High Court Karnataka High Court

Chandramouli @ Chandranna vs Kappanna on 27 August, 2009

Karnataka High Court
Chandramouli @ Chandranna vs Kappanna on 27 August, 2009
Author: K.N.Keshavanarayana
zazawrwwh wwwvwnmu wt uwmamnwwwamfiwm §5HHeaiV%"I. WWMWWQ WW3" f'1u$7*'°§:fl§@a.Ei-*f£<J5*'*i§?:'W&%'%fl'"@ fi"'99%W¥"\¥B '3v..s%«"$a;u5?§'§§§ §mv!?\l§w   

EM THE HIGH COURT OF KARNATAKA AT BANGALORE

EATER THIS THE 2'?" DAY 05' AUGUST 2993-'"---- 

BEFORE

THE HON'ELE MRS.JUSTICE K.N. xasHAv3§AR$&$&Af= *

nsA.Na.224;2oQ€ f""'V
snrwxnxz t

Chandramouli 3 Chand:an§aa_

5? years, S{a.Papanna '1" 

Rin.Hahadavapura village 3

?ara$hurampura Hobii ""

challakexa ?3luk '._f ; E-,".=,"u

Chitradurga Hist:ict¥§?T»§2E _ x",'.,. A9PlLLAlf

tar s:1;s¢s.a;a¢.pa,&;agg¢.g¢;

A33 .1

 

1.

K3ppgsn2, ?3,y3ar3 ‘
SXu.9a§anna1 “‘ ‘>’

2.Channab§safina;_63 y§§§§x _
S/¢.Papannau, . ‘- *’ *–‘

3.V¥eranad:ap§é; $$ ye&r§

3f§.P&§&na§: R vH.. …..

§esg¢na§ntSV1htb 3 are all
Ra$i&ents_¢£’Hahgfiavapura ?illage
Paraahurampura fiébli,

°*”fihall&kere,Ta1uk
iz chitradurga fii5trict~5?? 522 ..* nsponnaxws

‘ : {fig £f§.Jjy§raj aad.Asaoa1atas hy n.8.Jqyaraj and
R_’A;&}?:eauaax, fidvotes for c/a»1:

»e»o»owo~

M” This appeal is .filad undar secticn 108 af

wJ”$?C against the judgment and decree dated
;’1?.1fi.2G66 paased in R.A.Na.1?0iG2 an the fila cf
‘ the civil Judge(sr.Dn), challakera, allawing the

fig/,

<1! his contention, the plaintiff apart

W?' W» mmmwmwmm mwma %%#wlifl§.- yr wmmnmam. fiikivfi f."UUW€"fi' W?' Kflflwfifflfifl mm»: fiflififi? WI" KfiRN&Vfl§:?€:4i'% :§'*"§:§€;§i~§~§ fiflififiwf W? flflwfififififi Hififi C333?'

the unit: schedule properties are the joint family

properties. Ha contended that the sons
xappanna namly sranna, Banana and 9apafin;$Via4:'_:'..V_
becamc separate alwut 50 years prior to K
about 15 was thereafter, Eranna 3
suit schedule prcpartics from

affarts and earnings, as 5u»¢:l_: tfié–Aiéuit s:::h§fdu1a1"

praperties were the sapatétifi'. and'
properties at K:-anna, ,thgrcifbbahnfff:$é-.._Asai§i"flréjnna
bad right to execute iaizfxsé' was his
further c<:ntent;j,m§; ._:_1;naj:§H in wand
dispasing a;§¢u},:§$V tha will
baquaathing éV¢.j:'.i:§:é:i'i.z'1:.«a:V:::Vi__zgopartias in his
favaur aniei at Manna, he mcamo
the alaaoluteii suit schemle
pi-<f~gmx.-tzieggézni-ad. in.' "K-.1:V_V;a;'t:V" cafipiczity he is in lawful

p<3§mss.._ i<2ii" ithg to the mclusion of

2 and 3. on these
first dahndant saught for

of' igfie suit.

the basis of the piaadings cad!’ the

that Trial cazzrt framed swan issues. In

,&/,

ha
:72
35
£3
E
S?

3

§
3
E
§.

