High Court Karnataka High Court

Sri B S Shadakshari vs Sri B S Shivaramegowda on 13 April, 2009

Karnataka High Court
Sri B S Shadakshari vs Sri B S Shivaramegowda on 13 April, 2009
Author: H N Das
1 RS}: 115052007

12¢ "ma area A'rE:9 THIS 'THE 13""! DAY-{'1'3?'APRE i : 2_(§§s?}   
BEFORE l' m I 1   I L
THE} HONBLE M;mz,IsT:/'2;(3e?.i£::;3

BETWEEN:-- V

1 SE1 8 S S}:{vA;3.A §iSH:AR§,  A ._  
S/0 LATE '--sars;fNz3 RAME§}o:_m:§,a, ,
AGEQ AB()§¥T4S--VYEA!f%;-S."   ' 

2 sR;~B"sBA:3Avfi;,:;eAJi;,"-
8/ C) LATE s:a.N.NARAMmawDA,
AGED A8033' £1}. YE',é§§45S4, 
BQTH ARE REsIDE::s;T3_oF
Bfi;LAVAP3_§:RALU__ V{.LI;AGE,
§~§¢.:;m§AvAL1.ff' HOBLI,
 fmé*:€L_I:;: TALLIK_,'... _____ 
 - é ':*::M~x:.¥R DISTRECT --~ 5272 2201.
 ..     ._  APPELLANTS

(5é'~--sA7';«:1%'B'":\4' i5.m%§?ALINGAIAH, Amt;

H "  B S S-HEVARAMEGQWDA,
-- _ r Sfifi LEXTE SAENE REXMEGGWEA,
 i§.{}ED ABQUT '?3 YEARS,
 R] O BALAVANERALU VILLAGE},
" BONNAVALLY HOBLE, TIPTUR TALUK3
'i"'U;¥sr'¥K{}R DiS'}'R.¥C'§' ---- £372 291'

 \'\vK

 RESPQNDENT



2 RSA 125012007

(BY SR1 M RAVINSRANATH, A{)V.,)

THIS RSA FILED UNDER SEC.10{) OF' CP§I"AGAiN$j""', *
"£'HE JUDGMENT Arm DEGREE DATED 14.02..2o_(3-7 FASSE2i'.')"' ._
IN R.A.N0.1'20/2006 ON THE FILE __O§'..THEI cIV1~L;;;..4:Un_GE'F-,_
(SR.DN.) ar, JMFCL, 'I'¥F-TUR, ALLOWVIM;'I=;{E«_APPEA;{.g3Ng)_ ;
SE'I"I'IN(} ASIDE THE JUDGMENT 'ANL3*::>ECREE DA.'rEJ:}-1.

04.09.2006

PASSED IN O.S.NO.236]20.{)4».ON T;»I.;’:”:F:;;,E’=–.o1:*
THE ADDLCEVXL JUDGE (JR.DI’I._) 3:…JMFE,V’I”EI?I”i}fvR.x _..

This Aypeai comm’g~.,_o11 fr)? flay, the
Court delivered the fo11oWi1′;g:7~ _ *

‘i’13js;v”‘3§<:r.);id' "dir5cted against the judgment

dated :4.,02.26o'zf' h.'-R.}&..Pé5.120/2066 passed by the Civil

3 Jzidgg-':,.(§§r.:g3;11,;} n at fipfurévmvemmg the judgment of the trial

izfgugrigf_dat¢:1;"§4'.¢9;.2o05 in o,s.No.236/2094 and decneeing

the .é.11;i.'f<«3f for permanem: injuinctierz.

.. '*;§ppc}§aJ:;ts am the defenciants and rcspomient is

before the mm mm. ;n this judgment, for

VT j'cc.n'2é:z1ience, tins: parties are mferreé to their status befere the:

VA Court.

on»

3 RSA 3160 2007

3. Plaintifl’ contends that he is the absolute owner in

possession and enjoyment of the plaint scheciule

having acquired the same unéez” the registered: ~

dated 11.11.1983. All the revenue regards “‘

MR’ extracts, mutatiaa extracts, ;V’2a.tta”‘et::oéksV,I’. jtaxt

receipts, etc., are in the 3:1ante«.._’of Jétheé
defendants tried to interfere ‘this ltpoesession
and enjoyment of “, he filed

G.S.No.2£§5/ fi{‘_}A€)”«»’+’tf’._–‘t’«;);’ _pe:fie;1auent injunction. The
defenéanteentered a§§eaténee«5efore the trial Court and filed

written _ –Statefiiéflf contending that plainfiff and

‘V they am in 3’oint possession and

% égzheduie property, out of the joint family

‘ V’ mcomettfhe property was acquired in the name of the

plaimm” ma; plaintiff alone is not the owner of the pm:

property. 013. these grenade, the defeneiants

.___’éifi3pesed the claim 0f piainfifti 011 the basis «of pleadings, the

tététrial Court framed the fofiowimg four issues for its

eo3::sid,era’::i01:z: –~

{74v\,Ae

4 RSA 1160,f2007

1′.) Whether the plainfijff proves that he h§a’s–
possession and enjoyment of suit” 1 V’

property as on date of suit?

ii) Whether the plaintiff” t31:§.at;_.:

interference by the deferxci;-a11t[s_”?A~’d

iii) Whether the p1aiI1i{jT<–..;s efietiede, ix fiéflnafien:

injunction?

iv) What order or*d.ecree?”” * V

4. Before the lejkamined tlimse

witnesses.ovas;’e§?3.?:§f€.}.’to::£”sV–3– got”mérked Exs.P1 to P9. The
defendanfs as DW~–1 to DEV»? and got

marked Exs.uD«.1l’io trial Court on appreciation of

4_..Vp1eadings oral and ‘doe_:_1;1;enta1y evidence dismissed the suit

‘Aggfieved by this judgment of the trial Court, the

in RA. 910.120] 2006 and the same

V came be . afiowed and the suit of plaintiff’ came to be

,”7dee1eer1a, Hence this second appeal by the defendants.

5. Heard arguments on both the side and perused

Wihe entire appeal papers.

<72.'/z\./'\,

5 RSA 11601200?

concluded that plaintifi” is in possessioa and e:1joyme11tVt§fr¥};’e

schedule: property”.

7, The ma Court dismissew 231;: ‘V

mainly on the ground that PW–2

admitted the plaintiff and dcfenii$:i1;s fivmg asfiper * L’

his deposition Ex.D12. The 10wer__ é{f)’;§¢iLa§e held
that the: admission of a 13,91; on the party to

the proceeciings. Ti16refex*§%.;–£?i¢:’17eVasQ.1;fiéi.§gv_ trial Court is

8._ Ah}? c}§3sVervzAei’Ej»c)V:xmaée by the lowfzr appellate

” quest;i5avv–af earlier partiticm dated 02.09.1977′ is

.013’tsif1tV {if the §}I’€SBIit $1111. and therefere the same is

;1ot’bifid«i1:zg«c;uiif’ parties. The defendants are at iiberty to

’emrk Gut remedy in accurdancre with law, if they are so

= . A c,:f1tiflé€:._

9. With the abovt: ahsezvatiexi, I find I10 jufiifiabie

ground to iI}t€I’fC21’€ Wiih the findings {if the }(}W8I’ appeiiate

{lourt I see no saubstaxztial question cf law that arise for my

7 RSA 116052007

corzsideration in this second appeal. Acccrdixlgly,

is hereby éismissed.

dh*