High Court Karnataka High Court

Smt M E Saraswathi vs Smt M G Ashmath Banu on 20 February, 2009

Karnataka High Court
Smt M E Saraswathi vs Smt M G Ashmath Banu on 20 February, 2009
Author: B.V.Nagarathna
Md .-... \l1dfl'QI9IlI ~un"ur'v:ga'.<rVI"I wu emu-nmumrna»-"um Imlwn Mvunfi WV nnmmamsmimm muwn %..JMUKi Q)?" flflflmflfflfifl NEG"     @634

IN THE HIGH coum or KARNATAKA 5'9; 

BANGALORE

DATED mxs THE 20% DAY or   T  "  

TI-IE Hozmm mn2sJUs+rzz:g B::z.HAc.r%   k%

cmx, REVISION PENTIQH no.3: 

BETWEEN: V _ V
sum.  
 
W! at: !s2[.G;Eahwa.rj 'Rac.t,
 """ "R; C: N1'-'.31: M4311-'!t 
 %3Jgds;m--i%--5k7:2cn1.

...PE'l"I'1'IONER

    _ sriyuthfi v.'srinive.a, I-I .G.Mo1um Kumar,

" .  i~ Askwzif»

' Smt. MG...  ~ "aanu,
Win Abdulla. wurking an
Angamvadi Teacher,
Aged about 62 years,
Kannandabane,
Madmeri---571201 .

"RESPONDENT.

.. … ..n…m………. W…-m …,..mm W mmmam a-mm mum or KARNMAM mm»: cmmr 0? mmmam mesa co

THIS cmz. REVISION pmrnox rs %m.]m>

UNDER sacnox 1a 09 THE sm.Lm.us%
coums ACT, AGAINST THE mmmNT%%;3;Kp &
DEGREE DATED 15.4.2003; “”‘PAS;8 _EI;31 :’I1§ V_”-§§f”~’
No.26/2oo5 on THE FILE %.,9Iz:I;%»:’;g.;i%%%%
(8R.DN,) MABIKERI, n1sran%as%mG% mm % %

RECOVERY OF MONEY.

mama THIS »;e.§i%rEzg’§%1;.:;s4%’B¥1sEN POSTED
T0 CON3I_b’EiR. %L°A%.Pmc7xr1ox mm
co2InonA1*IQN}f%cm1%-%%i%:%%%%D%E1;AY, THE LEARNED
COUNSEF;1I5Cg’?I2.}ii§i’-E”‘~I§ETi’I’Ii.’;’51’~i”ER IS HEARD AND
THE GGURP Fir:-LLowIm:

OR R

T_ petition is filed under section 18

of Fcauaes Court: Act, ahaJ1engmg’ the

and decree dated 15.4.2008 panned in
f9s7.c%.:!§5.26/2005 by the Court of the Civil Judge
% “($1-;.Dn.),. lkhdikeri.

2}There1cvant&cteoftheca.aeamtha.tt11e
petitioner, who is the plaintiflj, had filed a suit

5′}
,1

R/.

.n_- ……,.,,a WWI M,….w….m niwn …Wm. W nnxwflannfl Hm»-I mun: or nmmmnm was»; com” 0? mmmxm mm am

against respondent/defendant waking

an amount of m.1a,5so;— with future
13% per annum srom the date gaiguit k L
According to the plaintifl,
defendant had borrowed of A %

t11e\plaint.ifi’ for her repay
the name with axecuted
an on fivour of the
plaintifl’. not repay the
amouré 3 request and legal
notice, a, suit welfing recovery

_ ‘or at with notiee charges. Upon
from the trial Caurt, the defi-mdant

mm V9′ and aooord.mg’ ly, as per order dated

— she was placed ax-parts.

_ In order to prove her oaaa, the p1aintifi’
{ herself as r>.w.1 and got marked Ex.P-1

to Ex.P-4. After hearing arguments, the trial Court

flamed the fbllowing points for its ccmuideration.

1. Whether the plaintifl proves that

31.12.1998 the defendant V.
a sum of Ra.6,000/-

pla.intifi’ ad eunwutad pro1;1iha9r§f”~

note in her :|hvour u 2

theloanwithinteresfifi 3 .

2. Whether the auit._1_a aieciahcn %

thetimu? __ VV

3. Whether thg: pxghsim’ in mm.-,4

weaver the f_auit ” ~ gmcunt of

Ra.13,680/–‘8;1iI’:Ji*$i.jr§:d_j:1:1.ftbgplninf?

