IN THE HIGH COURT OF KARNATAKA AT BAN(3!f\E.,»ORE DATED THIS THE 22"" DAY OF EEBRUANV2'05i0'°-. BEFORE ~ THE HON'BLE MRJUSTICE RAVI_MA4LI.MA§TH:_ REGULAR SECOND APPEAL. §\_}_O.1fJ79 OF»200l_2g REGULAR SECOND APPEAL I1\_|_U~.'114~5_O_F» 2'oag,%Aee.RL R§A.NQ.1Q72[Q2: BE'.fwE_E.A:;;T'%'v."VV...,__7.O = W/0 Iate"~.[)o'd.cfVa'v._Ha--,Dumaiah Dgeactby her._I__R R_,VGO__vEnda"ia~h ---- VA u_S/0 "Ia te_ Dodda Hanumaiah - 'AgLAe'd.»aAb,OuVt' 57 years, " . "-T'Residi'r:ag_ atjS"reeram Nagar, V .T'£;ml<.:,.J'r'.~'i__ ' ...APPELLANT (ByvSti K.G.Raghavan, Senior Counsel for A 'AM/s.'v"Lawyers Inc, Advocates) "'»--.AA}D: I Sarvodaya Education Society Gandhinagar, Tumkur, represented by its Secretary, SrHr* This RSA féled under_._se'c,t_io~~n 100 "CPI? set aside the Judgment and Decree dated A3t9,20.O2 in R.A.No.61/1994 on the filed of the !eartned'--Pr3£:--,.'LjTiviljuydtge (Sr.Dn.) & CJM at Tumkur, as also the J'fud§m--e.nt-.f;a__n~d Decree dated 23.9.1994
inQ.S.N’o;’35.f3/O’9.fa.on th.e”=fiIe of the iearned
Pr|.C%vii Judg’e«y:.(3-r.D=n.); Tum”»<u'r;-7«___,i
Sarvodaya 'zEdVI.'Icati~i)'n"S'9ociety
G;ando.hinaga.r,V_ Turnkur,
re<prEeyser}ted by Secretary,
Sri K.S.Na.n}'undaiah
' – "S/o''K.'Sh'iyVaramaiah
. "-tl_-Rgeti §é':"Qout'v3"3 years
W R'/at Som_e.s§wara Extension,
T–um..E<'tj r-. ..,APPE LLANT
.. ,(_.By Prof.Ravé Varma Kumar, Senior Counsei)
AND:
Snot. Kempamma
W/o late Dodda Hanumaiah
Dead by her LR
Oéw
…7s_
Eiiegaiiy trespassed into the suit property anc!v’~s:i:’ri_ce_Vvthen
has been in occupation of the same; that{thief”Vd’efeynd’anbt
has no right, titie or interest an.d__insp_-i’te””or:’.’thVé’~ p’_’i.aint_Viff’su
repeated request having fai|ed}”gthe_”pieinitiffwas:’co–m’§§eiied’H
to fiie the suit for decia_ra~tion, A’r’=eco\/er’§,{ of’-vposisessiori’,
mesne profits and costs. _ _ __
7. The defe’ndan_t’ in_h-er wr–i.tten statement states
that her iate husbandDowciciavhanu~rriaiiiar;’.’–purchased 2 acres
37Kguntas’i’i”ci§,it_::’of Spy’;-E\io.–22/2(c) from its originai owner
Hakeiiemyéi AbdulVS.a’in4a’d._nSab by virtue of a registered sale
dee”dr..dated..;t4V§6–:i946 and consequently he was put in
the same. Subsequently, the said Survey
“-i’:u;i’n~,ip*g.;y%vies” renumbered as Sy.i\|o.22/2(C) 2(a) in the
K;—ear._”i94i7. On the death of said Doddadundaiah, his wife,
A. the defendant, continued in possession and enjoyment of
‘”.V'”ti’ie same. It was therefore contended that eversince the
date of the sale nameiy, 14~6-1946 the defendant and
earlier to that her husband have been in continued
i3g\,….»–
-11..
