High Court Karnataka High Court

Smt Imambi vs Khatumbi on 19 November, 2010

Karnataka High Court
Smt Imambi vs Khatumbi on 19 November, 2010
Author: Huluvadi G.Ramesh
 A Smtllzlifizuh W/0 Hassan

  Mallikarjun C Basareddy, Adv.)

IN THE }~Il.GH COURT OF KARNATAKA AT BANGALvCV)1§.E»e.
Dated this the 19"' day of November,  «l  Al 

Before

THE HON'BLE MR JUSTICE HUL:{JVA;Z)Ifiv G l  l  T, 3
Regular Second Appeal l)' 20053  2  3
Between:   V l l  

1 Smt Imambi, 70 yrs z
W/0 late Dastagir Sab V  

l\)

Mastam Sab @ Mastan    l l

Ejaj. 52 yxeesll   l      
   ll
Saieerfi; .38' yrs'  ll 

Khaleem,   _ 

---.'|O\U'1-D-DJ

 2-.7l'a1%ee Vs/0* late Dasiéigif Sab
: '2  4 an: it/O"Rampura Village
 " _TariA1<e'1'e_&"l"0lwn 
* A3.;5.l47 é11'e."_r.'() Srlriall Mosque Road
'l7,;_1rikerc~  A

A Rig Chikka Masjid, Tarikere Town

  Tarikere Tq, Ch.ik_m_agalur Dismct Appellants

l)(g,/

 



EN.)

And:

Srrit Khatumbi W/o Sabju Sab

55 yrs, We 4"' Cross, Anwar Colony

Bhadravathi

By her SPA Holder »~ Sri Sabu Sat)   

S/o Dastagir Sab, 70 yrs 

R/o 4"' Cross, Anwar Colony 0 . i _ --. _ _ __ 
Bhadravathi, Shimoga District     Respondent

(By Sri KN Mohan, Adv.)

Appeal is filed under Sf} , of tli.e:tC’PC”ipjra3iing to set aside the
judgment and decree in RA 4/200.1 dated 3i0.6;«2GO.1j~b_y’.. the Addl. District
Judgfi, Chikmagalur. ‘ ” . ‘

The -Appeal day, Court delivered the
following: * = A

Delay of foaur-.years inseekirag for recalling the order of dismissal

‘.for’iion¥pros’ect!.tion is recalled. Matter is taken on Board.

.aVg’a.inst the order for the Addl. District Judge,

Chikin;iga1ur_ ,i’1}’i._r2A 4/2001 on 30.6.2005. Appellants herein are the

defendants and the respondent is the plaintiff before the trial court in a

f.il§)’tZ41″A_’fO1’ declaration and partition. The property in Sy.Nos. 30 and

Al”

31/2 totally measuring about 4.22 acres situate at Raruapura ‘Sp/:.li’il,age,

TE11’Iil(C1’€ Taluk, is said to have been purchased during No.ven?1_i3er_i’

and it is a joint purchase. According to the plai.nt,ivff,._agricu_ltu.ral

operation was jointly carried out and they upsedj.to._sli4are._

Thereafter, according to the piaintiiiyafter the ‘death of Sab, after.”r s

4 or 5 years, the defendants have their alttirudef’landr,aiso there
used to be frequent quarrel the defendants.

Further. the defendants taking the plaintiff and
her husband to part with the
crops which__wyeres.,grow:n. itoffllnotice, suit was filed for
partition the – The suit was contested contending

that there is anoral g’i–f.t ‘m:a.:1e’.”‘*1a§k’ the plaintiff and thereafter, all the

records are “entered ii:-.t_hlefnarn.e of the defendants. The trial court, based

i’~on,the,conten.ti.on*–..of the parties, has raised as many six issues

reglardiih:-g,«enti«tlle.rnent’and mesne profits and also on the aspect whether

V there isle; giftideedl and a declaration made during May 1980 in favour of

defendants by the plaintiff and also whether the plaintiff is entitled

for half share in the property. Initially the trial court decreed the suit.

” -«’fhereafte1′, the matter was remanded back in the appeal preferred by the

W/

defendants. However, on dismissal of the suit, the plaintiff approached

the District Court in RA 4/200l. The District Judge has

the suit in favour of the plaintiff stating that plaintiff_i.s..,en*titled:’for half,

share in the suit schedule agricultural landslagainst wliich:,’_deferidanlts

before this Court.

Heard the counsel representing-»..lthe,parties, howeverglcondoningll’

the lapses by the appellant inpf-lot being”dilil,gent”in. prosecuting’ the matter

due to the fault of the advocate.’ if

As noticed,*f_,hae_p’contention -of the plaintiff is that it is a joint

purchase and being venjoyaed bifthelljoint family, both the parties being

relativesji.e.,*sister in and brother in law. Thereafter, the defendants

of Dastgir Sab who is the brother in law of the

plair2tiff,,lhavefvlftaketihVavvdifferent stand and started disputing the right and

agitatedfthte “matter and also the defendants have set up a claim that there

V’ xan~oral”gift in their favour as such, title is conferred on them and

‘-«p’lair;,tiff is not entitled for any share and also tried to produce certain

ldocuments and evidence was let in. The lower appellate court has noted

35%’

that the property was jointly purchased by the plaintiff and the deceased
Dastgir Sab, is not in dispute. Noting the contention of the defendants
that there was an oral gift in favour of the defendants on 9.5.l980.._hy the

plaintiff, referring to the RTC extract, the appellate court has the

conclusion that the names of Dastgir Sab and Plaintiff i’

mentioned as owners as well as possessors.”i””i’aking, into jcerisideration

Ex.i>3 — Rasidhi Patta and Ex.P8 and 109 –iA:i«ndexfgo’f lanai, ‘~and aigo

revenue receipts since 1986-87 produ’c.g;d’..depicts’thejointnarnes, thus, if

taking into consideration the’ abundant’ ‘evid.ence prodiicechf the lower

appellate court ha’s.h’eld,;_i.hat is not a ease of gift rather, it is a case
of joint purchase arid~posses’sion.._being continued based on revenue

records as wel:l_as other ‘°doc1.1rnents. The contention upon which the

Vdefendaritslf tried to” upon that there is a oral gift and also the

‘vgvideiice letin, dislodged by the lower appellate court.

if__The_:specifie__ground on which the lower appellate court has

rejected__the_conte.ntion of the defendants is that, if at all as contended by

” defendants the gift was made in the year 1980, how the records stood

in –the.n_anie of the plaintiff as well as in the name of defendant even

Accordingly, appeai is dismissed.

An