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

Vijaylaxmi vs Vidyavati And Ors
2024 Latest Caselaw 3039 Kant

Citation : 2024 Latest Caselaw 3039 Kant
Judgement Date : 1 February, 2024

Karnataka High Court

Vijaylaxmi vs Vidyavati And Ors on 1 February, 2024

                                              -1-
                                                       NC: 2024:KHC-K:1200
                                                        RSA No. 200065 of 2019
                                                    C/W RSA No. 200158 of 2019
                                                        RSA No. 200159 of 2019


                              IN THE HIGH COURT OF KARNATAKA

                                     KALABURAGI BENCH

                          DATED THIS THE 1ST DAY OF FEBRUARY, 2024

                                           BEFORE
                            THE HON'BLE MR. JUSTICE E.S.INDIRESH


                    REGULAR SECOND APPEAL NO. 200065 OF 2019 (PAR)
                                             C/W
                        REGULAR SECOND APPEAL NO. 200158 OF 2019
                        REGULAR SECOND APPEAL NO. 200159 OF 2019


                   IN RSA NO. 200065 OF 2019
                   BETWEEN:

                   1.   SHIVANAND
                        S/O BASAPPA YENDIGERI,
                        AGE: 61 YEARS, OCC: SERVICE,
                        R/O BEHIND STATE BANK OF INDIA,
                        ADARSH NAGAR, VIJAYAPUR-586101.
Digitally signed
by                 2.   PRATIK S/O SHIVANAND YENDIGERI,
LUCYGRACE
Location: HIGH          AGE: 32 YRS OCC: AGRICULTURE,
COURT OF
KARNATAKA               R/O KWR-61, WARD NO.19 5.3.560-155B,
                        BEHIND STATE BANK OF INDIA,
                        ADARSH NAGAR, VIJAYAPUR-586101.
                                                                  ...APPELLANTS

                   (BY SRI. AJAYKUMAR A K, ADVOCATE)


                   AND:

                   1.   VIJAYALAXMI
                        W/O GURUNATH JAINAPUR,
                        AGE: 37 YEARS, OCC: AGRICULTURE,
                              -2-
                                      NC: 2024:KHC-K:1200
                                       RSA No. 200065 of 2019
                                   C/W RSA No. 200158 of 2019
                                       RSA No. 200159 of 2019


     R/O BABALESHWAR,
     TQ :& DIST: VIJAYAPUR-586101.

2.   VIDYAVATI W/O SANGAPPA GHADAVE,
     AGE: 35 YEARS, OCC: HOUSEHOLD,
     R/O KALIKA NAGAR, ASHRAM ROAD,
     TQ: & DIST: VIJAYAPUR-586101.

3.   VEENA W/O SHRISHAIL BIRADAR,
     AGE: 32 YEARS, OCC: AGRICULTURE,
     R/O KAGGOD, TQ: & DIST: VIJAYAPUR-586101.

4.   VINDYA W/O MUTTU ANNIGERI,
     AGE: 30 YEARS, OCC: AGRICULTURE,
     R/O BEHIND PEARL HOTEL,
     JADAR GALLI, G.S. CHITTAPUR HOUSE,
     STATION ROAD,TQ: & DIST: VIJAYPAURA-586101.

                                               ...RESPONDENTS

(BY SRI.GANESH S.KALBURGI, ADVOCATE FOR R-1 TO R-4)

      THIS RSA IS FILED UNDER SECTION 100 OF CPC,
PRAYING   OT   ALLOW   THE    APPEAL     BE   SETTING   ASIDE,
JUDGMENT AND DECREE OF LOWER APPELLATE COURT IN
PARTLY REJECTING THE R.A.NO.106/2015 DATED 17.12.2018
PASSED IN BY THE IV ADDL.DISTRICT JUDGE VIJAYAPUR.

IN RSA NO. 200158 OF 2019
BETWEEN:

VIJAYLAXMI
S/O GURUNATH JAINAPUR,
AGE:37 YEARS, OCC:AGRICULTURE,
R/O BABLESHWAR,
TQ & DISTRICT: VIJAYAPURA-586101.
                                                  ...APPELLANT

(BY SRI. GANESH S.KALBURAGI, ADVOCATE)
                            -3-
                                    NC: 2024:KHC-K:1200
                                     RSA No. 200065 of 2019
                                 C/W RSA No. 200158 of 2019
                                     RSA No. 200159 of 2019


AND:

1.   VIDYAVATI
     W/O SANGAPPA GHADAVE,
     AGE:35 YEARS, OCC:HOUSEHOLDN WORK,
     R/O KALIKA NAGAR, ASHRAM ROAD,
     VIJAYAPURA-586101.

