High Court Karnataka High Court

Sri Pillappa vs Smt Venkatamma on 30 June, 2009

Karnataka High Court
Sri Pillappa vs Smt Venkatamma on 30 June, 2009
Author: A.S.Bopanna
HWHE I-EEGE' cmml' G1?' KARNAIAEA AT mxmmm
DATED mm TEE saw my Q13' JUKE 299% 
swam   

'THE HGHBLE HR. J£IB*I".K.':E Asmygfifig' f : :    

BETWEEN:
8R1 1-"E;I.§.PP.h
SIKCE {.3Efi:.D HY LES.

1.

em.sAKammw;t;.rm1mym j’
AGEBABOWP 55 ;

ago. KATERI muss-T. ‘ % »
mum mztm .~ 5&3’-13¢; – _

2. K.§.sRmxvAs_ . ‘
age 01: 9n,m?m. M.

A.«G>EI};a3¢1I*:*..4e3*£;$AR=§ a
me. §£ATERI.¥¥;;LAf;sE _
HALUR TALIIK 4+ 3653 . ~

3, am,c3m2§a¢msA~.Wi€*
n;o1mmPm . ._
Aamnszsmm 35 YEARS?

. ‘a;A%z*’:31-:A;e.*rHAeR&&L&;1,;.z mlm
:=z¢::s’s:o*1*i’:=i!3A.z.f£m

msfigw

4, s’a:f.iz3A§Iesi?:an%£:%w;9

D[(“2».Pfi.§.#.P’F:f%g
L awn AE$’€3’i” 3: Wm

may $E mags

” ‘£Ai.”£3′-X,

BISTWT App;;g,,:__,rw’r5-

% as 9312 serum

rfiwa mmn aiazms,

3 A mnsmzsunzixm 3&6, Am}

; mwviii 01* Km?~’:NP£l’&KA HEQH QQQEQT7′ ¥&RN«M%KA WUGM £3532? fl? WfiflNATAKA HEGH COURT OF i€ARNATflKA MGR COURT OF MRNAYAW MGR COW?!

J

-U

nr–ve 5 am I

….,… ….WM mmmwmwmfl flmvm wax: us”-‘ mmarmm men mam’ 9% mammm mm»: mum M mxmmm Hm»: mam

1 SEEP ‘B’EflKATAih%&
W} 3. 551%} KEBfi’fiN%
AGEB .&BQ3Z3″‘F ‘ZFE Yfltfifi

3 $31.’ HARAYAR£~\3W£L§
SIG. SR1 KEI5&PAfi1’€A.

A4333 Afi®'{3″I” 5% Yfifififi I

3 33.1 MU%EII’3A%A T.

310. SR1 KE%AIifHA” ‘
AGES EBQUT 43. u ” .

4 SR} mammma ,
8]E’.}.$R.IKEB&AHf’£& –_
AGEB mam 39 _ ._ V * .

V
fisLI..ARER[A’1’i – ‘
mALUR’nA;m*K.i;:5.a3 223$; ‘V _

mmmmnm Jamaé::;§7§;¢u?£:::a;§:_r’z*%fz:r¢R§1éR.EsE1&:’rm1
%
§zz.gm.,;:;%s3~–V_s2’i:aéié my cm fi ‘rm
I}fiZ$–REf___.§’f}£;”I”EI} amaaggmfi’? yawn m

mH€j’.:%”f’mé’:é{ sjzszqérfia mm 0? THE 31 Afifli-.3-1331:;
Ju§:$’§;ssR,n::§;’% zxitsxw, mamasma mm fis.PPF.fiI.. MID

f1fm:%;rL:fmmE1~2*r Am mmmg mm
k%%T§5cs:.2ea2 égsfmssai 3»: aagcxsiag 2995 ms: 3% ma $3
% * 1?23E1=#1=r1:.,¢,1x:m.JI3m {JSL{3N.}E§AL.3€l’K

’19:-,i££s.1A1=e..a.a, cmmrrz; nu ma Fmsx, Hmarzm ‘rm
V THE mvmmmrvgam rm mamwmaz

