High Court Karnataka High Court

Suryakumari vs Sharadamma on 16 November, 2010

Karnataka High Court
Suryakumari vs Sharadamma on 16 November, 2010
Author: S.N.Satyanarayana
SIU l..)(}MI¥$N'i'

This is {l€l'(3l'1(l.2:1II1['Fi firs: appeal Chi-}.ll(.'I].glI1g .i,«%~'1<=¥i.j'f1..-Q" 

of the couri: below in (j}S.No.52'73/ I992_"iii?'~--;(::~;:§_§€o'i. of

E1(l('lil.i()l'1£--1l issiie fm.1I1e(i. pursuz-111$, git) tiitié «._§1z.(_lg-ii1a_r_l111--of {his

Court <1::m_~<1 l2.(-S.2()()'l in 1Ie1+'A,No.5:=35w,!M97.' rm1f11e's;;i;1'1(:e;a the pa1't'i('S to this  211;e'r¢i'térr{%.cl tilieir
rank in the court: below,  l l l l

2. Brief facts leeidiiié  

    Sharaclamma
widow of  to be stepvrnother
of la.tc*~-.  ll ""lmsl)z1n<.i of defendarlt
Llir.l_i:li':ai)1é.t(:('1 facts are that clefentlant

S{iI'yak1.1I1'1VEV'1";<.'ul l1:r1ari'i.e<iA.IfiV..'S'i'Seet}o1arzun s/o ii.V.Srikantaiah

 on .»i'23;1.(i§ 'l 991. "*.Siit)s<:rq11<n1t.ly, said Seei,haran1 ('lied on

~25;-8_f13£)i«.A};;£Vi.ri.g him survivi.r1g his wife the déferidzlnt, his

;:r1(i't",iiéi<'__ §)l_%iii1till'.

l E3.lT.i1<$reziI't.c:1", plaintiff filed the suit, for partition of the

..flf)i'<3p~::1'tic2s=; loft belliiid by 17c>1)9rt',i(2s. In the EI33.i(l pro(:<3e<li11gs

'\.»':.'<U1E



-5-

and 2.1130 e;*x:~m1ino<l one V.it.t.al R210 as I)W.2, who is sz.:.i(l to he

the scribe cal' Will (i£1E(?(1 IE2.8.lE§}€.)l w'f'zi(.%l1 was p1'0c'lu(t_(2_(_._l in

'tlie court below £iI.}.(} :':1:;1rkf}*-T

court below liearzl me. (.l()1u1s(r1 'f.i»;'."(V._)'v('§3'3z(lisii1isi.lisc(1't,ifi::i$A l§.';§J'Fl1.§f{}.l;iOl'l
of defenclant regar(li1'1g__ __»Will'  S(j?:t:hara1I1
during his lifetime l)Ci1'tJigi§itl1lllg{ Eillli_Vh'vf$fill"if3bC1l1lt? item No.A
property ex(:lusive1y in  " ':'Tl'1e defendant

laeing aggrie:vQ(l_ l3y§li'.la_r:2 sV21'n'1€:;_.lias clnzrié iipilri this appeal.

7;" 'l'Ii~._fijhis":fi-:2{;1;j£:aE"- ft'C'i**S<:rvice of notice the
respond€a_r1f,'plai.ntifi"~.¢1}!,.ei'egl" ;_'1ppearz;1.nCe through Counsel.

On perusalof the g-r()ii1'i'rls_~~bi' appeal and also the finding of

- . ¢_ tri:1Vl"'C,o1;1__ft on IEX.'I:)«5___tEi(;: (lisputc-zd Will this Court: framed the

 i'gll'(;wiri--§_f_ §;.c)i.:1Vt,°'fr)_1f c(.)n.Si(l(3r2.1ti()I1 in this 21[)peal:

V.W1i(2t:l"s~22:?tl1(2 iinciirig given by the: courl; belnw in
""'---1'cjr:i:'(':t.i:.I the ex(r('.1.it'.i()1"1 of I.<3x.i)5 by S(?(:'.ll*lE11"aI'I1 is
_j1ié;lj_E1r1(l proper'? Wf1(3tE"1e:f ii. (':;-111541 for iriterfererice

V "~i1.1 this appeal'?



