'tr; ' CWVJVI ED Wis THE 14*' "" "f I';'JF iv! BEFORE THE HDITBLE MR. Jusnm; " uuuuuuuuuu -an a;oaa.1mn1=P.-.W_" mm e5imans% % :.:gc.2g1a1?Jc11Liru;11ar X 1=uoka1JL%.n:m1lAN.aHm.Livn.1AGE Hr;-m:% k .?fi'fi'i'fiv?aT 5':°32¢1 :13; am a_ ADV.) _____ ~ and-nu V _ am HWMM'"'T9fi Q HIKLEGOWDA --- AGED ABOUT 58 YEARS ' :';;_;:'§'3lZ1(_3: AGRICULTURIBT RIO KENHEREHALLI VIIJAGE E.'..!!'.'..'.£'-.P.": EQELI ARAB-IKERE TALUK D':$'i""""a:u.uT -xr. RESPONDENT
E F11-ED U! 3-. 10!.) OF CPO AGAINST THE
15 DEC’-REE DT.12. 13.9007 PASSED IN
-1: 1 urn n?’;u33_4′ #1:’! «run 1:;n1 ‘I? 01.? _ (“‘lU’I”I’..l’I’I’wg
la’ -Sal-J–In! Viaurtalru-Ir
Am? .-2.931.. mg, .#..'”F.3EERE, 1′.>m%m-:3 THE .->.1=9’=’;..u
AND ‘OOIIIFIRHBGG THE JUDGIIEHT AND DEQREE
m=.a1.5.irn::4 ‘misfit m G.’zi.iI”E’z.ii3f iaai an’?-.if’E
or Tm PRL. cwmmnem [JR.Dl|), % H % ”
THIS APPEAL comma on ma a.:Jma:3Ié1it
my, mum COURT DELIVERED mm mLmwmt3: V n
‘run is plnh1fifl’aV’V.§yi§::;9nx’iA’*I€a_ppea1w =4 i-.
the W-waif!’ has in he in tins owner
in poueaagonggr trgd and failed to
prom In in not entitlad to
oonnequenflal roller!’ of
izgjuzm-‘”u:_n; .
V1?-for a of cements’ name, the purine’ 3 are
‘ -;ariu’ir1……-!Il’ rm-1-,
3.1’haeuubjuctmathe1’oft11aauit”nlandbun1i:1g
8_I_r.Ho.30,!i mnanuflng 2 acres situated in Konlnarehnllt
village, Bannvnra Habli, Aruuiluacra Taluk, Human. _.
a tegisterad sale; deed dated 15.1.1937. His
oonflnuing in waeooinn J
1.’ an amass-Uni’ ‘
“13 I.”3″‘IJi.JI..u..I.I..u. 75″ :’€”” ‘V
lmmntrees and otlfiv anti
houae by P1’°Perty. All the
property
WW3’ fi’u.lar””‘ «if p1au*”i*u.ifi I:I.n1″”‘
in the name: of plum’ tifi’.
nn mumur of nght,’ tit]: or
” V. in trying to interfere with the
I1 I:-rut’ an-inu-n-aunt Hf $1111! a!”I._t1
.VEIlnIlV|l.’–“|-la. 11-5-I Luanda Ir nunauur Injun-
‘rim piaintifiwaa comm-aima in file a suit for
.. of title and pennuunt injunction.
Alter serukae of summons. the defendant animated
nppmrnnoa. He contended that his father Holgowdn
}” 2 51% 3? g=.u:*.a.=
du”h’1″i’i’.fi€ri”‘.nb.H$6’u%-“u”u:’as.”:u;nu1
inJ::1udn1g’ khan ” B of 30 gumm in 9y.fia.3Cl. I-Iowuvari
IV
aware of any tn] mm” 11 ‘new eon ‘mum’
I-Lalegowda. After the dnnth of I-Ia1ng¢vvd£¢’. ‘al;l’.
son: are ewyjaynj the entire ».-,;11;¢ ” ‘ ;
between them of their ‘
a.%%-a:’*.’1 %.Ha.3’C.” ‘..’:i’e*.e..~.*.
