Saturday, 09, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sri Sannegowda vs Smt Mayamma
2024 Latest Caselaw 19693 Kant

Citation : 2024 Latest Caselaw 19693 Kant
Judgement Date : 6 August, 2024

Karnataka High Court

Sri Sannegowda vs Smt Mayamma on 6 August, 2024

Author: V Srishananda

Bench: V Srishananda

                                               -1-
                                                           NC: 2024:KHC:31242
                                                            MSA No. 2 of 2017
                                                        C/W MSA No. 3 of 2017



                           IN THE HIGH COURT OF KARNATAKA AT BENGALURU
                              DATED THIS THE 6TH DAY OF AUGUST, 2024
                                             BEFORE
                              THE HON'BLE MR JUSTICE V SRISHANANDA
                       MISCELLANEOUS SECOND APPEAL NO. 2 OF 2017 (RO)
                       C/W MISCELLANEOUS SECOND APPEAL NO. 3 OF 2017


                      IN M.S.A.No.2/2017

                      BETWEEN:

                      1.    SRI SANNEGOWDA
                            S/O DODDAHYDEGOWDA @ HALAGEGOWDA
                            AGED BOUT 61 YEARS
                            R/O GULAGHATTA VILLAGE
                            KASABA HOBLI
                            MALAVALLI TALUK-571 430
                            MANDYA DISTRICT
                                                                  ...APPELLANT
                      (BY SRI ANIL KUMAR S, ADVOCATE)

                      AND:

                      1.    SMT MAYAMMA
Digitally signed by         W/O LATE BASAVEGOWDA @ BOMMEGOWDA
MALATESH K C
Location: HIGH
                            AGED ABOUT 70 YEARS
COURT OF                    R/O GULAGHATTA VILLAGE
KARNATAKA
                            KASABA HOBLI
                            MALAVALLI TALUK-571 430
                            MANDYA DISTRICT

                      2.    HALAGEGOWDA
                            S/O DODDAHYDEGOWDA @ HALAGEGOWDA
                            AGED ABOUT 58 YEARS
                            R/O GULAGHATTA VILLAGE
                            KASABA HOBLI
                            MALAVALLI TALUK-571 430
                            MANDYA DISTRICT
                          -2-
                                     NC: 2024:KHC:31242
                                      MSA No. 2 of 2017
                                  C/W MSA No. 3 of 2017



3.    SECRETARY
      NELAMAKANAHALLI GRAMA PANCHAYATH
      KASABA HOBLI
      MALAVALLI TALUK-571430
      MANDYA DISTRICT
                                      ...RESPONDENTS
(R1 TO R3 ARE SERVED AND UNREPRESENTED)

     THIS MSA IS FILED UNDER ORDER 43 RULE 1(U) OF THE
CPC, AGAINST THE JUDGMENT AND DECREE DTD 18.10.2016
PASSED IN RA.NO.88/2014 ON THE FILED OF THE SENIOR
CIVIL JUDGE AND JMFC., ALLOWING THE APPEAL AND
SETTING ASIDE THE JUDGMENT AND DECREE DTD 10.10.2014
PASSED IN OS.NO.95/2011 ON THE FILE OF THE PRINCIPAL
CIVIL JUDGE, MALAVALLI AND REMANDING BACK THE CASE
TO THE TRIAL COURT WITH A DIRECTION.

IN M.S.A.No.3/2017
BETWEEN

SRI SANNEGOWDA
S/O DODDAHYDEGOWDA @ HALAGEGOWDA,
AGED ABOUT 61 YEARS,
R/O GULAGHATTA VILLAGE,
KASABA HOBLI,
MALAVALLI TALUK - 571 430
MANDYA DISTRICT.
                                           ...APPELLANT
(BY SRI ANIL KUMAR S, ADVOCATE)

AND

SMT MAYAMMA
W/O LATE BASAVEGOWDA @ BOMMEGOWDA,
AGED ABOUT 70 YEARS,
R/O GULAGHATTA VILLAGE,
KASABA HOBLI, MALAVALLI TALUK - 571 430
MANDYA DISTRICT.
                                          ...RESPONDENT

(BY SRI GOPI FOR SRI P.M.SIDDAMALLAPPA, ADVOCATES)
                                   -3-
                                                      NC: 2024:KHC:31242
                                                    MSA No. 2 of 2017
                                                C/W MSA No. 3 of 2017



     THIS MSA IS FILED UNDER ORDER 43 RULE 1(U) OF
CPC., AGAINST THE JUDGMENT AND DECREE DATED
18.10.2016 PASSED IN R.A.NO.89/2014 ON THE FILE OF THE
SENIOR CIVIL JUDGE AND JMFC, MALAVALLI, ALLOWING THE
APPEAL AND SETTING ASIDE THE JUDGMENT AND DECREE
DATED 10.10.2014 PASSED IN OS NO.245/10 ON THE FILE OF
THE PRL. CIVIL JUDGE, MALAVALLI, REMANDING THE CASE
BACK THE TRIAL COURT WITH A DIRECTION TO DISPOSE THE
MATTER IN ACCORDANCE WITH LAW.

