High Court Karnataka High Court

Honnappa vs K M Easwaraiah S/O Lt … on 18 June, 2009

Karnataka High Court
Honnappa vs K M Easwaraiah S/O Lt … on 18 June, 2009
Author: S.N.Satyanarayana
This Appeal is filed under Section 100 of the   H
Civil Pmccdum, against the Judgment and   '
1 1.92.2005 passed in R.A.No.104/2004 (R,%41.:4o. 13;' 511 4- _
the me of the Principal msttict & semas  '
a]lowmg' the appeal mu! confirmmgf   and'  
Decree dated 12.02.1993 11 in' 0_:;'&vNo.498/19911 

me ofthe 11 Additional Civil Judge (Jr. 133),  1:1 sofgar
as declaration of oWncrsh1p' v(:>3E'..t;;hc _s«c}haduk 'gviibpxerty
and permanent pmhibitozy  aside the
same in so as declaration  has no

This A9 V  Jmmmt this
day, the   

 ' is  Bacon': :1 appeal <:11a}k:ng1n' g the
 and   £1' %%%% "dated 11.02.2005 passed in

R.A;a5..1114,'I2[e:)4"'% 31:11 No. 13/ 1993) on rm me of the

 'I'un:xkur, wherein the Judgment

~ :an;1-Decree 12.02.1998 passed in O.S.No.498/1991 on

  11 Additional cm Judge (Jr.Dn.), 'I\1mkur, so

" "as .it relates to the: ownership of Mango tree standing. in

 Sjf;No.S[5 of Kolaiukuntc Village and situated abutting the

 boundaxy ofSy.Nos.5/ 4 and 5/5 was mvcrscd.

3*}?



2. Essential facts Ewing to this appeal is that 

appellants herein are the dcfcndams md the ,,

the piaintzifiin O.S.No.-498/1991  on the "  

Munsifi Tumkzu, later transferred to I!    

snare, Tumkur. The said suit is  

that the p}ai:ntifi' is the owner of ti:¢_'"s:;it  

and also for an order of   9-{her
reliefs aga311' st the   herein.

The suit schedule pmpcfzrty    "f land in

Sy.No.5/5 of    Taluk.

3. The    and the suit was partly
decreed, i.j:'.;   qftiie  deciamd in so far as
 'éxtciit    in Sy.No.5/5 and the suit of

theié' in so far as the mango tree, which

  staniiigfig QR  said land abutting the boundary of

~ ;Sy,_K0.5]4  is situated on the western side in between

 and 5/4. The plaintifi" whose tiflc to the mango

'  was standing on his land btfmg denim, preferred

 in R.A.No.13/1998, which was xenumbcmd %

  . R.A.No.104/2004 on the file of the District Judge, Tumkur,

M



wherein the First Appeflatc Court confirmed the  "

and Decree pasfi by the Trial Court regarding   

p1aintifi'over an extent of 18 gtmtas of   

Kolalukunte Village. In so far as the   

of the Trial Court denying fitle  

mango tree standing on Sy.N9..5/5   of
land. between Sy.No.5/5   waggéand a docvw
af deciaxation of mangi; W3:     was
passed in the    the original
suit, who are  by the
Judmcnt   Appeflaiae Court reversfing
the finding bi'  far as it pertains to
ownexshipicf  Ieefom this Court, in cfiect the
 in respece 5:' the parties are before this
 "t;e.§j.¢o the said mango tree.

 _ At  .fime:"'of admission, after hearing the learned

  {qr mg appeflants/defendants, tlfm Court admiueé

   ""~:i3y framing the foliowing substantial question of

W»:



1. Whether the First Appellate Court was    H
in settiflg aside the finding of the   «
that the defendants have a  to the"*m§z1go:  
use which they claim on  béS1s._§1'_  
which is held to be proved  

the said finding in appea1".>..__u

5. Thereafier the respondent entci5&5i_V'Vappeai2;n"'e 

records pertam’ mg’ to the 1 and

arguments were heard. V

6. On hearingffine» it is seen
that the given a finding
setting “Court so far as it
pertains to the”‘£it1eof’ favour of the appellants
herein. Th;ei’–efg):’c {heV qileefjion of law is answexed “m the

. suit was fifi by the respondent herein

W .c;1ecIa.rsafieon of eras of the suit schedule pmperty

appeliiant Nos. 1 and 2 herein. In am said suit, it

‘@1113; the fixst appeliant who entered ap@ran*_§.:£% and also the amptmoe oftitk: by the

~ 1 their evidence @ding fitie of the suit

with the piaintifil The evidence aim

. w _5disc1oscs that that pomssiacsn of the entire suit

pmpeny is with the plainfifi’. Undecr these

‘W

circumstances, the First Appcilatr: Court has A’
that there is no basis bx the Trial Court to hold A

second defendant] second appellant Attic L.

the said mango tree in the absence

made by the second defendant,

statement or by cntefmg thy witgzce-Q’: and
evidence in this behaif. the First
Appellate Court in ho§:1i;1g owner of
the suit schcduiq standing

thczrcin and that I dfacfiment for alleged

sale of :SCOOIid defendant and
putting the and enjoyment
of _tVhc to be not proved and giving a
the piaintifiis not cnly the wmer of
the property, i.c., the land bearing

A 13:: V11′ Lagc, and also the mmgo tree
” is just and proper for the reason that, the

1″ respondent] appellant that the second

V” in the ofiginal suit has acquired title to the mango

4′ a settlement arrived at between plaintifi’ and sccend

‘W,

defendant and the same is Induced in to writing ~

Ex.D1, which is not admissible in law, it is an c:1x3z;_:br:jVt1fi1 é”

part cf the trial Court to deny the title qf

mango tree by “”°°”Pfing the evidence ésad ‘ of snafu

defendant No. 1, the fast appel]ant’j}:z§i~u’:i;1. The

Court has rightly reversed is’ fio–
or ifizgality in the finding vdi’ :i13.c Court in
reversing the finding or gas {Le title of
the plaintiff to :1;.¢: Hence,
there is no the dcfcndanm,
which _ this findings of the First
Appellate _ étfihe appeal is dismissed,

without

Sd/-

Judge