High Court Karnataka High Court

Ishappa @ Ishwarappa vs Kalakappa on 12 August, 2009

Karnataka High Court
Ishappa @ Ishwarappa vs Kalakappa on 12 August, 2009
Author: H.N.Nagamohan Das
 

IN THE HEGH CGURT 9? KAR¥*éA"§A§(A 

CIRQUZT BENCH AT DHARWAK3

omm THIS THE 12*' mm' 0F»m;.G'us "f,T'¢é'0f':§;9%   

BEFO RE

YHE HON'8¥..E MR. :us1'IcEjTr§;22s,% MGA§»asss;}éx.s4  

Rsesma sacsrep Ap9E§é§;' N01';-~..?'16;"'2G(*I*_"«1' C,v*:§:22c}5'*"'3

BETWEEN:

1sHAWA@1sHwARAPP.A,  V
5,10 HUCHAFPA GADA:; ,§£;v*mV"

ANS:

2. ;<ALA§7;.¥%i§?Pfi{ "£23531,
A636; wen? 4£}..§fEARS.

 ~  .. gm, A§é':»Am_.§ w;3 iAxMAPPA Mm,
 A 3633.333 52 YEVARVS.--_

  3: %§:§%'.§'.%'N%£Ea;é;:!v#§;'¢

w;'::'§ MAi;LA_£3'§§--'A Pfitfikfifii,
AGED 3i3_'?'EAF€$.

 '§i;:*«.§§RE .52Es:§fi»'Ems SF E&KKfi-.i..L
2_';'*§",zs..L:.s§;,r: ar3:;:, 9:53: swag.

V" ".'jJ'(5?'SRiT:s.R. HEGt>£, Ame. FGR R3,

:A?PEL{AP€T

:RESP'S£'1§E§'§?"S

-. "S'RI K.?%£. !'~*¥Ai*€A5ALESHWAR R2553; AEEI. FQR R2 5: R3)

THES fiiP9EAL ES FREQ U,/S.1§€} CPC AGAB'€S"§" "WEE }§,.}B§¥~'¥E§§T

L354? QECREE GATES Q§xQ?.2E302 E35858 EVE R,§.F~¥G¢3;4;'"2i3§Q Qfii '§"§~iE

FELE $55 BEST. IUQGE, GASAG, ALLQWINS Tfifi ,£§?PEfis§. fiaféfi EETTINS

,»74éW"'~



 

ASESE "mg 3uQss=«%Em ANS QECREE M753 372.01.1991....§%A§S?:§'£s E§;

 

C3.S.§'3S.S1;"1987' Offei TEE FILE OF TfiE PRL €IVEE. IEUCIGE,  ' .

mzs APPEAL HAVING BEEW a§si;-:'¥€v&.0& §%f;3s§ 9% %:éI3EV:Rs%«%c7:r:3
23«-n?-2399, camzms on ma ?Rora,ou%:{:EMEmf '3-'%*i'}.i'S'--.._$.'«'~"'<:f'f_"A,

THE COURT ?RCN{}UNCED THE §'7OLLOW}NG--: 
3uaGM5r&'r«.'M%  

Apgaeflarst is the deféric_3.an'tL..,.}aVf;d :ré$;.:§dn.;ie£'3ts are the
péaéntifis fiefore fihei' ._."§'r§a;%j H ' figs judgment fer
convenience t%3e   iétg their atatas befere the
Tréaf cam.  --------    1" V

2. v§'3_aiIn§E€'?sV::s§éf:¥:.é:ggi£4:'t%:%i ti'ée piaint acheduée gczreperézéas
§E'§§§i"'i3§E';? §=eie:'i§'1g;4--..jI%:§v.:s;é4:a2=:_ VA.né'a§iIwa. The defandant by piayérzg
fi'°&i.i é argaiflésg__f§'rr§Vsra§féa§£a_ntation obtained a registereé gift daed

fiétgié;2'S..V1:'§.,i'§$?? "'from Artdawwa. Swing the fife time Q'?

 g5g¥zéa§Aé1%?é',--»~'§§€1eE  krmw abaszsi the registemd gift éeefi 5:2

 ._i£%5: :zear  fizereaftaeg the péaéntiffs aw Anéawwa énitéateé

; --V.§v%e'gj§i;a;j3'..§r@€:.§ee§§"r2§s against éeferséagzt its $3., f~ée.§;'?§ far éesree

 A "_V-1%.f.g§"r;:€'§é§Aent Enjunctisn. S9 a¥se the éefenfiarfi: fiéefi Q5.

