High Court Karnataka High Court

Mehboob Sab S/O Peersa Attar vs Aged Abouumma W/O Ismail Sab … on 2 February, 2010

Karnataka High Court
Mehboob Sab S/O Peersa Attar vs Aged Abouumma W/O Ismail Sab … on 2 February, 2010
Author: N.Kumar And B.V.Nagarathna
IN THE HEGH CO{,}R'I' OF E{ARN.ATAKA
CIRCUIT BENCH A'? GULBARGA

EDATEEE} ':"'-ms THE 2nd DAY 0;' r?E£3EeUARf§"'2:3V;_.:g  " 

THE Ham3L,.E: MR.Jt;s'1';§:£; -N,' fi{{{£?§§I2§;R- 4'   ' T-- T T

PRESENT

AN1}..__

'1'HE H0N'BL:3: MRS. JUs'1'1VC'£::,  £336. NA:§ARA*::HNA

R.F'_'z31._i'€'»2::»_.A2A5O§2;/$20Q6:V 

BE3'I'V\?.EEN:

1 MEHBOQI3  Pfi:I:fi:zs_,g£ j;x%1'fA;R'
AGED ABO=iU'E'_?'34"'f'E=ARSjj.--    ' ~
000 AGR1cU:,mR'E:., '"  »  

2¢i)AS"£'AGiRS:fAB-.   .V
S/0 PEERSA A£fI'AR ~

AGED ABOUT 52 s%:mg%   

OCC BUSINESS

3'"E§;2§;S'£'IE3EE€_C'A.HME§)
S/©'z:§EE;;RSA Af"i'"~F?;.R"v ._

 AGED :?XB.13U"F..f5I£}.v':'E;;'&EiS
 =si}c€;C(3:x1'E'%;::A<:':T'«:3;§; 

_ ,%is.;f1.,L. ARE R.E5:;I§:2;Eé§€*S <39'
K€3*"i;§<£z~%;:~§. 'sf£LLA{§E?

 ':fQ:B;x&:gwA:\; BAGE\R?"A'E}E

  V  , v€§§; :}S2'§»¢ ---SANJEEV  

 ' ' ' ~  «:Ej}E;%'£':.Ei3E:J%.i3-EEEQ

 

 

:.I

 Pfiihg A§VG{.'g%'§E

 

 / X M f e\ §'?&'%§"~Z "'.'°'   " I  "'T"*x"=     



  %%%%% 
 '$.,£§'zXN1EE3£x§SAB ATTAR
 ;z.: ABQEEI' 29 YEARS
~.'g:>Cc~;:x;";:,

%  V 1' s+s;$§»-T1' SA_E,E'v'E;%
~ '":3:a;;Z £§&:I<'::s;;a;g{A§§

Ix}

FOR SR}; PRAVEEN KUMAR RAIKOTE, A$V()CA'_I7E)

AND:

1,KULUSUMMA* 4:? YEARS

W/Q ESMAEL SAB IKARNGOL
OCC:HOUSEHOL.[)   
RESII)E)N'I' OF' PA'T'_£"AI)AKAL v11.:AGE A. L '
TA.LUK :BAm.1v11  
}i)1S"i"R}C"f:BAGALKO'I'--586 §Hif9;'i<'3..

NOOR JAI-IAN
W/O AMEEZNSAB V K  - 
SENSE DECEASEI) BY=§~1%:~:RtLR:s 1  

2_AMEENsAB       V
S/ORAJESAI3';?,7fi"AR:1._ g  
AGED ABQ.U'i"'v 6E.V_Y'EAR§_;_A_   .: 
OCCNIL     ~

3,MAHAB00AE<sA_B':.' _ _"
3;/0 A:ik§.EEN3AE:%iLAf%;**'ifA:ig:T._ ~
AGED A§:3VQ'L:":* 3.3 'x*t:a':.rxR;s;%' 
o<:(:::)R1\!ER. , '  

"e:3§<:::.:f,T:sm£:§E::i;f1f--~

5,§E5RA§_§E'fvE' A

'9

 

