High Court Karnataka High Court

Jayamma vs Kantharaju on 16 December, 2009

Karnataka High Court
Jayamma vs Kantharaju on 16 December, 2009
Author: N.Kumar And C.R.Kumaraswamy
1(9)
10°}
2(2)

11¢?

-  .....m n..uu§(a pr KARNATAKA HIGH COURT ox: KARNATAKA men count or KARNATAKA 2-new COURT 0*' KARNATAKA "*5" C0"

11* l£ait:Rnad,HIC€)Layout
Bflillfiw
Bang$re- 560 676

8/0 {ate Dada: fiwa "
Sigma (1% by his IgRs.,

Wlolatalfiamth/ax-aju  9

am.   
DIcIa?be§&nt%1a€;;a»ju. «--.,_ ' _  
fifa late  " __

%e.eim2ay'% gash

. % :31 aim 

"  fifiyms

 k

A «.91 czigtiza Kyantharfiu
 Q5 yaara

 :'e:i& art He. 17/ 2 1

(Bysrncvmuvwhan'   %



 _., - . ...... ....,.....V_. .... ,........_......... nlwn gaunt ur ;u:u(NA1AxA I-{IE4-I cook? 0;: KARNATAKA 3-nan couar OF KARNATAKA I-flGH COU

 W?

5(6)

EM
% 

R/at l4Ia.13, Pa.p%Lane
KR Settypat

W/oV.chandrappn  L
Aaedabou1:53y'w'a  V  '
R]a1:I*Io.3}1,E:z.25   _ _ V
'\f'Cx~ess,H,8';':.~g::s;.a      
  .1    
  '  

  
H1:.shmLdaf¥_ " ' V
  ..... 

Q Sfi

$2′

$;aY

‘ ” ;&ggd43ym

$1 9 Ya.ahad.%

mmmwa

……w. ruun -..uu;u -as KARNATAKA men ceunr or KARNATAKA ms:-a coum or KARNAIAM HIGH COURT or KARNATAKA HIGH com

5(9)

5{f)

A31 are 1:’/at Haas, 2’?” Cross
Cubbcmpet Mm Road
B%ore-2

L P &@ é
D[::Ynhod%a
Aged 46 years

Win K1-ismmm

D!oYa.shodamma -.

Clot’. Lukeah . if
Raddingatféfirflvmhvmn Iflaya
Weuwrs C~.¢21o”::ay*;__ » ‘ ‘ _
(By f-:xrjR1(a.} to (e; & R3;
‘ R2;

Rapondmts

s¢mJa:s_a,m-ia&wV% ~ ‘ ” “mzemmmmy,sxs.aqah

and $§s:§.i:.v.8}aeg1§fii£ia!§;; gamma rm: R5{a) ta (a;

V swtizm 96 of CPC mama: the
meet s»1«2oo4 gassed in as mazes

of ICU and my civil Judm, Bmgalare

V au£t far pmtman.

$1′ 3 lmta Dwdda Pimna
mums data. by ms L.Rs., \/

Cl”IITIIIl’I

* -H” – –\-H-=\! VI” “HMVMIHNH “FUN K-UUKI U1′ KARNATAKA HKGH COURT OF KARNATAKA I-{I6}-I COURT OF KARNATAKA HEGH COU

Ila) Smt. mmu
Wlahtefimthsrfiu

1(1)} Smt. Padznavathi
I311: late Kanthm-aju

Agezaayeaxa

1(9)

sic late ”

aged 31 yams »

HQ 8riVm.kamra31
8]o1a.teKw’11_;h”_’a1’aju 1: ‘4 ” ‘
% *

lie} amt A T

Mm

All are faIi.fi:xg”a,t 1,36-…1fi'[ Q 1
II-«”‘%e¢;%%» , %

f ” I _ K ;=: (Ey am»: e vswh, Aévccate}

g I Yéfiwia

. ‘Eifq fie:-i Linia

Am: 7’2 ymrs
Husbamd ofYanh¢&mma

” Ifb) srinrzamw

urn

….n…mm nturl LUURT as KARNATAKA HIGH COURT 0; KARNATAKA neon COURT or KARNATAKA HIGH COURT as KARNATAKA HIGH com

1(6)

HQ

110!

H3

Age! 48 years
81:: Y

SriLVa.uInth Kum

8IoY

L.An.mthKu1a-mt

Aged 36 ye-«ex:

8/ a Y a

531 are that No.53. 2-W
Cuhbanpatfldaakéaii __
Banga1cr¢–5&0 002

D1oYa:nhu:imhh:asn, V.

wxoxxiahmxunhy, «
RG35. ”

L. I-‘immaatfi ~_ L’

-fisedwyaers’ V

_” 31 ft} Yasgshmmsamae
<3} "£1911 Lzzkmh,

~ ~ ..Reai6iz3g.&t_.En.15
Lane

— 509 6%

27, m , Lalbaw Rated
B%ore — 560 82′?

amt. Naw

u wnvuvuruxo -nil |’w’II\kI-r’IIr’lI\l’I

. nun wvvng yr nnnnmnnnn nmrrt LUUKI ur KAKNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA I-HG-H CCU

Agfi about 50 years

W10 3.8. Vmugopala Earthy
Raaiding at 379.591

1*’~’l§ainRoad, llII(‘.’-O Layout
BTH Bfitaee
Bangnlere- 560 976

amt. Iisxvaathazmmn
Agadabontfifiycaara

W’/ac}. Piliam _
Refidingut l$o.13,jP.apmma.

Kfisettypet  _   
B%9z*o-2

amt.     M 
W10 »   
Raaidingat  Chikka 
V .. I ''  
Bmgaime   - I

ma   
Aged a;hgzu£:_ 52-yen;-s«  
W} :3 V. chqnfirappn

xmgmmnfim
% _  1;r*:':m;g., N s Lana
'   
  002 ....Raspomiw.1:u

A Nsrasmfi Advucate far R2 and R3;

.. ” .%x’iAfi:nm’ayan,Admcatef¢n’ Rlfa; to (Q;
” $5.63 Pa3:i1,Ac1vaaacte£oa* R4;

‘ * ggjvfi; 8h%asH%deAaaau$at¢u,1\::tsanvcnxeha.* R5;

Sm-fvivshaiaaxamfiwal-,Adwea.t:e:fi3t R6}

TE; RFAfi1edunda’ satstim. % rfw armies fit Rule: 3 of

” 096 «gm»: the juamm mi mm mm a~z~2<x24,

-was

……………M ruurr! nuuxj.-QF XARNATAKA men COURT or KARNATAKA men CGURI” or KARNATAKA HIGH COURT or KARNATAKA I-HG!-I coun

…..

passed in as mamas; 1959, cm the me of the xv
City cm Judge, Bamgaum (coma) manna;
the nagative and partially éaeredasmfiaé n;i£ A x
raspondmts 1(a) tn 1m, 2 and 3 hm-£1;

Smt. Saraswathamnga

W10 V. Chandr5§3’paVj’–

Agfiabout52.3’naI~§i ~ V _
Rlat No.3] 1;; I5l’cv_..”3»’!sj”””–»._ »
Véroaa, H3 Lf.na1′.;__ _
Ki:

  - '

' sr:wmma&%    awtweata

...AppdJmt

' ,.W'§.e€:i""u* 

%   %  bym L.&,
j%%%%%1*%£-al 

ms§&d;éfY 

'   

   

'-- figg ,-._.

     u. 

'A F X % -fie) S:-1 Lvmzhmmax



II \iE'EI'\' 'Mil

nun.-nsnnn -mwn s.uufu yr nnnlvnlnnn nlun LUUKE ur HKAKNAIAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COL

1(5)

1(5)

ltfi

lkjar

L. Ananth Kumar
S] (3 Yaahod%a
Eajew

AH are 1111 R058, 27*” Cross A’

ifitzhhuozzpet mam Road
&2

I3[aYa.ahoda:m:::-.9.’ _ __
‘W10 Krishnamurthy ‘

No.25,Kriahxu1 AA ‘

L. % 4%

cm

at’i$§;.;5T.V ”

cms% M

A Jay “it. …..

* .. _V.’;va«¢.3-..G@¢Ihar

years
~. ‘ Ko.7§
‘ 9* mm Road. 2*:

“‘Su .;–;

. 33%
a—56O6£’?

V’ aim. mmmsmnmma

Win 3 8 Vmugpal Earthy
Aw abvut 36 ymn
Residing at 139.591

1″ Rain Read, lfléélii Laymzt

\i3V/

…. – V… —.-..

