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

Sri. Bharatesh S/O Anappa Padunad vs Kumar Vaibhav S/O Bharatesh Padunad
2024 Latest Caselaw 9568 Kant

Citation : 2024 Latest Caselaw 9568 Kant
Judgement Date : 2 April, 2024

Karnataka High Court

Sri. Bharatesh S/O Anappa Padunad vs Kumar Vaibhav S/O Bharatesh Padunad on 2 April, 2024

                                                -1-
                                                           NC: 2024:KHC-D:6027-DB
                                                           RFA No.100245 of 2018
                                                       C/W RFA No.100138 of 2024




                        IN THE HIGH COURT OF KARNATAKA, DHARWAD BENCH
                              DATED THIS THE 2ND DAY OF APRIL, 2024
                                             PRESENT
                              THE HON'BLE MR JUSTICE E.S.INDIRESH
                                               AND
                        THE HON'BLE MR JUSTICE RAMACHANDRA D. HUDDAR
                              REGULAR FIRST APPEAL NO.100245 OF 2018
                                               C/W
                              REGULAR FIRST APPEAL NO.100138 OF 2024

                   IN RFA NO. 100245/2018
                   BETWEEN:
                   KUMAR VAIBHAV S/O BHARATESH PADUNAD
                   AGE: 4 YEARS, OCC: NIL,
                   R/BY HIS MINOR GUARDIAN HIS GRAND MOTHER
                   SMT. SUMITRA W/O SIDAGONDA BIRADAR PATIL
                   AGE: 49 YEARS, OCC: HOUSEHOLD
                   R/O: BASAVA NAGAR, MUDHOL, DIST: BAGALKOT.
                                                                     ...APPELLANT
                   (BY SRI. SANJAY CHANAL, ADVOCATE)
                   AND:
                   1.   BHARATHESH S/O ANNAPPA PADUNAD
Digitally signed
by YASHAVANT            AGE: 41 YEARS, OCC: DOCTOR,
NARAYANKAR
Location: HIGH
COURT OF
                        BHARATHESH S/O ANNAPPA PADUNAD
KARNATAKA
                        R/O: SIDDAPUR, TQ: RAIBAG, DIST: BELAGAVI
                        NOW AT 12TH FIRST MAIN, 9TH CROSS,
                        ABBAYYA RADDI LAYOUT KAGGADASAPUR
                        BENGALURU 560093.

                   2.   KUMAR NIKIL S/O BHARATHESH PADUNAD
                        AGE: 10 YEARS, OCC: MINOR,
                        R/BY HIS MINOR GUARDIAN NEXT FRIEND
                        HIS NATURAL FATHER RESP NO.1
                        BHARATHESH S/O ANNAPPA PADUNAD
                        AGE: 41 YEARS, OCC: DOCTOR,
                        R/O: SIDDAPUR, TQ: RAIBAG, DIST: BELAGAVI
                              -2-
                                       NC: 2024:KHC-D:6027-DB
                                       RFA No.100245 of 2018
                                   C/W RFA No.100138 of 2024




     NOW AT: 12TH FIRST MAIN, 9TH CROSS
     ABBAYYA RADDI LAYOUT KAGGADASAPUR
     BENGALURU 560093.

3.   SMT. RAJASHREE W/O BHARATHESH PADUNAD
     AGE: 35 YEARS, OCC: HOUSE WORK,
     R/O: 12TH FIRST MAIN, 9TH CROSS
     ABBAYYA RADDI LAYOUT KAGGADASAPUR
     BENGALURU 560093.

4.   KUMAR CHIRAYU S/O BHARATHESH PADUNAD
     AGE: 4 YEARS, OCC: MINOR,
     R/BY HIS MINOR GUARDIAN NEXT FRIEND
     HIS NATURAL MOTHER RESP NO.3
     SMT. RAJASHREE W/O BHARATHESH PADUNAD
     AGE: 35 YEARS, OCC: HOUSE WORK,
     R/O: SIDDAPUR, TQ: RAIBAG, DIST: BELAGAVI
     NOW AT: 12TH FIRST MAIN, 9TH CROSS
     ABBAYYA RADDI LAYOUT,
     KAGGADASAPUR, BENGALURU 560093.
                                                 ...RESPONDENTS
(BY SRI. SHIVARAJ P MUDHOL, ADVOCATE FOR R1 & R3,
R2 MINOR, R/BY R1; R4 MINOR, R/BY R3)

     THIS RFA IS FILED UNDER SEC. 96 READ WITH ORDER 41
RULE 1 OF THE CPC., 1908, AGAINST THE JUDGMENT AND DECREE
DTD:04.04.2018 PASSED IN O.S.NO.195/2016 ON THE FILE OF THE
SENIOR CIVIL JUDGE AND JUDICIAL MAGISTRATE FIRST CLASS,
RAIBAG, DISMISSING THE SUIT FILED FOR PARTITION AND
SEPARATE POSSESSION.

