High Court Karnataka High Court

Padmavathi Hebbar vs K Geetha Bhat on 18 February, 2010

Karnataka High Court
Padmavathi Hebbar vs K Geetha Bhat on 18 February, 2010
Author: N.Kumar And Nagaraj
 

KN 'I'I"iE HFGH COURT OF KARNATAKA AT BANCEALORVE-._"
I)A"I'E2I_) THIS THE 18"" DAY OF FEBRUARY ;.>M§>"1 c')V~.
PRESENT    x +
THE HONBLE    
AND; _  _  . X-
THE HONBLE MR.JUS'I'vICé:'ARAI;I  
REGULAR F:Rsf7£f ARPRAI;  

BETVVEEN

1. PA1)MAvA'J';;H'aV§:RBBARg  A 
W/O LA'I'E,--.N.AI~3£AYANA__HE;BE3AR V

AGED ABO{J.}F*?8 *:.r3A'R5 R :
R/A'}'VNRQ.4'E32'' *   'R 
II} CTI{()SS;'A~\i§'1LS5i)N _G'=A.RDEN
_BAN(3A_LoREe5'5o027, R R R
SINCE'DEZCEASEIJ.I3'iC_LRS.
APPELLANT No.2 AN':;__';~
REsRRR 3R1 C.G.GOPALASWAMY. SR1 VISHWANATH
 .__ "R.Ej€EGI',)E. ADVS)

V " .4, AM)

' A._CvEI:2..A3oUiii~50 YEARS

'RESII)I'NG;_  No.452
:1I-.c:RQs3$.~=wILs(:>N GARi')EN

. . .APPELLANTS

I. KGEETHA BEAT
AGED AB()I,.I'"'I" 52 YEARS
W/C) K.A.I'3HA'I' 

 



 

R/AT NO.452, UPSTAIRS
III CROSS. WILSON GARDEN
BANGALORE560 027

2. FARAMESIIWARA HEBBAR
S/O LATE NARAYANA HEBBAR... 
AGED ABOUT 58 YEARS "
R/AT NO.70/74
MISSION COMPOUND
BANGALORE~56O 027

3. SRINIVASA IIEBBAR  _ 
S /O LATE NARAYANAHEBBAR. 
AGED ABOUT 54 YEARS a_  ; * I
R/AT NO452, III CROSS  '
WILSON GARDEN    A 
BANGALOI?;'E¥5£~iO    

4. MRS.IAI;ITIIA;I~IOI,IA'*3 ..  
w/O,I.Rr'm_AI«:RIF;.IVI.NA.H-OLI;A'~" "
AGED ABOUT S0.YE.ARS A j
R /AT"'.NO,4E32,' OUfI'-II.O.USE
UFSTA'I.RS.. III  I
WILSON  " *
BAINIGALORE-2 >560 027

. . . RESPONDENTS

IE)’*f1S.IvITi”I_IEI§?IALATIIA MAHISIII, ADV FOR R1.
M/SIIIOI,_I,A~,AIND HOLLA FOR R3 AND R4, «SR1

II _S.NA”GARAJA’AND ASSTS. FOR R2)

* :,”I’HIS. APPEAL IS FILED UNDER SECTION 96

AND ORDER 41 RULE I OF CPC AGAINST THE
._g,IUvDGMEN’I’ AND DECREE DATED 18.01.2003

-~–._PAE%SED IN O.S.NO.33IO/82 ON THE FILE OF THE
“-,V’IIADDL. CITY CIVIL JUDGE, BANGALORE. [COH-
..’I9) PARTLY DECREEING TIIE SUIT FOR PARTITION

AND SEPARATE POSSESSION AND FOR MESNE

PROFITS

0*

THIS APPEAL COMING ON FOR ORDERS THIS
DAY. N KUMAR J., I’)EI..I\;’EREI) THE FOLLOVVING:

J UI”)GE\/IENI’

The de;fe1″1cia1’1t” N0s.E and 4 Ilave p1’c2i’e1’1-Efiiri”i’.his__” :_.

appeal (:I’1:;1I}e11gihg-_§ the _jLIcig1’n<-?1'1t. ghad £1e:*ir'ee- :'()fh§',V?1c%AV

Triai Court wllieh has decreed t'_f1e»._sL1:'gt*o–i' the 'pii'13r'1"[,1:'i'ef_

for pE1I"t'i.ti()I1 aulci separate pToss.essi<A)r1. g§1'21ij;t.i1Ii..g«-Vher
1/51" share in 'A' schecluie pV1f£)t§ert.'y_a11d'"di,srniVs§si11g

The suit in respeet of –.:111d §s(j.héd:tL:.I»eh properties.

2. For the purp()seH§jf_eom5en*’ievn::e;vthe parties

are ret’c:1’*re(:i to sis}-If1_ey, £1-::e””‘:’efe1~red to in the original
suitf.

. 3. _’1″‘he–‘;§t’ai_1’1E’ri1″E’ is the d:;’1ught.e1″ of late Narayzma

iiéi de’fe1′]da11’1t is the widow of late

~VNe1re1§e:r1éi.AVHebbar and the mother of the plaimiff.

N()s.2 to 4 are the_ i3r0′::i1ers of the p1aim;iff

WC2111′:§1 sons of Eate Nar.:«’1y211’1a. Hebbar. I)efendant No.5 is

sister of the piairuiff emd daughi,er of late

Narayan a Hel:)ba1′.

4}. Leltt’ N2″11’z;1ya:.’1z1 }~Iebba1″ p(T)ss<;:s5e.c1 both
111()vable and i1111'1'1perties 1nent:ione,afI =i.fj« ‘V
S(‘,h€C11.1le A» gmci item Neal {:0 4 are the.

pr0per£.it>s of late Narayana Hebbaii
rI1em.i0ned in the plaint
s(‘.1T1edule p1’ope:1″ties
p1’0p(:1″1′.it’:S of the said…’_Ne1ray’a1{éij4 ‘B’
schedxlle pr()perties a.r.Vare”h()u.se properties situated at
Bangal01’£x « LEU’:.’€:”:r’ N3};€tfyTEII’lEi. Hebbar died on

06.04..19712L”~i11t;<?S§ia.1'.é'~. biéa§ing 'A' to 'C' scheciule

_.V.pr()pe2r3gies'; UI1déf~I1h(T p1'0visi(')r1s of Hindu Success1'0r1

A:CYf:, t.hf;? fil§1ifiE'.i1fi'z:11'1ci <iefe1'1dz.mf' N05,} to 5 are c'~:m'.ii;leci

{Q in all the plaint sc.:Ir1eduie

p1'(ip+3ft.ies_. 'Afi.ér the death of Naray;~11'1a Hebbar tihcc

' ';)1ain1:ifiI 31351 E,}'1(:', def:-.'-r1T1da1n£'s are in joint. p()SS(:'.SSi()I1

£11715 'Tc:-13j<)y":ne1'1t of the pr0pertie$. But the pr()pe:rtis

__’?z;r€<_1ij1ai1z1g§c%ci by the first defe1'1dzn'11 as the 1'11c)i.hc:1' and

"vI1_ 1t_?_–§ eidest. 111.y a.r11de,u1:’. as 21 trzlstee for all.

