High Court Karnataka High Court

Ningawwa W/O Late Kallappa … vs Chandrasekharappa on 3 April, 2008

Karnataka High Court
Ningawwa W/O Late Kallappa … vs Chandrasekharappa on 3 April, 2008
Author: H.Billappa


_~_ W — ..-.~ A.,.~€.:A…..- ‘NI! nrnnlir-uru\.r\ rwwrl uwuwl Ur KAKNASAKA PHGH COURT OF KARNAXAKA E’-HG!-E COURT OF KARNATAKA W58 4

3? THE Jffififi COURT C3,’? KARNFLTAKA AT B8.NGALC3$E

mmm was TI-E am my 05* APRIL, gcxga L

BEFORE

Tm Hm~rBz..E m=z.Ju’s’r1cE%

gkga, gags; ‘
as EH: ‘

mearm YE-.fiRS, occ:AGmcin;m5:E _% .
121$ Emzwa, TALBKA HI\I.lE_§L.I ”
REPS’? EER SPECIAL KNEE
amarxav EOEDEE’ sR1,B.s.HmLIImm
fikfififi L %
Q{;a:a€3R:£uLm’m% A . é ;

Rm I. A , fl
Li % ‘q,*,zfx_.’ “.HPPtLLANT

as? am ; mg a:3~1:;;:;j1w.%
8§%’§:_vMIJF§ALE.B ;3m)

A. …..

3 L Vfi’f’£@IDFfi$E
% . mmam
‘sax. :.%J;Il1i{3R, my av EH36}?
fiargmm ms NEXT FRIIWD
smmréawwa ‘Wm SHAHKARELPPA Bamw
* ;3=.=,_GE:B.dAJ£}R, z::c<:::~a'm:mHm..1:a

* R113 G01'-'.&.HI({)P, mmzz.

% 2% R2MfiSE fi SHAHKARAPPA Bamm

flag ;a.m¢ozz, my BY nmon cmmmax ms
EEXE' mam simmwwa

$33 SE-IANKARAPPA BADAMI

é£$E:%:1AJGR, 000:1-mz SEHOLD WORK

Hi {3 aemmzsp, Hxram.

mummmwwmurmlmfi mtuww’: wwwaiu ur WAKNREAKR ruuvl-1 QQURI OF KARNATAKA EHGH €203.33′! 0? KARNA’§%KA HIGR i

3; Ruamwm
{isms Emma? As
Wffi mum mrmmu
gag ifs ms, r;:scc:1-my SEHOLD WCRK
&; § G@AHK’.}P, Hixam.


4.. ggfimmwm   
w§Q mnMa    * =

aaE:mm,mc:HoUmHsmwmK      

Rg'$GWARIflP,HUBLI.    L   

game: Am zmmre. 1 "

“§’EflS REF; C-F~’3″R}’W. SEC. 19
(2; GP’ §<3mm*m;+:AVic:vm,::{m1?fI*a ACT Aeamsr THE
s.I£}Dfi§é.E}f§"'§" £}EC.??é'EE'vvL_D'f.""18§$.2CK}O PASSES IN

0..S.f§€}.3;’2f’@2. Tifis “z%l3£?L, “f.1}’.’sfII.. JUDGE, SRDH.
HUBLEE, 1}E«CREE.§{$’«.fi$i”-.v_;$Z}f£’ FOR DECLARATION
H

Tms 7?v? aj*%%%Conmm or: FOR HEARING

:2-gs {gay} cmim 35392. TI-E F<3LmwmG:–

‘ %
_ the ammant is d.u-ect:ed.’ mm’ -.~

AV me deems dated 1% August 2000
aaaamm 1 Civil Juagqs;-.Dn), Huhli in

C)ksi.v3§:”ek;«;é2;92.

gx

awzmamum ;.

fly the imyugxssd judmnt and deacreae, the

C5133″: ma fiwfi the suit cf the priaiaizifi.

d?fim*$$w aha cmunmr clam at’ the ~

Wm by’ that, the

fifi ‘ihis apfii.

