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

Ramasidda Chinnappa Mugalkhod vs Smt Nimbevva W/O Gireppa Mugalkhod
2023 Latest Caselaw 9485 Kant

Citation : 2023 Latest Caselaw 9485 Kant
Judgement Date : 6 December, 2023

Karnataka High Court

Ramasidda Chinnappa Mugalkhod vs Smt Nimbevva W/O Gireppa Mugalkhod on 6 December, 2023

Author: H.P.Sandesh

Bench: H.P.Sandesh

                                                         -1-
                                                                  NC: 2023:KHC-D:14286-DB
                                                                   RFA No. 173 of 2007
                                                       C/W RFA.CROB No. 100016 of 2023



                                  IN THE HIGH COURT OF KARNATAKA, DHARWAD BENCH
                                     DATED THIS THE 6TH 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. 173 OF 2007 (PAR)
                                                         C/W
                                         RFA CROSS OBJ NO. 100016 OF 2023


                             IN RFA NO.173 OF 2007:
                             BETWEEN:
                             1.      SHRI. RAMASIDDA CHINNAPPA MUGALKHOD
                                     SINCE DECEASED BY HIS LEGAL HEIRS AS
                                     APPELLANTS NO.1A TO 1D.

                             1(A).   SMT. CHANNAVVA W/O. RAMASIDDA
                                     @ RAMASIDDAPPA MUGALKHOD,
                                     AGE: 56 YEARS, OCC: AGRICULTURE AND
                                     HOUSEHOLD WORK,
                                     R/O. GURLAPUR, TALUKA: GOKAK,
                                     (NOW MUDALAGI TALUKA),
          Digitally signed
          by SAROJA
          HANGARAKI
          Location:
                                     DISTRICT: BELAGAVI-591312.
          HIGH COURT
SAROJA    OF
HANGARAKI KARNATAKA
          DHARWAD
          BENCH
          Date:
          2023.12.15
          13:29:49
                             1(B).   SMT. GEETA W/O. PRAVEEN MUGABASAV
          +0530

                                     AGE: 38 YEARS, OCC: MEDICAL PRACTITIONER,
                                     R/O. HOSUR, TALUKA: SAVADATTI,
                                     DIST: BELAGAVI-591111.

                             1(C).   SMT. BORAMMA W/O. ARUN MUGABASAV
                                     AGE: 36 YEARS, OCC: HOUSEHOLD WORK,
                                     R/O. HOSUR, TALUKA: SAVADATTI,
                                     DIST: BELAGAVI-591111.

                             1(D). SHRI. GIREPPA S/O. RAMASIDDA
                                   @ RAMASIDDAPPA MUGALKHOD,
                                   AGE: 34 YEARS, OCC: AGRICULTURE
                                   AND PRIVATE SERVICE,
                             -2-
                                       NC: 2023:KHC-D:14286-DB
                                     RFA No. 173 of 2007
                         C/W RFA.CROB No. 100016 of 2023



       R/O. GURLAPUR, TALUKA: GOKAK,
       (NOW MUDALAGI TALUKA),
       DIST: BELAGAVI-591312.

2.     SHRI. BASAPPA @ SANNABASAPPA
       CHINNAPPA MUGALKHOD,
       AGE: 61 YEARS, OCC: AGRICULTURE,
       R/O. GURLAPUR, TALUKA: GOKAK,
       DIST: BELAGAVI-591312.

3.     SHRI. SHIVANINGA CHINNAPPA MUGALKHOD
       AGE: 56 YEARS, OCC: AGRICULTURE,
       R/O. GOKAK INFRONT OF GOKAK RESORT,
       DIST: BELAGAVI-591307.

