High Court Karnataka High Court

Lalithamma W/O Late Samuel Peter vs M Neelappa S/O Mallappa Since Dead … on 11 June, 2008

Karnataka High Court
Lalithamma W/O Late Samuel Peter vs M Neelappa S/O Mallappa Since Dead … on 11 June, 2008
Author: N.Ananda
 

mm cowr or xAmAw<A new CO¥JR.'f0F KAWMAKA HIGH 

3H COURT m= mmnrma mm-I mug: or KARNATAKA HIGH COURT m= MRWATAKA

11: ms: men cwm or KARHATAKA AT 

mmn ms 'rm mm mm or sun  %  A

BEFOfl

um Hcamam mmus::c1z%!i'*.AzzA1:I§a   L  T 

 '   

BEEN;
1.

sm:.Laut1m, H

Wit: lam Samuel A I.’

ham 703w?’
Slo 1ate…Sampel ._ g

% % * Advocate]

.1’…_14 h’fi.H§@§L;3§a.
3} at Mliihppn,

X T smug dead by his L.R…,
;(§:gf1sm:.x@. we was Hoelappa.

Major,

Major.

1[t::] 8mt. , Win Giriynppa,

Mayor. Rio: Vimpur. 8%.

Taluk as Dbtriot: 8&om.

….AppaIIn.nI:

% 1;») 3:1 Manesmppa. Sio ma Reelappa.

‘am uuum or mmpmm Hum com: or KARNA’fA!<A HIGH comer or KARNATAKA HIGH COURT or KARNATAKA HIGH cam! or KARNATAKA man Cd

ar-

l(d] s::r1t.1*Ie¢lewath1. Win Ragnppa.
Die law Heelappa, Major,

Ruspcn!:ant!IaI.1, 2, 4 &5 are

Rm: I-Innnapura Village, J

Pmt-G9,ianur.Tah1k&Din.t: ‘ x

” ‘ :-, 7 ” ‘V I I

(By sa-1 3.3. %
R.1(a},{d)an:i(<:)a:eoerved] '

ma RFA__is i"11a§1_ m Rub 1
c.p.c. dated 4.6.2004
passed in as.m:.s:%z %m¢«a:k%m.cm1 Judge
. _'
Th': beam; this day. the

A _ ' parmwifl be referredm by their

% M2. flmdwmdanmlmm prwmedthimppeaxam
has dam-and the suit filed &n'rauuve13rof

many. gx; 1.4.»

Adm i"°*.',V (1). * 1 L'

3H COEJRT 0!' KARNATEKA H29!-i OF KARNATAKA HIGH COURT OF KARNATAKA I-"GM COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH CC

3. The awrmema of paamtm bu-iezfare as

The or-final pnmaazxunpp had
m.3o,ooo;- and Ra.2o,ooo/e 1
4.5.1992 tn dasanaum an- _
dafmdama had mm to Aaf39E:p.1n.*:V. 1

Tim mmaanu mm11u*m 1992
and 4.5.1992 in as
not pay gr were mused
an no tenpome.

cm; racnmury of .1 sum of
the principal sum. mtemt
amn 11§%%am an 1113 am out .1151 m1

_____

filed mm ammm denying

%%:s1§;n1a3: pmmuu and tr-nxmmc1:nn’ The .1111-

& & mmad. my run tramacficrno wflh puma, but may
rut. uaaczxtzad pmmm m2e.4.1992 am 4.5.199-2.
L 1’1» plamm miamod the momma of defendants and

fabrisatad domznwuns to nab wrmuftn gain. Thu
dafmdanta have contended. phintifi is a money lander.

an coax: or KARNATAKA man CQIERI or KARNATAKA mt.-we com’: or KARNATAKA may COURT oa= KARNATAKA HIGH COURT op mmnmm I-£16-H cc

He did not panama money lending 1%.

suit in mt

4. me leunaad trinldudge

No.1 and ii sum of’ on’- ‘
26.4.1992 am! a ‘£11m, of on
inane-ant at have execmad
auit onL…%_26.*§.1992 and on
4.5.1992 as

