Thursday, 14, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Siddavva W/O Basappa @Basavraj Hallad vs Sankappa S/O Ningappa Somannavar
2023 Latest Caselaw 9321 Kant

Citation : 2023 Latest Caselaw 9321 Kant
Judgement Date : 5 December, 2023

Karnataka High Court

Siddavva W/O Basappa @Basavraj Hallad vs Sankappa S/O Ningappa Somannavar on 5 December, 2023

Author: H.P.Sandesh

Bench: H.P.Sandesh

                                                          -1-
                                                                  NC: 2023:KHC-D:14215-DB
                                                                     RFA No.100171 of 2014
                                                                 C/W RFA No.100211 of 2014
                                                                RFA.CROB No.100002 of 2015



                               IN THE HIGH COURT OF KARNATAKA, DHARWAD BENCH
                                       DATED THIS THE 5TH DAY OF DECEMBER, 2023
                                                        PRESENT
                                        THE HON'BLE MR JUSTICE H.P.SANDESH
                                                          AND
                                   THE HON'BLE MR JUSTICE RAMACHANDRA D. HUDDAR
                                        REGULAR FIRST APPEAL NO.100171 OF 2014
                                      C/W REGULAR FIRST APPEAL NO.100211 OF 2014
                                           RFA CROSS OBJ NO.100002 OF 2015

                              IN RFA NO.100171 OF 2014:
                              BETWEEN:
                              1.     NINGAPPA
                                     S/O. DODDASANKAPPA SOMANNAVAR,
                                     SINCE DECEASED,
                                     LRs., ARE ALREADY ON RECORD AS
                                     APPELLANT NO.2 AND RESPONDENTS
                                     NO.1 TO 4 VIDE ORDER DATED 05.09.2023.

                              2.     SHRI. NAVEEN
                                     S/O. NINGAPPA SOMANNAVER,
                                     AGE: 33 YEARS, OCC: AGRICULTURE,
                                     R/O: VAKKALUTAN ONI,
           Digitally signed
           by K M
           SOMASHEKAR
                                     SAUNDATTI-591 126, DIST: BELGAUM.
KM
           Location: HIGH
           COURT OF
           KARNATAKA
SOMASHEKAR DHARWAD
                                                                         ...APPELLANTS
           BENCH
           Date:
           2023.12.13
                              (BY SRI. MRUTYUNJAY TATA BANGI, ADVOCATE FOR
           11:43:58
           +0530
                                   APPELLANT NO.2)


                              AND:
                              1.    SHRI. SANKAPPA
                                    S/O. NINGAPPA SOMANNAVAR,
                                    AGE: 49 YEARS, OCC: AGRICULTURE,
                                    R/O. VAKKALUTAN ONI,
                                    SAUNDATTI - 591 126,
                                    DIST: BELGAUM.
                           -2-
                                  NC: 2023:KHC-D:14215-DB
                                     RFA No.100171 of 2014
                                 C/W RFA No.100211 of 2014
                                RFA.CROB No.100002 of 2015



2.   SMT. YALLAWWA
     W/O. NINGAPPA SOMANNAVAR,
     AGE: 69 YEARS, OCC: HOUSEHOLD,
     R/O. VAKKALUTAN ONI,
     SAUNDATTI-591 126, DIST: BELGAUM.

3.   SHRI. BASAVARAJ
     S/O. NINGAPPA SOMANNAVAR,
     AGE: 43 YEARS, OCC: AGRICULTURE,
     R/O: VAKKALUTAN ONI,
     SAUNDATTI-591 126,
     DIST: BELGAUM.

4.   SMT. LAXMAVVA
     W/O. NINGAPPA KANAJ,
     AGE: 68 YEARS, OCC: HOUSEHOLD,
     R/O: DODDA ONI, HOMBAL-582 204,
     TQ AND DIST: GADAG.

5.   SMT. SIDDAVVA
     W/O. BASAPPA @BASAVRAJ HALLAD,
     AGE: 69 YEARS,
     OCC: HOUSEHOLD WORKS,
     R/O. HALLAD ONI, NAVALAGUND,
     TQ: NAVALAGUND-582208,
     DIST:DHARWAD.

6.   SMT. SHANKREVVA
     D/O. BASAPPA @ BASAVARAJ HALLAD,
     AGE: 29 YEARS, OCC: HOUSEHOLD,
     R/O: HALLAD ONI,
     NAVALGUND-582 208,
     DIST: DHARWAD.
                                            ...RESPONDENTS

(BY SRI. SHIVARAJ S. BALLOLI, ADV. FOR R1;
     SRI.MRUTYUNAJAYA R.YARAGAMBLIMATH, ADV. FOR
     R2 AND R4;
     SRI.SURAJ M.KATAGI, ADV. FOR
     SRI.V.G.BHAT, ADV. FOR R3;
     NOTICE TO R5 AND R6 ARE SERVED)
                             -3-
                                    NC: 2023:KHC-D:14215-DB
                                       RFA No.100171 of 2014
                                   C/W RFA No.100211 of 2014
                                  RFA.CROB No.100002 of 2015



       THIS RFA IS FILED UNDER ORDER 41 RULE 1 R/W. SEC.
96 OF CPC 1908., AGAINST THE JUDGMENT AND DECREE DATED
31.07.2014 PASSED IN O.S.NO.45/2011 ON THE FILE OF THE
SENIOR CIVIL JUDGE, SAUNDATTI, DECREEING THE SUIT FILED
FOR PARTATION AND SEPARATE POSSESSION.