N{2;ii.§ ;;?'§ ageing: Andawwa area piaéatiffs far fiéfiffiez sf

 %'".__"paf'r:':z}": g*-::'s€e.¥'_§f: 

imjunctéen and the same came to be dezfiééti; é_ V:by7.'t?§e:

Eudgmeret and Qfiiiiféé in 3.8. ;Nc.§$'f.?fi',;_V_A.§2he9"§g_§.a'§nt§ff§,.: "aA;it3. 

Angéawwa flied an appea% in RA. ¥s:5.;.§;.56 a%:§..;?:aVéaruf%é$'V'é:ér}:e to 

be dismissed. Further, this C~:: ur*i  §'éV€fé*A..§.5!if8f':?'V{§€;'3E'§'§'§:F"¥"F"t&§ tfie

judgment cf 'Tréai Cmzrt 3:35 ..?tAhé;nL'vé:c§ve.§iL':Ap§eE_§ate Cesar? and

dismissed the sece;.:2{?«. afp§eé§'3 3€!;}'€:i,.'t¥'§$; 'éfffifafifié psortéers wads as
uaéer: ' ' 3 '
 E~. --:i'e 'ha:-'i"'§ thénk témt my
asbstaati-a'E quvésiii-git: .&%'%'%§'w. aérigas fsr canséderatéan is
this a§ip»ea'§. Ta a=«%£;%,;é7"«--f;é'§': §**:es' cmtrmieray between
§§':e.--;;a§rt§e'§,._ i'€=.§é é'%so3" made flea: that 3% othef
 f%v:5;_$E¢§§§_$ and '5§£.e.:7%-'a:icns excwt finéifig 9:": the
' ;5qz5_&s*;.§§a1*;'a;f"~--§awf:s§ gagsessian are Sefs agar; ta fise
 .5?-é;;%Tdi£vs§"*?:.:§_ gffigseriy Eszstiiuteé guét of iitie"

4.' ~.  ma ééspmaé cf QSA §§§..:S;'8?, fig géairziéffg

 §%§€:$[é  §=%a.5:;$? agaéfigt iha éeféfiéarst far éet%3§°'at§z:r: sf téiéa

 iiige bagés ef the wéié fiateé §2'%2.i9Z?'i3 saié ta have hear:

 _u§¢jj.:~:,e:£::te§ has Anéawwa s: in ma aitemafiasa ts éeciare the titie fix;

u 239%; cf adverge geasfiséw am fag' garmamnt Enjamctéan, 'fie

giaéséfiffs fazfther may iiéai iéze gift ziaeé fiaied 2§.§fi$3;§§? as {mt

kw



bmding an them am aiternativeiy grayed far r$ ;'é§éé§§g?...V'0€

pcssesfiefz.

S. The defendant entered app§':e>é%'a rzce"'i_se'?ia:'r§?§:»'t.i}g:""f{i_a'§«

Court arsé ffleé written statement_ int e'r é:%.Ea co§%s.i:e§td%;*z§'=~ f?:s§§'~..L

Andawwa transferred the Qiaimt scfi'e.:;:iE:'u§e pro';3£§r¥t'§e.;3= iffiféééeur of V'

the defendant under a re§;§'s%:gre<.%'"§;§;; ;§e;éd._éatéd"2S.18.195?
and since then he is in iawfazfV;3§s$Leiéi'cr;_ §ih}:i firijoyment cf the

szzhedme p:'spertie2fs." ;_':f£'S«1elideféétfa'e*%§"'vL'€:cnvf§,§§%é'dVs that Andawwa

after axe<:u$:£'i1§~ right ts bequeath the
schedizie pfcpésfgéesvjthhe piaintéffs under the wéii
éatefi 525&2.§.:'§7§ .-  sf thé 9§aEnt%ffs Es barrefi SE3:

¥v%-mE'¥;atioV§f:*;<.afiéi __:3e§ 's"nv3.%.rztainab%e. 0:: these groasnds the

ééfefigfiéizt.Q-;';§£s$Ls§v:.%:e céaém $1' 'aha fiiaérztiffs. an the basis 9?