2. pm… um tha
fiegl 9..-‘e’Hs.ble in pay the suit

‘ _dfor”.ii*am;)f.1m~ney-leaflets license?
” ctsmply statutory mquirunaaaul of
, actannl heweauit an bmughth
_ law’?

decree er order the para” 9:113

. % $. During the pememy cf aut. odgml pm.-.m
V and his hgul rapramurrtatiaaes um In-ougln. on

p._mmd’

5.Gnba&1nlfofpln’1.r&’,h’saaa:una:na1y8ri

Prwkumar and atteowrof ahibitP.1 Sri Kwohnppa

3H COURY 0? KARNATAKA HIGH OF K&RNA’i’AKA H56!-E COUKT OF KARNATAKA HIGH COURT OF KARNATAKA HiGH COURT OF KARNATAKA HIGH CC

were ammned an PWa.l and 2. Dem:-Ian: 1I§;_92# wm

marked as athibéta R1 to as

7. The u-n1 court by

and ‘tuna H033 am the suit.

8. Learned comm:

coumelibr A

9. so the aubmmm made by

° f % 1. wmtm pmnmms proved that defendant:

1 arfl 2 fed a uuma&’Rt.3€1,GOOI- on
26.4.1992 azfl Rs.20,(XHJ]- on 4.5.19%

topaythasamewithmwrestutflae
mtg: of 3% pm. am «momma pmmtu on
26.4.1992 and 4.5.1992 in Even: ar!’%l

mm N. $’\«~#v~’*<L«.

xAmAw<A men com: or KARNATAKA HIGH cwkr or xAmAw(A HIGH co

II. Whnthar the Iainzttfiwas a ..
lander. if .¢,°u'fl":1:'° uctim:

lfihn lbazacae, w ._ : *a§vggu

mnintainnbh?

11:. Whether the am’

inhurfamnca

:9. I have

nwrmenta. Dufiq it has ‘noun
numbed 1 and
2 same R2 wfm an sum of
n..1,§:a_eae§;g% :3 pmm to aorendma

in COURT or xAmAm<A may com: os MRNATAKA mes COURT or

an 11.5.199'3».ut1W – ' ' .

exhibits 9.1 and 2 but
% would oormboraiae the widows
1$w.2 has deposed about mmfion of
9.2 by defimdantn 1 ma 2. Du:-mg the
% menu; in been elicited
the evidence at 1=w.2. On the other hand, it
h… been mwma, daimdantn have not mnamxtnd

3 pronotesaspea-ahibiu P.1 an-:12. A

Derendm No.2 ms given avideme an
deposed that azhibiu R1 and R2 wan
defendants 1 and 2. Howemea-,i;1,AAhi§ L
113 has ata1nd,the uigrmtura
min: to Id}. am also 1;m f%
sigmtums. mm mt dam of
axemztion af 1992, own:

their    mam all, n h
mt  

utcm ofeuidence of PWs.1, 2 and
m%y ma mommy aamacflor}?/_

aucntaad mortgage dead an

ram. x have not pluaded, thw-

ohtairxad on uflbits R1 and P2 by

vim of flu innqoizg discussion, I 1333,

SH COURT OF i€.&i9;N&’¥’M(A MGM OF KMNNAXA HIGH COURT 0!’ KARNAMKA H3654 COURT’ OF KARNATAKA I-HGH COURT OF XARNAYAKA HIGH CC

pxm:omaaxhihd£xtsP.1l.uii’.2.Thelnu’nedtrIn1
Judgelmopmparlynpprecdatedtheevidonmand

JU. &*x/~»»£’v*4(r*'”

OFKARNAEAKA HIGH mum or xA1mAw<A Him cwnros mammm Hm: cc

an com? or mmxmm mm; com: or KMNAIAM may COURT

mum oflaarnnd trhhludge on my issue am

pmmwwm n momy lender.

lanliizg Iiuarmc. ‘ L’

was not mammimhlsg. * L -1;: gummaiunm the:
documamu

13. raparmd in 1999(2)
%

VLE-I”T%RS ACT,
5, TA 11- Whn is
Act and what ‘3

us? appaua to be that
afiiqfiuefinpalani ca:-zyirg
an; of money lflm time

“~n:\;st of uagsasfion ans’! profit
113: mom}; humans. and
them as clmtanuity afuumacwn tn
person in whom money is lent.

