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

Smt. Kempamma Since Dead vs Smt. Rathnamma
2023 Latest Caselaw 9299 Kant

Citation : 2023 Latest Caselaw 9299 Kant
Judgement Date : 5 December, 2023

Karnataka High Court

Smt. Kempamma Since Dead vs Smt. Rathnamma on 5 December, 2023

                                          -1-
                                                     NC: 2023:KHC:43944
                                                     MSA No. 33 of 2022
                                                  C/W MSA No. 7 of 2021
                                                     MSA No. 26 of 2021
                                                     MSA No. 34 of 2022


                 IN THE HIGH COURT OF KARNATAKA AT BENGALURU

                   DATED THIS THE 5TH DAY OF DECEMBER, 2023

                                         BEFORE
                       THE HON'BLE MR JUSTICE R. NATARAJ
                 MISCELLANEOUS SECOND APPEAL NO. 33 OF 2022
                                   C/W
                 MISCELLANEOUS SECOND APPEAL NO. 7 OF 2021,
                 MISCELLANEOUS SECOND APPEAL NO. 26 OF 2021,
                 MISCELLANEOUS SECOND APPEAL NO. 34 OF 2022

            IN MSA NO.33/2022

            BETWEEN:
            SMT. RATHNAMMA,
            S/O. M. SIDDAPPA,
            AGED ABOUT 50 YEARS,
            R/AT CHINNANAYAKANAPALYA,
            NAGASANDRA POST-560 073,
            BANGALORE NORTH TALUK.
                                                        ...APPELLANT
            (BY SRI. VINOD PRASAD, ADVOCATE)
            AND:
Digitally   1.    SMT. KEMPAMMA,
signed by
SUMA              W/O. LATE BYRAPPA,
Location:         AGED ABOUT 85 YEARS,
HIGH              (SINCE DECEASED REPRESENTED
COURT OF
KARNATAKA         BY HER DAUGHTER CHIKKACHENNAMMA
                  R5 HEREIN WHO IS ALREADY ON RECORD)

            2.    SRI. JAYARAMAIAH,
                  S/O SRI. CHANNAPPA,
                  AGED ABOUT 43 YEARS

            3.    SRI. NAGESH,
                  S/O SRI. CHANNAPPA,
                  AGED ABOUT 40 YEARS,

                  RESPONDENTS 1 TO 3
                  ARE ALL RESIDENTS OF
                             -2-
                                       NC: 2023:KHC:43944
                                       MSA No. 33 of 2022
                                    C/W MSA No. 7 of 2021
                                       MSA No. 26 of 2021
                                       MSA No. 34 of 2022


     LAKKENAHALLI VILLAGE,
     DASANAPURA HOBLI-562 162,
     BANGALORE NORTH TALUK.

4.   SRI. CHANNAPPA,
     S/O. LATE BYRAPPA,
     AGED ABOUT 65 YEARS,
     R/AT MANTHANAKURCHI VILLAGE,
     KASABA HOBLI,
     NELAMANGALA TALUK-562 123,
     BANGALORE RURAL DISTRICT.

5.   SRI. CHIKKACHENNAMMA,
     D/O. LATE BYRAPPA,
     AGED ABOUT 70 YEARS,
     KENGANAHALLI VILLAGE,
     SHIVANAPURA POST,
     DASANAPURA HOBLI-562 162,
     BENGALURU NORTH TALUK.
                                           ...RESPONDENTS
(RESPONDENT NO.1 DEAD REPRESENTED BY RESPONDENT NO.5;
BY SRI. H.P.LEELADHAR, ADVOCATE FOR RESPONDENT NOS.2 AND
R3;
NOTICE SERVED ON RESPONDENT NOS.4 AND 5)

     THIS MSA IS FILED UNDER ORDER 43 RULE 1(u) OF THE
CODE OF CIVIL PROCEDURE, 1908 AGAINST THE JUDGMENT AND
DECREE DATED 23.12.2020 PASSED IN R.A.NO.162/2015 ON THE
FILE OF THE PRINCIPAL DISTRICT JUDGE, BENGALURU RURAL
DISTRICT, BENGALURU, WHEREBY IT SET ASIDE THE JUDGMENT
AND DECREE DATED 07.10.2015 PASSED IN O.S.NO.50/2009 ON
THE FILE OF THE SENIOR CIVIL JUDGE, NELAMANGALA DECREEING
THE SUIT AND REMANDED BACK THE MATTER TO TRIAL COURT FOR
FRESH DISPOSAL.


