High Court Karnataka High Court

Sri Byregowda S/O Late … vs Smt Kempamma W/O Late Narayanappa on 12 February, 2009

Karnataka High Court
Sri Byregowda S/O Late … vs Smt Kempamma W/O Late Narayanappa on 12 February, 2009
Author: H N Das


. “saN:i’:’> ” V

EN ma %iiGH CQURT Q?’ E-{AR”£’~EATA£{A, m:%<;s::;Q.1%:_~:~:_jf A'

{EATER "ram THE 12?}; rm? :5)? PFZRR{§AR'_§f"2QV(§A?§§' _ 3
BEF0RE[A ' n V
"ma H{)!\E'BLE z~z:R"§u$'1':{:22t_aH.N.§a£3a;GL.m~+«:o;{–;ahiftséxsf

REGULAR SECOND AP§?i:.. $gL am: ;§a3@59';'%2oo%§

BETWEEZN:-»

SR1 BYREGOWDA;– '

r::§.r**x I awn' Mn. AK:gen';..an in ;
uj xx 1..:.:11:…: sun ..1lz§:1A.11 :§1._, :

Afjsfli} AB{)U'.f€3é '.§5%;'-Ai€S;'. 1.
RfA'Z' MELE3KO'FE§.Vé"£'LE,A€}§«;,_ ~ '
'Fi§P.U$3{3;IE£E–E.. . 5
9:):3L3a:B}i;gAA§VL2_1<5'7'§;:'*sa:gu»a§'~ 5€:»'i"i3:2:~;.

: ~ – – …APPEL.LAN’§

:13′; 8%?! Y ‘%~:3mAY I~ 3: V rt¥’:_;””sr’z:”‘sn A, .-‘:s.~.¢:<-H…":sr*sw 1
L \J.l\V ':1.' 1 uwixyi Jygvv. 5:11, 211.; v.,;

$1%.?3.'.'§'- 1V§%:Ev:$;%3'?g?33A;;?§i:.:~s;;é;;

$33! :'"V.'-_'f A'??? F. 3"}l.§'e '*1? 9*; . ii ?"3§"'s;'t
up fix; ~i..:'£&lL.1'J.V£-i8Wg~f.¥1.€ 42: 1 1:,

$95.2 ?5.~¥Egx;;2s,

– 2:;s,:*r-‘a..1’€=$ E;””{.-*f”*.”1″*–‘{;’ 1:1: E :2 2?
V i\£}£i1 .£Ijl !f’LJ1′.h\)1i.J U’l.l.Jl.J1.1 1.13

“’51) 33.”.-*€.S*i’:ZV_!_*i’1:§ H Uifiij .

” uj§i)iT}’£}QABALL-APURA Tag,L1:«; –»~ 561 -2:33.

RESPC_}P€DEI’~¥’F

TEES; RS2′: FELED EAENDER SEQ. 190 II}? CFC ._2%(}A,H’€S’§’

THEE JUQGMENT 5%ND BEECREE QATEE} {}LQ’}.:}3QG§ PASSESEB

1&7 R,é*g…N.%2;’2{)Qi3 {QLE3 ?€€};113§2i}f?E,} ON THE FILE (3?
‘T3?’ Ci’? JUDQ3, Ii}, E:}{}Bf}f3.3£’..LL i”U _
L}£E§Pé!£S–,’.:§i§’1G ‘§f%if:i APPEAL ;%§’~!L} {,i(I:f\§§~”£é={ME£’=£(§% ‘§’Ht;T
J§£§}{}MEE’§T AEEEE 35253383 DATEE} 3CA{}3;20§}1 Pf’:SSEI.'{} EN

6*”

u 0
, U
to
C3″

{,3
Q
(La)
. K5
“Wu.

{Q
‘:3
C3
C3’:

prggseriiefi and she has :19 ggower {:2}: atifhezitg.” 1’70 alienate the
game. Ths. plaintiff ftlrther contsnds that aftar 531$ demise sf

defendant, the scharizile p1′:3p:i::”€i§s Shall Gama to 31131.’-“$116

ai1efe11da:1t tried {:3 aiienat-3 the Schezitlic };1r<5;k3s=:.};jtii?§é ..

iherefere he f..1v3r_"£ C)¢S,N::3.;"'*'E=;' 19'9"? €31" d€<'1'€€ H

izljunction remrairzizzg the r.ief€:1ciia:i1ti"" {mm a}1;.£h?:4;;:i:_gzg9 -.é§E1é —

scimdule }31':Z}p6I'fi€S. T113 defegziciaig, :3:1i'.s1*6:d".,é'a§3§)£a:%2§i::%€%"

'ausfare £116 trial Cmzrt and dfi:ni&c'2.__ ti~'~1$ ciaing Gf_g}1g§i'x%:VifiZ"' The:
defem:';a:1£ cantends tfhat. 1711 aV—'~;}ai'€it£<:2:':, pléifit ..:;Che{h.1le

