EN “ma wag mum” 9;? KA%amA*1?§%{A%’TA’iV A
amaui? BENCH AT i2aAévv?A§” %
{W753 THEE “THE :4″”” §’Ay QF’Ai;E<–D
fimfiw;
E.
L§~,;§’f
WEVAM3
3/Q E5A$fi{VA§?fij §%r::A:\1T’G.ANI, M
MAJ ail? {w;s£~: “€;é;}z..§§<""§ €m::§:r<'
:3ATm»1m6.€2§} " – *
REG c3c:"%'*<m%m§<e3?§~A % _
mwm ; M'L;~:::\;;i{::§c¥Q
'. m$;wAm3 NENGIA'P?F'A
V '§'~$ANTAé?;§~;§svE§"~-MAEGR
*:3;,C'a:m;m'{:;3L;'zfuR.1$*?
% Hgm G%€3T_€3€)'£?3lKC}WA
"W,:fl3&s
XRAWA
WK} Mi3§§”~EA3EV&9PA MA§’§T&GANI.
$INC”3E E}EAQ§. REP. 83′:
EA sfiammi-sAPm WQRAPFA HGNANL1_R§ A
MAJQR, aczz; ASRECULTURE, ;
Rm mwamxxappa TALUK : Mu*;m c~;w
3.5 18 BROUQHT am RECORZKG-!§ 29.m;4%m~«%%
“rm R§?RE$EN”E”‘ we ESTATE C35 DEjCEs€\S~…’-E£)§’;’3.i’\iE}
NQT SN THE 3fixSE;;’§ W§LL,___._
mauizm msmam mam: i % ‘.
m§:MA3m, @€:£v:£§§GR1 C%.}i.,Ti..§RE:”»._ V
R/V_{_.*;% ~ «
fix)
3, RAQHAPPA p;§.m:.;£sw;M’v ”
§w§AVA§f\fi.§R’.,” Mg;x3@9′;f; * =
i3C€2:s§GREQUL’?7€JRIST
FJQ C§Q€TG0E)EKQ§3i§’A
“smugc : ws1.mm:m:’,_ mspesxsangms
_Vg’§’sa\:%sR:’fL1j§s*;:\a1iA5«mT”E sk;’*$;*;A$?az, ADV, FOR 9? R~1;:a;
V 3%; HEGEK, ‘mi NEERALGI 3. PAm_, ,ADV$, ma R3;
_ R2 Ti1’a:_$E?;.iv’f.EQ_}
T§?%’?§’??S :’e;§”A%:3 mm U/$.96 cm: AGMNST THE 3U§GMENT
QECR§§ET- DATES 2§«9.2D$0 WXSSED IN Q.S.NQ.3fi/’9′? QM
4.. “‘?§9%En §~’*”§§…E G?’ “f”HE QEVIL 3U{}GE{SR.DN.)., SIRS}, DECREEING
_ FQR $ECLARAT’I£QN QF ‘fl-IE 3L§IT PRQPERTIES IN
‘ Ffi{j\:-iQ’E.:iR ‘Q? THE PLAINTIFF 8: Ti} TREAT THE fi®0PT1GN DEEfi
“{VE;'”§i.g2T§§§3.2.92 AS ENVALEQE
TH-ES fi«PPEAL HfiaV3ING BEEN RESERVED FDR; GRDERS GM
S §§.fi8.20fl9, THEE ®fiS:’,, THE COURT ?RQi’~§OUNCED THE
FQLLDWING:
£33
19.,
fir
Wfiaihar Hie defendants Wave that” svuEj_%’$*;: M
had far Mm jminfier of par€v’§;es?”‘« ._
Wfiather “rm mart fee péizj a1*A# the _”_;;_§:’a’in’t
emrract?
Whethzar the aijiaged’.va3¢’;$.i§§}%”L.ggedA’ébVi’i’%ti’i%;g on
tha fiiaéntiff”? $ ‘ V %’
\?’J’§%&t§§’Y(“£?é:¥??_7§–e go possession
0? a’é§t§m i3é1§*;_pray:-.e%t§.g$V?”‘vf§fV.:’:’o*c m what extent
fii$tfie;$a%mfifiéBfifiafi?
V\?’i:.at%?se%V”%t§ie’._”p:§.;§%:§’tiff is aniified tea meme
.i’u $rmfité?”»:_ _
“$2,?
dacumaratary avéfiaenca, held that piairztéff is the wife of damaged
vA_§§*£%§*w=,f-;i’%:.s:;r ma p§ain%iff 35 entitéea to decma as
g;%fé&~yé:jV’m*?
