IN THE HIGH COURT OF KARNATAKA AT B;§f§'G£;f;{f§R.E
DATED THIS THE 2011: DAY <::1= JUL'i' ' T '
THE HUMBLE MR. JUsfr:cB ANVAND BYa¢REDL:? k %
REGULAR %§%€35s1' APP}%3}3;i:'}~£»3V5 :03"; .{5}?'2€3§f§(PAR}
BETWEEN: ; X F % W
H.P.Shari?L_.u % %
S/t3.Latc H..5';._Sa1iar '
Aged abuu1v56'~.'_fe:éif:;:,_, R ~
Residing atN6.vf§§91;".¢g.V _
Huicnaiasipur }3.0zic{;_" M "
sheriifcazgny,
Hassati-§73L2C*1;v V '
., "APPELLANT
"
Q W,i0.Maj';Cze§.Sultan M.-zhmeod
abmii 40 gnaw,
I v~fj~Residing at N933,
" . ?rGi}:z§nade Read, Frazer Ttzrwn,
8§3::gal9rc~§6€5 905,
. . , RESPONDENT,
‘4 {By Sizri- Y-K-E’~§ara3;ana Shanna, Advucatej
Ilniflitinit
5
This Rczgular Fiyfitg Appcai is flied tifidfif Sczciien 96 cf iht:
Code sf Civil Precedurs, 1908, against. the judgement am decree
daied I3~4-2005 passcd in (I}.S.Nu.1G612;’94 sun {I’lt.’g§V1S;._’ ¥.)_Vf ihc
§’;,§{V3{II Additiena! City Civil hzdge, Mayo Hail uni: ‘}3-a§§:g3~20re
etc,
(CCCEL-29} dcserceing {he suit parfiiiun and sap-a1rat.:§’..;é0s;$:<;::s§§¢3:}_"é';V
This Fitigtslar F1." 515; Appc:§1»AA»Vhéi'x=i;:g._ 351:} i
iudgmcni. this day, the Cuzsrt dcEi:_.»crc:dAi–§;¢'*§oHuw§zégg:.- '
}UDG?x§§,:jE A A % Ak
reserveé an 16.6.2009 and coming: 0:;-{fcir pror1ou;1¢s§¥;r;§fiiI_:of
The Counsel for
T§1t.: géffiftad * 143 by their rank bcibm the trial.
muri {arr ihczg {E633
V” v’fh”ia=_is a agpeal. The £4c£s of £321: case as
A ‘–>§iai'{f;:=’3 Ai11..Vi’§:…+.:; bvpiégi-33%’ are as fuiloms:-
Thézi -:._L¥§’:i’4Ai¢:;” a reg§sie:rc¢i dead 9? partiiiurz dzzied 2i.ri_§988g
.V_V.’b«:’«£T;3gf§3t:¥lvV”{1;§}t! M.S.I~Z§2a£se§ azgci Majida Mahmeud and Ayssiza
.’ iifizfrxéigra, Whi} are: fim bruihcr and gisiam rtzaspmziiveiy, basing Jim
T zzgizama gr Muhaxnmcd Azizsssdéin Khaieei. The pmperiy
dcxcfibtzci in A Schedule {(2 {he piaini is said it: fzas.-it: faiicfi jeiniiy
3
to {he sham uf Majéda Mchmood and A}/vzsha Humaira Begum. Ii
it; siatcd ihai. Ayemiza Eumaira. Brsgum was aiso the e:+’+.a;:;z§;~’.va_r: ;*+_V§ Evvz;
whet pmptzriies, zzamciy, No.62}, Church
B:».mgak}rc and Nu.1C, 6955A , A*R.1’3.q.V6:_59;’P;.,’
described under Scfzctduics B and ;*¢$p<:j<;;{i«iic.I}k; .
