_~_ W — ..-.~ A.,.~€.:A…..- ‘NI! nrnnlir-uru\.r\ rwwrl uwuwl Ur KAKNASAKA PHGH COURT OF KARNAXAKA E’-HG!-E COURT OF KARNATAKA W58 4
3? THE Jffififi COURT C3,’? KARNFLTAKA AT B8.NGALC3$E
mmm was TI-E am my 05* APRIL, gcxga L
BEFORE
Tm Hm~rBz..E m=z.Ju’s’r1cE%
gkga, gags; ‘
as EH: ‘
mearm YE-.fiRS, occ:AGmcin;m5:E _% .
121$ Emzwa, TALBKA HI\I.lE_§L.I ”
REPS’? EER SPECIAL KNEE
amarxav EOEDEE’ sR1,B.s.HmLIImm
fikfififi L %
Q{;a:a€3R:£uLm’m% A . é ;
Rm I. A , fl
Li % ‘q,*,zfx_.’ “.HPPtLLANT
as? am ; mg a:3~1:;;:;j1w.%
8§%’§:_vMIJF§ALE.B ;3m)
A. …..
3 L Vfi’f’£@IDFfi$E
% . mmam
‘sax. :.%J;Il1i{3R, my av EH36}?
fiargmm ms NEXT FRIIWD
smmréawwa ‘Wm SHAHKARELPPA Bamw
* ;3=.=,_GE:B.dAJ£}R, z::c<:::~a'm:mHm..1:a
* R113 G01'-'.&.HI({)P, mmzz.
% 2% R2MfiSE fi SHAHKARAPPA Bamm
flag ;a.m¢ozz, my BY nmon cmmmax ms
EEXE' mam simmwwa
$33 SE-IANKARAPPA BADAMI
é£$E:%:1AJGR, 000:1-mz SEHOLD WORK
Hi {3 aemmzsp, Hxram.
mummmwwmurmlmfi mtuww’: wwwaiu ur WAKNREAKR ruuvl-1 QQURI OF KARNATAKA EHGH €203.33′! 0? KARNA’§%KA HIGR i
3; Ruamwm
{isms Emma? As
Wffi mum mrmmu
gag ifs ms, r;:scc:1-my SEHOLD WCRK
&; § G@AHK’.}P, Hixam.
4.. ggfimmwm w§Q mnMa * = aaE:mm,mc:HoUmHsmwmK Rg'$GWARIflP,HUBLI. L game: Am zmmre. 1 "
“§’EflS REF; C-F~’3″R}’W. SEC. 19
(2; GP’ §<3mm*m;+:AVic:vm,::{m1?fI*a ACT Aeamsr THE
s.I£}Dfi§é.E}f§"'§" £}EC.??é'EE'vvL_D'f.""18§$.2CK}O PASSES IN
0..S.f§€}.3;’2f’@2. Tifis “z%l3£?L, “f.1}’.’sfII.. JUDGE, SRDH.
HUBLEE, 1}E«CREE.§{$’«.fi$i”-.v_;$Z}f£’ FOR DECLARATION
H
Tms 7?v? aj*%%%Conmm or: FOR HEARING
:2-gs {gay} cmim 35392. TI-E F<3LmwmG:–
‘ %
_ the ammant is d.u-ect:ed.’ mm’ -.~
AV me deems dated 1% August 2000
aaaamm 1 Civil Juagqs;-.Dn), Huhli in
C)ksi.v3§:”ek;«;é2;92.
gx
awzmamum ;.
fly the imyugxssd judmnt and deacreae, the
C5133″: ma fiwfi the suit cf the priaiaizifi.
d?fim*$$w aha cmunmr clam at’ the ~
Wm by’ that, the
fifi ‘ihis apfii.
