Friday, 15, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Vithoba Vijayrangan Madaliyar vs Shantabai
2023 Latest Caselaw 11215 Kant

Citation : 2023 Latest Caselaw 11215 Kant
Judgement Date : 20 December, 2023

Karnataka High Court

Vithoba Vijayrangan Madaliyar vs Shantabai on 20 December, 2023

Author: Shivashankar Amarannavar

Bench: Shivashankar Amarannavar

                                                    -1-
                                                          NC: 2023:KHC-D:14968
                                                              RSA No. 1397 of 2005
                                                          C/W RSA No. 1399 of 2005



                            IN THE HIGH COURT OF KARNATAKA, DHARWAD BENCH
                               DATED THIS THE 20TH DAY OF DECEMBER, 2023
                                                 BEFORE
                           THE HON'BLE MR JUSTICE SHIVASHANKAR AMARANNAVAR
                             REGULAR SECOND APPEAL NO. 1397 OF 2005 (MOR)
                                                C/W
                             REGULAR SECOND APPEAL NO. 1399 OF 2005 (MOR)

                      IN RSA NO. 1397 OF 2005:
                      BETWEEN:
                      1.      SHRI. VITHOBA VIJAYRANGAN MADALIYAR,
                              SINCE DECEASED BY HIS L.R'S.

                      1A.     SHRI. SHASHIKANT S/O VITHOBA MADALIYAR,
                              SINCE DECEASED BY HIS L.R'S.

                      1A(i) SMT. SAVITRI SHASHIKANT MADALIYAR,
                            AGE. 76 YEARS, OCC. HOUSEHOLD WORK,
                            R/O. "SHREE. PUSHPAM" GULMOHAR COLONY,
                            MIDC AREA, MIRAJ, DIST. SANGLI,
                            MAHARASHTA STATE-416416.

                      1B.     CHANDRAKANT S/O VITHOBA MADALIYAR,
                              AGED ABOUT 80 YEARS, OCC: RAILWAY EMPLOYEES
                              (NOW RETIRED), R/O. Q.NO 126/A, RAILWAY QUARTERS,
                              BELGAUM.( NOW #24B, 6TH CROSS, SHASTRI NAGAR,
VIJAYALAKSHMI                 BELAGAVI-590001.)
M KANKUPPI

Digitally signed by
VIJAYALAKSHMI M
                      1C.     MISS. SHALINI VITHOBA MADALIYAR,
KANKUPPI
Date: 2023.12.28              (SINCE DECEASED R/BY HER LR'S
16:13:06 +0530
                              APPELLANT NO.1A(i) TO 1D HEREIN)

                      1D.     SHIRISH KUMAR S/O VITHOBA MUDALIAR,
                              AGED ABOUT 72 YEARS, OCC: DRIVER,
                              R/O. TIPPU SULTAN NAGAR, HUNCHANATTI
                              CROSS, PIRANWADI, BELGAUM( NOW BELAGAVI),
                              PIN CODE-590014.

                      2.      SHRI. THARUNAKKARASU RAJARATHINAM MUDALIYAR,
                              SINCE DECEASED BY L.RS.(DEFENDANT NO.2)
                              R/BY THEIR GENERAL POWER OF ATTORNEY HOLDER
                              SHRI. CHANDRAKANT VITHOBA MUDALIAR,
                              AGE. 80 YEARS, OCC: SERVICE (NOW RETIRED),
                              -2-
                                   NC: 2023:KHC-D:14968
                                       RSA No. 1397 of 2005
                                   C/W RSA No. 1399 of 2005



       R/O. RAILWAY QUARTERS NO.126/A, CAMP, BELGAUM.
       (NOW #24B, 6TH CROSS, SHASTRI NAGAR),
       BELAGAVI-590001.

2A.    SMT. T. SAKUNTALA W/O SRI. R. THIRYANAVAKKARASU,
       SINCE DECEASED AND HER L.RS ARE ALREADY ON
       RECORD AS 2B AND RESPTS.NO.2 TO 6.

2B.   T. VIJAY KUMAR S/O SHRI. R. THIRYANAVAKKARASU,
      AGE. 70 YEARS, OCC: PRIVATE SERVICE,
      NO.6, III EAST MAIN ROAD, GANDHI NAGAR,
      VELLORE-632006, TAMIL NADU.
                                               ... APPELLANTS
(BY SRI. SANJAY S. KATAGERI, ADVOCATE)

AND:

1.    SMT. MALLAPRABHA RAGHUNATHRAO SHINDE,
      AGE. 71 YEARS, OCC. HOUSEHOLD WORK,
      R/O. 313, KHOLEKAR BUILDING, S.P.M. ROAD,
      BELGAUM (NOW BELAGAVI), PIN CODE-590001.

2.    SMT. SUREKHA D/O LATE RAGHUNATHRAO SHINDE,
      AGE. 52 YEARS, OCC. HOUSEHOLD WORK,
      R/O. 313, KHOLEKAR BUILDING, S.P.M. ROAD,
      BELGAUM (NOW BELAGAVI), PIN CODE-590001.

3.    SMT. JYOTI D/O LATE RAGHUNATHRAO SHINDE,
      AGE. 32 YEARS, OCC. HOUSEHOLD WORK,
      R/O. 313, KHOLEKAR BUILDING, S.P.M. ROAD,
      BELGAUM (NOW BELAGAVI), PIN CODE-590001.