it is said Lhai Aycsiw. Bfigum -gn
her husband H.P.Shr:riiT and as her
icgai raprcscniaiivets to ' V _'.§¥§§!'t3I'I3; 321.:-_r T'-.;'::~.-ziizzt. Aucurdizzg £0
Moizarrimcriiém L2:£%e=»,._VVI:;y z;{hi::h' {he parting are governed, her
hushand iIV11V}i€3_v!"'ii6(iV Q¥§é?}3§fi§i"~€iHd§Vidti€i 1-zhare am? the properiies uni
,__u{' agxfifiz-Tigalf E'1'i:fi(ié!ii'%{.§€}b(_£ sham: 9? h£:~; wife in giaiai A Sc-hedui-3
Qéxizfz-haiéf undivided share in plain! B Scheduie
pfuéérlyv. ;m-;;a1£ undivided aim in pm: (3 Scheduii:
"~'~._ "»»prupcf£}g_AA:' Eviajida. Mafzmuod inherited ihc: wmainézzg haiflsharc
" mi. -2}? her sisicr':.= unemhaif azzfiixéiéed share in plain: A sazheciuic
….;:e$op~sr§y azzci {me-whaif undivided sham cash in gfiaéni B and C
Schsduic pmpcriy. Thcrcforc, ix: aifcci, Yviagicia Mahzzmud
Z»
4
became: 111:: event; ui’ ihft3<3~fDi1I"i:'I sham £11 piairxi 'A' schccizzic
Pffifiefiyv
The piainiifi' is the wife of the step-sun of Majida
Niahmmfl. Majida Mahrmmd was éssut:-3:233. Her §1us §:i§.r.mi had
prc-dcccascé hut. Tbs plaintiff and her hmsbanei i3a_:%1e{gE
Suilan Evfahmuud, whu wart: very dust: in
Sultan Mahmuod, warts' mazaagingflp h§::r 2;=.f1":~;ir'SA 'inci–2;L§_§§ig__ji:§:c '
harzdiing :3? he? bank accounts and mike?' ..{'m2:ncia§»2é'::;§i§:r$:. .
3. Ii, is stated that. on accuuni Inks’ “aiT£:};.;1ion, as an
I6.I1.1.%992, made a .dc:c1araiiun uf an era} gift,
which is”is:;r:%2\»sn’z1′;:: VH§A§§}$i “ifi4’I§;ie>ha:n:::cdan Law, £3? 3}} her righi
and “lo l§1{$V”j3I”‘£L}:?=t:r{i£:’::¢, described in the piaini in fawur 9.? the
»§}a§r;1iiTazz;§.i¥i’~–Eht: presence uf amt: Qummnnisa Begum and Sycd
f5§5§€:’€:Zud£fiI.1 – is 22333 said £0 haw: dttiivasrtd possttssizgn of the
pmp§é1t.iiE;s:_ édungwilix £hr.: urigina} dueumcnis of iiiic, apari fwm
A ‘ :”uL§ié’f’«_£§:x:umcnis miaiing to A gcizcdufie Prups:-rig’ Ths piainiiff is
V. Sgid Eu have accepted the gifi anti fake:-rs puszmssiun :25 ii}:
prupcrixés, The wiinczsscs grcscni “have: in chm cmirst: a;:t3«nfirmt:d
§
5
the saxncz in a swarm siaicmcni made: hcfure 3; Noiary ?u§3i<: and
Eht: plfiinliifkfius claimed as tilt: juini owner pusssssing undivided
share ctmfesrrcd on her by Majida Mahmoud eves: ihe: suit
prupcriitss. Majiria Mahmoud is saiéi Lu have died an
The plaintiff, thereafter, apepliced for cilwccfipg
iran:-afar :21' khaka in hezr name an the basis éuf ' .
gifbiax ii: rtzspeci of the same.
pmgxcriy was in the ucs:u.;i:%i!,£on huf V’v__i¢::’i*:¢1ti7i”‘ ‘namcigé
1%; rem of Rs.500.=”- and Before: E}:-:
Lisaih of had uraiiy resqzsczsleti fin: 13:13:21 in
gay, rent ihgplaiizaiiii’ £9 view of £552: gifi 95 the prupcriy;
ihzzs aitegmcd in Ewuur uf {he piainiifl’. She has,
W
iii. the rcni for December 1%.? and has ixsacd 3
receifié. ¥7r;_ fiiis rsgzxrd. The plaintiff Liwreafier, dczmaizciazd a.
