EN THE HIGH COURT OF KARNATAKA AT 8ANGALORE;"'----.>
DATED THIS THE :>.';?"" DAY' OF MAY, 20: :
BEFORE
THE EQNELE MR.JUST1CEH.N. xgg¢;AE¢:ea;«m: _ I
RSA No.362/;p___g_
BETWEEN :
. RAMAPPA ca) JAY,:xRAm4.%g'*EA
Ex}
S/C) BYRAPPA E ,
AGED ABOUT 37 YEARS 5 '
NAGARAJAPPEAE" ":;;fl
S/O BY'RAPPgX' " »
AGED ABOU"1:35__\f_EARS
BQTH ARE _
VILLAGE, S-RIRAAI:/:EL.:RAV E.«.;_>E,L3 '
HOSADURSA frAL.E}:§ V
._RAN{i}APsuP:A V
_S:'.QBANQRGANTHAPPA
BEQTEASEB BY HES LRS
3} DASAPPA
S/O RANGAPPA
AGED ABOUT =15 YEARS
b} I*iAN{§E\/IANTHAPPA
SIC} RANG;/3\i3PA I
AGED ABOUT YEARS
2:} SHIVAPPA
S/0 RANGAPPA
AGED ABQUT 30 YEARS
ALL ARE. AGR1cL:1.TuRi':§:Ps"
R/AT KALKEREVv1LLAGE' A
SR1RA1\iiPUR;i\<.f{'O._BLIP;_' " ' ,
HOSADURGA '-
P1N:577 ' ;.RESPONDENTS
(By sris_C.mvA.xf}<;U:\»i'AP, F(3R.i!¥ivi:a &b
Pu; 3ERVE1j;!1_–V –
THIS PEA’ is OP CPC AGAINST THE
JUDGMENT &~.._DECPEE~._DA<E'ED 30.10.2004 PASSED IN
R.A,N0.1GQ/'G1 ON THE: FILE OF THE CIVIL JUDGE {SR.DN.}
i.P1QEAP:E~EE,1_%E-r§M1Ss'zN.¢:3__.f2'HE APPEAL AND CGNFIRMING
THE §UDGMEN'I'~,_AND DEGREE DATED m.04.199:? PASSED
IN-.03 Na. {F84/éé:1;'x:3§ \% THE FILE OF THE CIVIL JUDGE {JRDN}
HOS AEERG-A';~«
THIS ON FOR HEARING THIS DAY, THE
EEAJET DELEEJERED THE FGLLOWING;
in
[UDGMENT
This appeal is dirczcied zigziinst ih&_j:1dg3:.z21<:_I)t :3.s1_:i€i'<§<::<r:%fL'. i._;i’:’:{j d€CfC3Vda;t¢dV 3G’:«:?C:’I2QQ”£:
in RA. N0. 100/2001 passszdfiby Cmi1…j’ggegeugsenigxr«niyigjfiny at
Holalkere dismissing the suiut’**Qf–. pIai}fii1.£’f’. §:3:_ da::_cEarati0:1 and
injunction.
2. Appe:_i[1211i’é.=sA ‘aEé;:;__ :he.,_’pE;1Vi1;tif§s__ respondents are the
defémdants. En this j11dg:’:i<:{14iVfofwfggittvenience the parties are r<:£'<:1'red
to their status béfgré theVir§214i'C0:1&1;§.;V
» It iSv13£’i::”d.i§pu:e {hat lands; in survey No. 107 nlcasuring 8
ac::res’–1A guV;3taVv::§mnc1’1t fc>:’fei{ed {he 3211133 in me yes}?
-E 9–3′.E?33′.”S::bsequE:mIy KI3 by name Kzzriyzigspzi
“g:;:i§§he lam} 1*:3x*s3:12::: &§§(§ gig): 81:: Land reiézzszsii in his i1:2x::§. The Séliéi
‘J:
4. The: dezfendzmts crusted appczimtlce before :;h%3..T::*%:2}V =E’,§>L:.zit
and filed wriitexi s;1:a£€mem inter alia c<)nt<:nLjiing.t,hatj. {figs t’-.s{i§:;s>.g}f’ f
Kctmpa Rangappa by mama: Hc3{{c Ka1*i;;:’pp_z2 :1nd S_a:mz1pp2i_mid acre}:
of land in favour of one Balappzz daied
3(}.O9.E9=i16 and the det’enc121n’:Te’iHEV of
Balappa are in possermgn of side: of
survey No. E07 zind §§):V7}2JEi”§”;£}$V.:§;~;7\.Fji;«3inm+fS are nm in
passézssion of SHKEXCCV 8 acres 1 guma. Q11
these grouncié of plaintiffs. On the
basis; fer the f0EIwing isszzes; and
Z1dditiOI13’I; i5’i#l*l_(:3S xC%’i3i<i €:rat..i<)n.
' V. – ' 3-.Wh€:t,hfie:' t1£éVVfj'}'é£i«f1tii"i's prove their actual possession and
' 0%" suit property as an date of wii'?
J further §)I'{}\?C’ alleged 0bSiF{.}€.;1Ei{)I} by the
. .g%%3t’€12<§2az1i'v?
