High Court Karnataka High Court

H B Boregowda vs Kalappa on 27 October, 2010

Karnataka High Court
H B Boregowda vs Kalappa on 27 October, 2010
Author: K.Govindarajulu
__S/0 Ii.B.Boreg0Wd.aA V
 R/0: 8.1-IQs.ah--a.I}i, Dutitia Hobli,
'='_1'a1a;1}«: 8: DistriCt,--_ Mandya

  (BY  ADVOCATE)
"  L ' " -AEIIPJ. X

 iialagapa
" _ '~Age"d about 50 years,
 'S.,/oi Chikkalingaiah,
 "R/0: B.Hosaha1}i, Dudda Hobli,
"  "Taiuk 8: District--Mandya

IN THE HIGH comm' OF KARNATAKA AT   
DATED THIS THE 27TH DAY   V V'
BEFORE:    3 J  .. .  
TI-IE HONBLE MR. JUsTiC1f;K2GoVINpAV1f{AJij'LU 
  

BETWEEN:

1. H.B.B0reg0wda'«.,  

Aged about  '  _ _  
S/0 late Mo1}i3ka1ét:f;éi Boraagh   
R/0: B.HQsahé;11iV;'I3*;;ddsgI-IQ'bE'i,. 
Taluk & :iV)istric.*g'.--_ M:3'='gr1dy'a._ ' 
Pin--573 118-,' .   

2. H.B.B0ré'g§wvdz'1"'--
Aged about 34»-Vyéars,-.

Pin: 57.3 V,1«1§3; '   ..APPELLANTS

Pin~5'73 118. ..RESPONDENT

(BY SRI.S.R.HEGDE HUDLAMANE, ADVOCATE)

along with plaint, identifying the eneroaohed area

letters C} H J I claims possession, ownership

Moliekalana Boraiah. in other vacant t.he3v”

defendant has put up construction and iv e f

seek for possession. The caseVof__ thefplaintiff’is’_r§3.$ist;3dVl

denying the claim of the plaintifffiinregard ltoithe claim of
ancestral property, conteridthat ‘reyern_;e reoords are
not in the namesof contended
Mollekalana in possession
Sy.No.58/ Plead that on the
death of llzloll-ekailariai-..V his Wife and first plaintiff

being the gLiardiianVV”ofl plaintiff sold in favour of

“sold____gvide registered sale deed dated

3’Q/O:1″/ on the said date itself the possekssion

the second plaintiff and the wife of

pilrlollekalanafivoraiah. So it is the defendants who have

“the property, so Claim made by the plaintiff is not

..inain’tainab1e. So pray for dismissal of the suit.

4. The learned Trial Judge has framed issues,

permitted parties to lead evidence. PW–1 to PW–3 are

6. The positive case of the plaintiffs is that his claim

is based on the title to the property. Positive caseof

defendants is that they claim by purchase V’

as far as in 1950, it is interestin:g””to–«see:.A crucial

subject, in the facts of the case. l”t1jacingp’.,jtitle;.

positive Case of the defendant–v.:lo:.V:is. after..”the_”‘_: llof
Mollekaiana Boraiah, Mol’lelta1aiia’fiorlaia.h’s yvitfe and the
first plaintiff as the has
sold the property’ would
probablise the property, but
at the would identify
the properties so substantial point

that ought to have ‘considered by the learned Trial Judge

l”Whe’therh:’the.. claimed by the plaintiff and the

the defendant are one and the same?”

Secondiy to ‘what extent they are one and the same.

whether they are different properties, Though

made by framing issue No.6, it has not

if approached the controversy raised in the pleadings. So

V court is of the considered opinion that a finding has to

be given on the topography. Thereafter decide

claimed on 3 1/2 guntas. So following issues 1 V’

the court.

(i) Whether the plaintiffs proves:__

claimed by the piaintiffs is one
claimed by the defendant”‘asfVi.:’2’ugffgnntasfof “land in
Sy.No.58/2010 wife of
Mo1leka1ana”fio1’aieth plaintiff being
guardian V

[ii] To by the plaintiff
separately,’ property claimed by the
defen arateiyfi if

I 7”.__ Eiijgréiised by the court is for the purpose of

identifyi.ng..__”tire’property, but if the property claimed by

the parties is one and the same and over lapping it

be identified. Necessary instructions and

“..d’o’c1}1ments be given to the commissioner if necessary to

get further report and decide the case afresh in

accordance with iaw.

The appeal is allowed setting aside the H
both the courts, case is ordered to be ijestoredi pi
Civil Judge (Jr.Dr1), Mandya for
accordance with law. It is made that
the court is for consideration and
shall not be influenced -while deciding
the case afresh by fr_,he_.lea,friéd~ 2

Parties V

Sd/-§

SEN ” Iudgé