............ V. m-uuununnn ruur: LUUKI OF KARNATAKA [4133 calm
as: Tim mm; scum QF KARHA'i'fiI.2 16, 'E33 -:§é:f}RS$' '_
JA¥A£iA<}A,R, Bi*;?¥A(}:%;L&}I§E~_i Ea; --
F ' .ug§?§Lmw
« u gm' $R§;T_gfiE§E$E§a:%$§ gm, mm
AHE:
_____
, @ gmgmrmmw
_ AGEQ ;A.BGU'1§ €53 Ymizs
H
RfA",HQ.;:2;8§i_2A 14063}
9'm-'~C<)Rae,,;*2NB Bmcx
JAYA.?€A»;€TmR
aamamggsae 3:1.
2;; S§a*§;fB.K.¥%&2A%H!£
9\§;a.§.*r.LmGgz2?A,
V' ......4aGE§ AEQUT 5% mm
Z£€]A..fi££' mm teams
smmzmmmma mma
mt:-mm mzzcg mamas . ..
TUlfi(UR§ 1/
----- Vawrvuv-H' wn uw-uuu--uru\r- IIIVII \-Iullullti \lI' l\.l"'|l\l'lF\iP|l\.f5 W30" LUUK5 'J!'
3. $m:B.K. PRABHA
WI Q.I'I..B .VEI€'Kfis'I'E$H
51631:} was? 50 mm
R}A,1EY,fi.T.:9
(BYsRLH.wT?Agwm§=;i;:3
ms REGL:L,a__R :aJé"n,En Uzmax
sacnax 96 ::;:m~;?r:: As Q31 THE_'FE;E"-0? 'VI mm. cm
arm aI,:mGE=,._ Hmiegwgm *-{{':§7:;'3§-E-11) msmssflm
'rim 3:12:13 FQR' 1e?ERi=!4£A:§E«NT mgmymmza
*rz»;zs~ 'ax mg anmssime mm
ma: i~3'.KUB~fia§_R £3" mz;:°s.zgm:: Tm mgewme;
' magi ayirzst the J__11d@nt
gm Triai Cmsrt. whisiz has aiamisam am
% ma: 5? halfifug am. the wig: éa.te&
« gramgauzfiael hag; Ezém is mi gmwéy
Q5 Far firm pzzgmse tbs § €213 mtim
refexmci is as may at: mfcrmci is in the ewna' ' 1
L/,
.... - ...,..m. u. m-umumnnn filial"! LOURT OF KARNATAKA Hggfl C055
.3, me piaizzfzlfi N {Idayasifmnkar is the
E.K.§a.::1jappa. 1* éefmxdant B K
dafmzciani: B.K.Rsvan:
possessien aid enjaymnt sf the gait T.
except the plaintfl. Ni»-dozzgbtaghe e;§;1g%* k%
wt: sf 1" defem:iaut,, but gt at
gash ather. fig? 'Afizg ef
the 'M1 dateé 12.:,m9&%%ag. Smt
Bcramm ix: fiisputing the
{She am: he has got aj} riglsxt,
dike axfi;"'1;*1'£t:ex'seVx§:_i". ymsperiy and tiw
'vixag £31' intettmt: aver the &
£8 mzzstraitzeni 1:3 agrproaeh tirxim
af firm '$33231 éatefi 2;.2y:3m§§s,.
$9," & " sf rrwsfimg the 1*? fiefefiarzt
4' appaarame arzé fiiaé tizc fiamflad szafsmant af
" He admittefi the reiatiarsship met mat $32 gm
""'»». .§at:itisn. Hazwgvar, he datxied tha anmzian aim: the
§§ainfifi""a patmmi find marina" Smt.Bm*amm was;
//I
L, x
/
the abfiaiutse ewztxcr of tha schadula yr$pert;§:.,
aclmittefi the purchase cf the schwule
two difiarant rewfistcrati sale: dgdg K V'
I-is cxxntezzdad that the said
the joint: {may pmpe;-ma «:.-éi '_ hj;$
and mat the k%%A%Vg£%%
Smt.Baramm. Ha .%%I.f:2atVthe: scheduie
$mt.Bcram@& tine semduk
E v;;:;.V21:: i:;£ He mntsxzded that
his: motixgr meithcr she aequirmi
any s ¢f mar any aeparate pmperty
.. G'f am @223 siazm Smt.Sunee1:1m
._f¢r pmmnmt izzjumticxz against tin
T ta 4 izzgguajm the pm-ma zrxf
rmtrafiném flfmm fiaam with
pasemsian and &fi§ £ af the pmgfias
in the said suit Qs,1~¥e,55§1;w95. an ad-
ardw of taampanrax-jg injuzmfisn was granted
E/..
v- -u-.nn:-un-u- "nan uvunv ur nnnnnnu-Inn ruun uvunl ur :\AmVIHH-\l\.M HIUH LUUK1 ur KAKNAIAKI3 HIGH COU5
agaimt. the defmzskmzm in aha said suit. in the. téééfi
pmcamékfig the piamfifihas stained as unde':-:
"fiw fizmify an {the suppgrr'
pmbmfis father wins now: hear: % * % L
the hm~aa:;e business in
alias M12}: xsendzirm b-usmss
mm Milk vending
semprzlsezi afswezuz
923: sf tfw
sasavai the
fiifiim'fi's V 9? "'5'"~'3'3 fif
3% fiéé names vi
Qefmafiaist }?*Ja. 2 ;'%F£w..2 as
@339 Beflndmg E"~Jas§4
*1,Eha9ug7?:».. t?se azfenmz rm ms:
E91' 'izgww-is the upkeep,
amzzdim 3%!" aha fmzgg.
