High Court Karnataka High Court

Smt N K Leelavathi vs Smt Bimbadare on 9 December, 2009

Karnataka High Court
Smt N K Leelavathi vs Smt Bimbadare on 9 December, 2009
Author: Subhash B.Adi
IN 'l'HE E--IIGI"l COURT OF KARNATAKA AT BANGALORE
{)[»\'l'I'"3I) TI--IIS THE 09'?" DAY OF IDEECISEVIBER 2009 

BEFORE

'1'I~1E 1--iON'BLE3 1\/ER.JUS'I'1CE SUBHASH I3_.;=xj;31 ii"-S  "' 

MISCELLANEOUS SECOND APPEAL N036"/égcoéy  .

MISCELLANEOUS SECOND A?EEA:;E1*aE0.2.1/2:002  '

MISCELLANEOUS SECOND  vN{),2".7_'.V/ 

BETWEEN:

Smt. N.K. Leelavathi. -- V S
W/0 Sri. Kammbaiah-.  
Agfid 61 Years, V    »
By her P.A. 1~1oic1.e:---.. __ ._
Sri. C.V. Pa1akS11.a1_.i';*.V " b
8/0 08. Veerap'pVa;"~ '.;__
Aged 70 y€:a"1*S} " -- E 75, '71 
R/0 Manc>'de1*'pe!,._  ._ .   -- .
Madikeri.  ' _ ' _    "  .. APPELLANT

' " V'   [Common in ali)

(By Sri. M.R. I§{aj§1gopa1__&'~.VS' 

Sri. H.315 '1:3aSSavar:;:juV . 'AdvS'.}

W/ UV. N . Ragh:;\»'§§nd1*a1,

S  Aged 60 years.» 

R/0 N0.8E58}..Ga.nga.

W " 'T --_'ZCV)"'~*{ CTOSS;v,,V Biock.
 ' I={f»'ET Layoulz
'Bangal.Q1"e M 580 097. .. RESPONDENT

SM V[}3y__Sri. AbhinaV.R & Smt. Ujwala,
u”AdVS. for Kumar (‘ii Kumar. AdV-‘S.}

(Common in all}

i\fliseellaneotis Second Appeals are filed under Order 43
Rule 1{t.i) of CPC zigaiiist the judgment and decree dated:
25.04.2009 passed in R.A.§\lo.2l/2008. R.A.l\?o.69/2008 and
R.A.l\?o.70/2008 1*espeetive}y on the file of the Civil Judge {S-r__.D:’1.).
lviadikeri. allowing the appeal and setting aside the orderlsdéttedr
30.10.2008 passed in F:3x.i\Eos.éE/2007, 1/2007
respectively on the file of the Prl. Civil Judge {JET.l.)I3″}’.”4Nl’£3._CliE§.€I’l’~.
and 1*ernittii’1g back the maitter in respective Exeei.it.i.o’I’1 l?’et’.i’ii.oii _.tlt’:. 0′
the “l’riaI Court uritlfii 3 direction to fran1e Add},__lss1;esjsnCi to
dispose of the niatter. ._ ‘ 0’ ~ ls

These Appeals Corning on for heét1’i1i:;_{“”thislid:-iyqnthe».lCoiifi*.{
delivered tl1eloll()\x»*i11§§: ‘ 7 ” ‘ ”

JUDGME§g

These appeals ariseout oi”e:):i”r1ni’o_n <)i'de'r' 'passed in

Rjtmoaeg.7oeuu171/2oo8}keedéx%tAgfitgoes.

2. A1)peIIat.e_.Cot:iifi. by[A_th.e.:§.i1’1p’dg0f1edvloifder has remanded

the matter to the e_xec_§’:iii.i1gt:.(;a.;f1-._vé%i_t.h,a.-direction to frame the

additional issues Aétfrd_tde1e1*11iine the same. These proceedings
arise out of ‘t’.l*i<;j (-?4f;;ectiti_()ln…{;1'oLr-eeltliliigs in Exe(:t:.1:ion Case Nos}. 3

and 4/200? d2tl'.Cd 30"'i .lV'Oetobe1' 2008 and the execution

I-proiéeediiagls 3»:irise..oL1t of }lt£ldg111e11t and decree in O.S.Nos.183 to

suits were filed for ejectmeni. against the

z"–~Vt.r::1i2111i"s aiicl out 5 de(:i'ee.s. 'two decrees were executed and in

~ «3fjrers'pé:'(:t. of tfhree decrees. the I'espo1'1dent.s ()bsEI'ti(tted the delivery

of f;5ossess'io1i and an enquiry was held and in p1z1'suar1ee of the

f"sz_tid ehcgtliry. the exee't1ting court ordered for removal of the

ll'.obst.:ft1etio11 and d.ireet:ed the delivery of possession. As zigaiiist

S the same. the appeals were filed and the appcrllate court

1'
e\/'~
,. 4'

0bst1*z.1(:t.o1"._ but the ag1'ee1'nc1'1t of sale clues not Show the
;3()ss5essl01'1 of the o¥:)sl.1'1.1c"t'<)1' nor t§'1z1t' ag1'ee111cI1t vvaas put in action
at e11'1y point 01' 1.l11'1€. "F11:-';*. e1llc?g(?€i agreem<:n1' is datecl E7.1.l984.
Ad1'1'1i't1'edly {ill toclay. that £13,-_,3_'I't?CI'1']t'l'1l'. r1€i1lT}<;21' :'ef<:1*ss l'l'lE? pQSS_e.ssi0n

-\

01′ the’ (_)bS[1’Ll(Tl.01′ 1101′ it is put, in actioll. Ii,x(.rept £1k£;;I’€€F’1Il{:}11:.”;’.Vl”l’1Cl’€

is no (.)l.l}(‘3I’ :’1’gl’11 claimed in the p1″()pe1’1.y Of,’};%1I’1,h1;i’Sé§lI721,fi’1y.'”g

I–lc)Vve\.~’e1′._ insofar as the claim of the ()_bE.’-,II1TL1(‘.’t’.(‘.)£”‘ E1SV’l”‘:’i:?l1’ <51' ,C}Qp':1_la1

is (T()11C?CY1'1€d. learned Counsel for lilac ;i'1)§23'Et1l.2fu'1t:A"hasV £7l'lle.dl7:.111

afl'idavi'1: c1a1'i.fying tl1at;. he is n0*L'.l_maki11g'a11y Vcle¥.'i_m=.§1s-.1ieg;arci 10. '

the S-9h8I'(;' of Gopal and he is duly ~.._c'le1i1'r'a'i;'1.g; the? share of

Par1.l121sa1'atl1i. Tlllss is pl;-_1(V}13d 1Q1T1;'_'re(".'.'0_1"c¥ "a1;b1<?l in Vi€\7\.r of the

submission made by b01_.h.~–1,.l1'e. 'pa11=t.iés.;'v1:P1é§;sé appeals star1x:l

ciisptmed Elle Appellate C0u1"1 is set".

aside. Pa.r1has211*a1ll1i’s share are
COl1CC’1’l’lf3Cl, iSVVV(‘il”L72§’T’l1’1vf;’.CVVfV’ 1-.92 1’e1’1’1()\/ed. Appellani is-3 en1.i1.led
§_i€<3I:ééL « open to the ()bSII'i1(?l'.()l' to pursue such
V'r's:111'le1cVf¥\'='.V in law 10 the extent of l"l€',I" right. as

0121 ollv (§;lz§2'tLA)21 V V 'V
JUDGE