‘$2 in men the plain}; aérauams

mt mm is the

huaband csi’ the pIaintifi’ of

M4. mainzma 1 mm p1§i;ati&’Ho.4.

paaima’ ms Shivaprpa
Ifiatflaaalii in ‘(Maid ma. claims to be

the W33 gf She has

against Kallappa
Syfivéwpfi I, :.,, ” , ‘ j.

ra-3u.r1aey 3:196 and 19-9123

..j§F’11Za,ge was the mnantued lands and

“‘”‘ ‘r”f'”” V’ W”*=’MMIMn-H rmrrr uuum ur KAKNAIAKM rilbfti <..U¥…&R"!' 0%' K.ARNflm'3uKA HKSH COURT OF KARNATAKA HIGH 4

have been ganmd in fammr of

Mattihalli and his mm has mm
msréfi' the raavmzte xmrds aha.

L/

-.. …. .. U4)0l|’0W’II .,.,¢w.M wt: mmmmgnnn nlwn mvunl ur AAKNAEARA rsmm 540081 OF KARNATAKA HEGH CQURY 05 i’%.RMA’¥’AKA flméfl 5

aw mnappa Shfivappa Manamzn died
2+.=a%,19s§. Prim’ :9 that, as exzacuted 9.
dnwé zsgmxgm bequemmmg tine auk T
Easemzr af gm pzamm 1 am
Kaflapggaa Shimppa Mattillalli, 1

sazfiiafi $9 me asuit ‘thee
a ;, 3% t’ ax”

irxbearwt in me igtmem with
the 811%: of Kaflaprpa
Shivappa ii the decfmmdant
bag a as per flue ti?

pmm in $.ks;m.3?’S;7?c$.T

tbs: plainfifis 3 and 4 are

tha suit propertziea. emu without a

that me ::3&:mdan’ t is the wife: at
% Mattihalii, than me, she enmm for
% % 2L;%¢£;w along with um plair1t::’fi’1im3. mmrm, they

. prayfi Er &e::1a.rab’nn and § injuntzlzion.

fiaflmdemdanthaafilwhwwrmmamtamcnt
w1:%:er1&imthataheist&]:qn]13rw°aédedwifeacf

14/

ua-uuvu-u.r’u\rl rumvn wuuxl ur AAKWAIAKA Htfifi COURT OF KARNATAKA HIGH COURT C}? KARNATAKA HIGH I

R::1_,*§

damned Kallappa Shimppa luiattihalli and the elaimfirf

the 115.3 that she is the wifie af
smvaxzzia mmham is not csozrrwt. It is am %
tlnat an Udaki fxzwm cf V
bestwmn Kamtpw Shivappa

195.3, §’uz-rim, it is that

{yam Erm of A Zita ‘Sadar’
m%mit§n Et 139.3 is the
1% “o§;;. Gabbur of
G*a1:ie:11<:eai::.'3:'s;:;~1a;§i: was hem
ma gm the status cf a. waste

gr ma §{al1a__ 111' and the pm as

sha *3 the daughter of law

Evlfattihalli and the pmnxsss 1 and 2

MW with Kaflappa Shivappa Matamni.
. 'is grim that at the instance sf some persm
X %s:$;§¢k%zh§%%%::n%a the pzamm are mamg mm claim.
ii is amnmded, tlm wlatinnsllip batwesezz the
" -Qefcnémi and Kallappa Shivappa Mamhaifi was mt

('X

Wl¢l( u-um aauvmq

. .,_..,W.. V!!! IK'\el'\l\lI!"lIP|I\i'"I\ nawn Wm. ur mmamm mum mum on KARNATAKA mm com: 95 mmmnm mmw

ww}: and tlmsefore, he was net capabie <31' bequeathipg

the yrczpertzim. it is also avecrred, tsenantsed Sands
be the aufiact mafia: cf the Wm and the f$f§£5'£; 4
beam amimi upon. It is aha averrad,,tha_

picafied bit; the pmmm that the

emly fin' mimenazzm car
p3aim'§1'ZfIc3.3 is tatafiy ram 1;g%%jmg¢m,sm pirayea
%a' dE1sm?msaEafthse suit. k' "

