Citation : 2023 Latest Caselaw 8074 Kant
Judgement Date : 22 November, 2023
-1-
NC: 2023:KHC:42049
MFA No. 6612 of 2023
C/W MFA No. 6616 of 2023
MFA No. 6626 of 2023
IN THE HIGH COURT OF KARNATAKA AT BENGALURU
DATED THIS THE 22ND DAY OF NOVEMBER, 2023
BEFORE
THE HON'BLE MR JUSTICE H.T. NARENDRA PRASAD
MISCELLANEOUS FIRST APPEAL NO. 6612 OF 2023 (CPC)
C/W
MISCELLANEOUS FIRST APPEAL NO. 6616 OF 2023(CPC)
MISCELLANEOUS FIRST APPEAL NO. 6626 OF 2023(CPC)
IN MFA 6612/2023
BETWEEN:
1. MRS GLADYS D SOUZA
AGED ABOUT 48 YEARS
W/O LATE OSWALD D SOUZA
2. MISS SHARAL D SOUZA
AGED ABOUT 14 YEARS
D/O LATE OSWALD D SOUZA
Digitally signed
by
DHANALAKSHMI 3. MISS CARAL D SOUZA
MURTHY
Location: High AGED ABOUT 12 YEARS
Court of
Karnataka
D/O LATE OSWALD D SOUZA
APPELLANT Nos. 2 & 3 ARE MINORS
REPRESENTED BY THEIR MOTHER
NATURAL GUARDIAN AND NEXT FRIEND
APPELLANT NO.1
ALL ARE R/AT HARAL'S JYOTHI NAGAR
VAMANJOOR POST, MANGALURU-575028.
...APPELLANTS
(BY SRI. ABHINAY Y.T., ADVOCATE
SRI. RAKESH KINI., ADVOCATE)
-2-
NC: 2023:KHC:42049
MFA No. 6612 of 2023
C/W MFA No. 6616 of 2023
MFA No. 6626 of 2023
AND:
1. MRS QUEENIT VEENA PEREIRA
AGED ABOUT 45 YEARS
W/O RAJESH STEPHEN PEREIRA
H.NO.1-84A, KOLAGIRI TO MANIPAL ROAD
UPPOOR VILLAGE, KOLAGIRI
UDUPI TALUK, D.K.-576015.
2. MR. SHAMEER
ADULT
NO.4, DOOR NO.3-71/G24
FIRST FLOOR, CITY MAX
VAMANJOOR, THIRUVAIL VILLAGE
MANGALORE-575028.
3. MR. IFTHIKAR
ADULT
S/O U ABDUL RAHAMAN
5-243, NEAR CANARA ENGINEERING COLLEGE
BENJANAPADAVU POST, KALLIGE
MANGALORE-574219.
...RESPONDENTS
(BY SRI.M SUDHAKAR PAI., ADVOCATE FOR C/R1:
NOTICE IS NOT ORDERED TO R2 & R3)
THIS MFA IS FILED UNDER ORDER 43 RULE 1(r) OF THE
CPC, AGAINST THE ORDER DATED:24.07.2023 PASSED ON IA
NO.2 IN O.S.NO.62/2023 ON THE FILE OF THE I ADDITIONAL
SENIOR CIVIL JUDGE AND CJM, D.K, MANGALURU,
DISMISSING IA NO.2 FILED U/O.39 RULES 1 AND 2 OF CPC.
-3-
NC: 2023:KHC:42049
MFA No. 6612 of 2023
C/W MFA No. 6616 of 2023
MFA No. 6626 of 2023
IN MFA 6616/2023
BETWEEN:
1. MRS GLADYS D'SOUZA
AGED ABOUT 48 YEARS
W/O LATE OSWALD D SOUZA
2. MISS SHARAL D SOUZA
AGED ABOUT 14 YEARS
D/O LATE OSWALD D SOUZA
3. MISS CARAL D SOUZA
AGED ABOUT 12 YEARS
D/O LATE OSWALD D SOUZA
APPELLANT Nos. 2 & 3 ARE MINORS
REPRESENTED BY THEIR MOTHER
NATURAL GUARDIAN AND NEXT FRIEND
APPELLANT NO.1
ALL ARE R/AT HARAL'S JYOTHI NAGAR
VAMANJOOR POST, MANGALURU-575028.
