Citation : 2022 Latest Caselaw 514 Kant
Judgement Date : 12 January, 2022
-1-
RSA No.2651/2017
IN THE HIGH COURT OF KARNATAKA AT BENGALURU
DATED THIS THE 12TH DAY OF JANUARY, 2022
BEFORE
THE HON'BLE MR. JUSTICE N S SANJAY GOWDA
REGULAR SECOND APPEAL NO. 2651 OF 2017(PAR)
BETWEEN:
1. SRI HUCHAPPA
S/O LATE BASAPPA
AGED ABOUT 51 YEARS,
R/AT VAJMANGALA VILLAGE,
VARUNA HOBLI MYSORE TALUK
MYSORE DISTRICT
KARNATAKA-570 028
2. SRI SWAMY
S/O LATE BASAPPA,A
AGBED ABOUT 46 YEARS,
R/AT VAJAMANGALA VILLAGE
VARUNA HOBLI MYSORE TALUK
MYSORE DISTRICT
KARNATAKA-570 028
...APPELLANTS
(BY SRI. BHANU PRAKASH H.V., ADVOCATE)
AND:
SMT CHENNAMMA
W/O SHANKRAPPA,
AGED ABOUT 56 YEARS,
RESIDING AT SANABA VILALGE,
CHINAKURALI POST, PANDAVAPURA TALUK
MANDYA DISTRICT
KARNATAKA-571 455
...RESPONDENT
THIS RSA IS FILED UNDER SECTION 100 OF CPC, AGAINST
Digitally
signed by
THE JUDGEMENT AND DECREE DATED 31.08.2017 PASSED IN R.A.
KIRAN
KUMAR R
NO.531/2014 ON THE FILE OF THE II ADDITIONAL DISTRICT JUDGE
Location: MYSURU, PARTLY ALLOWING THE APPEAL AND SETTING ASIDE
High Court
of Karnataka THE JUDGEMENT AND DECREE DATED 13.07.2010 PASSED IN O.S.
NO.292/2006 ON THE FILE OF THE 1ST ADDITIONAL JUDGE,
COURT OF SMALL CAUSES, AND ADDITIONAL SENIOR CIVIL
JUDGE, MYSURU.
-2-
RSA No.2651/2017
THIS APPEAL COMING ON FOR ADMISSION THIS DAY, THE
COURT DELIVERED THE FOLLOWING:
JUDGMENT
1. Chennamma --the plaintiff instituted a suit for partition and
separate possession against her two brothers Hutchappa and
Swamy.
2. She contended that the suit schedule properties were the
Stridhana properties of her mother--Chinnamma, and her mother's
parents i.e., Puttamadaiahna Kalaiah and Putta Channamma had
given the suit schedule properties to her mother as Stridhna. She
contended that on the death of her mother, the suit schedule
properties devolved on her and her two brothers and therefore, she
was entitled to 1/3rd share and since her brothers refused to give
her a share, she was constrained to file a suit.
3. Chennamm's brothers i.e., the defendants resisted the suit
and contended that the properties were the self-acquired properties
of Puttamadaiah--their maternal grand-father and since,
Puttamadaiah had no male issues, he had executed a registered
Will bequeathing the suit schedule properties in favour of the
defendants and on the death of Puttamadaiah, they had succeeded
to the suit schedule properties and as a consequence, it was their
RSA No.2651/2017
absolute properties, over which Chennamma could not lay any
claim.
4. The Trial Court on appreciating the evidence recorded a
finding that Chennamma had failed to prove that the suit schedule
properties were the Stridhana properties of her mother and
therefore, she was not entitled to a share. The Trial Court recorded
a finding that the suit schedule properties were the properties of the
defendants by virtue of the bequest and therefore, the plaintiff
would not be entitled to 1/3rd share. The Trial Court accordingly
dismissed the suit.
5. Chennamma preferred an appeal. The Appellate Court on
re-appreciation of the evidence came to the conclusion that the Will
set up by the defendants had been proved and as per the recitals
of the Will itself, the suit schedule properties had been bequeathed
not only to the defendants but also to their mother, and as a
consequence, their mother had inherited 1/3rd share in the suit
schedule properties. The Appellate Court concluded that since the
mother of the plaintiff and the defendants had acquired 1/3rd share
each in the suit schedule properties, on the death of their mother,
the plaintiff Chennamma would be entitled to 1/9th share. The
Appellate Court accordingly allowed the appeal in part and
RSA No.2651/2017
accordingly, granted 1/9th share in the suit schedule properties in
favour of Chennamma--the plaintiff.
6. It is against these divergent findings, the present second
appeal has been filed.
7. Admittedly, the case of the defendants was that the suit
schedule properties were the absolute properties of their maternal
grand-father Puttamadaiah. They contended that he executed a
registered Will (Ex.D-1) on 12.12.1973, whereby, he had
bequeathed the properties in favour of defendant Nos.1 and 2 only.
The Trial Court recorded a finding that the execution of the Will had
been duly proved since one of the attesting witnesses, who
happened to be the maternal aunt of the plaintiff, herself stated that
the Will had been executed. In the light of the fact that the Will
Ex.D-1 has been held to be proved, it is obvious that the suit
schedule properties which belonged to Puttamadaiah devolved as
per the bequest to the legatees under the Will i.e., on the plaintiff's
mother and her two brothers, namely, the defendants.
8. The Appellate Court on examination of the Will has noticed
that the Will clearly recited that the suit schedule properties were
RSA No.2651/2017
being bequeathed in favour of the mother of the plaintiff and also
the defendants.
9. The entire Will, as read out by the learned counsel for the
appellants, clearly states that the suit schedule properties were
bequeathed by Puttamadaiah in favour of the mother of the plaintiff
and defendants, along with defendant Nos.1 and 2. Since, the Will
has been proved in the manner prescribed in law, it cannot be
denied that the mother of the plaintiff had also acquired 1/3rd share
in the suit schedule properties by virtue of the bequest. In the light
of the undisputed fact that she died intestate, her 1/3rd share would
devolve in favour of all her children i.e., the plaintiff and
defendants.
10. In this view of the matter, the decree of the Appellate Court
granting 1/9th share to the plaintiff cannot be found fault with.
There is no question of law, much less a substantial question of
law, arising for consideration in this second appeal and the same is
accordingly dismissed.
Sd/-
JUDGE
RK CT:SN
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!