What cimwaee or cram”? “‘
‘”%€m:s*’a the Triai Caurt; Qiaintéff examineé heraeif aa
*€”‘7W¥’§,V ‘amid gar mar”i<.@fi Exafii if} P9. The dafenaiants $2-iamined 2
T "'.v§féfir:ésse5 3:3 flwwi and DWMZ and Qfii fT1a!"'kQ{§ Exs. D1 'Ea Q3.
Trim fliaurt an appraaiatima of tha pieadmgs, era: and
_./71-&'\J'\J"
\./
19
Furtfmr as the very adaptian is contrary ta S”:e¢:’?«–.¢:I”
deeé of adamtim Ea ma in iaw, E fé;-:~d'”m
mtarfere with this findéng G? the Trim A
13. fifiméttwéy péaint ii.:V:e:’3’*:V”E1’%.i.V¢..”*§;§. ‘gs Wm”apert§
Q? deceagad Mahafievapfiazgi…&.f°Ei;%§;H%§ié’:«:j_;’;3;§*€”:§5e af £§’i:a1vvhadevappa,
ms wife Le” iha maimtifflihaig”AA§:é;Vv»–.§5’he estate 5? the
dammed. “€”§*z@s’*e§’m»:%’::},;aJ,J4 -.ihgilpiaé:’%§iff”%é§”§fit~ét§:V§éd far decfiaratim ef
mm and for fflom the defendants in
ramaesi @? ;:§ a mi Mia (‘i .
34. Péfwgit v$aVW_a§é;EVe3’5§€ém No.2 Es admittediy a terzanted
»§arj3da ,_'”f:’?’e:0§3§%: VVVfi\£a§m§’3″€§&x:ga§s’pa was tenant (of piaént scheduie itam
V§;\Zs?–:3.’;.*; i”ga_&:a$~§j§§'”fE_iefi Form $50.? befora the Land Trébunai fer
gran§:.5¢fv%i)c¢:i;§%4i%f%€iT32Vrighfis, Gm tha ether hand, first’ deferzfiamt as
4a1€iVa;3t&d:”$;£3§*sA.:;®$V {iecaaaeci Mahadevappa flied an aapiication under
=-V ‘Sé§2tiVa’h”«–?’i§ Q?’ tém Lam Referms Ac’: for grant sf Rand as fcmnd
Tina guyégfiictienai Assistant Comméssiemes” Vida his
flamed 2%.im.»2;®QQ granted piaint sscheduie item No.2 in
favmsr” af We first fiafandant undar Sefitéom 7′?& of the Land
Rafarmg Amt fifi per’ Ex.$5* Learned mange: fer the piaintiff
,/ft’;/-~”‘~~
‘.
W
dacmration in faxmur af tha plaintiff.’ __T,ih_e_ ~13!:-‘ far it reiates ts deciaring
&*’ies;m:;arisdés’;t’§”A:%w as awr:er’ en” siafint schadufia
‘V ‘éiam aw diwacting the first defendant to deéiver
‘A;?;:sf}57ss.:,s1_sier: of the mme ts the piaintiff is hereby
“?;i%<:.;.sff:"§"?:w§ffE*'%s'*s'.ac:§ amtfi the appaat to this extent is; harem
fikvgmtasefifi
" "'i'he apaeai is martiy aiiowed setting aside the;
irngmgned judgmarst in so far as it reiates ta
fiecéaratmn of titia in respect of main: schedule mm
N93' 2 and 3. The right: of piaintiff 'm resgect mf
gsfiaint sczéxeduia item Nos}. and 3 Es subject: t0 the
L…
sac*
(iv) The defenaant %g.1?\i§Jt
M
13 3 _ V V H
mmttmrrza at’ the proceedings now penajing..:§niir;%:¢f.’_i%:év.’_
fimvtsians sf Kamataka Lam »R,;efe:fi;{S”A’¢£; ‘ _
I V -. V . ‘ « Q:\’_L<:
Sa -3″ W
2.31%;/(E,
teg%m :5 sivefivtine
94.’
£5: &;{>_~’_”~–i_.
msseasien efT.”‘%”fT’:f_,;’;i:,o th~£:’
wéaintiff.
Qrc.§e&”‘ed accsr€f:’rs g§;rf ‘4
E351/W
IUDQE