High Court Karnataka High Court

Shshilabai W/O Late Hawappa … vs Shanti Vardhak Education Society … on 12 December, 2008

Karnataka High Court
Shshilabai W/O Late Hawappa … vs Shanti Vardhak Education Society … on 12 December, 2008
Author: Manjula Chellur
IN THE HIGH COURT OF KARNA.'.lEA.KA
CIRCUIT BEQCH NJ.'  GA

!'AA'.l.'% THIS T33 12"' DAY OF DE%BR 2008

PRESEQT

ma now 31.2 ms Jvstr.-xm ransom   

ns,zs..no.7o1,o/zaoe ¢ °ma;._ 
awrwam: I I

1. Sushila Baa'.

W/<3 Late fiawappa. 
Hallikhed, Age about 62 yaa'.-:a_,__  '
Gccupatian: Househo1d.,U '_  '

2. Ra.jend;ra,  V _.

8/0 Late Vfiawafim' '***.atl1,_,~~ Edda: props.

W/o  Chapte,

   years,
 "0c:¢n;;:a,1:ion Housaold,
'  (die; I.a;ir.e Eawappa Kalliklaed,

_;~.- ,_»'.3/2002 was allowed on 13.7.2007 only



when they were served with notiee by the 

couxt in OS.Ro.59,/2993 to appear on 

It is not in dispute that the  £i'3;edfhy"*»tng

respondent hexseunder was c¢ntes:'1;ed_---by}? t!;e,'1.5resent , .'

appellants as 1:’espcndents,7 who

an Advocate. According tout’ the
lflfidgfnaflt BN3 dficiree ‘ was
not communicated to Court or
irztzitrated to; thy; for the
appellants V.-Appellate Court.
He £urt3:;éi’t’ partition in
2007 and’ c:V>:i;’¢aI’V” “going on between the

family Vtrhepefitfitre, no one too}: personal

-“v.;LnteV_::’e.s.st__tA”%<;~ pendency of the appeal and

'._t'£aerea,€o.1:e«,.t all the above said facts delay of

*ax"~:;1:x:;t;1s.

sésflsayé’ in.

” from hypertension and mxxtiple

Therefore, she was unable to mmt

Counsel. to find out what was hazgwning.

4; ‘A:~,c:ording to the first appellant, she was.

5. on perusal of 1:219 entire atatexial on

record, it is noticed this first appellant _.-is

suffering from mzltipla arthritis ~_’

hypertension for the last 2 years. It ~

ease of the appellants that one

person was deajiing with V’~,th.i._.’st..:’ rattér “fry

approaohing as. counsel. for: -giviirig ;i.x;st.i¥&:;tVions:§.
Even in the partition to; the
learned Counsel for the

appellants got some or-it other in

survey tho; gt: between the
parties ” portion of survey
No.69 guntas came to be sold.

-V tefipondent they are claiming the
~A.bai5nging to the aypeliants itxaing
by over: inciting the fact that in
the vfitrtior of the land. Municipality

formed a road.

‘>6! The contromxsy is whet.hex:- in the portion

jfrétainacs by the appellants in Survey notes the

pi*es;e”éxzti’i§.g their case .

5

mortgage in favour of the respondent woeld fall
or not?

‘3. The suit was decreed partly and the same

was challenged by the respondent against these

appellants. The learned Judge of
Appellate Court has set aside the judgment of £§éf”‘”
trial ccurt by ranitting

trial court for local inspeetiea” by _a, c§fi§tT*[

Cami.-ssioner. This order to V be an

13.7 2007 and at no where in the gatira_ju§gment

there _ te the fact that the

Counsel appearifig appellants hereunder

Zbefareg’ ” the it “B’,ir’et V” Appellate Court was not

In order to show that

” not intitnate the disposal of the

matteti appellants, the best infornation
been 1110 file the affidavit of the
who represented before the Court. Even
..__”V’et1iute’us oooiizxraéing

within the family, same cannot’ gram

condonation of delay .

8. Apparently, V …1:he::锑 tttégiétered
Partition deed, whioii such
internal znmnbers.

Even :2: txga :T.’;;§g;»Wz’.nti:nate the
disposal ” sfincuxaaent upon the
appellants _ _ was happening to the
appeal. of delay always is

a matter _of oisorétionary relief by the Court,

Aivi; not such discretion should! be

_;.inc!:iaoxfin2i§&ately. The very facts placed

_,;,e£o£o,_”‘%tnga.”=::g:.:£zt would indicate for the best

.;éz.§ons to the parties, they remained quiet

and now all the four of them contend

had interse disputes. It is noticed om

oftvttha apwllants was a government servant and

ooother appellant was suffering from mzltiple

arthritis. Even these grounds cannot *.§g 2

considered as sufficient grounds.

Accordingly, InAwNbc1f20¢8 _is_ 2disQiss§d;_ ?

Consequently, the appeal a;s§ s£anfis_dis¢iafiéd. E “‘