High Court Karnataka High Court

Shivabasappa S/O Late Basappa vs Somangouda S/O Basappa Mulimani on 6 June, 2008

Karnataka High Court
Shivabasappa S/O Late Basappa vs Somangouda S/O Basappa Mulimani on 6 June, 2008
Author: A.S.Bopanna
IN THE HIGH 00113? as KARNATAEKA  BfiNGAL!.I:3RE.:   . T 1:'

DATED THIS THE 69*' pay op' Jzjrvg    "  

BEFORE:-.   J
THE HQNBLE M}%;..gL;si?Ii:§;~é;.s "BQPANi§A 
REGULAR SECGNIDVA?P}3;:'§L:'§iO;_§5i§i}j»2_0O2

BETWEEN :

1 SHIVABA-SKFPA  
S/O LATL?BAgSE.PPA' » _ 
AGE1} 4&2 YEARE:1;;.,_ , '
OC(§AGRi'G{}LTU§§E §  .
R [01 HATTzGU':3*aA'*J1L;LA<3E,- -
flNDHAHURTAafl1")Y* V'
we LATE BASAPPA _
 ;~g.c::m:3s'~1;rzr::.e+.1es """" "

, «.;:»c:r: .éaC';i2ICULTURE
 R'/<)":mfriCS'. "3162: fL1ri};i§éi::.'v;a1t;vés

that, the suit    Enjoyed 
by him as an       '
iv) Does; ..  t  b V.  obstruction
      '
V)  " is  relief of declaration

vi)  de<E:1v:cAo;r9' Q1361' ?

tf1z_=.__  PW 5.1 to 4 and marked Exhs.PI

 7. D11 considerizzg the pleadings and the evidenca put

that the plaintifiii have failed to prove that SInt,Bas111111a died

1.

»

(-

intestate and in that ccvntaxt, rtzlying ciiflzhe «WILL 3&5′

Ex.DLi has pmocedcd to dmzxee the su_itA;g_ A.

8. The First Appeflatq {‘..o1’1:z”‘i:”%sL;ze.T;$_w’VVi1a_§?. thfi:
matter in the same fines “flag conciusion
that the plahzaiffi héivg died
intestatt and j_. ‘ ;Vs_af1’é –11<)t entitled to
succwti A' finch held that the
defe:1daI1l:*;%;Afindcr Ex.D1 i.e:., the WILL

tzxecuted by i1»a\'i€. 00131:: in possession of the

_ 'V The écre therefore before this Court in

_9';'T:1;js €§6e;§~t_1.avhi1c admitting the appeal on 3.7.2002

substantial qucstiona of law for

lucflilfiiklfirafifiit which read as Ilcrcundetr:

" Whether the Courts below could have dismissed
the plaintiffs suit by accepting the defence set

up by f1}) defendants that the deceased

conciusitm that the plailltiff has fiat

Basamma died intestate. _ . Av ]

13. G11 flat: other hand, as .a7g.£;f.i.I:st “the eas€.V_pH§”‘f3I€’h

by the plailltiflis stating {hat of
Basamma had aucccedcd vt”c:–.I}1g cf intestate
succcssioll, the defitndants’ Ease of the
plahxfifis by would not be
entitled to the hiaitivexccutesd a WILL in
their f’avg.;u~ V:§i.§ if III: piaitltiffa were legal
heirs, the has been bloken by the

said WILL and”fl19$Itft.i1rz Ivthew defendants claim right to the

IV:;Ifi3}1fC1I’1′}”‘:.1IE17IiL:1t3III’ the which was xmazrkezci as Ex.f31.

T115. ‘lags? 3.52 that when a person piaces relialme on

I a WII;L?wthc is always on the pmvpounder of the WILL

.. ..provz=: tbvjfivaiidity or othciwisa of the WILL. In the instant

jiffévas momso that the defendants were required to

the: WILL since it was cointrmdad by the piamnm that

I ‘éfireu the WILL set up by the defendants hats mt been pmved

32

v
up

In-fl

1.»

shall not be prejudiced by the View talggtn cariiex’ u

mamsess the evidence in its conect :_ f

that the paras’ 3 have lmen iifigatixlg t}4iis 1aattc:f :3 V

time, the trial Coufi: shaii make “endeiavo1 1’1*’-tq”3.= dfigfiéidcr
and dispose of the suit as not
later than six manths fhtf ‘éflé-f5.V:V_fi;Afs*t_Vappcara1xm.
Since the partics arc’: VJ.’eI)1$$€’I3..tV¢ §V’j counsel,
the parties are trial Curt en
1c;,7.2oo3 as rgigfiéia the trial court
shall

The :é’£@]5c’§’£31Vi.S; gifilmscd of. No order as to
costs’ The ta; LCRs forthwifla.


Sd/-w

   '     Eufiga