5. The second c1c:rf<=~.11dz'.-1'1:1_v h..e1'ei1'1"'}121:»; _e:xe.(':'t.1_t.'<:-.~<:1u Ci
release deed ciateci _I2..Q6.1Q8()…r§%iee,z1s~i¢;'1g 211} t;h_eMr'ight,,
title amd im.e_1*e3st over t,h"c;-'% s:r1'1L:c1};1I}e 153:{;;3f3§'f_y in favour
of the remair1ingiVi.i.:;)~(.)w't1c:19s*§1;T14CI=..IF;c: has fecreived the
c:onsideratio€11" "f:(511i7IV'_V t.h<:’A1’c1V c’ie;2’fe1’1r:,1axzit.».1″é*£:;é1′:::i*I1g 1’1Es right, the plaintiff

and defe.1’1d21f1’t. [I Eiifld to 5 are equally entitled to

1’/ :i’r~1 i:11er ‘A’. and ‘C’ p1’0pert,ies.

‘A1’¥1:VtV31iL_*fi be1:wn_ I_.at<-3 Nar2.1yar1a Hebbar
_aI1dA "in was filftd. From the recitais in

‘the (.?or11prc’m1ise pei;i1.ion well as the decree. it is

016211′ that’ 1’1’1.é'” 13z'(.)E3t.°rties me1″:I:’om.’.d in t’;1″1c-r s(‘:hti*.d:.11e ‘A”

X/”

v€.=m’ur(*s siiamc-éd by ‘[.h(:.’. secé(..)11c.¥ CiE?f(‘l3(iE}.1’1′[. and e~1.1s(‘) in

the _j<:.)i1'11:. fa-m1ily f1._mds which 112.1% b€'C?I1 (iiverted 't';;yj
him. 'I"1'1<? plaintiff has; i11t(41'1t'ir)1T1a11y
b1T1:_~:3i:'1e.s'ss \rcm'1.11"c?.<; zmd 1"herefo1'e. the s1.1ii'
be-2c1i:s1"ni$sc-tcgl. V 1 _ J A

9. THE.’ gxlleggz-,1i_i(>1’1 ijhai
pur<',h.ased it,err1 No.4 01' me":s::j:1'uj<;11,11é"

the funds of her Im.sbe1'11d——2ihd *-she 'is'v-..o.n'ly a

benamidar d(–%1'1ie(;i. '1"I'i¢"pIa1if1{;ifi is. '1?§;:Si{ii1'1g 311 the

said pmpa 'f’13r()pe1*1:y is not true

zimd C’.(‘)I”V1Vv”(-‘:’.'(“.;{‘..’_ in the first. floor

of i1:.(=-.’r1V’1_ _EV\T().;I$””c>i’V_j;lzi§;–::1_ ‘;7S’V35E:I1(:(:h,:.}€’ p1’0pcr1’y 2-:15 1i(‘.'(‘?1{‘1..’.’s(‘.’.{-‘,

131.3}. <$é:'Eé1"1'(i':i:'a1. The first": ciefe1';.ciam.. out. of
V"'A;)i'§l:'j,'L ;:{1:§:c:gga1'd to the fact. tllat the plaintifl"
1'10? dz:1.1.zght.:er_ perr1':ii:*;:ed hm' and her

-‘u i3.L{SbE.iEi.£i__£() c>c(:1,1py the first floor of the said proper”ty
V’ : ¢1x3V’;;:_iifr(%:1:+3c:c> aw-‘e.1’1 fh(.)ugl’1 the pr()periiy be1m’1gs in her
4:¢’g;v1_)&:><)l1,ai'<a1y. 'F1'1L: item No.4 of plaim 'A' ..~.'sc':i'1ec.i1,':Ie
" pr()p€r£"y be1()ng:~.s in 1.11:'. first dc%i'e1'1(i2:.I11. ab:~;(,)h,.:t:e1y and

mi) one else? §r1c'E1.zr:li1":5_§ lam? N;_u"z=:y'a1'1 i~Ic_*'r.3b21r had or 1'1a.s-

3?.

a1’1y 1’i§_{i11i 01′ i}”}T§?i’€’Sf iipmi the S2.-11116. In i.’¢’1(ri’. the fi1’s51:

dei’c-,*.11da1″i1 i’1a:5 1_’)t’3(‘1’i cxt:i'(.:isi.1’1g’ ali {‘i’1e i’ig§}’11.s of -211:1:
owner itlaon the 5-‘s2;11’ci p1*()I)c1’t/}r’ 10 i:he;=. CXL’.1’L?v5i_§’:f:1i :’iii: ~
eve2’y(,)1″1c céise-?. i1’z(‘lu<:ii1'1g_'$ lain Na1*a_ya11'12-E
this i'a_<':i has been 1'ct(r()gi'1ise-'Ci 133:";
rhc-*. p1e.«:im:ii"i' 11Cl'(,'.i]'] 215.; is, _Lr\Iiuvc4IL2i'1:iI–..z
d(')('.'3.,1I11('21'11.S ('X(,'.(?11'€f:?d by
c10('tume1'11" wi1:i'1esst:c} 'At, had
me plaintiff i1'1iieresi', of

the fi1's{. cieéi'e1'i:_€ié1i';Tt.i- in ibis }3:'()pev1ftjf."~-in i'ac1.., €V€1'1 in

case feict that: the first
('§(.'{'€:'.]}(',1';.1»i"1.1A', "E12-is ail the-=. 1'igi1t,. 01' an
mvner 1.ip(ii';nt=:*,. __fi’i11_c;’I1.:(V:.iiAii};jv.N_E}.:”e1yz111 i~Ici3ba1′ dlild, the p1e1.1’n1.ifl’
i:.he right of .2111 ()\’V}’1t?1′ Operiiy,
(:’?’.(‘;’1’1Ai:,Vi’I’V},.’£.1 2’5ic.ivt:~.{–se1y to ex-‘<:2ry()I1€ oi' the parties

