Monday, 11, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Mallikarjun Gangappa Turmuri vs Akkamahadevi W/O Basavanneppa Babali
2024 Latest Caselaw 10376 Kant

Citation : 2024 Latest Caselaw 10376 Kant
Judgement Date : 15 April, 2024

Karnataka High Court

Mallikarjun Gangappa Turmuri vs Akkamahadevi W/O Basavanneppa Babali on 15 April, 2024

Author: Hanchate Sanjeevkumar

Bench: Hanchate Sanjeevkumar

                                                 -1-
                                                         NC: 2024:KHC-D:6385
                                                           RSA No. 100770 of 2016
                                                       C/W RSA No. 100845 of 2016



                         IN THE HIGH COURT OF KARNATAKA, DHARWAD BENCH
                              DATED THIS THE 15TH DAY OF APRIL, 2024
                                              BEFORE
                         THE HON'BLE MR JUSTICE HANCHATE SANJEEVKUMAR
                         REGULAR SECOND APPEAL NO. 100770 OF 2016 (PAR)
                                             C/W
                           REGULAR SECOND APPEAL NO. 100845 OF 2016

                   IN RSA NO.100770/2016
                   BETWEEN:

                   AKKAMAHADEVI W/O. BASAVANNEPPA BABALI,
                   AGE: 60 YEARS, OCC: AGRICULTURE,
                   R/O: BASAPUR, TQ: BAILHONGAL - 590001
                                                                       ...APPELLANT
                   (BY SRI GIRISH S. HIREMATH, ADVOCATE)

                   AND:

                   1.     MALLIKARJUN GANGAPPA TURUMURI
                          SINCE DECEASED BY HIS LRS.

                   1A.    SHANTA W/O. MALLIKARJUN TURUMURI,
                          AGE: 72 YEARS, OCC: HOUSEHOLD WORK,
                          R/O: NO. 587/13/6, K.C.NAGAR,
                          1ST CROSS, BAILHONGAL, (SAMPGAON),
                          BELAGAVI - 591102.
Digitally signed
by SUJATA          1B.    GANGADHAR S/O. MALLIKARJUN TURUMURI,
SUBHASH
PAMMAR                    AGE: 46 YEARS, OCC: SERVICE,
Location: HIGH            R/O: PLOT NO.406, SCHEME NO.40,
COURT OF                  MURULIDHAR COLONY, SECOND STAGE,
KARNATAKA                 HANUMAN NAGAR, BELAGAVI - 590001.

                   1C.    VEERENDRA S/O. MALLIKARJUN TURUMURI,
                          AGE: 43 YEARS, OCC: SERVICE,
                          R/O: 002, SRIYA RESIDENCY
                          VARADARAJ LAYOUT, AMRUTHAHALLI,
                          BENGALURU NORTH, BENGALURU - 560092

                   2.     SHEKHAR BASAPPA TURUMARI,
                          AGE: 57 YEARS, OCC: SERVICE,
                          R/O: GANDHI NAGAR, BELAGAVI
                             -2-
                                    NC: 2024:KHC-D:6385
                                      RSA No. 100770 of 2016
                                  C/W RSA No. 100845 of 2016




3.   MURGEPPA BASAPPA TURUMURI,
     AGE: 56 YEARS, OCC: SERVICE,
     R/O: PWD QUARTERS,
     RANEBENNUR, BELAGAVI.

4.   SUMANGALA UMESH ETTINMANI,
     AGE: 55 YEARS, OCC: HOUSEHOLD,
     R/O: SADASHIV NAGAR, BELAGAVI.
     (SINCE DECEASED BY L.RS.)

4.A) SHRI. RAJENDRA UMAKHANT YATTINAMANI,
     AGE: 55 YEARS, OCC: BANK WORKER,
     R/O: PLOT NO.23, 9TH CROSS,
     SADASHIV NAGAR, BELAGAVI - 59001.