2.   VEENA W/O SHRISHAIL BIRADAR,
     AGE:32 YEARS,
     OCC:HOUSEHOLD WORK,
     R/O KAGGOD,
     TQ AND DIST:VIJAYAPURA-586101.

3.   VINDYA W/O MUTTU ANNIGERI,
     AGE: 30 YEARS, OCC: HOUSEHOLD WORK,
     R/O BEHIND PEARL HOTEL, JADAR GALLI,
     G.S.CHITTAPUR HOUSE, STATION ROAD,
     VIJAYAPUR-586101.

4.   SHIVANAND S/O BASAPPA YANDIGERI,
     AGE: 61 YEARS, OCC: GOVT CONTRACTOR,
     R/O KWR-61,WARD NO.19 5.3.560-155B,
     BEHIND STATE BANK OF INDIA,
     ADARASH NAGAR,
     VIJAYAPURA-586101.

5.   PRATIK S/O SHIVANAND YANDIGERI,
     AGE: 32 YEARS, OCC: AGRICULTURE,
     R/O KWR-61, WARD NO.19 5.3.560-155B,
     BEHIND STATE BANK OF INDIA,
     ADARASH NAGAR,
     VIJAYAPURA-586101.
                                            ...RESPONDENTS

(BY SRI. SANGANABASAVA B.PATIL, ADVOCATE FOR R-3,
SRI.AJAYKUMAR A.K., ADVOCATE FOR R-4 & R-5; NOTICE TO
R-1 SERVED BUT, UNREPRESENTED)
                               -4-
                                       NC: 2024:KHC-K:1200
                                        RSA No. 200065 of 2019
                                    C/W RSA No. 200158 of 2019
                                        RSA No. 200159 of 2019


       THIS RSA IS FILED UNDER SECTION 100 OF CPC,
PRAYING    OT   ALLOW   THE    APPEAL      BE   SET   ASIDE,THE
JUDGMENT AND DECREE DATED : 17.12.2018 PASSED IN R.A
NO.106/2015 BY THE LEARNED IV ADDITIONAL DISTRICT
JUDGE, VIJAYAPURA, IN SETTING ASIDE THE JUDGMENT AND
DECREE DATED 01.07.2015 PASSED IN THE O.S.NO.39/2013
BY LEARNED III ADDL.SENIOR CIVIL JUDGE AT VIJAYAPURA.


IN RSA NO. 200159 OF 2019


BETWEEN:

1.   VIDYAVATI
     W/O SANGAPPA GHADAVE,
     AGE:35 YEARS,
     OCC: HOUSEHOLD WORK,
     R/O KALIKA NAGAR,
     ASHRAM ROAD,
     VIJAYAPURA.

2.   VEENA
     W/O SHRISHAIL BIRADAR,
     AGE: 32 YEARS, OCC: HOUSEHOLD WORK,
     R/O KAGGOD, TQ AND DIST: VIJAYAPURA.
                                                  ...APPELLANTS

(BY SRI. GANESH S KALBURGI, ADVOCATE)

AND:

1.   VIJAYLAXMI
     W/O GURUNATH JAINAPUR,
     AGE:37 YEARS,
     OCC: AGRICULTURE,
     R/O BABLESHWAR,
     DISTRICT: VIJAYAPURA-586101.
                              -5-
                                      NC: 2024:KHC-K:1200
                                       RSA No. 200065 of 2019
                                   C/W RSA No. 200158 of 2019
                                       RSA No. 200159 of 2019


2.   VINDYA W/O MUTTU ANNIGERI,
     AGE:30 YEARS, OCCU: HOUSEHOLD WORK,
     R/O C/O HUCHCHAPPA S/O RACHAPPA ANNIGERI,
     ARALIKATTI ONI, GULEDGUDDA,
     DIST: BAGALKOT-586101.

3.   SHIVANANDA S/O BASAPPA YANDIGERI,
     AGE: 61 YEARS, OCCU: GOVT CONTRACTOR,
     R/O KWR-61, WARD NO.19 5.3.560-155B,
     BEHIND STATE BANK OF INDIA,
     ADARASH NAGAR, VIJAYAPURA-586101.