 

-3-

cluzfiiig his iif0,ti13'1£-* with a (1iroc1..i01'1 thai. he should disclose

the S1-11116', to his wife as arid wE'1('11 disputt' arises in r(:sp.f:C_.t. of

1he;~. propert.i(~s. The said N(T(E1a.k£-ii.l(.E.iiEi]'l s11m.zi(:i I"'££1V(' "tiro§'igfii,<

it to (tho 1.10Ii(:(*. of dc-*fC11(ia11ti i11"11I10(iiat«e1y 21'ft.(%r  sziiit}-'T

filed by Scc1,hara1n's step m0t.h(?r S('.(?k'i1'}g .p21i.iitio<f1"011" ijhil .s1._1if..

schedule properties. S1;rzi:1g;{er1y saicl :N{K21Aj:(}I'I1'J(§é:.é1kE1I}'{éffififlxiVp

though assisted dcfezitlgmt. in V_c.()V:r'1v:l_11'<=:..t_:ing ictasci fligffit from

1992 till disposal of_1997 choose to
keep that: as a s(+¢..i'c't IHIUE.ffh§~.Si.i.it  stage of filing
of appeal in       

.12. WTEEE11  uf1g3.1'1'c'Ie:('i over to defendant
by Major.E\Ie(§fa1§é:i1Eg:_ia11-.i_i{':._gii()ésngt.'Wish to step into witness
box 2111&1 pf-'f.1__(_',V1'Sai('i._d0.C_'11IIICIII  custodian of said Will

from 12.8 VV1991  "ii;"was hanc.1c3(1 over to defenclairit.
in 199'? wi*1i1e'v ffi1i;ig'._Vzj;3p~E3z1l in RFA.N0.535/ .1997. Neil-

(3XZ1Iil1;i"I'l€l{:i~f)Ii of 't;i*z_£3' said Major Ne<=1akar1i'.aia11  witness in

t)rigih:1I ";~:.i1ii'_ 2'xf..t_.e1' its roriiazul is (1('.(,l'iIiI€{E.E;al 1.0 the interest of

 s.(.§V(':"f*f<?\IIiiréfiii-.,_jl1 és;§.::ii.:)lisE1i11g the said Wili as g<:*.1111iz'1e d<)(:umont..

""L/3%

 



-1.1.-

sigriatlire oi' Vitt.a..}. I"{a0 to the saici c10c1.1n1ent. as that of

scribe-..

1.

5. Now, c()mi11g to e1-(?Xé11’lliI.IéLUt3Tl~iIl””C1’i~it’f.’V ‘I11’*.h’i’:’-:

crossw-:xa1’ni1’1ati()11 he would go’ (.’.,X.’V[‘(:’.~.T.i’f that
Will was pr(.=pare(i 9g3«’V;Vi;«g{m(§ 4_3()
p.m., to 5 p.m. At the t’.ir’1’i(»’:.'<A§if"t%r_1(tl executioxi of
Will except. nobody else.

Irlowever, la-1-,’t€rV_”.’1c§” ” ‘iigaikes. _ $1.11 Eirrigjxovemerit on the said

stateme11’IL'”t;~}”1.at”jt;t1<=r¢; xxrers: t,11rc-';é"1)Ver:§i)ns the identity of third.
persori irvzls' not kiiaaiwii 't<VJ 't*:ir1i._ "i'1'1z1t, rnezins to say that he is

not cC1't:ain'wiict.11e1t_ t,I;;:":%.;;:Eit'1 t.hir('1 person was either Major

~ , A Neevlat-;aJ1t'z1i:'1i1 1'–»'£aggici.i 'Vc:.=nkates1'1. lie does not say that he

is: wei.l .f«V1Cq:,2a_i«r1tt_(_2(:l with said Evlagélcii V<3r1kat',es}'1 and Major

1\Z*3éia,karit1a§_i_:3h";"ii1('l he is not in 3. p0sit.i.0n to identify their

— signz§j:i111″e wxm the said d()(:u1r1er1t Ex.I)5 was (:011fror1t.e(.i to

x1t1im=.__ ‘iT1E.%r<:f'<).r(:, in c:{'i."(.:t:t, said DW.2 is capable of i(.ier1tifying

. (.$r1iy his Si§;{I"lE1§.l1.F(' zniri. si;_.{11;1t,m'c 01' St'€1'h8.l'£E1lfl. So far as the

(,4/'V1

-12-

sigi1;»1tt.:1’e of M3301.’ Neelakz-ii”1tz’1iz1..h is cor1(:er;1’e(1, he is 1,u_1_abie

to itiemify the same.