“« ‘par£’i$.§;3n and separaiez p-933:):-;:~:i;;s:’: :3? her unsiiviciegi zstimr-2: in file
pkainl pmperiiss, wfiich was derzimi by {he Liafvzmciani ami Emmet:
{he gait.
Z-»
5
4-, Tbs same was resisitsd by {he defendant and ii was
cutzicszdsd in the wriitcn slaxieintznt lhai. Sc-§*;eduic’vV.C§”-.<_:é1n_d B
pwpe:r£i<:::~; wart: pumhascd E33,: S36 dtfcnciani fr(}r;;–'L3uiAi§f:"§§is "'{:«-W11»
funds ihuugh in thc name uf his 'es.Iif::,, »~Ay;:2shz1' L.
C pmpcriy was given by him. is his;. 'Ifa{£.*A_A
3&2.-ts of mtshar, by way of in. ihtzi Tfie'
rclaliunship of ihe pax£ie3..V_}xow::'£i£:r, .: 'wa3.'~iL- .;§1dmiti¢df, ihough {hes
atsscriiuzz ihai ihesrt: was great '§€,Ss3e: _.':!.1i€;%vA. :i2ifi :';??L?li(.)¥: as beiwessn
_15iai_r1'£i.*:f' and her husband was denied as
false. ufgifi by Mz:2§ida, Pviaiimzxxi was aiso
£i§:I1.£{?;J:§.§'vEi3'¥i§ ihai Msij§§i_gl'vIahmm3d had ncwr mcniioncd aziy such
'e§§1s{:e:si£i,gS:£M vhsr part during her life: iimrs to the dafcndani and
l.i:m§i'§.»rc,A gait claim was §asc:§c:s:s. The saii was agparcntiy 3
._<.:un.*s.1'a»iz=*;1v c;_v_;: hatched By the plaintiff and her husband ahmgwilh
" Qu_m"L';runnisa am} Sycd Azizudciin, who are $31334: rtsiaiivéss uf £316
The Swan: aiatarnmis mwic: by iiw saici ptsrsvtzs
V' cfiairning as wimcssus is: that daclaraiiun sf urai gifi by Majida
Mahmmxi are false cioizumczzis crcaicd for the purgaesac zsfiixc suii.
9
oral gifl is denied. The pruscnl suit for pariifion
wifiwui the piainfiif ssiablishing h«;r”‘ci2iim in vi;-1″Si ‘
insiancc.
5. On firm basis if the pie2¢{i r:~g3, V’ Trarneii’
sevcra} izszsucrs whiic piaL:–in.g ih:;V-‘b$ft_;§s:ii”-43:1 ihéi’ p§:a.in»i€i{I’ in pram:
the era} gifi said Eu havea Mahmmxi and
lhezrcfuvrc, s§1e_..b9,+:.<:§£z;~'i»w: r§ghi '.-'¢n{i iific (wear the prupztriics.
fhg gsuuri mfivcd ai a fkxtiing {km in bxigpharxzmcdan
'£.1'1"a«éV.§%: gi ;{'i'i 0§' both movcafiic Q: immuveafiavia propcriy was
rtzcogniséd an& that no rragisiraiiaan was aim suaisnzpiaieei.
V~: '?§1ére..¢was nu prawaundiiicwn ihai 21 dm:-iaraiiufi :3? um} gifi wags
rvéquired in be wiizzcsged by at pvrsag nag" did ii require éhc
parrnissiun (,3? 2: juini uwszsr us make fin: same a vaiigi gift
Timugh {he witnesses 1:; Bus aim:-iazraiizgrz of urai gifi in Qm pycsani.
