High Court Karnataka High Court

B T Jayabai W/O Late Dr A Kenchappa vs Raghunath on 17 June, 2009

Karnataka High Court
B T Jayabai W/O Late Dr A Kenchappa vs Raghunath on 17 June, 2009
Author: D.V.Shylendra Kumar K.N.Keshavanarayana


RFA .§\%::3~.1{.}’}”‘$ a§20(}6

IN THE HIGH comm’ or KA.RNATA;cA’%%vj$f’%%:%j–
cmcurr BENCH AT Daanwagf}
DATE}? THIS THE WH QM ;I§’ §;’:§§2~{E§ik:§.a3:¥i§i3I,
P*RESEIfi’-V’ ‘ 1 ‘L % ‘
THE zioN’BLE T’
% % % I.

TI-IE HOWBLE

§aEc}LI:, ,%g»2 Fiitééé’ 3390;: 1978/ $2005

B§«:*§.’:?v’::E:s:J:.:’Lif. % A A

3 . E3¢’I?;.Ia3fai3a§ , .33′) §,%6a;f3»,«.
”Ji*”/ G ::;.:_e’ I”,}1′.:3,, E{er1’afh§1ppa,
§?:,!’_10:”1§;,
.. «iif.-araizézzxrzraiiig B€11a1′}~’~:383 1?} L

» i§ia.:f?:§:.i£s:,V%V’i29,_ ggxaars,
V Sf%:;§”ia.ti¢ ‘£.¥_r$_j..A.Ke11chappa,

T QC:

–A 0VE;$;1’¢fi;aK£:1Chappa,
” $3/’Q Ex-S»€::°e*§c€:;1&:1 Coigmy,
Cariteziznarxa B§11a.1’y-«S8318 3. U H:~§.E’E3’£3E,LA§€Ti§

{B32 Sri. Eéfifiesai. 3% Ears}: Dfigai, Advattates}

REE: Ne, E,9′?8 (::ffE;€>Gf’>

ix.)

33558:

(J?

V. , B6§1a_1″y-=- 533 :92;

. Raglmnath, 28 };€a1’s,

ciaiming to be 3/0 late Dr, A._K€:1_chajp}:¥3,’* 1:
Camanmerlt, Beilary-583103. ” -1′ ‘- . ‘

. Basazmma, 48 years, ,

ciairmng to be W/0 Late”E)’1″-~,._A.I§$’11<éE;apf;é%
R/9 Siddartha Nag;-1:', Be11.a_1'y~5831"{}_1."Aj .

. Eiflenaanna {£5} Hefi1'ara}',_*24

claiming to be 8/a:i"}=;1t;c Dr. Kéxichagjpa,
R/0 Siddartha Nagan I3€1iaI'fy–E%83Z¥

. The State~'<)f

1%pre$cnivt¢<f£fV_b§= th¢'_'Chief"S§.cre£éé.£y,
VidhaI}.a$<§:1d.11a,. 4' ' —

Ban’%&101*€%%9 Wé ‘

‘ ‘£’1F1€i _Ai:ca::1}taf1t. (“§efi&::fa§,

om I?~{._Gf£f.) B:a.fl:§~%:fxg; %
8a:1gale:’e–f”>6€*._ i”)i§}_1 ;« =

‘:é§;1*31€§._:}i}f$C’E0f£}f–}2?§f3€}~iC8_7i E{§3_1C8§§§.QE},

2~’;.t:z»3T:1::” Ra.;;: Circle,

;§3ai1ga}m*gé’~~. 560 009.

A The Maéijgafgar,
“§1;§f&».-_”I1}:”:a;i1*aI1c€ Corperatisn 0f India,

Beiiafy Branch, Siatiorz Road,
., . RESPQNDEEQTS

‘ Y.1~ia_m,1::1anthappa with Shri Ajay Patily éxdvfi,

Far Ashak Haranahaili, for E1 E9 E3; Shri

V’ ‘£{.B.Adh:§ag3ak, Add}. Gevt. Aiivocate far R4 is Qég 311$

Shri Narayazz V.Ya;;’i, Aden, far R?)

RFA N<::.1'§'?'8 :3? 2606

This regular first appeal is filer} under S@<:t,_i_on 96
of £1716 Civil Procedure Code against the judgmefz17t,aI1d
decree dated }.:3.{)4,2()0€:» pasaed in O.S.No.25G./'2.§IQ2"-gm
the file of the Additional Civii Judge (Sr. Bf:;.–}%_'
partly' de-c1'eei1"1g the suit for p31*tit.ioI1 ahd _§§e;ia:{3';i:a
possession. '

This regular frst appeal jj.aif3 i'£f:;z.* '0if:i.ev1f§V

day, SHYLENI)RA KUMAR, J, dc-:1iVr:r'<=:d flit: £e11<;w:'_;'1g:"-V.
Junefimng ~~ E"

This awe-,a1 under secimfg 95 a’s’i””‘tI..”VV1:{‘.-.f C§v::.~vV:V;Vi:~:=: 01’ Civil

Proceciure is by V —..«:i7§;f¢rida;;fi ” 8 82; 9 in

Of the Adfiitianal £32311
JL:dg€ §_3:i 5-mi: whisk: had CGIIIEE ‘£0 be

<%<:t§£*5::§., figstti : istaiiy QS pra§€<:_i far 3;}; 'aha

Tait gubmiaxziialifg {:3 that. aifest. Tha appeal is

._iiSE€:fi7."'f§f h<:;§§'i}":g. "E'§1$ sentésfiiig partiss in the Séiii. viz,

{fie and defenéant 1105. E, 2, 'E'', S 65 9 have

V n§}3"§itS€i"i"'{€C§ a faint €Ofi1§I'OEI1iS€ petitior: hefem filia §:Q"E.Tt.§'E,

' Liflfififf' @:«:§é:* XXIEE Etfia .3 reaé wiih Seciian 13%} 3f

" V' " "iha Code 0? Civii P':'0€€ém*e.

