Karnataka High Court
Ishappa @ Ishwarappa vs Kalakappa on 12 August, 2009
Author: H.N.Nagamohan Das
Bench: H.N.Nagamohan Das
IN THE HEGH CGURT 9? KAR¥*éA"§A§(A CIRQUZT BENCH AT DHARWAK3 omm THIS THE 12*' mm' 0F»m;.G'us "f,T'¢é'0f':§;9% BEFO RE YHE HON'8¥..E MR. :us1'IcEjTr§;22s,% MGA§»asss;}éx.s4 Rsesma sacsrep Ap9E§é§;' N01';-~..?'16;"'2G(*I*_"«1' C,v*:§:22c}5'*"'3 BETWEEN: [email protected], V 5,10 HUCHAFPA GADA<":}L,_ I AGEU 54 yams, scat: A:3'R.zcu';Tu;9§é, _ 3. R,/AT mm, D§ST.i3'Aa'}_A{3';'-"'?'..__} - A J (av SR1 wags:»«:T.9;f;~::.}5E;:f;x~s1s§,§:>:; ,§£;v*mV" ANS: 2. ;<ALA§<m?PA":;;i0i' L&>7;.¥%i§?Pfi{ "£23531, A636; wen? 4£}..§fEARS. ~ .. gm, A§é':»Am_.§ w;3 iAxMAPPA Mm, A 3633.333 52 YEVARVS.--_ 3: %§:§%'.§'.%'N%£Ea;é;:!v#§;'¢ w;'::'§ MAi;LA_£3'§§--'A Pfitfikfifii, AGED 3i3_'?'EAF€$. '§i;:*«.§§RE .52Es:§fi»'Ems SF E&KKfi-.i..L 2_';'*§",zs..L:.s§;,r: ar3:;:, 9:53: swag. V" ".'jJ'(5?'SRiT:s.R. HEGt>£, Ame. FGR R3, :A?PEL{AP€T :RESP'S£'1§E§'§?"S -. "S'RI K.?%£. !'~*¥Ai*€A5ALESHWAR R2553; AEEI. FQR R2 5: R3) THES fiiP9EAL ES FREQ U,/S.1§€} CPC AGAB'€S"§" "WEE }§,.}B§¥~'¥E§§T L354? QECREE GATES Q§xQ?.2E302 E35858 EVE R,§.F~¥G¢3;4;'"2i3§Q Qfii '§"§~iE FELE $55 BEST. IUQGE, GASAG, ALLQWINS Tfifi ,£§?PEfis§. fiaféfi EETTINS ,»74éW"'~ ASESE "mg 3uQss=«%Em ANS QECREE M753 372.01.1991....§%A§S?:§'£s E§; C3.S.§'3S.S1;"1987' Offei TEE FILE OF TfiE PRL €IVEE. IEUCIGE, ' . mzs APPEAL HAVING BEEW a§si;-:'¥€v&.0& §%f;3s§ 9% %:éI3EV:Rs%«%c7:r:3 23«-n?-2399, camzms on ma ?Rora,ou%:{:EMEmf '3-'%*i'}.i'S'--.._$.'«'~"'<:f'f_"A, THE COURT ?RCN{}UNCED THE §'7OLLOW}NG--: 3uaGM5r&'r«.'M% Apgaeflarst is the deféric_3.an'tL..,.}aVf;d :ré$;.:§dn.;ie£'3ts are the péaéntifis fiefore fihei' ._."§'r§a;%j H ' figs judgment fer convenience t%3e iétg their atatas befere the Tréaf cam. -------- 1" V 2. v§'3_aiIn§E€'?sV::s§éf:¥:.é:ggi£4:'t%:%i ti'ée piaint acheduée gczreperézéas §E'§§§i"'i3§E';? §=eie:'i§'1g;4--..jI%:§v.:s;é4:a2=:_ VA.né'a§iIwa. The defandant by piayérzg fi'°&i.i é argaiflésg__f§'rr§Vsra§féa§£a_ntation obtained a registereé gift daed fiétgié;2'S..V1:'§.,i'§$?? "'from Artdawwa. Swing the fife time Q'? g5g¥zéa§Aé1%?é',--»~'§§€1eE krmw abaszsi the registemd gift éeefi 5:2 ._i£%5: :zear fizereaftaeg the péaéntiffs aw Anéawwa énitéateé ; --V.§v%e'gj§i;a;j3'..§r@€:.§ee§§"r2§s against éeferséagzt its $3., f~ée.§;'?§ far éesree A "_V-1%.f.g§"r;:€'§é§Aent Enjunctisn. S9 a¥se the éefenfiarfi: fiéefi Q5. N{2;ii.§ ;;?'§ ageing: Andawwa area piaéatiffs far fiéfiffiez sf <..' ;;e:rmane§2t Eséjzmctéan. 