-V10 t.1V”iZ:: lair Nai’e-i.yz’;1na Heblaexr, for mier 30
VV’\/>;”I;.’2i1lVT,_S.’. e’:_111’t’;i :i’1£.ES 1.1′}.(Z”?1’€fC)}”(? })t;’}”ftE’.(‘1C?{‘1 i’1c=:1’ tilfile by a-zcix.–‘arse
‘}’}”ie first defbnde1i’1t 1″18.S been pa’yi11g; the
:,'{_,_:_(‘f?i§’})(‘)}”‘c1i.i()l’1 t’_a.x_cs in :’c.~spc>c.*I” of {his })1′()f.”.)t.’1’1I_}-” and miss

” been .%}_)t’i?]l(‘ii}’1g 11’1<'mc.?y for its I]'1£1i1"1I'.{i'?l1'c11ICC and up-

-,,.«-

17

I’1a.s 10 E’;)c.> paid to the tliird deiiéiicieiiit fr(>n1 the assms

beio1’1gii1g to Neil’;-1ye;1i’1a. Ht?bbE*l1′.

E3. I~i251_\-*i1’ig 1*i1ghi’ for in i.h_c_r’…}.)1’_; ]’I1i.1″2;1Vl.’.1′(;f *£:.._I.fu:: u5\i1i_’c:V

a.l}ot.iie(‘i by Cliikpct .I”I(mse Bii’i1cIi–.fig~ ()ii(‘;.~()'”i:».¢§r:{11i~*{*€’i._i “i
Sciiriefy L–iIDi1ft’.(i which is ih._”‘i’.1..1ve_ic)ped and E-1(‘,qE_l]’1’€id ‘IL’)y’f..i’i’Cf_ ;%.¢e;oi3.’i:i;’§ c.iuei'<»§;'1ciie'i1'it from

out of the fL111d':-§ 'Q(i'i()fl§ifig" :1.<)_' N.é'ui_e1yVz1I';.a'i'V Hflbbéll' are

not il"l("!1;i'Ci'(:¥(?1 1.hé%f:.;;,3«Ea'i'i1i'*-Euid"f*i<'::*ii("re. L116.' suit is liable

to be (.iis'iji':.i'ssc:ti._ V ~. ''~
1 4. '1'..hc:* »p.le1'i'r'it iff it:

has i.)eei’1_ c:0l11.1ding with
ViS}1}&f§ii!:i’if}i1£’l t:1’iii’ EIL”l1P1I’}1 in (‘)(‘,’,(?lEpE1U()I”l of item
s<;rhc?dLiie p:*<)peri:ies who paying 21
<;i£;V'JF.{:s.2.(")£)()/~ per moi1I.I"2., whereas; the

–said V’.f3:*§:)})Vijvi’1:yxv’W01:Id fet.~§(A)Ai’}E’4~}’.3′. iVl””]. The 3′-mii. fiied by {“119 (‘I.cfe1’:dai’1.t:s for CVi(IE.i()I}

-.f<')ib'fiii's'i'ixvam:'ha1 S['1('fH'_\f. ma" i)i;I'aiii1_if'i'1'a2is t21l~:ern sizziiid
t.E'ie mr1i' of R..~,;.2,()O(}/– which flier said

\:'ishw2.'1_3"1ziiha Size-1.1.y hE1.§-S in ;')2:2_\,«' is 21c"It':*(.;i,1atié; and hff is

L/,

59

1’t-spa-11’ci mlly 110111 llnv i1’1(*on’1u {I011} item N031 and 2 of

Sc%}’1cdu}e “A” p:'()pc1″!”y. Ha.1vi}”1g_;_§ 1’eg_>;ar(i {‘0 ihij

r¢'(te1_EL”i1t.1’a111 a1I’.iiz1(‘}c;’ and c<.)l_E1.:si1’1a11!, 1.116: (:1efc>nc£z2u’1I was not 211316 to (..%AE._c§z;11:’j'[*.:.i’i”c>A

ssa’m’1,fc11(1.=;1.111 s1..1b111i1s ‘i;h2.1I:’ >IA’h(*’pi_2=1;i&1’1E.j1’f Vis«z-j¢1stfi) «’

(‘()l1c’C1i1’1g SL.1bSI,E11’1′{‘.i&l}. m()1’T11h1y iI’l(?()1″11C”fIf_O111 t1’1icf§Aife1’1:1}’1’i.’ ‘

w}1i(éh siw is iiablc-r to e1(?(?()1.I r”‘}t .”ibr t.h’c?._ d’e§7rir=1’1ci’g»11*1ts.
‘i’}1cr(2:I'(‘)re 8116 s<)ug}'1t: fo1"* *<1is111:.iéseii–cjf 1:.'h-at suit.

15. The third (ic$fvL4:.1_’1A(.1:«’1L1–1′{E’ de1_aI}ed

w1’i11.c=’1’1 >si’21″i:.;’ni1-5111 i’§I;:£’tcf:Tx1″i’::1g,§; E.ii’fc:1’1d_a.i”1«i:.V ,, i};1e wr1’£.tcn st,a.ten1emi..

E)c>f”c11<:.i.z.11"11. N':.)s.21.':1-1"1('}=._ E3*~°2;11s(:) 2'1('l0p1:cci the writimia

" ":.+I_.;-11c::ijiE31'1_L_i"i}<.:d 13y"1}'I"ci:"'E.'ii"ss':. dcfca1'1(.iz;111t.

IF3."=Qi:1. "I:1:1t:"–a:f(n'"es21j(.i pic?adi}_'1gS., Ehe trial (..7(:)u1"1'_

fm m cetff l'}1c_% .i'(1'!'?}_ivi 1’1 éssmes :

. _I. j,)1′()Vt;’d by p1ai1’1!.ifi’ t}.’}.21? 1116 531.31%. ‘A’.
* ._ ‘F3’ z:=u’1(i ‘(‘3′ S(T}’I(,’,(f1l.}1t’ 1)1’f.3}’)€}’Ei.ic?S were. 1}’1£’
scif’ ;i21vq1,ri1’c-éd pn’:)pe:’1’i.:’c.<; of her £'e~1i':}'1cr

Narzzxyamii. Hobbar?