'§'§'3e    china as
r¢&ws:«  _  3   

   wife of me Kallappa

Shivappa the only Mal hair and

she and enjoyrment of the suit
‘ averted byhmy mm was no Udaki

betwm the plaintifif 30.3 and

Maamam am Udald form of
by rm, Kallappa Shivappa Mattihalli was
::’–£if’;é.i7m.pete1:t tn baqumh the suit. propertzies and suit

– cannot be-the aubj-ectmattar oftltia ‘Will. It ‘a

aka mam-rvafi by }m’,, Kaflnpm Slzivapfm Matfihalfi was

V

– u11sruau-n n

‘”‘”‘ ‘\”V-‘A”‘?,””” “”‘ “”””””””‘~** “Kw” uuwu ur nmmcmmm. Mmza-1 uuum Ur uAxNAaAKA mu!-1 uuum or KAKNAIAKA HIGH t.

E

5»;

ass: I.

aufimibk so all aom of pressure and his

tlmt, thg Wifi has hm. aawcbed, It is aha
p3a1r1′ fig, basfi 011 the am

hm pmsamaian and enjoyment of 77

t}:m*e&;;~e,, aim has prayed fiar

Q, The Trial

isauwn ‘

.3 whettm

Wm’ $ 3 M3 m1
19535 as. is it

lumalazriiixvelid?

plamtfi Na!!-

. th§”c¥f’?aé.ti&\E*Ia11ap§3a?

to the suit prop-mzies, than

t}1at5f;1éf¢Ii{ianf?

3 ~ whether plainma 1 and 2
that meg: mm fitle to the suit

~ , ‘;’::ia-‘¢wt.71w by virtuz: efthc aamd win mm
X % ~ 2.a..a.19scrr

v

Hun: wvun: mmmawmamnm r’:ewI”I My-run! wr mnnatnlmnm human Mwun: vr nnnstnlflnn naewn MUFUIKI vr nnnmmanmn nmsn LVJURE W?” WMRWRWRNM Hit??? 8.

(JR

§..

,. p&i1fispmw thatK waas

inawzméaxzddispemirg atateefmindat
thefim3af!hei.:tin::1ofthea1fivadWill?

2″?’

dated 3S.8J.98Gi.t1 fawur cf 1 «T

mm 1:. band themtm’ ofthe deaeudart k

, mm of the pa:-rim are am

lawful peasawm am A.jer;iay1:3m t_:–.av-m~V vv A

suit on V. ._

ifi. mam

or c1e@ ?

A E: inane Haul an ‘7 in the afiz-maiivez,

“‘i:e:$’s’i,1e2..é${§?;.§C:% in the aware and issue M12 as péx rm

ms: manta” claim. It has

Ha.8arzé§ Tmfawuuraftlmplnintifis.

L/

mam: dmweeing the suit czf the plaixafl an!

amwecred isaua

2.9. missed by mg the amuan -wendan:

flaéihisappwi.

£1. The lmrnsed mnnsel

ciaazfaztifimt umntmzded that no

hetwmn the piafi 313.3

._ .. …..- ‘taut’-aw!” “us’_’V-IyV’\’ao\I wan E\a”\Im¢!r”Il1″‘ll\#W l’1M.?rI MWWK! KJF g\pqg”Vg,pq|§.u\}& l”1N..:J¥¥”I MLJUKI ‘JV’ KAKMA’§AKA HPGH C

Smvqrvpa Mawhalfi. He my ‘£h’$.§ifiakiuf$rm
main ma mt taken
mam mm is
nu marfaage He aha
a ‘ has not

“”” a t am

L Mattilmlli and the plaittifi’ ms. H-1%
‘ that the marfg t& plafi
Kanappa Shivappa ms not been

% F1.u*’£her,he submitted um thewillaaizi m have

sxmzwd in fauna: of the gamma : and 2 is

msrmgmcifi by suspimicaus c He aha
u,,/

…..- ..,..¢…” 1:9’! .wm…~…….-a mun w.mm vr nnmmlntnlxn rman uuux”: um» ecnflmvmm. mm; cmam OE mmmma Him-E t

.13.

submétma that my pt’i:3Vi£-$.91′! 11.3.5 hm: made in the W131

Ear fiw a@11ant~ddeI1dant md km’ name

mmtimxed and msthxm ‘5 mantionui ‘.