:7"a,___i»%3a :sE'a'~a:§"*E~e":gv;.¢«*.:§:~;&;'5:a='=a;_I'_"t1z if'? the afiermtive?

..'¥;¥$%"§:ét:'%'V£é:j'  éefemfiant groves that fiarzaaseé
 execatefi gift deeé éate 2S-»i§~=1§5'? §?"§

V " *%1;§sV§é.a:easr Es: resgeci 5:? am gait pwgerty arsfi that

 %§ e is in %awfu% §css&=$s%£m am aajeyment 3? ma

Sama airsse Ema?
Whéizher the fiefendant graves tiiat this mi? is hit

by mirzcigéas fif res«--§u§§cata?



8. Whethar the éafendant ;:>ro\:a$ that ihe Ceurt 

paié is insafficient?

9:. Whether the defendant proves:-th'a't--.the §%i_§Vf   

by misjoinder of causes "§c:ti[c$1 

muitifariousrmss?

10. Whether the SUivt~§.§.1'!Qt'V.fii'a;V§.fi:taiVfi-»a_b!é'?§§iti"s.€3l.;tE
bringing the suit  gift cieeci
fiated 25-_19{j1}3s';r  W decrea
in 0.3.Ne;'J3$§5:§V?2?j_V:%..i_if  A'   

1:. §'4;'i'Qtgl&#.   éfi%.A*:t....rz:*'§"uair2ta§:1ab§e under
se:t2;;en   S.4a§47e*€§:f:'ic _Ra:§ea= Act?

12, wmger §V?:<s.P1 to F37, The

 * : "e:%;é?er£dar2t examined {cur wétnesses as BrW~--1 ta SW-4 and gm:

'' marked Exswfii is $43. "§'"*§1a Tréai Cami after hearing arguments

an Eaih fire géde am an agpreciatéam ef the pieafiirzgs, srai finé



F?

I

éecumentary evidence cm recoré, hefd that the gift deed_.._r.__:!ated

25.}G.1§5? as vaféd, bénéing an the parties and éefena1jés%£'t"~§f§'.,§A4n

iawfui possessicm and enjoyment sf the scheéu?--§:'--

Censequentiy the Triai Court véde jzsdgment' ' 

dismissed thejsuit of piaintéffs. Aggrié'%;ed'.'_'fb'y? 

the Tr§aE Ceurt, the p¥aintiff5 fi:ed'Tai ;'e=.a%%ppe'a: 3__nRV.}'-'~,.:A §";3.C¥§i<4;'V2§99 

befcre the Lower Appenate J  "rzgari§ig7't%fr.e figuments

ea both the side, the Lswer 'g€x;5';3ei§*a_?:vg3{-.'c;Ic§4i£%t;_§%fa;r3ed the foiiowéng

1.

Whe’.-_:i1e’r _A€?§é..–jz;Vg:!V§;:e:3=3§?3t},,__afid éecree gasses by iéae
L$we:*£f,c7u:*& 1ar.;e é’–§.§eg:é’é~,_§e’%x:’erse and capriczieiss?

2. W§a’&t!*}§r ‘ tfsé_’;r%€erf:érefnce by this Cauyt mize the

~.«»;3V7i5§§E’*”i’5!:”i”-‘é?”i’§._. a?’¥é M5E«3ie<:reae cf the Lower Cow": is

A =- V are e;cas%.é3s<a3*§s"?f'j – . V .9

Tézia-.A%;fc§:@&r Aapeiiate Saar: $5. re«–asnre£EatE§:3 cf iha

r:_f2atér*z?fai an receré, gassaé tfm immggrseé jizdgmeat

:z%¢T:§d¥;%;;'fgL:§at the gift éeed éatefi 25':a..1§5? is has: ssaééd am iha

'V[V§:f¥ afavr:–;,*§5artt has net éerived amt titie in rinse schefiasée prepertées.

Lewer Agpaflate Cam': farther ifieid that defendagst was :23':

gas: §a §GSS&§S§%§"% Q? §§§§ §§ai:%t schefiaie amperéies argdas' tha gift

"5
§ ;,;'*x.»"'"

