High Court Karnataka High Court

A.Kotrappa And Ors. vs A.Kotrappa By L.Rs on 1 December, 2009

Karnataka High Court
A.Kotrappa And Ors. vs A.Kotrappa By L.Rs on 1 December, 2009
Author: S.N.Satyanarayana
{N THE HIGH COURT OF KARNATAKA. BANGALORE
{')A"I.'I{*Z{") '1'HiS TH E: E-""" DAY OF I) EEC {EIMBEIR 

BEFORE

'I'Hl?3 HONTSLE MR.JUS'I'ICE3 S.N.sA';fyA'r~iARA$?AN;A--.AA  

R_FA.No.453  1.993  A '-

BETVVEEN:

1.

A. K.()i:rapp2.1._ S/0 _
Ageci about 40 yfiars. ”

2. A. C haI1dI’EiSt%kh ‘ j’t.:_,_ A
S/0 A.ShiVVappa.__
Agcci ab<_;-.::,1'i' _g«fe%211°S;~

3. N}].§§’c1]’V’E1VI.}”‘il£i:;}{‘{}I’£}§i’} ._ A’
I’)/() ‘Shix{a1p§);i. A’ .

Aged’ a1bt’)Lé’:t:-..2§7 ‘ ‘

4. Url:]”~ij£.l]~”.|.’}ITIE}. ” , A
D/oE’~.hi’\-‘a1p},)a1L; A ‘

;’ A;_.geci z1i§'<3L_1V{'. 25 yeaxx.

A ‘5.’ Si}\«’2{i’f1″1E111’11T1Véi:’
., ., W /~rV>’«S_I””:i\__-*z1ppa1.

‘ &l:i3.().i_~:11 48 years.

‘ A1_I.é::”i: Eesidt21’1t.s <)fH<)r1da(i21. Road.

Ijgaxmhalii Compouxld, I')a1v21r1ge:(e
'*'f'21'11Jk, I)avz,u1e;1g(-area: £)ist:ri(*.t.. . . APPELLANTS

V. _ Kaleem1.1i]a Sh:-u"ieff, Aclv.)

M

AN ET) :

1. A.K<)t.ra13pa.

53/ 0 C1’1a11e:l1-asekh are-xppa.

Since dead by L.Rs3:

d }
b}

P1*a_ke”1sl’1 S/0 A.K0t:rappa. major.

Jé’1y'<'iSl'"1l'CL'. D/ 0 K(:')t11'e1;J}')2§ .
Dead by L.Rs:

1.

N3

M?aJi:i»

Slmshalllsza. S / 0″B_§i3:s;1v21reijegppa.’
Aged a.b(‘)u1. 17 yeeifi=5j7j.* — ”

. I-fiaby i)/ 0 i_3’2?i:3e1v_éé.I’a;_/E;1p.pe1.z’~_

Aged abo L1t ‘I5 — yé2_1_1f;’ If12:CieVef1ppa,

“b{ij5}» an ‘ b{i_i)’ are m i 11 ors.

: ‘Rezgjlwfs-r311t:cd–_by~ 1f’n’ei1* father bfiii}.
‘Ail 2.11rc’:._j,’/’V0 ‘ID.c’x:*a}’c’1p1.1ra-1. Me-mdya ‘I’alu.1<

'.-1_11CVi'y_a1 {=)i;$;.1¢.13_1L(:1 .

xSL1_jElfV.h’Et-~ [)__<_T_)A A. Kot: 1'21 ppa.

E311 ::1_1 1'Ii.h_a-1 I") / 0 A. K01.1"ap pa.

V V / 0 A. Koira p pa.

AP1~.ai’.l3h 1.1 S / 0 A.K01.1″dppa.

“Rajesh S/0 A.K01’rapp.21._

D r2:11<si'1yar1a.111r11a W / 0 AK Kot 1'.21ppa1.

</'1

2.

4.-

All 2111: m21_§()1′. R/(T2 5″‘ Main R()a(jl.

P.J . Ext 61″} sic; :1. 1..)e1\==;:z1’1g_g;ct1’cr.
A.Shivappa S/0 Chandrasekharappa.

A_2,:cd about 55 yems. Mason.

Hondacleia Roacl. [)2.1\-!e111gE*:’c*.

R42 is dead. The 21p}Jt3ile111t.s’£111?’ «*.:he1,

LRS of R43 anti they are alr=s;%z1.c1:}.;AQiv1 i*:?:C@.19d- ‘

G211’1g,2111111’12.1 K0111 C1″:e1:ici«1j21se1{h,;1fapp¢:t{

[)ea1d by I..Rs:

a) Savithra1n1m:1’W/0’S«’h’e{.1fL: JT”a.ya111’1a’,”‘A

62 years, r/0’=Bi’iic11_0d;g.V’i*il”a.g£: _

Since deaci by her LR” ” ‘

S1~i.N§1*g2j,1if;aj.