4.    SMT. ASHWINI D/O LATE RAGHUNATHRAO SHINDE,
      AGE. 30 YEARS, OCC. HOUSEHOLD WORK,
      R/O. 313, KHOLEKAR BUILDING, S.P.M. ROAD,
      BELGAUM (NOW BELAGAVI), PIN CODE-590001.

5.    SMT. RAJANI D/O LATE RAGHUNATHRAO SHINDE,
      AGE . 42 YEARS, OCC. HOUSEHOLD WORK,
      R/O. 313, KHOLEKAR BUILDING, S.P.M. ROAD,
      BELGAUM (NOW BELAGAVI), PIN CODE-590001.

6.    KUMAR NAHA S/O CHANDRAKANT SHINDE,
      AGE. 40 YEARS, OCC. STUDENT, R/O. 313,
      KHOLEKAR BUILDING, S.P.M. ROAD,
      BELGAUM (NOW BELAGAVI), PIN CODE-590001.
                               -3-
                                    NC: 2023:KHC-D:14968
                                          RSA No. 1397 of 2005
                                      C/W RSA No. 1399 of 2005



7.    KUMARI NAVEETA D/O CHANDRAKANT SHINDE,
      AGE. 37 YEARS, OCC. STUDENT,
      R/O. 313, KHOLEKAR BUILDING,
      S.P.M. ROAD, BELGAUM (NOW BELAGAVI),
      PIN CODE-590001.

8.    SMT. SHANTABAI W/O GUNDU SHINDE,
      SINCE DECEASED BY HER L.RS.
      AS RESPONDENTS NO.8(A)-(J) HEREIN.

8A.   SHRI. AMAR MARUTI SHINDE,
      AGE. 60 YEARS, OCC. BUSINESS,
      R/O. 4464, CHAVAT GALLI,
      BELGAUM (NOW BELAGAVI),
      PIN CODE-590002.

8B.   SHRI. SHRIPAD @ SHREEPATI MARUTI SHINDE,
      AGE. 47 YEARS, OCC. BUSINESS,
      R/O. 4464, CHAVAT GALLI,
      BELGAUM (NOW BELAGAVI),
      PIN CODE-590002.

8C.   SMT. SUSHILA INDURAO MANE,
      AGE. 59 YEARS, OCC. HOUSEHOLD WORK,
      R/O. NEHARU NAGAR, BELGAUM (NOW BELAGAVI),
      PIN CODE-590016.

8D. SMT. SUMITRA GUNDU SHINDE,
    (SINCE DECEASED R/BY HER LR'S)

      R8D(i) SMT. PRADNYA PARASHURAM PATIL,
             AGE. 58 YEARS, OCC. SERVICE,
             R/O. R.K. NAGAR, KOLHAPUR,
             MAHARASHTRA-416013.

      R8D(ii) SHRI. VINAY BALASAHEB MANWADKAR,
               AGE. 60 YEARS, OCC. SERVICE,
               R/O. SWAMI, VIVEKANANDA COLONY,
               TILAKWADI, BELAGAVI-590006.

8E.   SMT. SUBHADRA ANIL JADHAV,
      AGE. 44 YEARS, OCC. HOUSEHOLD WORK,
      R/O. HOSUR, BASAVAN GALLI,
      SHAHAPUR, BELGAUM (NOW BELAGAVI)
      PIN CODE-590003.
                              -4-
                                   NC: 2023:KHC-D:14968
                                       RSA No. 1397 of 2005
                                   C/W RSA No. 1399 of 2005



8F.   SMT. SULYA GOVINDRAO TENDULKAR,
      AGE. 42 YEARS, OCC. HOUSEHOLD WORK,
      R/O. 6TH CROSS, NAZIR CAMP,
      VADAGAON, BELGAUM (NOW BELGAVI),
      PIN CODE-590005.

8G. SMT. RAJANI CHANDRAKANT SHINDE,
    AGE. 57 YEARS, OCC. SERVICE,
    R/O. 4464, CHAVAT GALLI,
    BELGAUM (NOW BELAGAVI),
    PIN CODE-590002.

8H.   KUMARI. NAINA @ NEHA D/O CHANDRAKANT SHINDE,
      AGE. 30 YEARS, OCC. STUDENT,
      R/O. 4464, CHAVAT GALLI,
      BELGAUM (NOW BELAGAVI),
      PIN CODE-590002.

8I.   KUMARI. MENAXI @ NAVEETA D/O CHANDRAKANT
      SHINDE, AGE. 27 YEARS, OCC. STUDENT,
      R/O. 4464, CHAVAT GALLI,
      BELGAUM (NOW BELAGAVI),
      PIN CODE-590002.

8J.   SMT. SUGANDHA GUNDU SHINDE,
      AGE. 40 YEARS, OCC. HOUSEHOLD WORK,
      R/O. TARA-CHOWK, ICHALKARANJI,
      DIST. KOLHAPUR, MAHARASHTRA STATE,
      PIN CODE-416116.

9.    SMT. S. PREMA W/O D. SAMPATH,
      AGE. 56 YEARS, OCC. HOUSEHOLD WORK,
      R/O. C/O. D. SAMPATH (B.E.)
      TAMILNADU ELECTRICITY BOARD,
      NO.10, 2ND MAIN ROAD,
      KORATTUR, CHENNAI TAMILNADU,
      PIN CODE-600080.

10.   SMT. T. RANI W/O B. SUBRAMANI,
      AGE. 50 YEARS, OCC. HOUSEHOLD WORK,
      R/O. C/O. B. SUBRAMANI, REVENUE DEPARTMENT,
      VELLORE, NO. O.S.M.O. KILL STREET KOSAPET,
      VELLORE-632002.