the plaintiff was entered in the revenue records with effect
from 197071 onwards. The defendant without”anyttight,
title or interest interfered with the pos4’s:essi’o’nf'”of.””‘–ithie4_
plaintiff and forcibly took possess.i.on
property in the year 1977. Insplite i
made by the plaintiff, since:;t~h_e defe.nd~ant~.di”d;v”n’o~t ‘ouit the
suit schedule property thepyp-res_Gnt–».suit’hasvbeeh filed. It is
contended that by v~th’e.Vsuit property was
acquired andtne narrie’ the defendant as
welig as_ his7vIendo.r r’aa_rhe_iy, [Hakeem Abdul Samad Sab was
showni.._a’sriow’nei’s”an’d._”persons in occupation of the suit
syciheduieapropertyyi The suit schedule property was
._ip’i”iqi’naily”described as Sy.No.22/2(c) measuring 2 acres 37
Survey Department at the time of sub-
divid.i’n’g~,. ‘divided the said Survey Number into various Sub-
.. Vpivisiroins and 22/2(c) was renumbered as 22/2(c)2(a). The
“”._V”‘i;:~o”undaries shown in the acquisition Notification vide Ex.P–
: 3 and the boundaries as shown in the suit schedule are
one and the same.
Mr
¢r,a;eiM’
n~~é%§’;’~’«”3′
-12..
12. In view of the dispute regarding th;e”ide_I’?tiifric.ation
of the property of the plaintiff and that_.of–»tb:e..
Commissioner was appointed \}yrho:.htas s-ta.’te’d’–in~th-is report”-
that the property under aCqu_isit§«onV_”a’ndV of
defendant are one and ‘Vfh’etefore’:Vhe contends
that the case of’ _ilI–founded. It is
contended that even_.in:.th.ei.”sVaiie deed”:Vve’x’ecuted in favour of
the defend’:a4n§:”s.’_hu:sb&indL the manner in
which property was, and how
it mentioned. Reiiance
was ‘Aa!.s_o placed-i:.’Qn:_4″theclaim for enhancement made by
husbaanvd”‘of ‘the? defendant on acquisition of the
_ vs’che’duie’i.p.roperty’i By piacing reliance on the record of
‘iris-pcontended that eversince the date of the
art-ca-Www*-=icV
___ . ‘5? .~ 195*;
i’31.JfCba’S€«-“‘nam€iY, 1213- the piaintiff has been in
to Vypos.s’e«s”sion and was dispossessed by the defendant in the
éW._V*yeéar 1977. To this effect the records substantiate this
if position.
it is contended that the suit be
V/<"""'""
Therefore,
-14-
Government. Hence, in the absence of compiiante of the
provisions of Section 1?, regarding of
possession, it is to be heid that the posse’ssiovn”rwvvas
ever taken, on acquisition by the’ Gove’rnmre.rjt.«__ The*ref’ore,7_
when the identity of the peropertv,/__
been estabiished and whe’n:t’here.V.is to show
that the possessEon”‘:n.as aficc;Vu’isi’t:ion, the suit
of the plaintiff He therefore
contends that..:Vt§’oth lthe cou:’«ts”‘he.iovv;fcommitted an error in
decreeindff of._t’he__ plaintiff.
“fhepaper–ho_ok~.-fiied in these appeais are incompiete
s.orn,e of tvhev—d–c«cuments are not completely reproduced.
‘ ‘”r’.e_n’ce,* ti1e’origina| records were minutely considered and
$14. Heard the iearned counsels and referred to the
V ” reco rd 5.
15. The triai Court framed 6 Issues for
determination. It came to the conclusion that the suit iand
/,
‘\_/
_15_
was originally numbered as Survey
all measured about 18 acres 12 guntas
names of various persons including
of Hakeem Abdul Samad Thielrsaid
sold the land bearing Sy.No.2§2/:_:(c)eV_»to lthtgdejfenydant to an
extent of 2 acres 37 o–f_’L’$iu’rvey Number 22/2.