IN RFA NO.100211 OF 2014:
BETWEEN:
BASAVARAJ
S/O. NINGAPPA SOMANNAVAR,
AGE: 44 YEARS, OCC: ADVOCATE AND
AGRICULTURE, R/O: VAKKALUTAN ONI,
SAUNDATTI, DIST: BELGAUM-591126.

                                                 ...APPELLANT
(BY SRI. SURAJ M.KATAGI, ADVOCATE FOR
    SRI.V.G.BHAT, ADVOCATE)


AND:
1.   SANKAPPA
     S/O. NINGAPPA SOMANNAVAR,
     AGE: 50 YEARS, OCC: AGRICULTURE,
     R/O. VAKKALUTAN ONI, SAUNDATTI,
     TQ: SAUNDATTI, DIST: BELGAUM-591 126.

2.   NINGAPPA
     S/O. DODDA-SANKAPPA SOMANNAVAR,
     AGE: 72 YEARS, OCC: AGRICULTURE,
     R/O. VAKKALUTAN ONI, SAUNDATTI,
     TQ: SAUNDATTI, DIST: BELGAUM-591 126.

3.   SMT. YALLAWWA
     W/O. NINGAPPA SOMANNAVAR,
     AGE: 70 YEARS, OCC: HOUSEHOLD WORKS,
     R/O. VAKKALUTAN ONI, SAUNDATTI,
     TQ: SAUNDATTI, DIST: BELGAUM-591 126.
                            -4-
                                   NC: 2023:KHC-D:14215-DB
                                      RFA No.100171 of 2014
                                  C/W RFA No.100211 of 2014
                                 RFA.CROB No.100002 of 2015



4.   NAVEEN
     S/O. NINGAPPA SOMANNAVER,
     AGE: 34 YEARS, OCC: AGRICULTURE,
     R/O. VAKKALUTAN ONI, SAUNDATTI,
     TQ: SAUNDATTI, DIST: BELGAUM-591 126.

5.   SMT. LAXAMAVVA
     W/O. NINGAPPA KANAJ,
     AGE: 69 YEARS, OCC: AGRICULTURE,
     R/O: DODDA ONI, HOMBAL,
     TQ AND DIST: GADAG-582101.

6.   SMT. SIDDAVVA
     W/O. BASAPPA @BASAVRAJ HALLAD,
     AGE: 69 YEARS, OCC: HOUSEHOLD WORKS,
     R/O. HALLAD ONI, NAVALAGUND,
     TQ: NAVALAGUND, DIST:DHARWAD-582208.

7.   SMT. SHANKREVVA
     D/O. BASAPPA @ BASAVARAJ HALLAD,
     AGE: 30 YEARS, OCC: HOUSEHOLD WORKS,
     R/O: HALLAD ONI, NAVALAGUND,
     TQ: NAVALAGUND, DIST: DHARWAD-582208.

                                             ...RESPONDENTS
(BY SRI. SHIVARAJ S. BALLOLI, ADV. FOR R1;
   SRI.M.S.WANTAMURI, ADV. FOR R2 AND R4;
   SMT.ARADHANA MANVI, ADV.
   FOR SRI.JAGADISH PATIL, ADV. FOR R6;
   NOTICE TO R3 AND R5 ARE SERVED;
   NOTICE TO R7 IS HELD SUFFICIENT)

      THIS RFA IS FILED UNDER ORDER 41 RULE 1 R/W. SEC.
96 OF CPC 1908., AGAINST THE JUDGMENT AND DECREE DATED
31.07.2014 PASSED IN O.S.NO.45/2011 ON THE FILE OF THE
SENIOR CIVIL JUDGE, SAUNDATTI, DECREEING THE SUIT FILED
FOR PARTATION AND SEPARATE POSSES0SION.
                            -5-
                                   NC: 2023:KHC-D:14215-DB
                                      RFA No.100171 of 2014
                                  C/W RFA No.100211 of 2014
                                 RFA.CROB No.100002 of 2015



IN RFA CROB. NO.100002 OF 2015:
BETWEEN:
SMT. SIDDAVVA
W/O. BASAPPA @ BASAVRAJ HALLAD,
AGE: 68 YEARS, OCC: HOUSEHOLD,
R/O. HALLAD ONI, NAVALGUND-582208,
DIST: DHARWAD.
                                     ...CROSS-OBJECTOR
(BY SMT. ARADHANA MANVI, ADVOCATE FOR
    SRI.JAGADISH PATIL, ADVOCATE)
AND:
1.   SHRI. SANKAPPA
     S/O. NINGAPPA SOMANNAVAR,
     AGE: 49 YEARS,
     OCC: AGRICULTURE,
     R/O. VAKKALUTAN ONI,
     SAUNDATTI - 591 126, DIST: BELAGAVI.

2.   SHRI. NINGAPPA
     S/O. DODDASANKAPPA SOMANNAVAR,
     AGE: 71 YEARS,
     OCC: AGRICULTURE,
     R/O. VAKKALUTAN ONI,
     SAUNDATTI, DIST: BELAGAVI.

