High Court Karnataka High Court

Sri Basavant Venkappa Patil Since … vs Sri Yallappa Ningappa Patil on 2 March, 2009

Karnataka High Court
Sri Basavant Venkappa Patil Since … vs Sri Yallappa Ningappa Patil on 2 March, 2009
Author: A.S.Bopanna
IN THE HIGH COURT OF KARNATAKA

[CIRCUIT BENCH A1' DHARWAD

DATED nus THE sand DAY or MARCH, ;V-f _ j:  

nmronm 

THE I-l0N'BI..E MR. Jusncig A,:-8. .B( 3!ffL1§'r€.§.'~.  «  3

12.9.5 Ho. 2322;; 1 

BETWEEN:

SR1 BASAVANT VENKAPEA. pAj*1p_   1  '
smog DEAD BY ms    %

L sMT.yA'LLU8:§1_w'/_0 __BAsAv5_N'%r PATIL
AGED AB.Q¥.JT 53 YRS'
occ; '.HOUSE'HOifD'V".,V ._ ~
R/AT H NO.1'13 ;~.JAl§_'AR4WADI
BELGAUM 590 0:01 % 

2. __sR';uYALLAI«>9A B SAVANT PATIL
. -  Px(3E._D ABOUT  'ms
v. 3 acct; AGRICULTURE
 T "R/'A'_r'H'%:§TC;--.%1 13, JAFARWADI
 BELGA_UN_I~5'90 em

3. "'4-.sR;;'PARAsHURAM BASAVANT PATIL
Affr}-33$) ABOUT 33 YRS occ: MASON
.A  R /'AT H NCL113, JAFARWADI
'.1-SELGAUM 590 001

'  4}; HSRI NAGESH BASAVANT PATIL

AGED ABOUT 31 YRS

OCC: RICKSHAW 9RiVE'R
R/AT H NO. 1 13, JAFARWADI
BELGAUM 590 001

J

".



(By Sri.: G E SHASTRY, AEVOCATE) 

5. SMT MALLAWWA
wxo BASAVANT PATIL
AGEE ABOUT 41 YRS
occ: HCIUSEHOLD
R/AT SOUDAGAR COLONY
KANGRALI KH
TQ BELGAUM 590 01

MA H

1. SR! YALLAPPA NINQAEPA  ' ; 
AGE MAJOR'.__ ;  _ 
OCCAGRiCL?:1!{'L?R'E %  'V  

RJAT J.'-WARWADI' 9c)_SI.'.._ V A
KADGL; Tr; END'=ms1'.': VBEILVGAUM'

 RESPONDENTS

(By S1:i.: :v_'~'» S4.PAT11}'$}§"jVEAr4§§JEE<:' M PAWAR, ADVOCATES)
EsA'"<§S Ié'ILE1)A..U,I§; 100 OF cpc AGAINST THE
JU9GE3.MENT'8¢ DEGREE Em 18.6.07 PASSED IN R.A.NO

 «_ 23/V04. QN THE Ei'i--LE____QF' THE PRINCIPAL DISTRICT JUDGE,
 'EELGAUI?yz, VDISMISSING THE APPEAL AND CONFIRMING
 'i'HE -JUVDGEEMELNT AND DEGREE DTD 24.11.99 PASSED

*5-rs: 35jE1«; 9a'f%EE.«v*'oE THE FILE OF THE 4TH ADDL. CIVIL
JU?)GE, (gJE3};_}3ELGAUM.

7;t:~:i'1~:~_: APPEAL COMING on ma ADMISSIGN THIS

. , .1' 'EBAY. TH'E'coUE*r SELIVIZRED THE FOLLOWING:

  w



JUDGMENT
The appellant is before      V

appeal filed under Section 100 of     ,_

assailing the concurrent éier;is’in:.:i by ‘V V

the Trial Court as well as ‘the

2. Heard the Sleastrxjr, learned
counsel the appeal
6u§’WhefIie1’~’$§ny substantial question

of Law aiises’ for COItséde:fatiQI’1V..in this appeal.

‘ :3.:_’I._u is necessazy to notice the facts in

present appeal. The appellant herein

w.*I1’;f i§as_« in 0.55 No. 351/199 had sought for

V._dec1amtio,n cf the sake deed dated 92.011979, registered on

A 5:197? at S}. No.1€}25 of the Sub—Registrar, lielgaum, as

‘ 111211 and vofi, since according to the plaintifl” the saici sale

u had not been executed by the plaintifi”.

I

4

4. En this regard, the defendant had disputed the-‘Claim

put forth by the piaintifi’. The Trial Court framed .33

10 issues for its consideration. in order to

the plaintiff had examined himseIf:a’s”?W~1*’_:and” V’

the documents at Exs.P~1 to ?~9, ]iis_:fav:o1;r; ._

defendant had examm ed _a.i_sc> as ” V

DW-1 and Dw–2 and marked dceijizteflts ax’ Exsgxi to !)–3.
The ‘finger print Expert during the

proceedings cf the v_suit:’iés%éts :exammV.” The Trial

Court, evidefiee before it had referred :0
the evideefiee i:z:x,_ also noticed -the evidence

tendered fln,ge’,:.f S Expert and had come to the

‘~ eoneiazsidfi {That deed, in fact had been executed by

me accordingly the suit filed by the plaintiff” was

difiniissed. — Lj ~– A’

n 5.VVAfgai11st the judgment and decree dated 24.}. 1.1999,

‘ pressed in the said suit, the piaitztfifl’ was before the Lower

-~A-fipellate Court in RA No.23/22004. The Lower Appenate

V Court has re-appreciated the evidenw avaiiabie before it and

on noticing the findings rendered by the Txial Court: has once

1.

again considered this aspect of the matter.

the Lower Appeliate Court has also noticed v _

tendered by the parties. That .re§;ere3ee*:}1ee’.

been made to the evidence of b:’:_1_zx1mel§?’, Afi;1.ger’V

Expert who had stated with go irindreeebions ‘V

being that of er: bjf”31o£ieing the
admitted as well as v”_ei;;1ij;1.1″essio3).s, more
particularly Oufl’ The Lower
Appellate tendered by
the compared the Thumb
impreseim:1e.’_ as: H ‘under Section 73 of the

Evidence to the appreciation of the said

‘~ the Iaefiiier—Appeflate Court has aise noticed the

‘co4édx.1eiV.,ef plainfiif in not rising any dispute with regard

tr)’ despite admittedly having knowledge about

5-6 grier to filing of the suit.

6.A11other aspect, which has been noticed by the

a Lower Appeiiate Court, is that though the burdefi was heavy

on the plaintifi” with regard to the contention put forth before

I

‘1

the Triad Court, two ¥arothers of the piaintifi” had noiflaeen

examined with regard to the status of the K

aspects would indicate that both ‘I’ria1 Court ‘%:héf

Lower Appellate Court have c;’5fié.idexe(:§, pev:ideI:1ce”¢

‘available before them and arrived

said appreciation of the evideziéee» doesx.1.1é)£_ ‘”6f’ any ‘V

perversity nor error of _.T I ‘not-‘ any

substantial question of in this appeal.

Aeedf¢i.i}ig1yy devoid of merit stands
dismisé{e_d.” NoVoziie:f H

sd/…

….. .. n Iudge

1′(;§t:;eis:§§s ‘.”.’»%:._