High Court Karnataka High Court

T V Jagannatha vs Y Ramappa on 13 March, 2008

Karnataka High Court
T V Jagannatha vs Y Ramappa on 13 March, 2008
Author: N.Kumar
-1-

IN THE HIGH COURT CF KARNATAKA, BAN GALORE
DATED THIS THE 13'" DAY or MARCH 2of¢ja_

BEFORE

-------------------- ----

1. *rv.mmNna.TImv  ' ._

age '1' 's".s'.'.'mm-"**rH:*.. m;n;'  

nnmnmomszvmmis    
EJATEW '
    

[By spa"; Lam  an. ADV. FOR mm: 5

' n.m' A "A. jDLn;afi 

'K Kill-II-I-I'»l\-I-&.lV-¢e'l M7",

 jg  ..... .. w
« . "3; ii) 'ffli.I.-I.J.l.P1'£'.l.
"I+}j?£'LT.R{3}"13r*l 'v";.'£.I.AGE
'Y H 1-IGJBAKOTE HOBLI
.. P?-Vtifiiaififi TQ

 RESPONDENT

A ” V. ” [E-:3′ Sufi: M V cmnnm mam, 1

.l’I$ Pu…”-4. .$ FILED U,’&. 190 OF’ CPS “”‘””‘””*”‘ “””””‘

(I-\uJ”hI&II-‘J -I $5452

fwnemnmm & nmnm n’r.1.2.a0oa pnssmn IN

‘I’!’.J’I.I’IJ! In

fimurau; G6 03%’ ‘i’n””E FEE GI-” Ci’v”fi.. J’u”1.Trf-E ifi.’!'(.1’3I1’j
AND JLIFG, MADHUGIRI, ALLOWING THE APPEAL AND
I?!’-E’l’I’IIT A-E1} THE JUDGMENT AND DEC’-REE
D’I’.l3.1.2006 PASSED IN O..NO.I5 1101 ON THE FILE OF
THE CIVIL JUDGE [JRJJN] AHD -.I1llF’O, PAVAGADA. u /

IIJI1 \u\J|ul’l\I vr lI.r-uruvrumruu-u .—-..,m’ —g’:—.__ __

-2-

THIS! APPEAL 0 KING ON FOR ADLIIRBIOR TI-I18
%”’L’, E CQURT ..’._1-fl___D TEE FOLLOWING :

This is plai11t:lfi’a second 4 ‘f’ i§tT
juxlgznent and decree of the ‘
has new-aside tlie t

……1 __._g;,a_ _._____ 1’__ _., uuw

anti ponseaaion over wit A’

2. the parties are

« .. LA 3; :4.11.§t;bji§:::tV.”‘r’;:1aLtbar of tha suit is six trees and

AV tresas are standing in the uouthen1

of s_~;.Ho.9-+ of Y.N.Hoaakoua.

xiiiinx, wmuu. is um. r-1.1.. in ‘.:!:.e %L1*… 2’:-.I_,,-=11,”

-3-

irxoludingkharab. Theaa1d.landbawet1andanc1the
enma1andssruuyo:mmarsxaaueaa.The:-aaraatgmneo
mrrmrind trees in suit Sy.llo.9+ of’

-what ‘F-u” ta uu”” 3-arm-u. “.”‘–..=» aai.-1 tre..-.5 _:i.=.-,…v-*V=”.–‘*” “-1-‘==*~’~…’-1«’..1

and mama by 1:11: ancestors ‘ j’
man mm running in suit
_..m:-4;-:_m:W1 a_m_:-mg’ the halls.

-…….a-……”.-._.’.:….»i .n;.L……”‘~ ..*..’..1 A..- 4-1….k.I.i

lift? flbfiiif “11”UI:a mu uuu umwuum””

tz-uaaon1;1r1a§’*.»:;_(J’…;41=se1-z1.:Q’Q:._. m «n….a 1…» ~ a.

tree is aged abnut 25 years.

Thre. fimw.am..*”‘**’h”fa }an:.’. r. a…………….. . t…., ..v………….

side at’ Lu”: survey number. The tiaiamiant not

purchased 1 acre. 1′?’ guntaa in S,-,r.No.101 and 1 acre: 5
guntaa in Sy.Nn.102 in thnymr 1996 from Chowdnmnq

K/.

and othara. Subaequenfly, the land purohasad by tho:
defendant has been phndad an sy.no.1u1;:?T%L.na

33:.Ho.lO’.2_;’E. ‘Though the land

1-{u–:un.a-1′”-up -nn.nu.n-u-name. Q manna 1’7 .I-1-11’!-I’I-an fl
I acid-«Isa, ~.