” (1) Whether the Lcawer Appeiiate Court is iegaiiy

csrrect in hoiding that the registered gift-‘–.
deed dated 25.10.1957 as imraiéd ‘2 f

(2) Whether the Lower Appaiiate Cczurt
in hoiding that plaintiffs:-a’f’a”–th§
schedtfie property? V I 2 2 I ‘I V’

(3) Whether bo*.:h the 13%.-.§’o’;:S1.’a§éj’»_:!é§§’é’i’¥’
correct in hoivdé-nag that”£;i5e;’«s’G’é-t_.ef ‘;3é¥&a’i’:”2At§f.’; is

in time under v’A.«4:$:’t§:::1e 58 of

the :.s:::Vs:fa~:ifo::iJ%2xc%t?” %
:9. V_§fiear§’~Vaf’ga:me:§’£_s6% both the side arm perused the
éi3??5t’i:ae; a?§5éa§;¢,.*¥”>Ea;3.»’%rs. *****

-._1f’:zL_.. iate Andawwa was the awfier ef piaént

:7.:L’-~s'<:%2eéaéafiroaeéiifisL: Aradawwa during her fife time executed a

–«.T.[‘.j’;fg§§stered §’Ef¥:__ 3~&ee§ an 25.1fi.1§5? in favaur $3′ the éefandantg

4:’–‘.V.i’?i’aiéé§§’iff5_»_ufiaim that they are the iagattes eméer a win dated

. i(3;?’ ‘C::§._:§9?fi execateé by Anéawwa. Waintéffs are mt ciaiming

a.:;4§é”inée§3andent titie in the schedzfie preperty, Or: the sther

ffiamti, giaintiffs am ciaimmg their tétie to the scheduie pmfiarty

5?, AA

ah};

Ii}

thrczugh the ariginai owner Aadawwa. Arzdawwa is as pa;jt3,<::'*;I:':::T"£§%}'e

registered géft dew dated 2S.1G.19S'I?. §<eepi_aj:'$

registered gift deed dated 25.13.1957, _g.1aE.n'tiffS egg ':%é';;4§'.é;rsa'_§::iA;t¥ed A "

to seek daciaraticn of titée in respect éf t?é e A~;3ra'p~9.;f'E§és

under the gift deeda Therefore, E'?;TV__ES*~..ef';ece s*.:eVz:r~,'. ;fV<5'§*:V';:t?é§'"';':iai'§atEffs*»L'

to seek canceiiatien of the__ gift: deéiég-V.::}awt¢fd 2S';1:£3;_,1 §iS? or ta
decfiara that the same is xaVo"é*c.:.§V:"i:2. mfstant case, the
piaéntiffs have neit%1erf.3o;'.ugh:tA'ft:%*–¢§hce¥:!,afi§23V§%'.'E§§e gift deed $19?
is declare ihe gafig :*._;a§v:d' «. piaiatéffs are net

entitied ta mgigztaag ~

12, T?§é*–$3a§;:ti'§f$""€:i:s;**a{é_;t§§.that the registered gift deed
dateé 25".4;§5G';iA95? §si":*2.;o;Vi:: §3in§§é:zg or: them an the grsursé that the

éargméifl is_,vL'§.}:2tv§L§:A§;e§'«-$3: the aefenfiant by ;3¥ayEn§ fraud an the

grégizé'-:3! "és;eg.%:a*sif:"'3%%2__a*';*3:;iéei%a§a* In fiara 3 cf the piaérsii, it $5 fiieaéefi

wézéiz A–.::fia:é?wa was §§%, the defsaéant by péayéng fraud

"44' éE$'taV§"§3ac?_:i'2e '§§?t deeé. 'Fha detaifs af fffiiésd Es net gieaéefi as:

Grder S Ruie 4 cf SPC. ii $5 manéaisry for iéwe

;§§ 3'§';:-t§§i':s is fzzmésh the detafia of fraafi iika what wag the iéirzegs,

":5 what data the ififiess cm":t§m2ed§ father the iémegs was $3

Hisevare that Azzdawwa csuid mt taices a yatémzaé jigdgmerzz, tfie

'Mu;MV_F_J.v_\\

z.