Thereafter, theAwholevb.f..the 22/2 was sub
divided intoi: Survey Number
22/2C was Number 22/2(c)2(a) as
statedin_voa’rar_~f3_.__o’f.’tt:e””‘w_rit.ten statement. However, the
same ‘was _ the defendant. Hence a
Con’i;mvisAsion.ei*» abpointed as P,W.4 who submitted his
:”E’:<_:P»19. The Commissioner on conducting a
by referring to the title deeds came to
the-«i._'conC'iu.s'i'on that the land of the plaintiff originally
u"'"'=.:'"beVarin.g=-~"Number 22/2(c) came to be renumbered as
Number 22/2(c)2(a) and further that the land
claimed by the defendant is the very same land with the
Vsame boundaries bearing No.22/2(c)2(a). Hence the
V4"
._16._
commissioner report that the land acquired vi’dlef.l_E’xv.P-3,
the suit schedule land and the land of the ifs—pii%.e
and the same. They are not__differen’t*:’.l;Van’cls’_’_:.Aatr-_ali._
Therefore there is no variation the”pl_ain’£?’5chelduie
property and the propertyV:V”c§airn’e’d tdefelndlant
one and the same. Coymlmivssionerlsl repnortsnaving been
accepted the contelntilon counsel for the
defendant are’ n__ega:ti’v”e’d if
dle_f”e.ln_d–ant contends that on land being
acquired’ by tVhe”‘.Sta”te,yV’ltnere is no material to show that
p-os’sessioVn”fhaVsVtbeen taken. It is therefore contended that
v’Eeév.r_’of_ non–compliance of Section 17, of possession
“-lliavirvig._2_noVt’-“been taken, Ex.P-2 namely, the sale deed
le-xec.ute:lf’in favour of the Company and the consequent
.. ,saie”in favour of the plaintiffs vide Ex.P–1 does not show
Vlpossession has been taken. The trial Court while
i considering the same came to the conclusion that even
though there is no direct evidence to show compliance of
rt’
fir Vggcs
ef’5’JV$9{‘£’3fl/’ “”‘”E€”f
amt “if W
“.17-
the provisions of Section 17 and as to
regard to taking of possessionmby th.e”‘Go:vver’i1rn’eVnt;_ifthen-.AV
recitals in Ex.P–2 would also;ha;ve_3to”ee.be. Vcon”:di’d_ered to”
conclude that possession’ -was witiii
law. Ex.P–3 discloses that under
Section 6 read With:”ST.é’Ct’idV:n “t-h’e.lA’;:5ossession of the lands
were directedto of 15 days from
the date4’Vt3:f’l§.i;~i:’h p:°u.bii::e:e’ti§j.h5L”‘Vrh:”a:erms of Ex.P-2 it has
been of the lands were handed
over 18-1-1949 and by virtue of Ex.P–1
l V ‘ i ‘Q ?i.;is?.:j:’*i,.i¥::”3″*
in favourlioyf Therefore, the
Court. carne.__t’o’1thVe conclusion that the contention with
totaking of possession by the State in pursuance to
V=Jt_he has stood proved by the plaintiff. The
‘I’earn’e’d-counsel appearing for the defendant submits that
.. Vino presumption could be drawn in terms of Section 11-4–E
V”‘o.VAthe Indian Evidence Act. The defendant contends that
the records and documents alone wouid have to be looked
into and in their absence, no presumption could be drawn
G5:/—
in terms of Section 114-5 of the Evidence ..Aetjt4–.th–e’t all
judicial and official acts have been regulariy”
(b) In support of his contention t.he.c_d’:efen_da.nt re:.ies”V.__
on the Judgment in the caselof
vs. KUMTA Co~oPERAT1vi=___. AR:-c’A–NuT
reported in ILR 1992 KARn”Aftg§’KAV t:3:’;;.tipaie-te. In the
said Judgment at pa_r’a.~1Ci_;ii.t:VisVl’:s:tatVed.thatthefpresumption
under Section 114 ii-“t§c_»t’-’twill come to aid if
their partvxplh:;v.eVs«.th’e_faCt that the judicial or official act has
been”iriheffe’c’t~.done:orripelrformed. The performance of an
a;:t’3’udiciat”or’official will have to be proved first and if it is
tr’.e_n the presumption arises that the said act was
‘-“£3elrfo4t’r*n:edn.i’V£nfaccordance with law. Without proving the act
‘h.aving’ -been performed the party cannot ask the Court to
.. Vscraisethat presumption. Section 114–E of the Evidence Act
V”*re’fers to a presumption. A presumption arises on the
V inability to prove that an act has been actually done or
performed. On the inability to establish by material of the
‘icéw
…..]_9_
performance of an act, the provisions of
the Act wiii come into play. However, if”th=e.:sai’dr.,act h_asV~inV’,
effect been done or performed,,_-~th1e:i=_the”‘-same”wouid””
amount to an act having’. been
done, the question of pr_esurnputi_o.jn under Section
114 does not arisect’:’*S_ecti05.7’\ the Evidence Act
arises oriiy been done and
hence a Therefore, the said
judgment no defendant.
