IN THE HIGH COURT OF' KARNATAKA CERCUIT BENCH AT GULBARGA DATED '¥'H§S THE 2333:' DAY OF' MARCH, BEFORE Tm: HOWBLE MRJUSTICE s§g5HAs;§"$.- 3;»n:'~~:: '- RS199. NO. 36051 .. T? ' BETW HEN SID£)AMMA W/0 CHANBASAFPQX smog DECEASED vBY LRS&..V""' --. 1.
MALMKARJUN
3/ 0 CHANBASAi’~?_P;A,w.AG._E ?2-‘Y-EARS
ace; AG;Ri{3ULTi’Ui§’E’, _ A – *
R/O *«.£;”LL;{=:;G’E: MEI~1KAR,* _
‘I’ALU}{“{:3IPi~–AI;;;K§’ .j ” .
}9IsTFé:A::T%*BiDe;R%%$85 ~1G1
Smteag . _
Si O”‘£f;HAN£3_AS-APs~A, AGE :32 YEARS
‘ ” QCC: AGRICUL’1’URE, R/O VILLAGE:
;Is»;E§iKAR;”mL23K BHALKE
Dj£Sf?R:cT BIDAR’ £585 401
vv1V;’;i:§’Af§H
S/*Ofj_C.§’~1ANBASAPPA, AGE 47 YEARS
,o<:%g:~= AGRICULTURE, R/O VILLAGE:
2 .. MEHKAR, TALUK BHALKI
=DTSTRIC’§’ BIDAR 585 40}
BABU RAG
8/ O CHAN BASAPPA, AGE 65 YEARS
OCC3: AGIKCULTURE, R/O VILLAGE
MEHKAR, TALUK BHALKI
EISTRICF BIDAR 585 401
SARASWATI
1}] Q CHAN BASAPPA W] G BABU RAG
Km}
SXGE 55 ‘£5:-£%}%S {EC-£3:§*{(‘)EE§i§§:?E”i{j}§.,§},
343;’ {C} ‘v’iL§.;A(2~§£ MEEE-~{Zr{Ai92,
‘E’f%i;E}E<£ .£§§"§3§§£.:§{%
:T:2i:~§T;::1{:f§' ¥:'§§E3§"=a}'2 535 45} .1 £§E3'§'33r3§4§.A)¥'&'I'E§.«j Q
is? §:3§E€E, K 5'§E4'PE§§€'A(}, A§L}"\£'.}
Efiéi} ~-
16 gimyxz I’€A§3g”§&§AP’i3z% S/ «:3 ::v:z’a%:A:>;x’;?;’>g1._§>;:y:*§4 E”; -,
A{}E1′?2 ‘f§:fA}’=3f::§, c’;<:<_:;sm:.
§€f{T} x!:LLAcs§3:: M§E';}~i§~:Z;'a§¥ " "
'm:,.:.::~: BHALi£>A ‘:=->;=:§§~.% E:
Ae;;:«: :52 “€E%ZAE~2$, <}<:c:;Ac;-:3:§3A E-3A’E’§€§:7
A<:xs2": 4"f'».?E}~z§RS§; ‘r.:’:;:>.: ;’%«i3.§2:€:§;:;§’:,E;2§:
32;; «:3 a::;,:;;2a:3E;:V :ss’:.E:»?:§<.£a:§"%
'T£g;L{§K Bziameii'
:j}:'.:s'§j§§:;:r§ Ea:§3;*g:".;3:3 49: E~3§éLE§E'{§E’€§3§i?-§’é’?S
– ;_’€:;§;%§«.gé*§..§,£%;:i:s {Egg 2% $2′ CPS ga{:;a:z%;”;*
ms @a.%13<3-:£;?i;;:;::§*f;:?:* {mi} IT):E;(:§€£?:'§£'; §.1s%.'FE3E) -gs-3.s:::";.;,:<:::::;??
ms-;s;;s':_3 3% §32mz,?j2{;;~” “§’E”-iii:
‘;:é§e:%:s3:::;::2;::., ‘}>>-zr-:A::§’r “§’E%A{2§{ {j:.{7)–£,E§’:i:’::rs:%:ra:<::s THEE giiID{}E§fv§E§-$'%_' ms E..}§::€Ti§iiEiiE1 :':m:':*§::::
_ "2_:?';§2;2§<}z: msssgzis EN €::}geF§§{}v}LQ{:§V£}.$:}$o}$ 9?; -mg.
