JET

mmmnnm2mwmxmMmwxmR@fi{f _

BEFGR§_

fi§mwm£mmJmHmEymmwmfi$fi}y

BE"§'WE§I'I:

~
Agai ah:a;:.1:,=52 _ 1;;

wafimmmwmmflm@* % –

&mfifihfi$fi®fiMfiW@fl$*,

% % …APPELLAIsTT
{B}; Am

A$’¥-

._’._. .n

V. – A #E’é’ia$s Ramppa,

” ~ , 55 ymm,
k,”*,%f%
“~R!~eé

X hxahfi, Claiekbafiapxzr taluk,

Iiaigr ::Yz1::-iztv-5152 2.31.

2;”»’E’.S;ath}ra.ppa slat: Harajzariappa,

‘ figed alacut 50 ymxs,

” $}’%aafl1y*app& sic Harayanappn,

aged. abcmt 45 yews.

4:; Smt.M win Harayauappa,
aged about 713 ymra,

IIGH COURT OF KARNATAKA H263-I OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH C

Rmmzfimm 2 ta» 4 am

Rja mflmm,

Kaaaha hrzhfi, illfickhafiaptxr taluk,
Knlar d?strict~56£2 101.

5; S:nt.£am win Gudiy..appa,_–‘ ” ” ~ . ”
I}f::ia1:eHarayatrappa, ._ ~:’
figfi abaut 36 years,

R; a Owwa village, _
V’*;ga:yapu3:a mbli, ‘

z’ mh1k~55Ql’1′{3:/A ‘.”.~.S”‘E’=..V.’,’f’-‘!<i.)'i'*,§Ififii'"I"s'; A

{By srzmjun B¢mle::13s..3fi;A$.:.Sm¢.:%,h..Adv rm for
Mamgntmh 8.Hesmaztii,_1Ad?=J3; . ' » -.

1% 3.3.2:" S¢'§~iinn 100 of the
:;t1as, aggaizgt gm damd 26.3.07
pamed 2¢éC.'35,'§*5.:22ia§_'L¢m; me of the Civil
d'5mmisaing the
and (1% data!
"Q:§.:"$.li'o3?'6/91 an tbs file of the:
cgs.-¢§:1§u§ge M-.m; as Jmc, Chickbaiiapur.

— maxing on fast admhaisn this day, the
napm e;i’g&ii%:cé.:’ad firm fczllewing:

JUDGMENI

‘V _ Em 2% dafanfim befor»: the Rial cc-urt is the
fm~ei11a;nd he 73 gbwed by the £w

cf the warm below, which has led tn the suit

ef the phi €01″ éaclarafian and posaessim. beim

it

7

dmymvé in rmpawa cf the yhmtfls {flaw sf uwnerfahip
awr the western $3135 cf Sy.H::3.35]’Q to an

gumaa at’ law simafliml at
amnaua mm flismissad:v’t?ie”e.§:}:i3_a1_;
the 23%-*1 fiefindant arxd hgnexc

him.

2. 233 mm e%<::t that
S;.2.E§¢.3~E§}'9 was the p]a.1'ntifi's
fmm 1-t dasefi
rfitared sale deed

datrefi m.:;.195? % tarayappa and his
mam. E3; §"a;s;va:V that the wwmn

j%%%ha§§ tn the plaintifia fiather

ma to the 1:: derandanva fathar.

divisinn, the khatza stood in the

gr pxamms father in mm: of ms half

tm above Syfia. and the other' half was

in am mama cf that 13*-' defendanfs father. It ia

A mg mg 3: the pfi that the 1-: dmndan: mm the

3 ;-A 357.30-935439 in favtzmr of the 2"' clafendant and

u\.'uI Wm… kl!" nnxavnlnnn 1-nun n.pa.,;xu 01- KARNATAKA HIGH COURT or KARNAEAKA HIGH coma' OFKARNATAKA 1-non comer or KAENIATAKA Him ¢

at
&fi$¥m?§2Wflwp $ufipmwrwwmi%wfim

3:

thmai: am 131$ 211$ fiefendant tam}: unlawful poaaeagion

of fiha saws and tliexficzm the suit

dwfiarafisrm am rwawzgz of K

inxwfiable.

3, T}:w m

533%: by taking up a, glee: in
smssxe was by me
vet were
the p1aintifi’s

in Sy.Ho.:35l9 to
that mf sOy.;:a.at3~1 gmnawa fither share
mm ‘gay 1*? defendant’s father.

agO:OfS:;é;2:faA.35;9 same ’56 the mm at” the 1s=

and Iatar an the 2″?’ :

‘ : aafi Sy.He,.’3f«.{9 ixxcludfim tlya wastern

O the 1′?’ d%ant under a rsaghtezed sale

it Tm am; this aammfien, the suit was sought to

“lit;-EH COURT OF KARNATAKA HIGH OF KARNATAKA HSGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH 1

HEGH com or KARNATAKA HGH couxros xARNA12u<A HIGH c

'%n The warm triawudgc after tamrg not:-:4:3.ftl1e
sham mm :31" the parties framed the

Afrrzr gm «widwec bang mmidma,

' the issues 1 '£0 fir 'tafi-1ng V'

iaauem 7 1:9 10 in the 'am; f.":ie'.. 'as*1'..::§,'2;

paamm was» decmmi by I$i.*;5:::e:'m." is"

thus: cawm «asf wmtmfrx gide ¢f€;§f_53ié';-35f of

23 gzmtaas afland to reazvmy of
mamsivn $1' "ap1?Je11ate onurt
mfirmed -..§i-'2§ZeV:i _' trial mutt by

the and defendant.

