1
m THE HIGH cow: 0+' KARNATA?§r'%.:A'." "»".'Ej': J: EL
CIRCUIT BENCH AT GiJ.LBARGA" E Cf E E
DATES THIS me 23?" mix 0;: 3.tj;LY.._'éa.t§s
seFGRE"g"
THE §-f0N'Bi..E MR.JUS'EI'E,E zgwétr s§AH1ME
BETWEEN:
. - .,{'8;%E.j§ri;€'-ES£}521E&A'§;f{REDDY, ADV. - ASSE
MAfiMOQD%j« =
Sim,Evfv1'FeEiAéQQBE.S+"x§BAQWEAH,
Mmcm; .E<j:«c:<:: 7fMECH.AF1IC,.
a.;i0..vI::V,:a:~mG.aF:;EEV E
BIDAR aANEGAj_EoRE_«REQAD,
SHAH§'xPUR TOWN' '
K 0:5? Ga: ,L_.VBARGA;.--S8'5 223
a
1'
U)
4 'sR;, .SEQF-1§§SHEKHARfiJAH
sis. KANTAWA
A5532) : 61 YEARS
= Vr""'.'0CV'C: AGRIL AN9 Busmss
" 'sax SHARNAIAH
SXQ. SO?v?ASHEf(HARfixiAH
AGED : 41 YEARS
Qflfli AGRIL ANS} BUSINS8
SRE SHIVANAND
S/"G. SQMASHEKHARAIAH
AGED f 22 YEARS
&iL
APPELLANT
NT)
2
GCC: AGREE. AND BUSINSS
4 SR1 VEERAYYA
S/C5. KANTAYYA I
AGES : 55 YEARS
QCC: AGRIL AND BUSINS5
5 SRISIBRAMAWA
smvaeaawa
AE§Ef}:31YEAR$__"*~._ _
ace; AGREL ANS B'US'§.'§é.s'__S§VT. . A
SR1 :<swTA':~YA _ :
S/G.VEEE'R:-'?1?zf5fA
.£\GE9__.:'C§;$_'{EVAg.RS %
902:: Ageaia A:~s::« s*%s:Ns3 A
{J3
AL:':é.;G§L%sH;é§&i'iaé%u.§;:s3:'si%223
% % aespomosms
(83: Sri i.iF¥T;E,_:'_<S§-i_ R;%;~a:;i.i;;=:2}%§fr§%L Aw. ma cm)
3.3.5
; is mE”9’%:ig’s.1t:a er cpc Acamssr THE Juaervserw
1-f “‘A§*«I§—VDE’-TREE m’.5;’1;2«:m? mssea 124 R.A.NQ.84/’£14 on
T;§«§%AFzLE.%%:}r=%%A%MTHE CIVIL sums (saws), SHGRAPUR,
‘Ms:mmsV4j.AAr%SHAHAPUR msmxssms ms APFEAL AND
c::¢*eEza:vi*:r~i:3 jfrfia JuaeMENT AND 952325 91.25.13?
9AssEa;::~: as.s.m.7.r9s on ‘:39 ms or T%~iE awn. mace
V -V (3R..E3N);.SHAHAPUR.
jlészipeai coming on far admissim”: this day’, the court:
— agiivarvad the foilowing
.”LLi.Q_G_M..E_flI
This secend abpeai is fiied by the defendant Er:
O.S.?f98 which WES decreed Vida judament dated
fir,
3
25.1.1??? by the Civii Judge (fiurzier Eiivrm), Shaha;*2u.r.,.___and
canfirmed in a.A.84/{:4 vide judfiment dated 5..§;2$?3′?.:’bn
the fiie cf Civii Budge (Samar E-ivn.), Sfisrapfif,
Shahapun
2. Laarned cmmfiei far the’agf;peiiént §$ 3
3. Perused the !”eC€:=1f’§§S. ‘.Et”‘réy*aéé’é-s_ tha€”r»:.>-.5a:33nden¥:s-1
am 2 herein v’i2., ‘S§c_fi’zés.i€é§§a:%§ivé:iF;.::’Shar:1aiah fiieé
o.s.s4;a4 cia_i.:”s.’:z~i::}fa g?_- thz;é.? ;}1j” 9″f.Vfie’_.f¥.”‘_EV’V3{V’ mg am we. 1-1~3,r1o
{nevi Nt’¥.£’iv.7V.:j3§5’3.«:i’fi~”sa§fi.'{§\hi3 ” 4’G’V~V–:1}aerth-south and 60’east–
west si{isaié_d fthéir preperty anfi by virtue cf
titie, they Vxar-;: ifi p:av$sfa§’S’iA:§~h and enjmimerst sf the same. it
f;hatAAf’he….;:_.ra::;3er’ty maasuring 39′ X 60′ tawards
safit?eAf:a§fa§§én to the share cf piairstiffs 1 ta 3 and an
e§r;£é:’:t r*:V*’1.é.;»f:.?5’sj_:._aV:9’i’:v’*#e 16′ X 60′ tawards fiéftfi had faiien to the
.__shar’é ..s:v:?}_pivai:1tiffs 4 ta 6 5%,? virtue of 3 farniiy partition
V’ “V.I%j”r:fffé4:<§Aed Her; 12.4.1§£-':6.
' The defenéanis were said to be strangers having
zécfzhérsg ta as with the praperty. But they set Bi')
Efradaséerzéent right in the saifi preperty.
\
Lil
awdenfie wafihy of acteptance was "pia::efi_' Ey f.i%*av&
defendants to negaie the ciacumentary 'presf
piaifiiéfis.
3, The triai wart ée::ree<s$~'t'r:.§ suVi'*i.*._'v~é'i:i;h :i Es"%';aj."',F:';_'zfjrf:*:e_}'::'
ihé first agmeiiate muff. '¥'ha i':§¥*3a;?u§V_'i.%i this awééi
are reiating ta facts nét*««.€fT:%'sp;ifiec§_.V "$x;§:..%A'A:s':;;b_staniiai cziuestiarz
cf iaw is inéicatefi farV.v:c:isi*s*éra:§.§fi 'i§:V't–%*;§s" apaaeai. 1 am
satisfied i'n1e_. fin_8ir:_§ ;r_§;f' fa'::E;"§ recerded by the
mantis :§:i§éw–jfi§§{'3fib;*.a'."::c Ségjifisfantiai questicr: czf iaw
arises.
_ §. V, ‘Thie amééa-éiifsg Vdisaffiissed at fine stage of admiasicm.
. sd 'I Iufiqa