‘$2 in men the plain}; aérauams
mt mm is the
huaband csi’ the pIaintifi’ of
M4. mainzma 1 mm p1§i;ati&’Ho.4.
paaima’ ms Shivaprpa
Ifiatflaaalii in ‘(Maid ma. claims to be
the W33 gf She has
against Kallappa
Syfivéwpfi I, :.,, ” , ‘ j.
ra-3u.r1aey 3:196 and 19-9123
..j§F’11Za,ge was the mnantued lands and
“‘”‘ ‘r”f'”” V’ W”*=’MMIMn-H rmrrr uuum ur KAKNAIAKM rilbfti <..U¥…&R"!' 0%' K.ARNflm'3uKA HKSH COURT OF KARNATAKA HIGH 4
have been ganmd in fammr of
Mattihalli and his mm has mm
msréfi' the raavmzte xmrds aha.
L/
-.. …. .. U4)0l|’0W’II .,.,¢w.M wt: mmmmgnnn nlwn mvunl ur AAKNAEARA rsmm 540081 OF KARNATAKA HEGH CQURY 05 i’%.RMA’¥’AKA flméfl 5
aw mnappa Shfivappa Manamzn died
2+.=a%,19s§. Prim’ :9 that, as exzacuted 9.
dnwé zsgmxgm bequemmmg tine auk T
Easemzr af gm pzamm 1 am
Kaflapggaa Shimppa Mattillalli, 1
sazfiiafi $9 me asuit ‘thee
a ;, 3% t’ ax”
irxbearwt in me igtmem with
the 811%: of Kaflaprpa
Shivappa ii the decfmmdant
bag a as per flue ti?
pmm in $.ks;m.3?’S;7?c$.T
tbs: plainfifis 3 and 4 are
tha suit propertziea. emu without a
that me ::3&:mdan’ t is the wife: at
% Mattihalii, than me, she enmm for
% % 2L;%¢£;w along with um plair1t::’fi’1im3. mmrm, they
. prayfi Er &e::1a.rab’nn and § injuntzlzion.
fiaflmdemdanthaafilwhwwrmmamtamcnt
w1:%:er1&imthataheist&]:qn]13rw°aédedwifeacf
14/
ua-uuvu-u.r’u\rl rumvn wuuxl ur AAKWAIAKA Htfifi COURT OF KARNATAKA HIGH COURT C}? KARNATAKA HIGH I
R::1_,*§
damned Kallappa Shimppa luiattihalli and the elaimfirf
the 115.3 that she is the wifie af
smvaxzzia mmham is not csozrrwt. It is am %
tlnat an Udaki fxzwm cf V
bestwmn Kamtpw Shivappa
195.3, §’uz-rim, it is that
{yam Erm of A Zita ‘Sadar’
m%mit§n Et 139.3 is the
1% “o§;;. Gabbur of
G*a1:ie:11<:eai::.'3:'s;:;~1a;§i: was hem
ma gm the status cf a. waste
gr ma §{al1a__ 111' and the pm as
sha *3 the daughter of law
Evlfattihalli and the pmnxsss 1 and 2
MW with Kaflappa Shivappa Matamni.
. 'is grim that at the instance sf some persm
X %s:$;§¢k%zh§%%%::n%a the pzamm are mamg mm claim.
ii is amnmded, tlm wlatinnsllip batwesezz the
" -Qefcnémi and Kallappa Shivappa Mamhaifi was mt
('X
Wl¢l( u-um aauvmq
. .,_..,W.. V!!! IK'\el'\l\lI!"lIP|I\i'"I\ nawn Wm. ur mmamm mum mum on KARNATAKA mm com: 95 mmmnm mmw
ww}: and tlmsefore, he was net capabie <31' bequeathipg
the yrczpertzim. it is also avecrred, tsenantsed Sands
be the aufiact mafia: cf the Wm and the f$f§£5'£; 4
beam amimi upon. It is aha averrad,,tha_
picafied bit; the pmmm that the
emly fin' mimenazzm car
p3aim'§1'ZfIc3.3 is tatafiy ram 1;g%%jmg¢m,sm pirayea
%a' dE1sm?msaEafthse suit. k' "
'§'§'3e china as r¢&ws:« _ 3 wife of me Kallappa
Shivappa the only Mal hair and
she and enjoyrment of the suit
‘ averted byhmy mm was no Udaki
betwm the plaintifif 30.3 and
Maamam am Udald form of
by rm, Kallappa Shivappa Mattihalli was
::’–£if’;é.i7m.pete1:t tn baqumh the suit. propertzies and suit
– cannot be-the aubj-ectmattar oftltia ‘Will. It ‘a
aka mam-rvafi by }m’,, Kaflnpm Slzivapfm Matfihalfi was
V
– u11sruau-n n
‘”‘”‘ ‘\”V-‘A”‘?,””” “”‘ “”””””””‘~** “Kw” uuwu ur nmmcmmm. Mmza-1 uuum Ur uAxNAaAKA mu!-1 uuum or KAKNAIAKA HIGH t.
