High Court Karnataka High Court

K Chandrappa vs K Indiramma on 23 May, 2011

Karnataka High Court
K Chandrappa vs K Indiramma on 23 May, 2011
Author: H N Das


izzcftrrfirtg the zt.:z’mz’,s1s’i(2r2 mtzzie in the pfrziizr regr1:fr§§:r;;=-.e

pzrérsrtparririrrrz S’

8, I heard arguments on both the -sgicle arirlV_p”eruser§~’theA eritireig

records .

9. Learned counsel filed a
memo relinquishing plaintrifi”s.–r:i¥ght’ i_ schedule
house property. .reeoiiriiVrX’ccoi’dingly the suit
of plaintiffsVp.in.s0fei’r..he ‘schedule property is

hereby disrniSse«’:i.’

l0; Tlxe plaiht-Cpischediile properties are the movables such as

Aibulloekei eoxiixsip, utensils etc. There is no evidence on record in proof

of ti;%ai’l%ihiliVtg:’oi€_pltiiht C schedule properties. Therefore the suit of

the plairi’tiffv–.ir1éefé.r plairit C schedule properties is concerned is

ix * tithe ciismissed.

I l. The only conti*oversy between the parties is in relation to

the plain: A schedule landed properties in survey Nos. 8/4 and 5/4A.

it is not in dispute that plaiht A schedule properties; are the joint