'fhege twa wits 8.8' §wia..9§?Q am ififlfi same ts be zetzzrszeé far wgnt @f_;7:;;*§$$§£i§:*es':& 3. Thereafter, tha defenéant féieci against the piaiatéffi and Andawwa far éiezree :'>%'".__"paf'r:':z}": g*-::'s€e.¥'_§f: imjunctéen and the same came to be dezfiééti; é_ V:by7.'t?§e: Eudgmeret and Qfiiiiféé in 3.8. ;Nc.§$'f.?fi',;_V_A.§2he9"§g_§.a'§nt§ff§,.: "aA;it3. Angéawwa flied an appea% in RA. ¥s:5.;.§;.56 a%:§..;?:aVéaruf%é$'V'é:ér}:e to be dismissed. Further, this C~:: ur*i §'éV€fé*A..§.5!if8f':?'V{§€;'3E'§'§'§:F"¥"F"t&§ tfie judgment cf 'Tréai Cmzrt 3:35 ..?tAhé;nL'vé:c§ve.§iL':Ap§eE_§ate Cesar? and dismissed the sece;.:2{?«. afp§eé§'3 3€!;}'€:i,.'t¥'§$; 'éfffifafifié psortéers wads as uaéer: ' ' 3 ' E~. --:i'e 'ha:-'i"'§ thénk témt my asbstaati-a'E quvésiii-git: .&%'%'%§'w. aérigas fsr canséderatéan is this a§ip»ea'§. Ta a=«%£;%,;é7"«--f;é'§': §**:es' cmtrmieray between §§':e.--;;a§rt§e'§,._ i'€=.§é é'%so3" made flea: that 3% othef f%v:5;_$E¢§§§_$ and '5§£.e.:7%-'a:icns excwt finéifig 9:": the ' ;5qz5_&s*;.§§a1*;'a;f"~--§awf:s§ gagsessian are Sefs agar; ta fise .5?-é;;%Tdi£vs§"*?:.:§_ gffigseriy Eszstiiuteé guét of iitie" 4.' ~. ma ééspmaé cf QSA §§§..:S;'8?, fig géairziéffg §%§€:$[é §=%a.5:;$? agaéfigt iha éeféfiéarst far éet%3§°'at§z:r: sf téiéa iiige bagés ef the wéié fiateé §2'%2.i9Z?'i3 saié ta have hear: _u§¢jj.:~:,e:£::te§ has Anéawwa s: in ma aitemafiasa ts éeciare the titie fix; u 239%; cf adverge geasfiséw am fag' garmamnt Enjamctéan, 'fie giaéséfiffs fazfther may iiéai iéze gift ziaeé fiaied 2§.§fi$3;§§? as {mt kw bmding an them am aiternativeiy grayed far r$ ;'é§éé§§g?...V'0€ pcssesfiefz. S. The defendant entered app§':e>é%'a rzce"'i_se'?ia:'r§?§:»'t.i}g:""f{i_a'§« Court arsé ffleé written statement_ int e'r é:%.Ea co§%s.i:e§td%;*z§'=~ f?:s§§'~..L Andawwa transferred the Qiaimt scfi'e.:;:iE:'u§e pro';3£§r¥t'§e.;3= iffiféééeur of V' the defendant under a re§;§'s%:gre<.%'"§;§;; ;§e;éd._éatéd"2S.18.195? and since then he is in iawfazfV;3§s$Leiéi'cr;_ §ih}:i firijoyment cf the szzhedme p:'spertie2fs." ;_':f£'S«1elideféétfa'e*%§"'vL'€:cnvf§,§§%é'dVs that Andawwa after axe<:u$:£'i1§~ right ts bequeath the schedizie pfcpésfgéesvjthhe piaintéffs under the wéii éatefi 525&2.§.:'§7§ .- sf thé 9§aEnt%ffs Es barrefi SE3: ¥v%-mE'¥;atioV§f:*;<.afiéi __:3e§ 's"nv3.%.rztainab%e. 0:: these groasnds the ééfefigfiéizt.Q-;';§£s$Ls§v:.%:e céaém $1' 'aha fiiaérztiffs. an the basis 9? :7"a,___i»%3a :sE'a'~a:§"*E~e":gv;.<.=V,,' Cam: frameé the fmawéag :4 issues §e;' its' ;Cj%%"°%$§d£e§"'.E:f§'i'}§?Z :;"'~'%£§{§":;ei't%%ar $29 géaintéff graves that firm Géfi éeeé 9' éfiiecuted by éeceaaeé Afiéawwa fiatefi 2§~«3;G-19§?