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

Sri. Agashappa vs Sri. K N Srinivasaiah
2024 Latest Caselaw 3335 Kant

Citation : 2024 Latest Caselaw 3335 Kant
Judgement Date : 5 February, 2024

Karnataka High Court

Sri. Agashappa vs Sri. K N Srinivasaiah on 5 February, 2024

Author: M.G.S. Kamal

Bench: M.G.S. Kamal

                                         -1-
                                                       NC: 2024:KHC:4909
                                                   RSA No. 1109 of 2023
                                               C/W RSA No. 1110 of 2023
                                                   RSA No. 1111 of 2023
                                                   RSA No. 1113 of 2023
                                                   RSA No. 1114 of 2023
                                                   RSA No. 1118 of 2023
                                                   RSA No. 1119 of 2023
                                                   RSA No. 1120 of 2023


               IN THE HIGH COURT OF KARNATAKA AT BENGALURU

                  DATED THIS THE 5TH DAY OF FEBRUARY, 2024

                                      BEFORE
                     THE HON'BLE MR JUSTICE M.G.S. KAMAL
               REGULAR SECOND APPEAL NO. 1109 OF 2023 (INJ)
                                        C/W
               REGULAR SECOND APPEAL NO. 1110 OF 2023 (INJ)
               REGULAR SECOND APPEAL NO. 1111 OF 2023 (INJ)
               REGULAR SECOND APPEAL NO. 1113 OF 2023 (INJ)
               REGULAR SECOND APPEAL NO. 1114 OF 2023 (INJ)
               REGULAR SECOND APPEAL NO. 1118 OF 2023 (INJ)
               REGULAR SECOND APPEAL NO. 1119 OF 2023 (INJ)
               REGULAR SECOND APPEAL NO. 1120 OF 2023 (INJ)
Digitally
signed by
SUMA B N       IN RSA NO.1109/2023
Location:
High Court
of Karnataka   BETWEEN:
                  SRI P. MUNIRAJU
                  S/O LATE PILLAPPA
                  AGED ABOUT 56 YEARS
                  R/AT KARAHALLI VILLAGE AND POST
                  BANGARPET TALUK
                  KOLAR DISTRICT - 563 162.
                                                            ...APPELLANT
               (BY SRI. PRAKASH K A.,ADVOCATE)
                            -2-
                                           NC: 2024:KHC:4909
                                       RSA No. 1109 of 2023
                                   C/W RSA No. 1110 of 2023
                                       RSA No. 1111 of 2023
                                       RSA No. 1113 of 2023
                                       RSA No. 1114 of 2023
                                       RSA No. 1118 of 2023
                                       RSA No. 1119 of 2023
                                       RSA No. 1120 of 2023


AND:

1.   SRI K N SRINIVASAIAH
     S/O LATE NEELAKANTAIAH
     AGED ABOUT 76 YEARS
     C/O MR. K.R. MAHESH
     R/AT KARAHALLI VILLAGE AND POST
     BANGARPET TALUK
     KOLAR DISTRICT - 563 162.

2.   SRI K.R. MAHESH
     S/O SRI.K.S. RAMACHANDRAPPA
     AGED ABOUT 41 YEARS
     R/AT KARAHALLI VILLAGE AND POST
     BANGARPET TALUK
     KOLAR DISTRICT - 563 162.

                                        ...RESPONDENTS
(BY SRI. A. RAVI SHANKAR, ADVOCATE FOR
    SRI. KARTHIK V.,ADVOCATE FOR RESPONDENTS)

      THIS RSA IS FILED UNDER SECTION 100 OF CPC,
AGAINST THE JUDGMENT AND DECREE DATED 05.06.2023
PASSED IN RA No. 193/2022 ON THE FILE OF THE ADDITIONAL
SENIOR   CIVIL   JUDGE   AND     JMFC,   KGF   ITINERARY   AT
BANGARPET, DISMISSING THE APPEAL AND CONFIRMING THE
JUDGMENT AND DECREE DATED 01.09.2022 PASSED IN OS No.
20/2017 ON THE FILE OF THE ADDITIONAL CIVIL JUDGE AND
JMFC, BANGARPET.
                           -3-
                                         NC: 2024:KHC:4909
                                    RSA No. 1109 of 2023
                                C/W RSA No. 1110 of 2023
                                    RSA No. 1111 of 2023
                                    RSA No. 1113 of 2023
                                    RSA No. 1114 of 2023
                                    RSA No. 1118 of 2023
                                    RSA No. 1119 of 2023
                                    RSA No. 1120 of 2023


IN RSA NO. 1110 OF 2023

BETWEEN:

     SRI VENKATARAMAPPA
     S/O LATE HOLURU MUNISHWAMAPPA
     AGED ABOUT 78 YEARS
     R/AT KARAHALLI VILLAGE AND POST
     BANGARPET TALUK
     KOLAR DISTRICT - 563 162.

                                              ...APPELLANT
(BY SRI. PRAKASH K A., ADVOCATE)

AND:

1.   SRI K N SRINIVASAIAH
     S/O LATE NEELAKANTAIAH
     AGED ABOUT 76 YEARS
     C/O MR. K.R MAHESH
     R/AT KARAHALLI VILLAGE AND POST
     BANGARPET TALUK
     KOLAR DISTRICT - 563 162.

2.   SRI K.R. MAHESH
     S/O SRI. K.S. RAMACHANDRAPPA
     AGED ABOUT 41 YEARS
     R/AT KARAHALLI VILLAGE AND POST
     BANGARPET TALUK
     KOLAR DISTRICT - 563 162.