;:=:'0;}t::*tiess are allattaéi {:0 ?zi.€1' Siihaffi é§§'}:.*::£n .gs"»§1av§.;1g 3,}£2s:€:* E0

a}i:::1at€ flfge -_:iea3;13.Ve’;’VV.”*TIf}:{: »d%::fé:1d:&m: daniefi that {hairs was an

agreement H01? ‘:5: *?§:’T3.}{E£”3fi.’i}-.3 §}E’f§_2_”}EiE'{,§ES, The

_ al}eg:t§I_;f<:s§*'23s; i:1"'{l1_a:V;}ai::Tg33tzi is fra=,.:d:11€I1t1:~: i:3;se:*t:e:.'i %':s:;»" the

gzamzixz _f:h*::§6 gramzaiis, €115: aflaftzizaiia 1?: agggzssed €335 513:3;

sf" batais Sf gglcaéfizgfi, £316 tyiai Ciaurt fmmezi.

the i?$3ueV:_§ }e"t1?:'€} $u'i3$e.qu€m:1}=" mcastéid {ha iafiues. The

' "'-.:.féi-:;:3s:€d é':~:a{u€s are 9:3 :.mder:-

V " 1}" '£83116 {hay £115 ;fiaim3;fi" §}i'{}V€$ that $115 suit
,.nE~m.3w§,' …,~.«..r…~..~¢i.«.~ ni¥,.+¢np§ sun, 41.". »vr'\1:r–V4)-4n~\~§-':'£j"' .-w,J,.m
C:\, 111,1; l;.{L{.» 111 '~..!§J\.»l LIL-D C1L.{LJI.l.5..{1 Ll) E"L;6L' §J,i.xZ1,L1J.l,J.J.1 LA.3JfiJ.\..J
me _pai1u_na3;ti 91113: to @1130}; ms same rjiurmg her

3-Htica 'V;-wrs :32}
Al..L1\.r 1-1.'-'n.K'\..4 I

ii} Whether {ha piaintéfl" prevss {he stipzzlatisn that,
dcfczzziaait '

$€_Th€'.{111§.€? ggr-s3;_3r3rt'_v in é";¥.£1}" mafiger?

£};"»/V

3-,-.-'.~«&.\. LEA."

L”- -5″ M.’.~’1»,~; Lox .«., , A–.’
LLCL3 ALE) 1 15111. LXI {$l_1.lX.»£.1.c1§A.. L1J.L- :3 Ll

43>»
S70
3″ I1
3%
C2.)
0
Q.)
x D
‘”‘V-.

1 Q
FD
“53
Li

iii} Whethfir the p1a.€11t2’ff is emitleed fer the z*aé:li€:f of

m-..-._.m~,–.~ ,–‘._. Z.–..’~~..-.J-. -Emma A». —.r.-..,\,.”l Famrfi
}Jb1.t.l.A¢:1.t.11..1..tt 11.1”; LI..LL\,€.l.£J1L Gib £3141? Li/E. AULI

iv) What srcler er iiscraa?

4. Befssps the trial Court, gfilggélltiif

as PWJ ami gm: iI18_I’k€t€i Exs.P1:=,t9 “a”i»é1′”é~::::§1″=-:_t

fixamiiled herseif as DW=1 amfl -get xfiaztfléed EZL.><:§V;{f;§.'_V_Vt<3 I1.

T118 trial Q0111? after haaring arg{111:;€:a._t.s émti. ._€'iI1'§i§)}Vi=;I't?Ci:-3mfi<}I1
0f ;g3Ieadix1g$ oral and dc::_ai1nen':a1'§.r. évi§E:fice held that Ex.
£16 pampattx IS um*eg:stej;_e:§1 d_=;,.1_1111ez:-.3; the Same C351 ha

baker} §;i:t €jfl1§5.==..é’§h€ 1[im:*_i%3%1vand co§1ateraI }}i11’§}GS€’ of
fixdmg afixvft i=etE1€I}1er’.’»i11€7r€.. Es .. .2j?1::~~.:}-* divisian in flu: famiiy 0f the

guéaizitiffagidLz%ie3:f€11<l&1t['-._'§'hs;E C9111': shall :19: €3}'.TZff)1"iTf§ 1:326 terms

mid ..§§611{iitTi:;3:;s =:Q:iI"v'v*-*1–$:?i in 1E£}1'€giSFf32"€{1 palupatti. T116: {Trial

-;C€}iZ’i”‘§wfi;iiTfi1§f’~§§,€’3.d £113: the alleged clause $11 the 3alu;3atti

5t:é.:i1′:g’ the ciemiss cf <.i€fe11<t1a.nt_. the 'A' schesiizie

' ;:::*o§ert:e-vésiiali gas: to 1132* $03, was insértad after the f3;Xf:2f:'"i1fi{}11

,.§:{A;3'a1u;3atti. Accorciizigigi. 1.111%? the imgr:1gz1ed _§14::3gment_. the

-[?:1*A1″£§l CIA-mart {1iS§I1}iSS€f1 1:315 511%? ef gaiaintifii ?;gg1°insver:I by £1113

“;§£:€1gment of the trial Court, ‘”5116 plaizztiff ffieri an appeal in

« R.A.E*$£=,92;?£’0{)2 befare I116? iewer 3_§3peE}at.€ Cmzrt and flag