S 0 SPa_:3{ 1:t1′– Jaiy*T§:11iT’a;1.._.V*

.. V.Agéc1_ .’£1l1.}(‘)}1_t 35 yezxi V
R/To Bilic’1’}<)€!u"Vi}Iage.

l.:.5) zwam _E’)’§.ssj1 ‘I’iC1’., ‘

E3} VC’)1f}I<a_ri VS_l'1€.l.{r121if:1p;)e1 Bin Rudrappa.
Agéd._.ab0i,11. ":79
"Sin(.*e '(i–e:%a§1___R~E3[(t) is '['.1't'Y'c'11.t"d as

[_JR.,€..)1" R–3(b) as pm" ()1'CiCI' (11.2 i . 10.09.

1V'*:1}§~})2-1 S/ 0 (.)1'1k.ari Sliekmelppa-1.

'A'gr2c:f}= about 50 years

7..{b) and {or} are 1’e5:’c1i1’1g: at E132-1nuvz::a.11i

“\/’i1.lagc. Ha1’i11e1r ‘I’a1uk. I)21ve111ge.1’ct

I)iS1:’1*i<1'i.

(.1) Bz.1llur Nan_jL111(i21ppa.

S/0 E\/I1.1rig:(>}3pe:1.

Agcrci about 75 yc*21i’s, 3″‘ Main Road.

2″” Cross. Vinoba. N21ga1*. I’.)avai’1gei’e.

i\/Im.l’1appa S/0 Bfithtll” iVI21haIii’1ggz1ppa.
M2,1j(_)r. R/0 I-i<):1da.cia Road, I)ava1'1gerc:.

"RESPQNEE§T$?Ja

{By Sri. K.Sri11ivas for R-1 {e1.c:.i'7~~}':i
Ri–b(3), R~3(:s1), R~3(C) R~3{ci}.[R–

R4~ N()TiC(.’ diSp€1′}f.’3(_?d with

E {A6} 2111*}; sé:§rxz_eti~ V’ H A _ T

“F1115 RF,/~\ i5s,—-t’ilc>cl i;i’;’S.”9–6″‘0i’ CPC;-..z1gé1iI1st: the
juclgnieni and ‘d.§-‘Ere.-c%«’_ c§i’,’3«.1_.v.3f’}.998. passed in
O.S.N0.188/E983 ‘O_:i’ *.tFi&j»’ l’il_e~, of C.J.{Sr.Dn}
Dava11age1’e.__dismissiiigg ‘1,.}_1c_ s’§t.1vitV”~£'(;–r”‘ partition and
sepai’2H:<-3 p.0..'3.§:€SSi():i1. V ' '

"1151is.fRFA7€V(tt;:1'iiiip; i'(')1".hE2t1'ii1g this dzly, {he Court
(ioliyciteti t.h'c:w'foi10wii'1g':"~ ' '

° igfibGMENT

"'E'his 'i"..s;–~.;;1_;iintii'i's' first appeal ch21liei1gi_1'1.g, the

' _"3.1,;ci;:m::'1ii."2.ind c1(t('%rec: peisseci in O.S.No.188/ 1983 on

". t'.'}ie Vi"i'lt';«'.:§)f5'Ci.\'iI Judge (STUD). Deivarlagere. The said

:+;'1.:..ii.; is filed by Kfihfi' pIaini'.ii"fs S('E?kii'1§.{ pa1~tii:ion of the

§"-a'"i'lii sCi1e.d1.iie pmpefly and for their 4/10"' share in

the siiii: sciieciiiie. Vb}

CJ I

2. ‘i’1’:e (ZTEISE? of the plaii’1i:iiTs is iihelt Pia:1i1i1t:il’fs 1

1.0 4 are the cliildren of one A.Shivappa. 2″” defefi»de1i1t

in the suit, who is huslaaiici of 5″‘ p1i’21*i–i1:’i:iiI_’f’ Viéiiiéi

Ym.i11g€*1′ brothel’ of 1*” ciel’encid1’11’.. ‘I’.E.1.f;:?”*'<?§1'14_Ci 2i'''i'~'–..V '

(iefei'1dani.s are the cl":1=,i1ciije1'fi } 01'.' *{)nej late

Ch21ncii'asl':eka.i'appe1 21nd -Iiiis w'i~:i_e"w 81111.';{321ng21§§nrha,

who is 3*" defeiidant in '{.l1u'c'=:._s21iVci su'i'L_ -49" defendant
Le… one iViL:t.happa–_iis _i'l":_e i;_.ei'1é1r_i'i;. iiia portzion of suit.
schedule p:'operi.y Li'l"id.{f:i' ci(:i'ef1C£2'i;1i; '"i'*é,ii. 3.