Reiwiiaxrice’wLa’s:p}_.aced in the case of UNIVERSITY
or AGRICUtTUi~’}’\L~.~”‘i’ SCIENCE EMPLOYEES HOUSE
,_i§o1i,ii§:2\ic; c’o~~o..9ERAT1vE SOCIETY vs. SPECIAL LAND
‘ .9.”j’AcQi,iI*s,1T::o–rN OFFICER AND OTHERS reported in ILR 1999
4597 to contend that a presumption can be
drawn oniy if there is atieast some mark of evidence on
niirecord to show that the officiai acts have been purported
to be done. However, in the decision reiied upon it is to be
noted that the originai records in the said case were
summoned to ascertain as to whether the public notices
K?/Z\W,
…..20…
were effected or not. In View of the availapijie’i”‘e_c’o:rds___anvd
on facts, the court declined to draw
presumption drawn was basedvion at/ai3lable ‘mate’ri:a.l__. ‘in_nthe'”
instant case, since therea.sed on the other
material on record. t_he..j”u.d’grne>nt does not support
the defendant’s case~»–as._i:n the:i.repoirtec;jcase.
(Ci.’)’H in the case of THE
PRQVINcur§’::oF”‘E5:ENC5Al;—vs.”M’otJLv1 MD. YUSUF reported in
A1R:”‘(_3o_i_ 1’94’3~7Ca%lctittoiiygz. to contend that on acquisition,
the rnateriai Vin, tli.eNotification alone would have to be
.,t_a<E<e_n: into co'nsé—d-ei'ation and not the annexed plan to the
V.-noti"fi.cat:i'orfi:;The annexed plan substantiating the
7 Va'cquis.itid_nn:cannot be considered in the absence of material
in ixlotification itself. By piacing reliance on this
jJ'u_dgment it is contended that the report of the
Commissioner vide Ex.D-14 and other documents material
cannot be looked into, in order to substantiate the
acquisition of the defendant's iand. The Notification per se
l' ' «atlas
..21_.
vide Ex.P–3 would have to be considered by the__Court to
determine as to whether the property is the s.u~i.t:”s.ch.edule
property or that belonging to the defenda_r.’t–..
also placed on the unreported…Judgrnent–:’_ofV”thi_’s.¢ C-ou”rt_
dated 1-4-1999 passed in Writ It
was held therein that neitlhei-..,iV1n the
nor in the final Notification:Vd’eta’i!..sz of.’the,,._’l,an,tl its Survey
Number, area, etc’;’,..V:é’are– Once these
particulars or.t_he acquired are not
me}f1tio_’n.ed’l’l”«i.’tV..i,s:”»dee,rhe.d that such land is not acquired.
i-Ience»._it is ‘c’ohteri.ded,,:”that in the instant case aiso, the
details are “n.,ot’fortl*icoming and hence the acquisition itself
i,,,i”Ex7;’P-3 is the Notification issued under Section (4)
.. or/w”Section 17 and the Notification under 6 of the land
“‘~._VV”acéquisition Act. Not only the schedule lands but various
if other iands were sought to be acquired by the said
Notification. So far as the suit schedule land is concerned,
iii e
_22_
the name of the original kathedhar that is. -Abdul
Samad Sab, namely the vendor t.o'””t.he..9″def’eVnd.cant’s’*–_
property the name of ‘anubhavadh,ar’4″–§od’da’h’a:n.,t$maiiah,'”‘
namely, the husband of.>th-eydefendlant, of
land, the boundaries of land”.etcf:fiha:Vve all been
mentioned not onlyJ-in:”their:No_ti.fic–at§.o:’nissued under Section
4 r/w Section 17, ‘Vblotification issued
under Act. Substantial
particulars’i5ia:’%{§§ nnréentioned in the notification.
i-lerice,__ reliance placed on both the
3udgnnientis are u’n’stlsta_inable.
is the sale deed executed by the vendor,
V_ Samad Sab in favour of the husband of the
defendanft. In the recital, the full extent of the originai
.. Survey Number 22/2., its various owners and the actuai
V°e><.P–3.