V

EPA N0. £978 <3" 2Q€}?3

2. The matter though has :16′; f{“).’§”
heariixg today, Shjsi Harsh Desai,

3.pp<:::ari11g for 3316 appe}}a11't:s §§io§?é'<i
being posted in the aftemfiiggil ;$'e§vé%0n L'
81%: partiea hays set:t1e<:i i1'1<'i: L'i'=.::*.z_;%»,f1'£1ia_:f':r* oiiztw. anti'
am the £:'1d¥i€3€3 cf tifii Véhe pariies
hava $03313 tO{_}1€ CEg;=;:A::f§:,:~ha;.z.iV<}i1;VAA nzatéiftr may
ha dispaisgéiy cif_}é;}fi§Vp%;§i§iis&.'iAsrriveci at between
the ;:v;§1;1_f§£;::"~;.t.'::~ éféaéttsr was }iS'E€d in {ha

ezfii:§'z{1eQ:1 $e$::é£f§i1:.A 'V

3. %%2.£fs%;% :*;a3s;é%–%»hsé:’a S}:’:.:’i }{a;*$;i: §.3’v€sa:iy Eiiarnéiai

3 V’ . A a<§{j.:1i$::E apg3eéf3§:§g'§'§z* {Fifi appeéiazkig, Shri Ajag.-I Patfi and

:1f{,}¥EéiT::%1f;;amihap:pa, laasmed 361133613 agspeafirzg far

1103, 1, <2 3% 3, Shri §{.B.fi.§§.h}rapa§:, 1€3.Zi"'1'1€€}.

AA g%§i{§.§£:j_i§:1a1 fiavemfinané Advasate fer respsnvziant BS8. 4%,

é, and Shri Nara§ran.'~£Yaji, iearfied comzmai

a§3p€a;§'3Z:1g far {Em 7:3? r@S§@z:<Ci%::':t.

V

EFF: No' E?f?8 of '2§€}f$

C5}

5}. Learfineti c0uI1se1 for al}. parties :~211b:z1i:4v%.§_Vs:::22}r»:*15k1vf1<:
applicatiora fzied $3 in terms of the _3§4:;:éV.i;:§£3A _
into between the pazcties an:1…..t.’:_1f: ‘
tiiaposeci Gf in 1:613:13 of the C;i31fII[}.fOff;1iéC}
betweerx the pa1*i:i€S and
passed 1:35; the Trial C;sfm’i:. > . j’

Thfi appe}la1§f;::3«’ 1105.1, 2 85 3

who are Comtszafiigag ._s1.i’it”;ai1d in this appaal

are p:?2.:;:se:2!; A’ iiyeféjiftt V’ thc:.’C§o:.1;*fi;””%’Jé have qxzestiozxeé them
an t1f5A_§:éri._:11’s $1″ : *:;hr.=:’* .;7§:::;§;>;.:’o1:1i:3e and that” <:£J}:::S€r;;%:: far

agmffixg iii: ..a1"riiive._at{~–,s':1s:'f1 3 S€3'CT.if3H}fiI§;.'L The palfiiiifi have

:~3i:é}:£3<§;»_–.§;}2s33:. Ehéf}?"'f§'ia'3;,"%%"6 arrivesti at such a s€'£t.}.eme31{. $0

_ ::*:3§€;sivev.f;}fxé":;:'3a§:e1' at the irmtazice af the Wall wisiaars; far

3 _n.__ é21:i<_2;aL'ifi:;:A'7se'$tler:311 thfiér own vcfiition.

am safisfifié E1131 §ar’i:i§s haw arriveai at a

” 3ef'{1§€msr1i: bsing a’:>2>’ar§ :3? £313 isrmg af €@fi1}3F{}I11iS~f§ am}

$53; Ehfiil’ {:;w’n miiti£3:’:. We imtice that {he 3€i:tE€:::s.€r;t

a:*;*iv§ar'{§es is 3 W€}E’§{8.§;Z?1{E $€’€.%i§fiEI}§ii}I7;.

EZFA N52. ‘$9378 of i»30{}f5s

?. Acczardizzgiy, the applicaticqx i$ al1c;’*.;«$.:%;”<éV'<_V'i::;"ITf';*ze
_§u{ig111€:":a1; aiid dec:;:°(=:€: 'L.iI1€1{i~}~ appeal is set
313%; is decraz-6:1 in {QIHIS of t}§ €:»AA»Vs§¢t£E€_a31E::§:i:' '_3q:1*:4§x{<:*;ri =
betweerz the parties. A ' '4 ' H

Rfizgistry is dire<:*:ed A"§§1"v§;€:;T'E':}.1SV<)f

Ehfii {3G1I1pI'O11'iiS6 i:1di<;a::ed i:V2..i:1§<::.a;_;3piica:ic;r1i

S53/~
REDQE

$5,/*

@339?!'