é’
:
o
u
:
9
:
E
z:
5
II-
0
I-
3″
c:
1:
E?
::
E
Z
5
II-
0
SE
3
u
r
2
:
5
E
I
I
I
THE HDN’BLE MR.JusTIczV§u3Hns3Wfi”#fiI.” f.’
R.s.A.no.351/zdqezansi
BETWEEN: V ‘
nanazan
SEUTHARISHETTY _ A,m_=.
55 ms, am p.r..n.1cp.r-r:e’m:_»rp;v.Lz;_ ‘- ”
saxasun naxana *-~ .”. at
B G PURE HUBLI -V f V
MALAVRLLI TALUK, _~”-g- ‘.g, IA,’
nannra DI3T-5?1£3Q ; ;.;.;-PETITIGNER
my 3:1: Jfiymms, Amrs)
AND :
1 Purmfiswfinv “_
310 HARISHETY5
sénncfla nnxfihfi ***** ”
‘ ‘.Vfi’Gi§URfi”HDBbI
12’: HALfl¥KLLIxV.
*. .aanaxa,p:sra57143o
‘”‘v. 2 AEJDHAMME}A
Aszn’aaour 65 YEARS
‘, wwo”;gws HARISHETTY
*, ~HaJoR , RIO ALAKATTE KDPRALU
.”,sARmsun nnxnnn
‘,3 G PURE HUBLI
MALKWALLI
.__ %E *-~MANnvn nxsr-571430
‘»-,é npcfinmn
AGED ABOUT 49
DID LLPLTE PIARISHETTY
EHO MADAIAH
‘I unnu u..n.._… ..
swan ‘I-ufillllll ‘Jr Rflfl,
NAN-‘HUI nifiii Qfflii-‘ET OF KARNATAKA HEGH COURT 0?’ KARNATAKA I-HG!-I COURT OF KfiRNA’FAKA HIGH COURT OF KARNATAE(& WGH C’
Kg’ 5} Ii”J$R.FzI”§’£.}§$DI VIBELAEE
}’.!R€J3G.¥’fixLLI TALUK
1″£A£§B’£’3i§ I315′?-571436
4 £HIKKfi?flRYfiMMA
ASEE PLEOUT 35 Y
EED LR?E MARISHETTY
fiffi FfiTTAE3EA _.m._
Zs’é.;’C? §’§L?*aEzLE3R ‘KILLAC-EB I
? manaazvuaa
}§”€’39RE–§?1124!
5 azanxnnx
A633 A£OUT 33 YEARS
£33 anwz nnnxsaawr
$39 SIEERIAH ‘_’
Rffi? ?H1GAnAHnLLI”, -_>;
E g yaaa, E&&B¥3&§1 Ta _ , –=,’eg=
HAHEEE 21a?+§?1430 “-9 _=g;, RE$?GNDENTS
ifiy 2:: : 3 é x§é;mm3yH;,A£v tan R1-4
£5 $£Hvs3,AmB.3fia2PK£sEN?EB)
23x_ $zLéfi1gfiksgv iQg–foF cvc fiEAINST THE
Jansgnzar-V’&% ‘3ficgzs”, mw;7.11.2aas rasssn IN
R.fiafi%.3%f2§fi2’vQNg THfi*u?1LE QF THE CIVIL 3UflGE
_:aR.aa§;%»MA9évagv 3333153255 was 3&PEhh BN3
é’g@n;?vt§@” ?H$_ auusmaaw .AND nacngz DT.1T.4.2092
‘eg$s2a z% ¢;E5§§.ac4fa9 QM wax FILE or mus czvxa
3$fi$§»§a§;fi3;gfixaaayannx.
w3:é3asa caazua an ran ADMISSION THIS nay,
H TE£=E¢UE?”§ELIVEREfl THE ynnaowxms:
JFDGIIN!
Zizia is aaasnd defendant’s appeal against
the jzzdqmant and: decree in iD.8.}¥.4£}-£11989
.. ……….. ‘Fl nantvuvuiuflflufls mutt £..:§;8l’;3,_:R’l’ OF KARNATAKA i-HGH COURT OF KARNNFAKA HIGH COURT OF KARNAYAXA HIGH COURT OF XARMATAKA H569-§ C
3. ?ha Trial Court, based an tha pledings
fzamefi isaues; which ara aa unfler:
ii}
fiii}
‘Whether the plaintiff .p:é§esff ‘
tha geneaiogy atetad’in”§fi£a? ‘__
2 of the ;p1ainfi_ afid }fu£th§fi’ ‘_ _
that he i$>,the4Ws§m off in: fit”
aafendant fiari§§atty?».*u”
WhatherF§he5@la$h:iff_p:ovea
that the’, $fi§t*g W$;h&dule
g;@§$:ti§s }axé5f;th¢’ jaint
: fam£iy_piQ§a;tie@?V
‘wggthgi V§hm_.w§1aintiff is
:_ahti§lad, f§$ partitian and
‘ sayé:a£$” §355essian cf tha
éuifi”fic$afiuie pxapertias. If
“$0 Qfiéfi is his share?
