In THE HIGH comm' or KARHATAIKA _
I
Gzmaanm
Dated this the 7th day
THE Horrnm H.
R.S,A.xNo.
BETWEEN :
S/0 Shhiéishérafiaypd V
Kadda;gi" V
Age 4'? '
B£;savaraj?;g., ' '
8/<2.» Shiv&ah:%f9AL app'e':__ " "
44Ye~érs%% %
V, A.
_ ~ .}._W/ Q-~Sizi\fasha1i3iiéppa
A 3 'years
A V Khughxmgsri'
"Gu1?ja1g=:i Taluk and
Disuipt - 585 101
A.ppe11a13ts No.1 ta 3 Iepresmted
' *--b:.y parwer of Attorney
Sri Siddanna
S] o Sharanasiddappa
Mali Biradar
Aged 68 ycam
R/0 Nandn Khnrd
Gulbarga Taluk - 585 101 ...AppcI1ants
VA . No; 1531105 an the me of the I Additional Civil Judge (Sr.DI1.).
'€},uIba1'g'&,V Tpartly allowing the appeal and modifying the
_ judgfamut anti decree dated 27-0?'--2G05 passw in OS
"4.»35}1§f;89 on the fiie of the V Additional Civil Judge {Jr.Dn.),
'V V " _ " '.'d<§fivemd the foliowing:
(By sfi v N MadhavaRm:£dy, Advoaatc.-.3" V
AM):
1 Shivasharanappa
S I o Mallappa Kandurgi
Age 75 ycam
Ono: Agriculture
2 Revanasiddappa
S] o Shivasharanappgz '
Aged about 35 r
3 Bhimashankar
S/o Shivasharanappa «
Aged about years: _V
4 Slut. = = ~
W,' o"Sh_iVashéiana"p~pa
Aged abéiitgg
All mg 411:-,side~:12t'*=.q:f _ "_ " '
Khushnoor -' . ' V
Taiuk 5:. Vflisiirict
.»'s{}u1E2z~aI~ga --- S8f??_.10»l Resp-cmdents
, Amaiesh S. Roja, Advecatc)
~. under szection 100 of CPC against the
judgment V. decree dated 23-1143005 passed in RA
This RSA coming on for adraiasion this day, the (301311
111:: family. Hausa bearing No. 1-27 and 2/7
properties. Their grievance is finst defcndant_.iiI§:g§iii§f'
the mother of defendant Nos. :3 "
they are the illegitimate A':Ifi3erefo:f§:';. *'
plam' tiffs are cnfiflcd to nary
4. Aficr of_tfié v_ffié§t'ciefcndant entered
appcalancc. defendant
was v n=.emanded by the lower
an an earlier occasien had
held theVv'Sa;%t"wfias jbiixdcr of necessary palfies. The
fimf '.3\tf£:ndz1fiii.. tI€niiedA."t}¥é.. mlafionshiy between himself and
$10.3,' HE ;;~1¢:3iec1 that the fourth defendant is his
"gcpntcnded that the thin! plainfifl aim to give
ran away finm the house with 8 taken of gold
3iiv§1*':.o1nam£:nts worth Rs.8,()O0/- without consent of
" N<::r.I by eomzaitting theft. Thcmfare, plaintiff No.3 is
§lIlOI'{§ his wife and only defendant Na-A is his legally wwdcd
" Plaintifis 1 and 2 have no right to claim partition in the
suit schedule item. He denied the Chaim of the piaintifi'. H:
also set up a plea of partition in the year 1981
of Panchas. He oontcndcd that the suit
were given to his share in the T
pmsczut suit filed by the plamfifis 4§3m"§avc -giv§a:§'%:1:a.%e';;c%
share in the pmperties is net
S. Defendants amended Written
staicment dcnyingflle Qf " ";F'ourth defendant
also filed her céfififbfiding that she is the
legally and her marriage took
place o:r,1 3 were beam out 91' the
said married plaizafifi No.3 without
her cQ;1ja.cnt é:1gi hack and, therefore, plainfifis 1
' me childnzn who have no right in the co-
afomsaid pleadings, the trial Court fmmcd
slevegn iss'ués as 1mdcr:-
" Whether the defendcmis prove that there has been
an and partition, in. Juiy, I 981' as per the details
given in para Ho, 9?' qfwritien statement?