……m……….. nu.-Ir”! x.uuI§!” or KARNATAKA I-ISGI-I COURT or KARNAVAKA HIGH COURT or KARNMAM HIGH COURT or KARNATAKA men coun

‘($3

40%}

49:)

4W

‘(#3

am IIStage
B%¢:re — 560 075

Kantharaju
8/ 0 late Doddat Pfluxana
Since dud by his L.R:.,

mma
Wit) iate Knnthméu
ninja:

D] 9 late
Major

Sri

amt. ” g;~ %
*3} ca 1:126

% at No.27; 21

%mt”1?aé:w:hmma

* ..»’,!;a G; 133%:

A Lyfiyziiahmztfifiyefls

at £143.33, Pialaam
K R 35533′ wt

amt. Bhamalalsahmamma

.. up: -‘nu-1

…..r. yuuxy. «gr mxmrmn HIGH coum or KARNATAKA axon comer or KARNATAKA men count or KARNATAKA I-HGH com

. “‘ih4;e’§§.’3cha&xz1a-A. He saw amaapea tha iutiuatxiea shown in

12

the LR: aftha am decadent. RFA No. 660f2;QG§”:{§j–finn4
mun med by firm fourth aemauaam in the
mm haw filed those appeals “

judgment me! decreewiaich is     f%L  " X

'2. Fat the mnprgne af    an-a

mean-ea to as they m mg..a L}; suit.

3. are more fully
d.eaeti1wdi:n fa? sahemne and ‘C’
s¢h%. fuse’ ixnmavahle purapwbiea.
‘E’sch¢é1Ie establishment ‘beiwgkag
to the prapertitx we movaabie
.

4.; the pmmma 1: that, pxaanm 1 ta 3

% ta 4 we the sisters af the ma; maaamt.
the girls: sci Eiaddn Piiiam was 9. Q-eat
. aux ma had anquhrad the we-ties meutiaaad. ‘m

R/%

—-u–w-unnn z-man wuutu ur AAKNAEARA H£GH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH CCU

than fitfilzeziuh-B an: of lfia own mama. Ha
1933, leaving behind the panties to the suit a;
same that am aesmaam in can & x
of the joint family mnuaung of _
cZh3.1firea,the pininlifil mt

hairs at’ their was mm. rm wag%a¢§ma to
be in joint pouuaion pzfopmfliaa. The
plfifi all tha
prwtiea ané, ooncwn, 9.5
«mm mnodda mm
was manage the business afihirs
wnony. m%%sm euasumg his fntha than

young; nut 31:: iiw-ate mfl lack of

and was dapmfing on

the ma: dewaaam. Since it is home
i wm asmtmg in mutual wacrlcs. But
rmdm-ad accmmiza of his mmafimt and has

A ‘ the fmily hufis. As a. rault troubie arose
than labour fires of the fiaatories and the: same has
in two axapnm bdnre the Lahmxr cm: to which

\//….

.. ……….. nuarl uuulfz pr MRNMAKA HIGH COURT or KARNATAKA man COURT’ or KARNATAKA HIGH comm’ or KARNATAKA men coua

the plaintifia are the parfias. Time ms: aatmaanx
evamhre in rtmdwing amounts and, thwefore, %
claeiciod. tr: aeevwa than canzuoctriemn. * ~ V
suit fin’ partit1.n:n’ ma aapacrate

ah.a1*ei11afithep1nintachard:tfl¢’Q;in;:az’fie9t;V: , X

5. Am uumdoe ‘démdont acid
the third édmdmx Eodfi Thug
adnnma th3 a: set out in
imgrasment mid to
have bgiiig’ me am: Daddy; Pmamm and

tha i:1;’¢uafi*ie; I113′ and the promfiries stan&g

“ifi is thefi syecfic was that itm H93
in the fitridhana. 1’zrom’ty of Smt.

af the pmrtim. Ate: denying the

med: in the plant, they have ta nut in
% amp»; 7 csfthewrittm
. W schaiule fiat}: cmztaina 5 itms, They

V “‘=..’ fhavaaa,autiad&fi1mthaw:-Rtm ammmthowmh of

50 Vuflufliutlll Into I\r’1II»IVl”iIIu”3I\F|

. nun -….uu»m ur- nnmw-m-sun rnun I…uulu Ur IKRKNAIAKA HIGH COURT OF KARNATAKA I-HG!-i COURT OF KARNATAKA HIGH CCU

211$ propwfiea are acquired mud in whens name it A’

so in as mm No.1 in any achodnla property is
wan puxclmsad fiom V. B. gncl K V’

registaed sale deed dated 14-10- 19′?-; 5

haqueathe&hy1ate13¢rddaPmaminEVui1:£j¢miir¢fi:§ :iA~:ia31gb;9 §

1’31»-kw 1* L. 12. _vL.IB’a.n’.’, :§tui_ %4, sons
ofdecaaaad Kmthuaju, 24- mo.
Hrmce. in purauance of ‘VL.Ra. 1, 3 and
4 m the propwty is not

as. mg i’~au.§; or 3* whadula preportyia

i§?;”w&¢,fl¥B’propwtyA ””’ of mm Lzngmna’ -motltm ef

the said proywty was: purchased

ufflidmfyn {Sea dated 33?-3.96″? from one

. Wu bquaathedundeta

% 12-1973’mfavm3.r af amm mum the

% after his mm tha am at mmmsu
k’ rm z..x..,s mam-aha axmxueewms ofthesaii

Xxx//..%

-u».-=3.-n yr uwmmnm HIGH COURT or KARNATAKA men COURT or KARNATAKA Has:-I COURT as KARNATAKA HIGH cou

proputy and the same was the Qtzridhana.
Lmganuna. On behalf am.-us L.Ra., :3 ma 4 4_
managing the prom-ty fioctivdy axad. K V’ V
pm1:Ab1e’ utmraa-wmchplmm :

In so fa an item $130.3 (if is
ooncamed, it is tha or late Dada.

Pillauma who and
smother mags 16-08-1971 md
the wine fit L.Rs., 1. .3 and 4
of the éecamsed mt
dated 2.2.. 1950. As such,
the I»F~&a.,,;, émfi 4.'”‘o1fA.i:l1Vfi dwe£tsed mt aamaan: use my

of preputy and at: ‘body due luvs
. saw this said prapaty. Hence, fl in net

V. so m as aw Han? asfthe 1* sehxafiule grape-ty is
% % the amt! was purchased. jdntk by Eats Dedda
ml 4% aamaam main my a mgism sale

1-vs: slur mmu 1» 1-r-uni:-1

. …..v. . w..\a\:I’\__I.:.Il iv-nnavu-In-$r\.H ruun uuunl Ur KAKNAIAKA HIGH COURT OF KARNATAKA H16?! COURT OF KARNIWAKA HEGH CCU

am dateri 26–10~1979 from x.s. vaazmmmam
new the same is in ytzueasimi and ‘
detaudmt hwén mm mm the ” A
day. A: rqmd: tfis propaty, Late
made any arrangammts. Vii: 2.’ L’

In no far in property in
connarned, it ‘ mma,
wfie of mama has hem
magnum am: 5.44932 from
meuurmasstt of the add
43’ ‘:!V2 },5.’; thus 1” LR. nan ethw pawns

intwant war the mama. It in E

of the 1″ LR.

flgfiar as item 119.5 in :>¢z:’:c.%e~d, the mm}: of 15 feed:

% a regsm sale dew am 5-4.-3.932 mm

am! athwa. The hufldizzg in aaifi prowty

um-3

“”””‘”””” “W” *-UURI 9? KARNATAKA HIGH COURT or Knanmmm man COURT ow KARNATAKA HIGH COURT 0; KARNATAKA HIGH com

caflapasd and aw thwa: is an vacant me. This
pmfinble estata be the axtmt mmtionad supra-‘fin

provisions offiindu 8uwanaionAct.

In an fa: as ‘B’ §chgfi’;;V_j’v’¢”..VIVn-op¢ffi”A’ ,-…._.,,,¢ ‘ 335

they are not at an aflf
on the wmsxary, ma finzn. Lam
Dodda mm; hasvumuufi§¢im&§%g$g;§%’:%%¢£Ra.1,3o,ooo;~
and othw L.Rs., 1, 3
and 4 a. and also 23-3-

1951 A; is wncexnsd. it is the
are nothhg ta éa with the

wwag ”

‘I ‘ 1%.; of’V’iBw’m§é$1V:adu1e is not at all m eamme am:
mg hawk ma it is mcnmmmt as

ram is canaaned, it is

» ufthe aéawlute propaty fi mmm this 3.” },.R. am,d\

…. . . …… . ………..V_A-<7'.-. anrwulvmlnnrn ruUI'I MUUKI Ur i£Ai<NATAKi\ HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COU

the pifinfifla have nothing to do with this
havano right,tit1eaudi%estcvm~the Mina. "

As far as Jayalnkahmi
are amen-ned. they are not at ~V:'mida " L'

Pfilantm Waavfuzg in was
closed long back. Hmeé; "a£ Vpartiiion with
regard as them umnot
emu um» sxieuiatmm me! the

with than am:

no intm xisfmst. Thwe is no

…. H. y

i wang tea the partnmaw firm mt!
A and an L.Rs., He: was has ga my

uuum Ur mmnmm HIGH COURAT-‘QEF KARNATAKA men CQUR? or KARNATAKA HIGH COURT or KARNATAKA men cuux: Ur Ixnlmu-\u-ulu-\ niun -…….

