High Court Karnataka High Court

Sri Shviaji vs Sri Rajaram on 14 March, 2008

Karnataka High Court
Sri Shviaji vs Sri Rajaram on 14 March, 2008
Author: Ajit J Gunjal


Hi TIHEFL H.”.fii*C&}’.~I C1!f.Z}I.}’F£T’ CJF KARNATRKA AT BANGNJORE

:I:2:.s:r=}:a»1:« THIS ‘I”HE 1 4m my my” MARCH 2003

BE-FCPHE

I~-Ii1′)1′!’BI,.=E am. A-J1. J %

EETWTELEN: __ V

Sm’. Swtumji, 35213.. Paramhurarxu 4.’3″}’1s:;:_f:sar._:1.as2:, ” ~
1%-‘%.g%.d *m’.:ar:11′:t,3,»*-€¢- ya, _
I”:’31T[‘§3a’123r|r?LT:?li’£lLii]T1léigflIHT, Tq.’ _I§?gan£;p1.§_t?,’ ~ _
EL’rm’|:I”ia”.:”r Embgaum. ‘ s “‘1″1″‘1″‘1″”‘i~iER

(Sim M..}3 .’i9ETara:ragn:njn;1.. Adva.)
mm: 1 V ‘ ‘ V

‘F! a fiiiri _
SEn:1«’:Ii’:».3iJ<"g;a1:nr1:s;+:-«.C-iiwpafia, .
A .__-,3": -L". .a, r:.'.:;_: .w;'…._…=…,. "
i1.§._.§t:5…L £;LtLJH.J_L.LL u»J'-«.3 y1:."9::..LL:-.3,

Rf -Ev Id.ira]t3m:.~na:1.a,
D:§;aa'tjt1»*:i:1 A " "

‘ V’ 1353., p£:f:€.F”£3§i§§I§’I§’1LA;T3?§Ei111 Hflz;mimp}m Chnpade,

. 3:-r::£a.:1=m
” R E =::ix _I’–‘-‘::aa1’tf;;i’a1,1§1t;j.ga.geaar, Tqflhaxmpur.

. 2

‘E’}1v:s “aiéggga-u;£ry “1”‘a]:miM..c.u*, Jamhati,

»—.51:-N~% :_ _-1-vr-. . 4 -1 1 __ 1r .1. . …_’
~ ‘:…2l.r$B..’-if: ax Lieputy Eanliuam, uanlmu.

VA .fT§f*s;e fi.am’i:ataI1t Crmmnajaaiw-new,

B::I%;ga’a.nrr: $1:-.’i’::- hmien, Baselga-a.I…….1mn..

Ffmpmzgr Cnzrmzmsazianer,

Btfififlg-sEI11).fl2t1i . bl .RE’3PC)NDE HTS

{$311 }:i?.’a=..IEE?a.'{“-J’m*..1a:!z%;a’.; Hflfi? far R3 m E5}

[-3

“.3″‘%1:i.es ‘3éFnF.F’ is filad under flrtittlea E36 311:1 Q27 ofthe
l’:.”A’t1_2I1f’l_fiii1,3’L1t11n’__’.1*I1 met’ I;1di_a pmylmg ts: quash Anflnxurb

flaama 13.«::»;:=..2=:::r,w4 paaaed by the Deputy Tatmflfim,
»J£i.m°1;:nt1=iiE§ au.”m'””j .¢’»’u1T1’1E’:r:i:1mH 5:’i.%.$””Lu.:o'”‘ fiEI”s_’:?éa:_;”i=._”:irf–;-f
1:113 Iiallrnufijy £3nmz11imianm’ Belgamn. = L” A’

-.. — L… –…-……–……-……r A,…..j..?_..w-,–.–…-…-t

WP mm__::«.g ma fur m-gm in xv
day, tltm Court maths the * ‘

I’a’ir’.B;..E£.C’ioudm-, take
xmfime: fur mmptmxudents 1′ A H

H the
I~Ia.-2 ha.s1 E5 acme 29 guntaa
ai1!m1a’1tw1;;J: in 1’1′.-hanapur Taluk, Belgaum
IZ|i.:3tt’3′.=c:¢.. fi’.k;’ .1f{_1§a.»~:*:v1′.i1i.*’ No.1 what: is none other