11.   SMT. K. CHANDIYA LAKSHMI W/O C. KAMALRAJ,
      AGE. 49 YEARS, OCC. HOUSEHOLD WORK,
                              -5-
                                   NC: 2023:KHC-D:14968
                                       RSA No. 1397 of 2005
                                   C/W RSA No. 1399 of 2005



      R/O. C/O. C. KAMALRAJ S. RLY. CHENNAI,
      NO.37, SOUTH JEGNATHA NAGAR,
      VILLIVAKKAM, CHENNAI, PIN CODE-600049.

12.   SMT. M. GEETA W/O N. MANI,
      AGE. 46 YEARS, OCC. HOUSEHOLD WORK,
      R/O. H. MANI TECHNICAL ASSISTANT, SHANKAR
      CEMENTS, TALAVAI, POST ECHANKADU VIRUDHACHALAM
      (VIA) TAMIL NADU, PIN CODE-606001.

13.   SMT. R. MALATHI W/O RAVI,
      AGE. 49 YEARS, OCC. HOUSEHOLD WORK,
      R/O. MR. RAVI, JUNIOR ASSISTANT,
      COMMERCIAL TAX NO.6, EAST MAIN ROAD,
      GANDHI NAGAR, VELLORE-632006,
      TAMILNADU.

14.   SMT. KAVITA KISHOR SHINDE,
      AGE. 65 YEARS, OCC. SERVICE,
      R/O. PRATIKSHA BUNGALOW, MORWADI,
      NEAR WATER TANK, AMBAD,
      NASHIK, MAHARASHTRA-422010.

15.   MISS. ANAGHA D/O. KISHOR SHINDE,
      AGE. 29 YEARS, OCC. SERVICE,
      R/O. PRATIKSHA BUNGALOW, MORWADI,
      NEAR WATER TANK, AMBAD,
      NASHIK, MAHARASHTRA-422010.
                                               ... RESPONDENTS
( R1 TO R4 ARE SERVED;
R5 TO R7, R8 (G,H,I)- SRI. DEEPAK C. MAGANUR, ADVOCATE;
R8(A)(i) SERVED; R8(A)(ii) & R8(A)(iii) ARE MINORS & R/BY
R8(A)(i);
FOR R8(B)-SRI. SHRIVATSA S. HEGDE, ADVOCATE;
R8(C) SERVED; FOR R8(D,E,F & J)-SRI. D. RAVI KUMAR GOKAKKAR,
ADVOCATE; FOR R9 TO R13-SMT.VIDYA IYER & SRI. RAGHAVENDRA
RAO ADVOCATES; FOR R14 & R15 AND R1(D)(i) & R1(D)(ii)- SHRI.
SANGRAM S. KULKARNI, ADVOCATE)

     THIS RSA IS FILED U/O 42 R 1 R/W SECTION 100 OF CPC
AGAINST THE JUDGEMENT & DECREE DTD. 21.3.2005 PASSED IN
R.A.NO.74/1999 ON THE FILE OF THE III ADDL.CIVIL JUDGE
(SR.DN.), BELGAUM, DISMISSING THE APPEAL AND CONFIRMING
THE JUDGEMENT AND DECREE DTD. 17.11.1998 PASSED IN OS
NO.495/1990 ON THE FILE OF THE IV ADDL.CIVIL JUDGE (JR.DN.),
BELGAUM.
                             -6-
                                  NC: 2023:KHC-D:14968
                                      RSA No. 1397 of 2005
                                  C/W RSA No. 1399 of 2005



IN RSA NO. 1399 OF 2005:
BETWEEN:

1.    SHRI. VITHOBA VIJAYRANGAN MADALIYAR,
      SINCE DECEASED BY HIS L.R'S.

1A.   SHRI. SHASHIKANT S/O VITHOBA MADALIYAR,
      SINCE DECEASED BY HIS L.R'S.

1A(i) SMT. SAVITRI SHASHIKANT MADALIYAR,
      AGE. 76 YEARS, OCC. HOUSEHOLD WORK,
      R/O. "SHREE. PUSHPAM" GULMOHAR COLONY,
      MIDC AREA, MIRAJ, DIST. SANGLI,
      MAHARASHTA STATE-416416.

1B.   CHANDRAKANT S/O VITHOBA MADALIYAR,
      AGED ABOUT 80 YEARS, OCC: RAILWAY EMPLOYEES
      (NOW RETIRED), R/O. Q.NO 126/A, RAILWAY QUARTERS,
      BELGAUM.( NOW #24B, 6TH CROSS, SHASTRI NAGAR,
      BELAGAVI-590001.)

1C.   MISS. SHALINI VITHOBA MADALIYAR,
      (SINCE DECEASED R/BY HER LR'S
      APPELLANT NO.1A(i) TO 1D HEREIN)

1D.   SHIRISH KUMAR S/O VITHOBA MUDALIAR,
      AGED ABOUT 72 YEARS, OCC: DRIVER,
      R/O. TIPPU SULTAN NAGAR, HUNCHANATTI
      CROSS, PIRANWADI, BELGAUM( NOW BELAGAVI),
      PIN CODE-590014.