89 fir: as the movable» are cmmnw, they §_H’1’%!:._”§ 1.£’$.VA4
abmluta properties of decmea Kanthnraju. They
meé 2..-2..19so mecuted by me ii

Mama :2 to 4 are the
also solmniaad and quad peacéufiy
Iivmg ueparatéy and the
pzmm t<1; :d_o:: ammed m
the an uttainr mative
just 32¢: and fiiwlnus grounds
in ardm same lmawing fuliy wan,

the mad interest ma: 1:315 mm.

:. i$@f .Iin.3 of seshaxiuie-A property has been

1-: (imam: :2. xmttnmgu under a

amt datad 16438-19?: fi-am c.':.L. amhm-am

% L. mum ms aimhxahia txmfida-afian. aka: the mm

A % min dead, tha Katha has calm hem mm 5;: the
% mama oftha 1»: amdm Thus, nines km 1971 he has

became the absolute mm of the uifi propm-ty by

itytax. Hence, it is the self-acquired propm"ty-,§f i .' ~

aetmam-D. Kanthaaju.


the mute mums and the  

6. 'ma aaaand    statement
mam' g rm mfi V     Sim
amitted mg   It is 12m
mm    mm 1'"
son   mmzber of the

bymfaatges swam who havegot

‘ Thu wit schedule

faint; po%s£un of Sri ‘ and

fifths ®i1y. Dlzrlngths fife time of Sri

anfimithe gapatxes” g E

% 9% mm who gm w the sharp in

A as my Mam,

2 mvun 3- \..Ir-nnlwunrnavn I’-‘I’l\’HI1″\’-‘sisiléfltg.’!gI””!’il'(Kl”II”¥¥al’l”Ii nzufi EVER I’ Ur RAKIVEAKIAKA I”!’I{5H CUURT OF KHKNATAKA “HIGH” COURT OF QKARNATAIKA HIGH” hiaiui

gs-_. Ch

K/,.

Tanp1¢ fitrm Grams, Bangalore with ma help md
efthe huabmd of the; second dsfmdmt. This ” *

the an n-asemumt was helpmg late M’ ‘

day to day afinirs and also in
51191:: at EDP lmrlnat. The 65;”
who used to anileet the
rmt and ham! ova’ tlie”* Pfl1%
maxing his fife fimav his Ifio
we ma mm
the an defendant and ha
husbamgk power loam for ruzxzakg
the tima at an Hedda Pillannn,
he tha unamtzz-al mmty

V V” fixeitxhmt fmjly and he and to luck

all his «magnum aqually. Simflmrb,

1 made to the other dm1$11:a-3 that they
share fiam his afi acquired ptaperw. But,

‘ he Iafi: tin’: wurld mt! dim the tiaath of 1m 81-i

mm me man xmmagfu was also yrumiéluzg thak %
\/

…,…………… ruwn x.uux;.. gr awmAmUR.”¥” or KARNATAKA men COURT or KARNATAKA 1-new com

an: ddendnnt that he wm rum tha wishes of his

he will gm at tits and purer lawn in the name of

ofthe an Biefmdant and an A ”

that the husband of the: 23′ x

me&ae& ‘

was like a fiimxi, Sari
Kanizhnrséu and late reapact for the
humna cf the and ism alive, he
would have by his fathm.

Neither me stm xmthmju am
my manhaa ané they
the mu: am: an my win is

” . « win havatakm antiwpm in

aw Eha also mused thatsha has to

i V = ‘ vget ‘£3’ sch&1le%tia.

mm am fourth Mmam was her mm

an it was fiasi «am this sum was mad for
av»

. ….,. . …..u…._A. :…u nnmunu-ma ruwn Luau! ur KAKNATAKA HIGH COURT OF KARNATAKA H¥GH COURT OF KARNATAKA HIGH COU

– wuss.» yr mxwa-ram HIGH COURT cw KARNATAKA men count or KARNATAKA HIGH COURT or KARNATAKA HIGH CCU

judmant, the: trial Court rejected the arid written

Thm-efore, it is not nmasuy to rain ta ‘aha mid *

8. Aka tha fiat d£ea1dm£= adé._’_A
pmamm and a may under osaaga In k %

the: reply they specifically mafia
in para “7 of the d&a§ ma suit schednla
was bequeathed by a by late
szi Dodda are fake
and, are §’3a_.:-…n::z.§,’V{éri’i’:,«::’ V’:”.:’V!”::i¢V’.:*: 2.2.1959 is a
by the late first
the rim; of the plaintifi’ ma

doeu 3.4;: fie mad» in the sauna pawn

” iisngn su.2¢mm suit mhadule to the met that
V’ when! the awe undw at man six

14; md the mid W11 is aanewtefl by the $51:

ads to want the rim mm pzmm iuthe

. 4′ grmq. Im. 56 m as iztm lfims of the W’
they awed that it beamgad ta 5311;.’

Similarly, E respect 3! partnm-amp

\«V/

3 V-‘HFiull\I V-all I\l’Iul\I’El”|I-l”‘Il\P”\ nu-Ir! \–\.lI..l!’§.I«V”f-..J’l’ BHRIVHEHIVH I”‘iEL1I”l LUUKI ‘J?’ KAKNAIAKA

propu’t.y,tJ:Hy d%thn aEga.%that it in a .
property: Thuy eanteucsatzaatthayhaw at ~

pa-spa-17′:asa::ithayuoI.@1:fur naham. ‘

9. On the mm 15.3

flamed –

1 I30 am the
Jofrd * ‘ % ‘. c_’ieieteci£aar:’V_2§.1–‘i~2aa3},’

1f.- .-.’_ ._:_p’ fun’;-‘ ‘h. ,’

2 wk have

is the M .’ waiver
Wm’ drgmaw
*3?’ 6» Wm *1 W

zs mm mm in the 2:’
V

. i ..

zgagts (dmmse thazthe

at £rsmNa.3a_f”A’ meagre is the ad)’
~ .. mdredpvwaty afwen KarzI%?

Whether the p:-merry as RemNa.1 of ‘A’
mm to ms. ms. 2, .3 and 4 of the”-. 1_§’ ”

O2-0:2-1986?

Whsflwrtha pmpcrty at
was d in ef

12- 1973 mags: by « j V V

whether
is the abspitfig

#:’zz§gd tmmg mm: a
93 9?

………. …. svnnuvnlnnli niun LUUK33 QF KARNATAKA I-Ital-I COURT OF KARMATAKA MiG!-1 CQURT OF KARNATAKA HIGH Luum ur rummaunna nlun uuur

Jammy stem Na}? of me ‘A’
%rty was pumhawd by 130%
V in the name nfL£nga1-mm?

— w tbs pmpcrty Rem mg of the ‘A’
mzspurchased by mdefi

.Pww’mmflxmawaf ?

W?aa¢hert!nep%::y aeznmmsafthe ‘AU
fiwfie prwperty was ptuchasaed by iiodda

._¢ .1… 41} 4

1 \..uu:u ur nnnmnlnnn rnurn x.uuru gar Ixamwaunnn HIUH Luultl Ur iu\KNAiAiU-\ H10?! (.’OUl{l’ 0!’ KARNAIAKA HIGH LUUKI ur nnxn:-“Ann nuun uuu

£Sw

No.8) Whether the wry; am’%’ _af k
‘A’ saehedtae was ”

dared I8-12-I9?3

1c. ma ma cm
axaminea 8mt.D.}§.$§a;, uh PW1 and
amend aim: arammed
Sri at the damaged
_ ptadmsed 5 fiaaumettixs
which to 95. an behalf of the

V;1e:ma§.–_a:s,%.the§ 3:1 K.v.s:.wwaa Rae-the smibe
Vlangmaza prmthevnn an DWI. mm

&e&m amma wan mamm’ ed as

‘ pqmm mé. an-i cfindi amdeun, sons

_ W119 iffi the ‘B831 mecutaé. by 8&1 Datida
VA mm as SW33 ma 4. Third dmam
Bhnmahkmamm was mmmed as 9W5; They

pmaumt m an no aoczmem which was marked

D1 tn D116.

