8E"%"\fi.fE§?s%:___ 5f[ . ;. * "
3.
M _
:9; ms ;»%:§§~§ cam? Q? %<AR§*§ATA5<é AT a,§§s%<3.:x;;;§<%_§;vE¢%% ::_ _
EATED THEE THE $53' DAY 3? s'\2Q\g'E§%i.;%'x¥é4R;,.VV2€§:Cf:8_A "
Paasamf
we :-«siazxsme MR. RD. §::§Am'Rg§e; C:-§;T;.=~:s'i*;.%:.3fsfr1§;E'%' %
Axi'':a... & V
we HQSXVBLE i§€¥'?g.3%jS;%§CE':«§;'w.%S;«.SABH$§?-{ET
wax? ,&9?§5s;; :s;s;:i}ai:93;?2vé§ATa%%{am
gem? G..§§;r§.'§"§'4;1?fs§}-'§'f;i§5é'§f1' RAG
we: mTEV.;<.%§SH§;=gsgV--aA0
AGES. ,-ma'3;:.;e"rj?'53 ":'§ ARZ$
$223 "2¢:~«;9a"2<ué'-;3:5i&i%§T:; PGS?"
_£_.§§£}§I~m5}T+'§?;L}2
GSC %~¥G§§_jE ¥.«"v'IFEg5
% 31%;: G 'R,a.GHAvEwaRA RAG
3 _ ';5;C'V§,§&TE"KESHAVA RAG
.fi~';=GE'D;_.I15€2'i}T 35 YEARS
{~30 2%-$.93 Kuasazaawu mm"
azmpzsavezaz
£'.3C{§ BUEENESE
H Si.i§V¥ANG$3.§..A Bfliifii
--9'%i*J,./Q Hfi.F§?R;%§AD $A§...L5.E.
§GE§ Afifiiff" 35 YEARS
R2355? 6T%~E €?.GS§ 3&5 M253?
?.§e.3EN§RA EVAGAR
§;?%1§9'%§Gfis-«E
SEC E-£5335 WEFE
§Af'~.E€?~.AL€7}VRE_
SRE sq; smsxvgs ma
s/3 §.A"':"'E KESHAVA Rm
mam ASSET 33 YEARS
we 2-3;~§§ KSNEEEEWQ ;D5S"%"'
ua:.:@z-15?5:a2
Gm §QV"%'SER;VA§'%3'§"
SRE g SR§P§;THI ms
5:3 LA?E §<Es;~;Aa;A am
fi.GED Assn? 3: YEARS
Na: 2*-1»§e Kumxzagwu-«--?es? A
uaugz-sysmz
ma Gew.§ERvAm*
5:»?! N swHA§v:AN: %H§3£s;t:?;V--%'* X
wage SA'§"%-%ESH é-EEB-f3AP.'-" _,
A359 Asmar 2MEAjs:s' M _ '
GCC H§3%_%«$E£?v'I?E %
fazmf gm f<A'7.«}.jG"f"7.§:'V"§'é.,E :22; gmgwszaw
am: ?LA':*_RE".,?'3';{Gl&R
' A?P§i..§fi?%°€S
- % (8»'§%~1%«:§:%_§' K§}§§3§'§"f&%?§.§§?§g§x?H ma
:?R:5;1"~'§Q§ N KQTHAVE)
*§*H;%V%é;ATr4a TRIBUEAL mag:
., SE5'? 1.} $2.3 PI
$31 %'~%%§B$§.§ ?Q93ARY
Ffiffi-iER'$ E'~éA?'*¥E NU?' §<NQW§'~i
TS TEE A;§PELi.fi:?\§TS
A§EQ %§A3GR
Rf ?*éEfi«.R NARRYANAGURU §Hfia}fi%,§'éA MANSER
KAKKUNJI
$i¥'§EVfii.i.E VILLAGE
233%}?! TQ §,ESP§i'*§$EE"éTS
{S33 Sréa 8. VEERAPPA « §$E;'ERE¥§?»%E?€T AQ'2f§CA"§'E}
?HI$ WRIT APPEAL IS HLEQ UfS 4 SE THE
KARNAYAKA HIQH CCEURT ACT' FRAYING T0 SE'E",_ޣi".*T"%-'ESE
"ENE GRWEER PASSE§ IN THE WRIT FE'F'I'¥'Efi%'a3 ?%§$j.V4-=9"2;8}"5{}§8
3/IXTED 2?/S}/2908, 5 ._
This Writ Appeaé coming up fes" preiE:.2j §_::%Vagv%§?.T.::E3éaréfig.
on this day, SABHAHI"F'J., deiéveréé fhfi fc»--l;§ow%aiVg§:._
3ad'g:_sn§_:;t ' V
This writ a§$ea"§~..§_$ f§%Vi-1%15.914'§§'1e_'pe%:it§¢:'2e'::s Er: Writ
Petifiora Ns.4928f20G8 '5e_¥?§g? wéer fiataci
2285,2998 gsaésed §e':a1'i";é'.{ed.V§.§f§:§jnx§§& Jasége of t%3§$
wart men dismisseazé on
maritéfig as a%?éVI5 ad" §a Chas.
