11! 'ms men COURT or mmamxa AT % ~ . mmnmrsnm men mvorr nEcmm3;g%jgoc§%F% % * PRESEHT THE HONBLE m.w5"%QE%'fi 1 1 % THE norms REGULAR mas? 2003 1.
&£’I’.P.A.FR.AEI-ia ‘ ‘.
D] O
%
AGE!) _. ‘ ‘
C10 SRl;P.A.DHARREHDRA
110.10, SECOND’ ROAD
conss L.
_____
BmmE~sw ma
2.’
scan on m:.*B.r=.A:na1rrHA
Lk PABMMABHA
AGED 25 YEARS
. Raasmma yr 30. m
_ ‘ sscmrn mmm Ram
% ism caress. musswmm
kk {BY m21.12.3.sAm.s1vA1=Pa, AZJVFOR
mm mwuxr 01- KARNATAKA umm flaunt (BF KARNATAKA HIGH $0621’ 0? KARNAVAM Him-i CGURT OF KARNMAKA HIGH COURT OF MRNAVAKA MEG!-E C
M] 3.MAN-JULDEVI A3%CIA’I’ES, ADVS.)
ARE:
1. SRI.l’3.P.KI~EISI’BlAMUR’l’I’IY
SON 0? LATE B.PUTI’ANHA
mm!” mum W mxnmam-1-mm mt:gr=-GWARNATAKA H’!GH”COURT”0F ICARNATAKA 1-mm ‘co’un1’m= KARNA’l’Ai(A’ mm count as xA2m’rA’KiA HIGH ‘C
mm. crnr cxvn. mm :-mssxoas h
BANGALORE, DISMSSIHG Tm wrr
PAKHHON AND %PAl’-ZATE I-“C)S3ESSIOH.
mxs APPEAL ems on FOR
swan KtmmR.:.,m1.NEmn’nm «
Thh
anademeormetrsaxoourc the
mam of wheéule
are .as to the in the
” matter of the suit ‘3 Ty
No.19 smm at II Temple
,% Ema Wm 41 mtxertmao South 25 feet
plan and mum referred so an the
sgtmuxe pLrapm1.y’.
3. O1’g1na11y,t1ncac11em1l=propertybehongedto
um . Heuoldtheac1mdu1eprapcI1:yin\\’
EmurofBPut:tam1a~–g-andfatherofthe
W . ,,, sale and W
Puttanna is no more. He am i
Putnam hadwmflpmfan
of Sri Raghaveadra mo 3
retained only a 1m-&m ¢£
meaaurmg mt no met 41 25
fast. favnur of
1 ‘ ‘ possession and
ezfioymarfifif till his death
of the family i.e.,
.,.em, or Puttanm, the other
V wet: ha. joint posseaaim, of the
r if and son ofB P Ammthapadmanabha
son of tin Puimmza — 2″‘ de&ant in
The ma ofthe pzmm 3 that am the
man mwwm wr TNMKNAIRRR mun E” Q!’ KARNATAICA HIGH COURT OF KARNATAKA HIGH COURT OF KARNAYAKA HIGH COURT OF KARNATAKA HIGH C
d:aathofPu1:tnm,plair1tfia1::ial1thad&z1<ianm
have amuired title, posamakm and intmmt in the
achadukpropertyhaaamrfiarmwiththepauvhioxsx
am-4 emum-W ammmp.-M H'!*GH"€§3t§RTflF=1€ARNA'¥AKA' H!GH'COU!lT'tJF"KRRNATAKA"H165-I C'0l§R1""0F'l(ARMATAKA' HIGH Comm' '5? KARNATAKA HIGH' c
of Secfim 6 of tho: Hindu ' Act
aurvam-ampupmthe L
parmaxxahmce, the pxasnm A ]
are eanfitledto a. dame:
aclmachzh and boums. It is Qgti It is L may of the plaizfi about three ofhy the other 00--
M trymto act m a prejudic1al’
umaatmpmibuvn” ‘ ,the
_ d%wrfltimoft1wauit
are in fawn: of efiacting panaam, an
aamehasnotbaendone, ‘l’hm’efa’a,theplain1:ifl’a
have fiat! a suit for parmon and separate
of their hgililnate share in tb suit ‘ u V’
4. 2nd aermaun has filed AT % ff
admtfmg the allegafiom in
7, 33,10 and 11 in the
1-: defendant has release
supposed in
wmmm rim propmy
m m or % mm 1…
to a civil suit my the
fied supposed tn have
jifisauour ofthe 1:: defendant is
1.3 and 4 have filed a pm
wwm amwmma wr wsmmnanaxn rmau €…Af.3!;,!,;l<! £3?' KARNAIAKA HMLEH CQUR"? OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH C
.mm 1:. They mnnezxi the suit is mum' by
the 233 dafmdam. 121%' spew mm '3 that 2"
d:%dnn1hasre1eused1n'sahareofp:ropm'tyi:1fiavuur
ifim mum" M mmA'rmA- Hma;£'=c§:m-m M K»'mNA'l'Al(A man" c'ou'sz'r as KARNAYAKA I-flfil-¥'G@UR1"'0F KARNATAKA HIGH 'c:mm'- mu Knmnmm 'HIGH 1:
respective’ share. mseveaby the
doc:-aqtfmplaintfiarefizappanl.
