A % 2!»
IN um HIGH COURT or KARIIATAKA. AT
DATED TI-ll THE 131'}: my on L Q
'M-=~..~.. HG}€"%¥..E A '
SEC'. " A =
Balawaan:
syo Mormpm l{fiG;$Effi7TE = } x '.
gag;
occ%AcimcuL'mRE %
fu V1.1-m,r;'I::'ii|
'Iv
1:=EAD%BY%I~Ra[j'%
21
gm k
wiammmtmm mo
%%%,:ar..=.@r.2..1%-..I=.I.r:.»I.:=*re.1s.I~;'1'-as
"
mm mm
~ s;%opunmLnm mo
L £339
Afl:I"'i"I*l" J1'!
.rI.unwu- . -~... 'IRS
MAITMNKUMAR
S]O RAO
A933 .":'.%'..'I'.':.'."I' 3" '"35
'II uII'¥
000 PRIVATE JOB
RAJIGJMAR
310,1-inimLnmmo
AGED Aamvr 26 %
0043 PRIVATE JOB
JWLL ARE RIAT FAZALAPU"
'L/..
3-b
GULBARGA 'IOWN
31-uvmmao
3;' C: iE0fi.fiF'PR I-i.I'u".i§LfiJ"'i"E
DEAD BY LR8
1~.'..''2-..*......." 4* as-.1
we SHIVAJI RAD
AGED mm'? 55 17:5
R;A*rHAmmAN
MAHOHAR %
aumanan
"vi:-"fO._ ""'\.11...'3"'L-'r"'5.'L"a.Rr"ufi "nu-u' '-%LE$ "
I-l,".IIE!V1.E,».__ *. %
wm anon
, n ,n.e1r;t;2:-.!.=.s.:r.:*r 27 ms
n-Adina
I-ii fit'? _Mm.:n'1'c" i-u"'Fr":'.-?.Rv'."':-E
'IQ GULBARGA DIST
.- -a.3?'G'l1
Z _w}c: RAM ImLvA'rz
- fifififi '24 'I'fiS
one HOUBEWIFE
Rf A1' mnmmamr
%E%.%L'
CHANDRAKAHTH" ' ' *
3; o Momwm HAGALDUTE
AGED ABDIJT 30 1128
('MN 'I'll '
-.n..-C rnn'a?.'l'F.- $PvR'v'I{.-'P.-
R! AT FAZALAPUR GULBARGA TOWN
\1~/
[By Sr1Vll Mfi.DHAVA REDDY -!LDV ]
AED:
1 «JEEVALI SIHGH
SID CHE-VAR SINGH
G'? DEAE E'! ':...u"'3
la SMPJEEWRNIHA .4
IE'! 9 nJl_3EV_A_1l SE¢_?n_'H_ V
AGED mom' 45 YR8'€:_) CQu
lb smnnnu amt}?!
sgomsvm BIH_G-I-E-.5' L
mm ma '~
1o é
syeumsvara max-1
. ~ .,1I-..e.'.='.sr;2¢1-..=.-.I.'.=I.;*r 22 was
A, F*.ifi"i"
« %% %I§'m.amea TOWN '...nEspo1mE1rrs
~R}3%UI.u9u"'% %G0!'!D .':'.%.....E.- I5 F'T....'..-1!-12."-' U!!! 1!!)
gxeanmr T1-IE JUDGMENT mm nzcnnn. DATED:
zmzrzaoas FRSEETIJ W m.fic7.;i22i:7m«i ctifi "i"n"E ma
9: 111 ADDL.DI$1'RICT JUDGE. ouwsnm.
u"J"uGBu'E3'-ETAE ':.'}ECREE "..'}.4.T.'!.D: 15.9.1995 fikfi _..=D
nu osmo. 63fiI199}_ 0I_l_'l'HE FILE or 1113 131'
ADDL.MUNSTF'F'. GUTBART ' .