IN RFA NO. 100138/2024
BETWEEN:

1.   SRI. BHARATESH S/O ANNAPPA PADUNAD
     AGE. 47 YEARS, OCC. DOCTOR
     R/O. SIDDAPUR TQ. RAIBAG, DIST. BELAGAVI.
     NOW R/AT: 12TH FIRST MAIN, 9TH CROSS
     ABBAYYA RADDI LAYOUT,
     KAGGADASAPUR, BENGALURU-560093.
                              -3-
                                       NC: 2024:KHC-D:6027-DB
                                       RFA No.100245 of 2018
                                   C/W RFA No.100138 of 2024




2.   KUMAR NIKHIL S/O BHARATESH PADUNAD
     AGE. 16 YEARS, OCC. STUDENT,
     12TH FIRST MAIN, 9TH CROSS,
     ABBAYYA RADDI LAYOUT KAGGADASAPUR
     BENGALURU 560093.

3.   KUMAR CHIRAYU S/O BHARATESH PADUNAD
     AGE. 10 YEARS, OCC. STUDENT,
     12TH FIRST MAIN, 9TH CROSS,
     ABBAYYA RADDI LAYOUT
     KAGGADASAPUR, BENGALURU 560093.

     (APPELLANT NO. 2 & 3 ARE MINORS
     R/BY THEIR FATHER APPELLANT NO.1)
                                                ...APPELLANTS
(BY SRI. SHIVARAJ P MUDHOL, ADVOCATE)
AND:
1.   KUMAR VAIBHAV S/O BHARATESH PADUNAD
     AGE. 10 YEARS, OCC. STUDENT
     SINCE MINOR R/BY HIS MINOR
     GUARDIAN HIS GRANDMOTHER
     SMT. SUMITRA W/O SIDAGONDA BIRADARPATIL
     AGE. 57 YEARS, OCC. HOUSEHOLD WORK
     R/O. BASAVA NAGAR, MUDHOL,
     TQ. MUDHOL, DIST. BAGALKOT 560093.

2.   SMT RAJASHREE W/O BHARATESH PADUNAD
     AGE. 41 YEARS, OCC. HOUSEHOLD WORK
     12TH FIRST MAIN, 9TH CROSS,
     ABBAYYA RADDI LAYOUT
     KAGGADASAPUR, BENGALURU 560093.
                                              ...RESPONDENTS
     THIS RFA IS FILED UNDER SEC. 96 OF CPC., AGAINST THE
JUDGMENT AND DECREE DATED 04.04.2018 PASSED IN
O.S.NO.195/2016 ON THE FILE OF THE SENIOR CIVIL JUDGE AND
JMFC RAIBAG, DISMISSED THE SUIT FILED FOR PARTITION AND
SEPARATE POSSESSION.

      THESE APPEALS, COMING ON FOR FINAL HEARING, THIS DAY,
E.S.INDIRESH, J., DELIVERED THE FOLLOWING:
                                 -4-
                                           NC: 2024:KHC-D:6027-DB
                                           RFA No.100245 of 2018
                                       C/W RFA No.100138 of 2024




                         JUDGMENT

These Regular First Appeals are arising out of the

judgment and decree dated 04.04.2018 in

O.S.No.195/2016 on the file of the Senior Civil Judge and

JMFC, Raibag (for short, hereinafter referred to as 'Trial

Court') dismissing the suit of the plaintiff.

2. For the sake of convenience, the parties are

referred to as per their ranking before the Trial Court.

3. It is the case of the plaintiff that defendant

No.1 is the father of the plaintiff through his first wife,

deceased-Archana. It is further stated in the plaint that

defendant No.1 married Smt.Rajeshwari after the death of

his first wife-Archana. Plaintiff and defendant No.2 born to

defendant No.1 through deceased-Archana and further

defendant No.4 born to defendant No.1 and defendant

No.2. It is the case of the plaintiff that the suit schedule

properties are the joint family properties of the plaintiff

and defendants and accordingly, as there is no partition in

NC: 2024:KHC-D:6027-DB

the joint family, plaintiff filed O.S.No.195/2016 seeking

partition and separate possession in respect of the suit

schedule properties.

