Citation : 2022 Latest Caselaw 868 Kant
Judgement Date : 19 January, 2022
IN THE HIGH COURT OF KARNATAKA AT BENGALURU
DATED THIS THE 19TH DAY OF JANUARY 2022
BEFORE
THE HON'BLE MR.JUSTICE ASHOK S. KINAGI
WRIT PETITION NO.16260 OF 2021 (GM-CPC)
BETWEEN:
SRI. MUNIKAVERAPPA,
S/O. LATE LAKSHMAIAH,
AGED ABOUT 58 YEARS,
R/AT KAMMANAHALLI VILLAGE,
BEGUR HOBLI,
BENGALURU SOUTH TALUK - 560 017.
...PETITIONER
(BY SRI. A. KESHAVA BHAT, ADVOCATE FOR
SRI. VIGNESHWARA U., ADVOCATE)
AND:
SRI. RAM MOHAN J. RAO,
S/O E.L. JAGANATH RAO,
AGED ABOUT 53 YEARS,
R/AT FLAT No.C3, BLOCK No.12,
KRISHNA NAGAR APARTMENTS ,
ANNASANDRA PALYA,
BENGALURU - 560 017.
....RESPONDENT
(BY SMT. SHAILAJA, ADVOCATE)
THIS WRIT PETITION IS FILED UNDER ARTICLES 226 &
227 OF THE CONSTITUTION OF INDIA PRAYING TO SET
2
ASIDE THE ORDER DATED 30.07.2021 IN M.A.NO.21/2021
PASSED BY THE PRINCIPAL SENIOR CIVIL JUDGE,
BENGALURU RURAL DISTRICT, BENGALURU, VIDE
ANNEXURE-A AND SET ASIDE THE ORDER DATED
28.01.2021 ON I.A.NO.1 IN O.S.NO.99/2021 PASSED BY THE
PRINCIPAL CIVIL JUDGE, BANGALORE RURAL DISTRICT,
BANGALORE VIDE ANNEXURE-B.
THIS WRIT PETITION COMING ON FOR PRELIMINARY
HEARING THIS DAY, THE COURT MADE THE FOLLOWING:
ORDER
The petitioner filed this writ petition challenging
the order dated 28.01.2021 passed on I.A.No.1 in
O.S.No.99/2021 by the Principal Senior Civil Judge,
Bengaluru Rural District, Bengaluru vide Annexure-B and
same has been confirmed in M.A.No.21/2021 vide order
dated 30.07.2021 by the Principal Senior Civil Judge,
Bengaluru Rural District, Bengaluru vide Annexure-A,
has filed this writ petition.
2. Brief facts leading rise to filing of this petition
are as under:
The respondent filed a suit in O.S.No.99/2021
seeking for the relief of perpetual injunction against the
petitioner. In the said suit, respondent filed application
seeking for an order of temporary injunction against the
petitioner. In support of the said application respondent
filed an affidavit contending that the respondent is the
absolute owner and in lawful possession of residential
vacant site bearing No.128 and Khatha No.1047 formed
in Sy.No.42/3 measuring East to West 60 feet and North
to South 40 feet. It is contended that earlier the said
site was owned and possessed by Smt.Muniyamma W/o
late Venkatagiriyappa and had acquired the said
property under the registered sale deed dated
15.02.1971. Subsequently, the said Smt.Muniyamma
had sold the property in favour of Sri.Ramaiah, S/o
Agarada Muniyappa under registered sale deed dated
10.05.1971. Pursuant to the sale deed Khatha was
transferred in the name of Sri.Ramaiah. The said
Ramaiah had applied for conversion of land. The same
was got converted from agricultural to non-agricultural
purpose vide conversion order dated 22.12.1992. The
said Ramaiah conveyed the property to one
Sri.C.Mahesh, S/o T.S.Chandrashekar under registered
sale deed dated 01.02.1995 and the said Sri.C.Mahesh
was put in possession of the same and he is in
possession of the suit schedule property as absolute
owner by virtue of registered sale deed. Therefore, the
petitioner taking undue advantage of the situation, is
trying to trespass into the suit schedule property.
Hence, the respondent has filed the application seeking
for an order of temporary injunction restraining the
petitioner from encroaching, fencing or in any way
obstructing the peaceful possession of the suit schedule
property till the disposal of suit. The petitioner
appeared and filed written statement and also memo to
adopt the written statement as objections to I.A.No.1.
It is contended that originally the land bearing
Sy.No.42/3 was owned by Dyavappa, Thammaiah and
Ramaiah, S/o late Lakshmaiah and they have acquired
the land by virtue of partition and they have sold the
said land measuring 25 guntas in favour of the mother
of petitioner namely Chikkathayamma under the
registered sale deed dated 01.10.1970. Since from the
date of execution of the registered sale deed
Chikkathayamma and her son are in possession and
enjoyment of the said land. In spite of the registered
sale deed executed by Sri.Ramaiah and others in favour
of the mother of petitioner, the wife and children of
Sri.Ramaiah namely Venkatalakshmamma @
Bodamaiah, Manjunath and Raju filed a suit against the
petitioner and his mother for the relief of declaration and
permanent injunction in respect of land bearing
Sy.No.42/3, measuring 32 guntas in O.S.No.2259/2007
on the file of the Principal Senior Civil Judge, Bengaluru
Rural District, Bengaluru. The said suit was contested by
the petitioner and his mother by filing written statement
and the said suit came to be dismissed vide judgment
and decree dated 24.11.2009. The petitioner has filed a
suit for the relief of perpetual injunction against the
Venkatalakshmamma @ Bodamaiah and her sons in
O.S.No.1357/2007 on the file of First Additional Civil
Judge (Sr.Dn.) Bengaluru Rural District, Bengaluru.
