High Court Karnataka High Court

Smt Fathima Bi vs Adoni Jambanna on 8 December, 2009

Karnataka High Court
Smt Fathima Bi vs Adoni Jambanna on 8 December, 2009
Author: B.S.Patil
L

RSA No.1 16929006

INTfifllflflfiiCOURT(H?KARNATAKA

CHRCUTTBENCHIMFDHMGNMAD

DATED THIS THE am DAY 012' DECEMBER, 2059- A.

BEFORE

THE HON'BLE MR.JUsT:cE B.S.l*"_42'.¢&'I'_1:i['V:v    

REGULAR SECOND APPEA1f2vd;A. 1. 1:69:/''2-_( 50.6V , " 

Between:

SMTFATHIMA BI,  
w/o MOI--IAMMED'ALI._ SAB _
AGED ABOUT 49 YEARS, '--   ;
G.M0HAMM_ED__AL1;sAB,I": V
S/O SABANNFL-'  ; 

AGED   

MOHAMOOD,  _ 
S/Q DAU1.AT:3A_BA  'v  ._
AGED ABOUT 44 
DRIVEER.   » 

ALL ARE R13SjD'ENi* OF
"._RAY1ARA om, GANGAVATHI POST

 ~. 3 AND i1fALu_I§, KOPPAL DIST.

{B;?_  Adv)

A.  V ' "3/0 CHANDRASHEKARAPPA
' AGED ABOUT 39 YEARS,

 And: 

A[§O--E§§I JAMBANNA

R/O RAYARA ONI,
GANGAVATHI POST AND TALUK,

APPELLANTS



KDA NOJ 109/£UUO

JUDGMENT

1. This Regular Second Appeal is filed challenging the
judgment and decree dated 2′?’.O1.2006 passed by the Civil

Judge (Sr.Dn.), Gangavathi, dismissing R.A.No.44/2()Q5_}”.!The

appellants herein were the defendants 1 to 3 in _

Respondent No.1 was the plaintifffm

convenience, parties are referred byl=__the-irAr*anks-_in- the’-e__tri.:;;lA

court.

2. Respondent No.1 herein suit ll ‘o,’ts.’1ire.if;42 / 1997
seeking relief of declaration de_icla.reil’ was the absolute

owner also for possession of
the sarnefl–Aldeclaration_ilWas”also sought to the effect that sale

deeds dated l.O.I19V93i’*.,3nid”il16.10.1993 executed by the City

V’municipalgifiouncil, lGan*gavathi, in favour of defendants 1 and 3

“ee’speetive1y_”v}ere’ “not binding on the plaintiff. The plaintiff

tract-:dl”tit1ei suit schedule property bearing Municipal

lN.os.3-h–..1;IlH’.} (on No.3-5~17), 3»5~150 (ozd No.3–5–18), 35-151

{jo1ci’Nn.3–5~19), 3-5452 (Old No.3-5-20) and 35-153 (Old

on the basis of a registered will dated 21.09.1990

RSA No.1 169/2096

property given by the 4”? defendant–Municipality in fav-our of

defendants 1 and 3 (appellants herein) and that he

seen any documents in respect of the said prope:j’ti*es.,:

is also recorded by the trial courtin._paragrap’h..fV2-4° it

judgment holding that the suit sched’iile:;’pI*riperty’was

in Rayara Oni area and not Pinjarayvadi area as i’Wasi._’clear–‘from’e. V

Ex.D2 and Ex.D8 sale deeds defendants.

This finding recorded affirmed by the
appellate court byAre–appreeiation-Voiflthe This court in
exercise of the?._’;jiii.ii:eelic.tionieéinieriieeliVii’/s 100 of the cpc
cannot ernbarlg the materials in the
form of come to a different

conclusion.

4., No stiibstantial ciq’t;esVt_ion. of law arises for consideration in

this “the appeal fails and therefore the same is

dismisc»_e’C1–.._; V

Sol/«Q
JUDGE