*fl§iV§’ T
wngéhex chm plaintiff ia
‘»%ntitlad ta amsne profita as
:é§§
fidditienal Iaaua Nb.l:
ef the Iflafandantz Ha.1 axe antitled. for
grayed?
fihat erdfiz DI dacr$&?
Whether the L.Rs
.. — –.- –c-. “urn «um ‘nIl”IiIeiT’RW”I¥\l’\
mun vying: cur mmaNA:AK.A HIGH COURT OF KARNATAKA HIGH COURT 9? KARNATAKA HIGH COURT OF KARMATAKA HIGH Ci
tag share at their share over tha gait
azhedule prmgertiea?
4. % agpxwmiatian of thaw evifl£n¢§; fthewu”
Tria; Ceurt held that fihe _§1§ifitiff”f$a$
antitisd ta Sfil zhara, the déféfidan§ 3h,2His
entitlfié far 8321 ahara, %ife is efifiitiéd to
1X21 ahare ma daugbia:3_a§é”aqfis;ly entitled
far 1321 sha£e,each,~~ :w’ . V.
5. he d§f¢fifiaptu§n%§Tfiiadfan appeal before
the 3′.”-::s=&:er__ «.V t’~.’.::q_12–x:?; . In the appeal,
thaugh tha appeal ifigdismiaaed, hawaver, as
ragamfis”_.the’u;$fiar§, tha Aypallata Court
,§§fiifi$§ _§§aV judgment and hald that th$
pi’.;;i.;-;»;js;,i§£-f€”‘~~_., _3,5-“‘ entitled far 10%;?” share;
:V fiafafi&&n£ -§§;2 is entitled. far 1/23″” shara
u” $§fi;V§a€§£te:a are entitled. fur 1!2?”‘ ahara
g$§fi; The judgment and decree of the Lawar
._£yp%l1ata Geuzt is called in qneatien in this
n”§ppéa1 by dgrsndanr Na.2.
awn WJJIJKI Ur ms-smmm mm cg-mg? 0F KARNATAKA men COURT or KARNATAKA Ham: COURI or KARNATAXA HIGH COURT or xAmA’ma<A HIGH 0
5. Laarnad emunsal aypaaxing far defendant
§a.2 mainiy cantenfied that Siddamma 15 not tfig
wife mi Hariahatty and the plaintiff é§é$ja§f
gm: &ny share in the suit scha$ulewp£p§&£ty.;u
H9 aise submitted that afign:mé5sfi@ifig thgtg
fiififiama _is tha wifa,’gf Eg£i3hetfy;_:3fié
becamea the aecnnd wife #§fi aye fiii; nfit get
any shara in th£tflp;¢fe§fie§ V§;d Hfifirthar
antmitteé that, a1i:» %§@ H§%@§§ters of
Iv£a.ri3hettjg’ ta the
pzwce&fiing$. &%§M.$i;g#fi¥i§h jaf share is not
QarzemtiyJ§éfiQ h% h§fifi th$Wcaurts halaw. In
thia re§¢;fi¢ he’=:3ii§fi” an tha evidence of
};%.w.s;;fa::§ gzib-mi_Vt’t”:=.x=:1v’that defendant E-30.2 in 115.5
é%i§§§¢é A?h§3 aategéxicaliy atated that
§i¥&§m§a w§s:¢£tried ta ans Chikkananjaiah. He _
_fi1rt§a2r ..__;é:%;.§3;£f§3′.tt«aa:i that sidaama has dascmihed
” 3 h%:a§:f’aé tha daughtez at fihikkamadamma and
;é3ifi§fi: af Iynarahundi Hulikapya and mat
._§ivéa the addrema cf hgr husband Harishatty.
“Ralyimg an the avifience cf D.W.4 and Exa.D2
anfi E3, the learned caasel for defendant No.2
C
L/2:7
.. ._.—…… awn
W-wmm.m vwwn Mwswsi V3” mxmmm mm mun or a<AaNAmcA 1-mm count OFKARNATAKA mm-2 awn cw mmAwm H56}-E o
snbmiztad that marriage bets-man Harishatty and
Sziszixéasma is not prmred and further
that aftar the: tiaath of Kaxishetty,
m.=a-m:L~:ea an all his legal heirs.%..,V1"§gV:;;qgé§;e;,J'V%'%<
bath the courts helm-av have— 3a;;vd,c2.§¢:1..,vV:i1§_ :'
saié .:¢b.a:a armangst the c1:«'.:i.lc:i,rér3."c"3f V
Ha aim: submitted that a.l'3;L.?¥.4 in his cxzosaw
3 éxanzinati an. Apart tram this, he alas
submitted that tinting the pzzaceedings in Civil
in tha
. ‘ . . 2
S Q W…
9 III.
m dd
3 u
T I
an t
.3
r
a
w
W
3
x
Q
t
h .
G… C 1..
m m M
.3 Q m
$5
.0 :63 §$.<2g5_ no .5559 $0.3 §$.<§§ me .§3OU 30:." S_<Ez¢$_ mo M3300 zen: §¢h<Zu§ ".0 $62,. §_5¢zm,§ ma wxafiu :3"