E! fifeé by tféa amaeééafits harem
ceniersding ;:t:3,§_ 't§%e fiet§t§e;':ers are the iegaé %§e§rs a? me
"?_,§ W55 had gene £21 adoption of Smi. U3,
The said Smt. ELB. Saraswathamma Esaci
E53-t.§tutg_:'-zcé C"'.$.f\£e.18§/64 and O.S.14S§6S in the Court sf
fviggnsfiét Uéasgzai, Scasth Canara, far recavery 9? arreafis G'?
V."~..;*r'*s--as.;%§'%e:2ar:ca against Sm. LLB, Patta%?;%r'a:*::aza%2 fer Em
..,_.§.a§ear$ §§5.2-53, 5354 grad S465 raspe'€%%ase£3z. "§"h$ said
§u§%s were fiecreeé 323$ preéiménary ffétféfi wag ézawfs am
\,.?> .
TTTTTTTTTTTTTTTTTTTTTTTTTTTTT Wi§é;'1A W 3143 Q
231;£1A W 0-25
3. The above said fancis ta sérz é§(t"esjt'._<3f-I1at2_¢futVV:'3:"a§:féé:
were said in favour of saié _U.B.*£=3faswath'a".m:m2£. ';S'27nt5.'=,
{L5, Saraswatharnma died thé._V_pe:§.:§eVré1;3'}Wof the'
execution praceedEr2g;s'f 'a.;_2:i L--?éj§:§z} is-..a:r;d a d'§p'*fied 39;: G.
Keshava Rag were reugfi'-3'i;_ #39:;'jé'écc:%
méswéng we apgiisatien fiéafi by Sré. ?a§ma ?is37a;"§ Er:
respect of the shave said §a:*sd. It is the f::rt§ae:;rj._;E§;$.éf§'ié:*§.%§?a"%;§f2
ef the getétéoreas that after passing cf the'?§rd.¢'rV..
Land "§'s'ibuz§aE, {ha said ?aéma ?;';§a7%E'd%«ed".,an.d'§V§'§§=s_$:"s--%j%*2é'r$ >
of {ate Pafima P:.2ja§'§ effecteé ..;;:fe'E;;L§rt.§:3els:.VV
amen; therzzsekxfas by 3 reg-§.§%:e§*e§ v.Parf:Et»%.§%; %iaied
24.1.1992
and Er: %%:e:”$§id §.a’%’tit.§Vj§5§%;V”‘i:3;._r§§ é?e:::»:m~:7s.ed $3 53:.
Nc.22§,/’é of Shévafié v§”§fl§’a§§_éV share 0? the
,2″ resp:3n<$<f2.::«it:..;a*;';d géégitisn came is be
flied by téfié for quashing ef the
erder:':,_pas3eza parfEEA§.§§:f2V’de;:e_2d sated 24.01.1992 En so far as it
e.f’;’vL:’ect$i”.L§§:;:s:”:i.:vAé’::-§_garz of the éaads is”: Survey Ns3.229;’6 cf Shhzaéié
.~,r§’% %g%gTe’;~ .’7€g.§V.§_a’A{3’v”éixtent sf 8 carats Er; favezzr sf resfieaéent
:’:§’.”2; Fujari as ifiegaé and mid.
“§”he Seamefi Smgée Euége after Ezeariag ihe
§:e:.a;s’:i’2§fi munsei agpearifig fer the aetiticners ané the
‘ V’ “”§éa:”ne§ High Ccurt fievernmerzt Pfeader appaaréng $13? the
1” raspofiderzt Land Trébunai b erder fiatafi 215.2888 has
,y.,..
aasseé an ordsaf an iderztiaaé facts flied 3;: the same
getiiéaréers which has been cenf§s’med $3; thés Cmgrt in
W.A.3Q91,!08 by msarata arder.