11. Thu trial court on

1, 3 and as pattian cam; rm.

propcties of Szi are ndthm jcim;

fiunfly proputiou itm No.2
mm-‘ R «-1» or the
actzteatatm-s who hm Pmanna,
Ex.D3 stands puravfi of tha wm
mm Hon. 1 ms} 3 of the arm;

dasauamz, gnaw m the absolute
cwzxagng taftha ham no mm in tlm
ma a mam that the vm

” ” ~ .L : 155.2 wfieh is new in the one

beewuw we mean; wimfiaas was

. — .,………. man \.vu1u.*._?r mmnrmm HIGH COURT 0:: KARNATAKA me:-a COURT or KARNATAKA HIGH COURT or KARNATAKA user: COUI

xx/%

I \w\ul’Nfl’\l ‘.1! I\|””ll\IIr\ll1I\aF’| ll

awn av-any gar nncuvrunnn natal’: LUUKI ur KAKNATAKA HIGH COURT OF KA5{NATAKA HIGH COURT OF KARNATAKA HIGH COU

. ‘as purchased in the nmns of P n is

\L//

examined law: who in the mriba of the said Wm am;
spoke «bent due macutiara and attaotation, ”
was oftzhe View that he could not be & ”
witness and, therefaa-e, it mm-aed
win of amt. Imgnm’ is ”

on (1% of amt. Ianggmgma aqua}.
shame. Item No.4 arm; acquired in the
joint mum of an aearmdamt
deed dated

25. lo. }9?§~fi¢R,;§–i if} flag smamathamnu
wauld .at:c£”the rmaiaaing half shame
hdoag he died inte state, in to far

as it ziesrulws on his legal heirs

“” itam ‘ ‘ ‘A 159.5 in wncwned it in acquired
aaie deed: mad 5.4.1932, ona m the;

. ..the Eat L.R of the mat

as mm mm. In so :2: as the

‘ puxchaseé in tha amt: of .. 1…: ._:::.
h it is her 3%» acquisition. In ate far as the

…,…………-. rnwr! s.uuxj.’- ear xARNA’l’AKA HIGH COURT or KARNATAKA mom COURT or KARNATAKA HIGH COURT or KARNATAKA HIGH cous

“r

conxm-ned, as has fled mm state, fix the aid prapafitm
L.Rs have equal shame. It had an the

Business connana was not in earintames. K V’

was filed, they were closet} long .
men’ was capable nfhuaias f -s’_t.1*.iéd k A A

gamma ms: mum to any
propwty. h so far as an consumed,
than moveabla and
hi; LR: mm the sun.

Thu-dare,    a share in item
am    5 to the pm; and

mum Hg». 1_a:§.§i 3 agmfifim cfitm Hon. 4 am 5 ma W

“”” H’« wax fismissad. Awiaved 1%? tha
amen: to the meat they we awia-wed,

L damm md faurth amaam hm

fiar than plfifl ecmsmded that, though we

— – Q ‘ ~ three apgla.

12. Sri KN. H&a®@ than Imned wunsal

fin mm to be tha nuns of atbasting wimesam ‘ac+iEi§’

attated Ex.I)3~ the m mad 2.2.1930

Dead: Pillamm an mminad, us ‘
shaw that they was the children of %

the atteatatora are dead, this = L’

in antfing an thcit m is
proved. mesa: evidence pftha attesting
wsmasseza. What 3: :9 izfiectztion of the
Will by the_ of the attuting
the gt; is net gwoveti by the
afareuafixi the max Court was neat

jusuzaeut; ;m;;.augEx.ns;%:1;. W331 of Sri fioddet mam is

‘ ‘ . . . . . ‘F in

Hfi the fizadm cf the hint Gtnxrt in

V ‘E3’ mhfie prapwlzim is she

‘ ” km. the madame: an racatd and the p1ain&

‘ a slum-e in the said ptapmtyg

5 I.»-wvnk I\!”|I\lV.P’l!I”|I\P’i l”lI\7l”l NRKIVMIMEH PIIIJIT LUUKI U!’

M/M

IuI\r’I a saint! I

x.n*..u.-n -_. 3. m-mu-ansnnn ruun LUUKI Ur KAKNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COUI

dxzrtmment for mgishnticn. The $ub-~Re§sI:rm* V
mquiry. He race:-dad the widmce of the et*ta$t133-Sv:
wzmessas’ as well an the ucwibe. K V’
the wtecutian of the am by the ._
will was striated to he ‘hie

héare the suhaagm-mr pr am:

the mm was pmmam D115, mm
and 1:22. This jevidmca clearly
eutabliuhea evidmoe has
mama eamingttxthe
eonchma’ ma, that-éacra. tha said

% my the» fourth amm-

that. the and scan did mt

‘ ” tha wmeuq addanca witiesswe and,
= jzzammtmdammmheaiax aammqusm
%% mas. Immwmgamamme unis daafistanda

arft:bfourthd&&andhia fathw, asfmzrth

aetmummu pail the mtbu eommamzasn, fischargosl
loan taken fiomlm mu, fii oxchmivekbdong comp ~ A’ =

am. opportunityia %edw ha’ and,

..w.u Ur mmmnm rm:-1 couafr-or KARNATAKA HIGH COURT or xnmnmm men COURT OF KARNATAKA man Luuau Ur M.um..w. nnvri W-..

memwr

the points thatménafor apwala

aa:eenu1zi$:-

1)

2.2. xéaa; an» my interfiea-e:¢:u:e?
fiiw égths trial Gaurt mm the mm

” Iii; rig not proved, calla

33 &u&.g oftim ma: mm am the fourth

x ewtxaazaoaymzsshaxainitem Hc.4ccf

‘V’-AAV’vt1′:§éat:h.ad.u1e;:raw’tymruh1siue1yanfitharmuaainghnlf
davolvw on the legal 12¢’; ef Dadda. Pmma

= \r’\J’afl\I wt l\P\l\I’-l’\l.l”‘I’\I”l I”il\7f1 \.-\.IuI\AI_. RMHIVHIHRH I’l!|.7I”‘l LUUKI Ur NAKNAIAKA HIGH

under %cti¢:n 8 of the Hindu fiucowfim

my intewfuencu?

4) What: ardar?

16. The matarial an
mm, the mm of W made
mm. He inks-ited no Ha was
in the busing”. fid also money
1m&.g. H15.-‘3 ma 9. portion of
itwa. Nag.” g 5,, Thay wm-3 his self
3 plm was takm an
h&aIf ‘of these proputia are anceeittal

jaim fixmjly propa-fies, the

ésfidmca on record produced by the defendants

aim” ail theme itms we the 56:!’ ‘

4 % ‘ of31é }’J;>éi d;a.’I45;§}1mma%.wh3cha;ane ofhis ahiidrewxirmm my
&’i Eda I’i13% aamcuteti 2 Wm on
A % %;2£::§.L:9$e. m mm m is m as . mama,

T the ‘W. duly rofistfi before tha cencaénaci Sub-
@ Regiahmx memzawmss cmyacmmihy muwime-am,

Ma friw.6u-an3 by name Sri X.l€. Pan-ih and

mama 8:61 Chindi Hmummm. In the ma

Pmaxnzm has maiculoualy stated hawha ‘

about his wings. mm at emu:-£2.

haw may have ham takm

mm to he ufismed am
mama pmpmiea -_t o the am, he
made Prwinitxtl Rzfiaritablo and
refifious it my elem.-

ta mamas.» pregame ahouid be
uizifiaw not only he made up his

mind. egrdw an we thus are no mis-

¥:_i’ea~_f.::»e:rl:é trtmbia of writing the «same win

shew: the aapiicafion of mind md it il-

V the mm. an aim lmmr the 1%!

that such 3 Wm 1-equfi-an fitatinn and,

‘ he mm twat ofhia best friends and gent the m

. attmtaé by shun!’ H me agtayutiaix aft tha W ma’

ha Iivad neatly 8 long 3%. Ha find only an

.. .. …………..m ruurrx guns-iv:-qr KARNATAKA HIGH COURT or KARNATAKA HIGH COURT OF KARNATAKA men COURT or KARNATAKA HIGH com:

¥L/

26.8.1988. The evidence on rword anew: he aufiwed

7 days Prior to En death. T511 such time he was ~

but ofhia health. This clearly aham

cocnseinusly exzacuted the E331. His was in

mind me: health. on the am at mg l§§:e..i$
5; ts: be naficed he wrote an; win i%9′.%:4.V’
haw he was 11:21; happy ” gran also at
re@.utwad’ Wm Be mwdine
the an:-Ha’ m am: it “c:1efibu’ationa the
meat ,whm this
will it is for the
of the Wm. Law reqnirm
ma is %m«1. But, unrortunatazy
A mg; mg wimmas were dead. sum the
propaundad the win. lmaw the legal

1 mquxx-A’ aba% at atteatntams bfig fihw’ i he

at’ the %t&g «mam. ‘!’ha’efm*e, he

. 2113 was of the attesting witzrwuueu win: depuued

I \dP\Al’\JI\I ‘tuv”I I\l’\I\I”l’Ill’II\f” I

15%?! u uvunyy .1gr nnmvnnunn nlun uvuasl Ur’ ISAKNAIAISA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH CUU

the Caurt that they fimfle found in the Wit} aw

“”””” “” “””””””””” “W” ‘WUR_T-QF KARNATAKA met-<1 czoum or KARNATAM HIGH COURT 0? KARNATAKA user: count: Ur mmnmm ruun um.

atteuimg wiizneaseu is that at thé fnthara.