J

‘Iv

HWH mam @¥ mmmam W@H%UR”i’ OF i€ARNA’fi”fl%& Hifii-“W GOUW 0?’ KAEWAYAWE WW CQUR

fiMQMQQfi&mhnmmmfi€mawfl%

H «…w..Wm wr awwwmmam mww %,..wmmgr’ £3? mmwfivmm

JU§§¥§NT
fim qwflmfi hmzis we @&fi m

€).$,Na.513/’95,’ The amt in qummn was
fir&dMmmg§mmmm1mfim&mgfiLfi%%§(fl

muncuan. fix fml mm, fin

mnmnfiom has dismims¢&_’_the”g_{ii:


dated 5.1,9(3=t.'.}2. 'rm    'the
Lower Appellate    Lawer
Appenats Gwrtv 31':          %

mm baa    ar the Trial

 

Ceurt W   The gmmm
    in am apmai The
  sersmd haw rizad

zmgw$§fl@ fi§$@&rfiEmmwrmknuEr

. ” the rmrda fiam than Lower

. ‘-:1-;-5.11, it

K V ap;$¢a.f&.t$mt it woulafi be unnmmary to admit and
VaVA5 ®wMmflmammflmflfimwmgfimmwwfismhm
V. fesrdffilflfifial atthezsiafi efadmm ‘

J

“D

2.Inth’.mbacl@oz3r1dt.hefac’mim:c:1v\:dir1the

pmmmtrt case is ntxticafi as urxder:

am p1airxti§’wa$ before the Trial

declaratzixzn an wefi ma the ” . L

am plaizlt. The awzm-man

canbentian af the 1f.vhaa:1:

mfifhd to the said
cauid have af 85 yards
Ea” ’33 W”5.tf ’33d is Swath. Te:
uhtant:E:f1a:’i;$~ plaixzfifik have
mnimzdeaj”i;L§§1t;VV’§3§:th¢%z5′.%§f whn was Eh: owrwr
gr 1-:a& said tha ma mm
art’ as 3e;a._.«§g uucim a me dear! dam

– tn §3m §§1.zr;?miédappa. Tm dafmdanta claimed

‘ pznperty uzfim the uafi Isimziaizddappa

Em §mm’ty in qufitiism hag hm
ihm undw a gak fix:-:& dated

%2:;%;%%;iz;1%§5a3, Sm tins mm: mdimtaa ugciar film said

claim zmmgaa mamum East he was: 12

wmr’uz 3

mm WWW W» mmmmm maww «….«.mna W mxmmm mm»; mam’ M mmamm 5-ma mum W mmmmm mm: (mm

and Hearth ts Smith ii yarés», an tbs fam affi, ‘at
izzxiimtw thata amxt than Whfli’. was purcl1a@

J;

‘8’

a mwwna wr mmwmmamwm WWW wwumr .. V-

by Mumfifléappa baa 13% ass-Ed to thc defmdmm. In
as ragaxd, the p wntezld that in the

datml 4.2.:9;.29, me seutlqcrn

that mmaxi; the yiaizztifis eaomc:z:1c1′ 4′ ‘

in which the amm

aafi vaaant Eanfl shnfim 1329
which in fact was 95 the pzaixaxiss
and f}1mefer§i;E.:_ 1e:ie,fs1ii§is;f::té;:: a:¢ z::azAk§::§:m ta th-5 mid
emnm }3% put an fhat

sracmnt t’x=”;~ 4:.h$ plainfifis .

défatfimta rm «fiaubt dam’

$13 aama may 35 sstanad viz.,
wlwh wm purclmcd by
the gab arm af my has been
asaldfic éfififldanba zmdsr firm safis dezmfi af 1963,
in the ma dam as was, the acfmdmzm
that Mmamapga mma cm-gain mm mm
mmfm in addfiinn 13) what. me; been purchased

J

7

mun-;r’!t U

uawmrna wwww mwmmm mu-re Wam cw mmamm mm mm’: or mmamm Hm»: mum OF mmmmm MW mm

by him fiam the aim’ aftha plaéfififis, tm aaifi finds

aermdam ma saught far dismal of {he 3-git; _

4». The Triai Cgurt, may
hnden an the
available 9:”; rwczmi and that V

flu pzrasgzm’ mxie gantaed.
Ag’ 1; the Sam :’§m.s hrsfarra the
Lower Court ms

1:» arid Wlfila aamim
m Ceuri: has in fiazct
whisciz bad man put up
the portinn whit}: may have

Mum’ idéapw and mat in the
~=~mg”” tn the pzaamzfi .