IN MSA NO. 7 OF 2021:
BETWEEN:

SMT. KEMPAMMA
SINCE DEAD BY LRS ALREADY
BROUGHT ON RECORD AS A
                              -3-
                                        NC: 2023:KHC:43944
                                        MSA No. 33 of 2022
                                     C/W MSA No. 7 of 2021
                                        MSA No. 26 of 2021
                                        MSA No. 34 of 2022


RESPONDENT NO.3

1.     SHRI. JAYARAMAIAH
       S/O SHRI. CHANNAPPA
       AGED ABOUT 49 YEARS,
       R/AT LAKKENAHALLI VILLAGE,
       DASANAPURA HOBLI,
       BENGALURU NORTH TALUK,
       BENGALURU-562123.

2.     SHRI. NAGESHA
       S/O SHRI. CHANNAPPA,
       AGED ABOUT 46 YEARS,
       R/AT LAKKENAHALLI VILLAGE,
       DASANAPURA HOBLI,
       BENGALURU NORTH TALUK,
       BENGALURU-562123.
                                           ...APPELLANTS
(BY SRI. LEELADHAR H.P., ADVOCATE)

AND:

1.   SMT. RATHNAMMA
     W/O M. SIDDAPPA,
     AGED ABOUT 56 YEARS,
     R/AT CHINNANAYAKANAPALYA,
     NAGASANDRA POST,
     BANGALORE NORTH TALUK,
     BENGALURU-562123.

2.   SHRI. CHANNAPPA
     S/O LATE BYRAPPA,
     AGED ABOUT 71 YEARS,
     R/AT MUNTHANAKURCHI VILLAGE,
     KASABA HOBILI,
     NELAMANGALA TALUK,
     BANGLAORE RURAL DISTRICT,
     PIN-562123.

3.   SMT. CHIKKA CHANNAMMA
     W/O ARASAAIAH,
     D/O LATE BYAPPA,
     AGED ABOUT 76 YEARS,
     R/AT KENGANAHALLI VILLAGE,
                               -4-
                                         NC: 2023:KHC:43944
                                        MSA No. 33 of 2022
                                     C/W MSA No. 7 of 2021
                                        MSA No. 26 of 2021
                                        MSA No. 34 of 2022


     SHIVANAPURA POST,
     DASANAPURA HOBLI,
     BANGLAORE NORTH TALUK,
     BENGALURU-562123.
                                           ...RESPONDENTS

(BY SRI. VINOD PRASAD, ADVOCATE FOR RESPONDENT NO.1;
NOTICE SERVED ON RESPONDENT NO.2;
VIDE ORDER DATED 01.10.2021, SERVICE        OF   NOTICE   TO
RESPONDENT NO.3 IS HELD SUFFICIENT)

     THIS MSA IS FILED UNDER ORDER 43 RULE 1(U) OF CPC,
AGAINST THE JUDGMENT AND DECREE DATED 23.12.2020 PASSED
IN RA.NO.162/2015 ON THE FILE OF THE PRINCIPAL DISTRICT
JUDGE, BENGALURU RURAL DISTRICT, BENGALURU, WHEREBY IT
ALLOWED THE APPEAL FILED AGAINST THE JUDGMENT AND DECREE
DATED 07.10.2015 PASSED IN O.S.NO.50/2009 ( OLD NO.316/1999)
ON THE FILE OF SENIOR CIVIL JUDGE NELAMANGALA, AND
REMANDED BACK THE MATTER TO TRIAL COURT FOR FRESH
DISPOSAL.


IN MSA NO. 26 OF 2021:


BETWEEN:
SMT. KEMPAMMA
W/O LATE BYRAPPA,
SINCE DEAD BY LRS
ARE BROUGHT ON RECORD
BY THE APPELLANT IN THE
1ST APPELLATE COURT

1.    SHRI. JAYARAMAIAH
      S/O SHRI. CHANNAPPA
      AGED ABOUT 49 YEARS,
      R/AT. LAKKENAHALLI VILLAGE,
      DASANAPURA HOBLI,
      BENGALURU NORTH TALUK,
      BENGALURU-562123.
                              -5-
                                        NC: 2023:KHC:43944
                                        MSA No. 33 of 2022
                                     C/W MSA No. 7 of 2021
                                        MSA No. 26 of 2021
                                        MSA No. 34 of 2022


