High Court Karnataka High Court

Mrs Agnes Cutino vs Smt Celine Fernandes W/O Late … on 28 May, 2008

Karnataka High Court
Mrs Agnes Cutino vs Smt Celine Fernandes W/O Late … on 28 May, 2008
Author: K.Ramanna
.. mmumumm HIGH COURT OF KARNATAKA HiGl-I COURT OF KARNATAKA HIGH COURT

 

IN '11:: mm comm or nnmmn AI'    .V

nmzn EH15 ran 29" my or my;   

anion' A

nu: mwnms nn..rcrst;fIL:9i: 

mp   

Hrmhgnoa Cntinixii  

Since docoaud    V 
Hr.Ramrd E_'r'a:__nci,ra' John _F'oVrn_un&eea
41 yrs. a;3'¢'3.-'V Foihindéa  
rfo No._:l..EJ,*»v  .E;;_.i.--:habnta_y

KuIba1a€Hi;.1"i_..s,.   ;

nap    Attorney

Hra._Naro&11__V    _ _- .. Petitioner
:ngr.%§r1'3o§é.¢gai»{"ei:1, Giridhar H, J|.dv..}

     .....  3
 , filo lutcitvficbcrt Lrornandoa
  -  .. Rospondnnt

 sat puuhpuiatm, adv for an 3 L
 .  Adv for cavutorfreupondont)

v " ~  This petition is filed under Section 115
 f:.£FC'j.'agninat the order dated 20-4-2006 panned

 in " RR No.52/2004 an the file of I
 A;4a1.1:ustr1ct Judge, n.x., llangaloro
 '"diamiaaing the revision petition filed against

" the order and ducreo dated 2-I-7-2004 passed in

mu: No.37/1999 on the fill of tho I Add1.Civi1

Judge (Jr.Dn), Hangaloro dismissing tho
petition filed under Section 27[2)(L} of

IH V)fVJ.VM)-lH\.l Jn Iunnq . ....... . . ___



...... ........ 'gun. \Il Iv1nIIr|Iru'\rl naun uvunl ur Iv-uuuuruv-\ rllurl LUUKI Ur ILAKNAIAKA HIGH COURT

K.R.Jtct crud allowing tho petition 

auction 27:2: la) (b) ed: (9') :3) (:3 or 

eviction.

this petition having ho¢n_--":a.gifet#§d«A 

ordora. coming on for pr¢;h6un.::pmgn;t_TV6£ Vordors
this day. the Court made t:_11o:_-£9.1la§ri.n§':""  

onqshf

This ravisigp   by tho
petitioner/tenant"   order dated
20-04-200115,   V'   '11" Additional
District    Hangaloro,
in  the judgment
and   % passed by the 1au-nod

1"'   Judge [Jr Dvn] llangaloru

 d,5'f:'~3'§L'24._-0TA;7i'0£!.1!«'in H.R.C a1I1999.

 can of that respondent herein is

t1’is.t,..__”‘c-.:r::iAgina11},r tho suit schedule property

..hql§ngh to one sn Rae Sahel: Batista: John
&’fiVJ’t3a’:oph A. rarnnndus. One By-man Want: the

” of 1″ respondent and father at

respondent 2 to 7 before the trial court took

tho said property under a permanent lama

n new-rs

. ……..m u. .u-mu:-unnn ruun uuulu Ur KAKNAIAKA HIGH COURT OF KARNATAKA HIGH COURT

dated 01-06-1912. Later in a family pm}-tiitiion

in the family of 5:1 Rso Baheh

Joseph A. Foxnmxioz the
the shun of the husbsxici r;f..:’t«Ias1

heroin and tho husbsnd’««..g£ ;ca1§om” 3.1;;

s will in zaspogt –.._sai£1 ~ in
favour of the u the said
will as! 3411971 dated
09’02’13?2j.f« the original
pot court! roapandont
hsxsin.__ pTt;i1»;’:’¢-….___zaspondsnts 1 to 7 before
the if21:§1 with the permanent

lsgisb fsvc-ur of 8″‘ respondent

c-assent and without the consont ot
of the petition schsduls
and in mm i 1*
the use in raven: of tho tsths: at

9 to 13 and the fsthsz: of

-~–*:rospondsnts1-I. to 19 and in turn thoy parted

with the possession of the sun to the

pradncosscrs or 20″‘ respondents and as per:

YQW __ /,.r–*/
.. \

C27 .