Wm §§«a;-=2 aim submmw that Q3 .§.i£1¢:1i.*!}’.,c1an¢’i.VV

that zhey were mwaent: when
trauma mag-mamm * n, t:r:mQi;mey
dn mt krsow the mnmnmgéi; ‘ ‘
am f&, He aha
5ubm5t*ca&< 35. to why the
hes: has been
mcluéfl ' in wt 3 garmim Wm

is mthing an rvacord 1::

saw fiurc %en:t when the Wifi was

% submimai that the mpugmd

V’ cannot be auatairzed in law.
. cm are datznkion of the Hnrfble Eupa-tum
A % mm 1990 3:: page 395, beau}:-mitted
A % of the pxnpeniea in favour of the
” 1 anti 2 wtcludm the appenata is zmnzral

afi ‘

thewill mmat be said to be a gmzine

V

% 531:1 the:-mm, the wines

rm–nu:1r\Ir\a\r’\ r-uurn mvuul ur nAxNA:.m<.A HIEEM CDURT 0? KARNA"£"AKA HEGH COURT OF KARNA'!'fiKA H361"! I

3'

Wm H: thmzfore, submitted that the

T and daaxwm %x:rt be suata1ne:i' in law. . ,

:2. 525 mm' 1.: ms, the arm: T
zmpeggaanta sabmitted that the *1 P
are the c}u}rirm" nf the '

twpaxfiant is the wife sf
afi the xmpondaent of
Shivapgm Hfi. that the

E; form, in the
3153.: that though norznally
aiam mm' m saw LA betwaan the widaw

;6_1v:jisI:)i3:::]w cases, where on aeczaunt of
temps: or wk-cxanduat, the with mom

_ the husband can go fiar Haw
% mm and 121: arm pmem mm. the appcEant-

am tlrmrefisre, rm husband of the.

' t-&$nad.ant ma germ fin: Udaki form marrw

'With' ififi rfimndmt He.-'S. who was a. wzdcw' am

F&,t}w fi 'Vfifid. ,}B

V

—- ‘II-nwviwllvnu aw-m I&d”I:fi.’AIflf”I-l£”ll’J”‘ ya

man vgwfwma wu’mHmu1maflnM nlwn wuuwu \.1l’ lil-\KEV6.H.§!’\I”§.#Q. HEW” Qua”! NJ?” KRKNfi%’i’flKR KEG” COURT Q

-13.

sahwtwé amt the rmpendczzt No.3 had twa emldrgxl

thmmh; Kallappa Shivappa Ehiattihalli and 311$ txf

is ma magandmt Red and eethm’ mass has ‘
autmstm that the rim husband of % k
has am in ma year 19+: aznci

mrréfi Kaliappa ” _
a*a1’t::mt€t1:&fi that sy.Na.3.3;;m
Kaflapm 3§§ivaypa and 95
am awtral
mway in has gm:

9-‘: s;bars;*’ boqueathad the

children. 2.52., plaintifi

E arcfi %’ wrung init. Invitizg my

ExAfP.}D{3’%~«s:ubmittnd that mapondgnit N924

_ of dwfi Kailappa Shivappa

submitxod that it is the specific case
. that the miafinnsfzip beiwm mr and
V. wk and ausmtible 13:: all scam cxf prasure,

am has ream ta prow it. Fumm, he submjttcd

t}mt£i’ae’@é13=’nareg5sw’ed’Wi1iandi1is1*?&ter~fiiz1

jug

5 IEVJII ‘hvidhlfll

mu” mnnavmumnaa nzwn ms-wvna wr nnnzvnunnfi rH\a’i!’I uvun; V?” mnnwmwunm nnavn muunl VF nnmmmwnmn fliwfl VWWKE W? mmcmmanmfl Hit??? Q

.14.