3.   SHRI. NAVEEN
     S/O. NINGAPPA SOMANNAVER,
     AGE: 33 YEARS,
     OCC: AGRICULTURE,
     R/O: VAKKALUTAN ONI,
     SAUNDATTI, DIST: BELAGAVI-591 126.

4.   SMT. YALLAWWA
     W/O. NINGAPPA SOMANNAVAR,
     AGE: 69 YEARS,
     OCC: HOUSEHOLD,
     R/O. VAKKALUTAN ONI,
     SAUNDATTI, DIST: BELAGAVI-591 126.

5.   SHRI. BASAVARAJ
                            -6-
                                   NC: 2023:KHC-D:14215-DB
                                      RFA No.100171 of 2014
                                  C/W RFA No.100211 of 2014
                                 RFA.CROB No.100002 of 2015



     S/O. NINGAPPA SOMANNAVAR,
     AGE: 43 YEARS,
     OCC: AGRICULTURE,
     R/O: VAKKALUTAN ONI,
     SAUNDATTI, DIST: BELAGAVI-591 126.

6.   SMT. LAXMAVVA
     W/O. NINGAPPA KANAJ,
     AGE: 68 YEARS,
     OCC: HOUSEHOLD,
     R/O: DODDA ONI, HOMBAL,
     TQ AND DIST: GADAG-582 204.

7.   SMT. SHANKREVVA
     D/O. BASAPPA @ BASAVARAJ HALLAD,
     AGE: 29 YEARS,
     OCC: HOUSEHOLD,
     R/O: HALLAD ONI, NAVALGUND,
     DIST: DHARWAD-582 208.
                                             ...RESPONDENTS
(BY SRI. SHIVARAJ S. BALLOLI, ADV. FOR R1;
   SRI.M.S.WANTAMURI, ADV. FOR R2 AND R3;
   SRI.MRUTYUNAJAYA R.YARAGAMBLIMATH, ADV. FOR
   R4 AND R6; NOTICE TO R7 IS SERVED)

      THIS RFA CROB IS FILED IN RFA NO.100171/2014 IS
FILED UNDER ORDER 41 RULE 22 R/W. SEC. 96 OF CPC 1908.,
AGAINST THE JUDGMENT AND DECREE DATED 31.07.2014
PASSED IN O.S.NO.45/2011 ON THE FILE OF THE SENIOR CIVIL
JUDGE,   SAUNDATTI,   DECREEING     THE   SUIT   FILED   FOR
PARTATION AND SEPARATE POSSESSION.


      THESE RFAs & RFA CROSS-OBJECTIONS COMING ON FOR
FURTHER HEARING, THIS DAY, RAMACHANDRA D. HUDDAR, J,
DELIVERED THE FOLLOWING:
                              -7-
                                     NC: 2023:KHC-D:14215-DB
                                        RFA No.100171 of 2014
                                    C/W RFA No.100211 of 2014
                                   RFA.CROB No.100002 of 2015



                          JUDGMENT

The appeals in R.F.A. No.100171/2014 by defendants

No.1 and 4, and R.F.A. No.100211/2014 by defendant No.3

arise out of a judgment and decree in O.S. No.45/2011

dated 31.07.2014 passed by the Senior Civil Judge,

Saundatti. Whereas the cross-objections in RFA Crob

No.100002/2015 is by defendant No.6 only questioning the

apportionment of shares by the Trial Court.

2. As these two regular appeals and the cross-

objections arise out of the judgment and decree passed in

O.S.No.45/2011, the common arguments is heard.

Therefore, common judgment is passed.

3. For the purpose of convenience, the parties to

these appeals and cross-objections are referred to as per

their rankings before the Trial Court.

4. Brief facts of the case leading up to the filing of

these appeals and cross objection are:

NC: 2023:KHC-D:14215-DB

That the plaintiff filed the aforesaid suit against the

defendants seeking relief of declaration that alleged

so-called gift deed executed by defendant No.1 in favour of

defendant No.4 dated 30.03.2010 in respect of Sy.No.607/1

and 867/1+2 is not binding on his share. Further, the

plaintiff also sought for the relief of partition and separation

possession of 1/3rd share in all the properties mentioned in

the schedule appended to the plaint.

It is the case of the plaintiff that, the propositus is one

Dodda Sankappa. He died leaving behind defendants No.1,

5 and 6 as his legal heirs. Defendants No.5 & 6 are the

sisters of defendant No.1. It is his case that, defendant

No.1 has got two wives, the first wife by name Yallavva,

who is arrayed as defendant No.2; and the second wife by

name Ratnavva. The plaintiff and one Danappa are the sons

of Ningappa through the first wife Yallavva. Defendants

No.3 and 4 are the sons of Ningappa through the second

wife Ratnavva. The plaintiff's brother Danappa has gone in

adoption to the family of one Narayanappa Morabad.

Ratnavva being the second wife of defendant No.1 and

NC: 2023:KHC-D:14215-DB

hence, she is not entitled to get any share. Therefore, she

is not arrayed as a party to the suit.

