High Court Karnataka High Court

Sri Giriyappa S/O Late Doddanna vs Smt Jayamma W/O Late Venkata Reddy on 4 April, 2008

Karnataka High Court
Sri Giriyappa S/O Late Doddanna vs Smt Jayamma W/O Late Venkata Reddy on 4 April, 2008
Author: N.Kumar
BEFORE  A
THE HOWBLE lv.IR.dUS'lIC]E'.'AR"I{!JL'1AR«"'. A

.11: A 

1\ll'If'l-E III-

. nnnnn nmgn .

TInl"%"€'fl-Mflnf 'Ii In -$33

Cfw'  V  
r::r;'a**u"fi :'iEE=u""'uu mw-uaL%§u.=2aaéi§*a

T $3

8

E

    'TALIiK_  %

(By s;-1 G .9. w'swAHA1m%%REDnY - ADV}

1

 

 V "tun. cm
 gun)' Inna.

35 1153' 15211

_ "-T'_'_a3f'¢1""i'~.».i'.z.'1.._: V. V' V
A O.  'VEHKATA REDDY
fiGE'D ABCHJT 56 YEARS
' ., R§''~.9'.''.!'';. 1')'..'."!¥'.."'.!.1.$..'i.\.'!T.'.1I-'3.-'1. '.".I.:L.l.¢.'..~'-I".- .-
 ~ :  HOB-LI
 "EfiN  DISTRICT

TL .

'U'I'fl'l-flli'A'Iil'.fl'l"l-'I' ._ AuT_"]U

'l'aIolI.oIl¢InI'I'uIII''I&fiJu *' I I' -5

V

' F2313; THEE TVS. 1175 CW' CFC 'GEWWT 'T"1'i"E
JUDGEMENT 3: DEGREE DTD 09,-"M33005 PASSEDIN
R.A.HEiF 88.! 1999 OH TI-'IE FILE OF THE

1-xx rH1~ nun nu nmnwu .1'nnr'a.'a! 113.53!' 'I'l.'nI.r!'l.r.
I-I I-"IE-fl) ll ' -IunlI"IlJ-I

lI.'l"\'l"\'I ct-'I"|'.1t _
t'l..I.JJ..i~l.a'ul-min: I..|'\.Il-.-I J. 11.1.'! s.'n'I...n.I uI..:.I..n.a.|..I $514 u.u.n."/

Z



f'§A"'l1' .l"'1T'I1!

Dflll {HAIR

CGURT-Pf. RE:"x?:AL ,

BANGALORE, ALLLOWING THE APPEALAND sE1'1'11wr,
THE JUDGEMENT AND 'DEGREE 

ASIDE

12J:.t3i19v-.=,r9 99.3339 m as 1q«::~,_1.a,:'199g  % 

FILE OF THE PRL.C1VIL JUDGE (JRDNJ

Rqulnr Sacand Appeal 2654} 2005  3 
Between: V 

1 aaxamrvnpm  
3:0 LATE DDDDAHHA  
P.flE..".'.'-* 9..=3oU'.I: 51  L     
war nomaasaunl-'en v11;mGn«, %    f 
   106  _ 
BAHGALGRE   

1  Jagamm     
'il?.r'CxI.A'1'Ew-.VEliI(ATA I-mum
%  Amp saxmms

  . .=e;xr;1:,»:::2u%;n;:~;:;s.A.1q1:_:3w.a; vI_r.1_._m;~.1::,

%   I-IOBLI
 *s+swa 562 19.6

  nxsrmcr  RESPONDENT

3

. FTLED ma. im u

& DEGREE DTD 09.12.2005 PASSEDIN
I”‘~.R.A?.H’iD e54u-M1999 on THE FILE A
A v,.i’flL’L.;.’}I%C’1′ MID smsszens %.n..n:.m::-E, B.A_$1′ 11′-g;c.=1;
» j’..’:<Z}IUI?'I'—IV',.