2.    SHRI. THARUNAKKARASU RAJARATHINAM MUDALIYAR,
      SINCE DECEASED BY L.RS.(DEFENDANT NO.2)
      R/BY THEIR GENERAL POWER OF ATTORNEY HOLDER
      SHRI. CHANDRAKANT VITHOBA MUDALIAR,
      AGE. 80 YEARS, OCC: SERVICE (NOW RETIRED),
      R/O. RAILWAY QUARTERS NO.126/A, CAMP, BELGAUM.
      (NOW #24B, 6TH CROSS, SHASTRI NAGAR),
      BELAGAVI-590001.

2A.   SMT. T. SAKUNTALA W/O SRI. R. THIRYANAVAKKARASU,
      SINCE DECEASED AND HER L.RS ARE ALREADY ON
      RECORD AS 2B AND RESPTS.NO.2 TO 6.

2B.   T. VIJAY KUMAR S/O SHRI. R. THIRYANAVAKKARASU,
      AGE. 70 YEARS, OCC: PRIVATE SERVICE,
                              -7-
                                   NC: 2023:KHC-D:14968
                                       RSA No. 1397 of 2005
                                   C/W RSA No. 1399 of 2005



       NO.6, III EAST MAIN ROAD, GANDHI NAGAR,
       VELLORE-632006, TAMIL NADU.
                                                 ... APPELLANTS
(BY SRI. SANJAY S. KATAGERI, ADVOCATE)

AND:

1.       SMT. SHANTABAI W/O GUNDU SHINDE,
         SINCE DECEASED BY HER L.RS.
         AS RESPONDENTS NO.1(A) TO 1(J).

1A.      SHRI. AMAR MARUTI SHINDE,
         AGE. 60 YEARS, OCC. PRIVATE WORK,
         R/O. 4464, CHAVAT GALLI,
         BELGAUM (NOW BELAGAVI),
         -590001.

1B.      SHRIPAD @ SHREEPATI MARUTI SHINDE,
         AGE. 47 YEARS, OCC. PRIVATE WORK,
         R/O. 4464, CHAVAT GALLI,
         BELGAUM NOW BELAGAVI)
         590001.

1C.      SMT. SUSHILA INDURAO MORE,
         AGE. 59 YEARS, OCC. HOUSEHOLD WORK,
         R/O. NEHARU NAGAR, BELGAUM NOW BELAGAVI,
         -590012.

1D.      SMT. SUMITRA GUNDU SHINDE,
         (SINCE DECEASED R/BY HER LR'S
         AS R1(D)(i) & R1D(ii)).

         R1D(i) SMT. PRADNYA PARASHURAM PATIL,
                AGE. 58 YEARS, OCC. SERVICE,
                R/O. R.K. NAGAR, KOLHAPUR,
                MAHARASHTRA-416013.

         R1D(ii) SHRI. VINAY BALASAHEB MANWADKAR,
                  AGE. 60 YEARS, OCC. SERVICE,
                  R/O. SWAMI, VIVEKANANDA COLONY,
                  TILAKWADI, BELAGAVI-590006.

1E.      SMT. SUBHADRA ANIL JADHAV,
         AGE. 44 YEARS, OCC. HOUSEHOLD WORK,
         R/O. HOSUR, BASAVAN GALLI,
         SHAHAPUR, BELGAUM NOW BELAGAVI
                          -8-
                               NC: 2023:KHC-D:14968
                                   RSA No. 1397 of 2005
                               C/W RSA No. 1399 of 2005



      590003.

1F.   SMT. SULYA GOVINDRAO TENDULKAR,
      AGE. 42 YEARS, OCC. HOUSEHOLD WORK,
      R/O. 6TH CROSS, NAZIR CAMP,
      VADAGAON, BELGAUM NOW BELGAVI,
      590005.

1G.   SMT. RAJANI CHANDRAKANT SHINDE,
      AGE. 57 YEARS, OCC. SERVICE,
      R/O. 4464, CHAVAT GALLI,
      BELGAUM, NOW BELAGAVI,
      -590001.

1H.   KUMARI. NAINA @ NEHA D/O CHANDRAKANT SHINDE,
      AGE. 30 YEARS, OCC. STUDENT,
      R/O. 4464, CHAVAT GALLI,
      BELGAVI, NOW BELAGAVI,
      -590002.

1I.   KUMARI. MEENAXI @ NAVEETA D/O CHANDRAKANT
      SHINDE, AGE. 27 YEARS, OCC. STUDENT,
      R/O. 4464, CHAVAT GALLI,
      BELGAVI, NOW BELAGAVI,
      PIN CODE-590002.

1J.   SMT. SUGANDHA GUNDU SHINDE,
      AGE. 40 YEARS, OCC. HOUSEHOLD WORK,
      R/O. TARA-CHOWK, ICHALKARANJI,
      DIST. KOLHAPUR, MAHARASHTRA STATE,
      PIN CODE-416115.

2.    SMT. S. PREMA W/O D. SAMPATH,
      AGE. 56 YEARS, OCC. HOUSEHOLD WORK,
      R/O. C/O. D. SAMPATH (B.E.)
      ASSISTANT DIVISIONAL ENGINEER,
      TAMILNADU ELECTRICITY BOARD,
      NO.10, 2ND MAIN ROAD,
      KORATTUR, CHENNAI TAMILNADU,
      PIN CODE-600080.

