High Court Karnataka High Court

Boramutti @ Kondana Boraiah vs Boraiah S/O Late Chinnaboraiah on 27 November, 2009

Karnataka High Court
Boramutti @ Kondana Boraiah vs Boraiah S/O Late Chinnaboraiah on 27 November, 2009
Author: A.N.Venugopala Gowda
1

IN THE HIGH COURT OF KARNATAKA 1551'  G§§)EEfI%8IO8

DATED THIS THE 27"?" DAY OF NOVEMBER 2009
BEFORE

THE HONBLE MR.JUS'I'ICE A.N.VEN{}GOPAIA GOWDA
R.S.A No.1025/2008   

BETWEEN:

Boramutti @ Kondana Boraiah, * ._ 

S / 0 Late. Chinnaboraiah, Age: 60'=yeair:s; _ _ ' 
Occ: Agriculturist, R/0 Tumkurlahalli"Village; . A' " "
Tq: Moiakalmuru, >_   V . _ T'   
Dist: Chitradurga ~ 577502.  ".~..._ 'APPELLANT

(By Sri. Basavaraj  .°V_";;1f_11?l;.L"~Archei£9ia VMurthy P,

1. Boraiaki, 'S / :()'v._Lé17*§§é;<€§hir1nab0raiah,
_;Age; 68 ye.a;'S:

    W/0 Boraiah,

" " 'Ag'e_: ' 55 .years;

  W/0 Late. Nir1ga}a Naik.
 Age: 52 years;

 4. Bfjfaiah, S/0 Late. Ningaia Naik,

r __  Age: 35 years;



R.S.A l\lo.l025/2008

respondent No.1, since he is the eldest son and as such

the suit schedule property is the joint family property. It
was also contended that, respondent No.1 in to

defeat plaintiffs right, divided suit

between himself and respondent No.2 bystay.Vvoffpartitliorr

dated 27–03–1999 and refused ptlopf} gm.

Respondent Nos.1 and 2,.»’w_’ho are°defee11dants– ,

denied the case of the that,
respondent No.1 left hisnatiye ;piace:iorig back and resided

at Turnkura1ha11i.vi11age- married; respondent No.2 and

that offfespjondent advanced Rs.1,500/– in

order to if suit schedule property and

_according1y”he’ pu:-chvased the same under the registered

ivdatedV’Ci§;’=’l0–l958 and became the absolute

.oWner– of»..VsuitlV..s§;heduled property and hence, the same is

not partitioned.

‘*-._Based on the pleadings of the parties. Trial Court

‘ the following issues:

\

/-/fz.

R.S.A N0.lO25/2008

“i) Whether the plaintiff proves that
plaintiff and defendants are joint family
members and suit properties are the joint

family properties of both parties?

ii) Whether the piainitfj” further, V’

that defendant no.1, 2_..co_liudih§j'”Lv’ith'””cach~,.vu “V

other have created alleged deed ‘dated:

27. 03.1999, whiehftsénotidiaihding t,he”sh’£;:zrer V
ofhlaintlff? it 9 V. ii

iii) Vi/’h:ether and 2
proves that they title to the
suit 7 of Adverse

” po’ss’essiofh””?”‘ ‘ ~ .

_ ” % iv)!” the plaintiff is entitle for
re9i’ief_”of_p-.artitiah and separate possession of
,/__.3rd 9′ in the suit property, and

Vdergilaration as prayed for?

xiv) What order or Decree?”

deposed as P.W.1. and examined a witness

9′ Palanajka as P.W.2. EXs.P1 to P10 were marked.

the defendants, IS’ defendant has deposed as D.W.1

\/:

R.S.A No.1G25/2008

ii) Whether the Judgment of the trial court

calls for interference?

iii) What order?”

After reappreciating the evidence on record.\.’es’pe’eia}1y

taking into consideration the admissions on _.tiiie

plaintiff, who deposed as P.W.1 and noticiingvi .

made before the Tahsiidar, it

has not committed an error -in=.reeor’din * .i1:Vs, fin.d’ii1′”s since

the plaintiff has failed… to proiz.e:*–tI’i-at, the—su.it schedule

property is V/the . and are liable for
partition. did not find any error in
the findings and the tsoncliisions recorded by the Trial

Coii1*t, ar1d.lhenee’~- dismtissed V the appeal.

4. has preferred this second appeal},

V’7′,eon–tending ..tI%ia1:.,’ substantial questions of law as raised in

g the ‘appeaié memorandum arise for consideration.

X

/T

R.S.A N0.1025/2008

evidence is neither perverse nor illegal and the findings the

consequence of correct appreciation of evidencerecord,

no interference in second appeal is called foie.

appeal is sans, any substantial qiuestéicndofdviavipcaniiot’be’ a. it

admitted. As a result, the appea1;°stascid’s

PKS/MK