High Court Karnataka High Court

Smt N H Shailaja vs Smt Vijayaprabhu on 14 December, 2009

Karnataka High Court
Smt N H Shailaja vs Smt Vijayaprabhu on 14 December, 2009
Author: N.Kumar And C.R.Kumaraswamy
 

EN TE 1:: E 001: C.OUR'I' or KARN/-\'I'AKA. 1.3AN0A_1..0R1-:3
m'r1::1_> TE us 'l'"'1-iii :-w DAY or m«:c-1-=:Mr31~::2. 2009
PRI£SICN'I'  2 .
THE HONBL-E MR. JUSTICE',  1..   H

AND."

TH E 1~10N*B1.I~:, M R. JUSTIC i%:..L_.'5.£:§O.bOFV2OQ3=, *_.  
BETwI3I«:N» . ' "

SMT. N.H. SI--IA.IL.!\JA. __  ;

W/O. BR. GOI?AI-AK!3{I.S}:i_NA.' ._

AGED ABOUT36-.YI£/%._'RS.    
No.5. MARU__T}~IELEM). "r0;'-z_v'N. '   
PEENYA ;i"s'I'M;--1«:--.':--_V '     '
E3ANGALOlf§Ef_€;:360  ._  

 =0 _  _  _ APPE2I-LAN'i"
{BY SR! ARA.\/":Mf;>., M  R. ADVOCA'rI«:}
AND» V

sM;':y~ V1.;'A§'.A.Wail';I---1ix. 
W I P'E?..AKASI?'i' .:'r?I.iA.Es1#1U.

 'A .AGE:I37A:-30;;*r 40 YE/\I{S.
'  *pARvv1fr1~1RA, 8'" MAIN.

'-- M'ALL.I:S-:2ii:vA:RAM. I3A§\}(3AL()1{E.£ ~ 03.

961"! -% CR0.SL-3. jQ1.>}P: KAILAS AI-'>AR'1*s.

 0 ~ _  Ri£SF'O:'\JI)EI\E'I"
[BY gm M. RAMM0:---IAN. ADVOCATE FOR C /R}

v;i.'HIS R.F.A. IS FILED U,/S. 96 OF CPC AGAINST THE

"-V'._¢I_U:f.)0MI~:NT AND m:CRI«:I:: EJATED 23.10.02 0:. 00.02.03
-:R1~;sPIac':'1\n;«:1.x' PASSED EN O.S.N(').692/1995 ON "rm: Fm:
__?OI~' "mp: PRL. (1-0--'u- J§,3E)C3i£ {SE-«Z.1_)N.). BANGAl,ORI£ RURAL

a./



 

DISTRECT. I3AN(}AI_,(.)R[C. I)lRI"LC'l"iI\iCf) TE---II-C SL311' FOR
RI£E,II.?,F O14' SPEICII-9'EC.". H231-{F('_)RI\/I/\E\JC.' EC.

Thise 2-11);):->a.1.l is cciaiiii-lg; on for hcz'11*i11g.g I:§':i__s_..»- day.
KUMAR. J.. cic.=li\»*c1"ec'l i.l1L'- ['{)"()\-\='i1'1gI V 

JUDGMENT

“112; is 21 c c’e>1’1cz’u1″s’s 2’1) 3921 aims; .–“”(~”‘1:i'(i. “1’ir:i”;. am i”
Ii 11 11 H iJg_ 1_1hJ_’gi 1 d

de(.7:’e€ oi” the trial (‘0Ll!’1. which E1315 ;’fE::..?i’c’-?€d._i.’he'”Suii1;”–£)I'”‘file

plaintiff’ for :~;pc(“.ii”i(‘ pc1’i'<)i'1'11:.-'tics; 1'01' e:{§.5,1'Cci'i1<=1*i i i'Q;1'vsg1le,.3

2. For the ptiifjiose bi’ ‘(.V’O’11’}-‘t.’.’l’ii€?i’1(Tt’ the 1I)E1l”{,iCS E111′?
i’ei’ci’i’eci to as tiiey aim’ i’t'[‘€’i’1ft'(J. iV():i1’1–‘T~§f!C’ –rj_:?igj;~1121i suii.