.5.
7.
Whether the defendani No.3 pmves:V*'i}zi:1g __'f§«fi%'
dim3rc:erd the plainhfi N03 in the
therefore she is not entitlegi ' L. a
family property?
Whether defendant 1%.; aha: _
Mahadevi and pf .3 is
his legally wedded'. (de§ezed)?« . 1
Whether tha2; av3e3fenaE,ZaziVAtvL':'$'Vg;.V'proves ifrfij the lands
survey No.1 '-}f?§*'/ seif acxguired
mg'pr;;;i:hjj"g they are entitled
jfgr as prayed?
zhe».;§:ain:gm».g;;e valued the suit property
__ arigiféae has been paid?
what drqtecree?
;'i'ht: t11:ird 'isgiitt wfisa iecastcd as issues 3(3), 3(1)) and 3(:::).
% %%%%3%
V' * . j§é':(z:)
Et§51:2eu"x3:zt-'Lire issue was framed. They are as
the pIain.tfi"s pmves that Maiuzdevfs
Inarziage with defendant No.1 is mid, as alleged in
plaintijj'?
Wh.e1her the plaintz'}_'f.§; prove that the suit pmperty
exeept Syn 1170.193 are mtoestral pmperties cf the
parties?
3('c) Whsthgr the pIa1'n.tij§"s suit is bad for nf
necessary parties?
Additional Issue
1 Whether the defendants fimfie that p:air§§jg%H§.2L
Basavamj is not .__sing:e'-.:l¢iS:t:"i1:ufé than
1.3 years in the Qf.Kusnbor_§md h.e has not
been seen : vby' inciuding his
relatives?
7. as PW2. Thin?!
plaintiff Wzag wimcseses were
cxaminfxi Him. pxoduced 28 documents
which ,Lp%1 to P28. 011 bchaif of the
dcfcndants;fi1M93i d§fgn¢a§n§L~was examined as mm and fourth
'-was as EJW4. They also examined two
2 and 3 and pmdtlced 20 documents which
~ia$hv'*"£';'§<s. {)1 to D20.
j 8". 1112 trial Court on appn-_=.ciai:ion of the aforesaid oral
evidcnm on l'GG()I'd hcid that the oral
V. paififion set up by the first defendant is; not pmved. The case
" ef the defendant No.1 that he divorced the plaintifi' No.3 in the
year 1967-68 and, themfcsm, she is not entitled to any share in
Q/%__,.. 'H
the family pmpcrty was held to be 1301: '.
defendant has failed to prove that i:I;g3»_l_ar1d'-- sy-,%%:~so.?2i%7L;. A'
dcfcnda11t'3 maniagc ij'oti1th "V--.ti'a'fcndant is void.
Further they except Sy. No.
193 are Plai:nt1'fl"s suit is not
had for.;ao:'n It also held that thc
defindagitg : ihat plaintifi" No.2 is not being
'I 11:9 "ihc plaintifis and the first defendant.
'afiW11n' ed the findings of the trial Court that all the suit
schedule pmpcrties are joint family pmpertiees and third
ail,
piaintifi' is the legally wedded wife of am 4'
Fcourth defendant is the second
Defendants 2 and 3 are the ifijfst "
defendant. But, it set aside.f}I:_'ofV
the illegitimate children have fa in a co-
pamenaxy property. It to the Hindu
Marriage Act, 19'2'6 the gtgiiifins beam from void
marriages is 'C'J;p81DEnBI'3 and their
share is of the empacrencrs
pmpertics defendants 2
and 3 L 5139 get a share in the joint family
pmpcrties ;:i'~.. defendant No.1 and plaintiff
. iighcldh *5«***«fifi's 1 to 3 are entitled to get 1/4*'!
gaéh the items of the pmperfies and aczcmtiingly
1 to 3 are cntitlfi to 1/6"' share each in
£03. I to 9 plaint schedule pmpctrtics and the
H : : ' "§i§1E:u<:Ig1:fé 1 to 3 are entitled to 115th share each in all the
part:1'tioz1H}:_§etw®n fthcy are not eniiflcd to a
share the
11. I565. counmzl for the respondents
_ judgment and decrees.