msfi hmma;-ac
sis: mm mm mime em
gm gmisg, gt: mmenzea is fire
_ am fiw p£wZrmfi%' {mgr pa: up
' ' ' 2-zsraihufi ms: Zzksikxg in apmfian
% ruzsfmzgg mmaez-3, rrwzggw the piainfijfif
us while arwthar p§?'h:$?I was umé far his
..-.- ..-.-. -.-uwpu-up no-urn:-It Val I'\l"!.l\l'l"|lI§l\I" l"Il|.:l|"l
busfiaass mzfi ather parfiwza ware let ant to
mama' by him. '"
The aaid suit was éismiaaeé as mt '4v§:r1.A "
zsmnzem. The (State er (mm 3:'
aximittexti. :2 is submittsaé gm
bmuezathea; the szshecizxlfi vi tha
glaintfi thraugh 3 Wifi was not
eazemzteé nut sf and
body. She and aim was
sufimirtg Vagxzusaum af several
mm the fact that
she was talfimg afimnmge ef
rgiagzed fiaud, mmégrz azfsd; u:1:1du¢
ha égvfoug; u'.v«VEfit_i;%V§suhmitte& am: me "§3§}.L a::e:2.:::1.:9ga
a}mwm %;x ah»---§3;*s.fi§§ mzfl mxé; wifi, mam: in
% mt ism gm an $13 in aiafarifimi Tim piairztifi
' put nu shéct §$mf tlm
fif
_u f<a}%¢§ win. me chmdant 1%.: same ta zmw abaigt
fimaa§§¥fi}ia11Eyaf::a*t.§wc§aathafh5m nmthmg
-v-uu-r--r1nr- vnvurvv 'u\Iun' \.rI l\l'lEli'J"\Il"|I\I'| l'Il\7Tl \-\lIJl\I ur l\l'|l\lYF\ll'|l\I"\ T1"-3!" MKIUKI L)?' KRKWAIAM
1%}
smmeramm has med 0,s.1ie.s7'5:;2m2. cmmggg
€115 genuizrmzctaaass of the allqeé Wiil,
which :29 pamasxag an the am ef the Cit}?...{j§,¥gv§,1' {:;w»:
[C.{1'I-L15}. The allmatian that ii ?
Smtfiommm when aha was-4___ph§éi§é:fly fifi:, * .
smmd anfi an her «m1 précgsaura,
asrzrercieszt er undue: fire;-: not
smrreci and gig 1S§Li:.t.Bc3ramm
haé as pmpnsrty by
iaajm famfly prcsparty.
me eam 1:0 be mgstema an
::.3.a.19@=j_'_;'2~s. 9:' the gab-Ragénnm},
m the said W33} ami the 3%
:A«.a*2:A§:3¢r':"Twdg hm" signature as an attaamr
muaah awam fif the mmzfian sf the
V4 her fisacawai matixm wag afi mi Within
mgwggag $2" mg ya Mmaam, was azmman am:
mwmaég bga $mt,Baramm £3 very much within
mmxaage afafi mg ciefmfiants fraem she am cf
exwufim: 'm mi avatrrwtg Tim 1% fiefméaflz cam is
""" '-Vvm VI Iv-nuvninasn rut.-ifl COUK
' 'year
Imam? abeut mg angad Will csnky aftar am math aifjxss
mother Smt.Baramm. The amecufiaan 9f
am by am dcfmadant mm in fawn:
dam aa me. The a11mu'azg
% Boramma has lot cf lava $;1*:¢1_. 'ti V.
pLai11tfl' arfi an azmcmnat sf has
bmucathefi the seheéifié' ¢;~f tbs
pxagnw on her death,
the Will, was met
msrrmt wag false. It ia
submittésé ._ £'3;¢$$:E"'t3d the fmjiy at his
yaurg was vmirkirzg at 3%
_ Fiatel for 8. mega: aa}m'j,r. $1: the
éisfenamt, he rmignssfi. the jab and
iaint iamay' 9:" the éefmidant in me
fiimiz tmi am plaintfi §e
éfiafiifiw Wm fiii' firm gchfizzée pramrty with efimt
' "~____"'«f'ra$i*§§1.G8.§*0G1 mzfi mm sf Elm defencianm at any
haé any right? 23:23 fir imam: except the plairzrifi'
was: 9.3 fake mid. mt mrrmt. Tm 1&2 éefandant has been
'/4
II\.?U' WV": 'IF I\l'II'!gI'I"|Il'II\l" 'Ii\.'IIU \u-\I\J'I"§' 'EIU I'\l'\l\I'l"'IIf"'|I\l"'I lII\I" €\lIJ'l'\' \II ¥\l'\I\I'l"II"|!'\f" KIWI"!
wag' E fie
' V-n\ul$uf"\l 'ml' "ul"\|'\!'l"IIF\lx0"'I IIINFIU Jul" '\l'I\I'Il'V!l'|I\l" 3
E2
in peamfixl pesawsimrz and mjeymcng asf ma acfigfifiig
pramrt}? since 199:; with his family in one gr
and 1&1: eat thug ethar porfi<;n¢ Wham the V .,
fiwam mm, the 1-: figfendant
jab G2?' busixwma far his §3ett:e:r='f1;t11r¢. ha V.
his deafmrs am}. gosm-1 the sf
gmrmzta in year 199?' gat
wanted the mm acimits am
he baa diap1;t.eL;i'§ and tkmrefcye
he sought ffir 0;
é, filfi {Em apyilrcatian
unfism" {ZPE far amerzurimami: of film
A. into thfi éate sf
sale dwci mmfi; aooarészg' ky the piaint
Whexz the fie&nd.ant
wig gm ma: mm mm it marks: be
~ as 3. ymhate anfi it shmzid he
'T f~2::2:é.mmd inte a suit? QI3.€'& it £3 smmifiered am a
VA '" aV:.:::an1mstaé mafia", tim piaintifi" has 12*: my the rmggaiaite
Csuri: fae' fianm tbs 335$ was peateé; fer hearing fim
X/M
--" -'W Inna: 3 In-Iur\l!\-I
mm %'~dirg why ihg case ahmfld not be triac'£": £zs.
the suit and why (leaf: fae siwxxki nut 13% "
suit. mm mm aeuxxael a fat."
stateci am tlwy Imve no
petitian. irxts suit. Thaafflrg 1 V.
c:c:%ised into suit the
plaintifl" fiifi the vaiuafiéfiis: gfifil fize fm,
M:iac.Pefifi?o2'1 I*3'9u?!-_'7v'8f the ?1:'1.