2.     SHRI. NAGESH
       S/O SHRI. CHANNAPPA,
       AGED ABOUT 46 YEARS,
       R/AT LAKKENAHALLI VILLAGE,
       DASANAPURA HOBLI,
       BENGALURU NORTH TALUK,
       BENGALURU-562123.
                                           ...APPELLANTS
(BY SRI. LEELADHAR H.P., ADVOCATE)

AND:
1.   SMT. RATHNAMMA
     W/O M. SIDDAPPA,
     AGED ABOUT 56 YEARS,
     R/AT CHINNANAYAKANAPALYA,
     NAGASANDRA POST,
     BANGALORE NORTH TALUK,
     BENGALURU-562123.

2.   SHRI. CHANNAPPA
     S/O LATE BYRAPPA,
     AGED ABOUT 71 YEARS,
     R/AT MUNTHANAKURCHI VILLAGE,
     KASABA HOBILI,
     NELAMANGALA TALUK,
     BANGLAORE RURAL DISTRICT,
     PIN-562123.

                                           ...RESPONDENTS
(BY SRI. VINOD PRASAD, ADVOCATE FOR RESPONDENT NO.1;
NOTICE SERVED ON RESPONDENT NO.2)

      THIS MSA IS FILED UNDER ORDER 43 RULE 1(U) OF CPC,
AGAINST THE JUDGMENT AND DECREE DATED 23.12.2020 PASSED
IN R.A.NO.29/2016 ON THE FILE OF THE PRINCIPAL DISTRICT
JUDGE, BENGALURU RURAL DISTRICT, BENGALURU, WHEREBY IT
ALLOWED THE APPEAL AND SET ASIDE THE JUDGMENT DATED
07.10.2015 PASSED IN O.S.NO.58/2009 (OLD O.S. NO.816/1999)
ON THE FILE OF THE SENIOR CIVIL JUDGE, NELAMANGALA,
DISMISSING THE SUIT FOR DECLARATION AND REMANDED BACK
THE MATTER TO TRIAL COURT FOR FRESH DISPOSAL.
                             -6-
                                       NC: 2023:KHC:43944
                                       MSA No. 33 of 2022
                                    C/W MSA No. 7 of 2021
                                       MSA No. 26 of 2021
                                       MSA No. 34 of 2022


IN MSA NO. 34 OF 2022
BETWEEN:
SMT. RATHNAMMA
S/O M. SIDDAPPA,
AGED ABOUT 50 YEARS,
R/AT CHINNANAYAKANAPALYA,
NAGASANDRA POST- 560 073.
BANGALORE NORTH TALUK.
                                          ...APPELLANT
(BY SRI. VINOD PRASAD, ADVOCATE)

AND:
1.   SMT.KEMPAMMA
     W/O LATE BYRAPPA
     AGED ABOUT 85 YEARS
     (WRONGLY MENTIONED
     AS W/O CHANNAPPA)
     AGED ABOUT 63 YEARS
2.   SRI. JAYARAMAIAH
     S/O SRI. CHANNAPPA,
     AGED ABOUT 43 YEARS
3.   SRI. NAGESH
     S/O SRI. CHANNAPPA,
     AGED ABOUT 40 YEARS

     RESPONDENTS 1 TO 3
     ALL ARE RESIDENTS
     LAKKENAHALLI VILLAGE
     DASANAPURA HOBLI-562 162
     BANGALORE NORTH TALUK.

4.   SRI. CHANNAPPA
     S/O LATE BYRAPPA,
     AGED ABOUT 65 YEARS,
     R/AT MANTHANAKURCHI VILLAGE,
     KASABA HOBLI,
     NELAMANGALA TALUK-562123,
     BANGALORE RURAL DISTRICT.
                                          ...RESPONDENTS

(BY SRI. H.P LEELADHAR, ADVOCATE FOR RESPONDENT NOS.1 TO
3)
                                 -7-
                                                   NC: 2023:KHC:43944
                                               MSA No. 33 of 2022
                                            C/W MSA No. 7 of 2021
                                               MSA No. 26 of 2021
                                               MSA No. 34 of 2022



     THIS MSA IS FILED UNDER SECTION 43 RULE 1(U) OF CPC
AGAINST THE ORDER DATED 23.12.2020 PASSED IN R.A.
NO.29/2016 ON THE FILE OF THE PRINCIPAL DISTRICT JUDGE,
BENGALURU RURAL DISTRICT, BENGALURU, WHEREBY IT ALLOWED
THE APPEAL AND SET ASIDE THE JUDGMENT DATED 07.10.2015
PASSED IN O.S.NO.58/2009 ON THE FILE OF THE SENIOR CIVIL
JUDGE, NELAMANGALA.