11

nature sf fraud eéc. Further, the éefendant must beV_–mafia

knewn spe<:if%<:aE§y the nature of fraud piayed by }'1§¥'F¥"${3: .$§.V'3Z;0

defend himsetf. In the absence of necessary deteiié r&§§fi£hé'&:§

fraud the meading in the piaint is tetaéiy »§:1ad£§'€%:z's'_$'§;j:g§–VI.;,g;:;§5e' _f;i::s2S:., V

the piaintiffs have faiied to prcwe aw e £'~:ta:t§.AEA_iT<.:;i?:: tfie

stayed by the defendant in Séa-:::::,z"r*i._r%:g At';-:5-:1 £§ated*

25.10.1951 ,

13. The gsiasntsfts x&§.tr}”a$s’__P\§£«:1″~–..bef5~r¢ the ‘ma; com:

depeseé stav’E:’i2*ig i{r§:;.£ dbtai»::e~jd the gift dead by using
force and c9e’r{;icn At another breath, PW-1

depeses that ¥5§r3–;;é;yvvg?’a-__z¥éa_fS’ sjfifering fmm Tishercuiosés and the

_.£i’s;fe_:2da?’;f39§;.t;>§§< ijer'tit'¥cie1".._t.Ev:e pretext that she wifi he Shawn ta 3

ciié:;to,?f £sn$~.:f1:.:$, iéfisrepresenting and playing frame? were her,

'7:.i:ta§nec% by tha defendant ‘fhés eviéemze an

~. !f’&’£§§%’£§ ié 22%;: éérfiy cantrary to the aséeafiings but the sama is

v§§i:;jL¢s»s:is:?ste;it..V” Except the ma; interestafi testimony a? P’%N~1,

_t¥’1:T€I:ré”§i§.-4. New aim? evidence an recaré if? support of the was

. “v~…_é*e§Vé’ii’fig to fraizfi. Thus tha giaintiffs have miserabéy faiieé ts

grave 3:36 estabiish that defendant by piayimg fraud, abtaéned

ikm gift fieed fmm Arzdawwa.

14. It is net in dispute betweaa the ,r;~arti:§é_”__;”f?;:ét.

fiefendant fiiefi Q13. $49.96/?2 against the piaEntiff.,%fi:i;v .,

for a decree of permanent Enjurtction re${:aiE1§n’g;

interfering with ma defendant’s pos$4essi9″r*2A_’é’swé e=:r7.hV%j.’n3’§:r’fi e:§t df

scheduie Qrofifirties and on :*1£éL£.:.iV:;”t£f:e éaf:9§’éj.’-3caV%:j:eVVVto be
decreed as per Ex.P:£9. i3:.,;3’i:i§1i:*:.i:¥ffs_«*§§:_{‘g§ fiVeVj7esf§¥enecf the
éecree in (3.8. f\tie.,96/?2 Court ii: RA,
f%¥G.5/86 and the sa;’é:§;’car}:e b1e §:z ‘a’s:~-n,:,sééé as per Ex.P20.

Further, the é§V:>p’r4cached this Ceuri in
REA No.1 tag’ V désmi ssed.

15. ‘mi: *i§f:§:’:;f’IEjs.§£s”;§_:”t«f§at the meaertias E’?’l€?§t§Si’¥€d if?
tha gift: deefi a:’ie fhe $:.§.i::–;?e ::”t» ffiétter in G5. fie. 96;'”?2. “fire €§§§¥’E’E
:u§ff”<:.;A;;f;er:5Té'n:;A«-Lgigz 'v€§}A.S. §~é§';""'95i6f?2 is fiasefi $32 the registered géft

de éa:?3 __ flgiéé T§"'E§§ Qcszsri $3.! csrssééerérsg the efitére

' "L"A…..v;a.§&aé§:42€g.$} Imr§::§é§z:§::a¥:; ans? tite gift fiaad, heisi that the qasaatéem as?

§fi§S€%$§~§§fi Q? fiefanfiant 33 finat The iswer Agpefiaie

4 –'_ C$iL'5:z;°'§i_' V;b{§f"'A_«ignarin§ this fénéirsg sf W3 Ceurfi Er: Rafi. :£.§;'8'?,

' an arm: in haidéng that deferment has mt acquired

Atéjuégassegséan 9? giaérst schedufe gmpartias améer the gift aged.

kl

mm'

E3
Therefore, the Lewer Appeiiate Court tommitted an ifiegaiity Er;

reiying an the stray aémission sf f.)W~1.