3.    SMT. T. RANI W/O B. SUBRAMANI,
      AGE. 50 YEARS, OCC. HOUSEHOLD WORK,
      R/O. C/O. B. SUBRAMANI, REVENUE DEPARTMENT,
      VELLORE, NO.9 O.S.M.O. KILL STREET KOSAPET,
      VELLORE-632002. TAMILNADU
                              -9-
                                   NC: 2023:KHC-D:14968
                                       RSA No. 1397 of 2005
                                   C/W RSA No. 1399 of 2005




4.      SMT. K. CHANDIYA LAKSHMI W/O C. KAMALRAJ,
        AGE. 49 YEARS, OCC. HOUSEHOLD WORK,
        R/O. C/O. C. KAMALRAJ S. RLY. CHENNAI,
        NO.37, SOUTH JAGNATHA NAGAR,
        VILLIVAKKAM, CHENNAI -40.

5.      SMT. M. GEETA W/O N. MANI,
        AGE. 46 YEARS, OCC. HOUSEHOLD WORK,
        R/O. H. MANI TECHNICAL ASSISTANT, SHANKAR
        CEMENTS, THALAVAI, POST ECHANKADU
        VIRUDHACHALAM (VIA) TAMIL NADU, PIN CODE-606001.

6.      SMT. R. MALATHI W/O RAVI,
        AGE. 49 YEARS, OCC. HOUSEHOLD WORK,
        R/O. MR. RAVI, JUNIOR ASSISTANT,
        COMMERCIAL TAX NO.6, EAST MAIN ROAD,
        GANDHI NAGAR, VELLORE-632006,
        TAMILNADU.

7.      SMT. KAVITA KISHOR SHINDE,
        AGE. 64 YEARS, OCC. SERVICE,
        R/O. PRATIKSHA BUNGALOW, MORWADI,
        NEAR WATER TANK, AMBAD,
        NASHIK, MAHARASHTRA-422010.

8.      MISS. ANAGHA D/O. KISHOR SHINDE,
        AGE. 29 YEARS, OCC. SERVICE,
        R/O. PRATIKSHA BUNGALOW, MORWADI,
        NEAR WATER TANK, AMBAD,
        NASHIK, MAHARASHTRA-422010.
                                                 ... RESPONDENTS
( R1(A) DECEASED;
 R1A(i) SERVED; R1A(ii) & R1A(iii) ARE MINORS & R/BY R1A(i);
 FOR R1(B)-SRI. SHRIVATSA S. HEGDE, ADVOCATE;
 R1(C) SERVED; FOR R1(D)(i), R1(D)(ii) & R7 & R8-SRI. SANGRAM
S. KULKARNI, ADVOCATE; FOR R2 & R6 SRI. RAGHAVENDRA RAO &
SMT. VIDYA IYER, ADVOCATES; R3 SERVED; R4 & R5 ARE SERVED)

      THIS RSA IS FILED U/S 100 OF CPC AGAINST THE JUDGEMENT
& DECREE DTD. 21.3.2005 PASSED IN R.A.NO.75/1999 ON THE FILE
OF THE III ADDL.CIVIL JUDGE (SR.DN.), BELGAUM, DISMISSING
THE APPEAL AND CONFIRMING THE JUDGEMENT AND DECREE DTD.
17.11.1998 PASSED IN OS NO.644/1993 ON THE FILE OF THE IV
ADDL.CIVIL JUDGE (JR.DN.), BELGAUM.
                              - 10 -
                                      NC: 2023:KHC-D:14968
                                          RSA No. 1397 of 2005
                                      C/W RSA No. 1399 of 2005



    THESE APPEALS, COMING ON FOR HEARING, THIS DAY, THE
COURT DELIVERED THE FOLLOWING:

                         JUDGMENT

RSA No.1397/2005 is filed praying to set aside the

judgment and decree dated 21.03.2005 passed by the

learned III Additional Civil Judge (Senior Division), Belgaum,

in RA No.74/1999 confirming the judgment and decree dated

17.11.1998 passed by the learned IV Additional Civil Judge

(Junior Division), Belgaum, in O.S. No.495/1990 and to

decree the suit in O.S. No.495/1990.

2. RSA No.1399/2005 is filed praying to set aside

the judgment and decree dated 21.03.2005 passed by the

learned III Additional Civil Judge (Senior Division), Belgaum,

in RA No.75/1999 confirming the judgment and decree

dated 17.11.1998 passed by the learned IV Additional Civil

Judge (Junior Division), Belgaum, in O.S. No.644/1993 and

to dismiss O.S. No.644/1993.

3. The appellants in RSA No.1397/2005 are the legal

representatives of plaintiff Nos.1 and 2 in O.S. No.495/1990

and respondent Nos.1 to 4 are defendant Nos.1 to 4,

- 11 -

NC: 2023:KHC-D:14968

respondent Nos.5 to 7 are the legal heirs of defendant No.5

and respondent No.8 is defendant No.6 and respondent

Nos. 9 to 13 are the other legal heirs of plaintiff No.2.

4. The appellants in RSA No.1399/2005 are the legal

heirs of defendant Nos.1 and 2 and respondent Nos.1 to 6

are the legal representatives of the plaintiff in O.S.

No.644/1993.

5. Defendant No.6 in O.S. No.495/1990 has filed

suit in O.S. No.644/1993 against the plaintiff Nos.1 and 2 in

O.S. No.495/1990. Defendant No.5 in O.S. No.495/1990 is

son of the plaintiff in O.S. No.644/1993. Therefore, the

parties will be referred to as per their ranking in O.S.

No.495/1990.