8??' ':*:~::«: <3:IV£L &2.JE}{}i%; gsaazaaskg 3:»-m,:<:.
TE§.§S ESE'; C{§§ViE§'€€} {Z}!'% P'€}§% .?§§E%*'§ESSi{}§'é 'TEEES
" " '{}?§'§', '§'H§E: {jf{f2{§E%"§' f}E{:§d-3 '£52-E44133) THEE FO§;L{}WE?€{?':
.5???
{‘3 Q E3 E33 E?
“§”%::;§~; £2; §;sEa.i;21:i§§:»é’ :4;s:::s;:<}:1.:% :s:'§;2§';E:z:;s§ :,~::g:::i:'::3i 13:11:':
'§'§,2.€§§§I!};£;'§1§'i'. magi iiiiiffffif é;:i: {f}.fi§.;?%E::3,§.€f3<%;"T£3§§ 533.2 E2115: fiiiii _<:}:.;9k. ». I" '
E216: ie==;:~;r:.:€”E'{§i~i’%} ‘§}§%.{§;2~::” in §4€s*%.’JE’s§z§QFf{}4««’ {§:;%:te:_::;.§ «
251:3, ;£%i’3{}”?.
1?;
{:’§€ds.m*;iQ:s:, :1§ec%1,:~”:3″§1’1g fifzéfij §5*’;€ is;ri:Iiii§:’>;~:§{«;.\§:é::g;<;r: £,:wfi:::%:?:","
§§e0SSf.'$i°S{.§'.E" £3? Ssiii. §£i§'§,{'§ §§3j§;-;§'J<;=.2.;3§3 1*1:;23'2:s;t';;;._:fii:–§'VVT¢3 :"i'v;»9:e;.'.1°:':§.<;
2 E, guazfzas S.%*£13..aif.¢ar;i*«;.~1t.*- .vii§;agE_, §f§3{:.['§".%{;':%'1:'_;'~~'§§Ii.éi3§Q§{}: "Fai::}<.
émai §3s.;'¥,§i2::' 3:535' V ';:§::;:*%}5%{:4?§:{i'-.éivéféa' mr 2:33 g*a;m§';3;s $13}?
{if} V'ffi'i"Si'i E) {I3 S Sfffi-'e ii') E} .
3; ‘;1″‘h.€: §§”izei”i–.{f;;:;’a1I’f’£. e:~;<:::'::5;i:'£€:m:;i {E16 ffVi£§.fiEii£.*fi'.".'. 2:5;
Via; mg. .g:::j§za.%;3;§ '<:}i'-,%:Ei::% 'g;.Ea.i:T:fi§S§' fisr {§sia3:3f£,%:: (‘sf E163’ ‘%:::%:§:t=.