It is the further case of the plaintiff that, defendants

No.5 and 6 are the twins born in the year 1949 prior to the

commencement of Hindu Succession Act, 1956. But their

name is appearing in the revenue records in respect of

Sy.No.606/A and therefore, she is arrayed as formal party

to the suit to avoid technicalities. Likewise, the name

defendant No.7 also appears in the revenue records and

though she has no right, title and interest in the property,

she has been made as a party to the suit.

It is further case of the plaintiff that, the defendants

No.3 and 4 being sons of defendant No.1 through the

second wife Ratnavva. they are not entitled to any share

during the life time of defendant No.1, but even then their

name is appearing in respect of the landed properties

bearing Sy.No.238/3, 867/1+2 and 607/1 and open space

bearing CTS No.3420/D/12. Therefore, they are arrayed as

parties to avoid technical flaws.

- 10 -

NC: 2023:KHC-D:14215-DB

It is the further case of the plaintiff that, defendant

No.1, illegally, created a gift deed in respect of

Sy.No.607/1, 867/1+2 in favour of defendant No.4 without

the knowledge and consent of the plaintiff behind his back.

It was registered on 30.03.2010. After getting knowledge

about the execution of the said gift deed, when he

questioned defendant No.1, (defendant No.1) did not give

any answer to the same. Just to deprive the plaintiff of his

right and his legitimate share in the suit schedule

properties, defendant No.1 illegally created a concocted gift

deed in favour of defendant No.4. The said gift deed is not

binding on the share of the plaintiff. It is alleged that,

though he demanded the defendants to effect partition,

there was a flat denial of the same and therefore, the suit

was filed by the plaintiff seeking the relief of partition and

separate possession of the suit schedule properties by

metes and bounds. It is further alleged that, defendant

No.1 was addicted to bad vices and in order to get money,

he is trying to create charges and alienate the properties.

- 11 -

NC: 2023:KHC-D:14215-DB

Hence, it was prayed by the plaintiff to decree the suit as

prayed for.

Before the Trial Court, pursuant to the suit summons,

all the defendants appeared through their respective

counsels. Defendant No.6 filed written statement

contending that, the whole case of the plaintiff is false and

frivolous. Plaintiff is not entitled for the relief of partition

and separate possession of the suit schedule properties. So

far as the relationship between the parties is concerned,

she admits the same. According to her, she is born in the

year 1949. Further, she states that the propositus

Doddasankappa was adopted by Yallawwa W/o.Satyappa

Somannavar. On the death of Yallawwa, the propositus got

the properties bearing No.838 and 867/1 as per

M.E.No.7275 dated 20.09.1955. The wife of Doddasankappa

succeeded to some of the properties from her mother. It is

further contended that, during the life time of

Doddasankappa and his wife Kashibai, there was no

partition of the ancestral properties in the family. It is

further contended that, on the death of Doddasankappa, his

- 12 -

NC: 2023:KHC-D:14215-DB

wife Kashibai, along with defendants No.1, 5 and 6,

cultivated the suit schedule properties jointly. Every year

defendants No.1, 5 and 6 used to take 1/3rd share in each

of the properties. It is further contended that, defendant

No.6, though was residing at Navalgund, often she used to

visit the properties and stay in 'B' schedule property. It is

further contended that, defendant No.6 also used to visit

Saundatti and used to stay in schedule 'B' property to look

after the landed properties along with defendant No.1.

Therefore, defendant No.1 has got 1/3rd share in the suit

schedule property.

It is further contended by defendant No.6 that, the

plaintiff is not at all entitled to 1/3rd share in the suit

schedule properties. It is further contended that, defendant

No.1 colluding with defendant No.4 has created gift deed

dated 30.03.2010 to deprive the share of defendant No.6.

The plaintiff is the son of elder brother of defendant No.6.

The name of defendant No.6 is appearing in respect of

Sy.No.606/A after the death of her mother. Therefore, it is

- 13 -

NC: 2023:KHC-D:14215-DB

contended that, it is a collusive suit and therefore, the suit

is not maintainable.

Likewise, defendants No.1, 3 and 4 also filed their

separate written statements. According to them, defendant

No.2-Yallavva is not the first wife. However, plaintiff and

Danappa being the sons of defendants No.1 and 2 is

admitted. It is contended that, defendant No.1 had

contacted the marriage with defendant No.2 as he had love

in her and also physical intimacy with her. This illegal

relationship was opposed by the family members.

Defendant No.1 has not married defendant No.2 till date.

However, they continued their intimacy and in the said

relationship a child by name Danappa was born.

It is their contention that, as per the advice of elderly

persons and as per the customs prevailing in the

community, defendant No.1 married Ratnavva. In the said

wedlock, two sons viz., Basavaraj and Naveen, who are

defendants No.3 and 4, and a daughter by name Manjula

are born. However, said Manjula is no more and died before

her marriage. Thus, it is defendants No.3 and 4 who are the

- 14 -

NC: 2023:KHC-D:14215-DB

legitimate children of defendant No.1. Thus, as per the

provisions of Hindu Succession Act, they are entitled to

their legitimate share in the suit schedule properties.

It is further contended that, defendant No.1 is born on

30.05.1944 and defendants No.5 and 6 are twins who were

born on 01.06.1949. The said Doddasankappa was adopted

by Yallavva W/o. Satyappa Somannavar on 18.09.1951.