9 I-earned counsel «P96-I1 %fiar’=h€”1@ “j %
Sri R 3 Sadaamvappa
judgment and
schedule property ‘as oe-
Even if by that
am
of the Hes ammo: give up
the there are not partiaa tn
rm deed is not binelim an
comzmitmd a swinrua war in
: plahufi.
L A “1§}.v Per comma, hamad oaunnal appem-am for
submittnd 2″‘ d End a suit
mnauon of the mace ma. Howcm.-.r., a
¢:amatnhed’u1z3isaedsawithdrawn. ‘I’he:’«£nre,the
prawt wit far partifion without aeekixg for
mmflh&n&&mmImaddafi$mt
WW mwm” 0? KARNATAKA Hififi OF KARNATAKA HIGH CGHRT OF KQRNATAKA. Hififl COURT OF KARNATAKA HIGH COUR? 0F KARNATAKA H36!-3 C’
31
deed aama 5.9.1953 mm one Krhlmappa. It %
uelfiacquhhinn. Subsequently, he um um *
the pmpetty prurclmsed R1 favour
and yet amthsr portion in hymn; A
retained the suit schedule
mama-ed 41 feet by 21%:%£g,g, 1i.S.i9a4
intestate. ‘lhcn’e.fm-5, propm-my
mm on 8 of *1»
Hindu deamam – B P
schedule km inmteat m favour
\\ pf mrnideratinn of Ra.70,0GO[ —
% the plain: and me 2nd emenaanz
A %% — admits the same and it is on mom that
{ he filed a suit for cazzieafiatiancn of the
. V documr.-rm whiahwas withdrawn. Wm am: the
2′”‘déezxia:11:macuh$are&msadaedar:dwithdrew
flzeamtmedclmfisifinmwzztiaanoftmrelwse
tifitztnwlmtzzvex-@1m,thatre1ea.se
mm ::.:mm¥ W mmmnxa mm»: cg-um” as KARNATAKA 2-mu mum as KARNAYAKA W9″ COURT 0!’ KARNATAKA H16″ COURT 0?’ i<MNAW<A HIGH C4
*9
12
At any rate. hehaam right in the
hehasrelaauad
property in an
with their
co-parcm’ has &
9 his share as a in no
way ‘gum ; . .m
in the cm their abuse to
be to them. If, it was
a A% ‘ % « of the cha@ in kw,
_hy 1:: the smmsan Act by
_ _ and new aflm zoos, the
i such a law ‘ flrw
3. mmmm as a c:c–mmmer, they were
m cmmmg the 1-gm. They get 3. mm in use
gnuputyonlyiftmacmdulepropatyinaar
par%p1’opert)r.O ,fixa5rhauemr’?ghtby
birthaxfithepropm-tyd$not devalvetry
R ///f
/,
ms mm”; W KARNATAKA mm: c;:vu.R1 ow mmggxrnm HIGH mun’: or KAMMAKA HIGH cow: 0% KARNATAKA mm! mam” OF KARNATAKA men Q
5′
~;
$
aurviwaramp. The evidanoe on reaord ~
mgmma me deed. It is not a
Pmpm-ty which dawned on
eoupwl with the ma Prom
cam-nacho It 53
& After suofi
panama», he nab deeds in
favour of arms were not partim.
those
Qgniaoquximn and in mm of h’n
uokl two pm-wm of the property
A A — the seheduie pmm-gr. RH; died in 1984-.
dim, has pa-apmy éesmlues so: %
% A sumac»: Act an fauna: of em -I heirs.
Tbefimziuanarnignndaugmm-af¢.sonwm’ma1iva,
hnotaeiaea—Ihai1’aadolass~Ihaa&r’mch1:lesa}1
utlm lmirs. ‘1’®’&x’:a,w1mPuttnmmdied,it7n
”
awn mwwm us” NAKNAERIKR mam OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH (SOUR? Q? KARNAVAKA HIGH C
five mm and three daughtheta as class –
succeeded in tin eumte of Puttarxrn. H
:19 right in the pnopmy by
rfiht only out of the& i.é.’-..
though the trial Cefiurt Somewhat
dfiaem reached by
the trial this mm-
A- the any the? M *1»
auit, the diazmaiA by the trrialcourt
. ‘V of the maxim’, we do natsae any
” lilo: coda.
Sc1/ –
JUDGE
Sd/-3;
Judge