assuming that the is um ,
Snnlmppn did not In fact,
the a:i%%30§5i;1’91o rejected the
rI_n;1,_t_1I;IsI_I1t, iééf nuns an 11: basis of
was as-5ii'”?m1das’i ti-*’ “”-
U ‘1:
plum’ ha is not in pnssassinn and
.. were axaminad ms PWs–2 and 3. He has
A’ 18 docrunmuia. whiohare marked as E:na.P1 to
P18. -D51 behalfofdacflaudnnts, tlmeu witnesses haw been
1|
III
I
E
15% ‘If”‘1sI1 mp. ll fl hf hf I
…….. W… .. ..,.,…,….-9…… . .. …_.,-………
mi anti ciocumsntnry avi:in11ce on record
boundaries mmuionea in the me. do-ad
boundaries me…» in ea
1’heml’ore, the k1emitg.r
u….1..1– L._.:_ 1!. 1-1.. ………….. Q1-.1-1-..»…. ._1:..”._f.Aem_
far back as on 3o.5.1%94o,~ mg. iii: the names
of the p1ann.1ff’ ‘ in praunmpt1va’
value. that for man-
thg Igngl
…….: auififin all ‘ Eh
tw property. The: manual’ on
$6 ne1thsr’ the phunt1E’ ‘ nnr his
.’ V. .’w as_i.r1 of the property at any point of
‘H-In-lrcl-Juli:
haitixlg reiief of ponaoaaion and i’.’necrei’o1~e, ma
..Q…-.. :. am fir .1….–.1…..+;.-…
n run that the phintiffhns failed 1:: establish
‘me and the suit is not maintainable and
annordizgly, dismissed the unit.
‘.._…1 ‘Lu. flu’ a-1.1% :IuaInIIJv|.Q.I\II 0:13 alga.-An A.’ flit’
fifigrmuu; Hy J 5″I.l.n.I. uvuuvv VJ. I.-Luv
t1-:in1Cnurt,t1np1a1n’ _nrqu1l1’A Appeal ’11::
h /
‘MX
A,C[f;9-*1; L”
apfaaflaie an r”aa*p’pr”ar:-iatian af ..__u;—*-…m-
oomidtsmtion has agreed with Emma
11-1:1′ Cam-t. and dismissed ” » j
1-nun-nmfi 1»-.anugg,n;gnnm11n 191′-T nu ;.r_;, 1
LIIIIIUII rink aOI’W’U’u Iv
cmcnrauon of uni 1 i
E’
E
3
5%
2
i
‘5’-
1
a
3
‘I’
1
I.
15.1.1237 which in
a ‘3 30 yum old is produced
as Ex.P9, the title In the
Tharefore, the trial Court
34″” “”x
.3__11_.1
a———n ‘km.
K-l§
.__’_–.;::.._;’_.1’~ . _~_:…___ _..___. .’_ ._…. 1… ……..¢.
. ‘¥I_Dl1ImlJ.’EJ,’.EI:.. ES31’lJi.l.fl l:1′.I.’I’J.l’ .I.l.l. ul:II…uuu1g, Iu u,rII.u|. vuu.
X of title.
5.Idnnoti1ndamraubutanceinthosa1d
mun-mtinr1= -3I_aI_:t_i_n11_ 34 gfthg $mc;fi,:_: Rglxigffigt it
~–r-:—–u–w–u-my—.-. —- ‘..w_7
……_I_.. I- __
Oiflfirfiiaiiffijififififiwznnflfiiiiflo’
:1.
U1
A
I”!
I
_.._2.._
‘ to I
proper!-yiilasasuitfinrduclnrnizinnandoznatu unfo
-‘=”‘I
f
…’;-
thafi the flaw in its %m1′: -….-…:’1_d.¢-‘-..1…….h–
1:: grant declnrafinn aha. Wiran u11n1’ ” ,
was nut in posaaaainn of tha priaperty. 2
declnruttion of title without mum; *
ni
‘1’-..-.2.–m.».~=, t..e ….=.-J-.a..r
dinlhsing the as.-= %.m-saw;
Howem, it has to file a
suit far daclnxfltinu viuw of the
matter, 1 queauan of law
-uvh’-‘sh, t!:I.i!.I eg_=:_1;1_d_ 4%
wmah W ” .i-rm appem” is uufunuafi
at
” 11V’;../..V.4’o’;’.’.”.i.’;.:…¢..4:’.” ” ‘
I