                                          ...RESPONDENTS
(BY SRI. A. RAVI SHANKAR, ADVOCATE FOR
                             -4-
                                          NC: 2024:KHC:4909
                                      RSA No. 1109 of 2023
                                  C/W RSA No. 1110 of 2023
                                      RSA No. 1111 of 2023
                                      RSA No. 1113 of 2023
                                      RSA No. 1114 of 2023
                                      RSA No. 1118 of 2023
                                      RSA No. 1119 of 2023
                                      RSA No. 1120 of 2023


     SRI. KARTHIK V.,ADVOCATE FOR RESPONDENTS)

     THIS RSA IS FILED UNDER SECTION 100 OF CPC,
AGAINST THE JUDGEMENT AND DECREE DATED 05.06.2023
PASSED IN RA NO.122/2022 ON THE FILE OF THE ADDITIONAL
SENIOR CIVIL JUDGE AND JMF, K.G.F. ITINERARY AT
BANGARPET; DISMISSING THE APPEAL AND CONFIRMING THE
ORDER AND DECREE DATED 01.07.2022 PASSED IN OS
NO.7/2017 ON THE FILE OF THE PRINCIPAL CIVIL JUDGE AND
JMFC, BANGARPET.


IN RSA NO. 1111 OF 2023

BETWEEN:
   R GOPALAPPA
   S/O LATE RAMAIAH
   SINCE DEAD BY LRS

1.   MRS VENKATALAKSHMAMMA
     W/O LATE R. GOPALAPPA
     AGED ABOUT 69 YEARS

2.   MR SRINIVASA G.,
     S/O LATE R GOPALAPPA
     AGED ABOUT 40 YEARS,

3.   MRS SAVITHA G.,
     D/O LATE R GOPALAPPA
     W/O MR MOHAN
     AGED ABOUT 35 YEARS,

4.   MR PRASAD G
     S/O LATE R GOPALAPPA
                              -5-
                                           NC: 2024:KHC:4909
                                       RSA No. 1109 of 2023
                                   C/W RSA No. 1110 of 2023
                                       RSA No. 1111 of 2023
                                       RSA No. 1113 of 2023
                                       RSA No. 1114 of 2023
                                       RSA No. 1118 of 2023
                                       RSA No. 1119 of 2023
                                       RSA No. 1120 of 2023


     AGED ABOUT 31 YEARS,

5.   MR BALAKRISHNA G.,
     S/O LATE R. GOPALAPPA
     AGED ABOUT 30 YEARS,

6.   MRS PUSHPAVATHI G
     D/O LATE R GOPALAPPA
     W/O MR SRINIVAS YADAV M R
     AGED ABOUT 27 YEARS,

     ALL ARE R/AT KARAHALLI VILLAGE AND POST,
     BANGARPET TALUK, KOLAR DISTRICT-563 162.

                                               ...APPELLANTS
(BY SRI. PRAKASH K A.,ADVOCATE)

AND:

1.   SRI K N SRINIVASAIAH
     S/O LATE NEELAKANTAIAH,
     AGED ABOUT 76 YEARS,
     C/O MR K R MAHESH,
     R/AT KARAHALLI VILLAGE AND POST,
     BANGARPET TALUK,
     KOLAR DISTRICT-563 162.

2.   SRI K R MAHESH
     S/O SRI K S RAMACHANDRAPPA
     AGED ABOUT 41 YEARS,
     R/AT KARAHALLI VILLAGE AND POST,
     BANGARPET TALUK
                            -6-
                                         NC: 2024:KHC:4909
                                     RSA No. 1109 of 2023
                                 C/W RSA No. 1110 of 2023
                                     RSA No. 1111 of 2023
                                     RSA No. 1113 of 2023
                                     RSA No. 1114 of 2023
                                     RSA No. 1118 of 2023
                                     RSA No. 1119 of 2023
                                     RSA No. 1120 of 2023


     KOLAR DISTRICT-563 162.
                                        ...RESPONDENTS
(BY SRI. A. RAVI SHANKAR, ADVOCATE FOR
    SRI. KARTHIK V.,ADVOCATE FOR RESPONDENTS)

     THIS RSA IS FILED UNDER SECTION 100 OF CPC,
AGAINST THE JUDGMENT AND DECREE DATED 05.06.2023
PASSED IN RA No. 192/2022 ON THE FILE OF THE ADDITIONAL
SENIOR CIVIL JUDGE AND JMFC, KGF ITINERARY AT
BANGARPET, DISMISSING THE APPEAL AND CONFIRMING THE
JUDGMENT AND DECREE DATED 01.09.2022 PASSED IN OS No.
08/2017 ON THE FILE OF THE ADDITIONAL CIVIL JUDGE AND
JMFC, BANGARPET.


IN RSA NO. 1113 OF 2023

BETWEEN:

     SRI P MUNIRAJU
     S/O LATE PILLAPPA
     AGED ABOUT 56 YEARS
     R/AT KARAHALLI VILLAGE AND POST
     BANGARPET TALUK
     KOLAR DISTRICT - 563 162.
                                              ...APPELLANT
(BY SRI.PRAKASH K.A.,ADVOCATE)

AND:

1.   SRI. K N SRINIVASAIAH
     S/O LATE NEELAKANTAIAH
     AGED ABOUT 76 YEARS
     C/O MR. K.R. MAHESH
                           -7-
                                        NC: 2024:KHC:4909
                                    RSA No. 1109 of 2023
                                C/W RSA No. 1110 of 2023
                                    RSA No. 1111 of 2023
                                    RSA No. 1113 of 2023
                                    RSA No. 1114 of 2023
                                    RSA No. 1118 of 2023
                                    RSA No. 1119 of 2023
                                    RSA No. 1120 of 2023


     R/AT KARAHALLI VILLAGE AND POST
     BANGARPET TALUK
     KOLAR DISTRICT - 563 162.