4.B) SHRI. GIRISH UMAKHANT YATTINAMANI,
     AGE: 52 YEARS, OCC: SERVICE,
     R/O: PLOT NO.23, 9TH CROSS,
     SADASHIV NAGAR, BELAGAVI - 59001

4.C) SMT. ARATI BASAVRAJ MUGALIHAL,
     AGE: 50 YEARS, OCC: HOUSEHOLD WORK,
     R/O: H.NO.1360, HUDLI,
     TAL & DIST. BELAGAVI- 591346.

5.   SAROJINI SHIVRAYAPPA TOGAGER,
     AGE: 54 YEARS, OCC: HOUSEHOLD,
     R/O: KAVATAGAMATH NAGAR,
     CHIKODI, DIST: BELAGAVI.

6.   JAYASHREE MAHADEVAPPA KORABU,
     AGE: 32 YEARS, OCC: HOUSEHOLD,
     R/O: MANGAVATI,
     TQ: ATHANI, DIST: BELAGAVI

7.   PRABHAVATI BALAPPA BELLIKOPPA
     @ TURAMARI
     AGE: 30 YEARS, OCC: HOUSEHOLD,
     R/O: MAMADAPUR PRIMARY SCHOOL,
     SAUDATTI, DIST: BELAGAVI.
                                            ...RESPONDENTS
(BY SRI SANGRAM S. KULKARNI, ADVOCATE FOR R1(A TO C);
SRI LAXMAN T. MANTAGANI, ADVOCATE FOR R3, R2, R4(A) TO (C),
R5, R6 AND R7)
                               -3-
                                      NC: 2024:KHC-D:6385
                                        RSA No. 100770 of 2016
                                    C/W RSA No. 100845 of 2016



      THIS REGULAR SECOND APPEAL IS FILED UNDER SECTION
100 OF THE CODE OF CIVIL PROCEDURE, 1908, PRAYING TO SET
ASIDE THE JUDGMENT AND DECREE DATED 04.08.2016 PASSED IN
R.A.NO.12/2015 ON THE FILE OF THE SENIOR CIVIL JUDGE,
BAILHONGAL, AND THE JUDGMENT AND DECREE DATED
28.01.2015, PASSED IN O.S.NO.92/2007 ON THE FILE OF THE
ADDITIONAL CIVIL JUDGE AND JUDICIAL MAGISTRATE FIRST
CLASS, BAILHONGAL AND ETC.,.



IN RSA NO.100845/2016
BETWEEN:

1.   MALLIKARJUN GANGAPPA TURMARI,
     SINCE DECEASED BY HIS LRS.

1A. SHANTA W/O. MALLIKARJUN TURUMARI,
    AGE: 72 YEARS, OCC: HOUSEHOLD WORK,
    R/O: NO. 587/13/6, K.C.NAGAR,
    1ST CROSS, BAILHONGAL, (SAMPGAON),
    BELAGAVI - 591102.

1B. GANGADHAR S/O. MALLIKARJUN TURUMURI,
    AGE: 46 YEARS, OCC: SERVICE,
    R/O: PLOT NO.406, SCHEME NO.40,
    MURULIDHAR COLONY, SECOND STAGE,
    HANUMAN NAGAR, BELAGAVI - 590001.

1C. VEERENDRA S/O. MALLIKARJUN TURUMURI,
    AGE: 43 YEARS, OCC: SERVICE,
    R/O: 002, SRIYA RESIDENCY
    VARADARAJ LAYOUT,
    BENGALURU NORTH, BENGALURU - 560092
                                                   ...APPELLANTS

(BY SRI SANGRAM S. KULKARNI, ADVOCATE)

AND:

1.     AKKAMAHADEVI
       W/O. BASAVANNEPPA BABALI,
       AGE: 60 YEARS, OCC: AGRICULTURE,
       R/O: BASAPUR, TQ: BAILHOPNGAL.
                             -4-
                                    NC: 2024:KHC-D:6385
                                      RSA No. 100770 of 2016
                                  C/W RSA No. 100845 of 2016