§-I-I’ Jnlliuwlnllilo IJ Hid!-T T! Ih’!_’&

I!

measured 2 mrea 9 gtmhaa. T’
dead dated 3~s-1970 in
non 3;-;.Ho.1o1 and 102 with
anther surrey L uni
‘”””pj::a. fifit ‘pu.=”*Paafi
mare in no excess of
% boundary of sy.uo.94 of

«<4

guy— .:'_–_,-p –.—-u._—.–_—- , .~ —- l– ..-.-.– .-mu…-._– –….–

flnfnndan? ant nunzhnnad

;-";3,é:,ia'-q;m7r1.r:'a :.=. which are adjaoetfi; 'tr: "v3r.h'<':.§-'r

% 'ggrzmgaecremxdant. 'rm ram is clear mam me me

'T.L..':.:…:…42.n'I… 1-..;

datfiandnnt and thus RIB extract that the

uni» 'Inn.-I +- I A? -I-an-an-n-Ind {Hanan
gwfl

V' V 1\I'K.'.I-I-ll»I.I..I-ll) EIJIEI PI'? 9'; 'l'l'\flIa all!-lulhl I|V.u.nl..I. llflul-I vs uwuaanlnannus up

Qfindafendnn' mum' omyam-haueputforthiaiu

omwumauitfiwtamarkuuemmmoncumtmumwee
whichareahnwnanABGDEFit1thap1n:h1tro11g1:;

Uh/'

aur-my number. Tnere is a 'I":r61wn.

'' , goon wmuuuu. Tha saifi …u……….

-5…

almtch. The defendant has no manner of right. title or
puuseaumiurz over the suit trees. A1hu111n1ivul3r,’ TitT.wna
gzmclggtl, L’ for my reason, portion of

g. 1-: av:-A. .._._._. _._. n….._.I}… An

nun E-F tram are finnxnluaifi

:1!

9}r.No..101,f2 and 10212 orY.né.n¢¢1§¢:¢;g1;¢ $Lnrk-91$.
s.c:qu.im::l 1:11:13 to the sa::ajTkp«t;L;-1sm;:f

trees by adverse opanly.

.3;-94111;}: tn:.: t_Ln_a Sy.Nus.1D1 and

tar: err =- +

‘afamuafii ymma.

Tina-firm; ]&%!§;ffi3&gd of titla and

aa-……—=a-A é:£.aa-§3…..-vzt. He a….._……i :11.-4+. 1..-, 1; g

% of defienxlant bearing Sy.Hnu.1D1I2 uni

‘” A said ta.-enohao are dug up by dnfecxdanfls

duguptnjuntu: lnaap-up

_-…1 ..-……uu.1……. I-c-unun’In.n.n «ma. aha

‘TIT’

ED

a.til1uan:’stiluwa1lw1thJn”thelnnk nft1r1ac1atarn1an’°’t

bearim Sy.Noa.10l.c’2 and 10212. On the northern side
o£’t11enaidnvacr:ach,thea’e’naati11landan:ithuuuitfivIg

/.

\.l,,_/

-6-

tamarixmdarxdomtrmbinmtreeaareammmdwell
within the boundaries of Sy.lIoa.1D1f2 and 1o2g2%am
they are in poaaaasion and enjogmcuent of

-.uu’& C-an.-uumu-:u-u II-s-.u.n.u and 1-‘-nu. ‘nun

5|-Ill». l..fl..l.I.IIl.I.l..l. LAUGH lI..I..n4 L133 .35»; uahuuuzaa-.’-:w§.wa_yr .

the dze:f¢r1dnnt’u wanders %
puauueusian ofthe said
trying to anoroanh the odgo.

wan done and the

_____._ .11-… ….’I.___ -__

addifinflai isaiie rugarumg aawznn-.=’

‘ plaintifiwaa axamimd as PW–1 and has

% wimmea as Pws-2 and 3. He Produced

“,u.’:-

,whicha.remarlnadaaEn.P1mP25.’I’ha

“*.f”%.1.”?L1′.”§:’5″:.:.”.”:.'{‘.- …”~’..*:-.ael.”.s-..-. ……—-1 .-an… ..-re.-……..:.*….. one

mm 3 as W-2 and p1’a¢iux:ati 2:’: documacrltu, which

an marked an Exa.D1 tn D22. ‘1’/T

.1-

The trial Court an appreciation of the aforeeaid
oral and documentary evidence on record the

has established hie title to suit ah:

