‘i’H}:I I”;Ll{:’rH. C()L?R’i’ OF KE\.l{2\§é\’IA§L:\ AT BANGALORE
DAWII) was “EH3-E 6’1″” my’ T ?v£x1_T§-‘(SH 2909
B!:LI?*’ORE
‘1’I’fl:’ H(}N’BL.};i B.»-111%. .IUS’£’1CI£ Iri.N. NAG.4L.%«’1{)HAN DAS __ V
R.S.A. No. 293312906
Bti’l’WEJ:;N :
1 Sri. ABBAIAH
SEC) QODDAPILL-AIAII
{SLNECE UIiC}i;§.S}iD} _ . .
,=*.PPELLf.}E”fS’. :2 ;w.’.: 3 :*.RE – ‘
ss-‘0 ABBAIAH ‘ =: A
2»-wax’ lflNDi__E- 2 ~ ~
15 S13′. HAE\?L?:\{i;f*3NE\F_a§,’::.. ‘ 4
SEC) ABBA.i{AH’ – . A’ g;
MAJOR. H._1N1}_i.:
ALL R»-“0 am.:;.mm: vi1;:
J£(iANi HUBLLL “ANii.KAL ‘1;;xw.1~;
B3.}EG;*..i;'{)P.E L”ES17’P.ICT. % :’*.PPELL:’.N’1″E”;
{By s£~:.._M SiRAJ1E”;NDRz’\.§RAS_AD, Sr. COUNSEL, ma
‘RJFCP K5 31′.’ rC’Th73′-\”lb:’».:§1″J73)a’&,_(‘ XI”! 9.» =’lC’*C’9″T’C’ :£T’\T.r'(‘ X
.i.V.u u. AVA o.J._A\.: .§».!»aé. Ya..!}\£~_!.L AL: lI..¢V.i us. A gum 1|)? 1 LA.) I’ A.:.__:
‘ Szi, €?_’v’}¥j_N”£(ATARAEvIA.; ‘Ai7’PA
__S:’G..C%i’ZK1{APPAIAH
E\LxiA.!i)1{. 1:~£1N:)U
.. VEEJS” R;’.(?}%”JLf.I ‘.”.LL.=’.C§E
;f.iL3’*Ai’v’1 :1u,c:sL,L Amnnm, m:,,:,u<_
'BAN(i§'\L£)i{1c:L l)IS'£}{£C'i'.
0W’
.’..1.;’:
Ex)
Sri. KRISHPQAPPA
SET}
?°v1:’L.}{)R. HLNDU
‘$3-‘ T}ri:”ZTY.J.|’f YTFTTT-if1..
3.’: ‘MI: tA..I….vj..1LI.*-.J
¢fn\.«(*. «:I.»|.A–G\.J-«A A
J}.£.iAN£ iiU£jL1. ANERAL IALLEIK
BA3~éGAL{}R1:’1 D12S”£’R1{,”l’. _
{B}? Sri. PRAKASH T IEBBAR, ADV.)
mxs RSA IS 1«’u.2:;1) UNDER as:e;_>z§ V-mu QI*’ {“PC ,
‘1’HhZJL?DGiiM}iN’£’AND u;5<:1e.1«;r;.u'1~'..'2s.u?:20<}:3 _ :2Asrs'1'::u::as RA.'-
'NO. 31322002 0}; Km Fm. 01%.,' .4L'I)I;'.$'iST'1-QICT AND
SESSIONS JUDGE. k*'A{'$'£' _1'R.5\Ci<. {.7(}L%'R'1;=!.}". RURAL
DISTPJCT, B.".}3GALC'FJ§:.'~..«_ ;.."',L'IE.'}.«fiSEI1"EjZ:','§' "'.PPP.:'..I., ;'S*4'J
L:u:vru<.m«u;\x: iii}: JLi1}tiE:,;V.13:.:'~€1 L_"1;;:;:;:1<1:1:, 1);..»:1.w.zuu.z
PASSED O.S.}€O.366f1994–QE\3iTHE ADDLCIVIL
J UDGE {JK.DN.'3 :'~\..;'-ii) J,!vI1j'€;?.'; ':31 '
THIS .,;:o:+»11,ti.*~.. _ iL{>,’.’*. ;-Is-;
.vw }pVy«;QpGM£§T “””
“fhis sri;cond_2i:1§’§jj;:a,§’ ‘is-aL€i’ireated against the Judgment and Decree
dated ‘.356/1994 passeé by the Triai Caurt and
* _ AD£:cAr:ée’ ‘dat€d 25.07.2006 in RA. No. 31352002 passed by
A shef ~’a~;na«;.:§m.+_a:1.j:”;:–m<;t and Sessions Judge, Fast Track Court _ IV,
Ba1i'§_;;éIo:'e«E?;i:3:al.T1'[}istricL dismissing the suit 0!" giaintiifss for declaration
cf' a'tle.a1 is:i.V recovery at' gmssession.
2. Appellants are the zaiaintiifs and resgendents are 211% defendants
.’;§efo1*e the Tfiai Cam. In this _iudgnent, fer convenience, the parties are
1’6f$’.£’l’€€i ta thsir status before the Trial Cmlrt.
dL””‘k
ciefiendants father is a nommai document and executed for
the security of the Iean’?
iii. Wtxether the plaintiflflereves they are entitled for pessessicég
ef the suit pregerties after payfmg Rs.300G:’» £0 defen;1a:2ts?. ” _, ”
Whether plaintiff is entitled for mesne prefits’?_ \ N . ..,,
V. Whether suit is property vaiued:ve£1£3’b”cc:;rt._fi:e’
sufficient?
vi. What order or decree?
4. The Triai Court, on centeefi 0.5. No.
35452994 356.-3:39:31′-¢;g;e%.§;§: eve egpm jedg3:n§n:s’.”‘;;xgg;~;Wed h}. thg
judgments ef t§1eH_VTz*i3l.V appeals in RA. Ne.
31352902 and EA. 2539. éi_le–ofLower Agpeilate Court. By
a cemmen judgffiezlf the’ Court dismissed both the
appeals. sec-end zigagaegi ‘is’1c<m.'ieine<i only in respect of Judgment and
zéégféee i12V£f);Séi . 3651994 a..e1:.A. No. 32322002.
5. A.>%g1initted~ ere, that the schedule preeerty’ originally eeiangss
.. _j.j’_;£e’Kempaiah aizgyhe bequeaihed the same under 3 registered will dateé
‘..fe54.c4{1_94:§ favour of his 30128 M the plaintififs. Subsequently’ under the
V. V-ffsale”<iatee?.19.07.1963 the piaintifiééos. 1 and 2 sold the scheduie ereperty
' favour ef the defendants. All the revenue records relating t0 the
echeciuie property-' to; the period subsequent to 19.19.3953 are ix: the name
TMN.