16. Now eomizlg to the [)1′()ViSi()I”lS of Se(:t.iQ_I1′ 63_’0’£~°t.I’1e_””‘e

S’>uceessi0ri Act, to prove the Wi1″””atl.eas-it ();3ef.:;t_t.es;.t,i;’:g»,

witness is requireti to be exziiiiineti. *1 {ere the C’filft§t1IbI1St2il;’1’Cf.€S-.

under which the Will is said».te”~ljiaveh’t0_me_’VAiiigite”:._exiete:z1(:e
itself ereat.es a doubt. ah(Jt1t. “.?I?..AI.hA€E instant.
case exee1′)t, the scribe, scribe and is
also an att.estiIig~ gt/itn§.’:;§s”” on record to
e0rr0t)o1’ate_t;he f .”§’\’tt):”t’:ivt”t(3II£f.)t. is made by
(l(¥f€3Ik(i€tV1~u’ V/£”C.\ ._ of either Major
Neelz1ké1hta_j21hVVVt5r.Mtigztct’i«.:§t7<.%.:ii;atfiesi1 to substantiate that. the

Win was e2:_eeute(i'=0i"i~.12,8';«~§1._§)E§i_ in the house of Seetharam.

";jl'7.e,'t'i1e below has property ztppreciated the

.evi&('_1('3i':ee é'iVz_1i'i2;ble on i'o(.:()r(i 211.1 id has gone threatl 1;);-u'e into

i't'h(:.i':_.-3:ti"r;-2?:':,u£('i .AE'i-:15"; (:(m"2e to the. c()neit1.Xp121ir:(:(i ‘pi'()p(~:rly zmctl the same beiiig producecii at the time

” .()f’fi_r_st appeal, fizrtlier riot:~-p170d11t:t.t.013 Of Will at eariier being

“Wt

-13..

not CXp1E1iI1(‘.(l propcrrly tritlier by (l(‘{CI’1(la1’1i, or the alltagctl
(§i1Sl()(1i2’1i1 from ilE)92 till 199’? would 11o(.loul)t cr(?at(.*. 3. cloulot

i'(:gz:ii'(lir’ig ttio g(‘ilt.1iI’1.(‘ii(“SS of said Will and its (:xc-r(:i.1Vti()-zillby

St:(:t:l1zi1′;.m1 (luring his lif(¥i.i1i1c. Thcz’ stiggsstioiiifWi’t’1£t(l–c-r___”ii;i__’

(:r(>ss–(-.:xai1’1iiiatiori to the c£’1’crct E§3ectl1araI1_1~si.gi’i~c:(.l*~,l.)l«:ir1k ”

Sh(;’.€’.tS, lurpt. the sariic in his liousc for th.c-3 tist:>oi?_tr’:.s1st;. ‘h{.”iI3;§f, .’

utilised for prt:pai’aii()11 of saiii,_Will,«V”c_§irir1()t
Therefore, this Court. find tl’iV£i€:_V”‘i}’iVe> ‘Vt)ellt)yv lafter
analysing all tl11i)i(:i,f/lo. it 5’

18. O11=r(r~iig)}3′:f€%t:.iz:tt:lg.)i’1 of the facts and (:’.Vi(‘1(-¥t1C€3

E1Vail;l{)l(:~.Qn reoo.r_clV,i’.l1is Court is of the V163″! that t.l1.ere is no

;’:zst’,ili:it3l.;éf i7C’.€1SOi’1 to iiitorftrrc with the well reasoried

j:i(l§:;rit%ri.f’f’–«giass-:?tfl by the cciuift: below in mjedirig the

p_o_:i~1 filr-.(l by r1sc~qu<-;'.nt.ily, the

%~u'«'§

-14-

jlxigrnerlt. :ru1d d0(:1.’cc (.1a.i:c(i 4.3. 1997, Illcaciificd on 2().(3._£__ZQO3

in ()S.N0.5f2’73/ {Q92 is; (:01’1fi1″1’11c(.i vx,-“i£:1’1(mt, any ()r”(‘ia§1’*V fa)

costs.

Nd/~