E
5»;
ass: I.
aufimibk so all aom of pressure and his
tlmt, thg Wifi has hm. aawcbed, It is aha
p3a1r1′ fig, basfi 011 the am
hm pmsamaian and enjoyment of 77
t}:m*e&;;~e,, aim has prayed fiar
Q, The Trial
isauwn ‘
.3 whettm
Wm’ $ 3 M3 m1
19535 as. is it
lumalazriiixvelid?
plamtfi Na!!-
. th§”c¥f’?aé.ti&\E*Ia11ap§3a?
to the suit prop-mzies, than
t}1at5f;1éf¢Ii{ianf?
3 ~ whether plainma 1 and 2
that meg: mm fitle to the suit
~ , ‘;’::ia-‘¢wt.71w by virtuz: efthc aamd win mm
X % ~ 2.a..a.19scrr
v
Hun: wvun: mmmawmamnm r’:ewI”I My-run! wr mnnatnlmnm human Mwun: vr nnnstnlflnn naewn MUFUIKI vr nnnmmanmn nmsn LVJURE W?” WMRWRWRNM Hit??? 8.
(JR
§..
,. p&i1fispmw thatK waas
inawzméaxzddispemirg atateefmindat
thefim3af!hei.:tin::1ofthea1fivadWill?
2″?’
dated 3S.8J.98Gi.t1 fawur cf 1 «T
mm 1:. band themtm’ ofthe deaeudart k
, mm of the pa:-rim are am
lawful peasawm am A.jer;iay1:3m t_:–.av-m~V vv A
suit on V. ._
ifi. mam
or c1e@ ?
A E: inane Haul an ‘7 in the afiz-maiivez,
“‘i:e:$’s’i,1e2..é${§?;.§C:% in the aware and issue M12 as péx rm
ms: manta” claim. It has
Ha.8arzé§ Tmfawuuraftlmplnintifis.
L/
mam: dmweeing the suit czf the plaixafl an!
amwecred isaua
2.9. missed by mg the amuan -wendan:
flaéihisappwi.
£1. The lmrnsed mnnsel
ciaazfaztifimt umntmzded that no
hetwmn the piafi 313.3
._ .. …..- ‘taut’-aw!” “us’_’V-IyV’\’ao\I wan E\a”\Im¢!r”Il1″‘ll\#W l’1M.?rI MWWK! KJF g\pqg”Vg,pq|§.u\}& l”1N..:J¥¥”I MLJUKI ‘JV’ KAKMA’§AKA HPGH C
Smvqrvpa Mawhalfi. He my ‘£h’$.§ifiakiuf$rm
main ma mt taken
mam mm is
nu marfaage He aha
a ‘ has not
“”” a t am
L Mattilmlli and the plaittifi’ ms. H-1%
‘ that the marfg t& plafi
Kanappa Shivappa ms not been
% F1.u*’£her,he submitted um thewillaaizi m have
sxmzwd in fauna: of the gamma : and 2 is
msrmgmcifi by suspimicaus c He aha
u,,/
…..- ..,..¢…” 1:9’! .wm…~…….-a mun w.mm vr nnmmlntnlxn rman uuux”: um» ecnflmvmm. mm; cmam OE mmmma Him-E t
.13.
submétma that my pt’i:3Vi£-$.91′! 11.3.5 hm: made in the W131
Ear fiw a@11ant~ddeI1dant md km’ name
mmtimxed and msthxm ‘5 mantionui ‘.