§x 2. 2.    



  f r«3.z$g;jA§é;?s;j':'¢%;E3.:;
 _ zrwais _KA_S§jE'iVM$.A8E KUIDACHE
" S1?%1'_CE"1}'E,§fiEZ;é».'§EE) BY HER; mg

AGED AEBOLET 25 YEARS
C / O A R ATTAR

7.K.UM SHABNA

E) / O AMEENSAB ATTAR
AGED ABOUT 22 YEARS
OCC:E§'E'UI}EN"I'

SIJAUD

8/ O AMEENSAE3 ATTAR
AGEII) ABOUT 21 YEARS
OCC :STU {I} HINT

9.ABU3AKAR 
S/O AMEENSAB A'1"''"iv'ARA_ ;
AGED AESOUT 20 YEARS-. "-
OCOSTUIDEZNT '-

   

szoA:\.q13;§::§J':3}x1%-I;%§::zf1:4§R. ' ' 
AGE:D.:ABOU'i'._-E9 Aa¢m'R3%V M  
0CC::s'*£fUi)B;m'*   _  

ALL AREVV§{.Ei1S1I)iE;-_?'§'I*S" 
0;?' Ef§:g§APUR=-5";'3j6 V :31"

2 ;§;E~:iU§3ANL§

   W'/G 'KE?§:A{}ERSAB A'§"§"AR
    magi) ABQU? 54 "'fEA§ZS,
  '% aC%C€;_:E~EGEj:SEHOL£} WORK
  ":z§:S2'z>E;r<:'r GE' E§A'i?fiS;%.R Nfififafi
"   }€EEAJ2%_ _z%_I§f£E§E:'N §{{}AEj}._

vazfi-'"""

 



BEJAPUR« 586 E01

12,RA.F'E-ZEEQ
S/O KASIMSAB KUIJACHE

AGED AE§C)U'.£' 50 YEARS

00:: MEDECAL PRACTITIONER
REZSEIDENT OF HIRE pAr3AsAL.AQi..... 
TAI,:JAMK¥1ANI)E V '
DEST: BAGALKO'I_'«586 1 01

1.3KLIYAKA'I'
3/0 KASIMSAB KUDACHI

AGEI) ABOUT 48 YEARS
occzrsugmgss  ._ 5 _ V j » V
R/QC/0 RAJESAB A'}T'TAR '  
KARVE NAKA, 'FAL:KARAI}~_VV  

DIST:SA'FARz3(3,:fAHARA.SH'_I:'Ri¢§}' :' 7  

14.H1mUF'lr    '

S/O KA.SIEVIS;AB f?<:?i;_3'I)AC.EvII
AGED aABO_ ' '1*1*;;t5t ¥E:;a§;s« % %  
OCC:B¥;ES}N}£'SS' 3 %  _  " _
RESID BN1' 'OF N%EA:"<% _a:.:.HA£z
'£'AL:BAGE¥'.ZAEJ~586A101...'

    2  %%%%% 
 'W/Q Gmmsgjggia AT"£'AR
 AGES ;':I4i3:()_Ij'."A"é,i¢3;-- YEARS

L'a:<:€7;:HQwiJS%:«::%:'EE$EE-Efimi} wqsm

    



RESIDENT OF EKEEART RA§L\-7V_A'r' S'E'A"I'IC)§\§
IN FRONT OF MOSQEFE
TQ, ANI) DISTRIC"i.' BP%.GALKOT

1'?.(}UE.JAR

W'/O HAJISAB PEERZADE
AGED ABOUT 35 YEARS
QCC:HOUSEHOLD VVORK
RESIDEINT OF HALL! COLONY
NEAR NISAR MADDE 'T '
BEJAPUR» 588 E01

18.AI..TAF"   
S/O KASHVISAB KUI)AC¥1I_A 
AGED ABOUT 3: YEARS  A V
oc0c'roR  V  
R':3SIDEN'I' 0:? mix? KO1..E_wL'3;R  A'  
TQ: B BAGEW'7AI3lI_:£ji86_i_Q':._  
   