(3/Z—r-
…23..
Therefore, the contention of the defendant thatthe Eands
under acquisition and the lands owned by the by
virtue of Ex.D-8 are different, is erroneous’..’:a’ndi.io:pi-oose’_d utoyu
the facts. Further, D.W.1, the”‘so–n.yof7_:the.”defc>ndaint;’-.has’
stated that, except the schediile
owned by the defendant;-.I:yt”‘~~i.s ais”o._statAeld_: “when the
Commissioner was ,-appointed.'”in/”Vt-h_e Clourtiianfid he visited
the lands for at that time.
Exp-40 indicates l~’l.ijs’C:e_!–lanieoiis case No.13/51-52
was fiiedAhoyDodd’ah’a.n_u.maiah seeking enhancement of
compe=.nsaition~. Hloweyer, no other particuiars are
fort’l1r;omi.vng._i:n”1Ex.v§’–4O. Ex.P»~35 is the letter written by
ltliie Commissioner to the Deputy Commissioner
V_ the acquisition of lands for M/s.Mysore Lac
Va-nd..__”Pain’t Works Ltd., and the details of the entire
.. Viacquislition proceedings thereof. It is stated therein with
‘Regard to the details of the Government Orders, the date
if of handing over possession and the names of the owners
of the lands acquired. The name of Doddahanumaiah has
Q//was
E/}””*M
-24..
been shown as the person from whom the land’-‘ha-s been
acquired. It is also noted that in so far as ji:”ne.fa¢_q£Ji;_s4ition
of the land of other land owners are .of”–.._
Sri T.C. Rajasekhar Aradhya V
their respective cases were,__.refer’r_ed to
adjudication. However, of’D.o,_ddaha’numaiah, by
referring to the “stated that
Doddahanumaiah 16-9-1950 for
enhancerne:~n’t’:,;’»,:,1″‘pgnd.A exceeded the
{the Sub-Lludge, the case of
Sri transferred to the District Court,
Bangalore,’*9928-11-1951. Consequently, the District
passed orders on 12-3-1953 by fixing the
Ex.P-35 discloses that Doddahanumaiah
Vfi-adv-__’s’o-utght for enhancement. DW.1 states that the
.. ,clefe’ndant does not own any other lands except the land
E><.D.8. Therefore, Ex.P-40 namely, the application
9' seeking enhancement even though does not disclose the
Survey Number of the lands, it can be presumed that the
__25…..
defendant not only accepted the acquisition but had gone a
step further in seeking enhancement of thou’-«a’rnount
awarded. In the light of these materials, the
the defendants that Ex.P-4O..lacl.<sA
there is no material to show that '
therein and the defendi3n:vi;~-…are A"or.i_ei "th'e-~s'ame,"'is
therefore unsustainable anid—liayb.le'–~to reiectedgi
18. Ex.P–3 srih5wys’–ytii,at Number 22/2(c)
standing fitfi:’i’e ‘°na”me'”_”o’F””:Abdul Samad Sab, the
anu:b_hav_ada.rVolfv.lDo.dd-atjhanhumaiah, that is the defendant’s
hu_sbahd’-«.,along_ the boundaries and the extent of land
._yii3’as;»_s:ou.yght tob-e–«acquired under the provisions of Section
‘ shatvar’i’d:_”Sie’ct:i’on 17. Ex.P-2 is the sale deed executed by the
in favour of the Mysore Lac and Paint Works
inci’~~icua;ting not only the schedule property but various other
iproperties. Further it also discioses not oniy the schedule
property but various other properties were sought to be
acquired. Ex.P-2 wouid disclose that the scheduie property
as well as other properties having been acquired by the
Qtfszfmm
iifiu
<9'?'£:=ffL§')"
saga; 4:..-e~eo/rs
-25..