Judge, _:V..ied;12'._};2_'§Q8 Af;:' A
smmthzfng the s=9ahzi'§;Zg";»r§perg;
mama the erg
primate efthm wiil? " "
mm: the
dsaeased
mmfim her
$$if
fiiai gmvaa that
jam: j'wIzihJ
$3)' the defendant
zw; and aefmzazasnzs
'~ _;'~;g,': «:34?
: 3553.1 pmyeg that
V_ will sf Earamma is abtained
if was rm: aaseaéfieé $25: $3" Ewr fim
me: 'gaszfize Ergfiuernm
" 'wsizy
A piaiz1tifi' ~
fiféza array?
himaif aa fififli 2.21:1 '1..21a£§.
the azztimr :3? the Wili Whs fig 333:3 the
vu-wrwpuuu
atmtzrg Wimass as mi-2, His son 82% '§'.Krish1;.VeL:'Fa.::
adwscatzs was wca.mi11sfi. as I3'3.7-3. 1'? "
gmduew as mm :3 I}.1?'{a}. The derezxaani T
' é himaelfms 1=w-1, he j;
Dr.Raja:::3.r3.a am'! Dr.P.Samwafl1ifie§i'A_§s k%
ta smak abcut the mental at; sf
:11»: win, and PW-4 firi an aeiwéaw far
the plainfifi in. €}&$8§q§'$5§E'! §:~ac1um.-1 25
dmmnm P.2i5.
3. sf me aforesaid
mg an mm:-a mmaea am
findings bash :'£;:¢ "" Vst:i13ss 1:: held the W131,
* d".:.iV2;§1.5»1§9&'¢is ma make tbs plaintifi'
V' {Em owrm caf the piaint mheéuin
I a&rmai§ 3:33;: :2 am hgid; that the
' W faiiafi ta praise that fimtfiérmmaa was '(in
K x amber of the suit anlwéufie pmwty am: it «am
V' a&fi?=awu£mei promty. Ga {he mrxtrary, tkm
% dam have mm that it is the jshzt family
pramiy af {Em fafim ef Elm éafandant H63. lam
' LJJIJNI LIT Rfllflifléflirifiri TIINJFI \..\.l\Jl\ I__ 3.1!' npvqnuiynlrtru-I suxann \.\(\on- 1.1- sv-nuxpuruursruw -nq.p.- 'saw-u.
'£5
Kmpam; am aerwam: Kea,2 £9 4. The ac£anaa.§n.T%
313:: has failed to pmua his awe :3? 'Will beizg
fiy franc}: eowciszm. and undue infitzencc 3
axacxztexfi nut of her awn vaiifinn.
mi: findims. it cimreed rm s:;1i'€:__ iz1'é,.v;'$';;Na.&f:?'A}%!:?C>i3_;§. k%
in part by imlding the win a;gk%:n;;z m.ak]%wsa% and
dmlinm :9 grant %
e.s3za.9932;29e5v wa,§.~- that
'aha pmperty
and the vflsct held Hanjapya
is met af the suit achedulc
prcgraerty éi1fffiis':et§': grader af fizcgizzxctioxx.
_ said guamz and éeczm nf
% gmmafi an a."2$sm.9932;g®vs5 whc
1 'fig in Q,$aI°€a,85"?ij2%1 51% mm apfik
" mm in §§§Z£L¢1*§9$£2§*%3j2Gfi6 am':
fig tfm sizbjesft mama? sf vaiue ix:
'ijJ
evidemafi graves tha Will, which
sf mmpistely by the Trig} Cmi'ri;.._V .
evidenca nf SW-2 fine fif The
suapiaiaus thc Will} is
pmwris' :'.c~i .s3ur3d state
91' hcakfn bgtlg and in thase
of the 'Trial
ficurt; rm: prevafi aarmt be
aiggtained, . Ex 3%: asiéefi Be aim
§i: 1atV i§*m.._§;g£:uwuf;az1ta2°}«* mifienam gradumd in
the yalirxquiaiimeizt flmds
gf Eer mmpifi wit}: the
yzxrchmefi
' achefiuie prawrty aimriy éemamfiatm t%2a'£ tim
' " sahaciuia prewrty was 22% mi?-awaited greemrigr
mm: the jcint may gmm»:-.3; fie imid by the ma:
1
-n-urn-I1:
Gourt and thereferc the: ssaié findixg alga rwuirm
set aaida.
12. Far cont:-a, the fiwafi u
thxa éefmxdants suppertai €113'
.
13. In tkm ugh: of fin: rival
ewnrtmztizimas, the Tcigxxmiderafinn
in £2133
:1; wrmhe: mg pfopaurfied
by em mgnzia” his
.g;;;3;%§;1§«Vggwaa: tiw scum
o£m’z+:.2§f’ % H j
siféfiiv ai” the Tm} Qaurt 3:32 firm
a §firj§w°ty gs the jnint family gmperzy
mmmme?
mum: – – wu-nu -wow-
?%T§=I>.1
ciiaputa. Insofar as mg dim mmfiutiggg, ef .
, it £3 imnmterial, wmm aims; ‘ ‘ 7
9f {kw Will is the sac}?-ae:>qu1m:%’ – ¢:f ”
$39 $115,’. Evan .V
pmm*i:y ar a sf 51 em-
gxarczener or :3. of he the
subject miter 32f ;’.% i3}§f thz Hinéu.
suwmim; ant A sf share ta
whfiz’ ta damnci1′:t3g upon
the nature ‘has ziatiam” to fin with ‘aim
of
” 355; ‘V 1’3 ymwéuse emmutiun 3? the Wili,
m? than the = I-
W5-\Kl’VlM¥fi§’!V~’i’ “ii”¥!EU’!F”Il”!I’\l’- ¥”lI’%i”l”” Mvwm’ 503- :!Il-IIrIsIvr\Ir1n\r- – u
Ttgfze § 5fi:’xt iaa @311 3&$aS£ The mkimum ma}
5% $33.11 g§m1J;1é& ix: E’: ahmzfi he
” mm by an image: am alfwuié Tm gamma by
undxar Smtian. 58
Sf firm Esvidew act 52% camkieé with. Hcwexm {fiat byL/
up»; -yarn”; V. .v1n.’,’!flnH “ID” you”,
£25331′ Wcuiei as: be sufieissnt. ‘fhe pmpoundcr
arm aim has to safisfy the rm t _
Sactfiasn 63 zrsf the Hindu Sixmessémg 393:.