Wm §§«a;-=2 aim submmw that Q3 .§.i£1¢:1i.*!}’.,c1an¢’i.VV
that zhey were mwaent: when
trauma mag-mamm * n, t:r:mQi;mey
dn mt krsow the mnmnmgéi; ‘ ‘
am f&, He aha
5ubm5t*ca&< 35. to why the
hes: has been
mcluéfl ' in wt 3 garmim Wm
is mthing an rvacord 1::
saw fiurc %en:t when the Wifi was
% submimai that the mpugmd
V’ cannot be auatairzed in law.
. cm are datznkion of the Hnrfble Eupa-tum
A % mm 1990 3:: page 395, beau}:-mitted
A % of the pxnpeniea in favour of the
” 1 anti 2 wtcludm the appenata is zmnzral
afi ‘
thewill mmat be said to be a gmzine
V
% 531:1 the:-mm, the wines
rm–nu:1r\Ir\a\r’\ r-uurn mvuul ur nAxNA:.m<.A HIEEM CDURT 0? KARNA"£"AKA HEGH COURT OF KARNA'!'fiKA H361"! I
3'
Wm H: thmzfore, submitted that the
T and daaxwm %x:rt be suata1ne:i' in law. . ,
:2. 525 mm' 1.: ms, the arm: T
zmpeggaanta sabmitted that the *1 P
are the c}u}rirm" nf the '
twpaxfiant is the wife sf
afi the xmpondaent of
Shivapgm Hfi. that the
E; form, in the
3153.: that though norznally
aiam mm' m saw LA betwaan the widaw
;6_1v:jisI:)i3:::]w cases, where on aeczaunt of
temps: or wk-cxanduat, the with mom
_ the husband can go fiar Haw
% mm and 121: arm pmem mm. the appcEant-
am tlrmrefisre, rm husband of the.
' t-&$nad.ant ma germ fin: Udaki form marrw
'With' ififi rfimndmt He.-'S. who was a. wzdcw' am
F&,t}w fi 'Vfifid. ,}B
V
—- ‘II-nwviwllvnu aw-m I&d”I:fi.’AIflf”I-l£”ll’J”‘ ya
man vgwfwma wu’mHmu1maflnM nlwn wuuwu \.1l’ lil-\KEV6.H.§!’\I”§.#Q. HEW” Qua”! NJ?” KRKNfi%’i’flKR KEG” COURT Q
-13.
sahwtwé amt the rmpendczzt No.3 had twa emldrgxl
thmmh; Kallappa Shivappa Ehiattihalli and 311$ txf
is ma magandmt Red and eethm’ mass has ‘
autmstm that the rim husband of % k
has am in ma year 19+: aznci
mrréfi Kaliappa ” _
a*a1’t::mt€t1:&fi that sy.Na.3.3;;m
Kaflapm 3§§ivaypa and 95
am awtral
mway in has gm:
9-‘: s;bars;*’ boqueathad the
children. 2.52., plaintifi
E arcfi %’ wrung init. Invitizg my
ExAfP.}D{3’%~«s:ubmittnd that mapondgnit N924
_ of dwfi Kailappa Shivappa
submitxod that it is the specific case
. that the miafinnsfzip beiwm mr and
V. wk and ausmtible 13:: all scam cxf prasure,
am has ream ta prow it. Fumm, he submjttcd
t}mt£i’ae’@é13=’nareg5sw’ed’Wi1iandi1is1*?&ter~fiiz1
jug
5 IEVJII ‘hvidhlfll
mu” mnnavmumnaa nzwn ms-wvna wr nnnzvnunnfi rH\a’i!’I uvun; V?” mnnwmwunm nnavn muunl VF nnmmmwnmn fliwfl VWWKE W? mmcmmanmfl Hit??? Q
.14.