3
U _
not iakun inks ctznsidcyaiiun ihai fihcrc was no makzriai 4.i-;}c..?%;z:z:t:ni
an rccurd whereby, Majida Mahmoud had 21ii<3m«;~;i"'ihgzgiyéétggkzgz
in respect uf schrsduic A preperqy in fawn: sf. 'gift: a.f}.éI*=..
ihc: aiicged {Mai gifi.
Tht: vial cum”! was in cr”ri.i_r’ix; izuiding i§1z1i*i.:_§1€;-L§u:fr<i_§Vhgii': wars V *
proved an the baazis L2? ihgj: c\ridc:;§;§%':'<:ifi?T'€s:'-3 .f32a;:21;c iy?_ii};c Nuiargs
§'ubIic, bvcfurs Wham: ihe xaV;{<,iVi::;":c$&,¥:§*;§::.»«its ihcz urai gift had
swurn R: slaismcnigé' :si_nu¢:i}ié"s:1i:;i ;$.sél.j{;i.:j.~2s Vmxzzfinui cmss—cx.amint:&
by {he <fi:§ei*:dani;' '§¥'§§é:1 witness haé merely siaicd {hat
as per iht: by him, {he afffidaviis of the said
* ._witr:.§:§3e:;§;._L§vcr_c in féic-iv——s–w;3m lu bcfmrc him.
V "Tfie,_:$i:§;§'zi:f3¢gnl circtzmtslance that {he dcfcziiiam had nut
any aiiégsd urai gift by Majida Iviahmmxi? has
' héieiégi tin: fxiai smart in be 21$: unncctztrsary lbnnaiiijg. This
_ is"§.r:_. ';§'£$ fast: of ihe: azircumsiamzsz filaé ihc: ciesfendani wars in
VM .§CKJ£-§SCSSiL}I1 of Suhedgie B anti C prupfiriiezé, The Cmmscf srmgzki
" xubmii ihai ihtrrc: arc i§'!I't'A: tsssaniiaf' ingrcditznis which require: in
be esiabiisficd by ihc piainiiif insufar as ihe aiicged Héfiba or :31:
Q»
12
deciazaiiurn of urai gift is Lzumzcrned. Firsiiy, the dctciaraiiun by
the (inner uf {he gifi and sccundiyg ihc auccpiaucc of file: gifi by
[ha :*r:upon(icn£ and delivery of §}£):i:§€f>Sb:i€,}I1 uf ihe_4vp1f}u;i:eriics.
Suhxsduic A pmpcsriy being, icnanied and [here bcigg.
in cvidcnuc that ailurnmczni L31′ icnancy, »AAii..uann£}.£H§;£ 2.:%:V,§ai i1*..:;.:i_;EV.v_£i1’c:Vr¢«::VV ‘ L.
was dcfivcry of poss<:s$i<m of Suhcdii"§¢
§3rc)pfiriy and Schcduie. C prQpér'§.j§"*a:c a3 Su__n':.3-£_ bcing' V
put in possessiun uf Eh;p§gin£i§f'a3–A.S§:}fiédgE:: 'aziéfi pmpr:r£i1’1V §5iic_ “file cviaicnut: sf the said Kaciirappa bésibfe ihc:
is gmughi to $31: giaa:-eei am fizz: s;ic:p.:»sii£mn maéa by
Qzzixkdirappa in HRS pmizeefiings bmughi By him 3: am
~~::2£zi§c§ poini of iimtt under secéiam E9 of ihe: Kaznaiaka Rani
Cenimi Ami, i96i. The very’ fad ihai aux}: pmuccdings ware
izziéiaimi vmsléi igeiicazic ihai £_)r=_Kae3:i:{a;:>;:’ra was unsuv; 95 £Ey::
*5
33 I
pfirscn win: was cnfiiied in rang aficz” Lhc death Qf Iiliajééa
Mahmoud.