2.   SHEKHAR BASAPPA TURUMARI,
     AGE: 57 YEARS, OCC: SERVICE,
     R/O: GANDHI NAGAR, BELAGAVI

3.   MURGEPPA BASAPPA TURMURI,
     AGE: 56 YEARS, OCC: SERVICE,
     R/O: PWD QUARTERS, RANEBENNUR.

4.   SUMANGALAL UMESH ETTINMANI,
     AGE: 55 YEARS, OCC: HOUSEHOLD,
     R/O: SADASHIV NAGAR, BELAGAVI.

5.   SAROJINI SHIVRAYAPPA TOGAGER,
     AGE: 54 YEARS, OCC: HOUSEHOLD,
     R/O: KAVATAGAMATH NAGAR,
     CHIKODI, DIST: BELAGAVI.

6.   JAYASHREE MAHADEVAPPA KORABU,
     AGE: 32 YEARS, OCC: HOUSEHOLD,
     R/O: MANGAVATI,
     TQ: ATHANI, DIST: BELAGAVI

7.   PRABHAVATI BALAPPA BELLIKOPPA
     @ TURAMARI
     AGE: 30 YEARS, OCC: HOUSEHOLD,
     R/O: MAMADAPUR PRIMARY SCHOOL,
     SAUDATTI, DIST: BELAGAVI.
                                             ...RESPONDENTS
(BY SRI.GIRISH S. HIREMATH, ADVOCATE FOR R1;
SRI LAXMAN T. MANTAGANI, ADVOCATE FOR R2 TO R7 AND R4(A)
TO (C).

      THIS REGULAR SECOND APPEAL IS FILED UNDER SECTION
100 READ WITH ORDER XLII RULE 1 OF THE CODE OF CIVIL
PROCEDURE, 1908, PRAYING TO MODIFY THE JUDGMENT AND
DECREE DATED 04.08.2016 PASSED IN R.A.NO.12/2015 ON THE
FILE OF THE SENIOR CIVIL JUDGE, BAILHONGAL, AND TO DECLARE
THAT THE SALE DEED EXECUTED BY THE PLAINTIFF RELATING TO 01
ACRE 18GUNTAS OUT OF R.S.NO.179/1 DATED 05.04.2007 IS LEGAL
AND BINDING ON THE PLAINTIFF BY ANSWERING THE SUBSTANTIAL
QUESTIONS OF LAW IN FAVOUR OF THE APPELLANT/DEFENDANT
NO.1, AND ETC.,.

     THESE APPEALS COMING ON FOR ADMISSION THIS DAY, THE
COURT DELIVERED THE FOLLOWING:
                                     -5-
                                            NC: 2024:KHC-D:6385
                                              RSA No. 100770 of 2016
                                          C/W RSA No. 100845 of 2016




                              JUDGMENT

Both these appeals are filed challenging the

judgment and decree dated 04.08.2016, passed in

R.A.No.12/2015, by the Senior Civil Judge, Bailhongal, and

the judgment and decree dated 28.01.2015, passed in

O.S.No.92/2007, by the Addl. Civil Judge and JMFC,

Bailhongal.

2. The appeal in RSA No.100770/2016 is filed by

the plaintiff for claiming 1/3rd share in the suit schedule

properties.

3. The appeal in RSA No.100845/2016 is filed by

defendant No.1 questioning holding that the sale deed

executed by plaintiff is valid only to an extent of 1/9th

share, but it ought to have been 1/3rd share in

R.S.No.179/1.

4. For the purpose of convenience, ranking of the

parties is referred to as per their status before the trial

Court.

NC: 2024:KHC-D:6385

5. Brief facts. The plaintiff and defendants No.1

and 2 are sister and brothers. One Gangappa is the

original propositus. The plaintiff and defendants No.1 and

2 are his children. The status of the family as joint family

and the suit schedule properties are ancestral and joint

family properties is not disputed.