3___ f1'i91iV_ej.i}i('i$;3_ i.::.e1ci-i<1"i§_;{vt.() this appeal are that
plai..i'1i.i–i'i's. V' =éfi:r1i'Ia} "._ "i"i1.é1i:' 111011' grand .fat:her

Chaneiifasheiiarei;3;3s1.,u.."'who is failiei' of Defe1"ie1e1nts~1

g25i'1j1(.i 2 I1'c1"r'n-.3.1_3_/___'.A.i{0i.rei.pp23: '<'l.I'1d A.S11iv2i.ppa was

:?1,11i.11Vin'<£_efi1'news atfencv i.e.. a-fem: for sale of several

'i'e21cii:'i.'g§ii'j_ ifiexvs papers namely Prajzivami. [)ecean

He1'é1i:_ci._ \fisl1a.Ie;1 Ke11*1'1at:e1ka1. the Hindu and other

_ "l'ee1C1ing news p21pe1's and l"I1E1g'c1Zi1'1(iS and it is their

case i.h2::.t the saici business was .~:5t.a1ri.ed by their grand

Lula'

{3

fathel' Cha1"1dr:1s1'1eke-=..re-xppa allcl i1. wa-s ('.()I']i'iI']L1€d by
their uncle the 1*' defer1da11t A.K()lf.1'E1pp.';1. \vho–'j«QineCl

Elisa f"c11'1lCI' i.e.. Iafie Ch'(1I'lClI'aSl'1€k&1I'£1§3pE1 cl1,1.gi_i;g"l1lie life

time. After dea1l'1 of Cl12111dre1shek-:irappéi, % " 13%

Cfefe.ndant. A.I{()t1"appa (t('):1t.i1':';l.1edl'Emile(:arrj'e€iV.g§f1' the

said news ag1i1€_l ()1’1″-belnalf QiT.”.j.Qi’I’1i féJ.n.iily’.=.

According to the pla.iz1tii’fS;..V:.1*’ defe:a_cla1-ft. A;:K0tre1ppa

was an edt.1(e:a11ed ‘:i__1’é’:11 E1_i:ldV_2′””‘«. _(.l._e’fe_r1(:l’c11’1{‘ A.ShlVappa.
was an u11eclucat,e_cl.” ..dui_r1;_:g ::i*1as<5._i:1._–V-'work, he was

.._,=.$;1"1<.? i&ra1S"<.)_b(édien*t to 1*" defendant.

aclciiel ed fr)

21s{st.:(:li '1'€–?$'ie1i:'1g with 15' defendant under his

(:or1t"ml"::1z'1cl he .i;'\.I;1S;'~2;_1Als<av~"assisting him in the bL1siness

of news; i1gge11c':§,4'. IE" is; the ease of the plaintiffs that the

A l V"en1',i=1"*e if;r;011'1e freln news a1ge.1'1<_:y run by Afiotlrappa, 21

.._e-_}'oin..1j.'"~.{;i111Ai-ly_}~ bt,1sir1ess sta1't:ecl by their grand faiher

"'Cf1a._1'1L"Erzi'sl'1ekamppa w:–;1s joint. family income..

" A _A(:e1(3–13(iiI1g 10 pIdiI1t:i'{'fs._ Item No. "21

an

of suit

V"'-::se]ae:ch.alca p:"()pc:rfy is the a11eest.ra.l p1*c)pe1*t,y of the

Joint family and item No. ""13"" and properties of

'WI

suit. 'B' scheclule are the properties, purchased by the
1*' clel'enda1'11 in the manic (')fl'1iS family members from

om of the income of Ujoi;'11" family l31,lSlI'1t',SSH 'i1oi" t.he

'oer1ei'i1" of joint: family coi'isisi.ing of plgi'i'i'1t..i§'f5: 5;-g_.r1c'l

d€'l@I'}ClE1I'1lS l to 3.