‘abmfimdwmwumue , butshahaarafladg’:
«in: it, §-Ia also aubmitisfi t&t thcmgh m
mad: in the will for mintmmanme, the
mmsme azmzmug the life saw at’ j
marefam, she: wiifi mt sufier in
suzmasm that the mtg;
mrmm, sizbmittad thaz.1-;a.e held
that aka win as a has
ma mm am
xii $335. misfit reliarme an
the in H.-R 5.989 EAR
page 2.’.’s2§’-.,,_ farm of marr:age’ ‘3
am it ‘B judisialbr
rig a1a¢s*;::a.~;«ca mzuance on the daciaixm of
:«£~§:;;;;a»a urrnumnmwws ws. arr.
6%: repema in 11.3 1995 mm
%j%.’.;’:VA~%«’.%3 a.,:u ha” that iiéalci mm of maniw is
A .4 among: Lixmyath 1ty and if a man
V. wfimn live together” for a bang tim the
“— ;at%*w’s2mp¥,i::n $5 thagg’ arc husband and wifa. He alas
p1a®are}ianma::nt1’2.adac:isirxn::ftmHon’b&e
L/
..___ . . .._. w .,,,.:.A….. V. nu-uu’Ir\u*u\r’l nl-an uuunl ur AAKNAIAKA fiifiéfi COURT OF KARNATAKA E-HGH COURT OF KARNm’i’AKA §-EEG!-I 1
Suprw Cam:-t reputed kl AIR 1995 SC page: 1684,___m
mnmmi that daprivatian of the nattzral lmh by inn?’
nut a mzspificimua cirmzmatanne. F’urt’r:m’,
of the Han%1e saga-ma Court
page $37, he ambmitteed that
WWW has been gimn ta am:
mm,
af this: Saum: reported page 1?,
he sumaizzw t1_;a2;}.;ha ac:-mm no
grmave fhat state of mind
whm relianca an the
amsmmn a£ mpoma in Am 1993
333$}-{E Sfifig exadmtion cxf am of the
to prom than wwution of
Em case, bath the athastizzg
‘ and tm-mm, ma Will
Placing reliance an the éeckiaxi 9f the
% % Court reported in AIR 1935 caxeutm page
aaumittad that amamm of atzldzxrseaxaent. that the
” gm mad om ‘m ms, & suajpiciaua cireuwtazczoe. He:
V.
-1§..
mmxefwa sub that the: impugmcl Judgmmt aqzfi
3fii% mtwafifer . T 9T
as. I have wrung cm-mama the
mafia E332′ tbs mm wmmei fer ‘ ‘ ‘
34, ‘The point that
wfiethers fix impstzgwd _ for
in E? . ._ _
55. I: ates the plainnfis
is, Shivappa
rum am? ‘éaugh1m of pmnm no.3
am K§.§.§;a;p’§ea namihazn and plainrm 1 and 2
. of Kallapm Shivappa Mat:t;1ha1}.1’ ‘
mmnnnvmzrtlufl nwvn uwum ur rsnnmminfin HIGH COURT GE KARMATAKA HEGH com? 0? §€&R!%ATA!€A HIGH I
me’ Jiazzappa Bhm’ ppa Mamhanz’ ‘
Vv has Ex. ; rgistaerw Wifi in: flavour of the Plaintimn
?.;_%z:z i°mpect afthze suit pmpartsad and by vzt’2:ne’ of
n wywamlxifl mi
Will, the pkafi 1 and 2 have ha-some the
In nwnsww
. sf rim suit ‘ . Tm p} ‘ have
.”®<ami:3cd 9%.: t9 4 am gm marinas! mwim P-1 ta
P49. R33 mtha fi?W~1tmtfimphmfi% 1
[,2
-.,. …….. . -.a~….