L0

2. is it proved that c1efer1dar1t No.1 has
pc31*f€(:t.ec1 their tiétle to the item] 1\§o./3: of
suit” S(‘.1′]€C.1K.11€ “A” props’-:rI:.y by acix»-‘erse….__’
pc)ssessi<)n':' J

3. 11.. pro\»-‘ed that: 11}’1t* site i1’1 *
afloimd to plaintiff by (ThiV(‘:.kp’i%§.A. P1()i.tv;ae?”

Building Society is 21}:-;–Q “‘{:.}__1e jdim.

prcupeniy’?

4. If so. is the Suit 1ié1b1é ‘t:c>:’br3._ tii$mi_:3sed

for its 110:} m_.c1Li:si0.11’?;

5. hfas proved
:”ijhV2it’.”i.1,:é§.i11}_ ‘”(>f ‘:scf1ééi’u]’§ ‘A’ property
]:1as* ‘ V 1*n’c)rtgaged to
Sk”Y’I’?f.4″F”‘c’!IfE;1′{.hLi’i’i1’li.é3:§i disc.harge of the

‘~1i;A1bil’i.'[,3,r.,AA()i”R§’.Oi1e lakh oi’ deceasecl

F33-<araye111a """}'*Iébba1' and the said

n)fJrig:é;ge binds plaintiff’?

” wag:

hér Sy.No.13f3/3-8 of s(:h<:tc;iu1e

,.OiI suit. property has been sold to
VCnka1;3pai21h and {"113 said sale is

« bindi1'1g_§ on plaimifffi'

7. Is plaimiff enttiitied to 1 /5″‘ or any share

in all or in any of the suit properties’?

ZJ

Wh 2.11″. c:>r(1cr’r’
A.I_.)i.)I.. ISSUE P’IU»\1\/iI£I._) ON 14.07.1998

1. VVh1′:s .w’1’1 in pe.1.-re’.i”2’«€a)’,l’_.11′}:é-*
wrmcrn .~5t’:e:’1t.c1’11e.1″11 of first €’1.c’I”<:i.–.i_51(i£11'1I72'.

AI)i[__)1.. ISSUE FRAMEI_) (i)':\I,_()8."O7.V;2O()2.

2. Whe1:}1e1′ dei’e1’1-rialzat. ,N’c’;;. p”mves i:E”1’a(‘;*’
suit not ‘1e;sr1é1″1-‘3v1’e._fc7nf i51Qr1″E-1{1{(.:.1»L1sion of
sh are 23.33 31 C ()111E\;:1IJY>P1″–EVai1f.c=§ Li:d’§”:’l_” ”

3. ,Vi/”‘hv*t?,{_1 1″\’f.’. r «Vi4i:§[?i”t;%1[i*cian1 N”o:”1″ pxnvess {hat

V71’_t.cm .1 -.15 ‘her self atrqmred

p’m_;;) t.: 1ft.y’?».

, W’i’1(‘t:’11<i9r'tlagf dcfc1'1ci2?u1f,. No. 1 pmves theilt.

i'i:s;%&1Tz_s"a}.' and 2 of Scmidule 'A' Camlot. be

V ' .rV_Vi'VV1v.-.'_«idcV('iT~ Inctess and b0:.11'1c,i.<.::s'r'

XVF1 et.'171t*.1* c'1c:1"'1’c-r P(_)1’1 ‘i”1’u:~’;t and

R211′ iways’?

6. W1’1(?111E?I’ (Ticfc1’1.d;211’1t: No.3 prm-‘es mat

;.>1e;1.im’iIT is; 1£a1″>Ici* to ac’c::.a1″1:_ for i:”1c111c

e’c..21.§c(‘£.c(i i”r0m the IL=1’1a1’11.’:’ E'<//

._ "ii1cI.;__15i11 of {he sflcss ..$s’c.u'(1 to l[1ave i’3ec<1":. 2-,11iot.1:d £5155 DWWI. first Clefexldzamt. was cxamiimci z1′;s—-,
I)W–2 and 2: wif:1″1<'rss was i:1lS(.) exe.1.n1iI'aed as DW;.I3._a:f1:tiL- ;
(fe'1'c*ncizzmt No.4 was exa.mi11od as I_)W~4. '.1V'_}_1'(-é3»i 1ig\=7cé

p1'od1.1(fed 52 document.s which 2:111:-I nTae1_1*kx:(i"'T_

to D52.

18. The ‘.I_’1’ie:a.I Cqiigtt (.311 ta pp_1*&§C”i«21i:i()r1 of the
af01’esaid Ora} and Ci(}(2L,1111.§?.I’i{E11’y fV;’.\/§1i’T’}’f”?I1 CT~~;:V§v’~i3l} r<=:c01'd,

heid the ple1i.é'it.i1f§T»%»V' f1_19{'$\rec_3 f}1E1'i""""'A' sch:-sduie

pI'()pCl-Ei(V'i'.'S' Wél1'€'._1f'1l}1l3";'§ si’i’~~.:§(‘:jwevc1′, S1’}€ has [‘ailc(1 to

prove 1112.11″. zg1″id “”C’,” =5E?:.}L1ec1z1i<-2 p1"opertics are her

fa1',he1"':§;' "prQpert','i~::s."V The case of adverse p0SS€SSi0I"1

a'1 1";dV ij'e1'l'é~?:"ti($é:yof title by adv<3rsc= posseasicm pleaded

;.1f1i%. = ci_ct'i_}:21'1dz1a'j11. is 1"10'I'. esE,ablishc:ci. The

cief:-'r11da:1i.s 'iigsxzia also failcxi 10 essliabiish that: a site

.l-,1}1()Ti1€':'"d i1f.t:h<* pIain1.ifi'by (})h1'L;pr:i i*wI'c)us Builcfingg Co~
§” ‘*gV§3c:1’a,’€,i\re”S(:>cie1:y 1,im1’t.ed is a joim famiiy pmpxamy.