§ in favour ef ciefendarzt §s Eiafie :6 be carzceéieé and mi béraéiztg an hém? C73 ' 4; Whether the piaintéi? amazes that éeceasaé Andawwa and subsequent te her, the péaintéff-. perfected their titie by prészcéates of adveftsiéhff-_ 'vv. possesfiefs, in the event cf proof cf datefi 25-3.$--3.95??? Whether tha piaéntifi' preves t§§afi: absemte owner in p0sseésiv:§.§"a:.V_of tE§'e._su§tV Vp.zjo":.:{érty by virtue ef' the,.w§§£ ;-fét><$t{:':.:«te3's:i..L' by' °:;§ecea':§ed fitndawwa éated Whether t?:e ';1Ea§nt:if'?"Es: §e:§_£i%:i:a§ refief sf éeéia rfatéen v'e?';'5Vj"i:§.t'§?e. fér '€9ns=equant§a§ reiéef of §:3j1::z£V1E§L:§:§T?., V" . .v.»»'%2%{§°§V§ft'§3eVvr t%;§é"--§E,Va_¥_§f:§:i?f is entitied far pcvgsessmss sf :e"V'1es.2;\'.'V§_V#4i.;p">¢«*.:§:~;&;'5:a='=a;_I'_"t1z if'? the afiermtive? ..'¥;¥$%"§:ét:'%'V£é:j' éefemfiant groves that fiarzaaseé execatefi gift deeé éate 2S-»i§~=1§5'? §?"§ V " *%1;§sV§é.a:easr Es: resgeci 5:? am gait pwgerty arsfi that %§ e is in %awfu% §css&=$s%£m am aajeyment 3? ma Sama airsse Ema? Whéizher the fiefendant graves tiiat this mi? is hit by mirzcigéas fif res«--§u§§cata? 8. Whethar the éafendant ;:>ro\:a$ that ihe Ceurt paié is insafficient? 9:. Whether the defendant proves:-th'a't--.the §%i_§Vf by misjoinder of causes "§c:ti[c$1 muitifariousrmss? 10. Whether the SUivt~§.§.1'!Qt'V.fii'a;V§.fi:taiVfi-»a_b!é'?§§iti"s.€3l.;tE bringing the suit gift cieeci fiated 25-_19{j1}3s';r W decrea in 0.3.Ne;'J3$§5:§V?2?j_V:%..i_if A' 1:. §'4;'i'Qtgl&#. éfi%.A*:t....rz:*'§"uair2ta§:1ab§e under se:t2;;en S.4a§47e*€§:f:'ic _Ra:§ea= Act? 12, wmger §V?:<-:_ s :'.i;v§*1: §§' 5:: by Sectien 2:? am Art, fife Act'? ' £1138... 1 the defendant is erstétfiefi fer ' " sssts 353$ if 3%, ts what ammsszt? 14: .. $%.?'?:ét de€rae as" sréer? Befsre {fie Triaé €Gi.¥§"'§, piaéniiffs examérseé S §5;~i:;;e.%ses ag ?V%;'«}. is PW-§ and gst marked E><s.P1 to F37, The * : "e:%;é?er£dar2t examined {cur wétnesses as BrW~--1 ta SW-4 and gm: '' marked Exswfii is $43. "§'"*§1a Tréai Cami after hearing arguments an Eaih fire géde am an agpreciatéam ef the pieafiirzgs, srai finé F? I éecumentary evidence cm recoré, hefd that the gift deed_.._r.__:!ated 25.}G.1§5? as vaféd, bénéing an the parties and éefena1jés%£'t"~§f§'.,§A4n iawfui possessicm and enjoyment sf the scheéu?--§:'-- Censequentiy the Triai Court véde jzsdgment' ' dismissed thejsuit of piaintéffs. Aggrié'%;ed'.'_'fb'y? the Tr§aE Ceurt, the p¥aintiff5 fi:ed'Tai ;'e=.a%%ppe'a: 3__nRV.}'-'~,.:A §";3.C¥§i<4;'V2§99 befcre the Lower Appenate J "rzgari§ig7't%fr.e figuments ea both the side, the Lswer 'g€x;5';3ei§*a_?:vg3{-.'c;Ic§4i£%t;_§%fa;r3ed the foiiowéng 1.