“K 0:: the vibe: hand, tht: Cuunsci fer the rcspundcni, weuid
sack in support ihe jtidgmcni Qf fin: iréai {:€..}i§I’i and W£)ui£iV.’.:§i31VflS8
ihai Exhibiis R-2 and P~3 are iirztt aflidaxziig sf ihfi
were: prcscni when fist: dcciaraiiun of oral gifi 2».?as ‘ madié. V’
Nufiwiihsianding the fact that {he ‘ ‘xa;a’s_ u:3a§§iie–.§p
{heir presence bcfizrc ihc Cuuri; in :spi«!;e:.A {if her :cifI13:’ ¥js,’ ii’zé§=
Nuiary ?’ubIi¢;’ ‘%.f:.}rc7’1.;=éii:(,3fI1, said afficiaviis were sworn Eu was
examined; who i’s::;;”e..j;1V;§<ji':-.2g:'§;i<. Whai Eh: afiidaviis were, in fau.:§,
sxwmj. 'E5: _A.?.)t:.{i,);i':5.V:'li2'I"£'; iilits, the plaintiff has aiischargmi Lhe:
Eiurdén. {i'§:':'e*sVia:b3ishin§:,¥ that iim a}:{idax!i£s E0 ibis eff?-sci were, £31
the 'Nuia;r3r Pufiiie: and Ehc sazzza whicirz flag
V . not ¥5ee:cnv'–.V§:§:£zi'i"§ngcd by tile dcfcnéatrziw am acicquait: svicicncc in
u "' $¥.£}?g;;2,.;_I"i fif the £:£3¥§§§.'.«'¥3§.iL}3'¥ {hai the: depuncnis uf Eizsxsa affiéaxriis
zézigrtis; in fasg wiintsssss is iht: Licarziaraiiuzz of era} géfi. anti
u hiixsrefigra, fits: pzimary ingredieni of i§'}§ eiaaciaraiégysz 53,: {he (35,:-111.21"
é
M»
and the E-£C€.It?}3¥JclIlC<3 by fihrs piainiiif cf the gift and ihe $2.3-igwery uf
p:o.~.~:se:ss.i{.3n of {he pwpczriias was cslabiishcti. §Q$'iIf,f.V':':':i}"'_r«'r.§.;.';~2'VV'§,§'!f:3
dciivary of pusscssiun u£'prupcrEiu3 are c-£3nccrncd;-._;as§2§:1:. tier: 'éific '
deed is Suhcdasic A properly and Laihrfr in§§i£;i:::i'{:;:§ -ia§m;_£:3nV;:;;Viés' wére '
handed ever by the dents: in £hs_piaifiiéf'f'3nd V33: }',3}';§}L.i' [§12fV;:.{i'
and marked in msidcnctz, physicgi' pu3sc'ssi<.;§1'{:f the pmpariy
being dtziivsrsd E0 ihc p§:4i"i;£ii'f–'_ncg:d 1213:» ._é;1*iAs::. "E123 dz:-mgr had
ihemfura aiiurncsii ihc {cna..m:y_ respsci L31' f.£I1(.fi\,!1:Lit?£.§ share in
the _prof:rsri';,4 in f;§%.}§3g;f uf"i;§1:r£i";;'laini.§f5: The icnarxi having, paid
rents in L}xeagx=ia§x_3iiVi}'_ iicath of Iviajida Mahmoud and an
. _ aueaazijgfiv {if the ciéfsndgpi.ha\zing ciispuied ihrs: xaxna, iht: isnani had
'iI§$iiiuie'si;4pr1§a;;§é:se.T:V’p?ocecding3, has caicguxicaiijg siaiegi ihai. Majiéa
Mafimmgzi’ her fife iémc irzaé Lissciartszi and aiimmcd ‘aha
*.,iv::r1anc§ famur cf Eh: plainfiff. ?h$ zsaié ézznazzi haviag Liicd
«.._7£§¢gg§.fl€?, Rm piainiéff hm; pmaizzsssd next best cwidezncc rzaznciy
-5
‘ Qfiiz ficpusiiiens of 314;: 16233321 in Ehis rcgard in the saié HRC
prwccdings, ixmcefag as Scizcziuic B and C pmpcriies are
8
35
cenccrncd, as {he 33:22:: ware antic: {he pusstzsaimz of ihu
ds;:E:ndani, the delivery of puasessiun maid mgri be {§}&3._a’.:i1I::=L§
physicai dciiw:-3′}; cf pusazcsatiuri. Since: the eun:iiiia3:3§__’i;2VE:;s:i3.b§§$§’:
a Hibba are iilercfurc met, the wizécniiun uf mg :§¢:gnaam%%:;sa:% 3;;
w:»1:~: noi inibrmcd of the Litzcziarazijgieg; :g,:’§=:¢;i -:
immaicriai ami is 3 slsii’-se:rvingV:;§::;}ia§. n . V
H is further cunitsndcai gift-iax in
respect of the: said gift _:,%vv§;%§:i~;aA;fcei ?A;;}rHlhr; husband
L)!’ the: gziaésfiifi’, vgE:1.:: is &1:33.~’,A’3′-;;”.’.IY:1:;’;:’ by 31:: Ruics
uf {he fisféficfi is ihcrsferc, cunicmicd ihai the
gziainfiif haéi} ‘a?:=:§iabiVi’:~:§:::(17..%i’e2:.”{iase as righéiy §m.mL§ by ihc muré.