Since then, defendant No.1 is living as adopted son of

Yallavva. After the demise of Yallavva, her properties came

to be mutated in the name of defendant No.1 as the legal

heir of Yallavva. Therefore, all the defendants stated supra

prayed to dismiss the suit.

Based upon the rival pleadings of the parties, the Trial

Court framed in all six issues and four additional issues.

They read as under:

"ISSUES

1) Whether the plaintiff proves the genealogy furnished in the plaint ?

2) Whether the plaintiff proves that the suit schedule properties are ancestral joint family properties of plaintiff and defendants?

- 15 -

NC: 2023:KHC-D:14215-DB

3) Whether the plaintiff and defendant No.6 prove that the gift deed dtd. 30-3-2010 executed by first defendant in favour of fourth defendant is null and void and not binding on the share of the plaintiff and defendant No.6?

4) Whether the plaintiff is entitled for 1/3rd share in all the suit schedule properties?

5) Whether the sixth defendant proves that she is entitled for 1/3rd share in the suit schedule properties ?

6) What decree/order?

Additional Issues

1) Whether the D1, 3 & 4 prove that plaintiff is illegitimate son of first defendant ?

2) Whether D1. 3 & 4 prove that Smt. Ratnavva is the only legally wedded wife of first defendant?

3) Whether D1, 3 & 4 prove that CTs No.2121, TMC No. 1091 and CTS 3420/D/12 are the self acquired properties of defendant No.1 ?

4) Whether the suit is not properly valued for the purpose of C.F. and Court fee paid is insufficient ?

(Addl. Issue No.4 was treated as preliminary issue)"

Before the learned Trial Court, the plaintiff, in order to

substantiate his case, entered the witness box as P.W.1 and

he also examined two other witnesses in the shape of P.W.2

- 16 -

NC: 2023:KHC-D:14215-DB

and P.W.3 and got marked documents Ex.P.1 to 37 and

closed his evidence.

To rebut, the evidence of plaintiff, defendants No.6, 1

and 4 respectively entered the witness box and examined

themselves as D.Ws.1, 2 and 3 respectively; and also

examined three more witnesses in the shape of D.Ws.4, 5

and 6. The defendants got marked Exs.D.1 to D.50 on their

behalf and closed their evidence.

The learned Trial Court on closure of evidence of both

sides, on hearing the arguments and on perusal of the

records, answered issue Nos.1, 2, 4 and 5 in the affirmative

and issue No.3 and additional issues No.1 to 4 in the

negative and ultimately decreed the suit of the plaintiff

awarding 1/3rd share to the plaintiff, and the counter claim

of defendant No.6 was also decreed granting him 1/6th

share in the suit schedule properties. The gift deed dated

30.03.2010 executed by defendant No.1 came to be set

aside by the Trial Court. Accordingly, a preliminary decree

was ordered to be drawn by the Trial Court.

- 17 -

NC: 2023:KHC-D:14215-DB

5. This judgment and decree of the Trial Court is

now challenged by defendants No.1 and 4 by filing R.F.A.

No.100171/2014, and by defendant No.3 by filing R.F.A.

No.100211/2014. Defendant No.6 has challenged the

judgment and decree of the Trial Court by filing cross-

objections in RFA Crob. No.100002/2015.

6. So far as, defendants No.1 and 4 and so also

defendant No.3 are concerned, they have challenged the

findings of the Trial Court on the ground that, the plaintiff is

not entitled for any share in the suit schedule properties. It

is defendant Nos. 2 and 3 who are entitled for legitimate

share in the suit schedule properties etc. So far as

defendant No.6 is concerned, the very awarding of share to

the extent of 1/6th is challenged by way of cross-objections.

7. The records of the appeal reveal that, during the

pendency of these appeals, defendant No.1 being appellant

No.1 in R.F.A. No.100171/2014 died. As his legal heirs i.e.,

appellant No.2 and respondents No.1 to 4, were already on

- 18 -

NC: 2023:KHC-D:14215-DB

record, the cause title of the appeal memo came to be

amended to that effect.

8. It is argued by Sri. Mrutyunjay Tata Bangi,

learned counsel appearing for the appellants in R.F.A.

No.100171/2014 that, the genealogical tree so stated in the

appeal memo show that one Doddasankappa Shivappa

Somannavar was the propositus who died in the year 1958

and his wife Kashibai also died in the year 1985. During the

lifetime of propositus i.e., Doddasankappa was adopted to

the family of Yallawwa. The said Doddasankappa and his

wife Kashibai have three children by name Ningappa

(defendant No.1), Laxmavva (defendant No.5) and

Siddavva (defendant No.6). Defendants No.5 and 6 are

twins born on 01.06.1949. Ningappa, the son of

Doddasankappa, had a wife by name Ratnavva and she is

the first wife as per the submission of the counsel for the

appellants. He submits before the Court that, Ratnavva is

the first wife of Ningappa and in the said marriage, three

children are born i.e., two sons viz., Basavaraj and Naveen,

- 19 -

NC: 2023:KHC-D:14215-DB

who are arrayed as defendants No.3 and 4 respectively, and

a daughter by name Manjula, who is no more and had died

even before her marriage. He submits that, when

Doddasankappa himself went in adoption to the family of

Yallawwa, at that time, Ningappa, Laxmavva and Siddavva

were already born and therefore, he ceases to be the

member of genetic family and therefore, Ningappa,

Laxmavva and Siddavva would not get any share in the

properties left by Doddasankappa in his adopted family.