-‘l*I……

.1 us:

%1;;};,st:an;;9:«:1:.m, that the: said land is: a joint family

a suit in D..S.Na.24€:”Ij03 seek1t1g’

pam44′?im£41 asneparate poaamsinn by imp-leading all the

A :21′ Hm ‘Fmmi.1y’ as 9991 a; reunm_3r1_d-ant

‘ ci¢§fFai’1.rfi2at1;t.I4*E’w).E»..

t_1,f_L .3.

u
.._¢—-<—— —- —————— —- ———r — — —

T.1_ ._ .4.

a main” nixznmpiaint the suit ifi that

.4 fr:’u.1:}:’1er, 1i’IE’¢f!o]_.’lI:II1’IL1IE!I1’t N02 did not have right to sell the

jair1t1’i=3smi1;.a” lamil. fin er1c:111iq.r wag hcld and on the baaia A

9’2

mi” that Mllif: dmtl, tint: name cat” the t”1rat rwpcndent waa
in the 2″EVEI1I.DE.’ I”E’Cd’JI’dE~.. The mid

s;_{a;u.:-mticancaci ‘ray tht’: ;pr3t.i1:iox1¢r bcfcrre thfi

cuf” is; produced at f
tappesalifi. of 1119 pa-tint.iu11er anti-._,_hacs ‘r.-:.v.v=_3″c” aaidé’
1::r1:.=u:ir.a Eawmur emf meapr:n2°1c1¢=11t 1m”1.%%%The% aaiii officer waa

igflflstiflnfitl 133.: 1-easpdI1s_fl£.-.x1t ” the Deputy

(fi’nvI.ann.|»’u’|-:a1u.:IL.:.1-0.1-‘I¢.a’.haI ‘r,r1’.II’I»,nn. ‘df.’.’.t.1-u|cVo.’11 , on ” ” .n.a.u-1A1,4a A J-xi-15.4]
‘1-n..»”a.n1.¥1.i..Iu.’s1.J.J.”‘fi,.?UoH.l. (:41. ‘UV 1.15.15’, V . hit”-L-I_-‘l-n I5} _ U1 ‘v.4’FJ. ‘wl’1I.K§\uI-

wifxijgzilaiia at Ar1nexure–H,

%Am1m% fl.:Efi,_:’}ifla.::fi§¢,.haide the order not’ than

.Flrssi:zst:»’ef1_’§EIt aaid order paused the

IZJ:=’gm’!’*_é” ‘-£iTil::r21.11;:!_r:i.sa.=§n’ :r.=»’n{L. ” ti”

.v , ‘i”,1l1’J.i|53~» ~aég;I1L’ii1i’;’ fifitifliia; ¢ _

Wald-m 11:13 lea’med.. mutual appea.rmg’

Fm” gqmfiflozier submits that the property which fa

fi;_1’a::ri1*s.1<;L"1=mt2xi1_'g.s*'prxmpartg amd mmequentiy, the auifnoritiw

were mat j§uJ.E!tifiBl"3 in xazauteation entry in his

fawmr rm the basis: of the aflagad aale deed when the I I)

J I 0

ptuwhaser had aocgguired ia

mid aaaak: malt" ia flubjflclt matnr of a suit filed by that:

pa-'tiI:§rrJa'r1m:' iibr parfifinn and separate punsessio:;.'T',:.'$};1e

w«c:eu1-:1 1"fi]._j$ -rm H: ruling of this flourt repnrted %

mf' E Alufl{.ill""'.J"§'I'I"l"I A 'lint.-

IM "" H HHS W E6 _'

Fuwlflll '-Vilflfiul

f:E'"IIilTIT:Ii

ER 1959 EAR 14-fill.