T_1’i1_e”–.s_{2’jI’ is not Iiabic? to be c;iismissed for 1’1o1:1~

\}

<.ié:'fe11c1a1'}t a;1r1(i t1'1c:re.ib1'c flu.' suit insof:-11" as {he
schedu1<–': properties are (.'01'1C€}"I'l(i?d it. was
The first dc-:fe1'1d2.11'1i liabie to ac(*.01,1:'1t for ;_.
derivecl from the t4e1'1am:5 in res.1;_V),¢:£'.,Ej.
shedu1c. pr<:)pe1't,i@s;. A(Y(T()1"diI1§;§1}L}':" A ;'1' 1*'i»a1l"
dismissed 'U'1C sun: of the p'121i:'11£f::i»§'1?£T..§:1

'C' schedule pr<:)pe1"t.i.:.fi{, y;–._ –t:.he7 «j:3’1.V;1’ia’1tit~{‘ 1/5*”

share in the.’ ‘4Ps.’V S}{‘..1′;’}EE}uV}.e-.}?.1′(}~})V€”i;§ii?S. ‘
19″;,Agg_g1§ie.\«’ed”byv.f.he $?:;1id judgm.em: and decree

of thVL?_T1″iE¥’.’§” CIZ.4 of the ‘A’ s(.:he’.ciL:1c pmpctfiy a p1’opcrt.y

be1()I’1;ging to iate N’a1’ya1’1a Hebbar and t.’r1cr<::'i"0rc on

his deat:h._ the p1a1i'm'.iff is emitled to 1/5%" sshare out: of

",2"

2.57

(‘ircumst.a1’1(‘cs, izhe finding of the ‘E’1’ia1 Court. t.ha1 it is
the ;)1′(.)pe1*{_y of Nara_\;a1’T121 Hebbzlr and t.herci”(_)rci’.._ 1′,}_1e

piaimiff has a si1e.u’e I’t?ql.1.il”€S to be asicie. _ _ V A
2}. ‘i’hr:: fi1’s1T (.fc.f’er’1cia11t died ci1,11*i;’g’g”Kt}1¢ ” :_.

penclemty of the pr()(:eedi11gs.

daughters were a.1ready on ; T A’
to that effe(~.t. However. an .:«: pp21ic-3L{1Qf’1f is
Order 22 Rule 4 by one t.<.)_be 21
legatee under the Wilf schedtlie

pr0per1jk "As; 5.ift1'$i5'fVVt.l£:'fE:1'jL%a1'1t;_'$W <2s1;a1:c~. is ei"fec”x§ssi1:y to bring timt lcgg21t.&:e

011 1’§:cr()1d. _}E3va>.1f1 i:>thE2mris<::. he was give1'1 an

"(sppo':*1i1n"irty"to ad(i1"ééEs the a1'g;L1n1<~3n1,s on merits.

_ "22:L'~§5 :'i"C,C3,G0pa1aswzm1y', the learned Counsei

e1ppc_;1fiI1g filth a.pp£icar1t. (3{)1'H,€I'1d€d t'ha1. file said

';;».1*;)c2z’tfy_ 1}’m sat”?-2:1.<é(';1.1ired p1'()})€:If'I:\f of {he first:

A <:1,athed the pmperty in favour

/c)f1’h<* &.11')p}i("2'11'1i aancfi the ci0m..11"z1<:1'1i:$ pr(')(iu('tc=r(i in 111115

A9

p::.u'1ii'i()1'1 1_)£*t'w<?e1"1 ('()~r_)w}'1t:?1's i1*1'espC.ct.ivc=r of Elle
c.ies('.1'1'p1'ir.)n of the pa1'ties. each one of ihfjll}
;)la1i}_'1t'iiT<)1' 2,1. dc;'fc1'1da1'":1.. In those Cimumst'2,1.1'1<:es;–.<éV€é§1' , A'

if at party is arrayezti as a (ieii-3I'1Cl2:1}'1l",. hcji…£f_€)uld~f:be

iZI'ElI'1Sp(}St,'.Ci as a plaintiff 2md[ ; p1:fi iiA1j~Vf1:;'''1''2'.'» ":
t'1'2:u1sp0seci as 2': dei'e1'1dam., ljut4_'§}1a'i,"'%5%)L1ld
position af't:e_t' 21 dcecree is is
passed and the <:11§§o§c~. to
chalicmge the d_c(rr't"-re ,.(%2i.1j1:z.1VifI*1é¥t’ def<-31s1dant.s.

If rc-:al1y:'}'Vf 11}1E:Ays5x§rerE'§Vé.:gg'1'.ifir'»*c%d the said j 1.'1dgn1e11t
and de(:1'ce. = Efi1'}'1§?f"' :_:t..}_1'é%jx_ 'mu}d 1'1ave. pre'fer:"ed an

independent, 23i";3;_3 e(;1V1_vt3_1' .3 <r}(;)ss–2:pg3c?211 céhailerlging any

'tiv11dir1ggs i:é:'<:o"1".;s¢_s. (5ppT(;:jt[L1i1’ities which are g_§iven to Eihem in law,

whcé11′—,{_;I%1(j_ .§I’1Ei f'{,E;?.t’ i.a1<:tt;..1 up for final %1e.2'n'i11g at this

" I'jI"1tj*}.' " r:2z.:11mts be pc~r1'11i{'E"(-?<i 10 file an a_pp1icai_i01'1

1i<)=.'{.i'ar:.:§p<Jse them as appellalms espmiaily whml the

'appeIIa1'1{.s are-r c1’1.t'(->sts.i1’1g the 1n2.1t’,t’.c-3r and i”i§._§htsi1’1;_§ the

‘lii;igat.i(.>11. “}.’i’1<)1.:g11 t'Ei'}.t=? 231p})1i.ca.t.ior1 was 1'c::;'e.(",t.t-;*.d as not

n121.i1'1i'ai1'1abie, the 1:'-:ar1"1_eci C(}i,1I1S('?l appearin,g for

R//H… %

50

(ie*.fe.1T1.d;.-11’1I N053 zind E3 vve1′(> 11c;%2.1rd on rnerits.
(‘rE1Te.1l1c?11g_i1″1ig; the __juCEg:111c>:’11. ‘(.u’1d c:rc’=:<-:7 of the
Cmzrt. also. ' '

24. Sri S.\/”.Bl’1a1′.. icarneci CA;~>’V&’i’_1:”(‘)’ _
very same gg;1*0L1r1d tlfgfifd by:

C()1,£I1S(€%1. . V V V V V

253. Per (?()I’l1f.I’d.

Counsei appc:a1*1’ng’ For §,fI.L°.._ 15l_é;1jfi1’1t:17*i”i7 s£_1;3;301’ted the

1111 p L! g1′) Cd 3′ -‘:_4£_L’1§:{fv1:1’vt?i:’i-‘;,” é?11fi1d’~§ié*.(11’t?&? .