Further, he submits that, Ningappa, at the most, would get

a share in the genetic family properties of Doddasankappa;

and likewise, Laxmavva and Siddavva would get a share in

the genetic family properties of Doddasankappa. Further, he

submits that, Ratnavva, being the first wife of Ningappa,

their sons Basavaraj (defendant No.3) and Naveen

(defendant No.4) are entitled for their legitimate shares. It

is his submission that, the appellants disputes the

relationship between Yallavva and Ningappa as the husband

and wife. So also, they dispute the relationship of

Sankappa-plaintiff and his entitlement for a share in the suit

- 20 -

NC: 2023:KHC-D:14215-DB

schedule properties. He admits that Danappa, another son

of Ningappa, has gone in adoption.

9. Now, in this case, we are very much concerned

about the legitimacy of Sankappa as the son of Ningappa

born through Yallavva, and so also whether Basavaraj and

Naveen, defendants No.3 and 4 respectively, are the

children born to Ratnavva, the first wife of Ningappa.

10. Relying upon the documents produced by both

sides, counsel for the appellant Sri. Mrutyunjaya Tata Bangi

submits that, though various documents are produced by

the plaintiff, they will not prove the status of the plaintiff as

the son of Ningappa. Further, he submits before the Court

that, the genealogical tree so mentioned by the appellant in

the appeal memo clearly depicts as to who are all the

children of Ningappa. He submits that, the very awarding of

share to the plaintiff and denying the share to defendants

No.3 and 4 by the Trial Court is illegal. In support of his

submission, he relied upon a Full Bench decision of the High

Court of Bombay in Martand Jiwaji Patil and Ors. Vs.

- 21 -

NC: 2023:KHC-D:14215-DB

Narayan Krishna Gumast Patil and Ors., in First Appeal

No.98 of 1937 decided on 16.02.1939. He submits that

defendants No.3 and 4 are also to be awarded shares in the

suit schedule properties so mentioned in the plaint.

11. As against this submission, Smt. Aradhana

Manvi, learned counsel for defendant No.6 i.e., cross

objector, submits that, there is a wrong calculation of the

shares by the Trial Court while awarding share to defendant

No.6. In fact, defendant No.6 being the daughter of

Doddasankappa is legitimately entitled for 1/3rd share in the

suit schedule properties. The Trial Court has awarded just

1/6th share which, according to her, is a mistake that has

been crept in the preliminary decree. She submits that

when the relationship is admitted, and as defendant No.6 is

born on 01.06.1949 prior to 1956 i.e., before the advent of

the Hindu Succession Act, in view of the judgment Hon'ble

Apex Court in the case of Vineeta Sharma Vs. Rakesh

Sharma and Others1, she is entitled for a equal share in the

(2020)9 SCC 1

- 22 -

NC: 2023:KHC-D:14215-DB

properties left behind by Doddasankappa. So also, she

submits that, defendant No.5 is also entitled to an extent of

equal share in the suit schedule properties. Therefore, she

prays to correct the mistake committed by the Trial Court

by allowing the cross-objections filed by defendant No.6.

12. Rebutting all these submissions, Sri. Shivaraj

S.Ballolli, the learned counsel for the plaintiff submits that,

it is Yallavva who is the first wife of Ningappa; that in the

wedlock of Yallavva and Ningappa, the plaintiff and

Danappa are born; Danappa has gone in adoption. He

submits that, in view of legitimacy of Sankappa as the son

of Yallavva and Ningappa, defendants No.3 and 4 i.e.,

Basavaraj and Naveen cannot claim equal share in the suit

schedule properties. He submits that, Ratnavva is the

second wife and even there is pleading to that effect in the

plaint. He submits that, the Trial Court is right in awarding

share to the plaintiff. He submits that, in view of the

evidence placed on record by the plaintiff as well as the

defendants, the legitimacy of Sankappa as the son of

- 23 -

NC: 2023:KHC-D:14215-DB

Ningappa born from his first wife Yallavva is proved. In

support of his submission, he relied upon the evidence

placed on record by both the parties.

13. We have given our anxious consideration to the

rival contentions of the parties. In view of the rival

submission of both the sides, the following points would

arise for our consideration:

i) Whether the Trial Court has committed illegality in not awarding legitimate share to the plaintiff as well as the defendants?

ii) If so, whether the judgment and decree of the Trial Court requires interference of this Court?

iii) What order?

14. Before adverting to other aspects of the case, let

us discuss the admitted facts between the parties. The

propositus was one Doddasankappa. He died in the year

1958. His wife Kashibai died in the year 1985. During the

lifetime of Doddasankappa and Kashibai, they have three

children i.e., Ningappa (defendant No.1), Laxmavva

- 24 -

NC: 2023:KHC-D:14215-DB

(defendant No.5) and Siddavva (defendant No.6).