The said suit came to be decreed on 07.03.2008 and the
mother of the petitioner had executed a registered gift
deed in favour of the petitioner on 08.01.2007. There
was a mistake crept in while executing the gift deed, as
such the mother of the petitioner had also executed a
rectification deed dated 13.06.2007. It is contended
that the petitioner has invested huge money towards
development and putting up of construction in the
portion of property. Hence, he prayed to dismiss the
application I.A.No.1 filed by the respondent. The Trial
Court after hearing the parties, allowed the application
filed by respondent and directed both the parties to
maintain status-quo with respect to the suit schedule
property. The petitioner being aggrieved by the order on
I.A.No.1 passed by the Trial Court preferred the appeal
in M.A.No.21/2021 before the Principal Senior Civil
Judge, Bengaluru Rural District, Bengaluru. The
Appellate Court vide order dated 30.07.2021 has
confirmed the order passed by the Trial Court. The
petitioner being aggrieved by the impugned orders
passed by the Courts below, has filed this writ petition.
3. Heard the learned counsel for petitioner and
also learned counsel for the respondent.
4. Learned counsel for the petitioner submits
that the Courts below have not assigned any reasons in
passing the impugned orders. He further submits that
the Courts below have not considered the material
produced by the parties and also not considered the
contentions raised by the parties. He further submits
that the impugned orders passed by the Courts below
are cryptic and is passed without considering the
relevant aspects to grant an order of injunction in a suit.
He also further submits that the respondent has
suppressed the earlier proceedings. He further submits
that the petitioner is in possession of the suit schedule
property, and the petitioner has entered into a joint
development agreement and the petitioner is
undertaking construction and invested a huge amount.
All these facts have not been considered by the Courts
below while considering the prima facie case, balance of
convenience and irreparable loss. Hence, on these
grounds, he prays to allow the writ petition.
5. Per contra, learned counsel for the
respondent submits that the petitioner has not produced
any records to show that the petitioner is the owner of
the suit schedule property and further, she submits that
in the rectification deed it is mentioned that instead of
mentioning Sy.No.42/4 in the registered sale deed
executed in the year 1970, it has been mentioned as
Sy.No.42/3 and there is also discrepancy in the
measurement. Further, in the rectification deed it is
mentioned that it has to be treated as Sy.No.42/4 but
not as Sy.No.42/3. It is also further contended that in
the M.R., two survey numbers are mentioned i.e.,
Sy.No.42/3 and Sy.No.42/4, wherein in the registered
sale deed executed in the year 1970, only Sy.No.42/3 is
mentioned. The said M.R is not matching with the
schedule shown in the registered sale deed executed in
the year 1970. She further submits that the petitioner
is not sure about description of the property purchased
by the petitioner's mother. Hence, it is submitted that
the Courts below were justified in passing the impugned
orders. Hence, on these grounds, she prays to dismiss
the petition.
6. Perused the records and considered the
submissions of the learned counsel for the parties.
7. It is not in dispute that the respondent has
filed a suit for the relief of perpetual injunction claiming
to be the owner of the suit schedule property. The
petitioner also contended that the mother of the
petitioner has purchased the property bearing
Sy.No.42/3 in the year 1970 under the registered sale
deed. It is further contended that it is the case of the
respondent that the petitioner is trying to encroach upon
the property belonging to the respondent. He is also
making attempt to interfere with the possession of the
respondent. Further the parties have produced several
documents to show that they are the owners of the suit
property.
8. From the perusal of the order passed by the
Trial Court, the Trial Court has not considered the
documents produced by both the parties and also
contentions raised by both the parties. The Trial Court
merely has recorded a finding that only on the perusal of
the sale deed of the mother of the petitioner as well as
rectification deed, it reveals that there is a question
which requires a trial regarding the title of the petitioner
over Sy.No.42/4. There is no dispute in regard to
Sy.No.42/4. The dispute is only in regard to
Sy.No.42/3. The Trial Court, without examining the
documents produced by the parties, has proceeded to
pass the impugned orders. The Trial Court has not
applied its mind while passing impugned order and
further no reasons has been assigned in the impugned
order. The Appellate Court has confirmed the order
passed by the Trial Court, without applying its mind.
Thus, the petitioner has made out sufficient grounds for
interference with the impugned orders.
Accordingly, the writ petition is allowed. The
impugned orders passed by the Courts below are set
aside. The Trial Court is directed to reconsider I.A.No.1
and pass appropriate orders, in accordance with law.
However, both the parties are directed to maintain
status-quo with respect to the suit property till the
disposal of I.A.No.1 by the Trial Court. The Trial Court
is directed to dispose of I.A.No.1 within a period of two
months from the date of receipt of copy of this order.
All the contentions of the parties are kept open.
SD/-
JUDGE
GRD
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!