I have: well

..:I…,_._:….::,..– ,…..’L.:,J.. .1… .1. _.,.1r.. ”
U.’5.’.1.F£.c’-.’i~Ll?.*Ei’I]. 1 ‘I1(.7.{1 -I35 Ks l-‘5′.’-‘ESE

V-;., J.’h,-~. ‘tj’:’… _. ,”r”_,
»-3.1, um =_I::a.:£f.. «V .1

e:*.3.at-‘.=*=::.’:is.iu=3:a, has no
ag.1;}:nlin:=,:=.:;i1;ir,ax:L._'””Thé*–: “a1f§:ag¢§:har diflbmnt. In the

amid. uzgummk V%jmjt.a1*L%[em..nt nf sy.Nox:r22;2 was 3

iv’,:=.1:.:i.::-M

as .1.-.1-wrvw .u. In’ ;|–_.

:~f1.:1’1e amid 3 a..- -Pa 1.2 g1

Inl”Il’l#NI. ’14- 5-1. IJ’InIIIII’Il§ I

«man-ej»»c:$;:f Tgiriez It11Efl*[JEi*’.:£’.;E_1L¢;t3!’&i aalci the lami mnamu-ing 1 acre:

‘gLm:¢;:;av..=e. ‘E116 maid fi111’W£’_’,” txuznh-er aituated in the

.:;::the said. land. Csrx ram, this Court held

………,…….t 51′ fl…….-¢_ 6f «-1..

Si!” Wm; nm: pearmisaaihie far the: I’mflE:I111& authority to

‘4 3111!»:-.1′.’ %tJ’:;:s{:=2 1’liFtI1″lIE’.’- cnaf the pumlmsar an thva basis of the sale

_ __Afi¢rg_i”IuIm’ ”

timd. B111: 1′:a.owe~m-r, that is not the was here. What is _

—“Zv-TV

_—‘C

anznld thfi w:==n’t1’ir¢: black i.e.., S_’,r.Nu:v.1iI3’9f2 measuring 5
acszw guntaa. apparently, this is not a case
part azzuf ‘a;11s::e said land ia -sold. In fact, the e1f:§*ti;?c.A’

-z1_fi;rv.tiu;1r’ix1g, Ea §..:s”e2.=_= …’E-‘ g1.2.nt_- i

mapu:v:mfiw.=::’1t fir:.:.i.. Ewan ofl1mwiéa.
tluat emit bars been
r:a.E:3.m»…’.;2«++:a.,!r03 mmng aeeparate
gmmmrmmisxn by ‘A of” joint
‘wall p….w.;.u-31’.

xmmea hit: that in a
p.a«1*1:1′.1r.i.r;:-vV:_1_,__Vtjea§_:1’1;~1ii_:::’ie;=$%3; but and ultimately if
thus $.12′ is .3. jcaint falnily property,
um has partitionead and a

‘|.._—–A. «H… 1+ —–_-.-

LI L III?! ll. 11119.)’,

“.:l’LBc1£..V§i;aa ..4;g.’*f1a»:21i”w_11ich is: mquimd to» hit’: mm-idercscl during

Elexsii-as-§:mEvia:;1it”.VNu.l atrammit ha denied to have his 113

flaw B in the said suit.

§

:i3ur_I_fl’.I_-r=_=.’l_1sa1′-;:ff_11_-a54_a_ –

I

‘ uimsi a’ii;ra.i:m:§. me have bean sxacutcd by Hasi,

° .1’L:1xarsn:11.’:.z:1:L am, 1:11:53 -asznltim black is I3-flld in hvour of

#7

_..—‘”< '

There in; no merit in thia petiticon.

I"£'in451piCII'$E'1=!t'=I11'. Ha:-.. 1.
Petitiman fitaxnds regjeczted.

ufi;-J? nmr-ul–nu-:.unv’ h’ L’

r?

{I

1′: …-1..:l11………..

L’-I r:uI::a…1..u.Iz=m:- I

%sa’.’ifl ‘tn: .~;m1::gj¢:x::t. tn the: remult {if t}1e:=.§ui1:L A.
I’u5T1r.E~,.B.Gi1:nu¢iia:=m’, l»w.rnfi:1_ to mass

.423: L’l-Vf i|57’1_’E_§l@i;l=:-‘:Nl7.’il__1’EIi$fT.}’-IE! f:Jur’1mré;-aiizaf _