S/O DADsA;:E3I:zxT::%xR _ _' 1
AGE?) A391}? :x*:3i'j"E~.%_E;A:f~z?i;':*:A = ' %
OCC:I%'U531NESS..V_ '    "  
REsH3EN'i'4.QF.GUI)L§1=2,__'..'~
TALL:;§:;::'\:'";r% €39' §<_Af_£';»\PUEE

 __'I'Q:B£:'Ev)z3*;1':z'i§_-5§,%'? am

 '~Tf';:.:}S?;:_§,EE1»iA
M  :12' ,9'%<;35K}£A:}A§'£E§S$§3'N z%'E""E"'sXR
saga: §;:aL§<§§2

T  " "'é;}{i{3:E-§{}UE3EZE~§_<1}LEii} W'{}§%';.§{





REISIDENT OF KUSTAGI
TALUK KUS'TA£}I»584 20}

22 3 M'AR"1'UJA

S/O MAHIBOOSAB A'".E"I'A".R
AGE MAJOR
OCC:BUS}NE§SS
REISIDEI-NT OF GUIDUR
'.£§4\I,UK H.UNGU'NIJ~58'? "101

23.MAHAMDALI A % 
W/0 MAHIBOOBSAB A*;f:'AR*«. 
AGE MAJOR  
OCCBUSINESS _ .% ;

RESIDENT OF GUDUR' ~  =  .
TALUK HUNGUNI)~5a7V_V_10_1  '

24.sHAUKAmI,:     ~-
S/O I\/{AH}BOOBS.A:B'¥A":fI'Ai¥E'   ..  "
AGE MAJOR ~~~~    
ace GOVE3RI$IMEN'I"'S§;RV.I(ZE 'i931 E1   

 . %§zE=$::31~::~€§f_%0§r' 
T .V'"§¥5ai;UK. £»a:_§:\£€a;N:3-;::;s%? mg

% '$.36:-5'5%}E?'"§ZC§,A§, mkéazz} ACQUESETEON
  .j.AIm-5% §3,A§<;;m?A::}: -§8iE§ E 0:  Rmsmzwmzsrirg

  T g;é;__::~ é1::i._§ BAP{_Zf§€}E}§A $mDAPm., ABV§C§s.'£'E $33
',j-§:Ef;§?@:§nE;s;'rs 1 T3 mg gmsmrggmrs :2? £35 £4,

2

 

.9»W 2,xx ' \ \\



3. In i;i'1<:: body of 1:.he p1ai.1'1t. U"£E', p1ai11ii.'ffs hgwe

sat; out Itéznz 'No.1 as; 1a:1de::ci p1"c:pe1'i13;x item Npr3fi:.i€$ are sit.u21t.ed ;':tL'"'  I{«;;1tj12i:"  _i;jn 

B21821:-wlzaa Bzlgewadi Taiuk. V'i'hey"~ar'c._ fei"ef;*¢;ti--.  E1f:} 

p:f0pe1'ties. in para 4 o'f1;h€ plafiii, théy..'§1ax.:e"»séf; tiiI't. "tile:
gentzalogy. One Peers.2ib~.,_Gaibié§2§;%j"A.ft.a;*  the s:;wm--:r of

the suit. properties. He e:1i§:dL'V'if 1?Vt.h_<: 3,f£;».21'i"~__19'22 ieziving

  

behind mu? d_21iigf;'u13 :£;ere§1._and =*£,h'1<éé»'[$-(éifigfThe p1::1i.;1tiff$ 1

and 2 and iigifé-:ffrt,§121r1i:::;» ieiljgéd *5..211"'e: Gaughtiers to the said

Ptierszxig). A:ff€%i+'V:'E:'§3:V'?.d'e;:fi;. _bf §xL='$'iVVVp§e1i11tii"f and 4": p1aini:,iff,

iheir 1ega'§_ f<3pr€s_er:.t'.2:f.i\; :ié3'w:'{re 'br0ug;;h'(. on rrd. After

 

the ;;:i€21%;h Of =P éer s;a1j*  {he year 19'?2, the a.i'or<-zsaici

 E:'-C*T{}S zmcfi da1¥_:;gght.erss suctcetedé-3d 'me €:hi' i::h.e p1a111':1iff$ is f;.he§ f«,1I'€ in

