High Court Karnataka High Court

Sri Suresh S/O Nagappa Arikeri vs Sri Sangappa S/O Siddappa Palki … on 28 May, 2008

Karnataka High Court
Sri Suresh S/O Nagappa Arikeri vs Sri Sangappa S/O Siddappa Palki … on 28 May, 2008
Author: V.Jagannathan


ounr oa= KARNATAKA HIGH COURT AOF’-KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT or KARNATAKA HIGH COURT cs KARNATAKA HIGH count

3? TIE HEQH CQURT GP KA%fiTAI{2°£ KI’ BEE

mma ms 13$ 25% my {BF ~

T}-IE’: HSETELE gum ;ms’fIC$ ‘v;

REGU1;-£53 s,§c9I*§.1.;§&:a??§fi;._i»;. 1 L

BENEEH:

am WEEEH 3; G”1*?2¥iG1£§?’E3?A. Aaiiiztm
fi€3EBABfi.E”I’5§ 1
ma; §”:QV3’3}ER\f£gIa*T. .
KfQE’§.§§fC}§37i’ ::.’1

mama»-1: mm
{}EJL§é%1;R€§§.;.V_EIS”£’RI€iT &

mm
SE1 mama T

, &’:fii§{;E4E~”¥£CE;ASEEJ BY ms

V Wm mzmapm PALKI

L g%gss:%E1m mm”? 53 mans, 0:39; Hwaewm
ma S WW3, $%.¥LB:a.RG:2 DIs’rRIc’r

u 2§* figvmamwa

am SAEGAPPA PALKI
5:13:35 Ami’ 35 YEARS, me: BUSEIE$$
Rm S mm, GEILBARGA £3IS’I’RI(:T

3 maswazam
:~3; Q SMIGAPFA FALKI
awn fir 29 ‘mam, me; Bmmsss
gm ~ mm, amamm Dimmer

ciéfimflsfi the: suii; sf fig piafntifi. it was:
rsefiaf :3? fimiarafiarz. {If tit};-, nmzadamry

wxwmzgi injumtimn agamt figs O” * ‘

‘£% fam 333. baisf ‘:

a§m-E;%x’2?; arm 13%

x*e%e:f am we izsmtfim property

whlmh 123 a W31 72 feet 5 inschas

am smgghgg. hams bearing

C aamni Chowk,
$hampazu ta me pzamm.

was the sale 65% -»
Esxfil cieath of the: plaintifs
ssh @al heir hamw tE

‘yrmpezrigr whisk was the subject

~»– E-x.P.1. flamequmztbr, the

‘ is. the suit propesrty E alsv owned

in tha safi mm and the rmgumt mada

pgzmzig saga an daaf mm, ihe p1am’ tifi’ had to

OURT OF KARNATAKA HIGH COURT AOFKARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT

‘imam gm mas. cam rm ralitzf by fifing the suit in

qfimfiant

3, The &s:=.:femiar2.m mntastw the said suit cf the:
g:%ain*a¥§’ by tafim up 3 mam émt the suit

mt ‘rfiaxzg fies: the glajxatfi’ as” 3:513

mle ma dam mt mm:

mag’ **§§::§$;. ‘ B3’? Tfae O ‘Vat J

asy pm::~.s: sf iime and “flag

Trmreming mg Q’§€”33é:.”~f,§”_ af not arise.

  flag    of tim

 

;:a'§air:§:£' ifi     329 the wall
in qkieuvstiam    allcawetl
tthc      fuaur iasuas am

my s::;:sr:§¢éxr.::§.s%?1;:z*:g: ‘thgé record, the ma: «Judge
hag in favtzmr af the plaimifi

aauii ef tine plazintifi’ was dwwed.

Eéie beifig fimew and a. dzrex:t1o’ ‘ :1

&efe’:x1«&am ta remmias tho: vmtztilaters

%a*-fifzevvwaazmn walk the dfienéants pmfierred

Mam the: iewzsaf appcsllatn (Inuit in

azzfi the Imrrzed Judge of trim lower

fsgggzusifiata Sam. after app-mcizafixlg the. evifiancae 0:1

OUR? OF KARNATAKA HIGH COURTR.OF:’.:KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNNAKA HIGH COURT

regard ffifillzi thaa the én $ pmduced by the

%t

DURT OF KARNATAKA HIGH COURT KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT

fly, gm me am – Ex.P.;i*.did not

mm} £333: {km amt ymgaariy was mnrxwé

macxthtw mad as-;:s:>nd}§r, the:

mmtkzas aim aa mt. atep§’;:Air1t;::A4§1*;;;e”‘s3;iég@.’:u– a.a3,r._

tha: “aim 32:31:, WOW er
fflr fiiaa mattarg the as
¢$r.m:ac::sr1 wafi by-‘ A Thwafere, the
Iwamr Rpwiigate Cnurt misread
tha imgartanoc to the
afi has c:::mm1med.’
35%:-max; rciisf of fiaclaratéarn and
Cnurt aim: opined that wkn

m gm zmmre nf dmlaratian and

% k, – it is immbent an rm part arm
m have ermurefl tfiwzt the ph1’r1tEfi’ phfi

‘ V wédanm ta grave his aswnaarship over the suit;
mud in amfinm mi” may evidemrae fizrthmming

{mm tits phamtifia side: rm gamve the mrmarahip, it

infirm? mania? file in rmpaesct nf {Em 311$! pmpmty ta 1%
gzésinéfil 1%: 3:? far thae reamm, Elms iowar appeflate
G¢umé$mmmedtk§ afflmwfi1wmfiw

Jr

fa

OUR? OF KARNATAKA I”-KGH COUR’£”O_;F KARNATAKA HIGHCOURT OF KARSIATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT

afiawizxg $321: apfii grafenm by 1:11: dafmdang suit
9:? tha p was

afarwaéi cimisimz at” the éaswar

ma § 11173

Eémwse hwlfi
am eamfalfiy’ ormh the C<:=u1'1:a

-Sri.§s3hok Patil, Iearzzueé
ma: ma xnww Appenam
mfg 15::-eémfi the decision es? the u-$5.1

figufi ma oeaenaidereci all the isaum

‘by; i:’s.———-;’-srgg pmspaxfiwae/havixg fiard in t&
‘ an me:-ya. Samndly, it was submitted

is evaidi ta kxéiamm that the suit property

*$I”3.§$}’¢d skma 1mg 1% thtfi plaintifi’ and eariiar

fig mgfimr ané hm amends: axfi tlamefam the Enwer

fiypeiéam Cam maid mt ham fixtmfmed with that
rficflrfied by-*’ the miai fiaurt. En this mnneciion,
I§&3:”‘1’3.:’f¥.§ Qimxmel teak rm thmugh rm judgmxmt of fin

Emrwar figfigeilata Qmzrt in paixzt taut that the learned

$/

‘-4

Jaadga mi’ Ea away fispwilaiva Caurt was i::i–“+:1*r0r in

igmrizzg fiw aural mtifiams pkczaad by

am’; rm: $3′ m~;g Amfimr submfi:-§i{§£:;:.rri§;§

the Zmver ageppeiiatsa Court

gafiata fir?’ dfi fififl ancti has_r:.u_u;t
pmmigm 3:? mam 41 am 31 3%’
this reeastgfl ma, thn eff
mm zmmém tn fie The

icsawar fifimfiats mm that

tha éef mm’ the wit
pgawgy bf; the said wall.

But an the 91% hand,

*~;::r;’ery$:E§* mlcma main: of the ewldeancm

5327:. wda by DW-}. and EH1-2.

_ fi’E?i’§?~’1f’ii’§%¥ 31.i?w5f;a5fi§:§a1 qumtian sf law as mitxeme.-cl’ in

sf” appeei armies. for mxzgfiarafinn in

$5 G2: the athm hand, the learned {Enamel

DURT OF KARNATAKA HIGH COURT OFKARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT

Kama? Ramw far the rwpandexata arguad

that *:;’§’:ze: mflmkep wmmiitaad by the ‘trial Ccurt. has been

3/

3.)