4) on record, the
am New to 3 in the
negatisfe tho auit of the plaintifi’.

said judgmmt and dac.-rec,
4h:a:.§f..p1~efen’ed this revision petihan.

x the learned C-ounaol for the

. He submit: that on 31.12.1993, the

had hemmed a sum of Rs.6,000/- fium

».~.-A5;….ux.A» VI! m-mumnnnn nuum LFUUK. ur !\A!(NAiAKA HIGH COURT OF KARNA”FAKfl HiGH COURT 0% KARNATAKA HEGH CQ4

V’ :.”t1h¢ plaintifiand to cvidenec: the said fact, there. was

3. document executed, which was in fact, a

mcxtgage, whereby an the nun-payment of the aaid

}2;>5_

amount by the: defendant, the pmnufg had
to get thc property sold and recover the

amount and under the cimumgtangené “Vt ‘

-VIIVI-“I -.5.,,,,_’, W ume”I.u’a.l£”Ifif'”mfl-R”il\.W’fi twm W mnmmm mm uuuxz or ummnwcn me:-s mam’ or KARNAYAKA HIGH ma

had 3. period of twelve ycara ._

to file the plaint necking 1′ ‘

Article 62 of the tlie trial
mm m m«wma «mm
parametar Act and
as the one
filed Q-and of limitation. He

submits a document Ex.P-1,

. immovable propemn the
is twelve years and not three yearn

.. the trim Court. Under the

he Iubmitn that the judment and
I passed by the trial Court ought to be

6) Having heard the warned Counael for the

pctitinmr and on perusal of the material on reoord,

29/

In m an w-u

‘ “”‘” ” “”””‘A'”,?-“”‘§_” WW” I\.Hmm:-52:-u\:-It ring?! %..U’UKl 5.)!” KERKNAEAKM HJHH CUUR3 0? KARNfiYAKfi§ HEGW CQURI 05 KAKNATAKA Mia?’ (:01

the only point that arise: for my ooneidem’etie;tie_:’at.gt

to whether the judgment and decree

7) A perusal of the

makes it apparent that mt
judgment and for
payment of 18%
per the date of
Ebeen sought on the
basis the plamtmhad

eadvmtced%§etogn§£y%R.g.egooe;– to the defendant, and

there was Ex.P– 1, which
LA}; wt-tmby the property mentioned in
i _ the was to be sold for the realieatinn
‘ zeattteunt. Herwever, what in apparent in that
doeum-mt in not 3. registered document.

%T Uitder the circumstances, the plnintifl’ by filing the
suit in the year 2005 in respect of the loan

tratmacflon which teak place in December 1998 has

fly,

-turwlw wuumq-mum

l>t’0W”&YR ~’auoveuav\gr_»’I:It’1s ‘Wit m-amwmw-mum us-“wt-s wvwml wt nnnwmennfl nman mwux: wt” mnmwntnwt flififi LIUL3K’I’ €23?” KAI€Nfl.’E’AK.&. MR3″ flag

styledtheeaidaionttobeanon
promissory note. Even otherwise, the
well aware that reliance could gtet.b¢ ‘ ‘
said document, which any
simple mortgage, having to .th¢.” the A %

said documant is ~~..§- and
themefore has no’ in the
nature of % Undnr the
for raacawry of
the sutra, _ by her to the
to Ex.P-1 an. 5. simple

meaning of Sermon 58 of
Act.

Court after recvarding avidenca has

‘ ” as per Ex.F-1 the defendant is the owner
of land measuring 3.75 «mt. in

‘T » ::1–fl§ytNo.30. However in what way the said property

1’ 3 was transacted and right was given to thc plaintiff

waanotexphkzcdmfimaaiddomment. Thetrial

fly

1…, «mm-».. ».

‘”‘”‘ “”‘°f’+:~”‘?:,’ W ‘mmm”‘””” mwv MUUKI ur AMMNMEMKM a-mm €…(.!UKi vi imxwmmm mm-1 comm mi MKNATAM E-iimi co!

Court has mi-me: noted that 1=.w.1 in

examination-in-chief has not stated as
the property mentioned in Ex. P: ” ~
not. If Ex.P-»1 is in the nature V
pls.intifi’ ought to have ” L’

313-11.’? word: in said
document was with law.

Howwer, in to the said
mm, the fior return of the
axnouxivii aieiit dated
31.12.1§9si.% Ex.P–l has

a. document evidencing

loan in which event the relief

of the said loan would have to

coniiimi within the scope of Article 23 of the
% ‘ Act, in which «mat period of limitation
V. is 3 yams from the data: when thcu me-nay
V is advanced.

gurus mwwna Q.-N 5l\lI’I£\Rflll”‘%mdi”‘&l’UH& Muwrw Wm?!” mnmmwmimmm WEIWWFI MWWWQ ‘WT’ h\.f§.hEVs9″\flFll\J”‘§ HEW” RAKIUKE Ur Rflfllfifiiflflll f’§Hs$’3’3 KQJKJKQ §m3§'”‘ fiflmwflfiflfifl

9; From the aonumta of the pmnt is
that the cause of action arose an
the legal notice was issued ‘
11.3.2005 and the same was
and thereafter the suit “;in 1′ L’

which event the pf i_:§:ié_ A’ ‘5¢3W:’i§xd the
pmscribud peripd of in
Article 23 Under the
juatified in
by me and
thereby The aforesaid reasons

Court 13:): dismissing the suit

revision petition.

‘ .. aforeaaid reasons, thin revision in also

Sd/-

Iudge