.”.s1.’:-ébstanfial questions of law that arise for
cx)nsi:i_§:1’a§:%l<JI1vLAi:*1Ajthj$ sec::;z1s:i appeal is :-
1, ” A1′ Whether the 1’Ifegitima..te children ham, out ef paid
marriage are regarded as n::o-pamene:rs by virtue of
the amenziwnem.’ to the Hindu Mamizge Ad, 1956?
2; At a partition between the whether
they am entitled to :2 share in the :3ca’dpmpe1iies?
reiegisiaiing on the sulybot, under M
interpretation, against the of thee”
dearly expressed in the er?-;£’2Jc:¢r1’_z:rA3’r:,§ ‘vig-V A :. f
irnpe71mbsibIe”.
Further it wa.s held at 25
“26. The T only (9-
pareenwypmpefly..a%i¢5~j0in1f¢’iiI?y¢bfb1%*erty» The
said fight ~.~:§A&n;»: egmdga gagnsiz law to the
$epa7′{zte””»9fi;iA£&L:F cf the father.
After £5225 of” Act, the rights
the pmpefiy of thefather is
#13» entzdmemf. The said
enczéfirzgeniv ziiizfia to amend and {he
I-zzwj ‘ihte$’3a§e sucxrssion amang Hindus’
_ ward ‘;f§zic~;3’ifi1e’ has been defined wzder
% :1, person is deemed to die
.: “iespeci czfpmperty of which he or she
” v.n4′):t:’;r:’t;r;zd:-: :1 testamentary ciisposiiion capable
V ‘bf. gfied. In other war , if :2. person has
AA ; a, testameniary ziispasition Qf his property
* ._qz’ad if such testczmentezry disposition is up held,
V than his naizmxl heirs have no right to sucxyeed or to
1’writ the said property. ‘
V. vt1::t:C.ilié@t:i1z1g~1te out of the said wed lock. By virtue
(2) of Smticm 16 of the Hindu Marriage
Hcfififiver, Saction 16(3) makes it clear these illcgiimxlatc
have a right only in the pmpertzics of the parents
‘ _ _ iidixc else. Thtzs conferring 011 the status did not afiisct the
of the parties other than the parents in the pmpcrty.
‘i$1ajn:a:fi’s 1 and 2 being the legitimate sons of the first
29. 17 a Iegitinzate son m:mz.,51¢-4;’
dafirning share in ramped of Zhié _’,fi::£1;e®’$
by virtue cf Section 8 of
illegitimate son who has {mm begf.-rfi.
status of :1 legitimate son’aL§a. has Iii}~
(1 share in thefa.ti§er’s pmpgag by}fizing’aVsm’i§ In
ether words, i:’;)’e;V£:7fié’V«bf.e£i;,’;;then :2; son,
Iegitimt.2.te or 1’I!egiiimézfe= r’E’£i. .’l’1’gfii£i’.V’to seek: 41
share 1’nfQ,_£}mr’s arfias only
cgfier
14;” …. clearly answers the
substa3i’$ja1«.quéSiiziiz:§ ef in this appeal. When the
two Cou11a§”ht:av§:vVo¢5:a;§i:§fx*t3::;:f3y4held that the firmrth defendant is
the wife h:;-:r mantiage: is void, defendants 2 and 3
Aci given equal status as that of a kgifimatc
i;t/ …. ..
{£1
17
during his fifctimc. They have to Work out fhcir rights in the
cxyparoencry property which is allotted to the first ejafgendant
on his death and in that property they weuid have
along with the legzitimate sons, i,e., plaintiffs 2 4_
third plainfifi’ who is fine icgally _w;,-,d;1m< iifgf A 7
defendant, In that View of the mattcéfir,' I éfiifir
(1) Second appeal is L
fit) It is hereby I, 2 and
fine of them. are entitled to
'1",a'…3"**'V.sf'z::i'.*ae schedule pmperties.
(iii? " The tn; third pzmnajrzzs rejected as well as
:VVt£c;im qf defendants 2 its 4 to any share in the
! '
(iv,l__ atxxmiingiy.
Sd/-.6
Judgé”