H§THE{fiC§¥COURT(H?KARNATAKAEW7BA§§A¥Q§3
DATED Tms THE: 5&1 DAY OF' AUGU s':'.r§€)'0§>".'V1-~.f: .
BEFOREHW
THE HONBLE MR. JUSTKEE K;.N.xE:é1%1Aaz;§;szAR;Am:§zA 7
R.S.A.NGi2g10/C§Q O8
BENNEEN:
1 SMT SAROJAM§E%2§"«. .
W/C) MUNiBALAP?"A.'- Q.
AGED ABQUT 47_f{3'A_Rs,_ j'
2
S/O_.Pa§UN§i3A{;A'P1fh§ % A
AGES) A,BQu'1*'----2.4 ¥.;'s;;.a§<s,i--
:3 : i§'z§4V(;}§iP;'§V'ENi":3i5éP.. "~.:--_' % M
3/0 'PvIUN'}i3ALAP'P£;--« %
A339 A2.3<;:;*:# 1' mags,
ALLVARE R }-M m+1'.oc§?H'ANAI~mLL: VILLAGE,
JIQANE *}~iOBLi,'ANEKA.L 'I'Q.,
EANiTx£:fi4ORE DISF'-'S62 105. .. APPELLANTS
1-gr}m s;~:azmNATa,Am. )
A§B;--
.. 1 GGWRAMMA mo NANJUNDAWA
" AGED ABOUT' 39 YEARS,
' R/AT' BEGAHALLI VILLAGE,
JIGANI HGBLI, ANEKAL 'I'Q.,
BANGIXLORE DIST -- 562 :06.
2 MUNIBALAPPA S/O LATE MUNEGURAPPA
AGED ABOUT 54 YEARS,
3 JAGADEESH s/0 LATE MUNIBALAPPAQ'
AGED ABOUT 2:3 YEARS, .. _
RESPONDENT 2 AND 3 ;
ARE R/AT BHOOTHANAHALLI VIL"LA{}_E;
JIGANI HQBLI, ANEKAL 'I"Q.,: _
BANGALORE DIST. ' _
4 MADDURAPPA 3/0 LATE _¥<AMAIAH "
AGED ABOUT 6?'Y_EAF€S,_ ' _ '
R] AT BHOOTHANAHAL LIEVILLAGE; _
JIGANI HOBLI, ANEKA1.'}TQ., " V 1_
BANGALORE a1s'1*+:=;--5:2 19¢ ; .V A' RESPONDENTS
THIS"'R}"S_.15:...-§§'3 .f;|EI'Jl].E'f£_|}~.1jf'"SV"].!0(V)' cap CPO AGAINST THE
JUDGMENT [gap 1;:'e'1F~:<:,f_I'<*E':";"*.«_':;3A'1*':?;_VI:::' 25.1.2008 PASSED IN
i2.A,NQ.%1V?_0ja_6 ':1-:';;..,gD».m2_.A.N"29.9;~:36"eF3' PASSED IN 0s.N0.138/2003
ON *rHE"'x!?IL§, 0;' 'mI3f."_.~PRo. CIVIL JUDGE QJRDN.) 3:.
JMFCV, ANEKAL.» _ '
';'-513;.R,S.'A.""'-COMING on FOR ORDERS THIS DAY,
'FHE CvC}Ui?.T"DELIVERED THE FOLLOWING:
JUDGMENT
z has been delay of 173 days in filing this
‘A V’ V This delay is sought 1:0 be candoned by filing an
Alzggéfificafion under Section 5 of the L’m1§tatien Act. The
V’ éppficaijon is supported by the afiidavit sf appellant
Kg,
No.2. The only mason assigned in the afiiéavit is found
at para 3 which reads as under:
“I submit that after obtaini:”z::g”‘
§u<:lgment and decree I could not
counsel due to my il}~h€:al*:I1"a;1lti
inconvenience. I submit 117A
of my i31–hea3th I eoiitaefied
instructed him to file tljlere
is a little delay. ap;;')Veéal;"
in support of. the :16 deeumentaxy
evide11ce–_is “show as to from which aiiment
the seeohcl lapgfiellj{1Ilt’* suffering from and from what
‘$0 It is not stated as to what
» other appellants not to take necessary
H ‘sfe*ps “Appeal. The reasons set out in para 3
extmciedhv shave certainly carmot constitute sufiicient
~ eailse fer condoning the long delay of U3 days in filing
appeal. Nevertheless, with a View to find Gut;
whether there am Hi} reasons to reject the application
5’:
without issuing notice to the ether Side, I have heard
the Ieained counse}. for the appeiiant on the of
the appeal. However, on hearing the
the appellants and on perusal ef the V’
appeal, I am of the opinion that
involve any question ef”T1e*;sf much Eese A
questien of law. Therefere,,____1f’~see.._, no Qreaeonvi to issue
notice of the epplicatiien’ }’eé’;x}ndent.