Ningappa-defendant No.1 died during the pendency of

these appeals. Ningappa has a wife Yallavva as per the

genealogical tree made available by the parties. In the

wedlock of Ningappa and Yallavva, two sons are born i.e.,

Sankappa (plaintiff) and Danappa. Danappa has gone in

adoption. It is also the case of the appellant that, Ratnavva

is the first wife of Ningappa and in the wedlock of Ningappa

and Ratnavva, three children are born i.e., Basavaraj

(defendant No.3) and Naveen (defendant No.4) and Manjula

who died even before her marriage. Now, the surviving

legal heirs, as per the case of the appellants are Basavaraj

and Naveen born to Ratnavva and Ningappa.

15. It is the case of the plaintiff that he is the son

born to Ningappa and Yallavva. To prove that the marriage

between Ningappa and Yallavva was performed on

04.05.1961. The marriage invitation card is produced by the

plaintiff as per Ex.P.37. While making this document, no

objections were raised by either of the contesting parties.

- 25 -

NC: 2023:KHC-D:14215-DB

Whereas the defendants No.3 and 4 in this case have not

produced any documents to show that, when exactly the

marriage between Ningappa and Ratnavva has taken place.

That means, except the self-serving pleading in the written

statement, there is no acceptable evidence produced by

defendants No.3 and 4. i.e. except the oral evidence to

show that, Basavaraj, Naveen and Manjula are born to

Ratnavva, who is alleged to be the first wife of Ningappa,

there is no acceptable evidence produced by defendants

No.3 and 4. Even on going through the oral evidence, it

shows that, Yallavva is the first wife of Ningappa. In the

wedlock of Yallavva and Ningappa, two sons are born i.e.,

Sankappa and Danappa. The cause title so stated in the

plaint shows that, Basavaraj and Naveen are quite younger

than the plaintiff-Sankappa and Danappa, which is not

disputed by defendants No.3 and 4. This itself pre-supposes

that, Sankappa is born much prior to the birth of

Basavaraja and Naveen in the wedlock of Yallavva and

Ningappa. It goes to establish that, Yallavva is the first wife

of Ningappa. Though it has come in the evidence of

- 26 -

NC: 2023:KHC-D:14215-DB

defendant No.1 that, Ratnavva is the first wife, but in view

of Ex.P.37 and also the evidence shows that, to deprive the

rights of Sankappa, he must have deposed so. But his

evidence cannot be accepted that Ratnavva is the first wife

of Ningappa. Whereas the other evidence probablises that

Yallavva is the first wife of Ningappa. This aspect has been

rightly considered by the Trial Court with regard to the

status of the plaintiff as the son of Yallavva in the marriage

between Yallavva and Ningappa. Though a ground is made

out in the appeal memo, it is not substantiated by

defendants No.2 and 4 by adducing any additional evidence.

So in the absence of any acceptable evidence with regard to

status of Ratnavva as the first wife of Ningappa, the

evidence of the plaintiff has to be accepted. Therefore, it is

held that, Yallavva is the first wife of Ningappa and the

plaintiff is the son of Yallavva and Ningappa.

16. Now, the question that requires to be considered

is with regard to the status of the suit schedule properties.

The plaintiff has described the schedule properties in the

- 27 -

NC: 2023:KHC-D:14215-DB

suit and has also produced various documents with regard

to mutation entries etc. Amongst the documents produced

by the plaintiff i.e., Ex.Ps.1 to P.37, there are properties

extracts and mutation entries etc. On reading of these

mutation entries, they do suggest that, not only the genetic

family properties are included in the schedule to the plaint,

but also the adopted family properties are included in the

schedule to the plaint. That means, Doddasankappa, even

after adoption, cultivated the properties of genetic family as

well as the adopted family. Thus, there is blending of the

properties of genetic family as well as the adopted family.

This fact is not disputed by any of the defendants.

17. It is the case of the plaintiffs that, after the

demise of Doddasankappa, Kashibai succeeded to the suit

schedule properties. The said Kashibai died in the year

1985. That means Ningappa, Laxmavva and Siddavva

succeeded to the properties left by Doddasankappa and

Kashibai. Accordingly, mutation entries have been effected

in the revenue records. It is the pleading and evidence that

- 28 -

NC: 2023:KHC-D:14215-DB

after the demise of Doddasankappa, certain properties were

entered in the name of Laxmavva and Siddavva. On a

reading of said mutation entries and RTC extracts and so

also the pleadings, there was no partition of the family

properties by metes and bounds. Merely just entering the

names of Laxmavva and Siddavva in respect of some of the

properties, in their name would not prove that, they are the

exclusive owners of those properties. It may be termed as

voluntary arrangements and not a partition by metes and

bounds. Therefore, though it is the pleading of defendants

No.5 and 6 that, those properties are standing in their

names, the same would not help them to show that, those

properties are their exclusive properties. As stated supra, it

may be a family arrangement being done by Ningappa so as

to help his sisters. Thus, on overall reading of the

documents produced by the plaintiff do establish that, the

schedule properties are the joint family properties of

plaintiff and defendants 1, 5 and 6.

- 29 -

NC: 2023:KHC-D:14215-DB

18. Defendants also have led evidence and relied

upon various documents marked as per Ex.D1 to Ex.D50.