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


                         JUDGMENT

The appellant in MSA No.33/2022 has challenged the

judgment and decree dated 23.12.2020 passed by the

Principal District Judge, Bengaluru Rural District,

Bengaluru, in R.A.No.162/2015, by which, the appeal was

allowed and the case was remitted back to the Trial Court

for reconsideration and de novo trial.

2. MSA No.34/2022 is filed challenging the

judgment and decree dated 23.12.2020 passed by the

Principal District Judge, Bengaluru Rural District,

Bengaluru, in R.A. No.29/2016 by which, the appeal was

allowed and the case was remitted back to the Trial Court

for reconsideration and a de novo trial.

NC: 2023:KHC:43944

3. The MSA Nos.7/2021 and 26/2021 are filed

challenging the very same judgment and decree by which

the appeals are allowed and the cases were remitted back

to the Trial Court for reconsideration and a de novo trial.

4. The parties henceforth be referred to as they

were arrayed before the Trial Court. The appellant in both

MSA Nos.33/2022 and 34/2022 was the defendant in O.S.

No.50/2009 and the plaintiff in O.S.No.58/2009. In order

to avoid confusion, the appellant in both the appeals shall

henceforth be referred to by her name "Rathnamma". The

respondents in MSA Nos.33/2022 and 34/2022 were the

plaintiffs in O.S.No.50/2009 and the defendants in

O.S.No.58/2009 and shall henceforth be referred to as

"Kempamma and others" for the sake of clarity and easy

understanding.

5. The suit in O.S.No.50/2009 was filed for a

declaration by the predecessor of Kempamma and others,

that he was the absolute owner of the suit property and

for consequential reliefs. He claimed that the suit

NC: 2023:KHC:43944

properties were purchased by him in the year 1975 from

Smt. Chikkabyramma while another property was

purchased in terms of the sale deed dated 25.02.1965. He

claimed that after the purchase, the khatha of the

property was transferred to his name and that he was in

possession of the same. He claimed that he had two wives

namely, Smt. Kempamma and Smt. Rudramma.

Kempamma had two daughters and Rudramma had six

daughters and a son. He claimed that the defendant

(Smt. Rathanamma) went near the property on

01.03.1999 and claimed that she had purchased the

property from the predecessor of Kempamma and others

under two sale deeds dated 16.12.1998. He alleged that

on coming to know about the sale deeds, he approached

the office of the Sub-Registrar and obtained certified

copies and claimed that the thumb mark stated to be his,

on the sale deeds were created and forged. He claimed

that he had never sold suit properties to Smt. Rathnamma

and that he had never received consideration from her and

- 10 -

NC: 2023:KHC:43944

therefore, claimed that the sale deeds set up by Smt.

Rathnamma were all forged and fabricated to knock of the

property. Smt. Rathnamma who filed O.S.No.58/2009

contended that she purchased the suit properties from the

predecessor of Smt. Kempamma and others, in terms of

the two sale deeds dated 16.12.1998. Based on these

contentions, the Trial Court framed issues and set down

the case for trial. The suit in O.S.No.50/2009 was treated

as the main suit. The predecessor of Kempamma and

others examined as P.W.1 to P.W.5 and marked Exs.P.1 to

P.32. Smt. Rathnamma was examined as D.W.1 and

marked Ex.D.1 to D.23. The Trial Court found that the

certified copies of the sale deeds propounded by Smt.

Kempamma dated 16.12.1998 were produced and not the

originals. It disbelieved her claim that the originals of the

sale deeds were misplaced/lost and hence, disbelieved her

claim that she had purchased the suit properties from the

predecessor of Smt.Kempamma and others.

Consequently, it dismissed the suit filed by the

- 11 -

NC: 2023:KHC:43944

predecessor of Smt.Kempamma and others and also

dismissed the suit filed by Smt. Rathnamma. Challenging

the aforesaid judgment and decree Smt.Rathnamma filed

R.A.Nos.162/2015 and R.A.29/2016. During the pendency

of the appeals before the First Appellate Court, Smt.