4. li: is also the C’dS(-3:i§)f_ pl2i.Ai.i_1ti1ffoil’-2’1=.’4,_ 12183

partii’ion was efi’ect.ed l3v~’;’:E\’E{‘t’,€l’1 ‘Cis:£’V

respect oi”sui1’ ‘B’ s(:li’-1.,t.e.i-1i_ N()§”a;i_ only which is

a:’1(?es1′.i*al 131*c)periiy “oil7l,_’cj1tL-5: C;_i1v;1i’:id’m’Sh»ekarappa, by the

said pai’t.it.io:1 21 p'()’1′{–io’:’1V’oi’._iil”i’C_ ‘,é”z?;vi’c’i property was

all(3ILte~e:1’ i,ovi1ll1 “‘:Sf<I"l311;'{3~,,V(:;lE:'~2"M d€f(31'1Cl'c1I1T. who is the fat.l'1er

of ple.1Virii.ii"li3_."l' l'1usl3211'1d of 1312-1.iI'}t'iit-. No.5 and

..g–Ai':()tlAlir_r;- p()i'1.i()if_i___&t;c) Elie I.)efe1'1(,l21i1£. No.1. in {tile said

})'c1l'l'lvll,§(3Il.".'C§ifI'l,Elll'"l mesne profits were also given to the

";:}121i*e.–oji7 lj}e'i"ei*1de11'1i' No.3 and the rest" oi' the properties

(')i'..i::l1¢ joint family item No. 'b' and '(Y of suit":

Vl'}'1~§.i("l'}C'.(ll.1l(".' and entire suit 'C' SCl1E;'.(l1.El€ pro;)eri'.ies were

Wu

1'ctz;1i1"1e*ci by the 1" cit'-?{'o1'1(,i.211'1t without 21ffeC.t:ing

pariiI.i01'"1 of the s2;1n1e.

5. ‘.l’l’1c piainliffs beirlgg’ ag_g’g1’ic+vc:d_’i5y’perii€-=5 anti E'<¥)_r t2hej.i" 'r.Q'3*

share in the said p1'ope;*i__i'e..s§. In 'i'.l"1é said:

defer1dar11:sv1 to 4 tvvvhe time of
fl1.l1~q§_f; of the sun {W/:;\'~fi"T,A A.Kotrappa
had died ' :i.-'u3__(i ii;h'C — against
A.Kc)E.1'e§.}3pi2a.<'_' 13yV i.e.._ his wife and

c:1'1i'i-.(Ai1'e.1"1. . Ei1T1:"1.tn_c-1""said .;<js–I.11t..' {the wife and chiiC1re1'1 of 1*"

dc¥I'c%1'1€ié1_1'ii_A;'i{(';t¥fEI'pfi.€1 i'()<:)k up 21 specific plea that

_~:'.5i:;.1créf 'was ri('r _},Q__i__1_'_11'V fem'u'1y status 1".)€1"'\V('.€Il the piaintiffs

"eu'1d.__'t:1¢'f£:i*1~:i_az1t:sw} to 3. 11. is 'mew case that late

'I{()1;1'e1p–V}i)jaEefi. his f'21t:he1"s h<)L1se at: Very young age. he

»v2ns';fesi(.ii1'1g in t.E'1e house fo1’1c Mupparima, who is

“tthc-_=. husband of 31″” defendant:”s sisier

Smt . Slmnt:1″‘1:;;m1’1’11a an d :11 at ern 211 u HCIG 0 E’

‘W1

A.K0t1″appa. who had 110 liléllfi’ the said
A.K0t:i’appa was iiving in tile h(‘)i.1se of Muppariria

eil()i’ig’ with his \-viii? arid (ia1L.ig_gl’i1.e1′ and 11:’ was ‘~1′)’:f’v2.L)4lL1~§:/{hf

up by i1i1’1’i. While? A.I{otrappa was 2i1′.*;i;t:i.1Ac”1E:i”i”‘x–«.i

st.a1’t’e:’d business of dist.ribLif.i,i’ig._1’iew_s pVap§:rsI’ Whit-‘h Vi

evcmusliy gxew into a 1’1_ew:-;”-’21gf:1iii'<§y. 1't:h €y <§()1~i._i'-€.fi'd.S

that {lie said news e1géi<1§'y..V_xxras" 1'._Lin_b3/_ 'h_:i'r"n~if1 hiss'

i1"1(.iivid1:a1 Cape'1t the biisvint-zss of goint
family as ciaimed byJp’1aii’i_i:L fs 21 I’;d=iui also their Case

that. at. no point” of ti1jn_e:iV..:f,i1.cA”s”a-id busiziess was started

by,1atc* _V1′}CiIiV’aQ_Si’1_4t”,’Iv’.:§i1’&1ppaV;”Grand father of p}aint.iffs–
1 E10′-4V aiiid ‘t iiié.1i_:’iat,t>,__C’i3 zaiiidmshekarappa had 1″10i.hii’1g