Wacziafimz efthis mtira erddcmca on record,

hold Ex.D3-tha m of an Dodda_..Pil3.a.23,n. & %:L;a.%.,.§1, k

prawci, both umim Suction' 68 of

undar mum ea ofthe Hindu 3 t_1'c<;.essif¢§i<s.'.V¢:i'sx.'t._

1?. In so In evidence of
DWI' 3 ma 4 the Eamfing
wi%e9 of the m
uncle: Act is concerned.

im is when a win in may
the attmting witnmsea

fie, if with the fiugnaturo dapaane

tha atbastins mm’ mm, the 1m

ma atxaataficn at the m and,

requirammt of mm 53 af the man:

Rwa:a1sawmnndadths.!:£riDw.daPi}}azmawas

man. He baquenthad tha mwe praparty to his 5931.
% ‘A He was mm was met mectzun to his aaumm. Ndtmng

EL/4

has Mm fivm to than except Rs.2,000I- to ba

deposit in theh manna and the mtemant in to

year. It wmxlci be totally unnatural i__11..t1:_1_t;e fmtii’ ” V’ V

on the face at’ R that-e agzpeara

auhmmum.’ ‘ . But, ‘cg aa

dmzfi was to ga a_ 1§§;2«.V:§§ 91.23;:
schedule prmzy whinii Eodda manna
wifiawhaa 5. huge by Sri
Dodda in prnbably he
thought ehfldxm his sun
had, it the daughters and
give the maugh such 9.

33% jf.:°-nfzt er in aviaeuce, the mataial on

am. cfths mind. at’ this mum for not

the da:u.ghtm*a md. diuinharitiug them.

i cam and in the light efthe evidmee of

aafthe settiad legal pofiaa, wa are satisfied

hymen-sax cam-t them the van

V’ by 8:1 Ikxlcla m1% fluted 23.1980 as pfi Ex.

stmds waved, is mppdrtad by the Iml avidemsa an
1\/

– -«v-r-u wu -r–=-urn-rm-vw Mu-H I V-‘I-.IvI\_.I.:u’r’ l\F|l\l’.FIIl”‘|l\P’\ HIUH LUUKI U!’ KHKNAIAKA HIGH COURT Of KARNATAKA HIGH COURT OF KARNATAKA HIGH CQU

………. W ……..mmm rnurl x.uux1r- 9? KARNATAKA HIGH COURT os KARNATAKA HIGH COURT or mumnmxn nacm Luuuu ur uwuauw. ruwn …..w

meerd and do not call far my i1:rt;ea:fu*em>e. Thwfiom,’
nut use any jusfifimfitm to ‘mints with the

am.

3

19* Lingnmma tzmmatrm have
axwuted a win dam: 14. 1éi; 191? a: ‘baquaathing
itun No.2 uftha plstijzlt some-ggga cmly 3031. 1:

is net haw death the
am: amd got the will
“the aforesaid wiil the mt.

datenagma <;on{§n1x 1a'fi§£wa.K§;§ cfther plum schedule property

nagequisié of his mcthw, aha was eommwt

fight aha mania at will bequeatbing the antitre

I ngrggniuaithesmmmamwaaanme deathaf

mm. 1974, ha has 'aeemc: the ubaahxta
A %% ma pmpa-ty. *ma-am he dmnafishefl am said
at the pxupazy and aftm abtmm the

plm and the ficmm, he has put up a mum
\,x//

nu tr-Iua"\I\r1 x III-an

-s –vun-I, sf: rvanlunlnnfl r-nun uuuul Ur ISAKNAIAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNACYAKA HIGH COUF

41

ntoroyad ahoppmg wmplwc. Ha ha: let mt V’
wt:-imp tmanu and in coiiecfing the rmta.
cum mothw, an the basis of will, & ”
his name. He has beet! mm;

thetafare: the said ;n’ope.rty in ” L»

plaintifls have an mamngf of _of the

Sfimfl.

20. sa up by the
ant Qeid graperty was the
in -the ahsauca of the wit! all,
the a sucaew. to the graya-ty

% in eqt;1§§:I”a’hL¢tc6.Vtx.}:%.si_V;§’ ‘8rei§%1ion 14 vi’ the I-Iinciu suamsim

in the ‘may of the said auec4.=:sa.;.’m.

the trial cmxriz has hfld. as tha fiat.

V $5.115 the attmt-mg wimmses ta the
” tiie will is m ptowfi. Though tha scribe of the
ma ifhe has wimeasad the executim of

% by tbs mm as wen as the meaning wimesnas, ma
is only an 5. mriba ml by mains ma acme the

13/”

-.– .. nu nu-an

….m ..u..mg V.u,_r mmamm HIGH COURT OF KARNMAKA 1-HGH COURT or KARNATAKA HIGH couR1′.§o1= KARNATAKA HIGH come

43

wm smut In prov:-:1. ‘1’ha:ware, it has x
that tha wm is net proved. A decree way _
the pzasams :Lo., 6 mmm and intm kk

saié prapaty.

21. Aslafliug {mid Sci 0
V Ramuh, lemma 8:’. ‘znweiy bacause
IN?! is dasex’ibegS_. az§ -In the
due dun attesterticn
his though he is described as a
scrim, he v§§£§§e1 gfm sttesting wijznaas. The

_ of 1:135 Evidmce Act £3 that one

” [ A to zmwm is in be axminad. By mmq

L % in max. massage, the findings
V _ trial Cam-t that the will is mt pmveti for 1
ea mama witnasam ms: nu auiximce of
not gmva tha will, is an the face affi. «:2-atmeaus amd

V t K 159 M am-aafidew Furthar, ha :3-untmciad FYI}; in ha
. ~ evi&mce has 0i1’i9& Stated that than Is’ dfimdfi

VuIIsr’nvn\II ‘urn murmur ‘fThl”ll\!’1

4 IIVII . \..\zI..u\t_, sf. n.nnIVu-In-\t\.M u-nun uuuxl at KAKNAEAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COUF

obtained this will by playing fiwxud an an may R
admitting tbs macutizm. at’ tbs will by the
fiections as and 59 of tha Evidaneege: M’ x
acmating witneaaa are not afive 2
sme can he pmaved by “Jere ” L»

uccguainteci with than wimesaea
and in this came, inét. 33 £6.80
ccmtmdati IN: ;;a;% um tha will
was cisratfized, of the damaged
the teatatat in taken
at’ in the pa-fiance of fix:

me presmx.-9 at DW1 himsatf.

afl the wifi which accordingly
efthewm. He 9.139 tzontnmded after

the legatea ‘ands thewill ~ rm: in
L 2? amt Hat the Inéian Regixmfim Am:
dwummi my 2-eyamezm to the Bub»-re§su’ax.

A aacureé the grmmm at’ the two attating

% as «man as the germ, mined mm, awarded the
% on being satisfied ahmzt the we mmzim oftha

M/A

W31 by the decaetned. tastwbor, has refisterad. the .4

3.4.3974 and for zmuxly 18 yam’: than was no

tlfiswfllwhinh alao proves that due ‘A V’

statmaent of the we messing

rewarded by the 8uh–reginrar fi§i’age * V L’

in this case as E21). 114__.:n:i Eg.3;§}’115V read.
as evidence: of an Vprova the
wm. One of am
an DW.5
win: has $2 the will her
mcthar. L _ a-ff this auidnmca clam-1y
establishes wit! thaugh tha mm

atteav ‘V file will are not $113!!’ in

‘ it was ecmtmdeé. by the {earnest

AX _ f¢.—1%» plmm mm: – the am in 3 aha-3%

it dmsnatham’ the ggaamm of the mum

fiw we called afiasténg wimeuaswho

4 befamaths fiub-refifiar :19 net taily with the

……….. ….- nnnmntnnn mun count-o,I= KARNATAKA Hic-5H COURT 0:: KARNATAKA HIGH count 0? KARNATAKA HIGH court or KARNATAKA HIGH coux

V,

t..umu ur ixnnmvumxn nmrs I…uu|-(A1. Mgr nnxnatann rnun LUUKI Ur KARNAIAKA HIGH COURT OF KARNATAKA HIGH LUUKI Ur rmxnnmaua mun uuur

aammue found in the origins: win. I)W.1 is :1 13313031 %
evidence cannot be ‘muted bacause though
licmaa as a damammt writw, he K V’
at the immme of one Eri Suharayfigzpankfizfavo

stamp veztuior and a ‘ 1’?

mum has oaxmaaa in and
dmying the éaughtafi % ,,s_h.ars in may
motharh $1′ the will was
119%; in a the will in
mt-rauxxfigfi the azwutmt has
as six daughters, the
evidmce lava and afiecnmx’ tawazrds

an §§€;1:;*%x:. is fertzh caning why thaw

in tha wiil air no eviémce is

A fixinhmfianw of £113 praparzy to

V the dmxfiters. E. those circamstanntm, 1:13

not mexadthauw firm trial Court has mt

% ecz:sic1a.’ed an these gswta, the an&g ans!

