High Court Karnataka High Court

Smt Jayasheela W/O Muniyappa vs Nanjappa S/O Hanumaiah on 25 November, 2008

Karnataka High Court
Smt Jayasheela W/O Muniyappa vs Nanjappa S/O Hanumaiah on 25 November, 2008
Author: V.Jagannathan
EN THE HIGH COURT OF KARNATAKA AT BANGALORE

Dated: This the 125??! day ef Navember 2808 

BEFORE

THE H()N'8LEZ MR.JUS'F§{1E v.JA<3rANNA%gfé;AVhi'T:'V'  'V'.

REGULAR SECOND APPEm}Nc<.3Q8/29:3?'  

BETWEEN :

1

{.0

gm' JAYASHEELA W1 Q"'r'<§§3%N:¥A?Pg T 
D/O LATE PAPMAH     -
AGED ABOUT 59 'ms  ' 

Sm LAKSHM} mvij.£;;,¥%;37:viUN1§:?§;?;§;;
1:)/0 LATF3'PAPAI}&?§'» .  'V V " 
AGED 5.E3?}_§}_'f 54; YIQS...'

arm'-;s§gQA§;a*FHmMMA'_'wé LATE: PAPALRH

in] C: .LA'E'E .PAPA.£.4xH- 

A3523 AE3{)U'?iTT'.%¥4. fm_sT 

ALL  22):) J.:i"§§.V§¢i§é;réi%¢ANNAN, Anv. )

AN-Q:  L

A 1

" MNJAPPA 3/ (3 HANUMAIAH

AGED ABOUT '?9 YRS

 Rm 263, ANNAIAHAPPA ct::a:,"'AB0I_5-'r 21 YRS

10

raga; to (d) ARE: R/AT Na 1915,

 H m0ss,v1.;AYANAAPL.:'féA.%AG;éAHA;2§  S

YEMALUR POST, BANGAL{_2RI3 1?.   '

SM'? YELLAMMA ..

W/(3 PAPAIAH " T    
SINCE £)E}CEPsSED, BY '§_Rs§ 
QN RECORD  
§{RiSEi.b€.&P?E?A_-.'_ ~     .
3/ O iL;\.'T§E}VTv*'£<3f\i-;f£/3;';I¥5g§%21'sEa*I4¢§NMDPA
AGED'v».».§E0":_£f_1'Va4_'lays "  

aé;-MT €§§{£';{;<;eg€3A£;:2§é,'2Ars,zA
Swiss 13E(;E'ASED,'BY...H£§R ms

{:51} i;.sz,.:§sHMa MEA'

. 4:330 LA"FE vE:'NKATARAMANaPPA

 &,A;<;£='..U_ ABO'U'T.f+§.3' YRS

  ('bi  

mc.}« LA'i?E FJEBEKATARAMANAPPA

Ageuw' 38 was

 {C "):_éA'mNAMMA

1),? C} LATE YEN K251'? ARAMANAPPA

 'A : 4_ AGES ABGLET 36 was

' R--§ ANS 3-10 (3; to (.2) ARE:

R/Q R0262, ANNAIAHAPPA COLONY
NEW THIPPASANBRA, BANGALGRE.



11+ {EHGIESE KHABJ
S} O ABDUL REEHAMAN
AGE-3 ABCFUT SC} YRS
Rffi JIGANI VIL-LAGE AND H{}8LI
AN EKAL TALUK 562 106.
BANGALORE DISTRICT.