Rathanamma filed an application and placed on record the

original sale deeds dated 16.12.1998. The First Appellate

Court after considering the fact that the suit documents

namely sale deeds were placed on record, held that it is

appropriate to remit the case back to the Trial Court for

reconsideration and also to provide an opportunity to Smt.

Kempamma and others to file a fresh pleading and

directed the Trial Court to denovo try the suit. Being

aggrieved by the same, both of them have filed separate

appeals challenging the order of the Trial Court.

6. Learned counsel for Smt. Rathnamma

submitted that the certified copies of the documents were

produced and the impugned registers relating to the sale

deeds dated 16.12.1998 were summoned from the office

- 12 -

NC: 2023:KHC:43944

of the Sub-Registrar. Therefore, mere production of the

original sale deeds did not change the merits of the case.

Therefore, the Appellate Court must have itself disposed

off the suits in accordance with law by considering the

evidence recorded by the Trial Court, based on the LTM

Register as well as the certified copies and the original sale

deeds of title of Smt.Rathnamma in respect of the suit

schedule properties. He, therefore, contends that the

order of the First Appellate Court deserves to be set aside.

7. Per contra, the learned counsel for Smt.

Kempamma and others submits that the Appellate Court

could not have ignored the evidence of Smt. Rathnamma

that these documents were lost and a complaint in that

regard was filed before the jurisdictional Police. He

contends that the Court must have condoned the non-

production of original deeds of title before the Trial Court.

He submitted that the Appellate Court should not have

mechanically allowed the application filed by

Smt.Rathnamma and others under Order XLI Rule 27 of

- 13 -

NC: 2023:KHC:43944

CPC. Since Smt. Rathnamma was always in possession of

the original documents of title, but chose not to produce

them during the course of the proceedings before the Trial

Court. He therefore, contended that the Appellate court

committed an error in remitting the case back to the Trial

Court.

8. I have considered the submissions of learned

counsel for Smt.Rathnamma and the learned counsel for

Smt. Kempamma and others. I have also perused the

judgment of the Trial Court as well the First Appellate

Court as well as the records of the Trial Court.

9. The Trial Court dismissed the suit filed by

Smt. Rathnamma and decreed the suit filed by

Smt. Kempamma and others, on the sole ground that

Smt. Rathnamma did admit the antecedent title of

predecessor of Smt. Kempamma and others. The Trial

Court held that Smt. Rathnamma did not produce the

original documents of title, but had produced the certified

copy of the sale deeds. The Trial Court also held that the

- 14 -

NC: 2023:KHC:43944

complaint lodged by Smt. Rathnamma about the loss of

the original sale deeds was not convincing, as her oral

evidence was not in line with Ex.D3. The Trial Court

therefore decreed the suit filed by Smt. Kempamma and

others, dismissed the suit filed by Smt.Rathnamma.

10. Being aggrieved by the said decree Smt.

Rathnamma filed two appeals before the First Appellate

Court in R.A.Nos.162/2015 and 29/2016.

11. During the pendency of the appeal, Smt.

Rathnamma filed an application under Order XLI Rule 27

read with Section 151 of Civil Procedure Code and

produced the original documents and sale deeds dated

16.12.1998. The Appellate Court must have considered

the application in the light of the provisions contained in

Order XLI Rule 27 of Civil Procedure Code itself and must

have considered the question whether Smt. Rathnamma

was prevented by sufficient cause in not producing the

documents at the earliest point in time before the Trial

Court.

- 15 -

NC: 2023:KHC:43944

12. For the sake of easy understanding Order XLI

Rule 27 of Civil Procedure Code is extracted below:

"27. Production of additional evidence in Appellate Court.-(1) The parties to an appeal shall not be entitled to produce additional evidence, whether oral or documentary, in the Appellate Court. But if-

(a) the Court from whose decree the appeal is preferred has refused to admit evidence which ought to have been admitted, or

(aa) the party seeking to produce additional evidence, establishes that notwithstanding the exercise of due diligence, such evidence was not within his knowledge or could not, after the exercise of due diligence, be produced by him at the time when the decree appealed against was passed, or]

(b) the Appellate Court requires any document to be produced or any witness to be examined to enable it to pronounce judgment, or for any other substantial cause,

- 16 -

NC: 2023:KHC:43944

the Appellate Court may allow such evidence or document to be produced, or witness to be examined.

(2) Wherever additional evidence is allowed to be produced by an Appellate Court, the Court shall record the reason for its admission."