4.     SHRI. PARAPPA CHINNAPA MUGALKHOD
       AGE: 51 YEARS, OCC: AGRICULTURE,
       R/O. GURLAPUR, TALUKA: GOKAK,
       DIST: BELAGAVI-591312.
                                               ...APPELLANTS
(BY SRI. SANJAY S. KATAGERI, ADV. FOR A1(A) TO (D))

AND:

1.   SMT. NIMBEVVA W/O. GIREPPA MUGALKHOD
     AGE: 56 YEARS, OCC: HOUSEHOLD WORK,
     R/O. KABBUR, TALUKA:CHIKKODI,
     DIST: BELAGAVI-591222.

2.   KUMARI. PRABHAVATI MUGALKHOD
     D/O. GIREPPA MUGALKHOD,
     AGE: 37 YEARS, OCC: MBBS,
     R/O. KABBUR, TALUKA: CHIKKODI,
     DIST: BELAGAVI-591222.

3.   SMT. KASTURI @ SUMITRA
     W/O. NINGAPPA MUGALKHOD,
     AGE: 49 YEARS, OCC: HOUSEHOLD WORK,
     R/O. GURLAPUR, TALUKA: MUDALAGI,
     DIST: BELAGAVI-591312.
                                              ...RESPONDENTS
(BY SRI. SHIVRAJ S. BALLOLI, ADV. FOR R1 AND R2;
    SRI. G.B.SHASTRY ADV. FOR R3)
                            -3-
                                    NC: 2023:KHC-D:14286-DB
                                     RFA No. 173 of 2007
                         C/W RFA.CROB No. 100016 of 2023



       THIS RFA IS FILED UNDER SECTION 96 OF CPC AGAINST
THE JUDGMENT AND DECREE DATED 23.12.2006 PASSED IN
O.S.NO.110/1998 ON THE FILE OF THE ADDITIONAL CIVIL
JUDGE, SENIOR DIVISION, GOKAK SITTING AT RAIBAG. PARTLY
ALLOWING THE SUIT FOR PARTITION.


IN RFA CROB. NO.100016 OF 2023:

BETWEEN:


SMT. KASTURI @ SUMITRA
W/O. NINGAPPA MUGALKHOD,
AGE: 49 YEARS, OCC: HOUSEHOLD WORK,
R/O. GURLAPUR-591312, TALUKA: MUDALAGI,
DIST: BELAGAVI.


                                        ...CROSS-OBJECTOR
(BY SRI.G.B.SHASTRY, ADVOCATE)

AND:

1.   NIMBEVVA W/O. GIREPPA MUGALKHOD
     AGE: 72 YEARS, OCC: HOUSEHOLD WORK,
     R/O. GURLAPUR-591312, TQ: GOKAK,
     NOW TQ: MUDALAGI,
     DIST: BELAGAVI.

2.   PRABHAVATI W/O. GIREPPA MUGALKHOD
     AGE: 53 YEARS, OCC: MBBS,
     R/O. GURLAPUR-591312, TQ: GOKAK,
     NOW TQ: MUDALAGI, DIST: BELAGAVI.
     NOW R/AT: GOKAK-591307,
     TQ: GOKAK, DIST: BELAGAVI.

     RAMASIDDA S/O. CHINNAPPA MUGALKHOD
     SINCE DECEASED BY HIS LRs.,
     I.E., RESPONDENT NO.5 TO 6.
                            -4-
                                    NC: 2023:KHC-D:14286-DB
                                    RFA No. 173 of 2007
                        C/W RFA.CROB No. 100016 of 2023



3.   SMT. CHANNAVVA W/O. RAMASIDDA
     @ RAMASIDDAPPA MUGALKHOD,
     AGE: 56 YEARS, OCC: AGRICULTURE AND
     HOUSEHOLD WORK,
     R/O. GURLAPUR-591312, TALUKA: GOKAK,
     (NOW MUDALAGI),
     DISTRICT: BELAGAVI.

4.   SMT. GEETA W/O. PRAVEEN MUGABASAV
     AGE: 38 YEARS, OCC: MEDICAL PRACTITIONER,
     R/O. HOSUR-591111, TALUKA: SAVADATTI,
     DIST: BELAGAVI.