2.   SRI. K.R. MAHESH
     S/O SRI. K.S. RAMACHANDRAPPA
     AGED 41 YEARS
     R/AT KARAHALLI VILLAGE AND POST
     BANGARPET TALUK
     KOLAR DISTRICT - 563162
                                         ...RESPONDENTS
(BY SRI. A. RAVI SHANKAR, ADVOCATE FOR
    SRI. KARTHIK V.,ADVOCATE FOR RESPONDENTS)


     THIS RSA IS FILED UNDER SECTION 100 OF CPC,
AGAINST THE JUDGMENT AND DECREE DATED 05.06.2023
WITH RESPECT TO COUNTER CLAIM PASSED IN RA No.
15/2023 ON THE FILE OF THE ADDITIONAL SENIOR CIVIL
JUDGE AND JMFC, KGF ITINERARY AT BANGARPET,
DISMISSING THE APPEAL AND CONFIRMING THE JUDGMENT
AND DECREE DATED 01.09.2022 PASSED IN OS No.20/2017
ON THE FILE OF THE ADDITIONAL CIVIL JUDGE AND JMFC,
BANGARPET.


IN RSA NO. 1114 OF 2023

BETWEEN:

     SRI AGASHAPPA
     S/O LATE KURESHAPPA
     AGED ABOUT 81 YEARS
     R/AT KARAHALLI VILLAGE AND POST
     BANGARPET TALUK
                            -8-
                                         NC: 2024:KHC:4909
                                     RSA No. 1109 of 2023
                                 C/W RSA No. 1110 of 2023
                                     RSA No. 1111 of 2023
                                     RSA No. 1113 of 2023
                                     RSA No. 1114 of 2023
                                     RSA No. 1118 of 2023
                                     RSA No. 1119 of 2023
                                     RSA No. 1120 of 2023


     KOLAR DISTRICT - 563 162.
                                              ...APPELLANT
(BY SRI. PRAKASH K A.,ADVOCATE)

AND:

1.   SRI K N SRINIVASAIAH
     S/O LATE NEELAKANTAIAH
     AGED ABOUT 76 YEARS,
     C/O MR. K.R. MAHESH
     R/AT KARAHALLI VILLAGE AND POST
     BANGARPET TALUK
     KOLAR DISTRICT - 563 162.

2.   SRI. K.R. MAHESH
     S/O SRI. K.S. RAMACHANDRAPPA
     AGED ABOUT 41 YEARS
     R/AT KARAHALLI VILLAGE AND POST
     BANGARPET TALUK
     KOLAR DISTRICT - 563 162.



                                        ...RESPONDENTS
(BY SRI. A. RAVI SHANKAR, ADVOCATE FOR
    SRI. KARTHIK V.,ADVOCATE FOR RESPONDENTS)

     THIS RSA IS FILED UNDER SECTION 100 OF CPC,
AGAINST THE JUDGEMENT AND DECREE DATED 5.06.2023
PASSED IN RA NO.123/2022 ON THE FILE OF THE ADDITIONAL
SENIOR CIVIL JUDGE AND JMFC, K.G.F. ITINERARY AT
BANGARPET DISMISSING THE APPEAL AND CONFIRMING THE
ORDER AND DECREE DATED 1.07.2022 PASSED IN OS
NO.9/2017 ON THE FILE OF THE PRINCIPAL CIVIL JUDGE AND
JMFC, BANGARPET.
                           -9-
                                        NC: 2024:KHC:4909
                                    RSA No. 1109 of 2023
                                C/W RSA No. 1110 of 2023
                                    RSA No. 1111 of 2023
                                    RSA No. 1113 of 2023
                                    RSA No. 1114 of 2023
                                    RSA No. 1118 of 2023
                                    RSA No. 1119 of 2023
                                    RSA No. 1120 of 2023


IN RSA NO. 1118 OF 2023

BETWEEN:

     SRI VENKATARAMAPPA
     S/O LATE HOLURU MUNISHWAMAPPA
     AGED ABOUT 78 YEARS
     R/AT KARAHALLI VILLAGE AND POST
     BANGARPET TALUK
     KOLAR DISTRICT - 563 162.
                                             ...APPELLANT
(BY SRI. PRAKASH K A.,ADVOCATE)

AND:

1.   SRI. K N SRINIVASASIAH
     S/O LATE NEELAKANTAIAH
     AGED ABOUT 76 YEARS
     C/O MR. K.R. MAHESH
     R/AT KARAHALLI VILLAGE AND POST
     BANGARPET TALUK
     KOLAR DISTRICT - 563 162.

2.   SRI K.R. MAHESH
     S/O SRI. K.S. RAMACHANDRAPPA
     AGED ABOUT 41 YEARS
     R/AT KARAHALLI VILLAGE AND POST
     BANGARPET TALUK
     KOLAR DISTRICT - 563 162.
                                         ...RESPONDENTS
(BY SRI. A. RAVI SHANKAR, ADVOCATE FOR
    SRI. KARTHIK V.,ADVOCATE FOR RESPONDENTS)
                           - 10 -
                                           NC: 2024:KHC:4909
                                       RSA No. 1109 of 2023
                                   C/W RSA No. 1110 of 2023
                                       RSA No. 1111 of 2023
                                       RSA No. 1113 of 2023
                                       RSA No. 1114 of 2023
                                       RSA No. 1118 of 2023
                                       RSA No. 1119 of 2023
                                       RSA No. 1120 of 2023


      THIS RSA IS FILED UNDER SECTION 100 OF CPC,
AGAINST THE JUDGMENT AND DECREE DATED 05.06.2023 SO
FAR AS THE COUNTER CLAIM OF THE DEFENDANT PASSED IN
RA.NO.12/2023 ON THE FILE OF THE ADDITIONAL SENIOR
CIVIL JUDGE AND JMFC, KGF ITINERARY AT BANGARPET.
DISMISSING THE APPEAL AND CONFIRMING THE JUDGMENT
AND DECREE DATED 01.07.2022 IN SO FAR AS THE COUNTER
CLAIM OF THE DEFENDANT PASSED IN OS.NO.7/2017 ON THE
FILE OF THE PRINCIPAL CIVIL JUDGE AND JMFC, BANGARPET.


