' ---- [B"§:'7 sag" 33:5. E'vEALEE3E%.'§'EL, A1321;
3
IN THE HEGEE {EOURT SF KARNA'i'AKA,
CERCEEYE' BENCH 53;? GULBARG-A.
EEATEE} "mag THE 08""? my GP EVERRCEE, 201,3-%-_
am-0&3 " %% "
THE, Homsaz: MR. JUSTECE Am' J.,.,¢:ff€%:§s;_§g%§;:.§_ T'
R,sag.Ngfi68?;2@§8' ; "
ggmam; 'A j
$R:M0uN:::s:a:: ,
3,20 HAMPALAH PA':'-'rAi;: _
AGED A303? 38 YEARS,
0CC:ADVOCATF;_¥ '
R/AT §3EvA;)uE:S§'R1j;:?§V*.534?épt3_:_ "
%PPEL _.AF*«3'E"'
. .1
{BY s:£2;§%1---AA'1x»;+4iR51¥::E';H ~¢x@::A[ "-:;*:;>3C:{ SR: AM. NAGARAL,
A'DVOC,A;'fE_ 1«"'©":a g;>pE;L;;A?g':i:_ _--
ARE:
2. _ -Sfii G¢s;>;:*E:1vYANA§2AYANA
. -8 5:3 E°~Eé\Rf&E"-:£§}?P,£§.¢
}Ajf_"";::}3§3*~ ABO m'"'S5'5 YEARS,
_ 065::-Ac3.RIcU:,TURr5.
V _ " --R;'z%f§*v§3E§i?gf§DURGA9
" ;F€E?&§€j_HLT~E3'§)£STR.EC?." ~ 582; :9:
RE';SPC)N£}E:Zf'sa'T'
" * reéiéifsgé "£336 fi:i'di;1-g;-«egg againg wh1?ch the presstsm: appeai
*...w0ui§_"a7e :"e'fe:"r€d 1:0 gm per their §:a.r"z.kingS befare: the
V' ' -- '§'.€§;i?.'{iL3Ur§:.
F»)
'E'hi$ Regfzflaxr Sc:>,<t(md Appfifziif is; fiifici undsre" ;'5}?<':-{flan
EGG Sf CPS azgamsi: {rigs ;?u€ig_gm£2:':.i;: emd sziségtg'-€:":*-.--::._'5('L§2;§%;;4£:'(E
16,31,200?' passed 2;: R,A.1'«sc;.1$;2@0? by '§L'1:V1ff.f"}g'I;7}.:;_:"':{:'/iiifi».
Judgge {Srfink} REii{?:€'§E1§.".; 22i§{3&afi1"1g the ..
agiée the }:;2dgmer:i:. arid cie<::me3 fjéégefi
in QS,N<:.3?fiQQ2 an :;m» :'::'e__ :a}§f%'MT:m%" %..::;:::;«.
{=Jr.f3:1.}, E}ev2z£:%2,:I°§.;?;a. »T I A ' 3
The appeaé carr§'i:';g OEf§_ §G§r" L.é3.d:*:'1iss§<:§1'Eh:%'s day, {ha
Court deiiverad. the f'<)};'1'($%L$géiA::{g:§;-:--v __ _ V
gsflmiimfiggj I
"E"}1issg.'hy:___:'t~he'-?§eg_a1 ?::eirs 05 the griginai
Cieferlciam; _ ' :31ai': ";'¥:i.fI.'t is-~~ respondent. Piaintiff
flies a ‘S’L1i: f<;3r_f'cé§:1e;tI1;;3iji£}fi Q1' momgage, The tfiai Ceurt
di:ssz11§S$es "%.1"i€:v s'u:*_'t. ._ iearried Appellate Judge hiaza
the marge 0%' this jufigmem, the gartiea
43
J
21, .Ev§::A:nar€:$E1 .R€>:»:2:9 £1316 };:=*:a:*m:::§. cz3’u.§1s:i~3.E
appéiairing for ‘i:h€3 :.:§ef:5:’1{§am’z: ‘2;<;:E§em:%::::Ey s;1;b:m"::s_..£.%12:i. if
the Ewe ::m’::s3;1:..t.sse EXP}. 21:”1{i Exfil are3:– V§”:*éé;;§i”I.§n
fig”; 1:5}: ‘ ‘
iagndssrri, EX.E7}E 11$ <:<mt,i:1u21t§{}:2 <3'? EX.P'§;;..!
§eg:i.ste:r'€d r1"2c'}rtgag€=: ::':<–':<3§:L H'e%'"'fL:«:efé.h'%£r _.ss;iE3ét";:its~.Ti%:.2":jt
there is 22 :*<3<::i€.aE in E333 tghai, .}:§:"fl"fJ§"3.V3§'iT:£)E;§§fi'"I3"i€i'fiE§{}fE'{"3;€§ v
t'he1"s:i§2 £3 nati dézpeateé, '€,T;*;.V;r;.*"*-Siaifi fl§{.)V€f?L11T§f1f€'E1.i $haE be
CC)I]Sid€I'€d 38 a (:oné:'i.{i0'r:aVi""s'a1§§; g'i':1g:1 Se::i§f0':'i 58 {C} of
the 'E'r2:n$§'e:§f_"G{'?%0pé?ft.y€z%;{€V'éi 13$ ;€t.'é:.*a<.5=.i:é6;.