OFTIE

BANGALORE RURAL DISIRICT,
EEEGRLSRE, fiLI..LLL"}"\'ir"'11i£"3 Tfi .57-1-"E.F\L fu1"":.': 'iE"i'1"'fi1'G
ASIDE THE JUDGEMENT AND DEC-REE DID
12.03.1999 PASSED Ill 03 110.18-f1992 ON THE
L

\V/

hi

THESE APPEALS column on I-'OR AD1!eiIB$l'I-til?

nus my. THE comm DELIVERED um T

ncr: I nru: _…… 131…! 1…. '….'………..*…._.:"~…..-l.__. 1;… _-'V__
'4{.'L.liJ'4f Qua: an: mun. Hy % nppn Wnu In

cs same and dcferIinz1§',~..j;1 os%i3;%§2,%«wh§se~ suit for

2.

am” * .3″,-1m%% rim and permanent

-n land buIrIm’ uy.m.62]2

Taluk. GB 3-%;’% w’-* E1395; ‘:5:

of a3r.m.62 measuring” 5 acres 30
% ‘ , gran: mm’ “we aftha propa:r’l:y in the otlnr suit
‘;:’f”‘..V’C}1ilckndeyarapura _ Village: aealdng permanent

. %’l111I’-‘ltlilmwzl. iv,

/

both the suits wm disposed. As the am
treated the unit and by Jnyammg1′”°m««OS ‘ A

mfen-ed

__ __.._i.___..__ __ __- _

iiiit, in fiiu iEfi, % fi Ii

they are refer:-ad to in ~a,_qid– .

4, The application

nu. Hind 1’…’-:f’1*”,P -Inn!-Inn 1~|n’ I-|-in in

v’_ H “1Je:I:e”nctan’ taiuo

mpac-gag of 1.111. Both flu
mgethar. Defendant gave a

t….£’I.. ……’I
HIE}

_.’I_..£¢.u|.:…… n.’l..-.n. ¢.’I._
I-I’ll-I Hal-lllulll-I-Illnu

_.A ‘- …«,._’.. …r’ .;..u.@ 1.31 …B_…… ‘I…
u=W””L.I.rI.-;_ ‘|!§’l;H;3§Il3lflE.§tl:v.il3llll15 has um; um

offi norm ofland
cultivation. In View of the said amtcmv.-mt,

‘ %%%L;=;g_@_a.:_a’g.1-_ gggug-:«,2g.u1.Q-,=1-__@-_a;=__1;,rm.:_» 2 g m -_-1;;

1.91 _.J.! ..

3fi’wa”‘ a”a has” fix: éujwun’ fl. ffi g1’Iu1″””t éf awn ”’ pumry “” ‘”

rightuittz-erspectofruznnixxingaxlnnt. ,fln\
l

11.: LL: pa.1:I.:.I;gu.I an

/

V\/

“by an order dated 14.?-J.isr”?’9 grantee’: “2 aoreaV.-aa_i’

land in sy.:I’.n.6!2 in favour ofthe plaintiflnnd 5 R
guntas. in favour of the defendant. Subeequfl I

Survqyor utuauched to the

.1 1 1.. 1 4′ ‘ –.

N”-*-~’a..:: a asamu £1 a<a'.'-.-wrfianw with 'aha wu.nv.u. V

are in actuai, phgmicai
poawmion of the
the reghtrutbr: in
9: 2

ii;ix":'r1 E131'-"sa"ir7r, ia_p::rr'i:iif:'i:f in t.'c*'- awn uu 1

cf gum: owmr. P1a:intifl'
afim gaI:uug_ _ an application befiore

9f pk:-3-rrl–I'M'; 'In-rinila fiflt' aha

uf the tiefendnnz' "a 'uni, not to the

e*;xten'1f"'e;uf 25 gllntsn but only to an extent of 3
% aggrieved by th: sail ordar, an
d the sauna and that arder cum: to

fit"flM.I.I..Il5 Elli it .l-III-I Ufi-FIJI-I-I33 I-I-I-IE-I-I

w~/

UK

I}: I.Ll.':~'.IfiIl.ll!.71, WI"; u-E Pfnlmll IIIII ¥!L

mm a joint appjiantinn in the
notice tho mmaolnnmt of the.
Venlaatnrnmnnnppum. Thu
Lh..g1,: 1

1_._u_¥_1A__M, .__..M_____ __…-I M 12..- -1-t-.a;"~;-_-gnu v'___.__' .:m__".
Iy' Htllnlil BI}-flu -. ml" I31 on

him. It in thereafter.

the plaintifi’s land can .1» m
constrained to suit title and ibr

um -wvgwn ‘rm Iunnuw

suit 03 ‘ n in unspent of 5
mm um. to the mm: by

W %”1″%.AfA”~§nt*i3 by Land Reform Tribunal.