5, i_ Counsei for the

of the cxmrts below

mihed question inwlved, the

: VV :5? at the stage ofa:§.1:&ainz1i1;aeIf.

mm Coumel fior fin appeliant

fihat tlm lawn’ appafiate court £5;t’1’€ad in mt

miwm Q’ the dafsndam be-rfnre the trial court and

nun \..\J|JI\l ur AHKIVHIHRA lilbfi LQEJIKE U?” IKARNATAKA H:GH COURT OF KARNATAKA

thaugh the mc®nge 62%, upon which the éflezzdanm

JV

.5

cfiaim mshamez of the 31.11%: mm in fawn: at” tiwj 13*

defimméamfi fathm’, we–the fifirge
uxfifigififiareé de-unfit, the mutt: belgvgf _

imgmraanxze tn it, but

by me defaxflamta with

augm m have beer:

man did us’: refer % the ocsu:-t’s

– cf M such, the

ju camt be
swatained gm taken through
the §:*;agm% .’1:;:£ow and it is also
; been asa’@ed by the

considering with the trial

otkr hand, the laarnaed Sotxmel for

‘ supporiaeé the j11di1ta of the
% ané su mm-. the my appellate
. has rightly hairzi that the. mzzhame efiemi was not

Ljépmvfiaaitwas ananurwktcné-ad do<:°u%1tarx:ia1ao as

far 5:3 fikw adwa pmssmfiaan is oemnad, thn 1"

E12:

nun wum VI!’ mmmnm rum-t us.Ju3<:" or KARNATAKA 2-non come? 09 KARNATAKA HIGH COURT op KARNATAKA men COURT os KARNATAKA Htcsué

tkmzwifam the said gouzafi we fails and the

cam 01:? the pxamfi' heing ambxishea

d % prcaduea by the plaintifi, it ia, 813_bX£1itti'2I'§_

thm; aml ?n the aah dfi

tha EM éefenmt by thg 1*!
mmzflan sf the mczchaw In V

shave? tlzaz the 9 to
be with the §:;;§ tlwza. with the
péamm w7 is called for in

Impact ef the courts below.

3» In gubmissiom and
gmlrxg tkwaugh camw belaw, I fimi
the éefierxdfi wan not
evkflanma A3 far as the

both the wurm behaw

_ am am am 3x.D14 is aa
flacugt? %=e&’°e mnmt be baked
‘. :2-am cef aampting the écafendam’ was
Ward :3: am mmm as the had tmmg

$_f;.§%,3~;’5}’9 and mama betmn rm piainxim flmzher
a;fi%.Em%1fld €s fatknfisfaras tlleadvmae

$5

HG!-I COURT OF KARNATAKA HIGH OF KARNATAKA HEGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA H¥GH COURT OF KARNATAKA I-HGH C

pwsmsifean E wmmxad, the E8 dfiflant S to:

phase any evidmce and the:-$1? the
canmt he said ta have bwn proved

aémazw pas-aaessfirxn being -I

dcfenéam so as no claim. L’
21% d As an as %

ma; mm plmmfi. was
d2w§mas¢$.§g§ that is why that:
amt ;:fpoa-se+asi.:Jx1. As the
mrztire evidence mm
(1% having mt beam
law, the findings of the lower

4:c>m__;1rt that the: mnw ‘ 3 fame: was in
wastarn. halfof Sy.No..35[ *9, ther&re

a.{:é;:é>;§””%V:a%a%:;t2Eiah”,°s£.’nd mm the mamas cm remrd and

‘\

AABL?%_!§’Lif fifie pleadings afthe mzmh , no other ::x)m::1u8’mr.:
have been drawn, In ethar words, the @d1n@’
aftJ:1e camts 235% maxmthe termed as paws or

ba% an :19 exridswc.

%

Iwr: uuun: ur Ixamvnannn Maura t..qu.;<I ur xnmnmxn HIGH COURT or KARNATAKA HIGH come": 05 KARNATAKA men COURT or-* KARNATAKA HIGH c

9.. figs far 33 tm hwer appcliatc mu:r’t’a judgment

is mnmmed, 1 am uzuabisa to ag-ea
szmnzfimian nzadaa by tile iearncd
appellant that an xmmngs
aw}:-eiiate mutt whik *’

the ma: ::m:u’t. zn fact, the
mifizm Wamph 12$ inc mm-

fig}:-elkbe C0’L1I’t_ fiat taicezl by the
ma} of the Lowtzr
aggzezmg m be amsecaw fin’

_2§.’ ‘I{a_ a;3,k7–sfifi::%:§V.1 quwmn sf law mfias tbr

….. -1′ I] E 8 i 1. . sad’

Sd/-5
Judge

» ” 3:1,,