§i:i':z. 2me:%.'v'§}<:<21<:s::f%..:E §}{)SS{"'iSS§.(}'E'i sf €:§'1eé suii; wheduie

"  §;m.pe§"ii€$; as E,r:2;1aI1i:ss in r::1:mmm. Tha: s-suit: Eands ami
 i--}.{3:.é:3€ §)fz"(fi§§E*.§"""zI.i€'3:E<i v<;€::"é.-*: $L§bE7£§€%'Y§3§{'3{§ in *i.h::: U'g:sp:=:'r §€.§'§sE::"§22a

V' '§?':"<i:_'§§*:{'%E. a;'1<.i as; :esu{t%': éhié. S%:.2:%'.:;?: :55 ;;§<';"z:?:;,§ 'i:. 2§:war€§

E:
x.

 



.v(

'e5 EV'f': t:i'*;é'1é:: Eézaici Suit. 'Fh<3y did 30?; '1T'€f{fEE§§V€3 the suifg.

" "'ss';§.i{i S-¥3i.3§EI §fsa{%E§L

9

<:<3n1p<:%:'1sai:ic'3:'1 for 'ihe acqui-si:;:ior: (}f 'the suit. pmpert::'x'.$.

'}I'h<3: pieaintiffs b(:%a1°<:i r:.1.:nn.1$ that. d:éi:"er::.(1a.mi::s 1 4&9"-3_ g::'e

§_.gr:>i:1g ':0 1*ér<:eive t,I':e e::01np:%1'1:321i.£{)1:1 21.n1z«,1--r§;t[ "i>%':'  .

SfE'{%{1_§§{h of Ezhezz {i€;",CI'€3<:T*. 'that'. was pa,s,sjse€i inE)';SfN(3';':1E&,f91 
by file Priilcipai Mu.r1s5iff, Basa3--.va1;ta~'I3e"£g;TeW;itf,i§V . "--f{'I?':€? 

plzlimiifils-3 w<~:r1"e. sshacked to '}1€:'z2.;' th_<7_=¥~ :21mQ£;.:*&;fl_a"ndT. -iiaey =

131"or:,e2ed«:*.<:i to }<;_:10w  s{at€;%_.__i{'~ :21_fi'2.1_jrs ah':-i.._iA'41r1j.:figsss t:ha.i:.

aciturred baa-tn-*::3er1 d<3fé'1':'dz3.11'i;$ 3;-.1} t.c§.,<51'*: _ the one harid

zmszi d€f€fI1d€tIHI' f'3Q_w4 <:;:'rVi e:)"1§:.'r1V§:~x1j e1:1c3,§;i1c%y fztrund that:

iiefendam: 1' N<:::;_4_.~ bait? ._E}'£é:Ld 'ii'-1'x:=é  :§:.i;iii; in O.S.N0g4«9/9i
exgaizasi. defE¥:'1?}_;1:1t,'..--§_ 1' 1f,0, 3 and had ma;1ag<2d to gei 23..
c:0mpr()miSC Vde(:1jcée;~--.fp;1VS'a§§d in i:h<3 said Suit: 0:1 62;, 19923

Tbs §:11:1im',£ffSwere 211$ émpleadssd 21:3 deferaaiainis 5 and

 é;:41z11§"gia3::::s%,:..v " 7i:'*.i;'1-;»x;3;r. ihszy had §3<:r€:11 pigaztczéd e;x:paré;€: in

i:he":s21i€3;_"s§e,;r§;%. if 'z:.E1<:% ;3§;;i;1'{.§ff:%~; hafi Eihfi 3}{}'ii;i{Tf{f {'35 Eiim :~i;.22i{E