T’ nm’v!oe ‘ of summom.:i¢t’ea:1′ dam’ entered’

‘ He has filed a datnilad writum stntdmuu.
_ before the Land Reform: Tribunal by
kj both 01’ tlnm wm grants! land in not dhpulnd.

, ‘

…..A…u…….1_l…._….. .’__LL.l.;.I….’l ‘I… III… ..’I_.l..A.l§ I’.._ .fl.;.l..-.– All-.4;
LIE FUUEIII IIIILIHJEJ W 11% IJEJIIIEILL 591′ IJIIIIIE ULF

boundafinuoffimhxflj mordqn’_ pnuldh/’

V-I

H1 I-11 U53 PIUHJLH V’ W’! UIJDIFIJIIFIJ-c ll-IV

commends inviuw oftlha ordan paused By the

‘holding that Venkataramanappa has :1

boundmy stones, the land granted K V’
la..1!I;d; wmgh Q -‘._a_n_u:’.-;’v;:;¢.s11.r_’.s-ti uponf
schedule propmy b not ii: the
pulsaua-ion of taking
amps to reooveg:

gzuumd tha order of tha Land

uasm..;.~. ‘ *’I’l1aresfi3′ “3;-e, ha sought an dilnfunal of

framed” iuuea. Both the parties”

Z auuiecm-:3’ . P1nnmfi” ‘ Jayumnn did not
witman box. On her behalf, her poum of

VT m__I;t R ‘I! 132%}? gm; gI.rit1I_.-._n.t_:e_! ;; 9511, HI;

4 Wemfi fcur’ dflcunlun’ Ti. Dal” emam;

…__1-__¢ .1-u._1___._,_-
L1′

1-!”

Ct

W&i &iDW1m

dncuxnemus and was znarkaad as En.Dl In 13.33. T V’

B. On app:-ecu’ finn of ‘_

II

— ._..,

dw………..1vr~=«*1t.:.-..«*:,=* %……..,.mm m %1-«$1., am §”H.’I….’t*2!«:i..’. 11-


%!

possession of the     not
was to doclarntim    for.

Simflnrlgpit aha mm to establish

g,.:.. 1 …..t:.1 5…….;:….’.. .4.-….+… 1.. .

-1 T’:

W l.I.l.I. ‘E-H.TET’U-Ihilfii

9. _i11dgment and daam-ac, both

.h%.-Mm-msV_§:%_;.;;%’ . RA 54:51:99 and RA

Bi’
‘f’5’»’-‘l’u’

run. ”

‘ .. lower nppallata court on ra~appa’ecu’ tion

evidence on record and afbur fionnulafixag

’13

‘ . ‘¥;e mg {gr «_=._m.;.sm;__, am by

._’I..,l ._J.l.I’

Jagramma. iiiii fif pnunun Jii3″um:£nu”””””‘.

Hawewm, it dismissed tho appeal by Giriynppa. V

1.111: anmgemml Q 9:;

CI

J;………..£’……..4.’.I ‘I..- LI… .fL____l_’I £.._.I……………….

11.n3grmvuunyuma1o:uamJuu5u|w1téfi;i

daarae of tho lower appellate court, the

judgmunt and decree of’ au-

– Grant by the Land

ha “I. I

new’ f.:ar”!*’_;c~1fii;:::»”‘f’- .1112!’-I»f”‘”v”.i’v’.I’.1II”””‘f is *1-.:m'” ‘.|unn'”””” lrmuugnng-‘**–‘—- in Jijfifliifii.

mmawd for using the boundaries by
l ‘ um ulfiznntnly dismissed and it has become
nlmmh Ex.P.5 produced by the Surveyor

tr: * – T-=-“.51 Ffivmg ‘”4 “1-1 -in 1-mt d.–.-;..’-.-..”t

fl
in

nnnanut nun-5 1 an «Inn-nnrnunonilnn lull! Cl!

position and thesrcforo the lower appellate uourt

has not properly appreciated than mabarial evidence on’.