Whe'.-_:i1e'r _A€?§é..--jz;Vg:!V§;:e:3=3§?3t},,__afid éecree gasses by iéae L$we:*£f,c7u:*& 1ar.;e é'--§.§eg:é'é~,_§e'%x:'erse and capriczieiss?
2. W§a'&t!*}§r ' tfsé_';r%€erf:érefnce by this Cauyt mize the ~.«»;3V7i5§§E'*"i'5!:"i"-'é?"i'§._. a?'¥é M5E«3ie<:reae cf the Lower Cow": is A =- V are e;cas%.é3s<a3*§s"?f'j - . V .9 Tézia-.A%;fc§:@&r Aapeiiate Saar: $5. re«--asnre£EatE§:3 cf iha r:_f2atér*z?fai an receré, gassaé tfm immggrseé jizdgmeat :z%¢T:§d¥;%;;'fgL:§at the gift éeed éatefi 25':a..1§5? is has: ssaééd am iha 'V[V§:f¥ afavr:--;,*§5artt has net éerived amt titie in rinse schefiasée prepertées. Lewer Agpaflate Cam': farther ifieid that defendagst was :23':
gas: §a §GSS&§S§%§"% Q? §§§§ §§ai:%t schefiaie amperéies argdas' tha gift "5 § ;,;'*x.»"'"
" (1) Whether the Lcawer Appeiiate Court is iegaiiy csrrect in hoiding that the registered gift-'--.
deed dated 25.10.1957 as imraiéd '2 f (2) Whether the Lower Appaiiate Cczurt in hoiding that plaintiffs:-a'f'a"--th§ schedtfie property? V I 2 2 I 'I V' (3) Whether bo*.:h the 13%.-.§'o';:S1.'a§éj'»_:!é§§'é'i'¥' correct in hoivdé-nag that"£;i5e;'«s'G'é-t_.ef ';3é¥&a'i':"2At§f.'; is in time under v'A.«4:$:'t§:::1e 58 of the :.s:::Vs:fa~:ifo::iJ%2xc%t?" % :9. V_§fiear§'~Vaf'ga:me:§'£_s6% both the side arm perused the éi3??5t'i:ae; a?§5éa§;¢,.*¥">Ea;3.»'%rs. *****
-._1f':zL_.. iate Andawwa was the awfier ef piaént :7.:L'-~s'<:%2eéaéafiroaeéiifisL: Aradawwa during her fife time executed a
--«.T.['.j';fg§§stered §'Ef¥:__ 3~&ee§ an 25.1fi.1§5? in favaur $3' the éefandantg 4:'--'.V.i'?i'aiéé§§'iff5_»_ufiaim that they are the iagattes eméer a win dated . i(3;?' 'C::§._:§9?fi execateé by Anéawwa. Waintéffs are mt ciaiming a.:;4§é"inée§3andent titie in the schedzfie preperty, Or: the sther ffiamti, giaintiffs am ciaimmg their tétie to the scheduie pmfiarty 5?, AA ah};
Ii} thrczugh the ariginai owner Aadawwa. Arzdawwa is as pa;jt3,<::'*;I:':::T"£§%}'e registered géft dew dated 2S.1G.19S'I?. §<eepi_aj:'$ registered gift deed dated 25.13.1957, _g.1aE.n'tiffS egg ':%é';;4§'.é;rsa'_§::iA;t¥ed A "
to seek daciaraticn of titée in respect éf t?é e A~;3ra'p~9.;f'E§és under the gift deeda Therefore, E'?;TV__ES*~..ef';ece s*.:eVz:r~,'. ;fV<5'§*:V';:t?é§'"';':iai'§atEffs*»L' to seek canceiiatien of the__ gift: deéiég-V.::}awt¢fd 2S';1:£3;_,1 §iS? or ta decfiara that the same is xaVo"é*c.:.§V:"i:2. mfstant case, the piaéntiffs have neit%1erf.3o;'.ugh:tA'ft:%*--¢§hce¥:!,afi§23V§%'.'E§§e gift deed $19? is declare ihe gafig :*._;a§v:d' «. piaiatéffs are net entitied ta mgigztaag ~ 12, T?§é*--$3a§;:ti'§f$""€:i:s;**a{é_;t§§.that the registered gift deed dateé 25".4;§5G';iA95? §si":*2.;o;Vi:: §3in§§é:zg or: them an the grsursé that the éargméifl is_,vL'§.}:2tv§L§:A§;e§'«-$3: the aefenfiant by ;3¥ayEn§ fraud an the grégizé'-:3! "és;eg.%:a*sif:"'3%%2__a*';*3:;iéei%a§a* In fiara 3 cf the piaérsii, it $5 fiieaéefi wézéiz A--.::fia:é?wa was §§%, the defsaéant by péayéng fraud "44' éE$'taV§"§3ac?_:i'2e '§§?t deeé. 'Fha detaifs af fffiiésd Es net gieaéefi as:
Grder S Ruie 4 cf SPC. ii $5 manéaisry for iéwe ;§§ 3'§';:-t§§i':s is fzzmésh the detafia of fraafi iika what wag the iéirzegs, ":5 what data the ififiess cm":t§m2ed§ father the iémegs was $3 Hisevare that Azzdawwa csuid mt taices a yatémzaé jigdgmerzz, tfie 'Mu;MV_F_J.v_\\ z.