IN RSA NO. 1119 OF 2023

BETWEEN:

     SRI. AGASHAPPA
     S/O LATE KURESHAPPA
     AGED ABOUT 75 YEARS
     R/AT KARAHALLI VILLAGE AND POST
     BANGARPET TALUK
     KOLAR DISTRICT - 563 162.
                                                ...APPELLANT
(BY SRI. PRAKASH K A.,ADVOCATE)

AND:

1.   SRI. K N SRINIVASASIAH
     S/O LATE NEELAKANTAIAH
     AGED ABOUT 76 YEARS
     C/O MR. K.R. MAHESH
     R/AT KARAHALLI VILLAGE AND POST
     BANGARPET TALUK
     KOLAR DISTRICT - 563 162.
                           - 11 -
                                           NC: 2024:KHC:4909
                                       RSA No. 1109 of 2023
                                   C/W RSA No. 1110 of 2023
                                       RSA No. 1111 of 2023
                                       RSA No. 1113 of 2023
                                       RSA No. 1114 of 2023
                                       RSA No. 1118 of 2023
                                       RSA No. 1119 of 2023
                                       RSA No. 1120 of 2023


2.   SRI K.R. MAHESH
     S/O SRI. K.S. RAMACHANDRAPPA
     AGED ABOUT 41 YEARS
     R/AT KARAHALLI VILLAGE AND POST
     BANGARPET TALUK
     KOLAR DISTRICT - 563 162.
                                        ...RESPONDENTS
(BY SRI. A. RAVI SHANKAR, ADVOCATE FOR
    SRI. KARTHIK V.,ADVOCATE FOR RESPONDENTS)

      THIS RSA IS FILED UNDER SECTION 100 OF CPC,
AGAINST THE JUDGMENT AND DECREE DATED 05.06.2023 SO
FAR AS THE COUNTER CLAIM OF THE DEFENDANT PASSED IN
RA.NO.14/2023 ON THE FILE OF THE ADDITIONAL SENIOR
CIVIL JUDGE AND JMFC, KGF ITINERARY AT BANGARPET.
DISMISSING THE APPEAL AND CONFIRMING THE JUDGMENT
AND DECREE DATED 01.07.2022 IN SO FAR AS THE COUNTER
CLAIM OF THE DEFENDANT PASSED IN OS.NO.9/2017 ON THE
FILE OF THE PRINCIPAL CIVIL JUDGE AND JMFC, BANGARPET.


IN RSA NO. 1120 OF 2023


BETWEEN:

     R GOPALAPPA
     S/O LATE RAMAIAH
     SINCE DEAD BY LRS

1.   MRS VENKATALAKSHMAMMA
     W/O LATE R. GOPALAPPA
     AGED ABOUT 69 YEARS
                              - 12 -
                                              NC: 2024:KHC:4909
                                          RSA No. 1109 of 2023
                                      C/W RSA No. 1110 of 2023
                                          RSA No. 1111 of 2023
                                          RSA No. 1113 of 2023
                                          RSA No. 1114 of 2023
                                          RSA No. 1118 of 2023
                                          RSA No. 1119 of 2023
                                          RSA No. 1120 of 2023


2.   MR SRINIVASA G.,
     S/O LATE R GOPALAPPA
     AGED ABOUT 40 YEARS,

3.   MRS SAVITHA G.,
     D/O LATE R GOPALAPPA
     W/O MR MOHAN
     AGED ABOUT 35 YEARS

4.   MR PRASAD G
     S/O LATE R GOPALAPPA
     AGED ABOUT 31 YEARS,

5.   MR BALAKRISHNA G.,
     S/O LATE R. GOPALAPPA
     AGED ABOUT 30 YEARS,

6.   MRS PUSHPAVATHI G
     D/O LATE R GOPALAPPA
     W/O MR SRINIVAS YADAV M R
     AGED ABOUT 27 YEARS,

     ALL ARE R/AT KARAHALLI VILLAGE AND POST,
     BANGARPET TALUK, KOLAR DISTRICT-563 162.

                                                  ...APPELLANTS
(BY SRI. PRAKASH K A.,ADVOCATE)

AND:
1.   SRI. K N SRINIVASASIAH
     S/O LATE NEELAKANTAIAH
     AGED ABOUT 76 YEARS
                           - 13 -
                                           NC: 2024:KHC:4909
                                       RSA No. 1109 of 2023
                                   C/W RSA No. 1110 of 2023
                                       RSA No. 1111 of 2023
                                       RSA No. 1113 of 2023
                                       RSA No. 1114 of 2023
                                       RSA No. 1118 of 2023
                                       RSA No. 1119 of 2023
                                       RSA No. 1120 of 2023


     C/O MR. K.R. MAHESH
     R/AT KARAHALLI VILLAGE AND POST
     BANGARPET TALUK
     KOLAR DISTRICT - 563 162.