5.   SMT. BORAMMA W/O. ARUN MUGABASAV
     AGE: 36 YEARS, OCC: HOUSEHOLD WORK,
     R/O. HOSUR-591111,
     TALUKA: SAVADATTI,
     DIST: BELAGAVI.

6.   GIREPPA S/O. RAMASIDDA
     @ RAMASIDDAPPA MUGALKHOD,
     AGE: 34 YEARS, OCC: AGRICULTURE
     AND PRIVATE SERVICE,
     R/O. GURLAPUR-591312, TALUKA: GOKAK,
     (NOW MUDALAGI),
     DIST: BELAGAVI.

7.   BASAPPA @ SANNABASAPPA
     S/O. CHINNAPPA MUGALKHOD,
     AGE: 61 YEARS, OCC: AGRICULTURE,
     R/O. GURLAPUR-591312, TALUKA: GOKAK,
     (NOW MUDALAGI), DIST: BELAGAVI.

8.   SHIVANINGA S/O. CHINNAPPA MUGALKHOD
     AGE: 56 YEARS, OCC: AGRICULTURE,
     R/O. INFRONT OF GOKAK RESORT,
     GOKAK -591307, DIST: BELAGAVI.

9.   PARAPPA S/O. CHINNAPA MUGALKHOD
     AGE: 51 YEARS, OCC: AGRICULTURE,
     R/O. GURLAPUR-591312,
     TALUKA: GOKAK,
     (NOW MUDALAGI), DIST: BELAGAVI.
                                -5-
                                        NC: 2023:KHC-D:14286-DB
                                         RFA No. 173 of 2007
                             C/W RFA.CROB No. 100016 of 2023



10. THE MANAGING DIRECTOR
    HIRA SUGAR WORKS,
    SANKESHWAR-591313,
    TAL: HUKKERI, DIST: BELAGAVI.

11. THE MANAGING DIRECTOR
    PRABHA SUGAR FACTORY, GOKAK-591307,
    DIST: BELAGAVI.

12. THE MANAGING DIRECTOR
    SOMAYYA SUGAR WORKS,
    SAIDAPUR-587312, DIST: BAGALKOTE.
                                                 ...RESPONDENTS
(BY SRI. SHIVRAJ S. BALLOLI, ADV. FOR R1 AND R2;
   SRI. SANJAY S.KATAGERI, ADV. FOR R3 TO R9;
   R10 TO R12-NOTICE DISPENSED WITH)


     THIS RFA CROB. IN RFA NO.173/2007 IS FILED UNDER

ORDER 41 RULE 22 OF CPC 1908, PRAYING TO, MODIFY THE

JUDGMENT      AND   DECREE    DATED   23.12.2006   PASSED    IN

O.S.NO.110/1998 ON THE FILE OF THE ADDITIONAL CIVIL JUDGE

SENIOR DIVISION GOKAK, AT GOKAK, SITTING AT RAIBAG BY

AWARDING 1/28TH SHARE + 1/14TH SHARE IN ADDITIONAL TO

1/7TH SHARE ALREADY GRANTED BY THE TRIAL COURT IN ALL

THE SUIT SCHEDULE PROPERTIES, IN THE INTEREST OF JUSTICE

AND EQUITY.


     THIS RFA AND CROSS OBJECTION COMING ON FOR FINAL

HEARING,   THIS     DAY,   RAMACHANDRA      D.    HUDDAR,   J.,

DELIVERED THE FOLLOWING:
                                  -6-
                                          NC: 2023:KHC-D:14286-DB
                                         RFA No. 173 of 2007
                             C/W RFA.CROB No. 100016 of 2023




                            JUDGMENT

Appellants-defendants No.1 to 4 in RFA No.173/2007

have filed this appeal being aggrieved by the judgment

and decree so passed in O.S.No.110/1998 dated

23.12.2006 on the file of the Additional Senior Civil Judge,

Gokak. Whereas RFA Crob.No.100016/2023 is filed by the

cross-objector by name Kasturi @ Sumitra W/o Ningappa

Mugalkhod being is the legal heir of defendant No.6.