IOURT OF KARNATAKA HEGH COUR’Alb’..Ai”)F_:KARNATA!(A HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT

Ffiflfiiffi 3:3§? $:§1fi Eawmf figwliatc {hurt in as mzmh as: thus

wéée éflmment upnrz wflcb. the piaixltifi’

{3iP£’.’I” €513 gm: pramrgt is. EILF1, 1:113

wid’ stlscmzzrumam dam mt

Eaflargefl 32¢ 211% §£&iI’1t*%fl”§’ Par
w in an of m.m
mimmg gm me plamms
zmsfizeag, yanmd any
rafiéai; and mandatnry
has failed to pmve 11′:

fiiga quvmtizzn of g,ranting miicf
cf ma am also tim athm relief

smwzs arm Tm granfing tha afemaid mlicaf
. when afisaizztely :21: evidence gs there to

mg ma: pmwzy Iwiangad to am plainturs
F ‘ Ax fax aa 2% sral emenm is concerned, the

Oéahmftasiag magi: wy the mm Ccumcl far the

rmpaz3%er’z’m. is twt arai mrézderzm zzanmnt take the aflect
$1’ cmfmgts at” miss dad EXP}. and themfzre the laweer
fiymlkte fiaurz has dacli to Isak Eats the oral

E:

zouar or KARNATAKA H!GH coum’_.o.*=._:t<A12NAm<A HIGH COURT or KARNATAKA HIGH COURT or KARNATAKA HIGH couxr or KARNATAKA HGH cozm

avidsme: wém ésc*:'a%ntaty evfienaa akms
'ms §mw aha }fip of tha suit the
§§a:i.t'1$fiZ.Et -wag am summed Ehat

Semi has prapearly x

fiwmrméaw " ext"

mmlufimm and has    af 
ma} fiamrt.    laslm marit
mé    imoxued in tlim
 far no-midaratiun by
'@5122   , in is suhmittneci

tliéé aaf Iowa” Amllate Cceurt has

gmggé. wrmxch mm a}} the asauas

_f§9~f:a–.mz:=xi W Quurt ansi mesh:-e 110 am: is
én. this ward. Ga mm aubmaiom, the
:V Z:{:$’i1r3.5fi§. far we rmpanden:-.5 PI-ayed fur

af tbs aweal.

Hav%@ thaw flrd both skim, the only point
fag” mrfiiiiazatimn fig whetimsr arxgs substantial queatiom

9? law grim fur mnsfifirawn in this appeal.

3/

6|

19

S» E¢f¢re, I prmafi ta amwer thin said qufitiona,

it 23$ mmfiaaaw tn lnaep Emvieraw the laid

dam: @352 the Agar; Caurt in rand

aézhmmmiimi qumtzimn at’ law

Cimm: em; *ma;erfcz’¢ in, $w¢fiss:1A:’a%1n Lia
vé:-yam am pzmzsible. In”‘§:1’g=£*2w5:eV’£’.-_iV_’ VIVJS.

Saar: Ema Eajifi ha regani in
O the domain cf the
“”” the gxuurxds on
mg m ax-zma at, by the am
V”‘:*t.:f:.§;1..*t*fi: 51? {he firs; appellate court. It
is. tf”.1§:{fkm:1ms*ar aypefiate mun shceuld not

” W’i!::£’1%$m acxaeyted by the:

IOURT OF KARNATAKA HEGH COURfl7O§? KARNATAKA HEGH COURT O¥ KARNATAKA HIGH COURT O¥ KARNATAKA HIGH COURT OF KARNATAKA HM’.-‘vi-I COUR1

$5-a::ur%*, 5m raped: at” q but everx
‘ it ms rmcma the wimcsm accepted
tk 3’35} wurt, the same is no graund for
; ézrltariezrerxce 23;; 5mm Appeal when 5: is
fmszizi that the appefiate cxzzurt baa
aatiafiacmzy magmas for minim 50.. In 5 case
wiw 5mm 3 set 1:? cirmzmstances tum
fifi xcsf fact am geaafila. am drawn by
tlm lrawar awliats emit: wfil mt e :iz’11;¢rt’e:mv:1

by ‘Elm High Cmirt §x1 fiawrfi Ail.

}/

\c

E5. Ta be ‘aubatanfiai’ a qumfinn

must he zlebaiabie, ma garevicusly
law fig” gm hnfl at a
mamt haw a material ” ”

aftkme case, if    
flue  mf um   ii 

  -.  Tc:     V

22:: mg 12¢ rgéaa .a,_AAf¢:§3§r1daticn
far it %air;1 the question
fimalzi e».mr51’*g§7 finditw
:2? aytjisycem :39 am} it must
of Law for

a jaist and 1};-étuzifinég
imfaree the High is’…V_.$*i3;ru1’1::-»:’§-Qtgzinmfion
ixnmlm in the mag: iggoéa triizha root
arms mam. §§fiirfi;1_;V”c1f;eréf§:=a,…ficv33e:1d on the
mm mm mm whatber
3 c53.13sti@nVA ¥:%£{‘ cane am
the parfiunt
Belg the ma fior

ii ‘nalaw ‘between the
{,”tf:’fi1iga’£:isn 15′: (in justice at all

mm ur mmnmm mun COURT QFKARNATAKA HIGH COURT 0: KARNATAKA HIGH counr or KARNATAKA HIGH COURT or KARNATAKA new cougr

“:3-;LaVgmi: g;g3%::5apea11m nmmizy sf mrniding
in the lit’: mf say Es.