6. The suit in O.S. No.495/1990 is filed seeking

redemption of mortgage dated 15.02.1960. The said

mortgage deed dated 15.02.1960 is executed by the

plaintiffs in favour of one Raghunathrao Shinde. The said

Raghunathrao Shinde has advanced loan of Rs.2,000/- to

Plaintiff Nos.1 and 2 for which the said mortgage deed has

- 12 -

NC: 2023:KHC-D:14968

been executed. Defendant Nos.1 to 4 are the wife and

children of said Raghunathrao Shinde and defendant No.5 is

Uncle's son of Raghunathrao Shinde. Defendant No.6 is

uncle's wife of Raghunathrao Shinde. The name of uncle of

Raghunathrao Shinde is Gundu Ravalu Shinde. The property

mortgaged under the mortgage deed dated 15.02.1960 is

the suit property i.e., a house and open space bearing CTS

No.4464 of Chavat Galli, Belgaum, having the following

boundaries:

To East: House and open space of Sri. Late Ranganathrao Mudaliyar, CTS Nos.4465 and 4771/A-28

To West: Bole and beyond that with house property and open space of late Bedake CTS 4419

To North: Road

To South: Road

7. The said mortgage amount of Rs.2,000/- is

deposited in the Court in the said suit. The said suit is filed

on 31.05.1990. The defendants are in possession of the

mortgaged property. The plaintiffs have sought redemption

of the said mortgage. Defendant Nos.5 and 6 were made as

- 13 -

NC: 2023:KHC-D:14968

parties to the suit, as they were residing in the mortgaged

property.

8. Defendant Nos.1 to 4 in their written statement

have contended that mortgage was for 5 years from

15.02.1960 to 14.02.1965 in the name of late

Raghunathrao Shinde and the plaintiffs/mortgagers failed to

get redeemed the mortgage in spite of intimation given to

them personally by late Raghunathrao Shinde in the year

1966 many a times. Defendant Nos.1 to 4 contended that

in the year 1967, the joint family of mortgagees did not

continue jointly and in the partition dated 08.07.1967, to

the knowledge of the plaintiff, the mortgaged property was

allotted to the share of father of defendant No.5 and since

then, they are in possession of the said property as owners

in adverse possession from 1966. Defendant Nos.1 to 4

gave reply to legal notice dated 29.03.1990 stating that the

plaintiffs cannot seek possession of the suit property. They

contended that the suit is barred by limitation and the

plaintiffs have lost the right to claim the possession of the

suit property. Defendant Nos.1 to 4 who are in possession

- 14 -

NC: 2023:KHC-D:14968

of the suit property became owners of it by adverse

possession as per the terms and conditions of the mortgage

deed and prayed for dismissal of the suit.

9. Defendant Nos.5 and 6 in their written statement

contended that the plaintiffs are aware of agreement of sale

with regard to the suit property with the father of defendant

No.5 and husband of defendant No.6 and in order to avoid

the execution of the sale deed in favour of defendant Nos.5

and 6 and to defeat their title, the suit for redemption has

been filed. Defendant Nos.5 and 6 have admitted that the

suit property was in possession of the defendants as tenants

prior to mortgage deed dated 15.02.1960. They also

admitted the fact that the mortgage was effected in favour

of late Raghunathrao Shinde. They contended that the

plaintiffs had knowledge of the partition effected in the joint

family of defendants in the year 1967 and allotment of suit

property to the share of defendant Nos.5 and 6 and they

began to reside in the suit property. They contend that the

plaintiffs who were in frequent need of money took

Rs.1,500/- on 19.04.1966 from defendant Nos.5 and 6

- 15 -

NC: 2023:KHC-D:14968

when their family were joint. They contend that the

plaintiffs were not in a position to make payment of the

amount of Rs.2,000/-. They took Rs.1,500/- on 19.04.1966

and entered into agreement of sale in respect of said

mortgaged property with Gundu Ravalu Shinde-father of

defendant No.5 and husband of defendant No.6 on

12.04.1973 and under the said sale agreement, conferred

possession of mortgaged property to defendant Nos.5 and 6

as absolute owners in possession. The plaintiffs agreed to

sell the suit property for a sum of Rs.15,000/- and in

advance, they received a sum of Rs.3,000/- on the date of

agreement of sale and in all the plaintiffs have received

Rs.6,500/- i.e mortgaged amount of Rs.2,000/-, Rs.1,500/-

on 19.04.1966 and earnest amount of Rs.3,000/- on

12.04.1973 and these facts are specifically mentioned in the

agreement of sale. They contend that the remaining

amount was to be paid at the time of final sale deed. They

contend, that since the date of agreement of sale, the

defendants are enjoying the suit property as absolute

owners in possession and not in the capacity of mortgagee

- 16 -

NC: 2023:KHC-D:14968

in possession. They contend that Gundu Ravalu Shinde

requested the plaintiffs to execute the sale deed in their

favour when they used to visit his house and plaintiffs went

on postponing on one or the other ground. With these, they

prayed for dismissal of the suit.

10. Defendant No.6 in O.S. No.495/1990 reiterating

the contentions taken up in the written statement has filed

the suit in O.S. No.644/1993 seeking relief of specific

performance based on the agreement of sale dated

12.04.1973. The plaintiffs in O.S. No.495/1990 were

defendants Nos.1 and 2 in O.S. No.644/1993. In their

written statement filed in the suit, they denied execution of

agreement of sale and other contentions of the plaintiffs of

that suit.

