__ Ageci’,:a_ii.fbAf2u*€. 30 V
atvfiéaanéfi, maxi
$3 TEE EEGH CGURT OF KA.%£LTM§A AT BANGALCRE
mmm ms mm xtym my 92:’ GCTQEER %
BEFORE
‘mm H:;:m*BLE J
% & 59.3939;
Agfl: akauzfiflyaam ' R}'::s..I'ic:.$9, ' Javmhaé _ ' Bmalore-+33-k ---fippeflart i H E % % ' mfimpondert :32' ¢r¢E>%api may, -ii?-J
r ‘ A Mfiifi am ufQ.43 Ruia Hr) CFC aga?mt the
A _ Tamm 3G.7’.2(XIJ8 paused cm. IA No.1 in.
‘~QaSg.§s3¢.i2;5-4«89f2C1% an the E: of N fidtfl. fiity Civil &
‘ _f ‘Scaaicns Judgaes, Mayo Hall Uxxit, . dismissing
_ “LA 1%} 11fC3.39R11}3a1 Se 2 CFC far ‘III.
fifi appeal minim on fir admnlaion this day, the
Cauri daiixzemd the ft-Ibwing:
JUEGMEHT
“‘§mugl1 ma manner ‘as listed for adw-iox_1_A,–,* :”15V’,;’. ‘: ~
mam far am: agapmx with zzzanman % A
far mrmm’ . V ‘V ‘ Z
agpenant gas the pmxnazifi the
He hafi am am a.ppfiaati;;§i«. fog?
” :1. The samgwas 1% court.
zm-mm, was L 3% 1 Carunscl for appeJ% 'V§*;.& hm " 1;}-3;-augh the ixnpugxed <:re:ie:'._. _ 'L AA V. be scam from plus-.adj@ and dxzeunwnizs
‘ ::fi;p}am,’ scmaduke pmperty is d1sac:’e’ pant.
mxa 5 at pla1r1′ t, it ia mm that plaintifl’ and
fam1E§’ *’ mrsembczts. am r&1clm’ ‘ in suit schadule
VA which wmfld imply that suit schedule property
IIGH COURT OF KARNATAKA HIGH OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COUR? OF KARNATAKA HIGH COURT OF KARNATAKA HIGH C
W
\ (QWWAL ,
mun yuan: vr nnnwnlnfin HIGH OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH C
is a hxzruw promty. Wmw, Em. plajnt schadu1e,.T*suit
daaavattmxta-‘me.
3». It Ea 2% mane of V V prewar bckngesfi ts: «um -J 1,1o.w9?, Emvhg Smt.&z Itfia the
case as” plainfifi that –.’.Swamy had
ezxacatmi 3. W13. and the said
wfi was 2&4. ,
Smt.Anna%
Krupa scald suit schedule
has mnmaed that she had
% gm pzmrcy mm» a pegmmw sale daaed
Khatha Wm mde $131 the mm: «of defendant
% A she ma amzmed aanxztizzned plan and gut
ugs cstmstmntinn. Whm mmfiuctaian (mm 1:0 Ijntel
N (£;xL%¢,W._[€%.
IGH COURTOF KARNATAKA OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH C
level, p%ai11t:;ifi’cs.m and stopped the ca::mm’uction. Thus
pEa1n’ ‘ uifihm suppreauedthefadm. ‘4 O
2% ‘Tke ixaarrmd trial judge.,~~ann¢
pfimaéms and éecumcenm has
wmimyefitlj-* ma mm-m;n§~%iLmggjO% }.’6A.V1.F’:”_|.g. of O O
suit pmpwty. In “it ii; stated
that y3$in?:;ifl’ and ass residing in
mt szrzhaflufig infirm that
mix mhm§V1fe” pmpeny whereas, in
U113 as a vacant;
gm. of pmfi namely
JAmgng,rL at 1 acre 5 glzntaa at
E:-$:é(rmI¥’f’~’.”’59éfV xacharakanahaxs, There is an
ta shame that the said J.Antony
Eand cc%’m:d and fiarfi a layout.
V’ -‘f:\_:*.V,,A’3’t}1e hamuwt made hr J.Antz:.my Swamy in
_ Iais daugmm am the mam mama in p &
§@§3=+,r2m4 da mt puma fact: establish that
was put in paaaaasion an& of suit asclcmdule
P5.ajn_tm’ claims to have purchased suit
Q
tun uuunl ur cu-umanlnlxn I’1li.;l”} t..t..A)§..’i_£E Ur KAKNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH C1
svhedaéle pmperty uxzdexr a rwtered saiee dazed
mamas and the suit was am an
absaemzaa #3:” am? dacL1mm’1tary cvidamce to.’
mtahihh §3§&iz1%fi’a paaaeasion of V ‘iv ‘;.a PH 5
zimpozsaihla ta awe;-.pt thc mmmtmn 6f V.
in passmaimi of suit ether
ham, déaczlmams by. would
Wm mag matzufish scheduh
pramw.
S; _ fr:§f£L§1aeBant wculd aubxrlit
that he d,’m,m;ed 3, maintain
sfiahzagcgais 6:” “ém-isuz: wntmvexsy between.
resolved in the mums of trial:
to accept. From the plaint
: not pcassible ta $2.311: as tn whether
‘ ajaguzitz pmperty ‘3 a house property or vacant
H 4 V. V’ has put up comtruction up in the lintel
zxaemmm mm upon 1:35.? the plaizltifi do mt
fiaflie sastabfitsh that title 32′ posamfin of the
W WMFA.
wzndm’:& 9%’ plainfii
1
IGH COURT OF KARNATAKA HSGH OF KARNATAKA HEGI-E COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH C
1%
R Ia than ckmzmww, I ck; mt
yaumis ta ?I:::I:m*§m>& with the order. ”
aweafi is. at the stage: «of admissian, ‘ I
I: is made 01%!’ that
ardzcr 311% not ha oomidm’ad*a§
nnflmmmfidflmmauw.
V, ‘
3’1:-clge