16. In the instant mac,
am 1:135 win is nut duly imgu.sg% M
auwtijng Witmssaa 1’I’;y$ 1’§;?§i£)2’33i31€3; mt
‘ & in the Gaza wintnessm
mmtionea in t.§*xn’:’:?§fi12 law was Will
carttrzat be that it was mt
Judge, aw-2 the
smifie «sf maid fie trmteé 32% an
attfitirg his eviécnce: is suficient ta
_ %§ge% W531, In the flntire 3:’ mgmmzg
mfwwm ta the said t The
Trim} Qmzrt apwm ta be} in the
% gséammz am, am ficfmfiant has admitmd am
A ef the win and he has set up the page. of
. “u£:d;ue infiuczzw, fifmzé, nfisrcprmmmtian anxi Whafifl he
” mtahliahthecasepmdeag timwiliis said ta be
gwsaég RZ1ght.§_j§ thzg Triai Smart rsjcariati tbs aaidk/’
– ….. . – -u…-.. . uuvanu vu uv1nlIMlHl\M HIKVH
23
this widarica af mm is has be sameegatassé by this
than £3???-2 is an atmtirxg witzms and with .
tha will would be pmmci.
£3. The qu&ti=an is wh¢fi1¢§’A1’£h§~A–‘§§ida£:§4AéA ‘cf
is must warfixyg prcvm ta gm
argument was SW-2 w:~:§.s;_a new
as an evidmxne
rsarmct 23¢ um evidmm
of 3 an sir of the
Caurt §§fififion, waightage and
rams: 7m hm qmarrai er éiapfum an
this p3fQ1;::c$iiié:1_. 311?, $2 33121325 times, when admaatw
Cam”: sf Eaw the man sf
};f tlmir essifiaztwa has ta 11¢ aarefizliy
mw what 32; the mmug’ af
~’ ‘.’;é§’it;§si;&tii£:s2′:;;:’ iaanziflmzzmx and tim mmnm af me warfl
attmtzzzg’ wimms.
1%,? Itfim&$hac%und§ktus fiw
afiifdfirlkiéfi sf DEF-Q ami the V33} Whiah :23 markw 3.8 Ex.3~
A-EXEEA cot;
.. .w…..-…w. -mm mum or KARNATAKA men coum or «A:-EEM
4», 1: is in Emfmh. It fm many typczd. Gr: csach pag¢,we
find the thumb immwsmn sf the
bcttem sf catch thumb impr%§§;3»n 2
mmxtirzsrzed ‘at:%fie:d by me’,
cf EFW-2 with ciate. in all Es:’s%’. :1’$£:~;ga§.
Iiafi again we find in me', slgnamm, 12.2.1998 can the hotixam again by me', his signature iwe atmting is mm otha" than
film huséfanzti 3 éané the: amend ‘E mm
am am; gag}; .:}f::f:’Vt§1aa zamm, 1: is £11 this
the srai avidenw an
ufieé fix ward. ‘scribe’ mt’ ‘attwting
% éggggiaaag hsmazr in the aafifi um Hie
VV ggfwg-,sr1;Ep7i£$i 2%.:..§:s¥”.V’en1}* flzat mi’ & §&’fi%§fi W319 223.3 attmtm’:
‘S33 tfitfimf which :25 namiiy mt the jabs
.421 as 3W-«1. in
flan-it:-ehiaf 213 has séatasé that 13.33% 351% ‘W33;
51/’
-.-. ….,.. ……… VJ!” nnnnalflnn men COURT or KARNATAKA men cous
accented by Smt. Beramm Wlfwil she was
mentafly saund an Em own wifimut any fUI’i3fi_§_
cawka and umlua infiumme frogs. a1:1§.€i$-:::»:1§£: u ” =
said W531 cam to ba rqsnkmefi
Gmcxe 91′ the Sub-Reg5sv*ar,
E.K.Prabha her daughm has
as an attwting ” had lot of
me ané 9:’ am lave
anfi property in
his the awrng of
thc: dream by advaeate Sri
Lggn 9? deoemfi Baramms
F ‘F’i’se may amfm rim win but aim:
V” asf the clamsed Bcaramm as the
Emum: dm2.1.:9§& Tiwgh him Wii}.
gas Exfifln Beramm was mt aufiérim
A 32 Emit}: fsr any mead aariim m the
as the wax. in am mu the ciirmfieitzs cf the
V are wmqly shown; The atker mnfienm at’ the
‘filili may E3 aarrmt mcept the fiirwfiaxza. A: the tim éf
/’
15/
nu-nu 1:-uu-uuw lll\Pl”I \.\J\Jl’\.I V)!’ RHKIVHIFIRH “‘”‘Jl”‘ LUUKE OF
wrimkg the Will, faimaefl, Eoramm anti Kampaialg
living mgether. He was 2325′: mriwu fig H
thfi germ daughtw of Borax: wife >
dauglimfis aaughm and she is
Yogalaimiimi, Ha aimed mag: %
mzarrmt to say that at his was
amm He do mt ms¢.; fsgggz was written
and whs ww mam: @216 Will. He
fiflr not his marr1ag’ 3.