THIS APPEAL COMING ON FOR ADMISSION THIS
A.I.E§"I'!!1'I
'I. 'um u."'J'I'.h'€'I' 1"'I'r33.fi'v':':?'a':"-{":%D'I'E*I'-3. £'!"~.".£I.I.:-..r""'+'.'.'1'I{..':
% wmtsam oiumted at iiaw Eowimma
Jumnmrr _ {
Th': in wound aerananm-s second Ippfll. t
the oomurrmt findings recorded by
2. For the the: pubs' are
rate:-Md taq ..a§ t1Iny in Court.
suit. 'I an open apnea
_ maturing east west towards
Hm}; mm 15 fast, North
" The one oftha piamtirm ifnnthn in tin
the suit uchndula proparty having purchuad tin
umnfromRamojlandA:junundm'aregb1mod sale
anal 17.11.1983 for n euutuiiu-ntintn of
enacted in the municipal records and in
racordn. Dafiandnnfu who have no
gr t:n.:_:
1-__... .1.-. .4..- ...._:.1T......--1 1__.-_.§ _1- ...;g..:;'..'...*.V1.'i.-'.1... ..:'.'.'....L..I ;
IIICI. Ulrlt inn III-lnuruillx l}IIJl.lfll:_| DJ. ll-Q-II!-BILL El! aunnqqlgua; ..
at some dintnme.
suit schedule property 'malafiaa "-- to grab
a__._.--a'-m_...._.a-m- ;t_»_-gg. :2; -.;.-1.1::
.'----r
._ .'I_ ._A. .3'- .I .._'lJ..
He d6I"'6z1cInm. mun sun'.
as Mumifi at amum.
in the said suit. He contested
the n oounbar claim for 1
«.1..- .......... 5;. - ......F....__..u_&. .mA 9 t
1101* El-I-I-G
4.....'....'I 4.1.... '-1.1 ........__u|. I....'LI a-'In... ...1-."...a..'a'
'V n.!'-_-V .l'uI.I:Il I.I'lB.I., l.l-H I.nI.| unun. Jana La-I1 ya-.uu..u.I
AA Eiwhn inthndefandantthumadn. has eatabiishocihio
V' " In the props-ty no-wall-an pnnaninn and than-uflaru,
hciaentiflodtoanorderofiqjunotbn. But» the
9.1-J.z:fi_i1'in@;;fi!1.Li_hIdn_ntjt_J.gg:pggggg:i:,Im;,hLn,
_1A.__._I 'I
siiit u1/
5. Aggrieunadbythe niajudsmentanaaggsgjagtba
Pumas' pmam-an RA swag. The lower
...e!.-'J. the «,sI.-.a.;n_.1=I__ m m .l.£_il. 91.1.:
._; L4- %
%'m1cian£ in mi ii: i:;iii:fiIii"i'w_.>_i:I:f_:is"f""' T. .
tltlo. . it has
emu-t, at-mud n dunno in
tumour of the 1:5 mm aewnido the
IJWAIWU MA Ilnal.-illflhfil-fu_'I\ ffl.flflIl'U\-Fl _ --'--'-"'------
'V _iudannnI._ ' and dunno of the
LA in Regular second Appeal Noo.1060i§f)
% * Thin. cum ..mm..: the judmum all
the lower appellate court. However. it ruewad
ri-
AA ..- M hath 2.1;-.. u-H'i_.e; 14; gnnggggh
Ayn nun!-UIII-I um r--- 3'';-
E}:
. _ _ __.A.IA.I_._I
ourt1brtheru'n'eaTntoirhicht'ne'yafaunuuau'fia.
B. It in thareaflaer. the plaintlfi' whose title was
\I/,
suit for reoovary of possession. It nppeai§*a,. the
doimdam am has fihd . unit 09
d.efmd........-MT e..fi.rLr: i 91'
appaurama, fiiiui E é§'nii?ia'L
the claim of the plaizitifl' mg-up 0.
Ha than uunhundnaunt s'agd*ti:§§guaitc>s 595195
9. issues. mum
which an xmrhud II
16: The trial court on appmaoiatlon of the
-..1-.e.T__ IIn.t:w_II;:I.Ir1;_hnrv a1ri.dg:n_x_=g gz; and
----..------I _.
in the iaooi-dad iii the ca;-""'::ur'"
proceedings 03 1B3IB5, RA BE-[B9, RBAI H132 Au!
1060190. held the pooaeuinn of the defiundant over the«
suit uchndnla gcopurty '3 whnlly unnutlmriudg Plnintifi
V
is the ownar of tho proparty and therefore ha il : 6nfl1bd
tn ram-var pnnulinn from the defatlluzt.
guil; of for poonen§'i_t=§1;;?f'L%:. ' J» 4,
11. nggrlevad by the &
....,".'. __ __
" ......u:;.. ....:.-1-...--
W
i.iar':%;:ft':ia%.mu:u
on record and points hr
ooxanidam-at;|s:m:,:V recorded by
the the appeal.