‘abmfimdwmwumue , butshahaarafladg’:
«in: it, §-Ia also aubmitisfi t&t thcmgh m
mad: in the will for mintmmanme, the
mmsme azmzmug the life saw at’ j

marefam, she: wiifi mt sufier in

suzmasm that the mtg;

mrmm, sizbmittad thaz.1-;a.e held
that aka win as a has
ma mm am
xii $335. misfit reliarme an
the in H.-R 5.989 EAR
page 2.’.’s2§’-.,,_ farm of marr:age’ ‘3

am it ‘B judisialbr

rig a1a¢s*;::a.~;«ca mzuance on the daciaixm of

:«£~§:;;;;a»a urrnumnmwws ws. arr.

6%: repema in 11.3 1995 mm
%j%.’.;’:VA~%«’.%3 a.,:u ha” that iiéalci mm of maniw is
A .4 among: Lixmyath 1ty and if a man
V. wfimn live together” for a bang tim the

“— ;at%*w’s2mp¥,i::n $5 thagg’ arc husband and wifa. He alas

p1a®are}ianma::nt1’2.adac:isirxn::ftmHon’b&e

L/

..___ . . .._. w .,,,.:.A….. V. nu-uu’Ir\u*u\r’l nl-an uuunl ur AAKNAIAKA fiifiéfi COURT OF KARNATAKA E-HGH COURT OF KARNm’i’AKA §-EEG!-I 1

Suprw Cam:-t reputed kl AIR 1995 SC page: 1684,___m

mnmmi that daprivatian of the nattzral lmh by inn?’
nut a mzspificimua cirmzmatanne. F’urt’r:m’,
of the Han%1e saga-ma Court

page $37, he ambmitteed that

WWW has been gimn ta am:

mm,
af this: Saum: reported page 1?,
he sumaizzw t1_;a2;}.;ha ac:-mm no
grmave fhat state of mind
whm relianca an the
amsmmn a£ mpoma in Am 1993

333$}-{E Sfifig exadmtion cxf am of the

to prom than wwution of

Em case, bath the athastizzg

‘ and tm-mm, ma Will
Placing reliance an the éeckiaxi 9f the
% % Court reported in AIR 1935 caxeutm page
aaumittad that amamm of atzldzxrseaxaent. that the

” gm mad om ‘m ms, & suajpiciaua cireuwtazczoe. He:

V.

-1§..

mmxefwa sub that the: impugmcl Judgmmt aqzfi
3fii% mtwafifer . T 9T

as. I have wrung cm-mama the

mafia E332′ tbs mm wmmei fer ‘ ‘ ‘

34, ‘The point that
wfiethers fix impstzgwd _ for
in E? . ._ _

55. I: ates the plainnfis
is, Shivappa
rum am? ‘éaugh1m of pmnm no.3

am K§.§.§;a;p’§ea namihazn and plainrm 1 and 2

. of Kallapm Shivappa Mat:t;1ha1}.1’ ‘

mmnnnvmzrtlufl nwvn uwum ur rsnnmminfin HIGH COURT GE KARMATAKA HEGH com? 0? §€&R!%ATA!€A HIGH I

me’ Jiazzappa Bhm’ ppa Mamhanz’ ‘

Vv has Ex. ; rgistaerw Wifi in: flavour of the Plaintimn

?.;_%z:z i°mpect afthze suit pmpartsad and by vzt’2:ne’ of

n wywamlxifl mi

Will, the pkafi 1 and 2 have ha-some the

In nwnsww

. sf rim suit ‘ . Tm p} ‘ have

.”®<ami:3cd 9%.: t9 4 am gm marinas! mwim P-1 ta

P49. R33 mtha fi?W~1tmtfimphmfi% 1

[,2

-.,. …….. . -.a~….