11 nature sf fraud eéc. Further, the éefendant must beV_--mafia knewn spe<:if%<:aE§y the nature of fraud piayed by }'1§¥'F¥"${3: .$§.V'3Z;0 defend himsetf. In the absence of necessary deteiié r&§§fi£hé'&:§ fraud the meading in the piaint is tetaéiy »§:1ad£§'€%:z's'_$'§;j:g§--VI.;,g;:;§5e' _f;i::s2S:., V the piaintiffs have faiied to prcwe aw e £'~:ta:t§.AEA_iT<.:;i?:: tfie stayed by the defendant in Séa-:::::,z"r*i._r%:g At';-:5-:1 £§ated* 25.10.1951 ,
13. The gsiasntsfts x&§.tr}"a$s'__P\§£«:1"~--..bef5~r¢ the 'ma; com:
depeseé stav'E:'i2*ig i{r§:;.£ dbtai»::e~jd the gift dead by using force and c9e'r{;icn At another breath, PW-1 depeses that ¥5§r3--;;é;yvvg?'a-__z¥éa_fS' sjfifering fmm Tishercuiosés and the _.£i's;fe_:2da?';f39§;.t;>§§< ijer'tit'¥cie1".._t.Ev:e pretext that she wifi he Shawn ta 3 ciié:;to,?f £sn$~.:f1:.:$, iéfisrepresenting and playing frame? were her, '7:.i<'ee§'s.'§=§%';:.j::*;1; ':;:v§£>:ta§nec% by tha defendant 'fhés eviéemze an ~. !f'&'£§§%'£§ ié 22%;: éérfiy cantrary to the aséeafiings but the sama is v§§i:;jL¢s»s:is:?ste;it..V" Except the ma; interestafi testimony a? P'%N~1, _t¥'1:T€I:ré"§i§.-4. New aim? evidence an recaré if? support of the was . "v~..._é*e§Vé'ii'fig to fraizfi. Thus tha giaintiffs have miserabéy faiieé ts grave 3:36 estabiish that defendant by piayimg fraud, abtaéned ikm gift fieed fmm Arzdawwa.
14. It is net in dispute betweaa the ,r;~arti:§é_"__;"f?;:ét.
fiefendant fiiefi Q13. $49.96/?2 against the piaEntiff.,%fi:i;v ., for a decree of permanent Enjurtction re${:aiE1§n'g; interfering with ma defendant's pos$4essi9"r*2A_'é'swé e=:r7.hV%j.'n3'§:r'fi e:§t df scheduie Qrofifirties and on <.:t:>:*1£éL£.:.iV:;"t£f:e éaf:9§'éj.'-3caV%:j:eVVVto be decreed as per Ex.P:£9. i3:.,;3'i:i§1i:*:.i:¥ffs_«*§§:_{'g§ fiVeVj7esf§¥enecf the éecree in (3.8. f\tie.,96/?2 Court ii: RA, f%¥G.5/86 and the sa;'é:§;'car}:e b1e §:z 'a's:~-n,:,sééé as per Ex.P20.
Further, the é§V:>p'r4cached this Ceuri in REA No.1 tag' V désmi ssed.