4.   PRATIK S/O SHIVANAND YANDIGERI,
     AGE:32 YEARS, OCC: AGRICULTURE,
     R/O KWR-61, WARD NO.19 5.3.560-155B,
     BEHIND STATE BANK OF INDIA,
     ADARASH NAGAR, VIJAYAPURA-586101.
                                              ...RESPONDENTS



(BY SRI.AJAYKUMAR A.K, ADVOCATE FOR R-3 AND R-4)



      THIS RSA IS FILED UNDER SECTION 100 OF CPC,
PRAYING TO ALLOW THIS APPEAL AND TO SET ASIDE THE
JUDGMENT AND DECREE DATED 17.12.2018 PASSED IN R.A
NO.106/2015 BY THE LEARNED IV ADDITIONAL DISTRICT
JUDGE, VIJAYAPURA IN SETTING ASIDE THE JUDGMENT AND
DECREE DATED 01.07.2015 PASSED IN THE O.S.NO.39/2013
BY   THE   LEARNED   III   ADDL.SENIOR      CIVIL   JUDGE   AT
VIJAYAPURA.

      THESE APPEALS, COMING ON FOR ADMISSION, THIS

DAY, THE COURT DELIVERED THE FOLLOWING:
                                 -6-
                                         NC: 2024:KHC-K:1200
                                          RSA No. 200065 of 2019
                                      C/W RSA No. 200158 of 2019
                                          RSA No. 200159 of 2019


                           JUDGMENT

1. These second appeals are filed by the parties in O.S.

No.39/2013, challenging the Judgment and Decree dated

17.12.2018 in R.A. No.106/2015 on the file of IV Addl. District

Judge, Vijayapur, allowing the appeal in part and setting aside

the Judgment and Decree dated 01.07.2015 in O.S.

No.39/2013 on the file of III Addl. Senior Civil Judge,

Vijayapur, decreeing the suit of the plaintiff.

2. For the sake of convenience, parties are referred with

reference to their rank before the Trial Court.

3. The relevant facts for adjudication of these appeals are

that the father of plaintiff and defendants 1 to 3 - Sidramappa

@ Siddappa is the Karta of the Hindu Undivided Family and the

schedule properties are inherited by the father of the plaintiff

and defendants 1 to 3 - Sidramappa, from his father. It is the

case of the plaintiff that, the father of the plaintiff sold land

bearing Sy. No.186/2A to an extent of 2.00 Acres as per

registered sale deed dated 15.09.2010 in favour of the

defendant No.5 and to an extent of 2.20 Acres as per oral sale

deed dated 28.08.2000 in favour of defendant No.4 and these

NC: 2024:KHC-K:1200

sale deeds are not binding on the plaintiff as the properties in

question are joint family properties and as such the plaintiff

filed O.S. No.39/2013 before the Trial Court seeking relief of

partition and separate possession in respect of suit schedule

properties.

4. On service of notice, defendants entered appearance and

defendant No.1 has prayed for decree of the suit to the extent

of 1/4th share each in the suit schedule properties. Defendant

Nos.4 and 5 have denied the averments in the plaint and

contended that, sale deeds have been executed by the father of

the plaintiff for family necessities and therefore sought for

dismissal of the suit.

5. Based on the pleadings on record, issues have been

framed by the Trial Court.

6. In order to establish their case, plaintiff examined herself

as P.W.1 and produced nine documents as Exs.P1 to P9.

Defendants have examined one witness as D.W.1 and no

documents were produced by them. The Trial Court after

considering the material on record, by Judgment and Decree

dated 01.07.2015, decreed the suit holding that plaintiff and

NC: 2024:KHC-K:1200

defendant Nos.1 to 3 are entitled for 1/4th share each in the

suit schedule properties. Feeling aggrieved by the same,

defendant Nos.4 and 5 filed R.A. No.106/2015 before the First

Appellate Court and the appeal was resisted by the plaintiff and

other defendants. The First Appellate Court after re-

appreciating the material on record, by its Judgment and

Decree dated 17.12.2018, set aside the Judgment and Decree

passed by the Trial Court and held that the plaintiff and

defendant Nos.1 to 3 are entitled for equal share in property

bearing Sy. No.186/2A situate at Kaggodu Village and

confirmed the sale deed dated 15.09.2010 made in favour of

the defendant No.5. Feeling aggrieved by the same, the

plaintiff and her sisters have preferred appeals in RSA

No.200158/2019 and RSA No.200159/2019 and the defendant

Nos.4 and 5 have filed RSA No.200065/2019.