~ 1VV._’_’;.’_’_’.’l 1…- …-L._ _._1._:___.:n- __-.. 11..
‘Jan: If.

racordar1dmmmiu.eaaaeriouaerrorin&eoreeingtZ:ug

suit of Jayamma.

13. Fur mantra, lmrmd_ munvj€iV1ip;ua.’V “‘ 3-3’ ‘fi.,§{_:AVfi’.¥f’

!’:’:I;u.a- aupporhfiii u

fllli

ut-

ocu–rv un-

» _. aIi!r,ru….fl,Q 9.11 ‘.7 E1 f’ at

§’I.P’ M 4 ‘

1-x:r’u”~:.w.–:, the ‘noun 5:’ van in

favour ::t{ 1:h4L_§ of Inama

mbalitinn ardmary’ taannnt. Butin

nah»? algal “A ‘T fin; Tn:-vul
‘ ‘ .’ W U!’ HKMWIIVJ ‘LIB IE1”-

the entire axtent of innd.

‘V to be a campromiaa batman the
.-%_u dafundant admitted” cu1twa’ tion uni

«gig o1’1.a;1d out of? 3+ of

._ __

9′ ins pJfl.1I1llII Jayfififi. U11 f.’I.:’l3 uuI’1″I;Tii?,

inhmfifi’a’ubmfimd thatifahe has given 2 amen, the rent

nfwhi-zihcould begiuento thedefendant. ,

‘kg

….;…..: ~ :……1…..}.–…..’.n. ‘….~..1″-. ”
3’-‘ V

g

the Reforms Tflbunai prooeeciesd to pass an order

grmxfiwg 32 acrm of land to the plaitflzifl and 5′

guntaa at’ land in favour aftlw dexfendant. *

mt Hawmar,

._._-.._…-‘.|.u…… 1.1…. .l….£’5……..LI………..I- “-5- “J5 4- 51:!’ 1-aunt-1″7~

admitted the
Raforms Tribunal but &
‘l.’!ribux.m1 graxlting of land
mm in and
tfrut is. ‘thus W}-

has propemy also has

::11ltiw2éit%o1:1:é’c.§f t11oa ma by both the plaintiff and
£151′ i The said akatch shows that the land in

of Jayamma B in the: centre and on either

Z… 1.1. .., .. _
tflllflu as um J.Isulu. wxuuu uwwamu

IJ-Iii I.Iafil.lillaIulflI-uI.I.I.u I1-LI.I..u.

wubtasm ” a oartiflcate, Jayamma – plaintiff’ “” fllnd” ‘ an

appficatinn for fixing the boundaries. A survey was

uxfiu iwu.Ia.j_unu lfllja v

11
M./

in am mg . 1:

uu:.u.’u1s”}1′.wu, uwuu..I.uu1.u;In wan uauu, -Lt II $11011 It

gr

npficuui that in the mud extent of Iarad i..a., 7
guntaus. what in available h only 5 mm 24

in my r;:f,t;r1;I.;ir_Iti.fi’J:;!%,r9._.rrI:.’_nn_:. V9.1;-l;.

._l””” ‘.’

coming to know of said
artist, that certificate proceeding

:-:2’».L mm%L%sh;%’%%§u:.mmf%% *5″ am clan’ t ‘um: um” –

.ppfim-an M ma,’ ::on1pln:nn:g” .f

e:1:;:1~uun:r;b,-.;ujAen4’tu” Vania.-. ‘ Ex.P.20 in the

aham

Va; L..”1..J..T. .Q.T;…..”;–.=…”..Q.;T- ..-… :… …_…._…z.._ …r 1…. _..:.1 ____.____
‘vnunuag.’ ‘ II uu. uulinul. uu. tllu uluu. uuruqy

mrth oftha ma land. The Tahnildar
‘ sizha boundm-_y stones have been removed by
Vesnlnataramanppa and tlnamfora he was fined.

VT . It”iI: fig: tJ.:I_ag-9 2 _n.n_=ra_n_ 91’

‘I…….J _…._.._… .. …….. -4″…

1 1:1. 1 L1 _ ..–;_.._ mm… _;_a__ __*__,-1.1 -u__
131″.’ IIHVU nluu [[1339 311113: 11 quim would E

whicharettm lnndsthntwu in the actullpousunuian
\.