Ex

I.

DUE? OFKAHQATAKA HG!-1 COURT,€3F_; KARNATAKA HIGH COURT OFKARNNAKA HIGH COURT OF KARN4I1\l(A HIGH COURTCF KARNATAKA HIGH COURI’

E2

9.. zzwym thz: ahczve prmcipxw in haw
carézfigs the jufifint cf Qfiuzm

‘mloxxa The plaixatifi’ whet £3 ma
azzit in qizwtriun

may %a cfiwlared as 1:11? a1a§’ £.a:§§~af
wmh hayyaas me he
praafiueflfi by flzxc piaanziei am me
await pmway is mm; 3313 deed under

wmzg gfiichaaw the pa-mtg
as b.L:;e been held
Céuri dam indicate that ms
owned by the plamtifs mnthm.

um’ has {am to prmre 5:-am Exm that
A ‘A in qasmtimn is met. awnad by his rzxothw
. ax finm her wander, the ma: mcmr
amsaéawea fi as 33:: whsthes: the wall £11 qumian
AA wmswafi aa a m:z%n wan, so that tha p1zintifl’

slam aasassmmcxt to @111: War it. In owes’ tn

astafiiéfih Ehis facmr m e1.ri:ier1ce £3 plank by the
and Em fifihtly omwred by the laws: Appcllata
Cant: fimt 1.113 vezzairar 9%” flags mnsther has not ban

3:

13

axanmmzi as skew mat simtae time: suit

wall %& qavmténn Wm be?@ enjoyed

, Le. (kw: ..-7 ., ;

hzmafi aw that $53 aasmn£= ‘bar _t1:.¢v “a.a:d.,__

Ix

mu, mm 3-uni: Tm the

vvmtclszg r::»f tlm pmmzws mmzimr dnm.1’r1qj; Iizeforev’ I
Sear: ms agaimmfiaba the Shim sf 01%
thin gmund aim) 3. View
fiouri s:.. t be aaid
than: than Imvsx properly
trnamtzzrmzw fiw _ E§:.P}.. Mere
era} 3&3: »:.:»a§ 7am not help tm
gases cs? 22% erwne-.1-ship aver
tI*1,e_g~g:;:;;’t the M15 deed imelf ‘n

221%: anfammlni. cf’ aral evidence

Emma by the male am

V A tithe sank dwd dams not revml that
Ivaa 21$ prefix}? purchafi by the
I under firm aais clean} fin quvmmrn.’

BURT OF KARNATAXA HIGH COURT VICARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT

‘E3. in V5.99? sf ‘£113 abmte raas::n.i1Jg,Ia:zn ::f the

$2355? tikméi tifm lewsmr fipwilatc Cmzrt has pmparly
iha aevifiaw am rm:-:31 and more an, the

‘I

DURT OF KARNATAKA HIGH COURT»O’F’VKARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT

14

akfiwaafiazm 8% ma Iewer A§pB1}B.’$z£% Czmrt trial

Camm gugfi tn have yfiilly

ham’ an mm: Ea the nature: <31' mnef

péaingzéifig agamm ta ha the

amt;

magma in Elm    Om
mmfi W    mm mm!
 , s§1.V   , I sin that see any

arm: the Euwm Apyaellatae Court aw

.. ‘Vthe Exawer fipmkte Ceurt has mt

O xwaimxa spakcza. it; by the wimmses, that

L O a gumld ta mm wfih 1:113 judwt of

A 1 flizzrlawaf Appenm cam anfi mix is salear from the

” gbsmasfim cz;§ €115 am iimxrt: En the a£::m~»mm1tim1ed

mm, serkzwfim is: has Ema hazeld that when the Agpellatc
Cauri. Em 3a’®£a;::’mr§r xmacrzs and where a case
g’mrais.¢tetwr::ix1fsra%Ea:abec3rawt1andt}w

fiypeifiata flauzrt érawa ax: ?fi7m*ez’1c:a nther than the one

1%