A % gfiizclunisna reached by tag xml com is valid ma max and
% ccuidba supported bythe dbmsédramam.

ix/i

23. In this ctrntant; it is to be am

finfingn ef the trial Court rnquireu

gone throufi the evidence of DWI:. c:et’:tneg:rri _’ wig

states: in his evidmce that the ”

2 request is write a. will.

mu-umom, he has amm1& ofthe
will was avm, the will in ms
presmce. At. the will, DWI and
2 — the Am: the exacutant
signed and raw: have
afixed DWI ins éeacrfied as a
sszrihe, as «aging the will in his

= he; Ea fiuwatura in the presence of

as wail as the wcecutanx, he would

V sf am attic.-sfiimg witnesa. If that

ass;-;1&*e z AV h&ieuad, he cauki he canatrufi as an

. ” In this regent, the Apa caurt in the use

~&.a£ cnmm (amen amen Rm by La: Sam was KAEHA

T mans repamedin MR 19?? st: 63 had an

COURT OF KAWATA” “’93 COURTOF KARNATAKA HlG£~£ COURT or KARNATAKA men COURT or KARNAIAKA mun Luuni \II’ M……………. ..

Nigmi avzczmce mm that he: mt! the
mo wimassan saw the teatatrix putting V. L” , ‘
thumbmark on thawfil by way of uamtion ma V, — ~
atteutafion in the pretence of the. V
she had. afixed he tlnmzb-max;-k cnutizg ‘– ‘

24. In the night of the A
the Ape: com-t whm DW1 ‘V
of the tatatm am}. when §ia._;:mes§¢t1::a”i§n tokm
of aecgtance of tha eczreom’ $ x of thawill in
this preaame witnfi and
thmwaaflzer Dwfi wimewae have ofixed
their :23 canatrueai as one of
the mama, tha mm: Caurt
was mt 1003: into 1:1-.1: evidence of DWI

< him as an attmting witness md. in

is not proved for nan-%fnatien of an

,tt~mu ' 5., K flare, the said finfing rmmdeé by the

' [Mal sfiahie and acawdingly aetmaaizie.

:5. Gum the Mid fiifing is wbaaitie ma 5: tin

T cf I}Wi is 15:: be construed ag evidanee of an

4:a:t1*m®gwimaa$,thaninthia@paaIt31iaC<1rurthaat9

COURT or KARNATAKA HIGH COURI-OE KARNATAKA HIGH COUR? or MRNATAKA HIGH COURY or KARNATAISA mun Luulu W ………..,…… ..

R///,.. –

5:?

wociata tm wifimddmnem thezsmn; ofths other _

Pbinted out by thelearrxad cotznsd for the 1*’ ~

find out wherthw ExD.l ~» ms wm 5» du_1y..y;*pv0t3_.’ _ J <

we have mam am the eviehe-.:1ce on
aoaummmyaaam m :1-.-.5; rggaga, %
am plaintifl mug: to our
which show the @':t:io:i the

win, Ex.D.1 1; tlafwill wfiésig K v
fizinivewa Rm 5+-k . £.*srw A1: tics
hesttam 2, purpotfing

to be m the are pagealaa

ax. the was and the purpatted

. 'Ii, V Tha 13' defendant W

q~ <. ….. gbn . no.2 aftha gghaduie

the subjact meme: of will, was the self
mathar , has pa-wucafi aevaai

Ex.I}.6whieh is &ate:i 133.1960. That
_ méawm& % mathar &
a sum of Rx.2€3,G%,f-b3rway vi' 3:: to Lm and

» ."I§zziiaaa3dtx:havem}snow1.e&@&therac§uqrtofthe _
Xx///,,..

COHRT OFKARNATAKA H-13%!” C0″”_37:3f*” Krclmmmltn amt: Luau: \Jl”‘lUiKNRIRl\H filvn-hvumr ur nmmnmnn T’Il’\7I=I ..v……. ……. . .. . – –

L..uuxI 01* uumwmcn men coumrog KARNATAKA HIGH COURT o:= KARNATAKA area COURT or KARNAmIu\ mun Wu… …. ……….,……,

and mm: by man; hm’ signature. In othmc
fimemzre of Unit: an &.D.l2 is an
I1mmmre«’ If. that is the aienature A ” ”

cm. a bare caanpm-ism: tn the
nimatnraa. are not one the found
an Ex.D.12 is a um um
limfimre found the and
thuéora. it the aimahare of

.. this will was mart
tqstfi edéuj % hawe-va’,anha’

dmth»;;u.”Ei§¢.1§;i’9? 3′ thgrmigm under thawill xx aarmdmt A
mm the sub-refiatrazxz On

L % i3;4′}2s;f?:4 amid dncummt wan; presema for
V L: A mm 4: arm Regan-aasmnat, 1993,
‘ ” aouki he regstm-ed’ ‘m the: same mm«& as my
a by rm r@st% amass, 2%’ he is mfiafied
V . the said wfi was naoutsd; by the testatmg The Rulm
Lxmau the Act mufidm than mm»: in which aim 1-agfammg

CLOUKI Or KP.I£NAim\A HIV-:11 hUUKAI,.-‘4)!’ I\Al(l’II-HI-\!\A mun uuum ur Isaltnmnnn rm.-11 LUUKI ur nnxwmaxxn mun -…uum V. m-……-..n..n ..

authority should satisfy himaeif 1.9., by T’
attemmg wimesaes as well as the ascribe. ‘
tha said tiotrumazt wan prautmtad ” V’ ‘V
registrant secured the prmmee of 1′

and the scribe. Ha fiimeé

staztanent an math on
mum and thwaaita. of tha
pascal: who at’ the
the sum ia the naked eye
the same. The first
wmnm, has fignad in Engiish and

that the $ maria befere

the statsmmt. The seecnd
» in finds. and that Kannada. simatura
do Amt the dgnature fauna in the statammt

‘rs§¢¢rde§.§§b;t’a¢’¢t§£ sub-%str’ an

– ‘ihirfly, whim DWI was wammed béore this sub»

‘ raflawar§hahanstatadasunda*:

-s was

.,………….m navrt a..uuug:r or KARNATAKA men COURT or KARNATAKA s-new COURT or KARNATAKA HIGH COURT or mmnmcn nus:-a coul

not stated mytmng max; tzha a¢:r1’be mm his 4
ms: pram-x.¢e to the cam wfil. From this mama;
it in exam whm exactly the arm ¢4g_m.e__1;c ha “‘
serious dispute. At any rate, twa
deposed bare the $ub~1-@213′-.-:§ }:t4V§.1.rae Qua: , %

the scribe affixaci his «mama wgagcam said

am. In the fight of viuihle to

the naked eye, wavhgve 55;: ~..?he will is duly

alienated? mracutant was
in sound pmpaundcr tithe
will _ &fi%fi #fi&cinu§ czfirmmatmcas
aux:-raunfig an; 6! the will?

kt _ ; ;g%~m, on being}: of the in aaamaan:

will that dtm the wiil was set-111.3,
wcumsnnm, it should be taken that thewill

4′ The 9:56. mmm has 3.5 suktmce because

” mmm mmm, the plmmhaa filedea mmem

Gram’ 8 Rain 9 with than pennisaion of the Quart 3
iv

specifically (laying the wcucutiozn af the will
me an defmdmt m the wrfictw. smemm.
is a specific denial sftha execution ommwmg ” ‘ = ?T% %

29. It was nan: ” in AvV§aa;_VxrVV of

mama, 91% aepomt the
win by pmamg fraud 13¢: 9f the will 1;
a@itted, burdw in cm or undua
hmumca fimd or undue
influence, E will is has in ‘bar
prawxi. ‘ ‘m the written
fl :gaf by fraud. A11 that the

the evidmsa is the wfil aemp by

cloeurnmt. In othm wurda, she

ma dncnment. rtia smledlaw even.

bytltme déenéflwauldnnt gnaw awill. Whm.