2.   SRI K.R. MAHESH
     S/O SRI. K.S. RAMACHANDRAPPA
     AGED ABOUT 41 YEARS
     R/AT KARAHALLI VILLAGE AND POST
     BANGARPET TALUK
     KOLAR DISTRICT - 563 162.
                                            ...RESPONDENTS
(BY SRI. A. RAVI SHANKAR, ADVOCATE FOR
    SRI. KARTHIK V.,ADVOCATE FOR RESPONDENTS)


      THIS RSA IS FILED UNDER SECTION 100 OF CPC,
AGAINST THE JUDGMENT AND DECREE DATED 05.06.2023 SO
FAR AS THE COUNTER CLAIM OF THE DEFENDANT PASSED IN
RA.NO.13/2023 ON THE FILE OF THE ADDITIONAL SENIOR
CIVIL JUDGE AND JMFC, KGF ITINERARY AT BANGARPET.
DISMISSING THE APPEAL AND CONFIRMING         THE JUDGMENT
AND DECREE DATED 01.07.2022 IN SO FAR AS THE COUNTER
CLAIM OF THE DEFENDANT PASSED IN OS.NO.8/2017 ON THE
FILE OF THE PRINCIPAL CIVIL JUDGE AND JMFC, BANGARPET.

      THESE APPEALS, COMING ON FOR ADMISSION, THIS
DAY, THE COURT DELIVERED THE FOLLOWING:
                             - 14 -
                                              NC: 2024:KHC:4909
                                         RSA No. 1109 of 2023
                                     C/W RSA No. 1110 of 2023
                                         RSA No. 1111 of 2023
                                         RSA No. 1113 of 2023
                                         RSA No. 1114 of 2023
                                         RSA No. 1118 of 2023
                                         RSA No. 1119 of 2023
                                         RSA No. 1120 of 2023




                        JUDGMENT

These appeals are filed by the unsuccessful plaintiffs

aggrieved by the judgments and decrees passed in

O.S.Nos.20/2017, 7/2017, 08/2017, 9/2017, on the file of

the Principal Civil Judge and JMFC, Bangarpet (hereinafter

referred to as the 'Trial Court' for short) by which, while

dismissing the suits of the plaintiffs the counter claim of

the defendants is decreed directing the plaintiffs to vacate

the suit schedule properties within two months from the

date of judgment and decree and to put the defendant

No.1 in the possession of the suit schedule properties. It is

further directed that if plaintiffs fail to vacate the suit

schedule properties within the above period, the

defendants are at liberty to dispossess the plaintiffs from

the suit schedule properties in accordance with law.

- 15 -

NC: 2024:KHC:4909

2. Being aggrieved by the same, plaintiffs

preferred regular appeals in R.A.Nos.193/2022, 122/2022,

192/2022, 15/2023, 123/2022, 12/2023, 14/2023 and

13/2023 all on the file of Additional Senior Civil Judge and

JMFC, KGF itinerary at Bangarpet (hereinafter referred to

as the 'First Appellate Court' for short) which appeals were

dismissed confirming the judgments and decrees passed

by the Trial Court. Being aggrieved by the same, the

appellants are before this Court.

3. These suits were filed by the plaintiffs for relief

of permanent injunction, claiming themselves to be the

descendants of the persons who were Khadim tenants in

occupation of respective portions of land in Sy.No.147 of

Karahali village, Bangarapet taluk described in the

schedule to the respective plaints, (hereinafter referred to

as subject lands) under the Jodidar of Karahalli village,

Bangarapet Taluk. It is contended that pursuant to the

- 16 -

NC: 2024:KHC:4909

enactment of the Mysore (Personal And Miscellaneous)

Inams Abolition Act, 1954, the subject lands vested with

the Government. However, the ancestors of the plaintiffs

and the other villagers had been in actual possession and

enjoyment of respective portions of subject land. It is

contended that the plaintiffs and their ancestors have been

in possession of the subject land for over five decades and

have been raising seasonal crops thereon. It is specifically

contended that after vesting of the subject land with the

Government, the Jodidar of the said village have lost their

right, title, possession and interest over the subject land.

That the plaintiffs have been regularly paying property

taxes to the Government and revenue authorities had

even effected mutation entries in the names of the

plaintiffs as per the M.R.No.25/1986-87. That by virtue of

said mutation entries plaintiffs have become owners of the

subject land. It is also contended that said mutation

- 17 -

NC: 2024:KHC:4909

entries have not been questioned by the defendants for

over 28 years. However, same came to be challenged by

the defendants by filing regular appeal in

R.A.No.145/2015-16 before the Assistant Commissioner.

That taking advantage of the said appeal defendants had

approached and caused interference in the peaceful

possession and enjoyment of the subject land giving rise

to cause of action constraining the plaintiffs to file the

above suits.

4. The Defendants in their written statement

denied all the plaint averments and specifically contended

that the land in Sy.No.147 was the Shanbhogh Service

Inaam. That one Neelakantaiah the father of defendant

No.1 was the Shanbhog of said Karahalli village. The said

land was re-granted to the said to the Neelakantaiah as

per the orders of Special Deputy Commissioner, Inams

abolition vide order No.I:A:5C:255:58. As such, he

- 18 -

NC: 2024:KHC:4909

became owner in possession of the entire land in

Sy.No.147. That all the revenue records continued in his

name up to the year 1984-85. That the father of

defendant No.1 Neelakantaiah died on 2.5.1964 and the

defendant No.1 along with his brothers succeeded to the

estate of Neelakantaiah including entire land in Sy.No.147

measuring 8 acres 12 guntas.