Ex.D1 to Ex.D11 are the RTC extracts and CTS extracts,

Ex.D12 to Ex.D20 are the mutation entries, likewise Ex.D21

to Ex.D24 are the Khata extracts, Diary extract etc., The

school certificates of Siddavva and Laxmavva are produced

as per Ex.D44 and Ex.D45. Ex.D46 is the birth certificate of

Sankappa.

19. These documents are not disputed by the

plaintiff. The plaintiff challenges the gift deed Ex.D47.

According to plaintiff, to deprive his rights in the suit

schedule properties, defendant No.1 has executed a gift

deed in favour of defendant No.4. As the schedule

properties are the joint family ancestral properties, what

locus-standi the defendant No.1 had to execute the gift

deed is not pleaded or proved by producing cogent

evidence. Though he knew that, the plaintiff is his son and

Yallavva is his first wife, just to deprive their right in the

properties, he might have executed the said gift deed in

- 30 -

NC: 2023:KHC-D:14215-DB

favour of defendant No.4, who is his son born though his

second wife-Ratnavva. But that does not mean that,

defendant No.1 during his lifetime had exclusive right to

execute a gift deed as rightly observed by the Trial Court.

Therefore, as rightly observed by the Trial Court, defendant

No.1 had legal competency to execute the gift deed in

favour of defendant No.4.

20. Now the question arises that, how much share

the plaintiff and defendants are entitled to? As could be

seen from the genealogical tree, evidently Doddasankappa

is no more and Kashibai is also no more, who are ancestors

of the plaintiff and defendants 1, 5 and 6. By applying the

provisions of Hindu Succession Act, if the shares are carved

out in view of Vineeta Sharma's case (stated supra),

these Laxmavva and Siddavva being daughters of

Doddasankappa and Kashibai are entitled to equal share

with that of son. That means, Ningappa would get 1/3rd

share, Laxmavva-Defendant No.5 would get 1/3rd share and

- 31 -

NC: 2023:KHC-D:14215-DB

Siddavva-defendant No.6 would get 1/3rd share in the

schedule properties by metes and bounds.

21. Defendant No.1-Ningappa had a wife by name

Yallavva and son by name Sankappa i.e. plaintiff. So, the

1/3rd share of Ningappa has to be divided in between

himself, first wife-Yallavva and son-Sankappa, which would

be 1/9th each. That means, 1/9th share has to be given to

Ningappa by applying the principles of notional partition and

accordingly, Yallavva would get 1/9th share and Sankappa

would get 1/9th share. The Trial Court is right in not

awarding shares to defendants 3 and 4 since at the time of

passing of decree, defendant No.1-Ningappa was alive. But

he died during the pendency of this appeal.

22. As it is proved by defendants 3 and 4 that, they

are children of Ratnavva, second wife of Ningappa, by

applying the principles laid down in Revanasiddappa and

another v. Mallikarjun and others2, Basavaraj and

(2011) 11 SCC 1

- 32 -

NC: 2023:KHC-D:14215-DB

Naveen, who are born through second wife-Ratnavva are

entitled in the share of their father-Ningappa. Due to death

of defendant No.1-Ningappa, during the pendency of the

appeals by subsequent developments, defendants 3 and 4

are entitled for share in the property of defendant No.1-

Ningappa. Under the Hindu Succession Act, in case of birth,

shares will be decreased and in case of death, shares will be

increased. Since Ningappa died, defendants 3 and 4 being

his children born through his second wife are entitled for

share. That means, in 1/9th share of Ningappa, the children

born through second wife-Ratnavaa i.e. Basavaraj and

Naveen would get share so also Ningappa's first wife-

Yallavva and her son-Sankappa would get share. That

means, 1/9th share of Ningappa has to be divided equally

amongst Yallavva, Sankappa, Basavaraj and Naveen, which

comes to 1/36th share each.

23. In view of above discussions, both the appeals

and cross objection deserve to be allowed in part.

Resultantly we pass the following:

- 33 -

NC: 2023:KHC-D:14215-DB

ORDER

i) Both the appeals in RFA No.100171/2014 and 100211/2014 and Cross-objection in RFA Crob.No.100002/2015 are allowed in part.

ii) The judgment and decree of the trial Court passed in O.S.No.45/2011 is hereby modified in following terms.

iii) Plaintiff is entitled to 1/9th + 1/36th share i.e. 5/36th share in suit schedule properties.

iv) Defendants 3 and 4 are entitled to 1/36th share each in the suit schedule properties.

v) Defendant No.2-Yallavva is held entitled to 1/9th + 1/36th share i.e. 5/36th share in suit schedule properties.

vi) Defendants 5 and 6 are entitled to 1/3rd share each in the suit schedule properties.

vii) Based upon the doctrine of equity, at the time of final decree proceedings, the landed properties in possession of the respective parties be allotted to their respective shares to avoid any conflict between the parties.

viii) There shall be modified preliminary decree in the above terms.

- 34 -

NC: 2023:KHC-D:14215-DB

ix) In view of the facts and circumstances of the case no order as to costs.

x) In view of disposal of the appeals and cross-

objection, pending interlocutory applications, if any, do not survive for consideration and are disposed of accordingly.

Sd/-

JUDGE

Sd/-

JUDGE

KMS, YAN

 
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