4. After service of notice, the defendants entered

appearance and filed written statement. Defendant No.1

admits the relationship between the parties, however

denied the averments made in the plaint with regard to

acquisition of the properties of late-Archana (mother of

the plaintiff). It is contended by defendant No.1 that the

land bearing Survey No.59/1, measuring 3 acres 34

guntas, situate at Siddapur village, is ancestral property of

plaintiff and defendants and there is no partition in respect

of the said property. It is also contended by defendant

No.1 that he was a doctor by profession and through his

professional income he had purchased the house

properties through his deceased wife-Archana and

therefore, it is contended by defendant No.1 that the

plaintiff has no right seeking partition and separate

possession in respect of the schedule properties. It is also

NC: 2024:KHC-D:6027-DB

contended by defendant No.1 that suit item No.3 property

bearing plot No.883, situate in KHB Colony of Lingapur

village, Anekal Taluk is allotted to defendant No.1 and

therefore, the plaintiff has no right to claim share in the

said property. Accordingly, defendant No.1 sought for

dismissal of the suit.

5. The Trial Court, based on the pleadings on

record, has formulated following issues and additional

issue for its consideration:

Issues

1. Whether the defendant No.1 proves that his mother-in-law Sumitra has got created the Hakku Bitta Patra on 03.05.2016 by assuring him to handover the minor plaintiff to him?

2. Whether the defendant No.1 further proves that, his mother-in-law willfully detained the minor plaintiff with her?

3. Whether the suit is maintainable?

4. Whether the defendant No.1 proves that, the suit properties are his self acquired properties?

5. Whether the suit is bad for non-joinder of necessary parties?

NC: 2024:KHC-D:6027-DB

6. Whether the plaintiff is entitled for the relief? If so, what is extent?

7. What order?

Additional Issue:

1. Whether the plaintiff proves that, the suit properties are family properties?

6. In order to establish their case, plaintiffs have

examined five witnesses as PW1 to PW5 and produced six

documents, which were marked as Exhibits P1 to P6. On

the other hand, defendant No.1 was examined as DW1

and produced 18 documents, which were marked as

Exhibits D1 to D18.

7. The Trial Court, after considering the material

on record, by its judgment and decree dated 04.04.2018,

dismissed the suit of the plaintiff. Being aggrieved by the

same, the plaintiff has filed RFA No.100245/2018 and

defendants 1, 2 and 4 have preferred RFA

No.100138/2024. Hence these appeals are placed before

this Court.

NC: 2024:KHC-D:6027-DB

8. We have heard Sri.Sanjay Chanal learned

counsel appearing for appellant; Sri.Shivaraj P Mudhol,

learned counsel appearing for respondents 1 and 3.

9. Sri. Sanjay Chanal, learned counsel appearing

for appellant contended that the finding recorded by the

Trial Court holding that the suit filed by the plaintiff is

premature is not correct as the suit schedule properties

are properties belonging to his deceased mother and

grandfather and accordingly sought for interference by this

Court.

10. Per contra, Sri.Shivaraj P Mudhol, learned

counsel appearing for respondents 1 and 3 contended

that, the finding recorded by the Trial Court is just and

proper and as there is no partition in respect of the

ancestral property of defendant No.1 and that apart, he

pleaded that suit item No.1 and 2 of house properties,

though purchased in the name of first wife-late Archana,

however she was housewife and the entire sale

consideration amount was given by defendant No.1 and

NC: 2024:KHC-D:6027-DB

therefore, he contended that those two properties are the

self-acquired properties of defendant No.1. He further

contended that suit item No.3 was allotted by the

Karnataka House Board to defendant No.1 and therefore,

the same is self-acquired property of defendant No.1 and

accordingly, he submitted that the finding recorded by the

Trial Court that the suit is premature is just and proper.

However insofar as RFA No.100138/2024 is concerned, he

contended that the finding recorded by the Trial Court on

Issue No.4 holding negative is incorrect as the Trial Court

has arrived at a conclusion to dismiss the suit as

premature and therefore, there was no necessity for the

Trial Court for holding that the defendant No.1 has failed

to prove that the suit schedule properties are self-acquired

properties and accordingly, sought for interference by this

Court insofar as finding recorded by the Trial Court on

Issue No.4.

11. Having heard the learned counsel appearing for

the parties and taking into consideration the grounds

- 10 -

NC: 2024:KHC-D:6027-DB

urged in the memorandum of appeal, the following points

arise for consideration:

i. Whether the Trial Court is justified in holding that the suit is premature? ii. Whether the finding recorded by the Trial Court on issue No.4 is just and proper?

        iii.       Whether     the      judgment         and    decree
                   passed    by   the         Trial   Court    requires
                   interference by this Court?
        iv.        What order?