5. It is further contended that one Butchchellappa

and his brother K.M.Suryanarayan Rao had filed a suit in

O.S.No.314/1963 originally against the said

Neelakantaiah, since died during the pendency, present

defendant No.1 and his brothers namely K.N Gopalaiah

and K.N. Manjunath were brought on record. In the said

suit fathers of plaintiffs herein were arrayed as Defendant

Nos.2 to 7. It is further contended that the said suit in

O.S.No.314/1963 was dismissed holding Neelakanataiah

as the owner in possession of subject land. Against the

- 19 -

NC: 2024:KHC:4909

said judgment and decree an appeal in R.A. No.53/1970

was filed before the District Judge. The said appeal was

also dismissed, confirming the judgment and decree

passed in O.S.No.314/1963. Thus, by virtue of the said

judgment and decree, defendant No.1 and his brother had

become absolute owners in possession of the suit

property.

6. Further a counter claim was made by the

defendants in the suit contending that the subject land

was granted in favour of Neelakantaiah. That all revenue

records were standing in his name. Plaintiffs and other

persons were watch and ward of the subject land. That

they are not having any right, title or interest of the

subject land. Defendant Nos.2 to 7 in the said suit in

O.S.No.314/1963 and their legal representatives and

present plaintiffs in collusion with the revenue officials had

illegally obtained mutation entries in their names in the

- 20 -

NC: 2024:KHC:4909

revenue records in respect of subject land. That the said

mutation entry is fraudulent and illegal and not binding on

the defendants. That the challenge to the mutation entry

in R.A.No.145/2015-16 by the defendant No.1 has been

allowed holding that the subject land has been granted in

favour of Neelakantaiah. Hence, sought for grant of

counter claim directing the plaintiffs to remove themselves

or evict them from the subject land. Hence, prayed for

dismissal of the suit and grant of the Counter claims.

7. Based on the pleading trial court framed the

issues and recorded the evidence. Trial court on

appreciation of evidence held that the plaintiffs are not

having any right, title or interest over the subject land

and further found that Neelakantaiah to be the owner of

the subject property and accordingly granted the counter

claim made by the defendants by its judgment and

decree. Being aggrieved by the same plaintiffs filed the

- 21 -

NC: 2024:KHC:4909

above regular appeals. The First Appellate Court,

considering the grounds urged in the memorandum of

appeal framed points for its consideration. On re-

appreciation of evidence, the first appellate court

dismissed the appeals confirming the judgment decree

passed by the Trial Court. Being aggrieved by the same

the plaintiffs are before this Court.

8. Since all these suits have been filed by the

plaintiffs in respect of a common property against the

common defendants for common reliefs, these matters are

taken up for analogous hearing and common disposal.

9. Shri Prakash K, learned counsel for the

appellants reiterating the grounds urged in the

memorandum of appeal submitted that;

- 22 -

NC: 2024:KHC:4909

a) the trial court and the first appellate court have

grossly erred in dismissing the suit of the plaintiffs

despite material evidence having been brought on

record with regard to continuous possession and

enjoyment of the plaintiffs over the subject lands for

over seven decades.

b) the trial court and the first appellate court without

adverting to the reasons assigned in the judgment

passed in R.A.No.53/1970 misread the findings given

in the judgment and decree dated 13.08.1965,

passed in O.S.No.314/ 1963.

c) Elaborating these points he submits that findings

given in O.S.No.314/1963 to the effect that the re-

grant of the subject land were made in favour of

Neelakantaiah, have been reversed by the first

appellate court in its judgment in R.A.No.53/1970.

- 23 -

NC: 2024:KHC:4909

Thus, he submits that there has been no re-grant of

land in favour of Neelakantaiah, as such the

judgment and decree passed by the trial court

confirmed by the first appellate court is patently,

illegal and unsustainable.

d) As regards granting of counter claim in favour of

defendants he submits that without defendants

proving their title over the subject lands and without

seeking relief of declaration, the trial court and the

First Appellate Court grossly erred in directing the

plaintiffs to handover the vacant possession of the

subject land to the defendants.

e) that the revenue records revealed the possession

of the plaintiffs over the subject land without any

obstruction from anyone whomsoever and the trial

court and the first appellate court failed to notice that

when the land vested with the State Government

- 24 -

NC: 2024:KHC:4909

free from all encumbrances, previous Inamdar lost

his right title and interest over the land unless

occupancy rights are re-granted in favour of the

earlier Inamdar.

f) The reasoning assigned by the trial court and the

first appellate court, that the plaintiffs and their

forefathers were in permissive possession of the

subject land is contrary to the material evidence

placed on record in that it is clear that the

forefathers of the plaintiffs have been in occupation

of the subject land as tenants under earlier Inamdar,

who have lost title over the subject land with the

advent of Inam Abolition Act. A suit based on long

and uninterrupted possession of the subject land for

more than 70 years was maintainable and the trial

court and first appellate court erred in dismissing the

same without adverting to the law laid down by the

- 25 -

NC: 2024:KHC:4909

Apex Court in the case of ANATHULA SUDHAKAR

VS. BUCHI REDDY, (DEAD) BY LRS AND

OTHERS reported in (2008), SCC 594.

g) Thus, he submits substantial question of law would

arise for consideration of this court.