18. The decisier: relied an by the teamed coa5nsei,ft>:f the

piaintiff in “szvrr. av. KUNHIMA Vs. ms. y:s§%éAéé;’afHff

reportecf in ILR 1996 KAR 1853, has no app%Ecatict: _:i’.o,i%§:é’u§a$§s

an hand. Learned Singie fludge j€>f” t§1«.i$”–.ACa:i%4§:”._%_n:v”S.’M;!’;

S.V.KU?%HIMA’s case noticed the fact thé’t%_r5g_%admissé%on

the witnassas is net ambigueus an’dvL.xfhe sama was’v_:cixéé’f”§;$ecifE: V’

and with Pmfier zmc¥erstan’d.i\n§ €&f””i’£;iV}§e?: ‘€i7££§stioé’ré;””A Eiiit in tha

instant ca-age, _§§§’ei7’._~vstr$:g ‘e;:dr§}_Essi;:n made by defendant is

ambigtmus. ‘I;1″‘a:hé §.¥é¢’édif’i:_§€=.; i£’s'”the evidence, in the gift éeed,

in the ref;ve:1t:e”:;e::V e’: is”: the crass examination 9% §.W.i§ states

” ‘ § flt’A§*:;a;f£”z§efe:”s§&.:§;«i came $32 ta gaasassiafi afiar iemmragig éngimciéafi
granteé in $.S.?sEer.95;’1§?2, ‘?E’aa:°@’f”m’e; the stray
91′ Sfiéfii, is ambiguaua. Fagrtfierg the stray aémémém
: “%2:~Vt0 he read wéth the mntemts af 3 registereci géft fieeé whétfi

” fiaé came Eater $§€§St€’¥¥£’.’fi m ihe year i§§’?. ‘?§”:ere?9:°’e_, the iaw

=%,,-“xi
if

Ea?

éazséarefi by this {mat in §<Li§*éHZM£:fs sage is a?' no ai';s;%:i¥%$:*gfla–.%é€é"-fi:;s

the péaiaiéffs.

19% §%’-«: ég the ésnee ursfier iffae

the attegténg witness is we gift’ .rj_ee<i. 'A.V_"§'§2e

Cam": an the bagis sf same §ncansE§t ?e«z;%;v§:L;!.V§'n tfié éivfierévite sf §%V«–
1 am aw-2, awega that mg:W;%T;s%a§:%%§m¢i ':2 is is be
remembered {fiat gift éee<3f….V'? 3-'ii §; <9~.§ig ;i:s:t£;é%'e .fiA'»':§éj:—- '%¥"2e year 3%?
aw»: and man; ;§e5;;;;«_%;m%g§a&ef2;r§': '%;.§§e:: §:§'u'rt" §n tisa year 1993.
There és a gap téée date 33' éeeé :9 %%*;a
daze <3? giviffi"Véfiéi§:é;f:V<:_§:¥'33i{éi';§:§'fé:'_'j;f7a Tfiés Sang gags m' 33
years is "%"eq:.séreé is fie taken ézzia
t0n3%de:'ai;%.r:mxw§{§§e., §§5sé:s§§§%§&ééze iacsngiséency En {ha ezséfiaséca
5€f"§wA,if §%%aiA–.j.:g§§¢:A3. V F:é:7:*i'%§é:; the irmansisfieacy gamed mg: fig!

t?§a§"*§;.§ir;g:é%' ;*"%§'f;3V£e?§'§é':';%v:'{::3asr% wééé fléi ge is t§3e.:"§$t af téaa mafia:

' '=~a+.z:§ gfiaégé iém. fem:-éaiéesé Q? 3 regigtgréé fififiiéffififiim 'fixa

_._f'.j'j£f.r:.é::;;"::" énafififiigéeftcieg is? these EWG wéirteageg wifié rm: take 3&3?