...APPELLANTS
(BY SRI. ABHINAY Y.T., ADVOCATE
SRI. RAKESH KINI., ADVOCATE)
AND:
1. MRS QUEENIT VEENA PEREIRA
AGED ABOUT 45 YEARS
W/O RAJESH STEPHEN PEREIRA
H.NO.1-84A, KOLAGIRI TO MANIPAL ROAD
UPPOOR VILLAGE, KOLAGIRI
UDUPI TALUK, D.K.-576015.
2. MR. SHAMEER
ADULT
NO.4, DOOR NO.3-71/G24
FIRST FLOOR, CITY MAX
VAMANJOOR, THIRUVAIL VILLAGE
MANGALORE-575028.
-4-
NC: 2023:KHC:42049
MFA No. 6612 of 2023
C/W MFA No. 6616 of 2023
MFA No. 6626 of 2023
3. MR. IFTHIKAR
ADULT
S/O U ABDUL RAHAMAN
5-243, NEAR CANARA ENGINEERING COLLEGE
BENJANAPADAVU POST, KALLIGE
MANGALORE-574219.
...RESPONDENTS
(BY SRI.M SUDHAKAR PAI., ADVOCATE FOR C/R1:
NOTICE IS NOT ORDERED TO R2 & R3)
THIS MFA IS FILED UNDER ORDER 43 RULE 1(r) OF THE
CPC, AGAINST THE ORDER DATED:24.07.2023 PASSED ON IA
NO.1 IN O.S.NO.62/2023 ON THE FILE OF THE I ADDITIONAL
SENIOR CIVIL JUDGE AND CJM, D.K, MANGALURU,
DISMISSING IA NO.1 FILED UNDER ORDER39 RULES 1 AND 2
OF CPC.
IN MFA 6626/2023
BETWEEN:
1. MRS GLADYS D SOUZA
AGED ABOUT 48 YEARS
W/O LATE OSWALD D SOUZA
2. MISS SHARAL D SOUZA
AGED ABOUT 14 YEARS
D/O LATE OSWALD D SOUZA
3. MISS CARAL D SOUZA
AGED ABOUT 12 YEARS
D/O LATE OSWALD D SOUZA
APPELLANT Nos. 2 & 3 ARE MINORS
REPRESENTED BY THEIR MOTHER
NATURAL GUARDIAN AND NEXT FRIEND
APPELLANT NO.1
-5-
NC: 2023:KHC:42049
MFA No. 6612 of 2023
C/W MFA No. 6616 of 2023
MFA No. 6626 of 2023
ALL ARE R/AT HARAL'S JYOTHI NAGAR
VAMANJOOR POST, MANGALURU-575028.
...APPELLANTS
(BY SRI. ABHINAY Y.T., ADVOCATE
SRI. RAKESH KINI., ADVOCATE)
AND:
1. MRS QUEENIT VEENA PEREIRA
AGED ABOUT 45 YEARS
W/O RAJESH STEPHEN PEREIRA
H.NO.1-84A, KOLAGIRI TO MANIPAL ROAD
UPPOOR VILLAGE, KOLAGIRI
UDUPI TALUK, D.K.-576015.
2. MR. SHAMEER
ADULT
NO.4, DOOR NO.3-71/G24
FIRST FLOOR, CITY MAX
VAMANJOOR, THIRUVAIL VILLAGE
MANGALORE-575028.
3. MR. IFTHIKAR
ADULT
S/O U ABDUL RAHAMAN
5-243, NEAR CANARA ENGINEERING COLLEGE
BENJANAPADAVU POST, KALLIGE
MANGALORE-574219.
...RESPONDENTS
(BY SRI.M SUDHAKAR PAI., ADVOCATE FOR C/R1:
NOTICE IS NOT ORDERED TO R2 & R3)
THIS MFA IS FILED UNDER ORDER 43 RULE 1(r) OF THE
CPC, AGAINST THE ORDER DATED:24.07.2023 PASSED ON IA
NO.3 IN O.S.NO.62/2023 ON THE FILE OF THE I ADDITIONAL
SENIOR CIVIL JUDGE AND CJM, D.K, MANGALURU,
-6-
NC: 2023:KHC:42049
MFA No. 6612 of 2023
C/W MFA No. 6616 of 2023
MFA No. 6626 of 2023
DISMISSING IA NO.3 FILED UNDER ORDER 39 RULES 1 AND 2
OF CPC.