2. For the purpose of convenience, the parties to

these cases are referred to as per their ranking before the

trial Court.

3. The short point involved in both these cases is

with regard to carving of shares in between the plaintiffs

and defendants.

4. The plaintiffs filed a suit against the defendants

seeking the relief of partition and separate possession of

suit schedule properties by metes and bounds. The suit

schedule properties are situated at Mudalagi village, Gokak

NC: 2023:KHC-D:14286-DB

C/W RFA.CROB No. 100016 of 2023

taluk and Kankanwadi village, Raibag taluk more so

described in the schedule to the plaint (hereinafter

referred to as suit properties for brevity and convenience).

5. According to the plaintiffs, Nimbevva is the

legally wedded wife of Gireppa and second plaintiff

Smt.Prabhavati is the daughter of deceased Gireppa.

Plaintiffs and defendants constitute joint family. By virtue

of the said status, the plaintiffs have claimed partition and

separate possession of the suit properties by metes and

bounds.

6. These assertions so made by the plaintiffs as

suit schedule properties are joint family properties and

their relationship so asserted with Gireppa is flatly denied

by the defendants by filing their written statement. Based

upon that, the trial Court framed only three issues. They

read as under:

"1. Whether the plaintiffs prove that the first plaintiff Smt. Nimbevva is legally wedded wife and the second plaintiff Kumari. Prabhavati is the daughter of the deceased

NC: 2023:KHC-D:14286-DB

C/W RFA.CROB No. 100016 of 2023

Gireppa and whether they constitute joint family with the defendants No.1 to 6?

2. Whether the plaintiffs are entitled to the partition of their share in the suit properties.? If so, to What Share.?

3. What decree or order.?

7. Before the trial Court, to substantiate the case

of the plaintiffs, they examined in all four witnesses as

PW.1 to PW.4 and got marked Ex.P.1 to P.22 and closed

the plaintiffs' evidence. On behalf of defendants, three

witnesses were examined as DW.1 to DW.3 and got

marked documents as Ex.D.1 to D.7 and closed the

defendants' evidence.

8. On hearing the arguments and on perusal of the

records, the learned trial Court answered issue No.1 partly

in affirmative, issue No.2 in affirmative awarding 1/7th

share to plaintiff No.2 in the suit properties by metes and

bounds. This is how, the appellants-defendants No.1 to 4

are before this Court by filing appeal in RFA No.173/2007.

The cross-objector by name Kasturi @ Sumitra W/o

NC: 2023:KHC-D:14286-DB

C/W RFA.CROB No. 100016 of 2023

Ningappa Mugalkhod being the legal heir of defendant

No.6 has filed cross-objection in RFA Cross Objection

No.100016/2023.

9. In these cases, most of the factual features are

admitted by both the sides. However, the cross-objector

has denied the very status of Nimbevva as the second wife

of Gireppa. So also, disputes the very status of plaintiff

No.2 as daughter of Gireppa. The learned trial Court while

answering the relevant issue with regard to the

relationship between the plaintiffs and defendants has

come to the conclusion that plaintiff No.2 is the daughter

of Gireppa born in the wedlock between Gireppa and

Nimbevva.

10. For the purpose of convenience and for the

purpose of disposal of these appeals, it is just and proper

to refer to the genealogy so mentioned in page No.10 of

the memorandum of cross-objections. As per this

genealogical tree, one Chinnappa is the propositus of the

family. He died on 07.10.1997. He had two wives by name

- 10 -

NC: 2023:KHC-D:14286-DB

C/W RFA.CROB No. 100016 of 2023

Paravva and Channabasavva. First wife Paravva died on

20.02.1951. Channabasavva second wife being arrayed as

defendant No.5 in the original suit died on 16.03.2001.