'   :s:.'zii;, é:i':.'c.:7},% 's,-v<:»:.:id 3':.2w<: s~;n arzai :=5€§:;e1:"a.t:s;%

_'  ;'f2::§:%s:s:;é':e:es;§;'"a. {sf %':}'1{:Ez° s'~::E'":2?:.1°:% Em é:E':<:r s:«;1.::"?., p:°;3e::r'§..§:::~;<§ if: Efzaé

§*4§<':e"a.a»*£:2-wag", €i§€T*f§i"fE'}{'§&-E.I'i§.EE§ E £1; 3 ;1;'.2<i

§;

 

'<22
3"

    

M: x F¥??;'<\mxf \



'._n2m5:.e;é'~géfiatihszé p§°e:s®z1E; piaiziiiiffss .21E<i;:':;;§ Wit}: {§€§7€§'1{iEiEE§lS 3

I{)

€i<:rf£3.;'1cia11t: E\§c3.4 have 1I1z31z'1ageci to g1.-};:?i 21 {::<npr<§_131is€

(.ie(:re.r: behind §;1'"1<: Ejzxcrk and wii'h<)L,1i. the }~:.r1xx,"'ze_:'i-é:_;éi ~.«;:~f
the p12i1mt:.i:f£"s. E:'1s+;.p££:<;=: of the :~:;.2.1i<1 £i(:*f;?ff3€'3. t_'..E':{é_é ;3:1éxi.§':t¢i§TiEi:T« ~
am <;:":3T{'i'£.I<;'.Ci 11:3 *i"1':_eisr 1':-':gii:i:rr:2?:_i'_eA~..sha.r'é i7:'1*-Vjv :.'r1£{:  _:::;1,1i:; V

pi"()})€?I'E'.if:?Sa 'I"'h_e S2'-lid clecree  I }:;i3r'1--r:1 i'n.g '<)1€_""'«t}?T1f3 

pIai11t,i.ffs. It  noit. k-':gai. '1'}1 §};':f.¢i"or:é';' ihestyj  the "

5-suit' for pari.if,i0n a11d,.--s3ep21:"a-E6 -.D'C\$Sf §SS§(}1"i'Of i'.h'€vir 1./5'-ii
share in the: suit schedtiif: §3'1*Q§c;:1it..iég;  

After sser$;r§i::<;:_c3f §3é;::i:I:}.c;r:s«,..',L'the'cf:2fe3:'1de1m:.&3 €I1t€I"'¢';*.d
21ppea11f.:1_;_1~cc;'g. I)%£:Ife.nci*21i3i;'3%)';--1....fi1eci 21 detailed \V1"iHi€11
:;f;.21't',en17£:11i, ' c?;':':Vi,cé$f;i:Trg§'__ ééiainl. 'f'}"2nsship

between i:'1':z=: pv21z*t:i-ésséI:1':s*sé'(. Gui; in the plaini: is ac1miiit',<3ci

  i,%1<;%'L§;.;fE3 (_LV.'t._%1A;.3}, JiiEsp.u_.:;:,r;'d '£1111: daize Qf <:i<--:21t:}"; 0f Petersseib as

  ~:i1«:'2i'. iE9'i'"2 as z11.}c::g;j€d in the piaimg it is

é.E§€:§:' s;p<:€b;;%,€3_L;*A '£21:-36;? iémic: axifer £119 dr'5t21E;EE of §}E?i';'.§'Eé;2;"L?.1L $1113

1

  anti €§¥.';'3£T£iE'.ir?£':'-3€Txf§ M2':.E'w } '§E§€ff"€':': <~7:'1'é:'::%:"{%{i 2&5; his; E,.E{:~i; in zhse :'aé:_:<é:"<:E <3? riggifizfi

    

 

  

 
    

2's;'-xiv

.  

of the suit”: izmd in the rectcmii 01′” f”i§;’h'{S .i:z1 §\z’£.E.No.5100.