, %ii[“‘_« For what 0rd:::’ 0:’ d<:<:rc:3'}'
Ae;%«:iiiimi:a:% Issues
6
E. Whether the gtshzimiffs; pmve {heir ownership 0’vT.cE’~
suit pmpe:*{y’?
ii. Wheiher the eiefehdanks: prove §¥1.atb_they_-héiVe’*§e:’fee¥;e(iV
their title :0 {he souéhem p{)fE:i'{)§1 ;{ez:a:: e’;x:I,_ehi_i>f $§t::{[}{.)«
vflgn?
acres in {he suii p1′:>perty§[V_h§’ {“):I”‘v-.’:I(V’:E’»»<';'.,I"§§€f"
iii. Whether the valueatien of »§§;_i';1}pr;§eI’– fee
paid is ins;u:*:>;c:e;1:«§?” _ ‘h T’ .
iv. Whethef _”:1″i§3 x fhr relief of
dee1aré.:ic}hft{> suit ‘property f–
U:
J7;
. (D
“”1
D
ham’
‘2
?;h€f~V’T§”i’Z1} C.Q{I:>I__ {he plaintiffs examined three
witnesses as P«.W’._1*T.Q marked E:<::mine‘:*:%.}”–«gigndi”zieiécumentary evidence held {hat the phiihtiffs
fave faifed §2ée and exteghfiish their {hie and §)(>SS€SSi0IE céver the
7;fi>’E«:;ih:. Veseheciuie pr<::perty. Chsequez1t:iye under the iemptxgned
judgh1e’:::–Aihe Triai Ceuri: siésizzéssefi {he seéi of ;>i21i12zii’§¥~;.
6. Agg:’ic¥e<i by the judgment and decree of {he "_i_"-;§.a£ Cfé;s.iLi*–:..A '7'
the pizxiniijffs fiied an appeal in RA. No. I(}()_/_V'2{.}()_i an "i'i:f§§:.
Appeiiate Court The fiztst Appeikite Cam': $.11 r'e;§aTp;}reéi:;ti'x):j" of
engire materia} an recmd Confirmczd t;i }3_v:j-u;j'g:11'{in-E
Triad Court and dixxnissed {he gxppezxl p.§.£;tiii!.i:f;_f.'$.HI;}<3I'iC€,
this :'~}€:C()1'1d appeail. V & .
7. This C§’3L1r§:V the appeal
on that follexvip of
i. based their tide to the suit
of 8 ztcres 10 gumas on
‘ ‘V the bz;si”s z”e§isi§red saie deed dated 19.06. E9?4 and
re:s%$$:;1dents~def’endz1n£s claimed only 4 acrurts befiaw were justified in dismissing the suit of the
piaizzifli’ ikzr dc::E:1:*;::éon of zizie if} its cniireiy’?
ii? Wheihcr {be finding recorded by the Courtss.?jéi<)w Ei'::£t 3
Kalriyapm {$5 Keznparangzzppa.h22<3._n<} rn§'gi1iVEbn
the San: deed in favcmr nf p1'<*;v§icéa€_STs'{$:* inr{i {I<:+ of
zzppcihints is Icgai'?
8′ Heard arguments; on bath-[ha ;i1″£:i_A.;3€:i=:;§ed the entire
appea} papers. . ”
9. H is not in 6%. guts Ina? §i;n9vey_ N0. _§i()? measuring 8 acrczs 1
gunta is situ3ated_ 21?; Kaikaré’.\riI}2;gi:.._oi7Hosadurga taluk. Further it is
net in dispizin n:}h21£’V._LE;;i§V:’ _i::«nd nriginally belongs to one
Kexnparanggappas Pin/iAnt’i’f’f’s “contend that the originai nwner
V” ‘Kcnipa1;r3f1gag5§>:a cnnjnnitled defauit in payineni of ‘Land f{3V’€HU€ to the
GovernnnxenibC0n>;.e–quct1t1y the G0v€::*n1nent i’nrfe4i{<:d {he mud in
'a;11estir1″~.__ as in ihe year }9-4~3S. Subsequézniiy
‘ §£::n:;’g21ran§.;a;>;:;:é’s 50:’: by name Kariyappzi paid {he land FCZVQIRIC zznci
4g<}i :¢}':':aé<::«ci {he {<3:"f<::ii:=:d land {.::£ {if inés n:¢n:’:0n this pizzintifik nzivc rciieé an E:-<.P'.S – inc
*2
reconsider the maHs;:1' in £1CC{}fd2iE1C€ with law. In viczw Of the §V_iZ1L*£"2i_1'a:_
{hit litigation is pending fan" 21 long time, the figfget Appc»i1'2'ru:—-:CV:)L£ri. is;
hereby direcied :0 dispose the matiar wi£h'i.n :2:_"ti:.r.€ f:';n'n.::"'0f'":=L}":~:._.
months from the date of receipt ()f' C{;$'§1f§/ of 'ihis {}1"d€* 1_'.'C5';T(.§§1?i'C'(;§;
accoréingly.
LRS/2805201 I.