— ‘V-3\.4 and p1ait1ti1I1€<_:_.3
is the matiiar sf plsimtifi' Ham': and plaiI1t.ifi'R'o.3
Kakpw shivagpa mamhan: m Udaki wk ; %
5; am in hia mam that
was the awner of aurvey 1, "8:_3f
19-gym and suzwavezy noa..9§ 23 gzmfiaa 1:0
Ka%p§aa. Shimppa It 7;
aim in him ;:>f Kallappa
Shimgzpa in possession of
pgmznzm’ !§>§§’s.:;€.;- ” f$u’}e.4:i.d<¢*kr1«ee, Kanappa
yoga in {Idaid form
am; 3125 ta the app-ellamz. In his
stated that Udaki foxm out
' –_}smg1w amgt the Vmaahaiwm
Zidaki firm sf marriage takm
% amang nagm time and it *3 the 1\§atapath1' who ties
mm: the: marriage: will m with the woman
% mm amt mam mm 3 takes puma bewwn the
S:w'?giwaa:ra:&1thewidawa12&i:t7m amzsmmamangstthe
}
uIIun'Iv':I 'ruruvllni -mus nu-1unnIr1mr\1\.r1 nun
news: sgmfwns wry" nmmzvwlnnm nlwn wwunl V?' l\.l~|.!(iY:-QIAIMH fllwfl MUUKI U3' KRKNMEREKA HIGH LCQUKT U?" KAKNATAKA HIGH 1
-13.
Vw€ w r, PJW3 in her arifiensca
that Kallappa is hm hlmbafi afl. marliertt,
haé mum am Bharamappa Gabbura and
dmth, 3133 cam back in her
thcr&.a€Le:*, aha xnarriaci Kafiappa
wag mszm m Baxmfikari _ at
has dapasefi am: pm; raawfpauu
mm tluafi ma mmafimg anti went
away sand hm” .. ‘laser house.
She iwzsz aim was in iifialii that Kallappa and PJW2 xx-gethm-.
1$Z’:.:.% evidence of thse witnesses
$1′ Eiafiappa and tm plairztifl No.3
minm place ‘m U’dnk:i fiarm. 1%
fer the; rmpondsnts aha brought to: my
‘ fram Cmtm arfi ‘% nf Szauthmn
Edgar Thxmtoa wmvem it is statw. that mm
rm} austcim by wlzéch the Lingayat11
hé§fiowa am . it ‘n alas statw, if the: huaband
am urge separate an the gxeund af i.r1:::an:1patiI:ai1:ity of
L’/W
–…… – A.fl._,.v.”….- -an m-umuwunnn ncun MUUKI ur ISAKNAIAKA HIGH CQUR7 OF KARNAVRKA £=§§(3H COURT OF KARNATAKA H36!-I I
.19..
Ea” :32″ mimn&u<.:1;, it 15 apen for the lxxzsbanéfio
mmry afiéma fim I-Izzsnihie Supxm Court in the
mamrm an an. LV %
mass mmsrma am has 1:hatA an?
marr;ags Wm %.ra'ient armngst .
sect sanowing
the prment case, it tha
parties mam $3 'Sadat' m dsubt
that mafia f'?r:ré[, "the 'swat'
m ' «.. fist the appellant
manfiefi " :'§'f"": ' A takw place
betwwn and En the present
Kg thmefare. it is net valid
fmm the unitary and aka the
$35 Supfi Caurt and also cf thfi
Em my 1995 Karnatalm page 3515 that
X 91' marrmge mm in the 'Sadar' mmmunity
V t can mks: plane betwem a widow and a person
Ems acwatad from 2133 WE: rm amount of
V. inmmgaafibifiy of txampew or mkwndxwt
n./
–._ .. ,..4,,w.. ‘WWI tx’§’w’\E|’\.l’W»If”9ll£R”ll\al”‘| .-..w. Wu.” vr mnlwananrkn rm.-£2-I mun: ms mmmmca me:-3 COURT 0% MMMAM mm
‘Q0.
3?, in the pmam. me, ix is evidsm, the appeagxzg
has mt Enaci with by mist:-aw since samal yimgg”
km gm a mahxmnaxme case afi ohmilwd 1
is» am clear from me
bfitwn tine appellant am hmrvhgsfiénsflwas
am ‘abate was no u
m§ the mm
e with _ a widaw.