33. _ AT;1’7i’€’ _a.s5ti}.)’_jc!<.,'i."'«.i}1u._1.1ci' of tiw siiii is 21§gi'i('uiiL.2i'21}
laiids l') L';.l!;i!fli§2; Si-i.N-:5;-I9:3"-i1at%;i'é;11i*ii1;§ 4 z.1v1'–\vcii.

]3!_:1′:”‘:i.:1pvS€.*’£.V ])LlI1i§)’ «i1Lj)__L_.issc. and c=lcc”‘i.i*icai c0i’ii1cc.ii0i’1 (‘()111I'()l and

» Vp.E’»*1_1′(‘1l. (‘E<.j_'«i'Vi'1°{'i__£.t("'I"('!rs 6 g§u:'1t2.1F's .~';i11.12.1i.e in RE.1!1i{'-.'3'1'I\<\"&-1.'I'i1 \«-'iiiage

._0'i'"._I.).o€idiii3clz1§"ei§igaiu H()bli. Dod(E2-ibz–1112-11.)i.1i' "l'z1luk. Bz»1:1;gz1l<)i'e

"tile a§j$(.)lL1ic (..)\\–'11t'1' oi' the z.1i'i’csa-1i(i ls;-incl, w§’1ici1 hv Eistci

Rural E}i~s_{1f’i–C£.

, Thv (‘E-1.’-§{‘ o§’1i’ic plziinéiii’ is thzti 1.I’1(” (‘i””.I.11i.<3
e1g,{I'ee111e111.. the de.te:"1(.12.1:"11 in her wrilteil 53a1:{.'e1–ne~;11."Vihgis.

('ra1te,gx)1'ic*21E1y stz11'.ecl 1.11;-11. the de1'e1'1cla.1'11. xx*21S_:I1a€i"e'. tL–i}5aig:': on

some blank sta11'1p pape1's. In fact.

on 14.9.95 on the file 01″ I)(‘)§.i£”!%}E.)aE1ei'[–.>h’:’V.ML.11’1e;.i’!.{i
p121i1h11ii’i’ .<;eeki11g the relief 01' 1)c'%'1V*1ee*..:v1:z:'1:1c":'1I Eiij~1.:1 ih the
said ease. she has eat"§%§t::.;jic’2;}«ESf;5fEgg$1}-l.1_’Pam.V5″0′;’Vme plaim

as uI1de1′:~

“‘.I*’11’~.-3..312111-xzyiii. w~é-111Ted’ ~._I”L<'1.V_.§e.j1l the mud in the

n10n?;h 6J47._A}9~2*iV*1 "~§'1.V1e."CIe_1"e:1dar1L accepted the offer

glhd- 3i:;'.dCi~o.f»':.iEiiab hit)-…,1[h<e!:§ p121i1h1Li1T. the deienclam
0f_':.~:se.1l in his favour on 41" April
1'9Q5–. Tlle pmvideci lhal the deierldarlt
s.:11()'L:'*}"'§lh i\3;"¢l\} -'.._he..e1'11.'iLi'e e(')1'1side1"z1[ion befo1'e {he end of
uM'a_\~' iE)Q.3._;-lhcl §_._§:r~'1 the saie (teed. The del'e11da1e11. on {he
~h.2.1nci paid an e-1d\-'2111('e of R5.50,000/* (Rs.
only) on 4.4.95 and failed to make
fiv1'1't.hje1;féidx'2.11'1<:c= as $1',ipulz.1ied in the z1greeme111. The
2'a..:;.:g1:'e)e"f'11e1h1l i.heret'o1*e gel 1.1'1:'(.mg1"1. The de1"e1'1c§e1m e1e2.1rly

i'72j.1_.i'1ec1 £0 e(m1p1_v w'i1.h ihe terms of the 2;1greeme1'1£."

\§'// ..