1.0 do wii’.1 t.i1e’ ntrws e1_gei”1cy which was run by their

_ V”ii’:e1Ii’i-Eiii’ i”a.Le A.K(‘i3i”i’21ppez Cfuriiig his life time. It is also

(i3ffr.~i1e (‘.hildi’t:’I1 and widow of A.K0t,rappa that

“*s141itj:_*i~’3 .s§~éi1e(iV”.§’i'{‘2-Ii ‘coi’1tc1’11″i(.ms raised by the
})t1}’ti€’u$..u£1S_é1b()\r/(ft. ‘i.’.r’1′(_:= trial Court pm(:eed<~:d to lrarne

{She f(i3}()\NiI'1'g~'iS_Sl1C,SC

_…..'..a
_i

item N'0.(b) and (it) of the plaint and
f–"«"._C_"jf.:§(:1'1crciL1icr properties are joint' famiiy
pr'jc;p'e.rt,icrsf?

2)~~ “;.VVl’1ei.}1e:’ pe.1rt’ition ciL=:e.ci cizimci 21.4.1983 is not
bi:'”1diI’1_;_§ on lhe pi2}.in1.iffs’?

‘*1

I] W’11<;=.thc*1' c1e'fe11c:i_a_m' No.3 is emfitled for share? in
the SL,:ii': s<.~.l'10(iuiL-3 prc:)pcértie:-3. if so to what
sllare'? –

4) W11etI’1e1* the suit: is bad for 1’1()11*j0.i»1§’d.”¢f:*3j -of
ne(‘:esss211″_v pzanies’? ”

5) Wl’1et.}1e1′ pla1m’.ii’1″$ are e1’T1H1A»Vit.1cc1 t.’:'”*”;3éi2:€bi’ti©n 21.:__1}:i” 2

s<'2par:;1te [)()SS(3SSi()I1 0f"« '_}3'1'¢1i?3<'§'_ " ,sc;he7c1L11':%
prc)pertTies. ifso to\v1121tT'»sha'r'ef?T' " "

6) VVl’}et’.he1′ the def’e1_’1t1.;11’1t I*5()’.1V 1:3: “é§r1.t.,i..’£V1§¢:i f0r *

exemplary (:05-3115′?

7) To what reli<:-félne pa'rt4ics; a rue-._e11tit.leVd Eb?

7 _ TE1 1~e;1f1 r, . I Y =p1'.2:1_i1"1i"i_iTfl'"a(l'd ucred evidencte
as PW.1.. 9c11'1d; t._\;v()v :(;'t_'h'-3:1' i.§'1d;C.p€I'1.d"€I}t W'iU1€SS€S were
21l.S()_ e:r;z11'11ii*1L-='{:}.. in _s'§u_1:).[3–(.);'Tt' of the cast: of the plairniffs

as PWZ2 éémd (3~_. '1.1'r'aAl 1'; 7 d()cu.1m;~.1T1ts marked as E3x.1?'.i

gtiq 1?."7, On" "–!3e_1}g1].i' of c1e£'e1'1dam,s. one of the sons of

V"A.E{c)t'r2ip15'a..céxamined hixnself as E')W.1 and examined

éj;f1()I.I1cif'j_ wit.1'1esses DWW2 1.0 7 in Support of l'.h(3iE'

cfa:s§.'.;-11'i(i marked ('Inc dou.1mem:::s as D] to 13243. The

V 1:12:11 C()urt" on appreciatitm of orai and d(.)(7umem:ary

evic.1ki11g_’; into the pleadings

W

2»11as\-vc’1’e(i Is’ss1:(: Nos. 1 In”) 8 in I}LTg2:11.iV’t? zmd dI1S\–‘JC1’Cd
{issue No.7 ac:c(:)1*Ciir1gly. Agg1*ie\.»’cd by dismissal “sf ‘{.11(:’

ssuit, p1ai1’n’iffs fiaixrcr come up in thiés a})pcée11_,_ .

8. 011 perusal of the appeal grg)1′:’nds§.A_T.é1I1ci ihr: b’

_iuCIg1ne1T1t and cie.c.~.1’cc*. this Cm11flt p1*c1c:<i(jc1$_"tg;.__f:*211fr1::3
the f0IE0wi1'1g point. for (:(msic1e1"é1t_ic):1.

"'Wh.ot.ho.r the _]11c¥g§1'VL'1Lu=:V';:*'1Li' dated
3l.3.19983 p_r;*V1'*\.r_C:1':'T~;'cé.._ _ "z;-1 11d Vviialxls for

reconsicie1'atTi01'1'?"

i; (3f1’f:,a,1′)’p1feciz-1!itmw(‘if 131:-.*adi.ng-gs ent.i1*c Ora}
211161-_ d()_(éi1:11C:.1″E’a1′}n_’E*x(i’t§_f:1′}c%e on record. this Court

e11j1s\Are:1*s:.. z’.1’1<: e1.;{'<)i"<2sa»i'(fil point for <'.o1*1siderati0r1 in the

v :1"1':~a=%g'_22.At'iV<»:: for ih'c;—'foliowing reas()11s.