wlfiich 1%;-yE:ia%’} <:e1'i:.ificd an 10. 19?1., Latsr. in z'&:§,g::.':f€i._Vi.0

the: ag;'r"i{::.11tL1ra1 iansiiss. iihéf p'm$e:1t: p121_i.§._fi{i§'fs§'f—-._;in~§;i" _
ci€fe11d21m: N,4 zmci cieceased §}fEe1.kE,L1.ra’z”I;i’- :2;x1’C}.. “é.’;j1<:.i_r
mother Husenbi w/ c:».Pe1~ssab Ezad,-~r:%1ir1=:guAi.shed fi:__I”1£:e§:_’

ahares Qzfally in fdV(3’LII’ ejif’~..§i£:fen=.:}.ar;t:s ” ..3a,n<:i

::1Cc:<)1'di11g1y, stzbniiiied an 21p_p}'i-::;1i;i.<_H1 bhefzargz Village
A(:C0Lm'é;a11t. on 168.'? 'O33 'Lé2iSi§; §3i"t1"1(:ir app1icat:io.n.

M,E,'N<:+.5104 iggr ;;:n and
6::r1joy’r;1e11_t,_0f'{3i*3€:.__€£bQV*€;”said. prapczrty, At: the sszinae time.

the pr<:si::11 t VpIe1.i3.1Vi'.if1'."s di-3C€f&1S€d Makmmbi and

f:¥E€3i}'j E§_'i€)ii1€1'"Eifiifivfiiib: rc:ii:3qz.1§sE1<3c% ihcaig" shares in ths:

~.,¢.,oi:Ei<%29' $.i;§'i'§1"7S§Tfh€Ci§wflé"ApE'Opf3§'fZif3S n:1e3:'r1t,'i»:m<-:<;'E at Pam~2{fi)

'e1=:":.éi" {.EE'§vj$. § ‘:Z;V§1}éé*§:si2m1t. 21.116; are z*€=:§:1<3:""'i':£:{i Ea rhea': ::0::{:€rn::2d

§'\;??;.1."£*£?%'§1«Eiig;"§E,'x-3%"~.E%.V7L,iiih.€3*§"§§'§f;?€*§g H%'£§7i{.','€i?, firm-';% pEa:?:1f:§f'fs hm.-*@ no

-V §”i§§h § !ii§’s_£”ik%’ the -s;mé: ami E:h€y iizxvét net: ggakt: zmy $E’;;1;:’§:”:?:: :’_:%hE§;7£'{‘, :1}? E.;’5″” in aizy s%;%.,:§.’§’. §}2″{)§}€3E'”i.§§’?Eié’= as;
‘€,.%”:%:f;;”‘ Ezzzzre ;:’z§:'{f22{§j; §'{iEi1i{:g::is~sE’:::{§ €326:-E2′ :~:;E”:a:’é:i=.&§ <1;§"2:EE§;'

E': "/-

,./’

%
/3
/;;

Thus:-3, £315: plziirfixiffs 113%: :~;;1.::~1~eI1de:”ed igimir right: in

fzxvzirur of deferédauzt. N05,-3.1. iwzf: 3 and they Elffii in

pGSS€’E5Si(}’I1 and enjoymt-3:11. of the: suit p1_”11g.§ batik as; 4.:’}.0,1£9′?’1 émtii

quite an-vareé of their right 2uid”’21§; sukjh v1:i’1{-;§ s1,1it;{_isv -.?3..’1971 ‘a1ad.a’–:~s__§§i1}<:h":I:£: suii; is barred by

iimii.at'.i01::, 'Fh;,§s-,.__:~igIf1'fHfj"o3.f;1 the Ci£3f€I1CiE1IT1f,S

1 {Z0 3 are E/3'17r~3:peivtt:ie§:«, axfi;é;s:~..:;;’fie% s”u_ff::__13de.:z* of i;:i”1<-3 s-3he1r:3 <3: 't.i_t..1.@ sf the
'pEe1i:1{.if'£':é;w._ L'I.'heir'=.s3r1j.O§{'ri_§*<:L;i'E: is h(1~:~3i.iie to the EI1iZ€I'€SiZ of

'é;he_p1'a§.:1*;i€f's"';3;1Veii it W213 {lane with an ar1i:nus. which

""{;uéi.iifié':€?;' i:z:s3I:': requireci in :'€Sp€(?"€i 0? thi-stir possessicm.