{~–'.'VV§3'–§s§' é§i2sf;*f§§§';:':§ai:*: ag fig afféciaé acts fiarse by Em S:..¥§~–%.a§§$t:'as' Ea awe

. 'E-as'%;s;%$e;_?ef regéstarérsg tfm gift fieeé Er: quasiiana "§"%2:.§§ we Laww

fia§§:eE%a:e Cfiififi zzamméttefi an fiiegaiéfy in hwéisag ifiai gift éeaé

" as iméaééé,

i;a.s;_e. RES? iéie §ea§d%s'$..$,ta.%.e€i shave, the gazestieré sf éaw {1} £3

1'?

28. It is necessary fer tha Lawer Ageseiéate Cami ta

consider the entiga evidence by aggsiying its ménd §ndepen§ e%nt%3r,

Tm Laswer Aspeéiate Court whiie doing so éhaii

raagonérag 9f the ‘friai Caurt and thereaftas”, givg3V_%t:S~–.:re*a.Af3’é%’}:§

not agreeing with the findings af the “:”r;a{‘C:e ::::;.”%«_Tt:’&g%:§’$-:;+s§’i:§Vgaa;

taker; by thig Cmsrt is’: the case of 9?§«DMfi;$;§¥?…EE

Sm” sawaawvm reporied in AIR %:’»3f9f3 §<Aa'2:r§s;- in a§E2f:1 é"§i§stantVV

case, the Lower Appeilateviagri s5z'fa t: €aasiéef'éAd"i:E':a eniére
evidence can record. Further 5':-§_ ré.%a§:ins«..:a'r§=;5'V~figgignetfi fig differ
with the 'rea$:e5:.%T§§§; 'c}%"*§:~?2e"~.f§E*E_a1§A'C-Mari'; Therefem, the entéra

appraaciz a 1d.;sg"t¢.a7 __$¥ppeiiate Court Es centrary ta

tirse Eaw §ac%a:ré§_ £;.yVVi§2é4éA._vC<%§}.;'"£ m pmwagwaae S.N.SWA%%¥'s

afiswefefi, i::._Vt§§e; a;ff§:maiive.

$~%fi§t;f§é.~’ éhe géft éaeé fiatacé 2S.i§.i§5′? éxecaztaé by

§§*s._.§’axm:2r sf éefanfiani is heéé a3 va%%d, Em apéairztéffs

.¥é~;%E§”::V72s’:.§;:.%;4s:’§v& any tifia §§*§ the gcimdasie §€”$B&§’i§$$ anfief the ifiiééi

§§a:t_;ej_€_§;5 82.fi2.3;%?§. fir: {ha fiate Qf executing the Wm 9?:

V *- “§$V.fi2&3.§?§, Araéawwa hag :33 fifihi fie bequeath the ssfieéuée

” wspértéag £3 fasssug’ as? ihaa séaintiffs. Tiwrefereg :52 aiaémiiffg

33

$9 mt derive any right, tétie ané ératerest in t%3e”Its7c:.tiég§’:;:.§e

pmpezties. Hence, qzsestéan af iaw $39.2 £3 heéd én ”

22. ‘%”§’se pyayer Q? aiairztéffs fer :’t¥;’vec:§éT;”;zivtE<:::TT:*a:–

fiiaint scheézsia pmpertias is ba$iéé§ Af'é:.r}% a W§§§_ fiawfésj

executed $3; me efigénai ewyjyer ¢fian;§Va-zégxéfiva.'"–»..?§a.i.§:£iffs..in.viizhe piaint
gfiieaéed that they have péffe;t:ed'-_i;v¥5é'*§§§"'E§§§.§:§ :b';!_Viaw of adverse
pcssessien. Gr: tifge V_.basi:$"7G"E *.;he Triak Coart
framed Issue nq_..2§%fié$$sien. But in the
course of e§{i:£;efi_t~a,1::":f'§g::'_" that éefendant is in
gmsesséan Zgaéfzd "péakrt schaduie gropertées.
Farther E:re'€§2'«tV?1:_'efC§{3$rfé méi:'§_};§' Esotéced the fact that we the
agsence §1sr:es%ai*y..V_;:§:EV§ac¥!§:sz§ arm avéderme mating to adverse
;§»§'e$$§éss§§:1 f:}i3§E§?2§?fS have miserabiy 'faiiezj to grave that

they"'§*:a'%;¥g.éSté';;,§V.%_s%;§.g;§. Ehflif tifle kg: iaw af aéfversg segsesséara

v".;- V§V:§ the 3é3a'§nt,–._'§§§a 'fiéaéfitéfia have aésa prayed far afiéemaiive reiéef