6. The éearaed Séagie hsfiga farther
aréar 3% the Tréfiasrsai was gagged;ss3.__3.3.Qé§3L4§*é:;» V§é2*: <_§? .€h+-e»=:.§ '
zwéi fiatiéion Es fiied ii'! 23% arid:*%';%2é_'_fia;f¥%a§e*'~f§:::§f:
29% %s gm': at a§% exmaéréed § e':%'i§§.ae%§ é«fe*~§.:,:5%? §§"'=.
daisy 353$ éaches w__%§%c%: j§":.a.§"vv:3s'%:,._ §éé'sa-._3aV:%Eé€act%ri%y
exaéaéneé afifi W§?€¥'&fG?Fa€' i?3A§§'.__3§'§'é §€i'eV*i,'j_c;~=:»éf%'i.*%t_§eé is any reiéef
Ea the writ peif?%:%gn z§%%:s'r%s§sse§ tha WEE:
§et£téé-5: Q3': 'v$5}e?*é~§…/__ass ms tha grmmé of fieiay am
Eaahes mgger fiafiéfi :2"i;?'b$';2…S§8.
8e§%é§…. :a§§’%%eved by 3Z?’§& said aide: gated
2;?.,;S.2_;:G§§s§–4<VA't–%%ve pezétismers Er: ma wrét yetitéerz fiava
" ;;*:%*é§;er%?5&§'_'§i%}Efiabgeai.
fiafifé fiearé tézé ieameé £$§..§§’ES€§ 3§§&3§”§%”%§ fer
5ti%%?é’«.._a§f3a§%a:’:€:s and the éaamefi §§%;e§’€:%”::a:’*si fxfiiffiiifiié
u;,§§§séa:*§§2g fsr we %’§$$@?%§&§3§ -wfitaie,
W3′
9. Learned cmmsei far the appeflarzts :*e;;’.:t_éj.a9:Va;”céjtiT..V’tv;*-zie
argamarsts made before the ieamed Sing:-%;:”
submétted that the deiay had bea§er:”s*a4i:is§f;2;{p%éir°:éd ‘
and petétieners were not ggfity of’;3:3Vei:2éAyA’énd §§A€:%:es«.
wafer passad by the Tr¥bur§Va-§.:C~anfeéférag ‘a.;:¢;spf’ésf§Véy’ fightsiw’
in favaur of Thammayyg KaA:2-n’a£§a’–s¥éaLs.’ errfleouéj ané was
Eiabie E0 be set asiée a’é’éci [_’;%’:é wage was :39:
justified in dé.vs:1j§s.t=.si:1g;:’At”?§ e’gr; the graamd sf
deiay and §.a::ji*:_e;s,:AA%:i’~;gf :5; ‘
€§®er’nVm~$nt Advocate argzsed $2’;
szspaoifi’ cf’ o_@fier passed by the warned
Singée 3ué’ggL ‘1
We ha£}ém g§ven carefué cansédaratém ta the
,_t{~Vgj:’.t”ér:§fj§’i:a§3s4v%'{2?{.i.~t%:e ieameci caamsa appearifag fer tha
Qartées a~;”:d{:¢;–<;'é'utizz§sefi the maiefiaé on recerd.
" 122'. The zantentiafis raised in the writ petfiéerz have
: negaiévefi by the Eeamefi Singée Sasfige Er; we
T "'§:%:3a.:§r:eé arfier dated 27;S.2SG8. The éeamed Sérggfe
Zéasdge has graceeded to dismisg the writ gaatétisn both an
merits as wefi as an the grmsrsd of éeéay am éatfies. The
M.
aementécna raisw by the apaefiants heyeér: wm were aése
the appeiéants in W.A.1Q§1;’2058 are édent§ta£vV.aT’s;2;§&T..the
§ear;2eé Singia Zfiuége by the same s’easmz§r*e§_;’ra§éct.é;§5
writ pezszien m “J%!.P.4928 3? was %b%;:%%f’1j¢:jdé:f
215.2908.
13* Fcfléowéng the reasgns aéiajgified
disposed of an 5.11.2898 wé’V?r:V>:{fi t_hatVth_e §”e-Vés 52$ merit $33
the contentiersss of t§:é4_”iveara’é$’:_%:vc:’§.§_;f1.§vé%..f<3r tV%§ e éppeiiants.
In the circumgtances sgéggfT':'A:i9 fimih"éI;w:vy'.'—reagen to dfifer
wéth $3? "x!4§e%«~$Vf:ta5¥§cé{3% _ie£amed Séngie gmége and 'cm
game fieéagféiit: #tu"§f:é'&*._f§'a*§%;%r;' arsy errar ar fiéagaiéty caéiéag fer
&€'§»?'~:.:§f"iv§é'ffé}?$fn};{i$' E§§__t__%3§5 appaai.
' we a§pea% is dégmégaaé.
Sd/-
Chief Justice
3d/-E
Judge;
Salk