High Court Karnataka High Court

Javenegowda vs Smt Chandramma on 21 October, 2010

Karnataka High Court
Javenegowda vs Smt Chandramma on 21 October, 2010
Author: K.Govindarajulu
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 215? DAY OF' OCTOBER 2010

BEFORE

THE HON'BLE MR JUSTICE K GOVINDARAJIJAL-U_«'I'  " 

REGULAR SECOND APPEAL NO.18O4/.Zd(}8. '  
BETWEEN: I I I I I

JAVANEGOWDA

S/ O LATE MADEGOWDA,

AGED ABOUT 4-3 YEARS, VV 
R/AT ADAKANAHALLI VILLAGE,    .
CHATRA HOBLI, NANJANGUD   M H
MYSORE DISTRICT. " '   A  AA  ._...APPELLANT

(BY SR1 R.GEORGEv.LAZARU---SADVII:~__  I '

SMT CHAND'RAMMA:','~ I  '
D/O MADEGOWDA,   -
R/AT NO.671,... 391,3  " 
ARA\7IND.ANAGAR, 

 ..PRES.E3NTIJ'{ RESIDING AT
  """ "
/O ..L_A'1fE'RAMEGoWDA,


SR1. BUvAN§;:=.wA121 BRICKS,
S.NCz__128/2.. DEVAIAHNAHUNDI

 I NIAIN ':2zoAD,'S"R1RAMPURA 2ND STAGE,
1.   HEAR EID PARRY INDIA LTD.,
  «:23. ...RESPONDEN'£'

THIS RSA IS FILED UNDER SECTION 100 R/W

I .:'_4:'OI€;;IV)ER XLI RULE 1 OF CPC, AGAINST mm JUDGMENT



AND DECREE DATED 18.02.2008 PASSED IN R.A.NO.32/03
ON THE FILE OF THE CIVIL JUDGE, [SR.DI\§.) AND 
NANJANGUD, DISMISSING THE APPEAL AND CONFIRIVIING

THE JUDGMENT AND DEGREE DATED 13.06.'2Q'9.3'-_
PASSED IN OS 05/01 ON THE FILE OF  

JUDGE, [JR.DN.} NANJANGUD.

THIS APPEAL COMING ON x++oRAmnss;QN 

DAY, THE COURT DELIVERED THE  _
Plaintiff in os 5/2001   gi~1.civi1
Judge (Jr.Dn.],   in this

appeal under Section   

 fijitiif seek for an order of permanent

' ..._'3
 nu,

injunetioaifeoiitendirxg that in a partition, the mother

0 .VSmt".';'Mada.1iiii;1a is given a limited right and that the

  is that she shouid enjoy the property

 her life time and thereafter it should come to the

"'<:VVVVplaintiff. Inspite of such a writing, the defendants claim



title under a will as there is no right to Madamma to

execute the will. The approach of the CourtsV.VVr'.._':is._V

improper. So, pray for orders.

4. Perused the records.

5. As against the hi  for
permanent injunction,'    is that
Madarnma has .ve2;ec_1ite§l"'a"veill  is in
possession of"tl;_eV    is not entitled
for the  

6.  ..---framed issues. Permitted

parties to lead ._:'evic.1eri'c.el"' ll PWs.1 to 3 were examined.

 to P';1p9 wleremnliarked. in response DWS 1 to 3

 to D.8 were marked. Learned

l  _ trial Judge veiiile dismissing the suit of the plaintiff has

a1:.sw'ered--~«:' the following issues with the following

_' T. _reason's:



4

ISSUES

1. Whether the plaintiff proves that he is the
owner of the schedule property?

2. Whether the defendant proves that her"  S
mother executed registered will dated-.deV'_~ '  V
16/4/1987 bequeathing the sche.du1e.._  H
property in her favour? '. ..  , .. 

3. Whether the plaintiff proves  if    if
lawful possession of the sch.ed'1_1_le ' " 2
property as on date of snit'? '

4. Whether the defendant_4_eproves 
suit is barred hj/*..1aw_of resjju dieate? '

5. To what decree or  

.A Issue' No-. 1»
* uIssue'NVo.2j~_:
Issue No.37;

Issue No."4

»    Issue 

 ..   

In the negative
“inthe positive
“Inu..’ithe negative
Partly in the positive

As per the final order.

for the folloWing:–

aieire-ashes preferred appeal in RA 32/2003 at

_’ e(:o’r1si’deration and answered them as follows:

Civil “‘r.Iudge-,eA(Sr.Dvn.) er JMFC, Nanjangud. Learned

Jiidge has raised the following points for

/Z»-»/”‘

POINTS

1. Vifhether the plaintiff/appellant proves
that he is also the owner in possession
of suit schedule properties and

defendant is interfering his possession? ‘* . – ~ V

2. Whether the Respondent/defendants2
proves that her mother …has e-xec’ut’e_Vd
will date 16-4-1987 b;equea£hing’i’

suit schedule properties in h’_er~favour?.’ A ~ A

3. Whether the appellant./plaintiff_proves’~
that the judgment and ..decree of the trial
Court are iliegai, perverse’;
unsustainable ‘ and inptei-ference of this
Court is required? ‘ V ‘

4. Whatpvorder 7 ~ V

” Point No; if V: in the negative
F’o,int,No.2 it In the positive

-V _ Point No.3 :’ In the negative

_ Point N0.4i…_;.v As per final order, for
I H” ~ the following:–

” Iiefarne’d..–advocate for the plaintiff contends in

g view of the p-airttition as per EX.P.12, the property should

it it ” l.°r.evert__bac’k: to the plaintiff after the death of his mother.

of the sister viz., the defendant in claiming

T “title under the will is not proper. So, it is not properly

appreciated by the Courts below and also there is an

improper assessment of the evidence in regard toV_t1E1e

will. Suspicious circumstances are not removed.

pray for admission of the appeal.

9. in view of Section 14(1) of ;

Act, even though Mad-amma
right under EX.P.12, ‘said ahsolute
right. In view of this I not merit
in the case 03″ d the stage of

adinissiéla, d it ‘:77
Sd/3
1 11191929