He mm, It is not
mrrect fig 5&3; ‘fogalmhmi pswszzadmi
Baramm A izfi £2″: his favaur an his
F am hek%%wi§mgmy the aaughm af Yagaxmzm
in him fawuz: Ha aeilsznfc.-sé. the
was aufiéring fitvm several
% $316 9:’ mmzm at gm was He mum
that awmrg aw paezfieng ef the szzit he
% ma axwuwfi by Kemmazx and gat tha win
by r £ He dezzied the szgtisn that
3333 Emma? about “aim WE} sigma ‘ -‘
gw-uu1r’Ill’\l\i’l l”lI\9I”F LL’UKl”
‘ @u1::i haves Ema
. fizz’ mt ‘
mm afhez’ timn me éanghmr of the éecaasufi
was pmmaad at £133 izisfiafien $.I1€i ha wax
ting am gfmwzmneon of the win: Ha aha _
whet war: all prment at tha time of u
He denied mg aummaan arm ax,- . *
after Bcramm arfi gf§t, 1i§1r.=:.V V.
in his famm ta amié givixxg
me win was kept in by his
mm fathm. At file givmz the
key as an ting
23.3″ éo not prom the due
mmnégm hefd by am mm
‘§’ria} Jggagg time gvgéagamtmg wimc-sass: is the Will
:3? the tmtator and
92? the twtator, em ef the
i éied an i&54,I§% axfi tbez%m
But 3,§{,P’rabha W83
afive. She was mt . Ha reaserm
tlm saié; wimms whee
tmiatsazz
—– ur- IIl’I§’\II.F\If’|l\I”‘ I”!l\7l”l \…\JlJKl KJT KHKIVAIAKA
V am
22; it ?n in this § we
whethnzr the eseiéexmc sf’ mi:-2 Sri V %
afivmcate who pcnepared the Wm
LT}?! cf Sm’: Bcramm primxfw .
mam1′:rmtian~5::1-chief he the
;::~}ai:1tifi’s paternal Smtfiiémmma
sirme the 343% 1B£3~.’§'”_ had with her
huaband, ‘: ‘ January 1998.
She ‘mtmfiling the
seheciu1& _¢f-‘fizc p]aintifi’ fmreéu. As
per hm thmugh the dncumenm
pmpertyg he firaffedg the WEB
mast’ fine aantfints af the Will anci
in the Iamuaga imswn as her £45.
. £213 saw gut; her
he atiaafieti Em: LTM axfi it
3;-i K and Smt. ax;-kabha
the Wifi. * he gamma the am cf
Smtvfiéramm on fhfi 3.9.3: page ef the WEE}; fit tbs t,-Em;
“‘ “‘V-‘ V-‘-‘\”‘_’.\n– -u-uu-u–u-r1pu– -eu\.a- uvvn- wt nrsruirurnrv-I trawl! uwwns \Jl’ avwunuwp-nrrnnpq !’||\J8’I 593;”; ‘gr M”[‘fl§HM “lb” Lgufi
ms-*;3
zlistanaa éf his muse anti tha husband. of B@ram.m.af:éi.rg:
Va 1%.. Few days wfiere thaa azszecuticn af
cam: is 13109? Srn:.Bcramm. Ha: husband;.V§§1;’;2:;gii:t .,
an as sane and he £n’b:’adu;cva&:;:’BB#{‘:,”E€?
Wantad tn mzescutse the Wifl.
$2. ‘F1:11’s avid¢r:e¢;–~<§f been
a natural evidence 35 the mm:
case, We hag: ” his son an
admcate, the parties ts the
Sub-Ragiéfi-a;eV : – jt1?;,5’_”””*&é,;ac1gzment r@z%er-ad,
flan’ 1 frze Sufifiagswar 31:16;
an tha gama firés written but DW-‘:2 de 11:):
That awn;
has asmamazxy siatafi be :10 mt
1 wag» drafifig Hg fig rm: iamw
‘ Emé given fimfiaefiiam far fiat
was rm: prmezzt at the fimsa Cof §m the
V V. at firm time af rawktreatian, Em zrasmfi ta iwm tlxat it
amfm by Sri smzrmml T112 ms: &
aiwamr is, ha knaws Udaysksanm sizfm 19 yaarsé
II IIIIII I ‘hIVIfHI\1
threugh éi cemmmn friend, BW’-2 fatlmr says few d.;§;ys
print tn the drafing of the WEI, he met
ané her husband. Eiis sen saga kc T’
for the ma :0 ymm and nw-2 wag; T
k3C2£2’§9′ Wm gm: the W111
mm {:3 apyreciate the of
DW»-2.
23. nv:4F2%%%mm%’k9 V’ % am am’ {sf wrifing
the Will the flily nmmbezrs
am smug: ta the famiiy mmbem.
fie-tm _ ~Va_.bvs:ut dgtafl is 1931.1. He tcdd
the W133. in Kannaéa, She told
anti explain about it. Tfmrefom he
vi’ the Wifi in %mda arfi aha
“=5i’::-j 4 _ §n1§;Lzh,éu: £i: ta mrrwt am mm aim put the thumb
as has fienfififi the thumb imgarwsiszszm
V She mid him she wanm m ge tn; the Hatary but
” 6.9 mt lmm whefim they subsequently want to the
Rorzary $1′ mi. Qnc T.K1″‘*m}1tm fm his sot: mad he is an
— \u\auau- ‘aw gug:-usu.wr:nrIu:r- 1-:-van» \..~n.v-was-aux wuru -¢\r’.IUIoVI–11r’1owu”‘- – wu»1rwu-u- Vur- 1>IrII’IroVv’IIIr1|IIr”- uuuvuwn…’.,”.’gu
“5 %:’c’\’\”‘ V-‘WI’. Q’%’\’\I”I”‘II»”WK\”‘-
A if; was
32
aévncate. fie imidezififxssci bexfars the Sub~F§Qiat:f;é3%T
anti he statefi the 543% by ageing dccument
has fiefiieci the suggmien am: his mew
hafi identified beficsre the sumagg3m.$[
same is knew whee is ficm “the V.
fiflfli ‘V&I’}«’ Long fim. He :19
ar the hasryeficiarye an it ‘a
atatsefi’ ahcut 2 £}I’,_3 af tha Will
Smi.:,Bcrmm$: iacefific te his games.