:*e12,11'i<.)1'1ship be£.\vce11 p}aim,iffs and

=.,(jlcI'g=.:=:~(i_zij..*1is–} E0 3 is I101 in clispme. which is as per

? §_,§e1'1vr::gf1E0;.;;ic1a1 {"11"-.-L-. 211. Sc:*I1c*d11Ic~_~ 'A' to the piainf. It is

":1A}s() not in disp1,.1'1.c: mat A.K()11'app21–1"' d<;*.1éndam was

an c(iL1()2'-1i.eci mam emd that d111'ing his Eife t1'm<:'. he was

"""\

l'{lI'1I'}iI'1g._{ the b1£Sil1CSS of :'1\x=’s 21g_gc’1’1(‘y. he was 5016

sellmg agent 1.0 se\r’€1’2′.1.I le21(.1i1’1g,’>; Ellglish and Kai’–1_nada

dalily news }:)ap<?1'$ and 21150 var£m.1s perj.i.c3£1ii*zii's701'

E£1g}iS1'1 and 1'cp;i()ne1E Ie11'1g1121gt?5s 'cu I)z1'\?':;_I.1'1(g._§tT;1.'.e". V'i"11.f€ V'

saici A.K<')i41'appa. bei1'1g an eci'L1c£1"t'crl 7m2m. W:<1_:'~i S0le1 y

Iocakingg afte,r the entire news a;g't-zticy bL1$i.I;)éfs's;wi'éjh0m1–..

any support from his b1*(')t"Vf'u;:.i*.» 2"" d'ef_ef'1dé11'}f_he1'ein in

21150 admgtied by v1j_é1';i1.ie:s{. '1'_he-..g31'}Iy_dispL1'ie" a1'1'ses for

(.T()I1Sid<'3'l"ciI',i()I1 is. \vVlV_1V_<§i',}1eb'_V{?lie .~'ss.'c1'i'c–.§_'vbusiness run by
12116 A.KL)1%f21pp.z;{ ',.x-I215 SaLE.2i1'te C1.V 1)':.?"him or it was st',a1'te.d
by his 'A '}?;«.1?g11c,:~i"}_ };.11 e»._ 'Ch 'cu:1di'asl1eka1r21p pa and later
(;:(')1'1I':iz'111'ed by f"i1:jSt' de:fé'~z'1c1e111E" A.K01. rdppa.

11.” ._,’l”’11~e” pi-e21wdiI1gs and evidence on record

A V'(‘%Ec%ei»7’E§,r V’V’djs<.t}()sc4$M 8121:' 121:9 Ch21nc.1rashekarappa had

";s§)';'1:f%:* A.K0i'1"app21. I321se1var21j. Shivappa.

"~¥32:s;;'v'2z.1'i§; died iss1.1eless at §,.r()L1n;g' zigca. Afiotirappa

.' A _we1.$=–*:'.I.'1t:* c)1'1ly <:'('1:.1(rat.c='%('E pc?1's(.)1'1 in family he was doing

*i}icr eitibrc-:s2»11'd b1.1.~3i1'1<3ss. So far as Shivappa. 2""

""3

12. As cmlld be St_'(.’.i1 in E:3x.I)w6O to I.)»~22-4 and
D229 to 234 amd also s1.u’lT1 ()11′}(‘I’ d(,)(‘L.lI11CI’1I’E-.’ “. \:\:’hiCh

$;how.=:; the (‘.()F1″C’.S]’)C)I’1Cl€I108 with se:rver:g11 p;.:hlfishc¢ijsVV’Qf

mrws pzlptfrs 2.1.n<:l p&':"i<'.)c1i(*g',~1__l ' p22y1:1£:311_ b'

nlacie by him :1") ve;1ri0us s1g1ppl_iér.~3 '*:r_1:s'7sszgiry~,1_1'i t_hi2

('(I)LlI"11,t"_'.Ff(.)i1S of (:h<'-?que-\: b}<.sg atrld 'c1!v.~§;-0A pé1y19}31é;;1J4S'w

r<tcc~.i\2"ed in 11153 1'121z11e t<)\~\f2'ii'ei.é' <%(')n11f1i-sS'im':1 and agency
i';” Though PW.2