11. The suit filed by the plaintiff in O.S. No.495/1990

after trial came to be dismissed on the ground that the

mortgage period was for 5 years and the plaintiffs failed to

file a suit for redemption in that period of 5 years and

therefore the plaintiffs are not entitled for relief of

- 17 -

NC: 2023:KHC-D:14968

redemption of the mortgage and that defendant Nos.1 to 4

have become owners by adverse possession.

12. The suit in O.S. No.644/1993 filed for the relief of

specific performance came to be decreed directing

defendant Nos.1 and 2 to execute the sale deed in terms of

the agreement of sale dated 12.04.1973 in favour of the

plaintiff-Shantabai. The plaintiffs aggrieved by the judgment

and decree in both the suits, filed appeals in R.A.

No.74/1999 and RA.75/1999 respectively and both the

appeals came to be dismissed confirming the judgments and

decrees passed by the trial Court.

13. Aggrieved by the judgments and decrees passed

by the trial Court and the first appellate Court, the present

two appeals are filed. Both the appeals came to be

admitted to consider the following substantial question of

law:

"Whether in the facts and circumstances of the case, the judgment of the lower appellate Court is perfunctory and against the spirit of Order 41 Rule 31 of CPC and hence it is unsustainable?

- 18 -

NC: 2023:KHC-D:14968

14. After hearing the arguments on both sides, the

following additional substantial question of law have been

framed:

Whether the trial Court and the first appellate Court are justified in holding that defendant Nos.1 to 4 have become owners of the suit schedule property by adverse possession even though the suit is held to be filed within the limitation and in dismissing the suit for redemption?

Whether the trial Court and the first appellate Court are justified in answering issue No.5 in the negative, even though, the suit is filed after three years of period of limitation from the date of service of suit summons on defendants in O.S. No.495/1990?

15. Heard the arguments of the learned counsel for

the parties on the above substantial questions of law and

additional substantial question of law.

16. The learned counsel for the appellants would

contend that the limitation for filing a suit for redemption is

30 years as per Article 61 of the Limitation Act 1963. He

- 19 -

NC: 2023:KHC-D:14968

contends that the date of mortgage is 15.02.1960 and the

period of mortgage is 5 years and the suit filed on

31.05.1990 and therefore, the limitation to file the suit for

redemption commences after 5 years. Therefore, the suit

filed on 31.05.1990 is within the period of limitation from

15.02.1965. He contends that once a mortgage is always a

mortgage. The trial Court and the first appellate Court,

without considering that the defendants are in possession of

the mortgaged property under the mortgage deed-Ex.P-12

have erred in holding that defendants are in adverse

possession of the mortgaged property. He further

contended that even though the mortgaged property is

allotted to the share of Gundu Ravalu Shinde in the partition

deed dated 08.07.1967-Ex.P.4 that does not deprive the

right of the plaintiff in seeking redemption of the mortgage.

He contended that, for the sake of arguments, even if it is

held that Ex.P-2-agreement to sell dated 12.04.1973 is

proved but the said suit for specific performance in O.S.

No.644/1993 is filed on 16.06.1993, after three years of

receiving the suit summons by defendant Nos.5 and 6 in

- 20 -

NC: 2023:KHC-D:14968

O.S. No.495/1990 and therefore, it is barred by limitation

under Article 54 of the Limitation Act. The cause of action

stated in the O.S. No.644/1993 is when the plaintiff in that

suit came to know of filing the suit in O.S. No.495/1990

stating that they came to know regarding filing of the suit

on 11.07.1990 but the suit summons have been served on

them on 10.06.1990. If the limitation is calculated from the

date of service of summons on defendant Nos.5 and 6 i.e.

10.06.1990, the suit O.S. No.644/1990 is filed on

16.06.1993 is beyond the period of limitation. There is no

notice issued prior to filing of the suit seeking relief of

specific performance to the defendants. Without considering

these aspects, the trial Court and the first appellate Court

have erroneously decreed the suit for specific performance.

17. The learned counsel for the plaintiff in the suit for

specific performance and defendants in the suit for

redemption of mortgage, has contended that by evidence of

the scribe and witnesses to sale agreement-Ex.P-2-the

execution of agreement to sell by the mortgager in favour of

Gundu Ravalu Shinde has been proved. He contended that

- 21 -

NC: 2023:KHC-D:14968

no time is fixed for performance of said sale agreement and

therefore, the suit is filed within three years when the

owners denied the sale agreement. The mortgage property

has been allotted to the share of Gundu Ravalu Shinde in

the partition deed dated 08.07.1967 and by virtue of sale

agreement Ex.P-2, wife of Gundu Ravalu Shinde is entitled

for relief of specific performance. They contended that the

suit for redemption of mortgage is not maintainable in view

of the sale agreement. Considering all these aspects, the

trial Court and the first appellate Court have rightly

dismissed the suit for redemption of mortgage and decreed

the suit for specific performance.

18. The suit for redemption of the mortgage-deed

Ex.P-12 dated 15.06.1960 has been filed on 31.05.1990.

The period of the said mortgage is 5 years and mortgage

was due on 15.02.1965. The mortgagee was in possession

of the mortgaged property. The mortgagee did not file any

suit for foreclosure from 15.02.1965 till filing of the suit for

redemption by the mortgager.