~§'3!€iEI~'.E'.,v'{S'~}.€_"3'€j" i'hr:…j1:dgme11ts and decrees
passtéd by Tfriai Judge as wall as the
A}3p€ila%:éQ_V:1(i;g:¢.-__ 'f'1i:€::,~h,d:spLited {a{::i$ 212%: that piaintiff
€X€§?1i§,§(i_'th€A 'I§1{}ffgag€3 deaf in r€Sp€Ct 0f the Suit
' s~arij1:.<;:::"':;;1V3e3~ :§3=:f €,s1::.ert}?, which is a };"1«::uSe,, in favour Of the
Griginal Cimfiféafléiairifi.' EXP} is {$16 ciecumemg which wag
exéscvfifiéii an 13.8.1982. '§_"h<s :"{:0r€.§;z1g;<é a_mot1m. is
i¥;€}§s:3_«§}Gi'}/A. Gm: of 31:': :”:::ii§:i@:’:s Csf ithe néaréggzzgga dsiézci
“:a;:I;”:’é;s::1:%,zE5f3: §§ézi:}p€’:*:§9W*<§x.}E%:i€E: is»; 22 §::{)s.2se §}r<3p<-':z"'§.y was fr;
3%
R-.s3.§_8,§G§T/W E?;sDE5,{}€§}Gj– p2;,:r::~;1,2:em{ 1:10 E:»<.{}f§ arid;
Rs§.3;80Q,fw pm"$u2z::fé: 3:3 EXEPE and Em-:~r:<:5: wasg Q,_f ihé
vigw {hat the pi2zi:'z'{:ifi' xvezss zmii. i%z1i:i€,E<:*.;f
redemgfiiarz. E~§é3:m:e dis-=amis$€:d ‘Ei1§’1M£’;’i”«SE:1i f.’. §§$;5m::I’V&
Appeliais Cami’: on re–2:ppr<3at:~.a'é,i<§:.1 j§iéz:2;é’%::E?:2:7i
and EXEEE are <:5:n€.ir€1:g' {.xs?{:TVci.§§f€3"é§r;{ 1d.<}<'::;g:;9: C.:::vis3_VVggifid it
(233110? be said {.0 be <:o;§iieni'§3:}_fz:ae;;”1?”‘–§?g – ‘fE1e Eeai;f1e;.dV££ppel§aie
Judge 31% aiga f0a.nd””£iig:t, was 1″‘€i’qUi§’€d
to file the suit for enfgsfifeiflént:.L0i”.”‘EL3:’.”E}’Z: inasmuch as
EXB1 £3 stylejd >t3;.$’:’ag:’é:_€n;.v:*i:i t«e;)«’;5sé E:i,
4,. L’ };i:’c3§vf¥g.’–*”3 §T}tL:’1f_’L1vSé€v<:};..vflléfi"j_¥.ifig1T:"i€3i'lii and decree. in
View Gf~'€1§'E'€3Li,;SEl3L1ié5g"f3;CfS"-RS v§i'fa§<:'d abave 'ch{~: zimiy ;)G1?1';i
whisk: f:53l§&a-_ §"0rV '~5§€§£3Si§i€–§f£i'§.§{}fl is, whsiher EXGDI 11$
required {Q be §::i"{:fa51J::-(E _ir_;%éep€11d€nt 0f EXP} mortgagfi
fieedfg' " E"1$3.2-2'3,' _V§§é'ru§§':':d Ex.PL martgage deed, The
'":<'€E3;iE-3 {<2 miiriggagggéz E3}; candi*::im* s;{>§.r.1§’?i.€::£§J, ‘{,h.{§§”€’.
is :19 £§iS§E,.1%’.€’, aba:}Lat it. ‘£’he de:f«»::r1ci2m’:, W31 EX,E,’)i_{ which is {Lbs p%mt.ac<3p§g"*.é§'§_ 316
rig;;in3.i. .E:1d€;.E}1 is; {mi}; :5: p§1(}tQ:%;;:f3y
ariginai is met: f1:}§’th(?£}mii1g. E€;:’i$»—§1A -4;%€;:{§’t’;;I.2;,m;s:._j*:E”:i;.£.
{here is a reziiiial 1:3 EXEDE that ii; E’}1§?A.€’v’€fiii, E.E’§ §3 ..p1§111€i§7£T_
does mat. d§*.3§§§”us§3?z_ thaé-V{err:1i1:1é1ag.§§zfA:}f E’Zx,E}E E3 in the
§ ‘fr1d€:€3:sA..,’_.right Win ObS€Z”Vi§1g that the
defe:*:da1é;tw3.s :fé:}i1% r.if::£–v”f§3er’:y Act is
s::{:2r}£:@:*2f}eé§ ii: is; :9 “E35 izgficiécsd ihai; S€{:i;.§e:m 58 {Q} wauid