' :'%;§f ~;;és:%#&ry""5f gagsassésn of p%a%;'s:*c gcfzeéuie grsgertéesi

'4. ""é'"ir';é.:fe§'e3Vs'e,*"iE1e refief sf resévery sf fiasaaaséaen is a C${"§S9§E§§fii§3§

r;e?§§&'E~*–%i:s me mafia raéief reéaténg ta §fi£§3E"'a€§§?§ my izéiéag

TLL""«.':'V§"%"é'e"f'efa:'e, the reiéef sf §3$$€§$§§¥'% 5? suit safieévia groperties

Evas céaémeé as a censaqzierzce 3? defifaratécsfi at' t§E§e wwié be

;\w

sv-

19
governed by Arficie 55 and net Articie 58 53′ the Limétatiarj Act.

Tharefere, both the Courts beiew committed art error :52

the tjaim of piaintiffs unfier Article 58 of the

Since the dais’; of pmintiffs Es gavervned»-by V’

Limétaticn Act, the suit is reqmreci tclhe

from the date 9? cfefencianfs pos’$e§s§§n b éc:;r¥2eVATVafiV’éfé’e”t”ié the” ‘

maintiffs.

23. it is met in disputethat%’V”‘r;}gh::L%§%z;:%:fine year 1970,

bath the parties a::.f*@ j£::f«e1.i’ore=.1A_Atfgéé_:I€r:>-ui*t “gs-gVii§a§2’r:§ their right and

pessessécn R¥ght from the year
5;9?’3, the V§i3§’l«a%§§t§ffs’ «cf the fact that there is a
registered’ gift § eéd_:’af.£.%:e yéé§’u 195′? £9 favour cf the defenéant
g§;ec.gted.:5§5y:,.Az§d«aww$V.'””iFi}s9ther, it is seen frem the receré that

t%§i s?L.»;C%3;3″_ft’A»§*f§t:;…1$5;’3.98’7 hem that aié other ?Erad§ng3 area

“‘A–.»a§serva’ii§§r:s a;é:’§a};>f§ finééng an Eawfué yassesgéon cf fieferzéant Er:

«. .T’§;’:i’.}.. S;.E*éa,§6f 1322 are ieft wen :9 he dacééecl in pmpefiy Erestituteé

4: . Sa:it’j§?’~.:Eif’§:. Yhig fmdéng ir: REA ¥=§o.13;’198? wiii net take away

. V’V:T”‘i:-Effiaffaéct sf Arficée $5 9? the Limitatisn Act. fince the fleck sf

Ai.§;f§%;’é’tafie:1 cammences, the same came: be sieppaé. Therefore,

~ tf1e suit flied by the piaéretéffs E2: the year :98? E5 hit by Eaw 0*?

iémiézatianw Acm2*d.§ng£y, aha quesitmn 9? Eaw $43.3 ég hem Ea

9% 5’

,~5;;~x.g

’21”?

affirmative haéding that the finfiing of bath the C:2rt§V- ib’éE’€:–%;§:

stating that the suit of péaintiffs is within the iimitatéééifi *

Eaw.

24.

” aacgfiihrg

For the reasons; stated.ab§evedf€:%2’é~–fsiiowé-fig 2

i) Thegpfieaii_§.$ 3’%};§E§’%’

ii) éecree dateé
_Vw.G€;?f_44§’€T_§%Ié{3€3i;:”é’%if§,:.A’;AN§i»§.4,?2OfiO passeé by the

“”” H _A T’ is hereby set asida.

Vé é’:’*e ” anfi decree ef the ‘ma; Cmsrt
%%”%¢£%§%tm%*~e92*.ei,f:991 in G.S.No.S1f8’? passed by
_§f;eV”V:C7Ei;#’i’§ 3udge at Gadag, is restczred anti

.% ” %{:§§%;.f§rmed.

iv} ?art§e$ is baa? iheig” gwn casts,

S&/*
31;.fDGӣ.