».C(.?1i’2″l…’:;;t’:i”‘**:§€,?:I’ iizg defcndani has pnxéuccé 3 Eargz:
_ni};I;E2t’J:V’£?§§2££§gifsf;nis esmeiaiiy, in 33% iighi uf .23. qucsiian ihal
!:¥;f'():?.§ £.§urin,g –_.gEic iztsarizzg; as £9 the sigziiléceznuc cf ihs ésiknéani
“‘=__ “§1gx»fing..afiprmacizeté Lha: Pmbak: Cmzri £12: gmzzi 05 Leiimt-:2 es’:
. ‘sfigérgéfiiséraiiun in respeci mi’ iiw mi! preperiiss zsmi iitzz: Prszghaie
‘ ” -~€L3;.2ri having pasazmi an order grazziifzg Lciécrs <35 Aéiminésiraiéarz
in favuur L25 the druilznciani ami in ihc fang :3}? fixer: said Frubais
2%
pariétza: ix: serious jmpaniy, as in this im~;l21n¥. came, she: <:§é;€::z1z3ani
wuuid be deprive-,d of sgaiiaafiic prsgpcrig; if iht:
iria} Gear: is to be auccpiad. The: u!}2t:r §§I€.§iLiG¥T§.§'<1.I:Eiffiéifiisiantfis,
9? {he pfainiifl" having rtzadiiy paid 122:: [gig 'iiagz a;'1éiir4i1'V§§7;;i=i¥%;:s«rc
was a gift of the suit :st:}1c£i1:§t:v'j:3FI_3pt:rEVi2v::&-:_ 'inn if:e1'V'v:1Eiyg1:1{V
husband uf the piaitzfifi 333;} I%xz:§,{_i;:1Vi',:;,V_cic.g.iarcii «–.t_ir:1g: afiquisiiigzn mf
pmpcrties of gift by the fixisiigziéff i'§i:: fp§§ién:ii'i' seeking irazzsfcr
sf Iihéiiéi in her if;ai¢z2__Lzr <:::%饧{3'i 7§,t::"s;33}:§_vLafiiircumsianutzs zvizish
wueuid suppgri '£3;-_::V §§i'€}f3{}Sii'§£}¥i tjhai {ha-rm was 2:! aieciamiion it-f€;3!'飧
gift in hes? §a*.:m,':r gag} i§xa§'~.-"tin;-, same siavzi gzymwci in ihe s;:}~:» $33:
Fgéiigiii ¥3s’: abcnxc reasuns, fix: jugigmcni anci ail-zxzms mi’ {Em
iriéai-..4_£:{3:::’~§,~ zf £:;§:}§re::~: us: be 322?. asigirs. Aecemiingiy, {he appaai is
“§2§{3′.&’3(i”.E;{§’!{.i the suik ufihc piainiiffig afismissegi.
Sd/-3
Iudgé