(83; Sri H P LEELADHAR, Ami. F'C)R=.R 1w.  . , ' ' ;
SR: RPRABHAKAR, AEW. F=z)1R'..:2»2, 3, 4, :5? 6(a)< ~-.. 
to {(1), 9 and 1G(a} to(-:23) - V'   
RSA FILED LI/S;"1_{_){) R;*'ia;"{f:i1§1V§:':{§¢xL11'R::LE; 1 Q1?
{SEPC AGAINST' THE .3i;:':$§>1£«*:aé:E;iz; %A_i3r..f£TRA::K (3OUR'I'»fI,
BANGALORE f£2l}'f:',1'§;;,   _3fAr€v:}A.:oRE, ALLOWENG
THE AV§é9V$A:;,._%':«";§;f;;:g ,%,:32§iia:$'1f::ViVV 'rii;E JU{)GEME3E\I'I' AND
{)ECR.E:E_ .A;ii';~f'r§;_i3';3'J_'_:s/£:«?€f§; 5,NAE;£§A§.

uA_pp"§;Ai,"'-'comzmc; ON" FOR HEARING 'm:§~::

» :>'AX, '"i".*:1;§1*§..%:'."?.V(;';s'U1§'z' ;:)_i«:L1vEREn THE P£§LL(})W¥NG:

JUDGMEN1'

"Tfiis secmxd appeai is by the defendants 8 to 10

 iha trial sear: and they Cali in questian the

  jfidgzzients saf film 3011115 beicaw, in as muck} as, the

trial 003211 dficreed the: suit sf {he 13'

:'esp0nr:ient/piaizltiff far partitierz and p<::$$é:5si0:1 by

b

'I

    . 

5

hoiding that the piazixitiff is entitled fie 1/ 431 share in

items 1 to 3 of the suit property, whereas the lower

appeilate eeurt; an appeal by the appellants A4

medified the juciw1e11t cf the ma} eeurt V’

the ape-ea} filed; by the appe}1ant:a**b}*.

judgment of the trial court $03 ef «.1

share to the plaintiff in itexzle ‘A’
sehedtxle, but eenflrnled eze ‘ ‘gif-{fie tI’i:.~11
Court SE) far as gen: % plaimiiff in

item”): of ‘as g-=;e’S:1e:iiuleL’_

; At it is submitted by the

iearined i:0_ uI:jse§ emfies that the etmtesting

, ‘ _§3arff;ee are tfie”a§pe11ants whe are defendants 8 to 10

‘ and as regards the other

i’ee13t>.I’1§1e’fii’£%§A’e1’ere eencemed, defendants 1 to 5 arid

Sqaé)” ‘.:et.’€;((1) being the branch of one Si-mjeevappa and

1/ ” {1efe.nc1ents 6-(a) {:0 6(3) being the LES of 6th defendant

gm defexzdants 12(a) tr) {(3) being the L.Rs of

defendant 110.12 and also defendant 110.11 have not

questioneci the judgzlent of the trial ceurt by

y

(0

6

prefextrixig any appeal before the lower appellate court

1101* have they contested the matter by filing

Writtefl siatemetat and ¥Zh6I’€f0I’€§ the <:aI11y partiés' ._

am aggrieved by the judgments of the coxgftg "

are the present appeflarzts 311:}-V '"t;:1*xa

such, names to other 1'esp0nde11£:; érgciapt fe_Sp0V11§1é:;it~$V'V' *

2, 3, 4, 3;, 6(a) to (d), 9 a%n:: jLm(a)%%:ca '(<3-)._is
dispenscd with in Iftzgard fizz)" «::%}u11Sel
S:r1'.R. Prabhakar had %f;:ed

3. “i:;§1€: rsiatiozzship
betwéml ‘thrs. “11”; dispute, and $0 aiéo the

fact of ofigjfialif} prapertiss were acquired by

011::-3’.:.}f£fi”i1:;:;nai*a.a;%3,….8¢11*7i his sen Thixnmaiah @ Chikka

‘ ‘Ti*1i;1I11*:1V:a5£3i*2M. ‘am his four sons iaaxneiy, I~iam;II1a,iah,

Sai’:§€evaf5§%a.;’ Papaiah and Vezzkatararnaxiappa

fem§1i:i g«:_ ¥:.l’V14e gain: family and during the life 31:13 sf

V’ X1″ 1:0 partitien haé taker; place: in resqxaect (if

fihe 353111: fa_t:1fl___v §_33:0perf.ie:s. It is the case 9:” {ha

plaintiff who happens ta be the San of Haimmaiah

that Vexxkataramajlappa, ens Qf the 50:15 Qf

%

I

“3
;