15. 'mi: *i§f:§:':;f'IEjs.§£s";§_:"t«f§at the meaertias E'?'l€?§t§Si'¥€d if? tha gift: deefi a:'ie fhe $:.§.i::--;?e ::"t» ffiétter in G5. fie. 96;'"?2. "fire €§§§¥'E'E :u§ff"<:.;A;;f;er:5Té'n:;A«-Lgigz 'v€§}A.S. §~é§';""'95i6f?2 is fiasefi $32 the registered géft de éa:?3 __ flgiéé T§"'E§§ Qcszsri $3.! csrssééerérsg the efitére ' "L"A.....v;a.§&aé§:42€g.$} Imr§::§é§z:§::a¥:; ans? tite gift fiaad, heisi that the qasaatéem as? §fi§S€%$§~§§fi Q? fiefanfiant 33 finat The iswer Agpefiaie 4 --'_ C$iL'5:z;°'§i_' V;b{§f"'A_«ignarin§ this fénéirsg sf W3 Ceurfi Er: Rafi. :£.§;'8'?, ' an arm: in haidéng that deferment has mt acquired Atéjuégassegséan 9? giaérst schedufe gmpartias améer the gift aged. kl mm' E3 Therefore, the Lewer Appeiiate Court tommitted an ifiegaiity Er; reiying an the stray aémission sf f.)W~1.
18. The decisier: relied an by the teamed coa5nsei,ft>:f the piaintiff in "szvrr. av. KUNHIMA Vs. ms. y:s§%éAéé;'afHff reportecf in ILR 1996 KAR 1853, has no app%Ecatict: _:i'.o,i%§:é'u§a$§s an hand. Learned Singie fludge j€>f" t§1«.i$"--.ACa:i%4§:"._%_n:v"S.'M;!'; S.V.KU?%HIMA's case noticed the fact thé't%_r5g_%admissé%on the witnassas is net ambigueus an'dvL.xfhe sama was'v_:cixéé'f"§;$ecifE: V' and with Pmfier zmc¥erstan'd.i\n§ €&f""i'£;iV}§e?: '€i7££§stioé'ré;""A Eiiit in tha instant ca-age, _§§§'ei7'._~vstr$:g 'e;:dr§}_Essi;:n made by defendant is ambigtmus. 'I;1"'a:hé §.¥é¢'édif'i:_§€=.; i£'s'"the evidence, in the gift éeed, in the ref;ve:1t:e":;e::V<;rd§ a ?:d the finding cf this Ceurt in REA g}fie~;g§fie$H§5'ét defendant is in pessesséon cf giaént st¥éér§fisv§$VV§:*§§:~é;;t$¢V".T~f,f%3m the year $95? and cm the aim? hafié, gifa-$6 a§_ r::§:s{§i%£> e': is": the crass examination 9% §.W.i§ states " ' § flt'A§*:;a;f£"z§efe:"s§&.:§;«i came $32 ta gaasassiafi afiar iemmragig éngimciéafi granteé in $.S.?sEer.95;'1§?2, '?E'aa:°@'f"m'e; the stray 91' Sfiéfii, is ambiguaua. Fagrtfierg the stray aémémém : "%2:~Vt0 he read wéth the mntemts af 3 registereci géft fieeé whétfi " fiaé came Eater $§€§St€'¥¥£'.'fi m ihe year i§§'?. '?§":ere?9:°'e_, the iaw =%,,-"xi if Ea?
éazséarefi by this {mat in §<Li§*éHZM£:fs sage is a?' no ai';s;%:i¥%$:*gfla--.%é€é"-fi:;s the péaiaiéffs.