The first wife Paravva had two children by name Gireppa

and Siddalingavva. Gireppa died on 05.08.1987 as per the

information furnished. Gireppa married one Gangavva

during his lifetime and this Gangavva also died on

25.11.1997. First wife of Gireppa died issueless.

Siddalingavva, the sister of Gireppa is arrayed as

defendant No.6 in the suit. She is also no more. She has a

daughter by name Kasturi @ Sumitra W/o Ningappa

Mugalkhod who is the cross-objector.

11. It is the case of the plaintiffs that, Gireppa

married Nimbevva the second wife during the subsistence

of first marriage with Gangavva. In the wedlock between

Gireppa and Nimbevva, Prabhavati is born who is plaintiff

No.2.

12. Channabasavva the second wife of Chinnappa

(propositus) had four children by name Ramasidda,

- 11 -

NC: 2023:KHC-D:14286-DB

C/W RFA.CROB No. 100016 of 2023

Basappa, Shivaninga and Parappa who are arrayed as

defendants No.1 to 4 in the suit. Ramasidda son of

Channabasavva is no more. He has a wife by name

Channava. In the wedlock of Ramasidda and Channava,

there were three children who are Geeta, Boramma and

Gireppa. So whatever the share Ramasidda has, that will

be allotted in favour of Channava, Geeta, Boramma and

Gireppa as they are the legal heirs of Ramasidda.

13. This genealogical tree so stated is not disputed

by both the side.

14. It is argued by the counsel for the appellants,

Sri.G.B.Shastry that, in these cases, the short point

involved is with regard to carving of the shares and

allotment of the same to the plaintiffs. He submits that,

the very calculation of the shares by the trial Court

awarding 1/7th share in favour of plaintiff No.2 is

erroneous and requires modification and to that extent the

judgment of the trial Court requires interference by this

Court.

- 12 -

NC: 2023:KHC-D:14286-DB

C/W RFA.CROB No. 100016 of 2023

15. Learned counsel for the cross-objector,

Sri.Sanjay S Katageri submits that with regard to movable

properties, plaintiff No.2 is not entitled for any share in the

same. He submits that though the mother of this cross-

objector was party to the suit, the appellants in the

present appeal have not made her as a party. Therefore,

she was compelled to file the cross-objections to the

appeal so filed by the appellants.

16. He further submits that, the cross-objector

disputes the very status of Nimbevva as the second wife of

Gireppa. Therefore the status of daughter Prabhavati is

also disputed seriously by this cross-objector.

17. However, while giving the findings the learned

trial Court relied upon the documents produced by the

plaintiffs such as marriage document, birth certificate of

plaintiff No.2, study certificate issued by the school,

national talent search certificate, marks statement, SSLC

board's admission ticket, etc., wherein the name of

Gireppa is shown as father of this Prabhavati. While

- 13 -

NC: 2023:KHC-D:14286-DB

C/W RFA.CROB No. 100016 of 2023

marking these documents, either this cross-objector or

any other defendants have raised any objections.

Therefore, the learned trial Court has given a definite

finding that, this Prabhavati is born to Nimbevva in the

wedlock between Gireppa and Nimbevva. These

documents so produced by the plaintiffs have not been

challenged by the cross-objector or by the other

appellants.

18. Learned counsel for the plaintiffs submits that,

in view of the documents produced by the plaintiffs before

the trial Court, as the status of Prabhavati as a daughter

of Nimbevva and Gireppa is proved, this finding cannot be

interfered with by this Court.

19. In view of the production of relevant admissible

documents by the plaintiffs before the trial Court which are

marked in evidence, they have got evidentiary value and

unless there is rebuttal evidence produced by the

appellants or the cross-objector, they cannot object with

regard to the status of this Prabhavati as the daughter of

- 14 -

NC: 2023:KHC-D:14286-DB

C/W RFA.CROB No. 100016 of 2023

Gireppa and Nimbevva. Therefore, the argument of the

counsel for the cross-objector cannot be accepted and has

to be discarded.