10. In response, Shri A Ravishankar, counsel for

the respondents/defendants;

a) Taking through the contents of paragraph 10 and

12 of the judgment passed in O.S.NO.314/1963 and

paragraph 8 of the judgment and order passed in

R.A. No.53/1970 submits that there is a categoric

finding with regard to the land having been granted

in favour of Shri Neelakantaiah. He submits the said

finding and conclusion have attained finality. It is

also his submission that the grandfathers/fathers of

the plaintiffs have been parties to the said suit in

- 26 -

NC: 2024:KHC:4909

O.S.No.314/1963 wherein they had admitted the

ownership of Neelakantaiah over the subject land.

b) in response to the portion of the judgment and

order in R.A.No.53/1970, relied upon by the learned

counsel for the appellant, he submits that

admittedly, the grant has been made under the

provisions of Mysore (Personal and Miscellaneous)

Inams Abolition Act 1954, while the reference at

paragraph 9 of the judgment in R.A. 53/1970 was

with respect to proceedings under Karnataka Village

Offices Abolition Act, 1964 is only an alternate

opinion expressed by the First Appellate Court.

c) He submits that endorsement dated 08.03.1988

had been issued by the office of the Tahsildar which

was produced before the First Appellate Court

wherein it was clarified that since the occupancy

- 27 -

NC: 2024:KHC:4909

rights were granted under the provisions of Mysore

(Personal And Miscellaneous) Inam Abolition Act,

1954, there was no requirement of grant of land

under Karnataka Village Offices Abolition Act, 1964.

d) It is his further submission that the plaintiffs in

their plaints have taken inconsistent and mutually

destructive stand, in that he submits that while the

plaintiffs claim to be in possession of the subject

land over seven decades as tenants under the

original Jodidar, they have also contended that they

have become absolute owners in respect of the

subject land pursuant to the mutation register entries

referred to in the plaints.

e) thus he submits that when the plaintiffs have

sought relief of injunction claiming to be the owners

of the land they cannot contend that they have been

- 28 -

NC: 2024:KHC:4909

in possession of the subject land as tenants under

the original Jodidar and continued to be so even after

vesting of the land.

f) He further submits that the judgment and decree

passed by the trial court and confirmed by the first

appellate court impugned in these appeals have

already been implemented and satisfaction of the

execution has been reported. He filed a memo along

with order sheet in the execution case in Ex.P.No.52

of 2022 and connected matters wherein the

Executing Court has noted the decree holder having

filed a memo stating delivery warrant has been

executed and has sought for dismissal of execution

petition as the decree having been satisfied.

- 29 -

NC: 2024:KHC:4909

g) thus he submits that there is no substantial

question of law involved in the matter, warranting

consideration at the hands of this court.

11. Heard, perused the records.

12. The specific case of the plaintiffs is that subject

lands form part of a Jodi Village known as Karahalli

Village, Bangarapet Taluk. That the ancestors of the

plaintiffs were the tenants in occupation of their respective

portions of land forming part of the subject land. That the

ancestors of the plaintiffs were carrying on agriculture

activities. That after the enactment of the Mysore

(Personal and Miscellaneous) Inam Abolition Act, 1954 and

subsequently Karnataka Village Offices Abolition Act, 1964

lands, including subject land vested with the State.

However, the ancestors, the plaintiffs and other villagers

continued to be in actual physical possession and

enjoyment of their respective portions forming part of land

- 30 -

NC: 2024:KHC:4909

in Sy.No.147 of Karahali village. Each of the plaintiffs have

claimed being in physical possession and enjoyment of

certain portions of land forming part of 8 acres 12 guntas

of land in Sy.No.147.

13. It is the contention of the plaintiffs that the

original Jodidar of the said village lost right, title, interest

and possession in respect of the subject land upon the

same vesting with the State Government. It is also the

specific case of the plaintiffs that in view of the mutation

entries vide M.R.No.25/86-87, the plaintiffs have become

absolute owners of the subject land.

14. It is the case of the defendants on other hand

that Neelakantaiah was the absolute owner of the subject

land by virtue of grant made by the Special Deputy

Commissioner for Inams Abolition vide order

No.I:A:5C:255:58. That his rights over the subject land

- 31 -

NC: 2024:KHC:4909

was confirmed in the judgment and decree that was

passed in a suit in O.S. No.314/1963 which was confirmed

in R.A.NO.53/1970. That the claim of the plaintiffs having

become owners of the subject land by virtue of mutation

entries of the year 1986-87 is baseless as the said entry

was collusive and illegal.

15. At the outset it is necessary to note the

contents of Ex.P1 which is a mutation register extract

bearing MR No. 25/86-87 based on which the plaintiffs

claim to be in possession and also having become owners

of the subject land. A perusal of Ex.P1 reveals that the

applications made by certain persons namely, 1) Venkata

Ramanna son of Holuru Muniyappa, 2) ChilaKrishna son of

Konappa, 3) Ramappa son of Chilakappa, 4) Nanamma

wife of Koreshappa, 5) Changappa @ Venkataramappa

son of Changappa, 6) Gopal son of Ramaiah, 7) Adeppa

son of Muneppa and Pallava son of Adeppa, seeking

- 32 -

NC: 2024:KHC:4909

mutation of their names claiming that they have been in

possession of portions of land forming part of land in

Sy.No.147 for over 35 years and that they have been

paying property tax to the Government. Upon which the

revenue authorities have noted that the Khata in respect

of the said land was standing in the name of

Neelakantaiah, who is deceased and that his legal hairs

have not been residing in village. Thus, based on this

reasoning the names of aforesaid applicants have been

mutated in respect of the aforesaid land.

16. Thus, as seen above there is no reference in the

mutation register extract /Ex.P1 to any order that has

been passed by any competent authority granting any

rights in favour of the persons named therein, prompting

mutation of their names in the revenue record.

