High Court Karnataka High Court

Gurbasappa vs Manikappa on 22 February, 2010

Karnataka High Court
Gurbasappa vs Manikappa on 22 February, 2010
Author: Ajit J Gunjal
4z~s..'.>/

 :3. ' ..f§i«,3_,E§ %

§.

EN ".§'E"iE .EWEEC~E"§ CGURT GF K.AR1'€A'E"AKAK
CERCEEFE' BEECH AT GULBAR;G;*~'§.

DATED THIS THE) 22% DAY GE? FEBRUARY, 2013
BEFORE
THE H0m:3LE MR» JUS'1"ICE Adi'? J'   

R,S5A,N::u1.§9E/2068  
BETWEEN: % '. :

1.

GURBASAPPA
S/C) RAMS.HE’I’fYAS BEEDE
AG-ED ABOUT ‘?6 YI5;A’Rs*-

2. sANMUKHA1>PA__ ‘
S/O RAMsI~IET1Y~~BEED ‘ 4
AGED ABOUT 45* –v§;.AHs, ;

1-30’I”HR/O KANJI TV
TALUK: 1%1:1.ALKL.A:’;:+:;'{%’; BEL)AR_ ; a ” ” ‘

‘V .”;;” APPELLANTS

{E3’r” s£:.§_sA.wfJ’-E:i::y r{:’;1aa§/xii fi;: PA{‘é’:L ma SR: i\ziAl\EfKAI?PA
pA:”I;;’ADv{)g:ATI:fAjs)

AND 1 .

1, _ MAN’:KAPPAj–_ A ._
_; “Sm RAVISHETTY 3339:,
‘ Ag-g:1;3 AE3OE.}”;-‘——Z?’1 YEARS.

” _ ‘L?4:_§;?2:S:’AgE§;LE:\!IAE2§
. ;E:,:r;:V,’1:s§1Vzv1>aIRA0 B5511):
AG-ESE} 1:33am: :35 Ymfig.

.A E£;”.G EEEHMRAG BEZEDE
” AGEED :’§§3Q{}’E’ 31 ‘z”EZ;’%RS

$%’ ‘:”« ‘ ‘ ‘ ‘=~»:’E”

– % Csgii Jggage (SrV;’l;3’f:–;-}«;”Bha.1}s:1.

” ‘-:§§1€2-*€;%vg€31§. fim§3§:”:g_-;”$.

ix.)

3:. E”-‘EJ’§’LAE3AE
‘W/O LA’I”I:”Z1 f§I'”§EE\/IEQAO E3Eii}?Z§;)§
AG E51} A¥3{}U”1.’ SQ YEARS’

5. MALL}’KARJ§§N,
S/’ O RA1’\/iSHE”EVI’Y BEEDI,
AG EU ABOUT 65 YEARS,

6 . S}~£I\5’ARz5%.J
SEQ RAMS§iE§Z’§’TY BEZEZDE
AGED ABOUT 49 YEARS-.

ALL R/O KANJI VIE,IAGEf,”‘«., ‘V
‘I’ALUE{: BHALKI; I;1s’1’;..ii.3’1a,é;R4. “~

— ” ‘ REZSPONDENTS
(SR1 VIJAYKUMAR MAJ.£3.C%_E,_ zaifif.) ‘ V ; 1-

s«xv’2~

This: ;’~\.:}31:;(~;;1I”is filed under Section
100 af””C’PiCj;»ju’ég1*i1ent and decree dated
31.1J;?;’OO’8 ;:§;’~;seg¢i:g’:fi®;AeNo.10/2006 by the F’ZFC.>iV,
Bidar Cbhfiifii ,. 1:;’hg§ Q1f11dgment and decree dated

28.§3,–.f?;QO6″”‘p§;s:sV(§Ci i-n ‘O.S.N0.63/2000 paissed by the

– TE’i*1.e “z:%épp§é~21E Qarnirtxg on for admit-sssirzm tthis day, the

;1e§’i”§*g3fed t:h.<=; f01}wiI1g;’:
JUBGMENT

TEES pEain'{iff’:’~;e $é:?CQ:1{i. a:§3p@aiE. ezgzzingii Q26

3

:;:unsse}. far ELEM;-3: p§ai:’1£::1§f is £:ai31″1:~2,ic”E{;’-:3:*e:»:-(E, the thing.;§;S
however wifi 1536:: impmve ir:21sr:1:.:ch as the piaingiff 11.213

been given his 1é3:§;i’Ein’1af:e share: in this s«3uii:–«jpr;{>ipé5:t.y.

A:r1ot.her factor’ which ggaes elgaiast. thy:

the aiflers amd ézféiaer s.h21r@1’5:-»”e1r:?.¢r1:§t. mééirééi V:p22;:fE,i.évs.

“_E’h’u.s, the suit is also bad for7n_é3-:1¥j0i1iC§r.::f*~of p.:-§r~tipé’s.,

Having perused the judgniefiifisp andV..€ie::1fs3g3S’*._:;fiéiS$’éd by’

the lower Appeilate Jucigeg “v1″‘$3}:1 View ihai: justice
having bezery Ci%3.1j1?:, 1’1;-.i_> sguh~-9sta£1f.iaT}..q§:;ééstion of law arisfis
for c0nsii”£e1:€it:i»0.f1″”ir3T ti*f;ifé ‘a.ppeaE;’ The appeal stands

‘E