33;? .=3r:§§%2:~.;f:§{:Vf;a:%_s;%;_€;s:;s’i€}:3 in :'{?s;;:sii{:i: {sf 2:3 g2.:.n€:&§ (yr? 1:?;.:.:»::i
zemzi §3}. ‘?;§}.§’;E§§A ;*::,§a;§°é ?§};:=:;t éziszai {,’f’-0:”;:”:. §%:=::T:’:{E ‘éizazéi ‘mg:
” ‘ A;r§’§2:i:;a’€”%;§'{ fzziiéii 3312:”: ;;};z”:’;:2ré: ‘§§’:;:,>;zi’ 3:325: %’.i.:–2.s §’3%.::{§ €.§.1€ Eiifiéi
“‘:;<§€.?::':K:{: ;§{:2s;:<§:°::§gé{;~;1 ii} 3%} 'E2§:" as; 33:1 gm;:.€i.2§§ fig
..7;}€2§; a.i%:=;;3z1’§;a”3
“‘:£=;§; :’i:g%(::§’e:§s§ ?A§i:£: 5:€:§€:1{ia:3€.$* izmiis m€::>;ss”:::zi:’:g {is asfragg LE3
§;m;:’z:«.::£:,: .:e:§’::;E «E¥>£.§”:§éI’} §”;.€%§§§ €§.mE” :s:.z:”xs’:-:3′
“Wise 3 grsgseiima 2;’ g;>E2§i.::’;;%..§’f . ac; :3g.§;_:.<: ' T _ §%;2
boundaries Wen: fixed. Thr: trial Court mliesi upcm the
evidence of DW2. The scribt: of that panchanama '§';:.%.és.$.
drawn in pursuanct: of the survey and "
suit. ‘ ‘ ‘
4. Being aggrieveé by J
éecrfie of the triai Court, ‘V
the lower £:”i}3P€illatf: Court, 10v;;;c1″—-
considcrixzg the by fii€
held that the ifi Sy.N<3.233
measuririg 23.-facres gi;L}.1ta$A'x§13.¢zéa:s fiefendants are
{he:'~E)fWI;C«F$VV(%$f.S}(.u§'5.O.'f332§~~–111ft8;:311I'i11g 5 acres '.23 g"un'{as,
the' jaxdgmefit. decree ef the trial Court
i.°s;:.§t;*:'i'.Vc1€:r.:}V_)";i1*ii'§11g'V'th:.5at the ylaintifl' is the owner in
of F»§:No.233 zneassurizag 21 acres 21
V' the claim fer title by adverse
§)§)ss;=::~.a:.*3iG jnA and pexmaneni injunctiox} in so far as 25
AA (isf the iand.
5. Sr: Apparao, iearned ccsunsel appearing far
the piaintiffj appellant submits that, ijn so far as
Sy.N0,,233 is COIiC€I’I1€C1 though the appellafze Court
has granted deems for deciarafion homing that {hit
EXP} is a special power of attorney? Even the oral
evidence adiiucfid by tbs plaintifi’ do net gareva thé
by adverse possfission ta 25 guntas is V’
whereas DW2 is a scribe of 1;.?.1&:…ha<_L"35"
stated that, on the basis of the 'ci0Iie.ii:1 7.1:
9f tkfi land sf thc defendah_§"–~gnd :';$.;11'f"s?.!E:;%';,
bounatlaries were f1xe§i in the
riefensiants' land 6 acres
:23 glmtas. P'Ws.2 ;:m. _:3;~V pvm ;i.e.,
p}a1'I2.t:ifl' j;ie:g:;¢{i« f:iS""'i'ega1*€is to the
mea$1i:*émfi§if§ Qfififlfifi lands and they alsc
admit-fiiat iiieff ,,.:zjc:;4:x1tioz1e:i 25 gzmtas of Iand
as part p::2f(§t:.i bf-._b'Sy;'bi'€o.233.
. iivfin c€)3;'1'§i«{1ez*i}:1g the evidence, findings of {he
the lower aprpellate Court, I (10 not find
that }i:§ any evidence i:::; show that fhe plaintiff
A has fiajfibcted her rifle to 25 guntas of iand by adverse
g§;;o§;3essioz1. The finding is that, in gasursuance csf the
' fsmvey boundmy stages are fixed which §)I'€~S11p}f}OS€S
the boundaxy of the defenclanis' iand {:0 'am: extent of 6
acres 23 guntas. in View 0f the same and also in View
of the evidence lead by the partiaes axzci the ccncu;i~a_f1i€._V
findings of both the Courts below that thg ;_. A'
advsrse possession claimed by the
been proved. I find no substanifjal I. [
this appeal. Acxzordixiglyg, fihc fa§}.§- tlige. V
same is dismissed.
TL.