‘ “tfie imtam saw? what xflqufl ts be na$mé.

A “ii Qfimfit 3m aa :3 whethw thc Lawmr hwflate Cnurt

V. xfipwacmfiafl the

the very marirzm af wprmiatimn af the evfimae by the
Triai Emu’: vmufi imdicaba ‘that the Trial Csuzrt while

J

5”

firm

csnrmmtinm put fenéz kg: ‘cm yéaintfi am siamm the

x%s cf fim mopaty aiaxae was its; an

appmpriata mmmgnm ahmufi have

since deferaiaxxm tlmugh ma mg: g

had mt subamum’ ma %% fi<'.:vc1::3.' 1; ma: r;:¢%% aa% jg

trim the actual aft

been. indicated by p1a5;12:i&}f%*nu::,%:h¢ dated
4.2.1929 pram mm: caf as
yards X the: acuthexm
~mri.ti_3V Ywrafinmg the
ME ' iixdinated that mg
mg'; 3 rig tn 'rim mifi enamg which

mi" $1513 ywr 1929.

tine aispum -mxzld he mm uni};

I :_&fi£.:§:xm§nm was mmiéi 3m the L;

iii rwspeat fif

I am $f ma trim ma dim mattwwzfi

Ww..W Mmmmm. nmm Wm; W mmmam mm comm’ am acmmmm HIGH cmmwr W mmmmm mm-1 mam

a. ficxmmfiaianamt” asbfi abmm 3 1&1″: in

WW Mama mm-rw

J

at

£..?%2;”.%wfi”€” £2? %£WWA”£”fiKA. MEG?! KARN&T&K& E-WGH CQUW” 0? KAKNATAKA WGW COURT OF KAQNATAKA HIGH cmmr OF KARNATAKA W63-i COMM

6. Hence, the judgmmt fiamé é.3.2Gfi? paawd in

R.A.I’i’r3.3.’?f2%2 is amt aside ‘him mafia’ is #3::

am 3 Additianai Civfi Juége gsr.§n.),

1i’.A.N:::.17f;’%\Q2 an film fin

Appeilatsa Cicurt amfi issme: *::;;aT

tlmar’ agraswcua 3&3} éggvamprmj ‘ L’

iam’ 13:: ymmty
hmptizzg tine me basin ta fix tha
mwm” whiah W hem
purchagfifi.-V waging the ma
izxfiéjeata the acmai
Ia@s. It is nmdims ma

mmzfian VA ‘2 9:1 “aflessmi iamr’ auhmxkg hug’ the

% La ~-&*”ApmI.,%ate Causri, if am etefandants
aims: aiaim that larger mfirxt was amiiafiie

the Sam Wfifililti have ta ta:

by pm&a,m”on i:l§ dmmms. ané my t§1m;it

‘A ‘ A “ii be mam fax the iawm fippeflatc Sour: {Q mmidm
%% Mmiisidfippa was mama in sail 3 mm mm:

aj mafia’ tha 333$ fiead sf

than what haé hwy}.

1%’9.}*Im1:c:e§1wp§z3ga11t11mea3§mi*.::”ssr§Baa¢a:1d

J

‘V

u. “WM -..m-es

mmrwfig aw wwsmwmgmmm nmvm Mmm W? %ARNA’E’AKA HEGH COURT OF %fiRMAJ%KA REGH CQEJRT OF KARNKWAKA MG?! CONE.’

E6

appeal afimh in awwfiaim with law. Efiifitfy ta ‘. ~

fimgapemmflwhmrfiwdkwflmlrh

7. in berm uf the afmve, A’

dispoami afwi’thr:amrde::z’as ta mafia.

RSI’