— ‘V-3\.4 and p1ait1ti1I1€<_:_.3

is the matiiar sf plsimtifi' Ham': and plaiI1t.ifi'R'o.3
Kakpw shivagpa mamhan: m Udaki wk ; %
5; am in hia mam that

was the awner of aurvey 1, "8:_3f
19-gym and suzwavezy noa..9§ 23 gzmfiaa 1:0
Ka%p§aa. Shimppa It 7;

aim in him ;:>f Kallappa
Shimgzpa in possession of
pgmznzm’ !§>§§’s.:;€.;- ” f$u’}e.4:i.d<¢*kr1«ee, Kanappa
yoga in {Idaid form

am; 3125 ta the app-ellamz. In his

stated that Udaki foxm out

' –_}smg1w amgt the Vmaahaiwm

Zidaki firm sf marriage takm
% amang nagm time and it *3 the 1\§atapath1' who ties
mm: the: marriage: will m with the woman
% mm amt mam mm 3 takes puma bewwn the
S:w'?giwaa:ra:&1thewidawa12&i:t7m amzsmmamangstthe

}

uIIun'Iv':I 'ruruvllni -mus nu-1unnIr1mr\1\.r1 nun

news: sgmfwns wry" nmmzvwlnnm nlwn wwunl V?' l\.l~|.!(iY:-QIAIMH fllwfl MUUKI U3' KRKNMEREKA HIGH LCQUKT U?" KAKNATAKA HIGH 1

-13.

Vw€ w r, PJW3 in her arifiensca

that Kallappa is hm hlmbafi afl. marliertt,
haé mum am Bharamappa Gabbura and
dmth, 3133 cam back in her

thcr&.a€Le:*, aha xnarriaci Kafiappa

wag mszm m Baxmfikari _ at
has dapasefi am: pm; raawfpauu
mm tluafi ma mmafimg anti went
away sand hm” .. ‘laser house.

She iwzsz aim     was in
iifialii   that Kallappa and

PJW2  xx-gethm-.

1$Z’:.:.% evidence of thse witnesses

$1′ Eiafiappa and tm plairztifl No.3

minm place ‘m U’dnk:i fiarm. 1%

fer the; rmpondsnts aha brought to: my

‘ fram Cmtm arfi ‘% nf Szauthmn
Edgar Thxmtoa wmvem it is statw. that mm
rm} austcim by wlzéch the Lingayat11
hé§fiowa am . it ‘n alas statw, if the: huaband

am urge separate an the gxeund af i.r1:::an:1patiI:ai1:ity of

L’/W

–…… – A.fl._,.v.”….- -an m-umuwunnn ncun MUUKI ur ISAKNAIAKA HIGH CQUR7 OF KARNAVRKA £=§§(3H COURT OF KARNATAKA H36!-I I

.19..

Ea” :32″ mimn&u<.:1;, it 15 apen for the lxxzsbanéfio

mmry afiéma fim I-Izzsnihie Supxm Court in the
mamrm an an. LV %
mass mmsrma am has 1:hatA an?

marr;ags Wm %.ra'ient armngst .

sect sanowing
the prment case, it tha
parties mam $3 'Sadat' m dsubt
that mafia f'?r:ré[, "the 'swat'
m ' «.. fist the appellant

manfiefi " :'§'f"": ' A takw place
betwwn and En the present

Kg thmefare. it is net valid

fmm the unitary and aka the

$35 Supfi Caurt and also cf thfi
Em my 1995 Karnatalm page 3515 that
X 91' marrmge mm in the 'Sadar' mmmunity
V t can mks: plane betwem a widow and a person
Ems acwatad from 2133 WE: rm amount of

V. inmmgaafibifiy of txampew or mkwndxwt

n./

–._ .. ,..4,,w.. ‘WWI tx’§’w’\E|’\.l’W»If”9ll£R”ll\al”‘| .-..w. Wu.” vr mnlwananrkn rm.-£2-I mun: ms mmmmca me:-3 COURT 0% MMMAM mm

‘Q0.

3?, in the pmam. me, ix is evidsm, the appeagxzg
has mt Enaci with by mist:-aw since samal yimgg”
km gm a mahxmnaxme case afi ohmilwd 1
is» am clear from me
bfitwn tine appellant am hmrvhgsfiénsflwas

am ‘abate was no u
m§ the mm
e with _ a widaw.