.-…-.. …… ……….. …. av-u\IIr’IIru\.l’| mun x.-..-um ur nnnnu-unru-\ 1-nun \..uuKI ur IKRJKNAIAKA HIGH (JJUKT

decree passed 29%! zefiflndent sold

property in favour of 21″‘ .reapondet{t”‘r®1:__V”.

property was in poasesrion

roapondont before the court A.TkutVj-ethfare

was violation or the.»e’1ease”A.¢ra¢ta¢i’

or the original filed the
eviction rourt under
s%ocA21 :11 la] and us] at
K. R. C \ :”‘t:11at respondents
have and that they are
in that the petition
achod’u..!._e’ . fin required by the

for her own occupation and

i”ui;he”a__roapersdonte before the trial court

permanent buildings in the

pi’tit_ien’:”‘rclwedu1e premises without the consent

.0; the owner or the property and that the
“‘-._Vra.-fporzdanta in the trial court acquired

” V.–ropuate premises other than the schedule

premiums. The said eviction petition filed by

the respondent herein came to he allowed,

/ K)
§”x_2!’f’é:L–:”Z/’

Lg’ I l

. …-uuu-unnn HIGH COURT OF KARNATAKA HiGH COURT OF KARNATAKA HIGH COURT

which has bun conriz.-mad by the d1atr1Vt:t”}:’–t’¢11xt
in 1lev.Pot.N=o.52f2004. Hence thtf’

has come up with this potiAtim;:..’_4′ ” V’

3. Heard the arg:upont6~,_:§£
the parties and point
that arises for my ¢§§iég%&t;an it; ihothnz
the order qf that inccrrect,

1110931 “I§I’c’.°-v—-v-=,§xat ordoz-5 ?

4. ,;:e–sjp§nd&nt..v’vi:a:ora the trial
con1:t- the widow of late

L.5.cutizLh.:;,tt _ ” only contesting

.§vVrnap.r;i5c’1uout trial court and she died

the course at pondancy or

proceedings, the respondent

horoifi wi:tthé;ut soaking setting aside of the

‘Ofifit§fi§tagafiE or petition, rapoztod that the

‘*$O:;O¢.¢§ns&d renpondgnt no. 21 has not left behind
O J.-oprcaantntivo and the trial court

thorn being any application aullnitted

I\u4ng._ ..__—

for continuation of the proceeding, continued

/1′,

/

cf» ‘

||.| \-f\l’HI\-nu\n.n1 n-s

_ ….,…’. .. ……………u-. nlurl uuuxt Ur mmnmm I-HGH COLERT or KARNATAKA HIGH coum

with the eviction proceadinga and pzaxikfiingad

‘Chi! judgment and mzder allowing

filed by the rawandant 11«_(u.t,o»._i.n. V’

5. The case or the ;V$’sat::it.ion:u.a:gAA’Ahar§§.ii’vis

that the deceased 5
will at samba-_v 6319.? same
ragiatezed as 3140/91 at
pages 2:: 22 ‘V hm: no. III
J:-eg:i.as1:4La;’«’:§§<';i:."".'i_¥ii"'EQ the office of the
and the petitianor:

hareiafbfr; John Fe),-znandsa, being

lnggte-a “”:11xide_;-. will left. behind by 1:11:

d4§§35£¢¢$g:ei!£:ax3.A.ra;§§'<::i::'iéx1t no. 21/Agnes Cutina having
about the passing caf the order: of
against the legator, pxetarrad the
petiticn befoxa the diatzict judge,
4} with than petition he filed two