/

……-1a.I-._.d.l-…. -1′ 4.1.- ..-…n.:-.. -… 4.1.- .1–. 4.1.- 1–.:
I. up Ffl.I’l.lW VIII um I15 Ill’;-Q.

reforms tribunal passed the order. When the ,
admitted before the Land Reform: Tribunal thatj:laj.§:1t{l”
was in possession of 2 acres .

9.:-wan.-Jr; by .E;;m, us.-.: gn:nm%~:;en;1;u;mé.r.s%%ug,r<%

pooneanion of 53 acres is
granted 13: than Land R«ufq;f;t:'m_.V in not in

dbputa.

a§7fhc::j§iéf’e»¢1aaxu’ in oonoecrnoci, in his

ervidextae has admirlaud that this

Veu1I:at§:mn1ana.LA. ‘V ixsluenuinn and cultivntinn of

of 11: 1;

iv. T. _ *–._.r”~u-‘*~ 1_…____…_.. 1__:_ __ __ 4.-

J. iI’3ul’.l.l.li

{:5 the mam of 7 mm 34 guntas in 1974-75

‘ um.-5 t.-ima_e1i L-.:-+4; 1-.=~e.a-.1-1.2 me in r,-um.-gga;-1.1 9.: Lu

” ‘ _ _A!,,_, __.g_ I _ ,_ _ I A_fi_ -,t ,1 _,,,,.,

Vanlmtmamaruppn was in oacupatinn of I portion of; /
I

in”

~ urwnmfln

» |:n._tr£-l’I-N-lnnuu

ianci. Wiixm de.i’c::a¢iant adnlitted Jayamma ia,ir_1

pouneauaian of 2 acres, what he was enfitbd 1::


land muaming afiar emluding the land in    * '

Jm*a.mma_ and    .  

n-inn:
hll.

Ann onunuuulriusn nan marl-and-P fir R. n\.a|.uunu ll’
UEWJ. E4-I WEI-VJ}-It ‘all N’ ’53

by an ‘1..ana mo” * run ‘1’:-i’buna1′, “fl:’tis3es.1:iz?4:V_ £33.11)”-1′
ha was in poaseaainn
axtmt. E::.R.5

land of tx:;_: tVi-1Ve rmrthnrn aid»: and
mdm1’tmd13f’a _ ” that land. Acaoniu1g’ tn

him ma fh’ez .ani:i fact. What in udm1t’ ma

_…… is ei…z….t::d. t-.w.ren..rr.i..=: -.er§h

-1

‘ ‘-t’t.’;sr:A’a:11.rav 1: is on me nor-Lnarn”_ side of ‘mm-

13.

“tic-::w11e¢1tary w1d”em<:e an racorci ami was juatifl:ad'" ' in

dnclm-ingthatJayamms.iatheuwnarof2ncrau;Sha'?

Z"

n|_/

nfiiu*;Tf~3*I H¥ ‘.Im’1’* . Qf an-I-An Q fir]

in poamasion and tharafore aniitiaaci to a. decree fer

declaratinn and injunction. Consequently: ‘

Juaatiiiml in «mlianflaaed tlw appeax filed by * *

:9. an-=-=-«
mabiish that he was in 5
aflaml either prior to or
im:r1cadiaw13* firm. are all
car for the

A.___.._.!; A.

pe:I’1:JI:”§. jififii’ 5:_1V’;’J’l”I’ ‘

E:

fit
ii…

4

III

01′ either 5
when the poauaasabn of the
V . ….. mad by himaqd

I-Minn-lehl-cl

to tabiish frmt he ‘3 in possession

urs the findings mam-dad by the lower
% mm is justifmd and is based on the mu.-m1′

Thesaidfiniirgisbasaflnniaagnlevidenoe
an:in:lunntu:ufi1’erii’oInan3,’1aga1infirn1ity.No

\

/’

V

16

aubataxrtm quantian of law do ariue for eomifiarafioniej»
t’11uene appsals which merit admhsinn. V
appeafiua are dhmiaszad at the stage of adm.hsion*’§1f3::,£im .