:'§z:n92'eEjg*"«::€:~:€i23:1; ;1e:1€é3<:E21rn azi1{£ 1136 jg}:"€<%ari. “§””hus, fghe

{§«:’f:%:z:=:§a1f;2i.:~éé is 3 héwéé ;:»a2;é’:*i£é<?ié::::i their "ijfiés: by a1C§'v'"€E'E3€%

p<}$§;&~s;si§s':1 i",{} this '§:z3<;x:vEe%e:§g;e, ef the p121£.né:iffs_%' :"'i§.gThi; {mm

gm. 4%. ii}: Zé%"'fTE; 'E"h:,:§~;:, Ezhcir é:§'§:Ea'-% 1?'.:4m'.:£;*2€i has-3::§'£€:

§§:'<:::z';. fin E {E Z§§'?£-E {i}I'1"W'é';E..§'{,§E%3 fig} iiim §<;E'E€j}1%2'§{':{§:§§i? <22? ::.1'"::%

'R

2.

2.W1’1ei’h<3r the cief'er1<ie1m.s No}; to 8
prox.»-*3 t11ai: iiiae p1a:1i1'1i'.if:fs5,_. ci<:2f'e1'1dar1f.
No.4 ami ziectezasdezi KakmmE::i Eaawt
a~e3Ii:1qui5a}1<;éc1 fhar :~;1'1aresa in t411er1__I:t<" _ _
f£1'\–'"(":L1.f with r«3spe<:i. tic) Suit. s<:h.eda;.::}.3.'_'' '
pI'(3peri'.i£;3S'? VV '

8.\Vhc:t.I*1er the cicfera eizmtiss ‘ ;31’c;s§?§$’Vi,’}i§i.t.

they }’l£ZL’\.=’€’. ac:quir(3.d ‘€.ii;13:;: c>\;g r j;t.E1._<3 't.e3:::~i_t:"-.
pmpertiies by viri::u<:'. <21" A' 21dv(3rr5Q _
possession'? ' " A

:iLV\f}1€t':'TI1e1' the
pri11(:ip1es of17s3$~jL1ci.ic::*e1ta'? '

Ai:h c3' '1§£aji'1f'§:fifs 21:31': '{3r1€.i!.1ed
for 1:139 :}ji:é1_ief.<:1;1ih_1Ted §:'3..§;11e'.:s1~:Vit.'.?

V §.V'5J¥1'é;11: de.:'”<§'19cic:'§*'Z?"
On _b?£€§1_:«11fV3,»:)i'~.4 '*§h<;:_ .';3'121i'r1t;ii'{'E's, S:31t,Noorjah21:1
Ai11€€I1Sf1b".§}.ff',fl':?_V';3}§3_f-§b_'.'{§f,}Z;£§if{1§:I1{i'{,Jt as P,W,1. She has

p'r0d;:1g:s3d 29 <_':-E§3€:'u'i:1ef1i;s, which are r1*1_211fI:e:_<2ci gas Exs.P1 12:}

'E"'if?g97; _E)'ie;_§:a§E' sf <i<*:§'e:m£a1::.€',s'.a., Ma.h<)bob:~:;z1’i} Pszwszib

“‘1:5’:§:’i{%;:s;r a”£§:§’i«..E§%A2;%}3<*::%; Eiazgfiizimsaé) Kuiiaezihi 'Wt1£"§"&*: Efxéiffiiilfid as

E}.'\52";<3. \§V'~.Vé.i.E"}..'::§'.V2k "i"h<:3}–'-' faavs aissizé §::=r{§1.2<t<é<i E9 {§{}(.E1.§fI.';€§3'Ei§§,

V }:::,3:'i;,%_;::"£:':. ézifeé .mark§-;-xi 2:5:-3 Exséj} 3. 2:1; E) 39. E2

4. T he learned counsel for the appeliajit
assailing the judgment and decree of the
contended that item Nos.2. 3 and 4 of K
are all tenanted property. T
granted in favour of the first defendant. lthatn
the daughters were all thegr. with V
their husbands and and
even after grant, the land.

