High Court Karnataka High Court

Smt Rathnamma W/O Muniyappa vs Shri Venkateshappa S/O … on 6 June, 2008

Karnataka High Court
Smt Rathnamma W/O Muniyappa vs Shri Venkateshappa S/O … on 6 June, 2008
Author: V.Jagannathan


§
3:

,2 g
E7
3
E
3
U
5
1
E
4:

5

§
§
5′
3
§
:1:
5
§
3
3
‘5
3
3
§
:1:
§
5
5

-new COURT cs KARNATAKA HIGH COURT or

a: “rim }§i3H aoum or KARHATAKA AT BANGALORE
mama ‘rm 5:1: DAY OF JZIHE zeooga
BEFORE
fm §iCiR’BZ.E MR.JUS”I’I(i$ ;
§a..EG.U__;_&_§§mH. A
3 ‘ EH: A A _ Z .. ‘
Smt.’Ra 3}’ an? f j ” _
Aged abeué 52 years, ‘- _ 1 __
cmuamfimga
Kaaafia
Kala: Ea:-:1 % …APPELLANT
{By L

33% Venmmmmarmppa,

~fi%flflmfi$W%ms
Mkffihfiefififihamyappa

V ssas
41 yawn.

13» smmyangxzmm

_ ” “sis; Q Vmummmazuappa,
‘Aged abcut 33 years,

‘ villaw-5631$1. .. .RESPOHDEN’I’S

(By Bhat, Adv)
“‘§’E1£s R,S.A. is filed under %éom1 1% afthe C.P.C.
againag’ the judmmt and dcmaae data 73.05 panned in

Q
::

2 .

§
3
’52
D
0
U
1:

9
2
8

E
D
0
U
E
W
2
E
3
‘E
D
0
U
3:

2
31

§
§
3 \\
’55 ii
._.£,_
<3
E
5
§
5
3
‘&
8
U
1′
3

R..:°..£¥:;:a,%:2,f 3998 on the fils of tbs PrI_.Civi1
Ju,dg¢{8r.fin3 Se CJM, Kevlar. the
‘- the t and decree dated 1-8’.’3{3.99$

C!-iiifii 1′-

ea % o.s.m.4..s1;95 cm the file 9:!’

Judge iSr.Dn), Koiar. M

M RJS.A.can11r;g’ mamxsaxik T

Court dmlivmed the fillswixg:

gm swam the
trial Cazsuriz ansi t1’1e},!&1:iit. permanent
ix1iun:::§:%m’_V dcferxtams was
mm 1::-ialf.’-ourt held rm:
the with thc pramum
nag of the suit way and at the
mg; has also mm’-.4 that the

% the right ofthze Mmaam aver
reach their mpmu-we lands. It is thb

the andser of the trial Caurt that prompted

tn prefczr the appwl and the learned judg’ at
K lower amum court after mnsidering the
‘ can zrmrcl cam:-; ta the vim that no mm was:

mdemztbytheappellamtoirubaz-ferewithtlze
jxfimm cat’ the trial Court. and consequently, the

}v

.0

‘lit.-EH COURT OF KARNATAKA HIGH OF KARNATAKA HiGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH C1

awwi graierrx-ad by th¢ plainfiw’ wag d*mn:1i§ae:d go
aka t& appeal p:r@arred by the

by the aiiamma}; at’ her appeal. the gip

befiom this fiaurtin % mcondiappiaal, .g

2″ 1 have lmra

partim.

mm the propmy under
E-x:.P§ 1 acre 11 guntas,
1:; £5 5: road which is tn the
belonged an 121′ and that the
.¢EnfAi2′-4 g11nta.5 be-zangea m the vendor.

% %% ma aiaiaéan road (suit pathway) mom to
em. Hmca, the plaJ.mfi” ‘ filed the suit

praym for the mist’ afamaid. The
mntsmmd the said suit. by up 3. stand

‘V the suit. pafimay was mt included in the property
sums wk! undm E;’a:.Pl has tlm pifi; but the

umdar ef the plafl haé pemaittsed the piaintifl’ ta
make use :3? the pathway. As such the philltifi mmt

§’

/’
I

BGH COURT OF XARNATAKA KARNATAKA HIGH CQURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT 0? KARNATAKA HIGH CC

afiafim any axclazaisne right am th¢ pathway.
regafimtkwfi an rawrd

péacead $3! the mm, the trial Court
parcel at’ the wig;

pfimfi minim’ Ex.F’l and
patluway wam there. :3; 35;; Zasad
srwnezm amd 5;. reatr°a.hed
mm the pathway by
the gmesa, the aim} Court
am cam: deprive the
use of the suit pathway to

. . « ofthc trial Cuurt.

the $’ned Counsel far the appellant
mgnaga that the sak am Ex.P1 under which, the

A A 5 wmhased the ptmperty fium her vmzdor clearly
that the suit pathway -of aft. width also farm

partazadpamlaftmprapmiyfirmtwaspurchasedby
tbs §£a:in!:.Zfl’ anszi thwere ma trial Court while gxantitmg
t1’1ere%§ef$xzthep1a3nt”£}am1Idnntthesameha*eaatl1

3′

I