_. ‘ ‘kymafi ‘V/.

the m:a§2’m$§’.Vc3ri._:¥§l1££’§? Lwaa V ‘f;J~0:f'<§\marriage and

aammtdin.gi:1y°? on rectmzi claarly
aatab3.€mh% form of marriage

119,3.

: :a, sgégtggmaaan is W;-dang the mlidsty and
‘Will. The warm comzael for thin’:
% that the win ‘a ammumm by
‘ sirrxumstanma. Amrding to him, the
gawaua and 4 is fatally hxmmishmt me: they
mtkmwtha mntmm onmwm nr t3:1¢ scribe at an

1 , wrz%’i:mm'” andrhmasamfimwnzssmxagmnn.-.–‘

n/

36%K:IWc¢€l%!’ffi»\ In

W-» W ..,….._..1.,…….’ Wu… V!’ mmmnm mum a.;cmm- £3!’ p<Ammm<:A mm mum M mxmmm Hm;

mfimzénmzzse has ham paid and charge 3 crmwa ___1n

1-wpe::$ gr sews of the suit pmperfim and
welusém ar the appefiant mmt he a
mm is A
azzbimémiaa of the mm

I-"'£Ws.3 &nd 4 are the
ci¢p03:e:'1 %ding the ;wIa:§cmt§3nuVijf§'. 1:}: in
max Evfienxsaa that prior win they
mm §;:§'0rmed }gy.liZs"J.¢ Kallappa
ma my drafiaed and
mad ' [ ; they mad the win.

am haw 12%;: they had mm Kallappa

L%’ahs:{S2;:nn they signed the Will. no

are there in max madam,

A ‘ . they have been anam-zed am-
% nemy 13 yaars and thamfore, the
A 4′ sanrzot be of any oansaqucnne. The: W91
winamt Kallappa has died a.ftm’ 9 years,

2:11: wwtation cf rm wm. ‘I’l:1c:m as rmthing on
racmrd m shew that Kallappa sufierad fir-am phyuiml cu-

L’/,..

mammzm aszmvmrcmse

– –~~– – –W -r V9! a\r1l\I1rlnM”‘\I\l”| 33%??? Wu’1nJCJ¥(.3 kl!” <

-33..

mania! ciimabflity at any time. Therefam, it is clegr,

a mama atate of mm when tha will was 4
WE@ i3, is mm in the normal

cfiaw-E hair is a suspicsicrus

fifififli. cams: it cannat be it “”m.__

mam” haw. 1m apj_p<.'!11a . her

Ka&p§a fiinoe
has fiiad a dwrm am
charm of aoma cf the suit

— prepertim. In the year

‘VEWH3 fimemm, it cannot be said,

the appellant is a. suspicious

. the mnttentitm that the Will is su::’1-ouxtuded
V _4 circumtancea am im exeacutzfum has not
A % and mm-aingxy, fizis rejected. The Wifi is a
ma mm im mmzztson has been pmvea.

‘ mg in my mzmsiflez-ed. view, the mat Court has

V

Hiilwll ‘\sVaM’Q&fl’\h ‘MIR’ !’9ufl”‘M¢’hi’$lfi”\E§”‘%l\£’1. ¥El\3l’I””l ‘luff PI-P’l!\I’lF”%!W|I\IF’I I”l.l\:7I1 \r1\IU#H! MP5″ §£\el”fil!é.§’Qfl°”Mi§’l¥\#”‘& l”IlV-‘o’VI’1 V-n%J’In#l\I Ell” flfifliflfiflfiflfifimfl E”3N\JI’I E-1Vm!E.i4l’0..E VI5€”‘1E’&.fl”€’nI’K£WJI”Q~!.l”\i$~.if”% ITIWFI1 ‘Q

“Q4.

right13:fi:wrw&thesuitoftnap}amtimar1dhm,tt_:¢

m fis ‘I’h.m”e 3 ma mm-it in thb appeal

am Ziabkm be diamjswd.

a , it 13 dismissed.