'application under Grant 41 Rule 27 of CPC

an-axing permission to racmiva rogistxation

copy of the znulgani ezzfiared between John

nnuqiurnl V:nI\rflfllIl vn uuwuuw-ur-\|\r-I. Ina-\.7H mwun: vr l\F\l\iVlI-IE!-\l\l'\ flit??? LUUKI ur NAKIVAIAKA H36" COURT

Jaaeph Earnandas and oth-ax: Marcel _,'%.§q1§e.ira

dated 01.08.1912 and the notarized fl1_Ta.

original will at the dacgggsgd 2'i"'°*–

in ms rm. 9711999 Agnes; c;u:i:$u%%%

affidavits sworn by tIig«–..gtt§'-afing Qiifififigfififl

thfl said 9:11}. ~§f_err£én§i§_s Iziz
van, but the 1§a.{£:ed4–_%1:f=:v" District

" 'Jsumuittad by

Judga mj o<:;':a d
the that reviaion
filed ____ the cards:

pasafigd . Hence being highly
has zzomc before this

cqgigtt u.with'” t 1 1::iV.’a fizvision petition.

of the rwiaion petitianer in

tiim: tenancy datwd G1-QB-1912 exacted in

nITx;rozi:1~: of one Symon Irsoza is ax permanent
by way of Hoolgeni and there want no

” ‘” fox*1’.eitu.re clause and raspanadantflandlord

could not resume the proparty: that in a

civil suit: in 0.3. Na. 2?2.(19′?3 batsmen the

luau: up-up

E
E
E
a
E
5
E
3
>
J
C
2
E’.

i
E
z
:

t
H
E
D
3
J
12

9.
I:

M
5
LL
0
E

19

at xmzlgani holding. Hence he pra¥fi§’.:.:””?for

allowing this nevision patitian
aside that oxzdsars passed by the
‘T. Amittadly the

predeceaansxa were thfi thu!*

petiticm sclmdulg g-fifififiisé-s_, “tlzntyvii their
predecessors have 1;s_«i1a ‘e-<:1i:" gaid prapmtty
in £avong..:: é.t under a.
permanarlif %%::as’§.:V.§rif;V'”‘ :;’.;’:s”§i.3 war the said
propvuié-gfgf inndn by am Smt. Agnes

Cutino:;2’1.””‘v tie-gfigahdééfit before the trial court,

of the said Smt.Agnna Cutino

—jzso have purchased the petitian

s’_:”:’.i:£ed:_&1.3.v’§:’:~’i__iazamiawa under: a court aucticn and

v-*a’5~~ fioaneanion of the name. The said Agnes

.Vc::ii”::ino has no legal heirs to succzoad to bar

§out;ate. The raapendsnt was not made an {‘1 party

baron: the txial aaurt, afitar than death. at

csnly contesting raapondent n.21/S:at.A9’nes

z.-/

‘/ ~ &

-u-nu -no-u-urns: wpu —-.–.-.-

URI

‘ ‘ ~ « mama: nation.

5.)!’ l\l”\I\l’¢P’|Il”|i\l”\ nuvnl \a\.n.u\| Va’ I\r’I.l’\I1t1ur1:u-1 u.

13

accepted and relied an without the pram: at

the valid. execution of the same:

absence of ammo than petitioner:
atandi to challenge the aide-2. «_’
trial court, wan it

made: the said will, .p«a1::;i._t§. §:i§rV: has

przobated the 331:1″311.1;”‘b1}’VL_:’§§%.gb1i§h’-Ahis title
in a pzoparly suit, he is

not a:11$::ii:1,~s:e’:, Vt;’V;;s £0: in the

above revision ” fxisyo noticed
that the took the
possession ck!’ Jihs promises
and_ the has already been

<:soi1Vaj§aac:i"; revision patitian has

the petitioner has mt
trim and appropxiate relief. as

. "'I:his__ petition dams not survive

/E'?

E

.. ….–…..nu-uu-u mun \.UUKl Ur KARNATAKA HIGH COURT OF KARNATAKA I-I-l_GH CO

9. Accondingly this revision petition

diapoud of. with liberty to the

potitiannr to prosecute the randy 4.

to him undo: the law. A