6. The plaintiff has filed the suit for partition

claiming her 1/3rd share in the suit schedule properties.

But the trial Court has granted 1/9th share, which is

confirmed by the first appellate Court. Therefore, the

plaintiff has filed RSA No.100770/2016 for claiming 1/3rd

share as per the judgment of the Hon'ble Supreme Court

in the case of Vineeta Sharma vs. Rakesh Sharma and

others reported in (2020) 9 SCC 1.

7. Defendant No.1 has preferred the second

appeal in RSA No.100845/2016 on the ground that

defendant No.1 being purchaser of land bearing

R.S.No.179/1 is entitled for 1/3rd share in the suit land of

the plaintiff as the plaintiff has executed registered sale

NC: 2024:KHC-D:6385

deed on 05.04.2007 in respect of the land measuring 01

acre 18 guntas out of 04 acres 24 guntas in R.S.No.179/1.

8. For considering these two appeals, the following

substantial questions of law would arise.

i) Whether, under the facts and circumstances involved in the case, both the trial Court and the first appellate Court are justified in granting 1/9th share to the plaintiff contrary to the principle of law laid down by the Hon'ble Supreme Court in the case of Vineeta Sharma (supra)?

ii) Whether, under the facts and circumstances involved in the case, defendant No.1 is entitled for 1/3rd share in the suit schedule land bearing

guntas purchased under the registered sale deed dated 05.04.2007?

9. As discussed above, the plaintiff and defendants

No.1 and 2 are coparceners. The status as joint family and

the suit schedule lands are joint family and ancestral

properties are not disputed. Both the trial Court and the

first appellate Court have committed error in granting

decree of 1/9th share to the plaintiff which is contrary to

NC: 2024:KHC-D:6385

the principle of law laid down by the Hon'ble Supreme

Court in the case of Vineeta Sharma (supra).

10. The plaintiff being coparcener is entitled for

equal share as that of the sons. Therefore the plaintiff is

entitled for 1/3rd share in all the suit schedule properties

including the property bearing R.S.No.179/1 which is sold

to defendant No.1. In respect of the land bearing

R.S.No.179/1 to the extent of 01 acre 18 guntas, which is

sold out by the plaintiff to defendant No.1 is binding on

the plaintiff. Therefore defendant No.1 is entitled for 1/3rd

share in all the suit schedule properties including the

property which has been sold to defendant No.1.

Accordingly I answer the substantial question of law No.1

in the negative and substantial question of law No.2 in the

affirmative. Therefore the judgment and decree passed by

both the trial Court and the first appellate Court are liable

to be modified. Hence both the appeals are liable to be

allowed by modifying the judgment and decree passed by

both the Courts. Hence I proceed to pass the following:

NC: 2024:KHC-D:6385

ORDER

i) Both the regular second appeals are allowed.

ii) The judgment and decree dated 04.08.2016,

passed in R.A.No.12/2015, by the Senior Civil Judge,

Bailhongal, and the judgment and decree dated

28.01.2015, passed in O.S.No.92/2007, by the Addl. Civil

Judge and JMFC, Bailhongal, are hereby modified to the

extent that the plaintiff and defendants No.1 and 2 are

entitled for 1/3rd share each in the suit schedule properties

including the suit schedule land bearing R.S.No.179/1.

iii) The sale deed executed by the plaintiff in favour

of defendant No.1 dated 05.04.2007 is binding on the

plaintiff to the extent of 01 acre 18 guntas of land out of

04 acres 24 guntas in R.S.No.179/1.

iv) The Sub-Registrar, Bailhongal, is directed to

register the sale deed executed by plaintiff in favour of

defendant No.1 relating to the land measuring 01 acre 18

gutnas, in Sy.No.179/1, situated at Bailhongal.

- 10 -

                                       NC: 2024:KHC-D:6385





      v)     Draw decree accordingly.


      vi)    No order as to costs.




                                              Sd/-
                                             JUDGE

MRK
CT:ANB

 

 
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