Government under different awards and the Company
having paid amounts to the Government, the pos’s:escsion of
the schedule iands were handed over to
18~1~1949. Ex.P–1 would show that in
handed over possession of the ia_ngdsin’1gues’ti.o..fi”tVgg;a;heV..,
piaintiff on the date ofV,ath4_e
registered _s’a-lief: deeii “dated
:t:~_a?~-Xérrm ” ‘ ~ ” ”
19. The defegndiant .r_el{eS~”o.n”t:h:Ve’–V’evidence of P.W.7
to C_:ont_e_nd’f’it.ha.tft«here”ha’s been no acquisition. He contends
that ‘P..,_W.i7 ‘h~a’s”:~.nQ;t’~./.i5’:t”ated anything with regard to the
af_”q’ui_siti0an iantds or with handing over possession
lanid the evidence being that of the then Assistant
Incharge of land acquisition, the same
‘wou!_d’iia:ve to be seriousiy taken into consideration to hold
.. _t_hat”~the iand of the defendant has not been acquired and
iands are concerned.
VV”th’at no possession has been taken so far as acquiring the
P.W.”? who was the Incharge
Assistant Commissioner of Land Acquisition has deposed to
‘irérn
-27-
the effect that compéete records are not available to show
that actual physical possession was taken the
State Government. Therefore, it is.
defendant that when the ev.i,d,ence_–“or’~.:t;he”*Asgsistant
Commissioner itself does not}st§pport’fir.thle:”cag§,,,,§5lfli_:the
plaintiff with regard to theu’a.cquisi’tiori .an’df:p’os<sess3ion, the
case of the plaintiff O..n":a:V._AApe.r3usal of the
evidence of P.W.7V it-..e:capn'é-.bef&i'e4e'rie,':'t:'ha.t_there is no denial
with regard the lands. In view of
the;acquis'i'lti'onV__v:hav§.n_g~.._ta-ken place as far back as in the
year"1._9l48,'the""dwi,_t'r'i–ess:J states that no documents are
ava"iEa.ble..V ,Therefore, the absence of the documents
be…_read to hold that the acquisition itself is non»
.i¥{io"reover, the witness has stated so on the basis
of the available material and has expressed ignorance of
.. rnatters which are not supported by documents. Hence,
lithe evidence of P.W.7 would be of no assistance to the
if case of the defendant. On consideration of the evidence of
P.W.7 it can be seen that nowhere does she state of an
We
-28-
absence of possession taken by the State. It_4.isV_:si.ta~t_ed by
her in evidence on more than one occasioTh”tha-t__j’sh.e’is
unabie to state with regard to the posse’ssioh,being ttak’eny«V’~–_
by the State in view of the’-._absenteé’aof-.reco’rdsi
however has stated ciee..rE_y..__withV”‘reoard theuyactiguiysitiofn
by the State with yregarditfo-‘..they property and
various other propVe”rtiesA, on the available
records with her. afibvsence of the records
and in by the witnesses
with over of possession of the Eands
by under Section 114–E of the
Evidence Actpfcoufd be drawn with reference to other
«,rhatelfriaivhj.”>.._The other materiai in the instant case is
the communication by the Assistant
SC-om–_r’hisvs’i”oner in favour of the Deputy Commissioner
A. .showing the details of the Eahds acquired, the owners of
“”._VV”th’e Eand, the date of possession, the date of reference of
if enhancement, the date of LAC cases in aii. Ex.P–3S is
exhaustive with reference to the cietaiis of acquisition and
-29….
ail matters connected thereto. Ex.P–4O wouidy..ha_ye,V_to be
considered in terms of Ex.P–35 and Ex.P–2_.§_w’ou.Ed-fhlaf-‘v{.é’ to
be read as evidence of taking of poss_e~ssEo:ii..:o’fi.:the Stateh-.
vide Ex.P–3. Therefore, in the :absence ofa~.d’i’rectje_ytdcri1ce”*
to hold actual possession -.b.eing”i.t_a’i<en,
being drawn is based on aivailabfie on record
and hence it has a consequence to
Ex.P–3, that Aoossessi.on_::in law has been
taken of the court beiow in
basis of Ex.P–1, P–2, P-35 is just
validilarid aplproorigatie":Hence the substantial questions of
la;w"in. Rsh are answered accordingly.
namely, the son of the defendant has
even though the land Was purchased by his
fati=ier:.in the year 1946 there are no documents to show
from the date of purchase til! the year 1977 the name
of the defendant was entered in the records. He has
stated that it is oniy during the year 1977 that the name of
the defendant was entered in the records for the first time
%,.zt.