§
$5″

%
3
§
2,;

X
E?

ti

W Wmmmm WW5 @””mW:%.- W mwmmmmt mum €.2K;i3UK”§ W hmhmmm WWW CQUW’ {W mhmm

held that their evidence that the properties are

thn joint Iamixy propaxtias acquimd by the joint
martian at three hrnthara cannat be ba3.ioved_4,..;{_V’::.:’.:’._
the light: at the recitals Iound in th§.fi
exeauted about 25 years prior to the
lower Appellate Court also tzihic

conduct of the plaintiff inv_éc aapih-ghhhhquitg,’h.}1’h.t’ ‘251″

years sitar the death at 3:53.153»
any ahjactihns. In lbhror
Appellate Ccurt held thahth has
committed an e_;:;::c:§;*:._ vrhthe suit.
schedule the joint
axartian ..th§’~.h¢i:i;~?¢,_ Thexefoxa, the
lower Apph1.1l2teAV.Vttéqrt’hhdltftrsht the suit schadula
properties nqt’ family properties,

tut, on _€;h’e ,other.. they were the exclusiw.-e

fiV:§e9§;t§fxtEéh:” Brahma, as such he had

fight» will. ‘rho lower Appellate

élést that the evidence at 935.2 to
executicn and attostaticn of the
A Tharetare, the lower Agpallate (flaunt
‘ V. that the Hill has bun proved in accordance
law. In that View or the matter, the mar

ihgzallata caurt set aside the judgment of the

“b

WMWv”‘v~ wt-Wwu-MM mwwnww wr F4\”<M"D|l'¢-9l'M7"\t93l"\%'HMF'€a» suuswnm mw'wmw Wm $%m.¢%$W#WfimNM %"'H§%m"f9'W"% MWMW3

V4m"!W¢'Wawf\h an war 4: am:-""ny:'m:» wrman vuwtm"'w rt 2: :2 4: '*t<ss#"'«aW wt-n E 'fK\»0"'IM'?A%h' Vem"'w¥M: mm»: -s. , ,. .. .»

Trial Court, ccnsoquontly, unmet: the appeal and
dismissed the suit at that plaintiff. It is H'
against this judgment at the lower Appa11a_ta _L-L'~._
Court the appeliant-plaizztirf is before E

ctmrt in this second appeal.

6. x have heard sri.B.H.si:i3;1a§§pat} tttlgéfifieg

caunsel for the appellant a::::’§is.t;;1$etiv- tn;

secured 1:-cm the courts nglow.

‘I. After hearing triat’ J’.’§?§a{‘l’3;1Q§’j’:”‘-‘.g;;.Q1,vl!»’I’1E’_§€.}. ten:

the appellant an_;:.f§ri-_ ‘xfitcctds 0:

the Cam-ts ‘~-fiievinian that norm

of law framed by the
appaillaat of appeal arises for
consid&e7r§tiV;:1i’. _ above, there is no

d:§..:_jpi.:t.e thEt_V_ theV: suit scheduie prupertiua were

an 30.3.1932 under mum Thu pumnase:

1 was manna, the firext son at

I{appa_nfi§.§’.~* At The only question that was required ta

‘Abe éegiéidered by the Courts helm: was whathar thc
acrzsdule pmpertiea were acquired eat: at the

‘Ejaint exertian 6: the sons of Kapyunna as

centendad by that: plnintifl. the avidancta an

xracaxd clearly establishes that as on the data at’

t

the acquisition at the suit schedule properties

in the year 1932, rcappanna was still. alive as is .

was the Kartha 0:!’ the family. Even accorH_ihj§V.VVté{: .

Mfififl flifiiiivi-W?” Q? fiéfifiwfififlfifi Hififi Cfififli

ancestral joint Iamily prope:4:rtia4£s’–.A”‘¢xca9t§.–“.i.fihé

house, which was acquired by Képgganna whhraih i
of than were residing fi*hé’A.’Vr.:’;2r’:iiA1;’ ::r:h?&du’ia
properties have been ‘:9: the
member: of the __j¢:ih_t is no
praaumgztion thazv-‘:.” by one at
the coparcaVnmJ:f§ V by property,
since the :*.,_’ceparri3sai§rs ‘éntitlad to hhld

separate rm’: the perwn, who

§1lege§.;j’tI:.at ‘Va praperty was acquired

jji~»M.Mw mm” mmmmmamwm MEEMFW mvfiéfii “QC” W.%KNfi.Efi.Kfi HIGH CQUWW W?’ Kfifiwfiwffiakfia W553″? CQUWE” W? Kfi..§%§\:>..«,;;

avidant from the recitals round in the copy

the Bill marked as &.D2. Therefore, Kap9§fin3..’_’;-«L

the plaintifx, the family of

14

perversity or irregularity or illegality

warranting intarfaxence by this Court. Hance,.f

da net find any gaad graund ta admit this app§fii§*fl ‘;

9. Accaxdingly, the agpaal is dismisfifiagfi g

– = #] ][}f)§3}§ flWQEw_h§

*a1bI§£.