He finm her
about W131 and it was mt w”ritte:r1
my by $3 asiwsi by the
ha hag stamd he mrjzmt say
wag written an 1:323 data mmtierneci ix;
5332″ aswim fine énfiumnmg he man
‘:33 §7;és,t§’ $11 which it was Wfififiikg Re eaxmt say
an §.2s{§E,gi§§? 33 sstamfi its; ‘aim
««%pe:§:’.m. Sn3’£,.3$::amma infafmzfi him that her am is
H V Imci-zim afier her r$ she wazzm in axmute the
‘$232 in fawn? af grazifi semi He aéxéaeii ha? wig; aha £3
13/
‘”” ‘–“H” W n-HHNHIMAA mun COUR’
aaz’y*§snmersve§ewt§1%” fiwmflxewfii,
33
writirxg thc Wiii in famur of tha granfi sax} whcn sh’§”i§
hmng file 5611,, aha mlé hm that she want Y A
m gs :9 km” gané; 3921. He baa plmdafi Eliifi.
about his songs Eticipatian by
wkmtlrxezr his stun Kfimhrxa ”
win. His son mm «am. af
rm Win, Hg hm
idenfiiad before #113 rzarxzmt any
vflmz he an mt lmaczw
whether afihirs. He had
prepazw-me mam the ma. He: has
nut he waa the acribe af it: as
F m mm” Re fie mat think
Wrimn as scriba amt firm ii of
Subrw” tram fie mi izmist Ea writs
_ ‘ aeribe, ha hafi mt mmztlimmd in ‘Wmt
%%m§: En the mm ‘ he has
in asrfiam m appreciats that evidenm, it is:
-‘ t–an—r -v-uuvr-1—nr~ -nu-I-I wvvu_-< vs ww–urn'–su–wv-v rIu.rI~ -u.\.a-sauu an su-uuvrsn-nu-I 'll\J'l' new": I…" nransin-nu-u\rn lil\JlI \_l.}'Jl'\l gr |'\p||\j'(a\§p'|\I.i f1"_,g-1 Lqduq
24. Tha: win sxzm beam tha aigrmmre am
5f the tastatar 02: a1} pngaess. Below iiha LTMS A’
haxzciwritixzg has stamd ‘attmtfi by me’; >
YE there. Beiaw the sigrmmre is 112% j; T.
LTM in bias}: ink, the was-6. LV’£’Z*:1_. 01′ k%
in ‘thim mum, in order m aim-.k’nc:§gu:er% Bw~2
was prment what: the :§’;$:é;i.__’the gignature and
he has raafiy 3.’siI.’&$tadv_.’*.V’a.i3f:!.”_ ev1d’ mma
as ‘ ‘ ?:andwrt’h?ng in
gngasn % fig file flnzmb mmic as
5.. $3 §m&wr£r?ing 1}!’ mt.
Em fhfii ”
V. ef ihé wards ‘atitmttsé; W ma’ and tha
Véarmma’ aiaarizy irzéimtag ét :35 mi: the
V4 Véiftim mg mm; yarsfin, $352 is met able
n$a§%_.’§§” &t}1&r tfw wards fiffivi of Eavramm? fmmci an
is in 151% hanciwritirg at me: ‘ant faotuaiiy
fiat he mm is write like that in fha yam’; mt an
that éay, Thm he Ems deg-aacé as mfier:
I ll\II I \a\uF|Ji\I
mm war: was wzrifien in the ajterrwen mid I
dc: net kaww the time and it may be V
PM 1′ da net remanber m what £”I3?¥5e2
éelitxefeei that W231,
Tim Wm acaardixg In him ‘m V.
his dictatinn and the gs im
ebtaizzxcei on 12.1. 19%; w§a¥:s; in
at abszmt 4 happen
tmrmirm. is the will
show fur refisnmzrian
an 12.i–:f_98}_ –A _ and 12.23% pm. by
Smt.B0ra§m:.”.1®; mriderm :39 mt infuse
_ V 9:: 13%; V
2 we imve ‘zine IJFM af the testator
gr: §%%§~gg-mg me fiiili wag am mm m gm 9? cm
” the Sufi-R@%nV<ar ai mge Rfifil A
af tkiese We gets af LTM is a naked eye
that tin IXEM 'bakren $32 :23 S*:.zb–Ragu%&'m%*
&s3mtinax2ywa3rtaa11ymtm:£:a33i¢:awithtb¢LTM
'h»'VI'\f"
IV V-:9!-IN! ’51- I’\f1l”\IiI’1!U”II’\r” IIUI-I3′ V-‘ufIJV””\Il I\r’1I\i’Gr’1!U”I!\r’- rIuInI’- Vuwuvwlfl-I
33
fsmzd er: eaeh page sf 31¢ Wifi. In ihia centaxt, ‘th,;r=
avédemm :35 his 5913 $33?’-3 3135 3.533%
has atatad the Will was neat. rwstcrefl an T’ K
writtaen whereas the a=r1dorsemr1t1; 9»A§;
shaves it was mgiamma en kj:2%.a:.923[k%
was grwgzited for
and awsrditxg ’59 his ‘>ews:{a*s at
aka: 4 gm on petiiicxz, it
‘E 1:m3::1:i€:neci_ pmfizztnd far
mgmaang Vfiiate on which the
¢;§’ put an the bottom.
The said in the méfiszrzace af men. 21.
by W3; 13:; In factg, maxizing ‘dim
‘tagiljfiggpiicaféssn far amendment is am 3::
12,1333 Es :2.1§a. 2: is in this
V Véga Emu: in am whatbsr thfi evifierxxza ef
Ea esnammé. as an afimtirg wimm and
__ fie awegterzi as pmvam’ due axactisn asxf thfi Wiii.
27. It is it”: this ecsnmg smzght is reiy an the
judgment af ‘Chg Apia: Cam”: in {Em ems «aft
P WTEAK PILLAI A51} 0%
RA!!AC@9R.A Ann aamns, xapmaa in ”
866 151, whe:rc=in it Wafi hekd as undar:
Lshlulii Ur !\l-\I\l1.P’ur1Iu-I »»u.u- av»… …, … -.-. __ …
* 9. so fw as the pmcf.af1§éi} ‘gFgx.Br¥¥$;7}4_ ‘
dam 1-7-19.5.5 is me’:*e _£c».»:i§: as-%_ M
the ma was shcxwg fi~m§:-mm’
mwérirzg and
gaazazaisanan, what
is the .m1fbé’
the Sankara
written and
‘ when he was
will Wm the
a~::zIL¢ar;fir¢,. itAa¢:r:::g:”§gm5d timt the – ‘
Ié§e?’?=–3:at fiizted in pmaf of the
% 3ai§’::,:i.’2:{ n arm-ms caunset,
. appwiyzg for afhe appezmizs is
A swficara Nwagansa: is fizmnn
ta” a wfiffi in the ether wizi (E328-488}
2-‘?’~1§5.§ is my mt shown 55 are a
” wwwsimpiidmsefwgs Q25 dispufisdwill
fsa9nee7’n&éa::d,tha’ej’6re,§1aash9ui§etbe
fi=mwasm wiawmmflwmwr
wiii, acizznatbe aaunwnwxead. It is dffiadt rm
-w nun. .. -.