‘ set:-up by the greyounam, ifhe wants refifi m the

V’ of that will bdare s. Geurt, am sour: has to reetrrd n

l\’-Fl . a…\.wv:y.I ‘I’ur muuwnmnn nlwn t…-uuau Ur ISANNAIAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH CCU

A ” , mmg afthawfll is mm. Tc mm: such a. fixzéing that the

XV/,

-u V-up–urn’: v-In 9\l”Il\!’U”I.IU”I.I\I”‘\ ll

56

raquiramanta of Sawon 68 at’ the Evitlanee Act and .
63 of the Succession Act is to he wniplied with.,.
dapmdmt on the stand of the oppoaita péartv’ K ”

ecmxmrt the whole B111-dam of proving

than pa-oponmia of the will. As *

on the will do not in
Ex.D.6. This simaturea witzaeaws do not
tally with their bdora
tha the sozcfiae has
for him ta the
human. when: the w-iii was

drafiafi, to the hang; and

k man has But in the avifimca were

“”” that the tmtatar Mme in search of

at this sub-zagamma tafiea, the will was

fi gt’t1;i§8’utz-registrar’: ofiea, ha hnshmd and mm

uttaatingw’%e% also came tn: the sub-

‘ afiae when. the warm was wrfitan. ‘mew three

nlamiy ahuw aflia nnrtwallwitb the macmfion

oft11swiEE. Apmfi-mem,t1mwymeam1amthewm

:ounr or KARNATAKA HIGH COURI.iZ>E KARNATAKA men coum or KARNATAKA HIGH COURT or mxnumum ruun \..’UUlu BI! ………n.r…… ._

/..-‘

E /

‘COURT OF !<A.'kNATAKA HIGH"CZDUfl:f?'(?£F'*E§RflN'R1"ANA-' mum uvuun ur rurmnmnnn- rm:-n nvuu-I Ur nnnumnm-.–nm..-. ………….. ….

mm ahawaanat in at gandamteorhaaithan the day am
mam havemmaaaziawm. Itin speeirmlly _
wi}1t11a1:oitm.hat houlthwans bad. stwwag FA k
B1oodPrmIuraa::1dSuw'eauqa1mt.'

mmy more days shawnuldiiva
makethnwill The an
14.12.1973. 11:19 not in 16.2.1974,

of the wfll

Em an she was in a
sound p:ra&1ced on
we of Iigm. of qaeefie recital

1% ' f was notwfllami she was net

….. she Rm

%a had fix daufitms &¢i me nan.

x * ‘ as memammmwm the anugaxu and the

is wmwrad, was havetha svidatzee of DW3 one oftha
E,/”‘

dnughtw, Bmgmmi whn ha: mm in
wordaaaundat «V

time fivm grand amcunx of mgnay, ‘grid. «
the athanr daughtua. My Zbrotlim”
used to fiztain our am: 513:: thay.’Vrm’e&”

to 11% all of as in edncnfien to
ahilxirm and fixrther his ow; fathm

who pa-formed chiléa-Van
spending hug m.:iux;tI,”thi§’ -is; dim to

and afiectima they 11%;» _

3:. of am —

had, mm mm
of my father-»§:n-law
we were in cm-dial terms.

‘mt our hause for about 3 to 4

cf my fathmim.-law. it is to be

.._hna’ba::1d of mgamm am 14 gm QM

%’ ‘V ma. thafiaxe, an the énta csf her

_ he amh, ha’ rmfimsmpwahnu
:2-aa’fia1,ahehad1avaaw;afiecfian. mama

than: is absolutely no rmcn ibrth combs

under thawifl at by waxy of avidmwawhy fi

U &dnotahooaato§vamypm’tiand’hm’propw’tytoh1maix\/~

COURT or KARNATAKA HIGH count as KARMJAM HIGH count or XARNATAKA HIGH COURT or mannmm mun Wu… …- ………….,…. ..

\.-

-Iucmnu nu .. .-

COURT OF KARNAYAKA HIGH COURT-Qf KARNATAKA HIGH count or I\AxNA:A:xA HIUI1 LUUKI ur nnxavannm rinaru ..v…… ..

daughtua and to he husband; ‘Why aha pretax-rad to A} L’
mtzixe aefl’ acquired pmparty in fttvuu: of hm’
creates suspicion mi it in fur the ” ”
dispel the ma auapicioua ‘L
evidemm is addmwd an

auspicious 3 £9»? tn be
beiierwd. Lingamma, non came in
search of raw: some ‘iirhwa the will
was no reason: are
farth the way ems
clay. Fania had an
hufingss of pawa’ laam,

bumbggss pf businaas of mcsney Iqmding.

Aéfhgs husbmd was aim snéqmmdam of

_ V The arm aim was not wm.-king eithm*
husinaas. so emryane wm-e having indemsflmt
mnmgwaa am: an acquired mapafia. In

V’ :_f{};4,§akae fiwumstantiaa, ahwlrubely there is 3:: Mann forth

‘ min; ta shew why the nwthw %.nhm”ite& haw husband as

3/’

I lF\?I I ‘uI\-IV!-l’l\’

A. haw pruducaé seems}. sale deed; and other dceummts

C0!!!” OF KAKNAIAIKA HIUH L.UU!tlV..IJ_I’ EAKNAIAISA ulun Luna: vr nnnwninnn I-nun uuu:-u ur l\r\I\lvr\Iru\r-I

promty to 111m’ brethw; ‘They cannot be mpestad
my objeouan and iznmediateiy after tha death %
md for nearly :4 yearn. Al the: ” V
afier the am}: asmaru mm-, prauaiay <ééfh£5a
amma ma-vmg his

have rushed to the com wit11: "}§»v:_su§.§: gm. melt
separate peyaseuicm. cm be
drawn maul? beagmga for 14 yaw:

am we    mm mm at
the       would not prune the

   

132. ix: oral tmamany of DW1,itis to

‘~ }j1″a”‘ie…a.1.gpefiafined doeummt write’ who has

40 years. He has stated in the evidence

fie wrcte this domxmetxt, he had no Bcmca.

‘ fiomzmania. Ea:-3
& admiidem hzthe mas ‘ * . Eulier
A M z§ k:4. i2§1973 «~ the am am-m, Iénflma’ has. same with
T gsga subaramapa who in am a ma mm. The aaamaanu

\a\-Iwpuiv ‘an any n… — …

COURT OF KARNAIAKA Iflufl L.UuIu.A!.§r IuI.Knu-unnn mun uuulu ur nnnnnu-uxn mun yuan! Ur Ixflnlwlnlnnn mm .

baclcmeund of thin evidemxe, if we leak at the wfll V
given complete desoxigtian of the whedulg’
‘bmmdarias, the 13.-umbw and the maagsurament; ” £1’: ” ”
which could not have mm ‘§f: ‘tI;é.14_:A
original éocumann and at aazyfafgg if

mt have been draftad without; 3. g:$g§;ea%%mm.

In the nf the out, it is
not possible to he wrote the
wifl 01:3. the Sub-re§.ntrm’a
ofice a in his praamee in
the ané thnreafiu the

) at!-owns’ . ‘ he afixed the 31313;’ turn.

1*z1«a:’e;tfex~e,\sn ‘§1ia 1fa§hr$”it§x usafifl to refw to the Juameat

§:f.°’m5« 1′ “” 9358:! ” met by the ctrunsé far the pr:
mm of HAIDHUKAR 1) snmns vs

TARa_3IA.fiB $§KEDAGE agmzaa in AIR mm as 153?:

” -3. The reqlxirmsatit of proaf af 5 win is
A’ same as any athaa dmummt excepting that

* evidmw: twxlued ‘m pa.-aef cf 5 ‘Wm shank:

imafiy safim the reqxzkammt of Swtzim
63 vi’ the Indian Suwassiem Act. W35 and
Swtaitxn 68 cftha hzcfian Evidence Act, 1872. If
dterconnidmngthamuttmbeficareit, that it,
this {nets md ofitmmstsncaas as axnmizing fimn

it/

the mats-ial available an recaard. of a given case;
the Court éther beliww that the WW was dulyé’ ‘

mecutzad by the tmtutar or twonsizlenflthfi

auriahmaa at’ such fact so prabable
prudmt person unfit, umiw the
of that pmtieular mm, to a1et’y.1:vo2:t’ –t_.he. _

auppouuan that the vm mu. % 7

the tastatm-, thm the factmn of ‘mt-:£rs1t1’aan {xi}

shall be said to have baa: – ‘H1: dg_&ie;1ts.g
«Bantam of pa-oaf fnimad £1.
mind ::@at stand. as: -..foun:d:e.t:i¢n an
surviw my but at the
same ‘Emma oufit ‘ta tape; to be
dmxotiahed by wayward “-zi_i’V~.Vsi:_¢nes of
suspicion and mgxgymitzinn _ by fifajfa.i-‘era and
waylatywqa v;r_u:.txz3;d to
the RV. I-mag», 13.38, 2 CC 227
may be’: «.-,”1’he mind was
at to take-n:.i:_’;1eu32zr6’§:1«adaq:fi;ng aircumatnncau
mm a.

r:&§;i…i:ia; t¢:._fmf_ce. tjhm to fotm put: of
the mate inmuous the
‘the more likely was it,
comideging anal: mmm, ta zwux-each and
i-mpléfgtn supply awe iittle fink that in
j we wmbed auras fact cozmatm
, pravioua theories and naoasaea:-y to

the Am Court in the «have said

«

coax? or KARNATAKA HIGH coukjrof KARNATAKA. mom COURT or KARNATAKA HIGH COURT or xnxm-mm I-nun \..uu|u …- .v…..n.._….. ..