Therefore, ent:i:t1e_d?to’xfairyifshare in the said
properties: that remaining
properties _oftheir father. He further
Cont.en”d_ed ti1at:V’:V:’i”n:iV filed by defendant No.4

against the defendants, the plaintiffs

werejfparties. did not appear and Contest. They

‘ ‘”-.wei*eV’p5J.a(5e’d’ exparte. In the said suit, a compromise

‘dveeree’vv._t,tar11e”to be passed, under which all the
widow of Peersab Attar, relinquished

“-the piaini.iff’s have no right to seek for partition. Lastly,

their righit-,i.hAfavo11r of defendants 1 to 3 and therefore.

l<tenanc'y_o"riginal belonged to the father and because, the
'liat:h»e.r'A_'diecl, the sor1–l_51 defendant filed the application

it is granted in his favour. Therefore. the tenancy

are tenantzed properties. Their father was rtoltivzltiiig
the land till his death. After his H
defendant. who is cultivating the land 2 '
application before the Land
occupancy rights and
the date of the land vesting the on the
date of filing of the' the "date, the
order came to be [Vvere all married
and were they were not
the members Attar and even
therea;'fte1',_l -members and they never
cultivatedtlhe they are not entitled

to a share.

” In.__ti”ie light of these admissions. it is clear

thathllevenyliflfiitems 2, 3 and 4 are tenanted lands, the

\L/ .

suit for a share, she has relirlquished all her share in

favour of defendants 1 to 3. Assuming

decree is passed, it does not bind the plaintiffs

the plaintiffs have not relinquishedtlieirg i11;terest .in”ltl1é1

said compromise decree. They vxrere”placed_”_e;{part.Ve:.’,l”‘In”–..

that View of the matter, the to
which the plaintiffs a.r’:e’~.nott lliivould take away
their rights in the suit T he said
decree is a_ the L.Rs of 4H1
defendant: fshare in the suit
proper.iLies_. is void ab–init.1’o, honest in
the eyelof would not come in the

wayégof the getting their share nor it was

.’n’ece:5sa’r.ly .fo1*._them to get rid of such compromise, as

lun”de_r t1’1«e’_~veo1n’pVromise decree, they have lost nothing.

él N0.3;- The parties are governed by

“I\/olhamrhedan Law. When there are more than one

— d’:iughter and more than one son, the daughters take a

X”’/./’_

Ex)

1.: :

iwreby affi’1″mt:d. {ml}; in r<:$p:::s(:t'. of

a1Ic3i':1m;*:z'.1%. of 531311;; 311' is; modified.

{<tr}1_n :'t%S1,I?3SE1i'El'1.IIZi£)I"i of 1 {SE32
gggivtzrn to the <:121L.1g;"I'1t';crss, __:i%ac:}_1 <i2_1i.i.§;§E*1t.§§t'j;~.
w<im.E<.i be eni'::ifit1»::=:i to .:2;:,;{*::i"
901133; wcmid 112:3 e:3t:it:}e_(i in {:3-rAn i?t3ie to "

of the d2111g}1t:erss.

{d)Offi.c:e ._d1″€iW _ :u’p._ .i’.n.E*aqr-.3 ciectree

accardingggiy, A

{e}_7P21f;:§;Li-cs: ti} béfiii” t.I”:723i;1’F:>%?e”:?3;;~<:0$t$.

g '5 g ..-..g 5%
M5 1"? *«..,,,.z $4»?