High NIAKIVHIHRH filvuv \..\-rvru V.
appreaffie this aantmtisra. {f the wifi (E:¢3- , _
487) had siwwn Sanimu Nwganazrs sniy
a smibfig Shni Swnpaeth wsufzi hcma
right. But the win simws mm %
Nwmjwzan aseribea his ‘e.”z:J£’i£:’t A
ma-zbing mzmezf as as “I: 7
th€re_fi3re, be heid that tifig
which am
amwninad in the the
ma wiil. % ::~;.@ssmz;:%¢::u;: me High
i1*ze_1__z;_»i.££ rs has
ta man me my am
and gait the wit!
al#rz_gAz.;2i£’i”~~’$’?:e Gthsr wiil (ms-4.33;
1, 5 mm: 5. Ram: .2 is,
in $523 afimmivs £32.
é.:§’;’ _iif:e m de mad
‘ appaiimfsf
% sgt éui’ in mg assmaia ma, :12; am aaié win, amt:
attmfing Wigwam Sfiamachagrzéran arzé.
‘ _ “E.§a},aI~::’ish:3.an, mszsanlmra fiasayarm, whe is: me
X % ‘gsrihe 3:’ the ‘9ii§””§;:a.s***akn the same, ‘i’he
dmacriytisfl af $375323: Harayman mntimm that it 5%
t
\.p\.J’Jl\I NI!’ K\P”‘I»I\.R’II’|Il’I.I\a”\ -uunm -..-…-vq.-.
wfittmt and wivmsea by him. He was
prmf af the said will befiare the trial mm. ,a£ %
mntendaci he shouié; mt he tmatefl as J»
witrmsa ‘m wifi. In the facm of the we
afimitteci facfia, the supremg: cemapwas mafia »
hrbiéirxg that the win ia it is
I102: shown that document.
It is mat shswfrix: ‘fix: fvitrma. Thy:
wards the mid ‘Will of
the Sufimme TA mS.s$iI1g here,
Czmtrary prment W131 113 ‘atteateé
me’. The ma. max-iption ck:
mnjng at ms word ‘avrittcarzf er
1 his ‘ m ahnws he is the
‘a§.1f3m§§’ if ‘$3333. 3% Wfifi En’ t at the tmf af
V V ‘ a&ng’ swag,’ mm am that he Ems afimhfi 11%
V’ But the eviciezwe as dmxzs’ sad ah-avg, gm’ as an
V ifixnpraasisn that in the ffirst pdamg he has mt érafted the
W331 an 1§.Q1..£9§8 as set cut by him in the esridarzoe. It
E/%
COURT OF KARNATA5Q HIGH CUHKI ,.L3._lf’ IRAKNI-\IflI\JI “tun \.\..r\:n-n V. “n… .. …
7% mt fixecuted by Smt Baramma in his prmanca.
has mt atbeatfi the LTME afier the 3.5%
in fact, he fie mt knew arm is the T Q
wrifimz the worn! ‘L'{‘M sf
in hia prweme tbs: said amdomcmsnt’ net, V’
the fact that the ‘berxeficiary g4a:m
fiiasncl asf him son far 3. his
man is the pemcn’ a.11d
he cams ta j%é<5ii§i&'i«of days befcxre
the that all
is. mt figfl-. is made: to shield '(Jim
wzfikm" ryV€2.IIfiPr,_4 " ,5 the Wifl has not
'a':x:m;x£2A1i:~;%§:sz r:i~r;i'usn ifi aim supmtw. by tkw fact thsa
V 3:21' in 1mm atha 2133:; {E13 rmky mm af
'The wfimm an rwd simws they are
mfi'w:a%:y1'za<:1g¢:3seto%fi11a.;mfihsaarm hacktzcxh
/,
LVURI Ur nrsnlva-an-uu-u – nu. – u..vu..
Bfiaksremxdiixringwithhiafatimranfithcnstarfifeci
iivim with his grarfi mm. in fact, he
Q.$.H6.5591l1995 wins: tha tmzarmr,
am all ather nmcuabmfi of the
Kim pmpmy including' the sc:iV3.a:i4:'L11e ;::;f'§j;m'ty- mg
cf tamporary was
fiom 22.5.2000 mm mm
mcrimzenacze during,_ the 5.1151: an
12.o3..3.g9a. by the
plainfi’ Raw an atmmpt
is madafi: by saying that tha
pzainm suit, which 11213 {mm
fig fif interim nniaer £03′ 5 yeam
fmm alienating the prowty. Th:
é§:’j_§;’ VV’Vs tha sigtxa’ harm hhfi 1y witfmut
4′” mntma. whm the 31:11 was izsandxxg’
‘ mg.’ ha: in mummy. %mm’ 2: fine tmtamr is hard its
V’ ‘fi’u=:refx::re tha wax has mt come iritao afiustaxmet
V’ ., 1 sizmxmmme.
COUR7 OF KARNATAK§ HIGH CCU”! KAKNAIMRR rnurv I…\I\..H\- vu i\r’\I\¢ -n.n….-.
28. We: haw thc efiriderm cat’ ma doctssra who afiéa.
have demaeci abeut thza health cf the ”
Dmagazma, Assam: mama: Ofimr at T &
Hospimi has mm the
{mm af firm Liven Thg: remrda} s131;<5'i*;"f;}1e V'
peman as 321% Bar-amma. He:
af am patiemt at that faeords
she was sufierixg. aariier tn
takaatx fer the
purpose at’ the man: is
raeo1fiecii.__en that time: she was having
mm E V” * Am the report of the
side the haaayaitai was pmduczed.
mgmw mg axmmse in the: aelvazxae-ac} atage. Tm
E $ suzgery an 1′?.?.2{3®g
§”a$v a§@tteé as at: izrrpaficni an §.5§.8.2§Q1 amfi
V V ‘4 she was trams! as 321:» She diafi an
He. wag 239?, %ona12y aware abaut him
. the pafizmtg fie had mm: the patient.