Eta

i’eqt.1isait.e fiincts ijetween the ctzite of the 21g1′(¥(‘i’1]t’I’}t. and the
da.t.e oi’ the suit. Admittedly. 1)’c.’.yI1]€’.i]iS uzhich are 1’1()Vt-f”I]’1’dd€
are not within the perioct of Siipt.t12.1U()l’]. It is beyonci
even beyond the time the e.oi”1’ip}et.e
Therefoie. the material on l’C’,(‘Ol’d, »a11._c_i’ the V’
shows that plaiiitifi’ has fziiled
willingness to })erior1’ii his 13;tift’ “(DytheA(.;é’ti’1£1TE.t(TtqA A t t

18. POINT No.4: A t

The relief of s}’;~eiei.f’AiL.”-, p?e’ij*’oi’i1’ii’:1ht:e is disci’etioiiaI”y.

When the pia1intit’t’ 11et53i”‘i’it:’n~?sti;1biisl”1e;t his ease of readiness
and withzigie’i.ess{:’mic}. pa;y7.riie11t..e:fwe2’e'”‘hot made w’it”.hir1 the
S[i})t.i’i£11€’tj’ pe:¥iof’c§-».._’with; “1—-h’e’tiine vvas the essence of the
(“.()I’1I.i’8.(.’.t.’h_’t11i’3 (pies;-tio1i()i” §.§ra1nting specific pei’f<)i'm21nce
\M£).3:5.11CitAi"1Ot. artise, Ther'et"()i'e. the qt..iest.ion of C()ti1'I' (:xe1"eiSing

ithe t:t..Vise.i'e.t;vio-n also would not ai'ise. in this Case.

tit' '"i':_s'i'ieces:s2.11'y to 1"1'ieiitioi'i that p1ain1_it"t' has not
st.e}')]3eEi into the witness box. it her' liusband who has
V.de4'§r0sed on her behatf by virtue of Power of Attorney

executed in his I';-ix-'our as per i£x.P6. His evicieiiee shows that

K},

interest so that tlac ;..)lz1i1'1iil'i' ('otlld 130 (.'{)1ll1')("I1Si-tltftl and that
woulcl 1Tl£'('.[ the Cntlss ol"jt1st.i(.'o. l'lC'I1('0. the i'(:)ll0win§.{: l
ORli)l£R

{1} The £1{)1')C£;-'ti is allowed.

{2} The jitdgtncttl ancl (lc*(‘§’lf(*et f”(;n'[” t’.l’r;-?_ “~¥;._1″ia.l

” C-{.)t’i1′:i_.’

§.;’1’ant.ing s1′)ct.’il’i(‘* 1)01;¥’o’I’–:1:12.11’t(“€=’-is l7€1’C9’l}_V_l .§1Sifil€.

{3} The c.lel’o;:ncla1?.I”l 3132111 .’!’ll;:”E’1l’A1’1.C”l a1l’L~:.1..1I11 ()1’lR5.2l.33.000/ –
with l1’11e1″es’t. at A lli2~’3/E; l’1f.c_)lfnAA_’V..t’.l”l'<f date of the
&1g;'Q1: ' 't(§§1'1_".. till. th 9 {latG4tilfij§*_;)aty'ia'1Gnt.

{5} I-'éu_ft'.ic%:sl'i.v() l)'€'i&1»1'4i'lit'§1"()\t?t11 t~.;)s'1s.

{6} ll' "tl1c' ;t::l1£:)t.§I'll".__t'lE(F*l't't'('l is not paid within three
1316': ;t._l"1s .l'1.'(.)1:i".t't)c"lay. the i11lt'I't.'S't r2'1t.c would be 18%

2 §"1'om the tl{it.{' 0l'ag1'C.e1t1t*:1t.

‘ {7)llllt3x;tl’l;;’tl:le l.A.s are said. to be filed.

” (8? T110 u:’notmt dt?1)(.}Hil{‘.(l by the z-tppellztnt. at the time

_ t’.\.l_’ 1′>lije.£'(.>r1*§13g the a1′)pCa.l in pt11’fw’t.12’11’l(‘t’ oi’ the intcr1’im ()l’Clt’F of

ti/..

s1a’1y .=;i”:alE 1’30 paicil 3.0 lht” p1a.1i1’11it’i’ 1<)\-\«'21r(:is tho 21:1'1m.:11£

devreccl in 1.11:? a;1p1)<3al.

,Saf;1 1

PS&*