_. ‘ ‘kymafi ‘V/.
the m:a§2’m$§’.Vc3ri._:¥§l1££’§? Lwaa V ‘f;J~0:f'<§\marriage and
aammtdin.gi:1y°? on rectmzi claarly
aatab3.€mh% form of marriage
119,3.
: :a, sgégtggmaaan is W;-dang the mlidsty and
‘Will. The warm comzael for thin’:
% that the win ‘a ammumm by
‘ sirrxumstanma. Amrding to him, the
gawaua and 4 is fatally hxmmishmt me: they
mtkmwtha mntmm onmwm nr t3:1¢ scribe at an
1 , wrz%’i:mm'” andrhmasamfimwnzssmxagmnn.-.–‘
n/
36%K:IWc¢€l%!’ffi»\ In
W-» W ..,….._..1.,…….’ Wu… V!’ mmmnm mum a.;cmm- £3!’ p<Ammm<:A mm mum M mxmmm Hm;
mfimzénmzzse has ham paid and charge 3 crmwa ___1n
1-wpe::$ gr sews of the suit pmperfim and
welusém ar the appefiant mmt he a
mm is A
azzbimémiaa of the mm
I-"'£Ws.3 &nd 4 are the
ci¢p03:e:'1 %ding the ;wIa:§cmt§3nuVijf§'. 1:}: in
max Evfienxsaa that prior win they
mm §;:§'0rmed }gy.liZs"J.¢ Kallappa
ma my drafiaed and
mad ' [ ; they mad the win.
am haw 12%;: they had mm Kallappa
L%’ahs:{S2;:nn they signed the Will. no
are there in max madam,
A ‘ . they have been anam-zed am-
% nemy 13 yaars and thamfore, the
A 4′ sanrzot be of any oansaqucnne. The: W91
winamt Kallappa has died a.ftm’ 9 years,
2:11: wwtation cf rm wm. ‘I’l:1c:m as rmthing on
racmrd m shew that Kallappa sufierad fir-am phyuiml cu-
L’/,..
mammzm aszmvmrcmse
– –~~– – –W -r V9! a\r1l\I1rlnM”‘\I\l”| 33%??? Wu’1nJCJ¥(.3 kl!” <
-33..
mania! ciimabflity at any time. Therefam, it is clegr,
a mama atate of mm when tha will was 4
WE@ i3, is mm in the normal
cfiaw-E hair is a suspicsicrus
fifififli. cams: it cannat be it “”m.__
mam” haw. 1m apj_p<.'!11a . her
Ka&p§a fiinoe
has fiiad a dwrm am
charm of aoma cf the suit
— prepertim. In the year
‘VEWH3 fimemm, it cannot be said,
the appellant is a. suspicious
. the mnttentitm that the Will is su::’1-ouxtuded
V _4 circumtancea am im exeacutzfum has not
A % and mm-aingxy, fizis rejected. The Wifi is a
ma mm im mmzztson has been pmvea.
‘ mg in my mzmsiflez-ed. view, the mat Court has
V
Hiilwll ‘\sVaM’Q&fl’\h ‘MIR’ !’9ufl”‘M¢’hi’$lfi”\E§”‘%l\£’1. ¥El\3l’I””l ‘luff PI-P’l!\I’lF”%!W|I\IF’I I”l.l\:7I1 \r1\IU#H! MP5″ §£\el”fil!é.§’Qfl°”Mi§’l¥\#”‘& l”IlV-‘o’VI’1 V-n%J’In#l\I Ell” flfifliflfiflfiflfifimfl E”3N\JI’I E-1Vm!E.i4l’0..E VI5€”‘1E’&.fl”€’nI’K£WJI”Q~!.l”\i$~.if”% ITIWFI1 ‘Q
“Q4.
right13:fi:wrw&thesuitoftnap}amtimar1dhm,tt_:¢
m fis ‘I’h.m”e 3 ma mm-it in thb appeal
am Ziabkm be diamjswd.
a , it 13 dismissed.