7. I have heard Sri. Ganesh S. Kalburgi, learned counsel

appearing for the plaintiff and defendant Nos.1 to 3, Sri. Ajay

Kumar A.K. for defendant Nos.4 and 5.

8. Sri. Ganesh S. Kalburagi, learned counsel appearing for

the plaintiff and defendant Nos.1 to 3 contended that the Trial

NC: 2024:KHC-K:1200

Court rightly decreed the suit in favour of the plaintiff and

defendant Nos.1 to 3 awarding 1/4th share each in the suit

schedule properties, however the First Appellate Court on

erroneous assumption of law, declared that the sale deed said

to have been executed by the father of the plaintiff -

Sidrammappa in favour of defendant No.5 is valid and the said

finding is not correct since the suit schedule properties are the

ancestral properties of the plaintiff and defendant Nos.1 to 3.

9. On the other hand, Sri. Ajay Kumar A.K., learned counsel

appearing for the defendant Nos.4 to 5 argued that firstly the

Trial Court has not properly appreciated the facts on record and

has decreed the suit. Secondly he urged that the First Appellate

Court has confined relief only in respect of the registered sale

deed dated 15.09.2010 said to have been executed by late

father of the plaintiff - Sidramappa in favour of defendant No.5

however, was reluctant to grant relief in so far as the sale deed

said to have been executed by father of the plaintiff -

Sidramappa in favour of defendant No.4 pertaining to the land

bearing Sy. No.186/4 of Kaggodu Village and accordingly,

sought for interference by this Court.

- 10 -

NC: 2024:KHC-K:1200

10. Having heard the learned counsel appearing for the

parties, the relationship between the plaintiff and defendant

Nos.1 to 3 is not disputed. Perusal of the genealogical tree

indicates as follows:

Siddappa @ Sidramappa S/o. Sharanappa Yandigeri

(Died on 9-6-2012)

Shantabai(widow)

(died since 20 years back)

Vijaylaxmi Vidyavati Veena Vindya Plaintiff Def No.1 Def.No.2 Def.No.3

11. Admittedly there are two suit schedule properties as set

out in paragraph (2) of the plaint which reads as under:

(i) land bearing Sy. No.186/2A measuring 2 Acres and

(ii) land bearing Sy. No.186/4 measuring 2.20 Acres.

Both the properties are situate at Kaggodu Village,

Vijayapura Taluk and District. There is no dispute that these

two properties are ancestral properties of plaintiff and

defendant Nos.1 to 3. The father of the plaintiff - Sidramappa

- 11 -

NC: 2024:KHC-K:1200

sold land bearing Sy. No.186/2A to an extent of 2 Acres as per

the registered sale deed dated 14.09.2010 (Ex.P8). The

recitals in the sale deed would indicate that the sale of the

schedule property has been made for family necessities. It is

also to be noted that the father of plaintiff No.1 - Sidramappa

died on 09.06.2012 and as plaintiff and defendant Nos.1 to 3

have not taken any plea or raised dispute during the life time of

the father and thereafter stating that the sale has been made

contrary to the family necessities and that apart, filed the suit

during 2013 after the death of their father. The said aspect

would clearly indicate that the plaintiff and defendant Nos.1 to

3 are colluded with each other and perusal of written statement

filed by defendant Nos.1 to 3 supports tne averments made in

the plaint.

12. In so far as the land bearing Sy. No.186/4, to an extent

of 2.20 Acres, defendant No.4 claims that as per the oral sale

deed dated 20.08.2000, father of the plaintiff has sold the

property, however, the said sale deed as urged by defendant

No.4 cannot be accepted under law as sale of immovable

properties are required to be made only through registered

instruments. In that view of the matter, the Trial Court has

- 12 -

NC: 2024:KHC-K:1200

committed an error in granting 1/4th share each to plaintiff and

defendant Nos.1 to 3 in both the properties mentioned above,

however the same has been set right by the First Appellate

Court after re-appreciating the material on record, holding that

the plaintiff and defendant No.1 to 3 are entitled for equal

share to an extent of 2.20 Acres as mentioned above, despite

confirming the registered sale deed dated 15.09.2010 (Ex.P8).

In that view of the matter, appellants in these appeals have not

made out a case for interference and therefore, no substantial

question of law is required to be framed in the aforementioned

appeals in terms of Section 100 of CPC and all the appeals are

dismissed at the admission stage itself.

Sd/-

JUDGE

sac

 
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