I

I:I.un::u.un..u|. ‘-%5u”nu.ua-.u. T

_1._fi__Ji… 1…. 2.3.; m . 1..1.:.1. +1…. .,,_

.. laufuviaeu V -u,q.n 4

land. It alum held that while we % ft e’ %ie-.=~;o

mu that the plajmziif has

his tilgg by adverse the

reappreciation of entire
e fiarmulating the point: an-

,p1sam’ that the euit eix

‘ Sy.No.94. Merely because, the dufieudnnt

” X eatablbh this or in the am deed the six

not mmatinned, would not cnnfier any title on

…1..:…a..-.n- rn……….J”…. M + nnlal’ I-‘In
I

” , the pJ.H.u1u.u umeume. u. ae..=m.u-.–, we _,.. ……. …….

edeuftheta.-‘1al’ ‘acitheuuitaf’

l\:’l’I ‘I-Alvin: in lIl’lI1nu—v-

@icsvedbythoaaidjudgment.a11d denreeofthe
lorwaravppallata Court, the plnintifiia in second

fidvowte aprmxing for tha ‘k F’

ixnpummad judgment

Cuurt oomenda zflratly, Ibrmed
mt cf s5r.n-$94: belongs to the

anti ju.=t1….. in

g1″fl:I1l:mg’ athanlm’ ‘ es, the

and the trees are in

of six trees in fiif: dai’aa-1ant’a

and the order cf tha Assistant

is being set:-aside. and thercfore, seen

angrlga, the trial Court’: decree was legal and

anti apiaallata %::.-n c’~..%f..ed. aer.-l..1_:._
E armor Tn:-ainhm-£e1″ingwitht}1ewei1 annuities-edjudgnnenifif

rm-. trlalcourt. V

.9-

E:.Idonotfindanym¢r1tinanyufthosea
contentions. The plaintiff has come to
as-.-:P.i.-‘.-3 deal.-.=-.ra&:-. of nine to *..%e 5?.
land must which these 1′:-anus
do-oumenta producaed by 1’
ownership over the land
matter of the auit.;__’I’11e. do not
claim» txixlg. pmciunea no
the if it h to be held
mmdanvs land, the plaintiff

‘nu; uy acfvifie ‘fll’3Iiit'”:iiiITJ”.I, thn-ifi’u-_y-,

‘ti.t1e~’of the dafvmdanta over the land and

‘ :E€9~duubt, men in the sale dead under which

clairm title to the land which 1’19: hen

32-‘-..:2″«.”.’.’i;;.:;’:*..-.-..-3-“..,, Jam % rm ..rr.-anti-.m_ ef * – 1W-H-L Mmflhr

..-.-u- up w——— ——— —–_’

use in the deIandan’ ‘ fa sale’ cieaati, mate” is no

mentjnn about these train, it would not follow that the

p1ait1tm’ is the owner cut’ the property. Even assuming
tlmttlwwueenanasitunmdattlxeadgeafflmhnllathat

\/

.10….

does not eenfer title or any right in the plaintifl. The
trinlflourthas tomlly naindinanctnd iteelfin

I-‘MI

.I&In§’LH-PI-III-I INIFTWIQK infill’ QC’ “5

-I51-an 9-rm-tam-In’! egg 1-Ann-W! 9__v!_\_rI_ halal G that

titie as not established, the

entire approach at’ the trial ‘If .,;i:es’;:h 1′

erroneous and the afiaualjntae

appreciation ef entire mlly

:…_I.:fl._…$ lam _..nu6-$o:–a- .~ _ .&3.’:I”I “1
J’l.ul.Bl…|u|.«|.EflI..l. ll.-I.|fluI.I.I.I’ IIar.l.sffi. u_4niuee|J5a’.,I.Irs6e.¢u Iu.n..-A uvwwaw-w -um -.-.-.r

5
L
n
‘1″

In
I
i
i
I
i.

i

3.
F

1:’ia1 1::-our-t. rim rightiy
that tklfigfilfllte A Iitb over the suit

the plea of adverse

E’

l”'””’.

pln.1’ntifi’ has to fail.

said aj;’rp61ira'” Cfififi is in

and based on legal evidence and do

may legal infirmity. Ila uhstantial

law an urine for consideration in this

see we 1:.-:.;.-ri*. adminelur-..; 1′-1……-mrlme-, LL:

V. ia dismissed at tIueatageofac1m1as’ ‘ ion.

In ‘
Iudqe