- 33 -

NC: 2024:KHC:4909

17. Further what emanates from the contents of

Ex.P1 is that name of Neelakantaiah has continued in the

revenue records as owner in possession of the subject land

till the said mutation entry vide M.R.No.25/86-87 was

made in the name of the applicants named therein and

since his legal heirs were not residing in the village and

the applicants being in possession of the land for 35 years,

their names have been mutated. Based on this document,

the plaintiffs claim their right, title and possession over the

subject land. There has been no document of any nature

whatsoever produced by the plaintiffs with regard to their

possession and entitlement over the subject land prior to

the date of said Ex.P1. As rightly take a note of by the trial

court and the first appellate court such stray entries in the

revenue records confers no right, title and interest over

the subject land.

- 34 -

NC: 2024:KHC:4909

18. Defendants on the other hand have relied upon

the judgment and decree passed in O.S.No.314/1963,

confirmed in judgment and order passed in

R.A.No.53/1973 and the revenue records. It is seen that at

paragraphs 11 and 12 of the said judgment there is

categoric finding to the effect that Neelakantaiah who was

the defendant No.1 in the said suit was conferred with the

occupancy rights under the provisions of Inam Abolition

Act. It is also the finding that said Neelakantaiah was the

Shanubogh of the village from the year 1935. He

continued to be in possession and enjoyment of the

subject land till his death in the year 1963. The fathers of

the plaintiffs in the present suit are the defendants 2 to 7

in the said suit. There is also a finding therein that the said

defendants 2 to 7 were the tenants under the said

Neelakantaiah. Thus, there is a categoric finding in the

said suit to the effect that the occupancy rights were

- 35 -

NC: 2024:KHC:4909

granted in favour of Neelakantaiah under the provisions of

the Mysore (Personal and Miscellaneous) Inam Abolition

Act, 1954 and also that the said Neelakantaiah was the

absolute owner in exclusive possession of the subject land.

19. In appeal that was filed against the said

judgment and decree in R.A.No.53/1973, the first

appellate court in its judgment referring to Ex.D13 the

order of the Deputy Commissioner produced in the said

suit, at paragraph 8 has observed that "there is no

dispute in regard to land having been registered in the

name of first defendant as the holder of Shanbhogi office

of Jodi karahalli village". However the First Appellate

Court has further proceeded to analyse the case of the

plaintiffs therein regarding their claim of the land being

joint family property in the light of provision of Karnataka

Village Offices Abolition Act 1961 and opined that even

applying the said provision the land did not remain the

- 36 -

NC: 2024:KHC:4909

joint family property and that by operation of law suit land

ceased to be the joint family property of the plaintiffs and

first defendant in the said suit.

20. Referring to the above observation of the first

appellate court in RA No 53/1973 the learned counsel for

the appellants vehemently submitted that the finding

arrived at by the trial court in O.S. No.314/1963 with

regard to occupancy rights having been conferred in

favour of Neelakantaiah under the Mysore, (Personal and

Miscellaneous) Inams Abolition Act has been negatived by

the first appellate court. As rightly contended by the

learned counsel for respondents, on a holistic reading of

the said observations of the first appellate court as noted

above were in the alternate to the submissions of the

plaintiffs therein, of land remaining joint family property.

Thus, the said observation made by the first appellate

court, referring to the provisions of the Karnataka Village

- 37 -

NC: 2024:KHC:4909

Offices Abolition Act is of no avail to the plaintiffs in the

present case.

21. It is also necessary to note at this juncture that

the plaintiffs though claim themselves to be in possession

and enjoyment of the subject land over seven decades

have not produced any evidence in that regard. On the

other hand, plaintiffs claim themselves to have perfected

their right, title and interest in terms of the mutation

entries vide M.R. No.25/86-87. The said mutation entry,

not based on any lawful order, cannot have the effect of

conferring any right, title and interest in the plaintiffs.

Needless to reiterate that the forefathers of the plaintiffs

were parties to the suit in O.S.No. 314/1963, which was

confirmed by the judgment and decree passed in R.A.No.

53/1970, upholding the right, title and interest of

Neelakantaiah.

- 38 -

NC: 2024:KHC:4909

22. As regards the contention urged by the counsel

for the appellants that in a suit for injunction filed by the

plaintiffs the defendants cannot maintain relief of counter

claim for possession, necessary at this juncture, to refer to

the judgment of the Apex Court in the case of

GURBACHAN SINGH VS. BHAG SINGH reported in AIR

1996 SC 1087, wherein it has been held that in a suit for

injunction, a counter claim for possession also could be

entertained in view of operation of Order 8 Rule 6(A )(1)

of CPC. In the case of JAG MOHAN CHAWLA AND

ANOTHER vs. DERA RADHA SWAMI SATSANG AND

OTHERS reported in AIR 1996 SC 2222 it has been held

that defendant can claim any right by way of counter claim

in respect of any cause of action that has accrued to him

even though it is independent of the cause of action

averred by the plaintiff and have the same cause of action

adjudicated without relegating the defendant to file a

- 39 -

NC: 2024:KHC:4909

separate suit. In view of the aforesaid settled position of

law, making a counter claim in a suit for injunction and

grant of the same cannot be found to be erroneous as

sought to be contended by the appellants.

23. As seen from the order sheet maintained in

Execution proceeding in Ex.No.51/2022 along with spot

mahazar and photographs produced by the learned

counsel for the appellants decrees passed by the trial court

and confirmed by the first appellate court impugned in

these appeals have already been implemented and

satisfaction of the execution has been reported and the

execution proceedings have been closed as on 17.7.2023.

24. For the reasons stated above no substantial

question of law would arise for consideration. Accordingly,

appeals stand dismissed.

Sd/-

JUDGE RU

 
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