%y en. the hasia fif the meerrda, Em has gwzs. avidmme, V
Lklulu Ur Ixnnnnnnnn -nun av»… _..,.. …–…..
was £333 in –
2?. FW-«.3 Dr P.Saraswathiflmri, floater ”
I-Ieapitai, Bargakara has fiepnsed that <:am:.. 3
name Boramma was 1:1-wind by J
a-om 25.1.2909 ts 153.2001 am ahsé' "
mm: mm 1s.3.2ae1 m 21'a.2:§o1kki.e;% mi;
she was sufiarirag She
was in at PG8itT3nn.e£ canxmt
my aimzez u that djaaase.
She was ailmnt she wags
sufibfmg :’a”-_.’§-in: ma aim did mt have
§v_r §L§s refawfi fim mm etimfl
{ram aiirias anfi she has
will has taimfs, far dwzm’ fig iihaa
mdtha
_ §§a:s macaw’ us. Uniaas in 3 case» sf braizxtumr
any t war? the brain? tin mxiitimrx of the
wiiibexwml but we: mrxztmt aay thatit will be
COURY OF KARNA7AKA HIGH COURI-‘Qt KAKNAIAN-A I-nun \..vun- VI’ w-m..n..–….-
:m% mm}. The pafimt was ebeying tbs
an the date an which she was teatati. The pati-;~sn tj~
abk: to midaramnd ‘(E13 quesfimx which ware ‘% T’ 1
.39. T’hi3 cviamm c1¢ari;z%&Ldmu5sa;ssu-a:¢.g ;g;ai
tmtatnr was suflering E13331 5};-.é:w a55
by thma fieatam ataga.
Earlier aim was gr;
am ma ax’; am zmpimi
during urximpeashahle
8Vi£1¢1BI}é.,’t}1′.§. gHrm1 by the lgataa
ané EV?’-2; aaimfi state sf mind, she
¥:;: thixgs arfi 9:: ha? fimmmfians
cazumt be ‘miieveé. The cumulative
afiemt’ ‘Sf Wéucfl am kfifiht mi mmrd tzlwrify’
mi sxfiy flm twtatsr was mt is’; a seumfi
V _ aim hm mi amzaammd fiw WEE}? aim hag
‘ mssmcm the author sf the “win ané it ifi ésuhffzzl,
, it marsimsmm’ mraawhm m%.rawn2xritIl:11′:13e
LTM talw at the tima ef regémtrafmra. hefara 31¢ Sub-
‘u\l\Il\I: \-all I\f’II\I1nl”‘lll'”I|Ir1n mung… until:
6.?
Rgiatrar,
mmiémizxg this evidence 9:? SW’-Q ané
an attmwg wifima to the Wiii, his *
prorve dim mracutiun cf the ‘ f.
eirmxnmtancaw surraundizg t§ict.___’?Jfl1″w§$;£4 mt V.
by am pmpaunaer of the ‘3§?i31;4;’aEs;’.:’L3?;;e finder
thme aircumstarxcm, that
the Wili is that duly fault with
W W L
xTh§:f Véégx. rwaré; disciéam that Sri
¢§’~.§«.WgLaAmm’V af 3. gaint fimzly” . The rags’ tzmwfi
ts 1::-3 atccutea in him year 1961
his am kntiw efimtirg mrfitimn asf
‘ pmpertim by mm mm’: beunda The cam
. A m be wfia nut was aftm the mrfifiszg he gave
iipiflflfi pmpfity fefi is big sham, was my: ai’ the village
than he starbfi awaiting the pnfifiam nut afhim
awn funflgg Simiiariy hia wifg Sm: Bcrmma gut Em?
Therefcre we aim aatisfiaé awn
I
‘ -vv-\- v- -V’-I-Ir’-r-v* -I-w- wvviI-‘w- -u-uu1r§n-uv- In-nu-v \.’hI\Juv 9- I’\I’II\!’l”‘II.l”‘|!\.l’I IIl\.7lI wkluns 1.,” EV:-\i\lV.lHlll’-‘|l\r-I r1|\;rI 3,5,;-|,,,)|g[ gr fi}’fl|’flfHM rguafg
awn ixitmmc aaquirad 211$ promfim and thwart Wgégig
§a:in’£: family prapeerty at aii. The said
groumi ‘m-ccausfi fear ” >
mtmtefi in th.efi’ favaur by
T123 piaintifi’ has not ahaflsréagegl. ti’ié$s{é .
ama. Ha Ems pmdum that
big father hfi no rig11t§:§1.’V:~:;}:;_e: ‘mare in View
(sf the acaeczziziangsf anfi thatwa
53 1’19 jfiflt 1’.-i’%r 5i§g ta fie aecepted.
€213 Exis shazm in the
jam: prowrtias aanrwt
g .__§.fi tlfm rmra, me ‘Trial Clrmriz am
the 5.m;m;-izs pméumd in firm
€;fs.a¢, has {Q Zhfi cmtmiusien fiat zhc suit sakwciziifi
A 3 % is am jaixxt family WW1}: mt withstarlfiing
V’ that {ha sake égewfi has Emit: in tha mm: cf Sm’:
Baramw as aha has rm titie €31′ inmxmt aver rim
pram-‘ty, ‘We: dc: mt fiml any jnstflcatisn to izitmrfae %
ER
ix
5
iulu
3
E
3
D
J
I:
3
L:
E
E
I
:
S
5
-u-ww-puma
with ‘$113 findm er tract me;-dea by the:
which is an the asmimam was by the
the cia-atzmcrzta produwd W 131$ ” ”
suit. Eh cage £3 made azmt my
mm 92* fact rworcied by txigatggust. W
pan the fiollswfm erdar;
Sd/ ”
JUDGE
Sd/*
JUDGE