19." in the appeal the
two application In: 7 and 8
--F----'"-*'-'-- :--*.= 1'.-y way :.-i' :...-.*.:*%:''.=1 9.-'1
% '£it's:i:'~'.£;ppo1lato Court. on oomiamtion of the
§icti§»::yl¢fl;antforthnpurpoIa,aat11oruhto ofthopartleo
1.
3. aggrieved by the concurrent findings of the
..nI.’e~..-.m ‘u.e!:.!-9.7, t_h.u_s glakndnnt in i_n ggcnnd nnnnl.
14-. I.anrnedcnunua1brthunppallnnt8riVH
In/’
._.__1……¢–1;.—_ ‘Q…._…__… .
y.nJpII.I.I._y, um um: us
Madhavn Ready, aualling the impugned and
decree: of the Court: below hald tho
9: _t_:c_a;I_Ie_nI_Igir_:;’;
_u_:_’:1-n 1. 1..- _.;-1:_1:- Q. “‘ …1;…1:.;…_ 2. :3 …..- ‘V
pf ‘ ” I .
pnnlmx nii f ifiiifiht inn _ra:s:mrunuEi~._fi
he was not entitled to
contended that A §1&%os%59§s/96 raf-
aeolmuon ofhis {am the ommm. of
#I.. _…..C.fl
sinuid tn:-.’y”‘ amour:
hug ____ ‘acid proeedurn i not
follizzyrezia decree in vlflamd.
_ _v ~ substance in the contention:
_;a1’coa»@d,”_I gr tho came parties in respect of the
AA Vjgoiieéiiale property has been declared; it was
nnceuualy for the pun’ tifi to soak mar-again’ an
declaration of title betoro seeking possession of the
gchmiula urnnu-hr,
—–.-….–.—.-….– ‘—- wrr —- -J
I_ntb_u_v
1.. _ ASL ._ A. ;.1_._ .. I _ l…A.Il l_,
mm; min puumm I
4.;
than ‘iafiful r.-wn=r””” 0; ‘un”’
pwaparty, it was the churned that if the ddandnnt
\\
m/
‘i’_ ‘ ,
B. —
/
. of 1991.
H3
hnreinfiaanexuoroantnerwlmlxasno righttnooontinuein
gxauueussinn, but, as he was in settled
1-marmad. lib-art_y to file a auithitq ”
a-mordaatwe with law. It by T ”
‘ judgm-ant and decree, .
13:.» ;.–aggic11 law:
wmflm thfifikfiw *
m.n«sgrar {mnmnam that the fa
bf;-fin. clubbed along with the
prese¢1tL4’suit”VéLz”‘1}éi’ trial and common hearing
Hdmraa diamiasad far nnn~;-roaescution. Seventeen
” = have elapsed. The defiaruiant is taking 11′:
t_i.r.a:;t:s tr: wig; wit, because he B
.. l’l’V|.. __1_:_L.2.$’
afiqoying the: aha is ‘uni. fnasfifififiiafi. 1116 pmuuuuu
is out of possession and he is ixttsrmted in eatpodlfirag
the dkpaaal of the suit, Therefore, the v.’301l1’tfl- baby?
1
$2′
oomtuittaednnfllngalityinptvoceeadjngwitluttneu-Lalo!
memmmwmammmwmmnmgumaumnmmfigmmu
.I|.’«a-Ii’-1_Ir -V.-L. w..-
ww*a”‘u*ata*e=a”u “earr. we” 11:: Pm r-.-.’.~t V.-51;”
J’ “-5 J
pa-uaemsinn and he has been
smmtcaen yea-ra .
1?.1ntnmammrmJmanmmm;@fifiymnrfi
mmluaiuna. V T3116 passed 3
Trinnfigi
E}
.a
. from any legal
Ha a-.aw………..u—‘—1
for consideration in append
wl::io1i._ ‘meu-1t% Aaoordmgly. appeal is
., V’
T. t1’1e event of deiJ’ar1dn.r1t au¢:c:aed.Ing’ in the
recover poaaaaaion, it”, such a ‘prayer h
Sd,/-~
Iudge