26. I1’1 “:;h€: 1i¢f;«i’;371{. A’–.’,5f’~€.’}1c% a1″c)rc:said fa(:1..=_.-3 and tile.

JV’3TifJ21l. :..’f?()§1.{.t?i?..3Ii{)I}S: point. melt. alfisess for our

‘ ‘z”‘_(i>1’1 1*”2’i1.:_i0 ;:1″i.s: ”

‘A »._4:;’V’\/Y’/1’1Vf;?T’f4′}x..’1+’;.1 :[h£1f ;{‘i1’1cii1’1;.;” of {the Trial Court.

1.,}’1~.EiV.{.’i”:_l..I”,€’.I}1 No.4 01′ ‘A’ s(‘1’1€(.i1..1l(? propeny
‘ ‘ ‘~}..}(;?1(V)”‘1’1gf-3(.i 110 lam? Ne1raya1’1a Hebbar and
“‘t’1°:1_e%rc-:I”01’e on his death, {he plain’é;i:ff is
c1’11,1’t.led 10 equal Sl’}&:H’€i alc)r1g wiih her
seems is _;’u.si’.ified in the fE1c%t.s of this

‘?”

‘5:

27′. T110 1’e1aI”ic)1.’1ship b€f\’€(‘€11 the parties is not

in dis;3L1t:e. The first defer1c1211r1it the wife of
§_

Narayana Hebbar. “I’11ey had three SOI1SwCi(;?f€l”1CI£aVflt._>
N032, 3 and 4. The plairltifi” and the fifth
art? the two dz.1u§§ht.c~_rrs. Item N0s.1, 2
schedule properties of the piaim’. ai:*ém:;iII
arrqtrireri by Namyaha I4Ic:1’Jbe~>1r.e11’1rfa34’wiyiA
property and there: is no

28. schedulcJar)1’c’)p_§§r’r;yt for

partit.im;iV erritirrA.ffhcré%’i’d1~r3:.'”fit; cie.<.rr€e is grarnied. The

plairltiff 1'::0f._ c:fij;22].I{%:'3jge(1" 'rile said decree. '1' he

€XiS3f,C1Afi1(".(? of "4C'._ :sctV1'1'di.s1.erproperty is not e2st,ablished

and “ir;—h’e.r»éfor*c.., the *1~r-1211 Court: has rightly dismissed

ii1*1é:V:,5.1,:ii ii:”‘,1’«..l”€?:’3V};}€-3C’i of ‘C’ sched1,r1e property which has

I'(?,H]’c’1’§’.._1_’1t’.dV’1:1I’l{:”}1&1l}.t-fI}g{t3C1. ‘I”1a<;: ggrarat, of I /5"? s1'1arc~ in

'A '"'–._iViiz:2my 1'10 8 of 'A' sc:he:d1,11e pI'Opt3!I"T'.ieS to tile

" _;ji'aVEn-t:i.*f is um'. (.r11aa1ic:1"1gjeaci.

29. ‘I’}’1c11’e1bre. I:1’1<=r only property regarcimg which
21 disgute arises b<;:tweer'1 the parties is ii',e.m No.4 of 'A'

$c'l'1c-*c.h.1§e ;:)1'(3pe1*!'y. Thi.°"s iicm N04 of 'r'–\' ff-3("§'l('d't11t.'

3.’ p()S:~3.’E7._

“-4@;1§§1;é:€;:I1’1c’1’1i. of (r0111p1’01’1’1is1_:% in {[).-E3.N.3()/

($52:

p1′()p(-31’1._\;-‘ .~3t2111d$ in the 11211116? of the fir:-31′ defe11dar1t.

She 21(.’q1,1i1’c(i H110 to t’}’1c~ p1’ope1’Iy u1’1c1e1′ 2:1 1*egis1′<§3V1'C.ci"1._V

sale deed dateci I0.08.19E§() wh1'c:h 111ark€d__

crase as Ex.D52. "I'he 1'eci1.211 in 1:116 s21id'd'et3c1AV

111.akes it Clear H131 the said p’::()1)e;-1′{‘y5 bc:1c’>.111gs”‘£if;._

P.V.21sudeva Hebbar. 111167 ;x’,r.(_;)v.r1gé-:1′ br(1’1.hé1~.1_..V.pf

P.Naraya11a Hebbar. The fi1’s3t’: _d1=§i7:»:_:1cl_;11111′ c%m’:§j1*edv7iI1i:0
an e.1g,rcéc%11’1c21’11i. to p1..1’1′(‘~i1e-15.1.3 f.tI}::is:§”– fp.1″o–p_e1’t:y 1″r0n1
P.Vasudeva Hebbazj 011 65;} m:1siderati0I1_
agreed 1,1poI1.–‘ffo1’ ‘p.i,1;’.1″CI’1.;15;»j<§.,()f-.5'1:he said pr0peri.y is
Rs.iEi.()OO/-fl"'~.fA si14111_4't;«,f"' Rs..1."OOO/~ was paid as

e1dve11'1(te."'.Af1.e1" 1:h'e.""a1gr:t.;§m¢11t. was e'11tert~2cl im.0._ the

brother of P'.V_'c1svud'e.Va;}~1c.t1bar by I'1an1<-2 P.Secthz1rar:1a

__Hebb;1_i.' 'V filed .._.s1.1it_f01' ;3arl.itio11 and

joint family pmpert1'.es in
1111:: fiie of I':1"'1e S1.113~1}1.1(1gc%. S0ui.}1

Ca.r1é1zr_a. .Ez1 1j'11Ac-. 1/11c:a1m..r}'1ile, the E'i1'si', de'fe11c1a1'1t also

'fi}'c(:¥. 21 31.11;. in O.S.No.38/60 for specifi(: pe1'f01'1nar1c<i
1h€:~..;1greeI11er1t. of stiszxle dat.e(i 27.06.1957 aga1'r1.st

"M_ "P.V':asucieva Hebbar. The parties e1'1t.ered into an

Th 0

E

53

terms of 12119 af(‘)re:sai<:i c7<_)13'1p1'(m"1ise pet.itio11 marked
in this case as Ex.P1.