2. The” 2, 3 and 5 in
O.S.N o. file; the Principal Civil Judge
(Jr.Dn’.’),.__ Aneke1§ féeefioedent No.1 herein was the
Reepeneeet N032, 3 and 4 were the
4 6 respectiveiy. The plaintiff filed
.tIt’ie_ tfrie reiief of injunction in respect of the
pfemrftji zeeasuring 20 gtmtas in Survey No. 31 situated
at , aBoet:lr1ana}1al1i Village, Jigani Hebli, Anekal Taluk
alie. contending that her paternal gand father and
his two sons constituted Hindu joint famiiy and after
ex
the death of her wand father as Wei} as father, there
was a partition which was reduced into w:iti;_~rg._V1on
22.12.1999 and under the said pa1titio1i§”‘tr’?§e.::
schedule property fell to her share» and to =
said paxtitjon, her name was mutated in the ‘r*eVe1fme
records in respect: of t1.r1e’t_su;’..t. schedule
thus from the date or the saiciflpartif£ioIi,’ sne%;:;.–:t:s been in
lawful possession the property and
the defendants’ whoghéiveh; ef right, titie or
interest*”0x}er’. property, are Uying to
ir1terfe1_”e of the same, therefore they
are reqztired to: ‘oe’~rest:rained by means of permanent
…..
‘defendants 3 to 5 contested the suit by
filirig s%’ritte§1 statement wherein they contended that the
Stet eehedule property belenged to their grand mether
who bequmthed the suit seheduie property in
their favour under a W133 dated 27.3.1991 and thus they
1’?
are in lawful possession of the suit; schedu1e_4~}§ro_r_:>e_rty
and the plaintiff has no marmer of right,
over the same. After the partie_s…iec1 evidef:ee,. f*:1e’_’
Court on assessment of oral axid
decreed the suit holding eeerl
possession cf the Sui}: “preperty.._p:1r$ua1}§ to
the partition efi’eete’ea}. As against these judments cf the courts
the appeilante have presented this appeal
g’?
7
6. The defendants have not seriousiy disputed
inter Se relaiionslfip between the parties. As could be
seen from the judgement of the courts below the
defendants have also not disputed the the
piaintifl” with regard to the partition date§i~.,::22§/A_ti=?Q £99?
and the suit schedule
under the said partition. _}_Iowefier;’~-it was: the: L»
defence of defendants 3 to’u5e’ the» belongggiw
only to their nfiot§j:ei§« “Wand she
bequeettiedA..:ethe” Veroperty in their favour
underzia However, both the courts
below havéifxgivregerti’-to”‘the fact that the defexidants 3 to
iiet”‘pt_oduee”‘t1ie aileged Wiii ané proved the same
law, held that the defendants have
failed te’pi%;3%%e their case. In this View of the matter, the
eeurts=–‘eelow rejected the contention ef the defendants.
A’ regaré to the evidence yiaeed by the piaimjff, the
eourts mice? have eeneurxentiy heid that the piainfifi
has been in lawful possessien and enjoymem: of the suit
I?
schedule property ever since the date of partitir§_:t14._4»_T’17his
being a flncling of fact: arrivsd after
of the oral and documentary evjcience, ;:hé”s¢:é::né”::a11r:Qt ”
be reappreciated by this court
under Section 100 CPO. :1; mat v1ew__o:” I am ~ T’
of the ViCW that thf: Ii{>t:~v–..ém;01ve any
question of law muc1i l(=;$s fmgsfion cf law so
as to issu c party 01:1 the
applicratiori iéifiiay. In this View of the
:natt§:r’,+”‘[v1.:iE~§10 notice to the
respofzdézfit’ _ V’
in V the above, the application for
‘{:1c§_1f*1a”l(j§:*1;,%V::ti?5%’;3T: Icifdeiay as well as the appeal are rejected.
Sd/’-}
Iudgé
RS/*