20. As the argument of the counsel for the cross-

objector is not accepted by this Court, then the question

remains that how much plaintiff No.2 and other

defendants are entitled for their share in the suit schedule

properties by metes and bounds.

21. As per the genealogical tree, when Chinnappa

original propositus died on 07.10.1997, succession

opened. By applying the principles of notional partition,

there would be seven shares in between Chinnapa,

Paravva, Channabasavva, Ramasidda, Basappa,

Shivaninga and Parappa. In view of the genealogical tree,

Chinnapa being the propositus of the family, he has two

wives, one Paravva and Channabasavva. Paravva

predeceased Chinnapa and Channabasavva died in the

year 2001.

- 15 -

NC: 2023:KHC-D:14286-DB

C/W RFA.CROB No. 100016 of 2023

22. On calculation of shares in between the children

of Paravva and children of Channabasavva including

Channabasavva, there would be 1/7th share each. That

means, Gireppa would get 1/7th share in the properties left

behind Chinnappa, the propositus.

23. As we are very much concerned about the

shares in between the plaintiffs and defendants now, as

Gireppa was having 1/7th share and as his wife is no more

and died in the year 1997, the succession opened to his

wife immediately after his demise in the year 1987. So, his

wife would get ½ share and Gireppa would retain ½ share

by virtue of notional partition.

24. Gangavva, first wife of Gireppa died without

any issues. This Gireppa's ½ share again has to be divided

among Gangavva, the first wife and plaintiff No.2 i.e.

daughter of Nimbevva, the second wife of Gireppa.

25. This Gireppa's 1/7th share has to be divided in

between Gangavva and Prabhavati. That means, 1/28th

- 16 -

NC: 2023:KHC-D:14286-DB

C/W RFA.CROB No. 100016 of 2023

and 1/28th in addition to 1/14th share i.e. Gangavva would

get 1/28th and Prabhavati would get 1/28th share.

26. Likewise, Siddalingavva the sister of Gireppa

would get 1/7th share. Ramasidda, Basappa, Shivaninga

and Parappa would each get 1/7th share. Siddalingavva is

the surviving legal heir of Paravva and sister of Gireppa.

As Gangava died issueless, by virtue of Section 15(b) of

Hindu Succession Act, whatever the properties held by

Gangavva would devolve upon heirs of her husband.

Siddalingavva is the sister of Gireppa and heir of Paravva.

That means Siddalingavva would get 1/7th + 1/14th +

1/28th share in the suit properties by metes and bounds

(total share comes to 1/4th in the suit schedule

properties). The said Siddalingavva is also no more and

the cross-objector is the legal heir of Siddalingavva.

Therefore, this property held by Siddalingavva would

devolve upon the cross-objector.

27. Plaintiff No.2 is held entitled for 1/28th share in

the suit properties by metes and bounds.

- 17 -

NC: 2023:KHC-D:14286-DB

C/W RFA.CROB No. 100016 of 2023

28. Defendants No.1 to 4 each are entitled for 1/7th

share in the suit properties by metes and bounds.

29. The cross-objector is entitled for 1/4th share in

the suit properties by metes and bounds out of the share

of Gireppa.

30. Resultantly, we pass the following:

ORDER

The appeal in RFA No.173/2007 is dismissed.

The cross-objection in RFA Crob.No.100016/2023 is

allowed in part.

Consequently, plaintiff No.2 is held entitled for 1/28th

share in the suit schedule properties by metes and

bounds.

Defendants No.1 to 4 each are held entitled for 1/7th

share in the suit schedule properties by metes and bounds

and the cross-objector is held entitled for in all 1/4th share

in the suit schedule properties by metes and bounds.

- 18 -

NC: 2023:KHC-D:14286-DB

C/W RFA.CROB No. 100016 of 2023

There shall be modification of shares in the above

terms.

Registry to draw preliminary decree in the above

terms.

Sd/-

JUDGE

Sd/-

JUDGE

SH

 
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