‘F§1im::Qaiah (zctmld net hava rsiixxquishéd the piaiI1t:iff”s
sharia in suit i1’;m11..1 of ‘A’ schedule 311$ thersfere the

qumtion of tha plaintiff beizrzg net antiflczd to his Shara

in suit, .it.e:::3,.1 sf ‘A’ schédule does not arise

his further case that following ‘(ha death of _

E~ianumaia}1, the piairltiff xv:-:I1t_Va:nd ‘Wi’tE1

\!&I1kat;;3_1’a1:1a11appa and :h€:’efG1’ej” ?i:3fie ‘p1’aii1ijfl’:”–is’:’ig’

entitled ‘:01 /~41″ share in *€1’1’~: _sI’i;1;ftt it;f:m$ .
4, GI: the @316? hsiifid, fahe C:as§: the:

defemiarzts whe are is that the};

bei11g “*.t;h’e _ are ma €XCI’L1SiV€f:

E§WI}€I’$ éf”*-.1119 Vs’L§if’._1§I’:::;;»§@rty and it is thfzir spegcific

v 1;f151_ ai; _Sa11jé:i:va.xgpa, 0113 0:” the $011 of ‘Fh§:m::1iah,

‘ r::7§:”e*c1_,2t:%:ic’}’~ #3.;-,1feEr3as{»: deed in theft. year 1941 wiaich is 3

1’*egiSt::1f€.(‘i§ fiocumani: under which the said

Sanjfiawapgsa gave up his interest in the jeini: fazniiy

prifiperty in. favour of his fathar ‘1’hiII1:§1a.iah and

§r0’i1:€rs ‘».fe1T1kafara1:1a11appa and Papaiah as per

§§X.I}3. Later ‘1’hi1n1118ia}:1 flied and

V€I1k3::az”a.111a:1appa f3X€i:C’L1t{§(i 3 Hakka Nivruthi Patm.

II

ii}

{$2136 of {£16 agapfiilanis that ‘iJI?.d€I’ the said CiO(31lI3’1f:I7iiZ,

Venkataramanappa gave up his intérast in the .$–2_,:it

items in fzavetir of Papaiah and this was on ” 3

himseif as avail as on behalf of

Th€::’}2owir’1g-. 1:.13.e Patra. exacuted E2};

V’egkaLa1’3n§a1’1§§§§§a Q1 his behalf a11<:i an behalf 0:?

,A the }J}1fg;{11';}3°£i-,f"?iJ} favgm' of Papaiah.

VA 9., as Sanjeavappa giving up his i}.1?{.€I'(;'$t

in tl1é.,§§uit properties is concerned, iea,1:*:z1e:'1 Cc:L:r1s::'i

'x.A'I'6fCf'T1'6(i to the registersd dccument EEXIES which

__fj§§S:Ea§i31iSh6S Ishat Sanjesavagrgja gave: up his iZ'i{f33'€St in

the joint: faxinily _p£'ope;r{y in favexzz' of his father
6

. I

1′?

it is arguaci that the said Hakkll NiV1″L1thi Petra

¥:110ugf1 was not mazrkad in €vi.dc::1e::€, yet QVEH if ifiis

pemnitted :0 ha marked in €§Vid(i11C€, it gaiiii. §’1:§’§; ”

advazzce the case 0f thé appé*.1ia1’1′: ‘becaL1sé”-_iEhejV’_T ‘

Hakka Ni’£ii’11’i’l’1i Patra is an z11′:;i’eg’Si:eré:d ~:ci£x::§1;;;§.$::’:f;

and as such, the querstiqfi cf ” Ei’:e§I’;’.e§’a§” the fiakku

NiVr1.1tVi:iM'”?af,f’:: b<5:i*;";ig -;a11"'1::1régist.i€reci d0cum€:11!:, évcéxi
t110i1g1i'._e:s§::cut.ed«."b§vf "'xf§=:r;1{;;;.taIa1nanappa in f8.V(§1};E' of

Papaiah, :tE'1z=jQ1.1¢$;ti{3:fi' i::E;Vp}a.i3:1':iff baimg éisc=:11?;it1<:":d ti:

:~:»i}a1'€V"i:1"'S':iit item. 1 of 'A' gchedule 'e?€i§1 I133;

L__Ei1fis.E;,. :V'i'ijieréf;<j'Ifi, 6116311 if the said daculnent Ha}-{kn

§ii{;{i1t}';.i _h::1C1 336611 §3€ZE'i1Ii.§1i€d :0 bfi marked ii}

3vi€1€':L1{:H;%3~, }='e'E; it could 110%; have cifiprived Lhfi ggéaintifl"

_'Gf.,_f:"is Shara in I:§::e Suit. i'€€i1T{1,1 for the aforesaié

2 1_f€aa$0r:$. '}9V
' I

13
£3; As far as fi’::¢:: 0111521′ d€’f€I1d8l”}’ES art:
c01n:’:t::*I1<:{i, siifusze the}.–' have H035. COI'l'{€S'§;(id the rzzatfier

sefiazzsifv £101' EH6}? have: questianeti the _}11:¥g'111§311 '2…_;i:ifi_

the trial c:: izztereslz e1«’Ver1 iI1 ._SL1it~: ‘i:*:.”,£§i,a.’:_; “is

concerned and ‘mereforfi {ha cizgesnfiioii Gf §i§’1E(: iff

defelldants being aggievad’ -by t191E:.,_j’i;€i;g”113 é£::.: tige VA

1()*.¥’€1” appallatie ceurt: does 11€3’t-aid caf::3.o_€t aziim. in

ether words, it is deaéfigzid ih_§:»§§i;l”1€1′ iiéféfizdaiits

have fg;_i”2:’e:::– L;f)5′ ‘?}1§§iI’> £’:1.3i1:<1 frjr Share in the suit
1'3FG§)€I'fi("'§-S far 'mi: é"a:Qve ';:?eas011s.

14. T%i’¥::;:§1’¢re,: this appea} is Haw Cflfifillfid Elf}

gf fiha piaitztifi being entitiezd ta 1/4%?

.Shé-376 E§g’:;1it’j:iife:11.1 caf ‘A’ schsduiae is C(3I1{:€I’I”1f3d and

in i?ima;%_0 f”f11e masigxzs £”fl€’:I”1iZiOI}6€1 abava and {£16

.,Hai{_1§;u V”N§vrL1thi Patra 3133 being an Lziirrrigisiiered

cigzcument, the ifitfiféfit af ti?-,€ piaintiff is. his gkzam in

” {E33 suit ii:em,3 cotslsi 3110?; havfi been i::’a11$f{::’1″e5 Papaiah. “i’E’:erx$fr:::’e,

}

\ I

E4

ta the <»::xtm'31:T of the I€}§'V€f' appeiiate cjourt. hciding 't§1a'i

the }uc2g"I}.a:1t of the {$3.1 C0113: in $0 far as

1/ 4211 share in suit item'; in 'A' S€hf:d1}i€§§"'t(§_&'fiiifiiéi'

plaintiff is cancemed, the said fimii:1_,g._v_é'Q¢5ffnQi 1

require any ini:€:rfere:1ce. in Qthcr 3Vi)§i7"'C'i':.'S;._7'i:}:}.i4€'.' 's,pe.t:::i.ficf f

question of law raised for Vc0:1sidéi'.afi'@11 xvii} Ahaire £0

be answered in favaur of _§aké§a- fhééglower
appellate court.

The appeal i:;’:;:<3ré:f0:'g sf,£:31):"é$"" c:1isI:1issed

accardfiigiy .. ii;

Sd/<3
Iudgé