R.P21r21111c~%_é}1\x} .’rg1;)pe1..€;_u\i»’h(j’ ..1s”‘1-he close friend of

A.K(‘)t,1′;1p’p.;i_he1:¥5 gi_\»?t:.:.¢i’ e\ri(iéh(tc: to thi1’_.!”1=.!f1i:s ‘-i’ét:l’1ea* Chandrashr>kzu’appa emci

“f5fiiV”:-;+_;’31’3::-.1’. ‘I’}ae§V'”fé1«.t,r’:1’s wri1.tei1 by him to A.Kot.rappa

” __.w’1*1:irc~.1f:i~arl<.IT)w6 to D~9. ct!e=21rly dis(:I()s€-ts

":;.112;1: ._v'et11.lV }'L1':cs.c lcttexs were a1(ici1'e:=3s::se.d To A.Kot:rapp21

" A _\vl'1e:..-'L. 1'19 was resiciingg in the family of Ivluppanna. In

*-aha lCHt.'l' r":1a11*i<.ed 21$ E_£x}'1ii3it. PW."/. K0t1'app;'1 has

made e-:1'1qui1"i<-'rs about. the wok} being__._; of ML1ppam1a

"""'\,

if)

and S]121nE.11211"1'11"na azlci their daughicrs I\§aga1z'21th1'121.
'I"11m'e 1'10 wlaispc-?1' e-1E:)01.1t {he fzunily U"lCI]1b€?t'.$'E: leliie

C.haxldrasllekarappa. which dearly ciis<':I()5_e;3. V"t.1'142;t"As1.t

:'c'rIa. \«Vas ‘-:3c)r ‘1tesidin.;§ 7

a10ng;§ with his fathex’ as stzltrfci ljy ‘¥?a1″arr1es_}m521i*z1ppé2.

This oral evidcsnce , of ‘§?aiV=a1meShi.:v;iz*app:1

(:()1’1trave1’ted by his OV;V’1’>1_V ‘(“§()(3{.1fi1fi3Iit:%;’: whicth are
produced and I11az4__kc2d d_e.f<£*I1=1da111ts as Ex.I).6 to
1;). l0. Furt.her the é%'x_jd:§f1cfe -::'}t"i)'_V'J_..i2 Khande Rae.

(:01'r0bc)1*212_£és'**h{é shidiLiéict,°e1.(i(j:'f)£"di;z1g to him, from the

Mup'pja1"11')a 'z-11'it'1{fiihé':tQé1f%é1*, frorrl 1944 to 1949 he was

a 1;er1a11'Ii«_.V in a p()1*~t,1'()'1'1.=~.~'0fhis lmuse. Afte1* 1949, he got

..'fii211;f£.fie:1_ to (irm—-E'{'21t11e1I1an1n1a. who is his first wife,

–»’~,1VfE.€lV’ ‘«._hk.>r__ dctzuh he married 2″” wife

-J-1′)mks};é1y§1-r1arn1’1’1a. Defeudelnl –.%(h] in the originai

A.sui_i..,7I’h*e evidem?€ of DW .2 – Khande R30 is also
a

00i*s?,Q?5L}1″21i’c(.r@e’1sc?c1 A.K01’i*e’1ppz,1 since 1954 E1111
the date of’ his (.icrai.1’1. VVI”ie:’cas 1″-‘W13 ;\/iailappa who

crlainis 1’1i1’1’1se1i” to be the bill collector z,111c1é1?_ the

ChancirasheEp’a’ iias ‘

111isci’abIy failed to pmdu(‘€ j211′”1y_du«Ci3_j1111é1’1Vts”–L~:)_Lishoiiv

that he was workiiig as _sL1ch;’gOi1 1.119v–‘V(:,<)1vit:i'a11~jg "théP

evidence 01' £)W.4 (tIee{1'l.yh' discitssés' that PW.3
S.l\/iallappa \2v21s_ .i_-ie\g.r3if' ~ E.{I1pI()y@d under
Ch&11'1C11'8Sl'1l31§2i]'&1l3p_E1._Qf~.,E.111Ci€f1' "h'ivSV'f%1-.()'l'l'. A.KOLrappa at

211113;' pc)i1'1ib.f .t,'im,e. 'a.n"c1.,__11a3 only ggivirig faise evidence

to sLippm't: i':he"~_t't;z,é§&3.. t3f the 1')EE1.iI'1iZiffS. The Case of

A;.Kc)iI;.1~21ppa'.s_ HC1']iIC;i_l'('31'] is t.hat. t.l'1ei1* father was iiving"

I'g"$tiTf)é11§§3.!'_§?Ai3{ f1'om the _}'oi1'1i family of late

V"'.L_'_:'§"l2I;{'ifi~1T£31Sjj'(5i{E11':;:l},I)]i)El. (rleaiiy estiablislied by the

'{2'r)1i£;*.1*:é which am produced at Ex.D~24 I10 I:)~31_.