13. It is evident from Ex.D3 that Smt. Rathnamma

had complained about the loss of the document to the

jurisdictional police. No doubt, it was stated in Ex.D3 that

the documents were lost by her husband, but in her chief-

examination, she claimed that those documents were lost

by her, when she was traveling in a bus. There is some

attempt by Smt.Rathnamma to establish the reason for

not producing the original documents of title, before the

Trial Court. She led secondary evidence by filing certified

copies of the documents of title. The Trial Court records

disclose that the LTM register of the concerned sale deeds

were summoned by the Trial Court from the concerned

- 17 -

NC: 2023:KHC:43944

Sub-Registrar and Smt.Rathnamma was also cross-

examined on the entries found in the LTM register.

14. The Trial Court must have considered the said

documents for the purpose of deciding the rights of the

parties. However, the Trial Court has microscopically

examined the reasons assigned in Ex.D3 and the variance

in the examination-in-chief of Smt.Rathnamma and held

that the loss of documents cannot be believed. In a suit

for declaration of title based on documents of title, the

Courts could not have considered the material placed

before it lightly, more particularly, when secondary

evidence was available before the Trial Court to establish

the title of Smt.Rathnamma. The First Appellate Court was

therefore justified in holding that the reasons assigned for

not producing the document before the Trial Court was

just and proper. However, when once the documents were

produced before the First Appellate Court, by filing an

application under Order XLI Rule 27 CPC, the Appellate

- 18 -

NC: 2023:KHC:43944

Court must have complied with the requirement as set out

in Order XLI Rule 28 of the Code of Civil Procedure, 1908.

15. For the sake of convenience, Order XLI Rule 28

of Civil Procedure is extracted below:

"28. Mode of taking additional evidence.- Wherever additional evidence is allowed to be produced, the Appellate Court may either take such evidence, or direct the Court from whose decree the appeal is preferred, or any other subordinate Court, to take such evidence and to send it when taken to the Appellate Court."

16. The First Appellate Court must have been

mindful of the fact that the Trial Court had spent

enormous time in recording the evidence of the parties

and had rendered a reasoned judgment. The Appellate

Court when confronted with fresh evidence, must have

itself taken such further evidence or could have directed

the Trial Court to take such evidence and send its record

- 19 -

NC: 2023:KHC:43944

and report for disposal of the appeal on merits. The

Appellate Court must have refrained in setting aside the

judgment of Trial Court and remitting the case to the Trial

Court for a de novo trial and also permitting the parties to

amend their pleadings. The intention and purport of the

Order XLI Rule 27 of Code of Civil Procedure is to avoid

unnecessary remands.

17. The way in which the Appellate Court has to

conduct itself while considering an application under Order

XLI Rule 27 of Code of Civil Procedure, is well considered

by a Co-ordinate bench of this Court in the case of

Shanthaveerappa Vs. K.N.Janardhanachari - 2007(6)

Kar.L.J. 531 where it was held that the First Appellate

Court should not remit the case, unless the suit is

disposed of on preliminary issue or when necessary parties

are not impleaded in the suit. When there is ample

evidence on record to determine the issues framed, the

Appellate Court should refrain from remitting the case

back to the Trial Court. Applying the aforesaid test, this

- 20 -

NC: 2023:KHC:43944

Court is of the opinion that the remand of the case to the

Trial Court was unnecessary. On the contrary, the

Appellate Court must have itself marked the documents of

title namely, the sale deeds dated 16.12.1998 and must

have considered the evidence available on record and

dispose off the appeals in accordance with law.

18. In that view of the matter, appeal filed by Smt.

Rathnamma in MSA Nos.33/2022 and 34/2022 are

allowed and the impugned judgment and decree passed

by the Appellate Court remitting the case back to the Trial

Court is set aside and the appeals before First Appellate

Court are restored on its file and the Appellate Court is

directed to mark the document namely two sale deeds

dated 16.12.1998 produced by Smt. Rathnamma and

dispose off the appeals in accordance with law.

19. In view of the above, the appeals filed by

Smt. Kempamma and others in MSA No.7/2021 and

26/2021 would not survive for consideration and they are

dismissed. The Appellate Court shall dispose off the

- 21 -

NC: 2023:KHC:43944

appeals as expeditiously as possible, at any rate, within six

months from the date of certified copy of this order.

Sd/-

JUDGE

PSJ/HJ

 
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