F’~E’Vrum-tknjfofflae court below k: the

;:x~::gaV_3=:11:nswoflasthaav§%ofrucnrd,I
domatfininnymamrinlnrmridamewhitrh
maylwudammar:-lwataomlunionor
findimthatthephinm’hanbewcanyim:

SH COURT OF KARNATAKA H§GI-I OF KARNATAKA HIGH COURT 0F KARNATAKA HIGH COURY OF KARNATAKA HIGH COURT OF KARNAIAKA HIGH CO

on business of money lomlim. The
affect has to be recorded aim’

the material 1131 on tin but of

and adnfiuihle evidence and not ‘£211;

beau’ sf cowwturo or 111% ”

arrival at on ma avldmxxs; heist: smmiam

or c:anjactnre is no 11:’ I

memrm, it in thaVV

hamacthotu would
establish that mrryizzg an
bushaua gr contimzfly of

V_ cfuhibitn 13.1 no 5, we find

advanced ham on 24.6.1992,
IIi%§.2.1m5 and 11.5.1992. conmim the

‘ betwumz one hi :1 and other

VA ptatoii.§éupm. it, caxmaat be said. more was continuity of
I vi. 40 acres oflansd. Whamvw money that was

Iuntwufi’isz1adlyIn1odntim.’I’1:ndo£erdantIhaw
oontondnd,fl1ed¢oeasedor$innlp1aint:m’waaannnq,r
1&5:-. ‘They have not auhsmrsfinmd the name. UWJ.

N c&~vw-éL

10

has not deposed, deceased orwal plaimifi was
muwmom.cm-mmwm

hold paint Rain.’ in nagativa.

15. How advartim to the

suit pmmtee, rate of
the plnint 9|-‘I51. it is mt
mm, mm, 5. any
mmumciax mum %%%% M pw.1 Zhu
deposved, and he was not
anrrning my lending. In than
tn; rate; claimed in the plaint

g;mm_ ‘ in it cannot be granted.

EH COURT OF KARNATAKA HEGH COJURY: OF KARMATAKA H56?! COURT OF KARNATAKA H§GH COURT OF KARNATAKA HIGH COURT OF KARNAYAKA HEGH C0

‘ A trial Judge has 3:-nmfi -imaaraut at tb

ma “<:»!«,' *:M'l6 pa. mm the dam of suit um the dam of
% A Inv1aw' afevidenca man' by PM! am hi
' was mat a money mm and he was not making

profitandhiI£athm'wuuana§icu1tur'nt,theruteatf

interestmmedbythe trialcourtk inconuavemionof

fiecfitm 34 C.P.{'.'..

EH COME’? OF KARNAEAKA HEGH OF KARNATAKA HIGH COURT OF KARNATAKA HIS!-E COURT OF KARNATAKA HIGH CGURT OF KARNAYAKA HIGH CO

16. In the aboame ofany evidence that

hold, pmmtmweuzd be entitled am’ x

. ‘I? _.

time of suit. tmmaction. ‘

the am of unit an tgb mm of
i:1he1utwouldbe6%af>.§.’A ”

17. In .5: mowing;

” ‘V in part. Tha mpug’nud’
mac: 4.6.2004 in o.s.no.9; 199+

f §£PrLcivn Judge [&-.D11.) and cam, slung.’

sum. deemed an part. Defendanu are liable

mm ‘ta pxainum .. mm ofRa.3£},CDO[- with interest at

C pa. fiom 25.1.1992 an the: am of suit and a sum

ef Rn.2D,0GO[- with hm-ast at 12% p.a.-from 4.5.1992

till the date of suit. ‘N

Defe¢1% are liable to pay mtereot on
sum of Rs.50,3tI3[- at the rap uf 69633.1.
ofmitfifltlmdam ofreafinafinn. ”

Having regard in
313* M

00 mm”; §,§<2«§ $0 Enou $8.3 S.5.<z§o. me .5300 $0.1 <&<M<2x§ 3 ".3300 $0.3 §$.<§§ no EOE 5mS¢zx.5. ..3 3.53) 2..