_30……
not as a owner but as one being in possession. Hence, it is
clear that even though the land was purchase,d”‘»sby the
defendant in the year 1946, in view of_;t’h’e’.jVa.cqi;ii_§it.ion
having taken place the name of not”–.._
been entered in the records. It is only vslhen’the.’d.tele.nd’ant’-~._ 4]
forcibly took possession Volythe sVu.i_t”landsuV»i’n ye;ar’i1§i?s7
that he got his name entere’d_V1i’r; the record’s as a person in
possession of the
AV’il’l”l”–‘a,e.«.._f_:i:i*st’a_p’pe_liat.e Court has decreed the suit of
the plaintiff’toVa’..’gle.s:s’er”extent of 2 acres 25 guntas from
vvfhats..was decreed by the trial Court to an extent of 2 acres
=_3″? g’uArat_asl.._VThe appellate Court by placing reliance on Ex.P–
conclusion that the land acquired in Survey
lriurnfber’:22/2(c)2(a) being an extent of 2 acres 25 guntas,
A. thevsuit could not be decreed to an extent greater than
VV”what is acquired. Ex.P~3 refers to the acquisition not only
of the suit land but also of various other lands that has
been acquired for the purpose of establishing
we
Kai aawgraaezef vréff’
£FV:9&’7’Y
Z?’/<v-{SW 5120! 0
-32-
:3) gg;r:::§’£% ‘j'(..5′”3’}»éz’2€_.-? _
of 2 acres 37 guntas and not 2 acres 27:-guntfiaws a_s*held by
the first appellate Court.
In view of the aforesaid!’reasTons*_it*’iAs~..he-!.d..V:LLfhae_ti’the~.._ V
suit schedule propertycihas db-e_e’n ‘and
possession taken in acc’ordance “‘wVit”hVVVthat the
posession of the su’:iL~~..schedu_l:eVr~:’p._rVo’p-eérty been taken in
accordance with law below were right
in law in pi’a’€if’-‘IQ reliance o’n:.”t~he._d(§cuments Ex.P.1, P.2,
P.3′,.,V P.3S1 oral’-a_’rid other documentary evidence to
establish that» ac”c;ui’s.ition, possession, sale etc are in
a:;:c’or.dance’* law that the possession of the suit
«,:sche’d:lu!efitroperty has been taken in accordance with law
Courts below are justified in upholding the
ti–tie–..of plaintiff based on the documentation available
if A. on record.
in so far as the substantial question of law in RSA
No.1145/2002 is concerned in view of the reasons
WK”
…33..
aforementioned this Court is of the view that the
appreciation of the evidence by the first appellatecourt in
decreeing the suit of the plaintiff to a 2
acres 25 guntas from a decree granted.V__to’~.an:.Ae’xtent’ofu2*’.._
acres 37 guntas by the triai Coiirt p.ei<ye'r'se.._.: " V V
In the light of th_é"~….ansv\iers .toiv,_the""-Vvsubstantial
questions of iaw, RSA No.1_0f9/20.92 is'dismis_s€ed.
RSA No.1145/2o'o2 ifs'atId1wfed'.i'V_~by'— Setting aside the
Judgment,' -'3~9–2002 passed in
R.A.No.61/19.94 by-vsVt'ne..':i3–r,i'neipaI Civil Judge (Senior
vDivision;_)' '&t.cJMV, 'T-d_rfn:§ur,f AND confirming the Judgment &
ivdeeree dated 23e9–1994 passed H1 O.S.No.353/1989 by
the' Turnkur by decreeing the suit of the
if plaintiff; i
is .N__o costs.
sdie
ESBGE
Rsk/–