30. C1EiL1S€-10 of the said compromise ‘V
_n121kes it Clear that i2;1t’.e Nzxmyamx Hebbar
first defendant”. in the saicl suit
the debt due by \fas1.1d<:\»*aV.[' .

Buiiders C(>I’1st:1″n.1(:t.ior1 C0111[321I1§”‘c%H;}’L’1 guxlso’
ciaim to receive the
Vasudev21 Hebbal” who in the
said Suit 21g1″e¢§: in terms of
the a~gre,é_1’r1t:é_r1A1’A 27f.0E5.19E37 in favour of

the first doFer41de1.r:t[‘–wi’1o t11irt.ee1*1t’oh c1<:fcr1dam. in

__th<»3 suit. '""I1'!_'_: éV ssalfir deed Ex.I')52 (_:om.ams the

' ' V _mv.i't:a..1s to '£11 ('T .

.3}. ‘ft1fi1’ of Rs.1-4,000/w for purchase of item

‘}?f.’>~’L*(–.>4_I'” tiié s(:}1eduie property Carlie by way ofs1_J.Ch

–..é.1dj’;;slofi1e11t of a(:c:ou1ats bet..ween Vasudeva Hebbaz:

N21ra.yana Heb’oai: This; fiI’S[ ciefendani. did not

p2.1y any n1(..)m:y for E’:.l’:c? ;:)=.,11′(*hasc* of t”1′:c== s21i(i p1′()pc1″t.y
L_/

34

eXc< :}:)i Rs.1,(')()0/–~ whi<t11 \x='ds paid as 2,-1dva11'1(.*('~'.. In the?

w'rit'tc-.*h SL';itE',l11€?I'11 _filed by her, she c.r()I.11.eI'1cis i:}1211t it'

her Se1f~ac:qui1'ed pr0pc1'{y. She is 1101. dispL1i'.in.g"'

c0I1Lc11i.s of Ex.If)52. \rVhe11 1'10 (?o1"1sid<-:I"21t1iCn_1__V§*:;:.$

by the first dt?fE?I'1dE11'1T for p1J11_:11asy:;§A j0i'__ i§he._:

property, the queSt.i()h of p1"{)pert}}"._l:§'€.iI1g

acq:_1isit'1'0n on the face of it Li:t1_2iL:cept:ab1¢.T' EXQDSZ

coupled with Ex_P1 it~'_c1<;-af" ':.ha_i"«ztonsideration

for the: purChase_Qf tE1eA…p..f.()peI'f:y from the

'c1c:c0L1m of le1t_c§_N2;h" ;i}_;a.:1'a Hebbzjgm. V not a

where k:.'L:sbei12.c§._x2va%%V'pu'r<;l*1asir1gWthe property in the
n21n'1<;~: of the'-wife _éi'f_Ij1z?i"'€'.gi"~(ie'(:eive the c1"edit.ors or to

avoid .=i~1a)/1héi1't:_. (J17 tax. '£'he husband and wife

E:or1sVt;itL;t?é1d €110 menihérs of the joint. family. Narayana

P{.ebbaf':a.Ty'{)'L1f1g::V15~brother was the ow1'1er of itenl No.4

of 'A'V_v'S{'h:E?&L1I€ property. When he agreed to 3:311

i,i';r3 p'r()pe:'if:y, the ag"reen1eI1i: was f,&}{('.¥1 in ths: name of

'' .{}':.¢''\..-':i.f'e and in tile (;'()H1pr()miS€ pr~:ii'1ii011 filed in the

for paniitiola. these. 'two broi:he,rs acijusized their

" shares amci that beCa1_11e? H19 cone5icie1*a1i,i(m for the

pur(tha:=.se of the said p;*<_)pe1'ty. It 1'11'L1e that :21}"t.e1' the

said })1..£l.'(.'ha&-'-6.'. kimia xwxs macie. out in the mime of 21
pe1's3(J1'1 in w1'1()se :"1an'1e the sale deeds st"(.)od. T.';i}<.€S

are paid by her. when loan was raisecl for pL1i',t:iI1gHup"=.

an Outhouse in the said biiilding, the ve1*3_z;"'s'21rfrji.::*._: ;.

property was offered as 2-': security. In orde_r"i':e

the lender iihai' there are no other :_'(T3.;;'i:'iIII"S V to"'-

property, the h'usb.211'1d gave 2;'1V'_1u'«.i;.i1de'r'i;.2iiLi:}g
the propeny exclusive. he
has no right. Similarlj,""x;2"ir1-skii.–.,defendant's
eldest: S()1~q WE1IifI4-€t:(:1'fi.__'i(i) 1j)t5i41*(;'iif business,
again a Seeu.rii;y and
zigaiii it letter to which the

13Iai1'1tii."f, is é1':"1.,VV &1f',I:§".St.iI'lg..".Wi'{1'i€SS and 21130 in the

'r'n.eIf1'()1:aia1c:1u'r33' ()l "i.'ii'Ie deeds {that this property

1t:xei;-iS'n«'eViy_¢ 'b€92i<)V1i.gs to the firsi: defe1'1cla1'1i.. Aft er the

de21i'."n___ ofvi.i1efi"2ii,he1~, when the est.3.i.e r;iui;y was paid it

V\"Iw1se paic1.–"()'ri1y in re$peet: of item N03} to 3 and no

i' . e;~i;t.é1.i.e*ci11t.},* was paid. {.0 item No.4 21$ propeny s1:<)oci in

i " the name of the wife. Relying on these ssubsequeni.

eve,m.s and 1"1<";'w the p:roperiy has been i;rea.t.ed by

1'11.1sbz:11'1d 2.*.E'}Ci1 mfhei" membe1's of the f'ci1'1'1i1y. ii: was

butth 1.110 suits. {E1'1<1c.i* 11"lt?S(', m'1'cz.1n'1st'z=11'}.cr3$. it. is

diffi(~.u1t: to aoccept. the m:T11<::1"1t.i(:)11 of the defenda1'1I::-:.___

that it the :5c~1f.?a<._tc;t,.1ired p1*0pc=rrt4y of first defbnci'éi:i"it: :'~, V

and cxc.1usix-*c-2 prope1_'i':y._ she was at.

with the I31″0I)eri’y in t’h(–r rr1’c1.1’11’1er :’s’Y1″éf’iikr;2c”1«.
the Trial Court I’1as carefully g:()1’1s; c’1.§:r::€~.c_I.
d0Cu:me1’1£s 1″21ki’1″1g into consid’€ifi§i,i()1″1 S

relied 011, the s()-cralledf’adn1iS’sid1′:$ iii-._’t}1e ctvidéncte

and on propel’ appre§fid{%;’1c€. has

rightiy held t.h2511t”:’§–i Wis :1;3z,)t:’it:1Té S<~'::1:'f-'éieq_uiSi1:i()I1 of the

first dttftjt"1'CV1";i1"1t..2:£S <t(5if'1'£e1':'d§%'(i.