' +.\.'4\«'i'ici*ci1i it is s1'1ow11 iI'1a1'. K()t1'appa was 1'€SidiI1g in 21

'].sf€.p211*e1t'.c2 hoiisc alorig with his wife and Children

\JVhi€.'.h is si11.1ated far away from the 1'1()1.lS€., xvhere the

"""\

lam C}'1E1l1dI'é1Sh(']{E1}'E1pp£1 was residixig; alc)ng with If)~2,
{)3 and pIa.int.ii'fs. In fact' the acI(,ires:.'~; of pE21,i11ti.f-is and

DCf€?1'1d£1I']'l No.3 1'1-as always been suit B \¢_":(?1"1(i'L'«i»LVl"i'(*-if'I,I:?3II1

No. ':1' property as aldniiited by plainiiiffs z'2$'xw:-1] é'1SM '

children of A.K01rappa. \rV3'iéAi*c%'£1'$'fhe.;«1'_€§SiC§<:r1t'3€? of

A.K0t'rappa and his el1iidre11U.__ié'*._showi_i és;s'~s::iii:~,B,

scheciule Item No. 'b' \'fi'«"h:Vi"(:?I'3 is

pr()per1;y of A.K()t4t*a.ppa1.."V"Cf1~.'f(j?appreciéititi1'1 of the
plimdixags and entire V e{iidéI1c:¢ " vrjn __'_'..1'<-scord dearly

discloses 'i;i1'£:'i;.. séuit s5<:%{ctd'1~z1£?–I'i;::em,fNc). 'b' and 'C' and

e1I:3c:i si.£i"1'~ 7A1.s'u}.1'c51'c£_i',11r;= . pmperties are not the
})1'()];)A(:«:ft,ié;-s '..Vni’1=e(1:«:;g13(i it-l¢:>*2″t1*iy disclcmes that $111′: schedule Item

N.o.’2’:1_”‘i-S5″ the 21.n(:es1re;1i p:’0per1’y. which is righi.Iy

.’ . ‘par£i’t—-1i.)1i1c2cl b€1\¥€€?I’1 D~i and i)»2, as per par’i:ii1’0n

Vi ‘(‘§c:~i.-(1 <'ie11.c(1 21.4.1981 . The said par1.ii'.ion a(:hedi.:1e Item No.
’21’. which was a11ot’1″ed 1.0 t..h<3ir share in the family
pé.1i'E;iT'i0I'} daitieci 21.4.1983 to E.)W~7 R2111'1e1kris}:1i'1.appa.

With this ii: is seen that. the panition

efft;écted Ijetfwccn I)efend211'1tsA] and 2 isg§'i'x{e1if_¢i'£§3Ct"to. b'

So far as the ciaim of p121i1'1t:i{ff's £}'14z;1:; 11'1r_1e'? }3*Li's'ir1ve.ss'VV{r_1,ziI1

by A.K0t.i*appa is the jCii'11' i'a1ini1iy– bL1si.fi.esvs "ar1'};f."i:}1:éP»

hen-1 No. "b" ailci 'c' of sL1iiF.f B' sct}1éc:i:..:1"eré1nC1::also suit
'C' sohedtile p1"()})'’__1f’tjit.«:s z§iAre_ j(5i3′.1fi..fé1n1i1y pi'()peri.ies are
not proved by t11_e1_1V’1’w._\7v’iv*_if.l1; p”mper:_–.and acceptabie

c:vi’.r.1en_c.«-:.VVs-“A.s “‘sL1<:_h"-..I._1';£: f 1.1121} Court." is justified in

1'@jca(:i.ii'1g»t',11e'=(:1"é1im. "a.i'i<:i crcmscc;1.1e1'1t.ly dismissing the

s1.:i"1: ,0!" tfiu. _ ;)1ai1'1'i':if'i's for pari.ii:i0n. 'I'h am.-. appel1a1’i1.s herein have not made

V”.<)_1;1i""a'f_:y__ g;f<i3L,1i'1ci to int':erfc-rrc with the well reasoned

and de('1'c:t? ciated 31.3.1998 passsd in

*iQ.S.is\?().I88/I993 on the {me of Civil Judge,

[)é1v21I1e1ge.1'e. *~/'"1

EU

13. A(‘(‘()I’r:?1ingly. 1’.1’1(* a;)1)ca.;.I filed by the

pIaim.if’£’s is dismissed wzflmui any order as {Q €:.g>’sts.

VN