“the cmmaknm at the Gaurt has to 1m
ufindbytheiuudwafthafifiladdufiamg
suidmca at: as but dinpd my stzspieiaus at
a1 ow attacuwg to 15, will
mfoviderithatthwaiasomwhinguxmaturalar

luau: -swam-u

34. The Apex Coixrt the me of

wxmmcmm IYEEGAR V; B R

cm-mm reportsadin Am 19.59 ac, 443,n,a1c1 gag u1:.iéjr§’ :. %

“Un32’k2a the: other dosummtn the ‘ I ‘ .
fi’oznth.e&en1hofthetmtatar,T.madscs,véi1miti§ “”*
propaunderi or produced hd’o’m_ as. cimmt,
caznnat uywhethx it £5. his and
solmnity in the deciaiemhf ._na to
whathm the domnxamt propoumied £3 to
In tha but will and
taatutor. Eveszmyjin with’_jt1;e yaroof of
wifia the thaguma as
m that mm’; th-a”..proei:*.. ‘ma
propoundw bet’ upon; tn chair by
the at the 1-dc.-vent
tima wva_a’i::1′.1u_ state of

oftha his sigaatxxre to the
at izig ‘wan fifae will. Ordinarm when
V ‘_ tho_a’é:vigi_x;e adv&*:aua9:1.vin support; of the wm in
amd suficieut to gprave
fihs state at’ the taeotnturi
woi.:}d’?:.vaj1u*fi¢d in mawg at finding in
¢sft}:;aaAmapound.m-. In either wen-és the

g mats.-aigthe pt-amunfia man he taitm’ to he

an ptaofozfthe eswtiaifacts just

. ., .. .

‘””””” W “”””‘”””*M “Km C093?-‘GP KARNATAKA mam COURT or KARNATAKA HIGH COURT of uuumamm ruun t..vuIu w n……….w. ..

“Thu-as Law, haww, he mm #1 which tiara
“acecutian ef the wfll may be am-rmmdad by
azspakeieua wtzumutameea. ‘$31.3 aflagad
finmntzaneefthateutatar may hawry shaky 9:11:13;

\/

IVIID I Vs’:-nun-o

tn thanaked eya :10 not tally with each otha. The

of the uttafing witnesses tn Ex.B. 1 when ~

signature of these attesting mm’ ‘V

stfitament rewarded by the 3ub~regis1:rfi;:j T’ Q;

eya, it is am: they :19 net ma V

She was» missing frm oomplw
mt! aha was not she would

W'””‘ 9” ‘W*NA”*K.A HIGH Coukfr»-my KARNATAKA men COURI es KARNATAKA HIGH COURT or xnmamm mun Luulu ur ..m………… ..

fivewhich hawks pod

haaith. Thus flue antire pmpergr tn
T? , husband who Eva! rm :4

aha is clear from this evidmce on

. ‘ e°~°1’€3 ” “”” ma months frtsm the data csf

K, really aha Isaac! guns as the Sub»

af 3 mike and get the dacu%

the Ofiee of tha auhrfimar, no reason; are
‘4 why the énmmmt was not 1-fistzaad and R
h to be refistaed mm ha death. Tbs ciocumtmt is
» wz-firm by a éo:mt:3.ent wriw W119 dié am; panacea a valid

Q/..

licance tharugh he: was wtrifing dtxmmmt for mom A4

years. His evidemze ahmvs thaw paople was

him by Bri Subbazayawpa, the stamp M ” ” K V’ V

w-aw who is the pawn whe has

bamgng ta the fmm’1y,whn

trmnaationn. $1:.t’mgtavl:A§:* , ‘1_:’e from this

docummt. Name rzftha 1v,¥§iaa°e emtxaained.

Though waning’ the
children at insofar as
Ex.D.3 — is suck at: $311

was not name to’ mam of the: attasting

witnaug» -it; -3536:. 3%,’; atatmm: is fled under Order

nddifimsl avidance with an

$115 was of the at;t:aut:ng’ wimaas saekmg’

evidmse.

V’ lift is a mm: mm af attfifim net bang

. probably the mid; a.pp}ica’§-an mraid have bum

irkonsidamé fetvuuraltlyt Tha fast: set.-{rut sham, the kdinp;

h/,

I muuxi ur axanmnuauxn nmvn uuum. gr Mmnnannn ruun LUUKI ur IEAKNAIAISA mun LUUKI Ur IKAKNAIAKR r1I1.-:31 Luum ur nnmvnrnnn mun \-vw

bytza the ma fin&@ man be mstsimnd.

…….n. M?!’ mmmnm mun couxir.-or KARNATAKA HIGH COURT 0% KARNATAKA HIGH COURT OF KARNATAKA H16?-I counts’ or mmnmm niun Wm.

we have recorded «have chews the will does not
signature of the taatator, aha has not

dmumwt, the xiocumatt in mi} of uugpisigrua K ” V

:31: rmsons are given to

good an the am of «mm died
mm two months no
useful purpose mag: tile fimflication
£92 it cmnnt
aridmce is
a11ޣ:ien.t 1-at aarmaan: who has

h §is fi1isau*ab1y failed to prove éua

tha suspicious circumstmaaa
and thmsom, :;hau@ the mm Court

/.

\a,/

“II

EEJ

37. The 4*’? démdmt Smt. V

with her fiathu Dodda. Piilaana

pimt schedule ptopaty a ‘z-mtse-.r ”

26. 10. 19?? wfieh is marked 1: in me A

recitals in the aalae saga; oftheiit mm
canuibuted the sale measure.

mowers, in mtitied to half
share in the rightly dncliued to

fiect a. ” “‘ ” ‘ sfid property wmch’
a:c1umve!’ V’ V’ But msafm” as
remwing aéiincwned, it belongs to hm fathar

A’ ‘fie-.._j}_1.a.:-at net bequeathed the said propwty

he has mmoutad my will ta anyone.

V that p-ape-.1-ty is concerned, he cfied

zmmta_ am his death, the me: half partum’ of

mag? an :11 ms 1&1 rwreaantnfivea in equal

‘£11.46 was cf $33!: 3QfilW a was thmfi ha

T pad the maney fer pttrehaaa at” tha profit)’, after

%’ émh purchase the has repaid. the conaidwatitm paid by ha:

I LUUKI UP na-mnnlnnn ruu:-1 LUUK,¥ pr RAKNAIAIKA I110?! LUUK! Ur KAKNAIAKA HIGH COURI OF KARNAEAKA HIGH Luuiu Ur IKAIKNAIHIVI filun I-VI-ii

.,……. .. ……m…….m. mu!-1 cougar qr KARNATAKA HIGH COURT or KARNATAKA HIGH COURT o:= KARNATAKA HIGH COURT or KARNATAKA men cou:

T1

father ma thwefara, it is has absolute property. In age.
afthe ramia in ma regixtmeri decummt,
cataract be ancmtod. In fact, whm K V’ ‘V
the suit mmmms was served an
am: file a. wrmm statmnnt. 5 uf

Hawemr, aha ma rm ii: the
case was pasted fur Court has
rmtzyresamz. 1; % L

38. “”” H we are satisfiaw
that in the pxamty. rm
mmag to her mm and an tha
qr eafitleci to equal mm in ma

V. Via it in 02:: racorti that
fiarewaflzamma in living for the hat

E113′ griwance that she wanta the

‘mwe ;:”a*-.r:V’;1;¥:a°tya&’hss, thatis a plaawmnh she am put. ferth

A $31 éewue wt:-ee&§ while ‘ 1:135
V V’ bet¢a*m the partiaa ta the suit. That is a mafia’
. .”£o1′ wnaidsation at 1-ma; scmwmxe paasfm a fiaal decrew.

K/,

1 uuuni ur nnniifllnnn ruun RRKNHIHRH Pflbfl MUUKI C)!’ KAKNATAKA “IGH KARNATAKA HIGH Co”

73

mmsare, the finding recorded by the am Cw.rt– is-I
and valid and do not mm mm my izztfimdty Wk

interfwsnce.

39. In the lifit ofthe *

us, the judmmt anfi dwfise <10 mat
call for any mmrezmca Hams,
wupans the V h V

(11 éimisaad.

(2) gem.

sd/-

 §     JUDGE

Sd/~
IUDGE