- 22 -

NC: 2023:KHC-D:14968

19. As per Article 61 of the Limitation Act, the period

of limitation is 30 years from the date when the right to

redeem or to recover possession accrues. Right to redeem

and to recover possession accrues on 15.02.1965 i.e. after 5

years of the mortgage period. Considering the said aspect,

the trial Court while answering issue No.2 has rightly held

that the suit is not barred by limitation. Even though the

trial Court having held that the suit is not barred by

limitation and is filed within the period of limitation, has held

that the defendants have become owners by adverse

possession. The defendants are in possession of the suit

property as mortgagees. Once a mortgage is always a

mortgage. Mortgagee in possession will not acquire title to

the mortgaged property. Even the possession of the

defendants in the suit property is in the capacity of

mortgagee and not adverse to the interest of owners i.e.

mortgagors. Therefore, the trial Court and the first

appellate Court have erred in holding that the defendants

have become owners of the suit property by adverse

- 23 -

NC: 2023:KHC-D:14968

possession. Hence, Additional substantial question of law is

answered accordingly.

20. Agreement of sale Ex.P-2 is dated 05.04.1973.

Considering the evidence of the scribe and the witnesses to

sale agreement, the trial Court and the first appellate Court

have held that the plaintiffs have proved the agreement to

sell-Ex.P-2. The said agreement to sell is dated 12.04.1973

and the suit for specific performance is filed on 16.06.1993.

The said suit is filed after 20 years from the date of

agreement to sell. No date is fixed for performance of that

contract. The agreement holders i.e. Gundu Ravalu Shinde

or his wife and children did not get issued any notice to the

owner of the property asking him to execute the sale deed.

Even prior to filing of the suit in O.S. No.644/1993, the

plaintiffs have not got issued any notice to the defendants

asking them to execute the sale deed. The cause of action

mentioned in O.S. No.644/1993 for specific performance is

as under:

"cause of action for the suit arose on 11.07.1990 when the plaintiff was served with suit summons in O.S.

- 24 -

NC: 2023:KHC-D:14968

495/1990 which is pending on the file of the learned IV Additional Munsiff Court, Belgavi filed by the defendants."

21. The plaintiff-Shantabai wife of Gundu Ravalu

Shinde is defendant No.6 and Chandrakant son of Gundu

Ravalu Shinde is defendant No.5 in O.S. No.495/1990.

22. A perusal of the records in O.S.No.495/1990.

Defendant No.5-Chandrakant Gundu Shinde has received

suit summons for himself and his mother i.e. defendant

No.6 Shantabai wife of Gundu Shinde on 10.06.1990. On

perusal of the copy of the suit summons issued to defendant

Nos.5 and 6 in O.S. No.495/1990, the date of appearance

for them in the suit is 11.07.1990. The suit summons is

served on them along with the copy of the plaint and there

is an endorsement made in that regard by defendant No.5

on the back of the suit summons. On 11.07.1990,

defendant Nos.5 and 6 have appeared through their counsel

in the suit O.S. No.495/1990. Therefore, the plaintiff in

O.S. No.644/1993 namely Shantabai and her son

Chandrakant Gundu Shinde have come to know about filing

- 25 -

NC: 2023:KHC-D:14968

of the suit by the mortgagors on 10.06.1990 and it should

be the date of cause of action and not the date of their

entering appearance i.e. 11.07.1990 as pleaded by them in

para 5 of the plaint.

23. Article 54 of the Limitation Act reads as under:

Description of suit Period of Time form which limitation period begins to run

54. For specific Three years The date fixed for performance of a the performance, contract or, if no such date is fixed, when the plaintiff has notice that performance is refused

24. As the date is not fixed for performance under

sale agreement Ex.P-2 dated 12.04.1973, the period of

limitation begins to run when the plaintiff has noticed

performance is refused.

25. According to the plaintiff, suit summons has been

served on 11.07.1990. On perusal of the suit summons, the

suit summons has been served in O.S. No.495/1990 on

defendant Nos.5 and 6 on 10.06.1990 and not on

- 26 -

NC: 2023:KHC-D:14968

11.07.1990. Therefore, the period of limitation has to be

reckoned from 10.06.1990. The suit O.S.No.644/1993 is

filed on 16.06.1993. i.e. more than three years from

10.06.1990. Therefore, the said suit seeking relief of

specific performance of contract filed in O.S. No.644/1993 is

barred by limitation. Without considering this aspect, the

trial Court and the first appellate Court erred in holding that

the suit for specific performance is filed within the period of

limitation. Hence, the substantial question of law and

additional substantial question of law are answered

accordingly.

26. In view of the above, the suit in O.S.

No.644/1993 filed for the relief of specific performance of

agreement of sale dated 12.04.1973 requires to be

dismissed and the suit in O.S. No.495/1990 filed for the

relief of redemption of mortgage requires to be decreed.

27. In the result, the following:

- 27 -

NC: 2023:KHC-D:14968

ORDER

RSA No.1397/2005 and RSA No.1399/2005 are

allowed. The judgment and decrees passed in O.S.

Nos.495/1990, 644/1993, RA No.74/1999 and 75/1999 are

set aside. The suit in O.S. No.495/1990 is decreed. The

defendants and their legal representatives are directed to

handover the vacant possession of the suit schedule property

to the plaintiffs/the legal representatives of the plaintiffs

within a period of three months. The defendants/legal

representatives of the defendants are entitled to receive the

mortgage amount of Rs.2,000/- deposited by the plaintiffs in

the Court.

The suit in O.S. No.644/1993 is dismissed. The

plaintiffs are entitled for refund of the earnest money of

Rs.4,500(Rs.6,500 - Rs.2,000/-).

Draw the decrees in O.S. No.495/1990 and O.S.

No.644/1993 accordingly.

Sd/-

JUDGE

KMV CT:BCK

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter