High Court Karnataka High Court

Smt Mahadevamma vs Rangashamaiah on 1 September, 2009

Karnataka High Court
Smt Mahadevamma vs Rangashamaiah on 1 September, 2009
Author: K.N.Keshavanarayana
 

IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE 1ST DAY OF SEPTEMBER, 2009

PRESENT

THE HON'BLE MRJUSTICE K.N;T<ESHAVANA4RA--$/AN'A_'_V'vs, :'

REGULAR SECOND APPEAL N(E)"..3_'{}40 OF"'2Q(A)Z:  A

BETWEEN :

1.

Smt MAHADEVAMMA" '  '-
w/o RANGASHAMAIAH,"
AGED 47 YEA_RS, A  _  A 
R/o.KALLA.MBE!,,VLA AT PCv'ST,°   
AND H0BLI';sIRA.-;TALu_K;--.._  A A A
TUMKLJR DIs"3'RIcT-»57'2'i135;-~' V

 "  ,  2 A  APPELLANT

(By sriix HAN.LJMAA{Te+A'RA:V'APPA, ADVOCATE)

AND :

RAfAEGASHAMA'E.AVH _
S/O ERAMALLAPPA}

[ AGED 5.7uYE.A__RS,
A   }NOERKI.NG As;scHooL
. TEACH'E_R-._A'T'HPBS,

i--i_;JNJANAL, VILLAGE,
AND PosT,KALLAMBELLA HOBLI,
s1RA_T;o.LuK,Now AT KOTTI VILLAGE,

A GIRA TALUK, TUMKUR DISTRICT--572 135.

 ERAMALLAPPA
{Es/0 DODDARANGAPPA,

@



AGED MAJOR, AGRICULTURE,
R/O. YARAGUNTE VILLAGE,
KALLAMBELLA HOBLI,

SIRA TALUK,

TUMKUR DISTRICT-572135.

3. MALLAPPA   
S/O ERAMALLAPPA I
AGED MAJOR, AGRICULTURE,

R/O. YARAGUNTE VILLAGE; _
KALLAMBELLA HOBLI, 
SIRA TALUK,  I
TUMKUR DISTRICT~5_72135,.------ __

4. RAJANNA

S/O ERAMALLAPPA   I 

AGED MAJOR, _AG_RICFJLT'URE,_  A 

R/O. YARAG!Ji\:T|g."VIL!.,AGE}    

KALLAMBELLA    I

SIRA TALUK,.j  »  

TUMKL_IR_ DI~STRI{;T:57_21_35}  
    RESPONDENTS

(By Sri PA’TEL4.D’KAVREGOvVD_’A,V ADVOCATE FOR C/R1)

THISLRSA FI”L’E_lVD:V U/:’5.100 OF CPC AGAINST THE

5’J’uDGi~vI’ENT;._AND DECREE DT.1.10.2007 PASSED IN
7R.A.N~Q.244/’2.OO5~-,ON THE FILE OF THE CIVIL JUDGE

DISMISSING THE APPEAL AND
CONFI”R.MIN’GfT_H’E”JUDGMENT AND DECREE DT.5.7.2OOS

RD’-._.v_PASSED”IN _O.S.,NO.172/2000 ON THE FILE OF THE ADDL.
CIVIL JUDGE (3R.DN) AND JMFC, SIRA.

frHIS APPEAL COMING ON FOR ADMISSION THIS DAY,
TIRE CQURT DELIVERED THE FOE_LOWING:~ M

the undivided 1/4″‘ share of her husband in all the.-.j_oint

family properties.

3. The suit was resisted ..by».the it

denying the allegations. The 15″ defenidiaiiivt

he has neither iil–treated thei._p’iagi%ntifi”‘nor .ne’glei¢te’d’ her. i’ ‘

He also denied the allegation tih«at”:he”‘i»sA.iea’d”in§;–..adi.iiterous
life with one ft:h’e.Vpiaintiff. He
further contendgfiflrgiatithe plaintiff is
presently residing by raising loan
for instalments to the
financiaiigIn.stitot’io’n..j:ti’o’rfs–‘:.:i/vhere he has raised loan. He

further con’te_ndeci”t_hat ‘ne_”_.’iporchased 4 acres 3 guntas of

agrigyifiigigraa iangrlgyjitriggginame of the plaintiff and she has

said property and apart from that

an~ot’iier purchased in the name of the plaintiff

V and t’hat~._’fhedpiaintiff is enjoying all those properties as

plaintiff is not entitled for the relief of

–A–dA//rnyaiqnteinance as sought in the suit.

S. I have heard Sri K.Hanumantharayappa, learned
counsel appearing for the appellant and perused the

records secured from the Courts below.

6. Having heard the learned counsel :peryusai”l

of the records secured from the

view that this appeal does not involve any que”stio’n”of”‘:la””w

muchless substantial questio..n’i’ of warranting

interference by this Cou:rt;..

plaintiffgis._tho’l”l’fiG’i$ili>,:gg”wedded -‘wife of the 15’ defendant.
Both theiflouirtvs “eeloiN»« recorded concurrent findings

of fa=§:t” that th”‘e._V_h’o’use in which the plaintiff is presently

Vres.i_ding_Ei?ya.sA”constructed by the 19′ defendant by raising

}l’oa’n__yfro’n5″_~v.,Vthwe'”financial Institution and he is regularly

_ paying t.he’rhonthly instalments. Thus, the Courts below

found that the plaintiff has been residing in the house

..’_coVn’si:ructed by her husband and that she is not required to

b

pay any rental for the same. In addition, the Courts below

have further noticed that a portion of the said house’~als.o”i–s

capable of being let out to any other

rental income could be derived fro_r_n…that {;’ort’io–n’,. “‘I’t,’_\’_Nas,cu ”

also noticed by the Courts below that 1%{é_1*acré.r3_ 3

fertile land which was capab’:e__”o.f growing. and = C’

other crops was purchased defenclanff in the
name of the plaintiff has been in
possession and erjoyme’nt’:.of¥th’e._:sarneVandlllshe has been
deriving income ,’uT’hVerefore, both the
Courts below has provided
for all the and that the plaintiff is

deriving suf_ficieni: “i’ncorn’e”Vfrom the properties made

V availablle by her’ In that View of the matter, both

have held that the plaintiff is not entitled

fC,rrr_ivaint;e’n’ance. The Courts below have also

C if _ recordedv–._a’fin:ding of fact that the plaintiff has utterly failed

pr__ove”that she was subjected to harassment, cruelty

her husband is leading adulterous life. In the

&/

the Judgment of the Courts beiow. I find no merit E_n___this

appeai. Hence, this appeai is dismissed.

“TUDGE i

rsk