     THESE APPEALS, COMING ON FOR FINAL HEARING, THIS
DAY, JUDGMENT WAS DELIVERED THEREIN AS UNDER:

CORAM:      HON'BLE MR JUSTICE V SRISHANANDA

                           ORAL JUDGMENT

Heard Sri Anil Kumar, learned counsel for the appellant

and Sri Gopi for Sri P.M.Siddamallappa, learned counsel for the

respondent.

2. Parties are referred to as plaintiff and defendant as per

their ranking before the Trial Court, for the sake of

convenience.

3. These Second Appeals are by the plaintiff in

O.S.No.245/2010 on the file of the Prl. Civil Judge, Malavalli,

challenging the Order of remand passed in R.A.Nos.88/2014

and 89/2014 dated 18.10.2016 on the file of the Senior Civil

Judge and JMFC, Malavalli, whereby, the First Appellate Court

NC: 2024:KHC:31242

set-aside the decree obtained by the plaintiff and dismissal of

the suit of the defendant.

4. Facts in brief which are utmost necessary for disposal of

the present second appeal are as under:

Appellant filed a suit in O.S.No.245/2010 for the relief of

permanent injunction whereas, respondent No.1 herein filed

O.S.No.95/2011 for the relief of declaration and injunction.

The learned Trial Judge, after considering the rival contentions

of the parties, by common Judgment dated 10.10.2014,

decreed the suit of the appellant and dismissed the suit of the

respondent No.1.

5. Being aggrieved by the same, respondent filed two

appeals before the First Appellate Court in R.A.Nos.88/2014

and 89/2014.

6. The learned Judge in the First Appellate Court, after

considering the rival contentions of the parties, dealt the case

of the parties in detail and noticed that there is serious dispute

with regard to identity of the property. Therefore, felt

necessity of appointment of the Court Commissioner and with

that direction, the judgment was set-aside and matter was

NC: 2024:KHC:31242

remitted to the Trial Court for fresh disposal in accordance with

law after getting a Court Commissioner appointed to find out

the identity of the property.

7. Being aggrieved by the same, plaintiff in

O.S.No.245/2010 is before this Court in this Second Appeal.

8. Sri Anil Kumar, learned counsel for the appellant,

reiterating the grounds urged in the appeal memorandum,

vehemently contended that the approach of the First Appellate

Court in setting aside the well reasoned judgment of Trial Court

is incorrect.

9. If there was any difficulty in arriving at a finding with

regard to identity of the property, nothing prevented the

learned Judge in the First Appellate Court to appoint a Court

Commissioner before the First Appellate Court itself and

proceeded with the case in accordance with law. Therefore,

remand order is incorrect and needs to be setaside.

10. Per contra, Sri Gopi, learned counsel for the respondents

supports the impugned judgment.

NC: 2024:KHC:31242

11. Having heard the parties in detail, this Court perused the

material on record meticulously.

12. On such perusal of the material on record, it is to be

noted that the suit property in both the suits are one and same

property. There is an allegation and counter allegation by the

parties.

13. Under such circumstances, learned Judge in the First

Appellate Court noticed that appointment of a Court

Commissioner would meet the ends of justice having regard to

the real dispute between the parties and any amount of oral

evidence placed on record by the parties would not be sufficient

enough to establish the identity of the suit property. Therefore,

allowed the appeals by setting aside the impugned judgments

and remitted the suits for fresh disposal with a direction to get

the Court Commissioner appointed for the purpose of

identifying the suit property. The said order is under challenge.

14. Having noticed the material evidence on record, this

Court is of the considered opinion that there is no legal infirmity

by the First Appellate Court in remitting the matter to the Trial

Court as the real controversy between the parties needs to be

NC: 2024:KHC:31242

sorted out by appointing a Court Commissioner for local

investigation and also to provide opportunity for both the

parties to place additional evidence if any, on record.

15. Under such circumstances, the appeal is meritless and

the following Order is passed.




                                 ORDER

      (i)       Appeals are dismissed.


      (ii)      However, taking note of the fact that suit is of

the year 2010, learned Trial Judge shall conclude the suit on or before 20th December 2024.

(iii) Needless to emphasize that the parties shall co-operate for the same.

(iv) Parties shall appear before the Court without further notice, on 27th August 2024.

Sd/-

(V SRISHANANDA) JUDGE

kcm

 
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