19% §%'-«: ég the ésnee ursfier iffae the attegténg witness is we gift' .rj_ee<i. 'A.V_"§'§2e Cam": an the bagis sf same §ncansE§t ?e«z;%;v§:L;!.V§'n tfié éivfierévite sf §%V«-- 1 am aw-2, awega that mg:W;%T;s%a§:%%§m¢i ':2 is is be remembered {fiat gift éee<3f....V'? 3-'ii §; <9~.§ig ;i:s:t£;é%'e .fiA'»':§éj:---- '%¥"2e year 3%? aw»: and man; ;§e5;;;;«_%;m%g§a&ef2;r§': '%;.§§e:: §:§'u'rt" §n tisa year 1993. There és a gap téée date 33' éeeé :9 %%*;a daze <3? giviffi"Véfiéi§:é;f:V<:_§:¥'33i{éi';§:§'fé:'_'j;f7a Tfiés Sang gags m' 33 years is "%"eq:.séreé is fie taken ézzia t0n3%de:'ai;%.r:mxw§{§§e., §§5sé:s§§§%§&ééze iacsngiséency En {ha ezséfiaséca 5€f"§wA,if §%%aiA--.j.:g§§¢:A3. V F:é:7:*i'%§é:; the irmansisfieacy gamed mg: fig! t?§a§"*§;.§ir;g:é%' ;*"%§'f;3V£e?§'§é':';%v:'{::3asr% wééé fléi ge is t§3e.:"§$t af téaa mafia:
' '=~a+.z:§ gfiaégé iém. fem:-éaiéesé Q? 3 regigtgréé fififiiéffififiim 'fixa _._f'.j'j£f.r:.é::;;"::" énafififiigéeftcieg is? these EWG wéirteageg wifié rm: take 3&3? {~--'.'VV§3'--§s§' é§i2sf;*f§§§';:':§ai:*: ag fig afféciaé acts fiarse by Em S:..¥§~--%.a§§$t:'as' Ea awe . 'E-as'%;s;%$e;_?ef regéstarérsg tfm gift fieeé Er: quasiiana "§"%2:.§§ we Laww fia§§:eE%a:e Cfiififi zzamméttefi an fiiegaiéfy in hwéisag ifiai gift éeaé " as iméaééé, i;a.s;_e. RES? iéie §ea§d%s'$..$,ta.%.e€i shave, the gazestieré sf éaw {1} £3 1'?
28. It is necessary fer tha Lawer Ageseiéate Cami ta consider the entiga evidence by aggsiying its ménd §ndepen§ e%nt%3r, Tm Laswer Aspeéiate Court whiie doing so éhaii raagonérag 9f the 'friai Caurt and thereaftas", givg3V_%t:S~--.:re*a.Af3'é%'}:§ not agreeing with the findings af the ":"r;a{'C:e ::::;."%«_Tt:'&g%:§'$-:;+s§'i:§Vgaa;
taker; by thig Cmsrt is': the case of 9?§«DMfi;$;§¥?...EE Sm" sawaawvm reporied in AIR %:'»3f9f3 §<Aa'2:r§s;- in a§E2f:1 é"§i§stantVV case, the Lower Appeilateviagri s5z'fa t: €aasiéef'éAd"i:E':a eniére evidence can record. Further 5':-§_ ré.%a§:ins«..:a'r§=;5'V~figgignetfi fig differ with the 'rea$:e5:.%T§§§; 'c}%"*§:~?2e"~.f§E*E_a1§A'C-Mari'; Therefem, the entéra appraaciz a 1d.;sg"t¢.a7 __$¥ppeiiate Court Es centrary ta tirse Eaw §ac%a:ré§_ £;.yVVi§2é4éA._vC<%§}.;'"£ m pmwagwaae S.N.SWA%%¥'s afiswefefi, i::._Vt§§e; a;ff§:maiive.
$~%fi§t;f§é.~' éhe géft éaeé fiatacé 2S.i§.i§5'? éxecaztaé by §§*s._.§'axm:2r sf éefanfiani is heéé a3 va%%d, Em apéairztéffs .¥é~;%E§"::V72s':.§;:.%;4s:'§v& any tifia §§*§ the gcimdasie §€"$B&§'i§$$ anfief the ifiiééi §§a:t_;ej_€_§;5 82.fi2.3;%?§. fir: {ha fiate Qf executing the Wm 9?:
V *- "§$V.fi2&3.§?§, Araéawwa hag :33 fifihi fie bequeath the ssfieéuée '' wspértéag £3 fasssug' as? ihaa séaintiffs. Tiwrefereg :52 aiaémiiffg 33 $9 mt derive any right, tétie ané ératerest in t%3e"Its7c:.tiég§':;:.§e pmpezties. Hence, qzsestéan af iaw $39.2 £3 heéd én "