12. Having taken note of the submission made by

learned counsel appearing for the parties and in order to

understand the relationship between the parties, the

following genealogical tree reads as under:

Bharatesh (Respondent No.1) (defendant No.1)

Archana (1st wife) Rajashree (2nd wife) (R3) died on 26.11.2014

Chirayu (R4)

Nikhil (R2) Vaibhav (Appellant )

- 11 -

NC: 2024:KHC-D:6027-DB

13. Perusal of the genealogical tree would indicate

that defendant No.1 had two wives viz., Smt.Archana

(dead) and Smt.Rajashri (defendant No.3). The plaintiff

and defendant No.2 are born to defendant No.1 through

his first wife Smt-Archana. Defendant No.4 born to

defendant No.1 through his second wife Smt.Rajashri

(defendant No.3). The relationship between the parties is

not disputed by either of the parties. It is the contention of

the plaintiff that the suit schedule properties are the joint

family properties of plaintiff and defendants and

accordingly, sought for devolution of the properties. On

the other hand, defendant No.1 has took up a specific

contention that he being doctor by profession, he had

independent income and through the said income, he

purchased house properties at item No.1 and 2 in the

name of his first wife Smt.Archana. It is also the

contention of defendant No.1 that the land property

bearing Survey No.59/1 measuring 3 acres 34 guntas was

the ancestral property and the same is required to be

- 12 -

NC: 2024:KHC-D:6027-DB

devolved between the coparceners therein and

accordingly, sought for dismissal of the suit.

14. Perusal of the records would indicate that

G&WC 10/2017 is filed before the Trial Court seeking

custody of child and the same was disposed of and against

the said order of dismissal, MFA No.102246/2019 is filed

before this Court and same is pending consideration before

this court.

15. Insofar as the right of the plaintiff seeking

partition and separate possession is concerned,

undoubtedly the land property is the ancestral property of

defendant No.1 and the plaintiff being a coparcener in the

family, consisting of himself and defendant No.1, is

entitled for share in the land property. That apart, item

No.1 and 2 of the house properties are purchased by the

mother of the plaintiff.

16. A perusal of the records would indicate that the

mother of the plaintiff died on 26.11.2014. In that view of

- 13 -

NC: 2024:KHC-D:6027-DB

the matter, the plaintiff being the successor to the

properties in question, insofar as item No.1 and 2 is

concerned, after demise of his mother, is entitled for share

in the said property. In that view of the matter, we are of

the view that the finding recorded by the Trial Court

holding that the suit is premature is misnomer and

contrary to law and the finding recorded by the Trial Court

on issue No.1 to 6 and additional issue is opposed to law

and plaintiff being the member of joint family consisting of

defendant No.1 and other defendants, under Mitakshara

Law, is entitled for share in the properties. In that view of

the matter, the finding recorded by the Trial Court that the

suit is premature cannot be accepted. In that view of the

matter, we are of the view that the learned counsel

appearing for the appellant in RFA No.100245/2018 has

made out a case for interference in this appeal. Hence, it

is a fit case to remand the matter to the Trial Court for

fresh consideration taking into consideration the

observation made above.

- 14 -

NC: 2024:KHC-D:6027-DB

17. As we have arrived at a conclusion that the

plaintiff is having right over the suit schedule properties,

the Trial Court is directed to determine the shares of the

parties accordingly. Insofar as contention raised by the

appellant in RFA No.100138/2024 relating to issue No.4 is

concerned, as we have arrived at a conclusion that the

finding recorded by the Trial Court dismissing the suit of

the plaintiff itself is incorrect and opposed to the tenets of

Mitakshara Law, and as the entire case is remanded to the

Trial Court for fresh consideration, no further orders are

required to be made in RFA No.100138/2024. All the

contentions of the parties are kept open. Needless to say

that in the event if the parties are required to adduce

evidence in the matter, it is open for the parties to do so.

In the result, we pass the following:

ORDER

i) RFA No.100245/2018 is allowed;

ii) RFA No.100138/2024 is disposed of;

- 15 -

NC: 2024:KHC-D:6027-DB

iii) The judgment and decree dated 04.04.2018 in O.S.No.195/2016 on the file of the Additional Senior Civil Judge and JMFC, Raibag is set aside and the matter is remanded to the Trial Court for fresh consideration in the light of the observation made above;

iv) In order to avoid further delay in the matter, as the learned counsel appearing for the parties represent before this Court, the parties are directed to appear before the Trial Court on 27.05.2024 at 11.00 a.m. without expecting any further notice from the Trial Court;

v) The parties are also directed to co-operate for expedite hearing of the matter.

Sd/-

JUDGE

Sd/-

JUDGE

 
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