32. -.1r1″ £”&1(‘t3..,’Vi{7f1″:jV31f:;$p§jVi1{i€:t’1t.S 1’1ave pressed 1’r1t:o

se1’\.»*i(._*<-i _]:,1dgT;.1_g:1;.I. of i.i'1é?'«A.pttx Court in the crase of

ETU,.__._v3. QNAGARATHNAMMA 8:

“oRs’.f ‘{::,’;% g’«;:1’§’med m AIR 2009 SUPREME comm’

25£.5} 1″(_) t.1″l (‘”, é_f£.(%(‘,14. that. in \»-‘im=v of Section 14(1) of the

H1’ncIu Eiimgzrczssioxl Am, 1956, the plea that” the widow

VA }’19;1c,¥. _1’1(5’A_« s<:)u.:*cre of inc<)n1e arid praperty and as such, it

a. joint fzilmly 1.)r<')1.)€rt'y c,2,m1mtT be a<"<'%ept.ed. In

. fz:1(:t', in the af()rc-*sai(:1 <_:2:z_s..+;e._'. as the Eacriss revezxi that

59

n’1atter._ E.1’1c> said hjt.1ci;,2;n’1e1″;.I he.1s no appiica{icn1 1:0 t.h.~e

f.’;’}.(“.f.!E; of the said (“é-£86.

34. In the iiglli fwl1a.t SI;21{‘.t?.F_i’ 21b’c>\»”e; ‘1»{-if sire].

se1T.isf£ec.i that itcrm No.4 of t:I’1f-.-*. p_i.a’ir1I “:~;;§Em(,i.;,1I~:§”‘~ Dv

pr0pe1’t’y was not the E’1bS()lVLV1″{,€”})fi’O}5éIiy ‘<9:
defer1de.1nt, it. vveis not. 1)1'($15ea"t.3:*; but
£1, the p.:fc)perty r;¢:1c:§'i?1;«§;:«1e,§_:;"..1 of late
Nar21y211'2a Hc3}3_';323zii death of
Ne1I'aya1"1e1 I;ic§:i1=.s;' are e1'1ti'{.1ed to
equal si'1g1i""e';' ' ' V

35. In”~vi(%v\r_(‘:.{ <j;.1.11*""'findi1'1g;s that i1:er11 No.4 of

' 'i;h_<'. SAT-t1Et(?1}J.lc? 1:31-()I3e1*t,V beI<)1'1§§i1'1g to the

.i4Vf1~::é_ first. defe_ndaI1t, the p1aiI1tifT, first

ciefe1'*1(:1;imv.s31'§'<£1.–dt::fér'1de111t:s 3 to E3 w()uI.d have I/51*}

-=._.sh.a1’e créicrfi. The first deiL2:’aci21zT1i died ciurimsg the
“–p€:’:;Li£é_I1f;-y of the appeal. The son of mird d(-}fCI1daI}11
V'”L&i,,. g1’e;u’1cis<)z{1 of flu? first ciefelldarn has flied an

a:1ppii(fati0n to 901m? (.JIf'}. rc'r(_,ro1'c1 in place of the first

ci(3fe.r1d2.1:_1t in a(:idit:'<__m to Ithe who were alreaidy on

/+0

1'(?C.()1'('l e(,)z'1te1"1cli1'1g that Lmder 2:1 Will. the first

defe11(.la11t has bequeathe(i it:e1"1:1 No.4 and other i1.err.1£-s—-,

of the schedule property in his f21v0u'r and. tl1<a_r:i.=_;fesf§%;C';

he should be heard in the matter. Without .g_(5'i:.1g'ij3te

the val_icli_ty of the Will, the ap;)ell21;;:tt: wt;-gs ;g;j"cI+_r1"riit,t_eLl.

'c1ddI'C-SS argun1e1'11é 011 1'1e1erit};;_i1'1 t,l'1*–§s"app’ul(i~ entitjled. to 1 /4” share.. Now,

that 2214 gwillls set .q1L”5.V’i’ll1(‘* lege1lity of the said Will has to

gcine t»fit.()l’l’r3Aot4 in this appeal but in the final decree

“}:1_1′(jr_=r;§<5%£.'1ii'1~?r:_:_f_;._.{,+ .,if0__Vb.e initiatecl in terms; of the decree

pe1Sse:"cl. 1:2-'€:he1=event. of the Will 'being' established by

the etppll'eei1'1€': he would be ermitled to the property

' 4"-.w'1'":.Ai<::1f invthis part.iti()1"a l'1E:1S fallen to the slmre of the

4 Vi'ii'js*;:_el4'e'l"er1da1'1t:. If the Will not establishecl in the

—.l.’fi1’1′:1:.l decwee })I'(‘J(‘t”?Cdi11§_{:3, the (imxrt will be 21.1’ liberty to

3.
i

1+1

e1’11arge the share on ()U1€I’ yeti-;p01’1de11t’,s equally’ and

gram”. the r£::1i:’:=.f. as it pem1issi’o1e in law.

36. In that. \«’if?W of the 1ne1tt§:;:; .\w:*. (10 ii’0=t:j fir”1d .

any just,ifica_ITi01’1 1:0 imcr’fere with file 7i..ve:i1–»c?0né;i{1€:r€d ‘*~. ‘1TA

_judgmc11t. of the ‘1’1’ia1 Cvun. A:.;6t2rdi1’1g1yi_, V%I§’

foliowingz

(1) ‘I’h’é.__Ap5’p£2;11 ‘ ”

‘ [ii] P’c1«:*Tti’@:.~:[,;§.<) bé21.r ivVhei:i"'0wi;1 c::0s'::s.