THESE APPEALS, COMING ON FOR ADMISSION, THIS
DAY, THE COURT DELIVERED THE FOLLOWING:
JUDGMENT
1. These appeals have been filed by the plaintiffs under
Order XLIII Rule 1 (r) of the CPC challenging the order
dated 24.07.2023 passed by the I Additional Senior Civil
Judge & CJM, D.K., Mangaluru on I.A.Nos.I to III in
O.S.No.62/2023 whereby the trial Court has dismissed the
said applications filed by the plaintiffs under XXXIX Rule 1
and 2 of CPC..
2. MFA No.6616/2023 is filed challenging the order
passed on I.A.No.I, MFA No.6612/2023 is filed challenging
the order passed on I.A.No.II and MFA No.6626/2023 is
filed challenging the order passed on I.A.No.III.
3. Since the parties in all the appeals are one and the
same and challenging the same impugned order, the
matters are clubbed together and a common judgment is
passed.
NC: 2023:KHC:42049
4. For the sake of the convenience, the parties are
referred to as per their ranking before the Trial Court.
5. The plaintiffs have filed a suit for declaration,
injunction and possession. Along with the plaint, they have
filed I.A.Nos.I to III seeking grant of temporary injunction
against defendant No.1, restraining her or anybody acting
through or under her from selling, mortgaging,
transferring, gifting, settling, exchanging, leasing or
alienating the plaint 'A', 'B', 'C' & 'D' schedule properties
and so also from forcibly dispossessing the plaintiffs from
the said properties, pending disposal of the suit and to
grant an order of mandatory injunction directing defendant
No.1 to return the vehicle described in the 'E' schedule of
the plaint, respectively.
6. After service of summons, the defendants appeared
through their counsel and filed the detailed objections. In
respect of I.A.No.I, they have filed an affidavit stating that
they have admitted the possession of the plaintiffs in 'A'
NC: 2023:KHC:42049
schedule property and they have also filed an affidavit
stating that they will not dispossess the plaintiffs till
disposal of the suit. In respect of other IAs are concerned,
they have filed objections and defended their case. The
trial Court after hearing the parties, has dismissed all the
applications filed by the plaintiffs. Being aggrieved by the
same, the plaintiffs are before this Court in these appeals.
7. Heard the learned counsel for the parties. Perused the
impugned order.
8. In respect of I.A.No.I in MFA No.6616/2023 is
concerned, considering the material available on record,
I am of the opinion that the order passed by the trail Court
on I.A.No.I is required to be modified, directing the
defendants not to alienate the suit schedule properties in
dispute, till disposal of the suit.
9. In respect of prayer in I.A.No.II in MFA No.6612/2023
to restrain the defendants from dispossessing the plaintiffs
from 'A' schedule property in question is concerned, the
NC: 2023:KHC:42049
defendant No.1 has filed an affidavit stating that she will
not dispossess the plaintiffs from 'A' schedule property, till
disposal of the suit. Considering the same, the trial Court
has rightly rejected I.A.No.II and there is no error in
respect of finding given by the trial Court. However, if
there is any apprehension from the defendants, the liberty
may be reserved to the plaintiffs to file a fresh application
under Order XXXIX Rule 1 and 2 of CPC.
10. In respect of I.A.No.III in MFA No.6626/2023 is
concerned, it is admitted that the possession has already
been taken by the defendants in respect of 'E' schedule
property. Therefore, the trial Court has rightly rejected
I.A.No.III.
11. Under these circumstances, I pass the following order:
ORDER
a. MFA No.6616/2023 is allowed in part. The order
dated 24.07.2023 passed by the trail Court on
I.A.No.I is modified. The defendants are restrained
from further alienation and creation of third party
- 10 -
NC: 2023:KHC:42049
interest in respect of the suit schedule properties, till
disposal of the suit.
b. MFA No.6612/2023 is disposed of. The order passed
by the trial Court on I.A.No.II is hereby confirmed,
subject to condition that in case, if there is any
threat or apprehension to the plaintiffs from the
defendants in respect of dispossession from the 'A'
schedule property, liberty is reserved to the plaintiffs
to file fresh application under Order XXXIX Rule 1
and 2 of CPC. If such an application is filed by the
plaintiffs, the trial Court shall consider the same, in
accordance with law.
c. MFA No.6626/2023 is dismissed. The order passed
by the trial Court on I.A.No.III is hereby confirmed.
d. The trial Court is directed to dispose of the suit as
expeditiously as possible.
e. The parties are directed to cooperate for early
disposal of the suit.
- 11 -
NC: 2023:KHC:42049
12. All pending applications, if any, do not survive for
consideration and the same are disposed of.
Sd/-
JUDGE
HA
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!