22. '%"§'se pyayer Q? aiairztéffs fer :'t¥;'vec:§éT;";zivtE<:::TT:*a:-- fiiaint scheézsia pmpertias is ba$iéé§ Af'é:.r}% a W§§§_ fiawfésj executed $3; me efigénai ewyjyer ¢fian;§Va-zégxéfiva.'"--»..?§a.i.§:£iffs..in.viizhe piaint gfiieaéed that they have péffe;t:ed'-_i;v¥5é'*§§§"'E§§§.§:§ :b';!_Viaw of adverse pcssessien. Gr: tifge V_.basi:$"7G"E *.;he Triak Coart framed Issue nq_..2§%fié$$sien. But in the course of e§{i:£;efi_t~a,1::":f'§g::'_" that éefendant is in gmsesséan Zgaéfzd "péakrt schaduie gropertées. Farther E:re'€§2'«tV?1:_'efC§{3$rfé méi:'§_};§' Esotéced the fact that we the agsence §1sr:es%ai*y..V_;:§:EV§ac¥!§:sz§ arm avéderme mating to adverse ;§»§'e$$§éss§§:1 f:}i3§E§?2§?fS have miserabiy 'faiiezj to grave that they"'§*:a'%;¥g.éSté';;,§V.%_s%;§.g;§. Ehflif tifle kg: iaw af aéfversg segsesséara v".;- V§V:§ the 3é3a'§nt,--._'§§§a 'fiéaéfitéfia have aésa prayed far afiéemaiive reiéef ' :'%;§f ~;;és:%#&ry""5f gagsassésn of p%a%;'s:*c gcfzeéuie grsgertéesi '4. ""é'"ir';é.:fe§'e3Vs'e,*"iE1e refief sf resévery sf fiasaaaséaen is a C${"§S9§E§§fii§3§ r;e?§§&'E~*--%i:s me mafia raéief reéaténg ta §fi£§3E"'a€§§?§ my izéiéag TLL""«.':'V§"%"é'e"f'efa:'e, the reiéef sf §3$$€§$§§¥'% 5? suit safieévia groperties Evas céaémeé as a censaqzierzce 3? defifaratécsfi at' t§E§e wwié be ;\w sv-
19 governed by Arficie 55 and net Articie 58 53' the Limétatiarj Act. Tharefere, both the Courts beiew committed art error :52 the tjaim of piaintiffs unfier Article 58 of the Since the dais'; of pmintiffs Es gavervned»-by V' Limétaticn Act, the suit is reqmreci tclhe from the date 9? cfefencianfs pos'$e§s§§n b éc:;r¥2eVATVafiV'éfé'e"t"ié the" ' maintiffs.
23. it is met in disputethat%'V"'r;}gh::L%§%z;:%:fine year 1970, bath the parties a::.f*@ j£::f«e1.i'ore=.1A_Atfgéé_:I€r:>-ui*t "gs-gVii§a§2'r:§ their right and pessessécn R¥ght from the year 5;9?'3, the V§i3§'l«a%§§t§ffs' «cf the fact that there is a registered' gift § eéd_:'af.£.%:e yéé§'u 195'? £9 favour cf the defenéant g§;ec.gted.:5§5y:,.Az§d«aww$V.'""iFi}s9ther, it is seen frem the receré that t%§i s?L.»;C%3;3"_ft'A»§*f§t:;...1$5;'3.98'7 hem that aié other ?Erad§ng3 area "'A--.»a§serva'ii§§r:s a;é:'§a};>f§ finééng an Eawfué yassesgéon cf fieferzéant Er: «. .T'§;':i'.}.. S;.E*éa,§6f 1322 are ieft wen :9 he dacééecl in pmpefiy Erestituteé 4: . Sa:it'j§?'~.:Eif'§:. Yhig fmdéng ir: REA ¥=§o.13;'198? wiii net take away . V'V:T"'i:-Effiaffaéct sf Arficée $5 9? the Limitatisn Act. fince the fleck sf Ai.§;f§%;'é'tafie:1 cammences, the same came: be sieppaé. Therefore, ~ tf1e suit flied by the piaéretéffs E2: the year :98? E5 hit by Eaw 0*? iémiézatianw Acm2*d.§ng£y, aha quesitmn 9? Eaw $43.3 ég hem Ea 9% 5' ,~5;;~x.g '21"?
affirmative haéding that the finfiing of bath the C<>:2rt§V- ib'éE'€:--%;§: stating that the suit of péaintiffs is within the iimitatéééifi * Eaw.
24. " aacgfiihrg For the reasons; stated.ab§evedf€:%2'é~--fsiiowé-fig 2
i) Thegpfieaii_§.$ 3'%};§E§'%'
ii) éecree dateé _Vw.G€;?f_44§'€T_§%Ié{3€3i;:"é'%if§,:.A';AN§i»§.4,?2OfiO passeé by the """ H _A T' is hereby set asida.
Vé é':'*e " anfi decree ef the 'ma; Cmsrt %%"%¢£%§%tm%*~e92*.ei,f:991 in G.S.No.S1f8'? passed by _§f;eV"V:C7Ei;#'i'§ 3udge at Gadag, is restczred anti .% '' %{:§§%;.f§rmed.
iv} ?art§e$ is baa? iheig" gwn casts, S&/* 31;.fDG"£.