Thursday, 14, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Chandrashekhar And Anr vs Dattappa And Ors
2024 Latest Caselaw 3815 Kant

Citation : 2024 Latest Caselaw 3815 Kant
Judgement Date : 8 February, 2024

Karnataka High Court

Chandrashekhar And Anr vs Dattappa And Ors on 8 February, 2024

                                                -1-
                                                      NC: 2024:KHC-K:1413
                                                      RSA NO.200172 OF 2020
                                                               C/W
                                                      RSA NO.200171 OF 2020


                             IN THE HIGH COURT OF KARNATAKA,

                                    KALABURAGI BENCH

                          DATED THIS THE 08TH DAY OF FEBRUARY, 2024

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


                    REGULAR SECOND APPEAL NO.200172 OF 2020 (PAR)
                                            C/W
                        REGULAR SECOND APPEAL NO. 200171 OF 2020


                   IN R.S.A NO.200172 OF 2020

                   BETWEEN:

                   1.   CHANDRASHEKHAR
                        S/O DHARAMARAO ISREE
                        AGE: 52 YEARS
                        OCC: AGRICULTURE,
                        R/O HAVANOOR VILLAGE,
                        AFZALPUR TALUK,
                        KALABURAGI DISTRICT.
Digitally signed
by SACHIN
Location:
HIGH COURT
                   2.   NINGANNA
OF
KARNATAKA
                        S/O CHANDRASHEKHAR
                        AGE: 30 YEARS
                        OCC: AGRICULTURE
                        R/O HAVANOOR VILLAGE,
                        AFZALPUR TALUK,
                        KALABURAGI DISTRICT.

                                                               ...APPELLANTS

                   (BY SRI. GURUBASAVA C. NAYAK, ADVOCATE FOR
                    SRI. RAMCHANDRA K., ADVOCATE)
                              -2-
                                   NC: 2024:KHC-K:1413
                                   RSA NO.200172 OF 2020
                                            C/W
                                   RSA NO.200171 OF 2020


AND
     DATTAPPA
     S/O DHARAMRAO ISREE
     SINCE DECEASED THROUGH LR'S.
1.   BASAMMA @ VIJAYALAXMI
     W/O VIJAYA KUMAR PATIL
     AGE: 36 YEARS,
     HADGIL HARUTI VILLAGE,
     KALABURAGI TALUK AND DISTRICT.
     NOW R/AT PLOT NO.117, BHATT BUILDING,
     BEHIND CENTRAL BUS STAND,
     CIB COLONY,
     KALABURAGI-585 102.

2.   AMBIKADEVI
     W/O CHANABASAVAGOUDA PATIL
     AGE: 30 YEARS,
     OCC: HOUSEHOLD,
     R/O SHAKAVADI VILLAGE,
     RAICHUR TALUK AND DISTRICT.
     NOW R/AT PLOT NO.117 BHATT BUILDING,
     BEHIND CENTRAL BUS STAND,
     CIB COLONY,
     KALABURAGI-585 102.

3.   GANGUBAI
     W/O VEERANNA ANKALGI
     AGE: 28 YEARS,
     OCC: HOUSEHOLD,
     R/O KAVALAGI VILLAGE,
     ALAND TALUK,
     KALABURAGI DISTRICT.
     NOW R/AT PLOT NO.117 BHATT BUILDING,
     BEHIND CENTRAL BUS STAND,
     CIB COLONY,
     KALABURAGI -585 102.
                                          ...RESPONDENTS
(BY SRI. SHARANABASAPPA K. BABSHETTY, ADVOCATE)
                              -3-
                                    NC: 2024:KHC-K:1413
                                     RSA NO.200172 OF 2020
                                              C/W
                                     RSA NO.200171 OF 2020


      THIS   REGULAR   SECOND      APPEAL   IS   FILED   UNDER
SECTION 100 OF THE CIVIL PROCEDURE CODE AGAINST THE
JUDGEMENT AND DECREE DATED 30TH JUNE, 2020 PASSED IN
REGULAR APPEAL NO.101 OF 2018 ON THE FILE OF THE I
ADDITIONAL DISTRICT AND SESSIONS JUDGE, KALABURAGI,
DISMISSING THE APPEAL AND CONFIRMING THE ORDER
DATED 09TH AUGUST, 2018, PASSED IN F.D.P. NO.3 OF 2017
ON THE FILE OF THE SENIOR CIVIL JUDGE, AFZALPUR.



IN R.S.A NO.200171 OF 2020
BETWEEN:

1.   CHANDRASHEKHAR
     S/O DHARAMARAO ISREE
     AGE: 55 YEARS
     OCC: AGRICULTURE,
     R/O HAVANOOR VILLAGE,
     AFZALPUR TALUK,
     KALABURAGI DISTRICT.

2.   NINGANNA
     S/O CHANDRASHEKHAR
     AGE: 35 YEARS
     OCC: AGRICULTURE
     R/O HAVANOOR VILLAGE,
     AFZALPUR TALUK,
     KALABURAGI DISTRICT.

                                                 ...APPELLANTS
(BY SRI. GURUBASAVA C. NAYAK, ADVOCATE FOR
 SRI. RAMCHANDRA K, ADVOCATE)

AND
     DATTAPPA
     S/O DHARAMRAO ISREE
     SINCE DECEASED THROUGH LR'S.
                              -4-
                                    NC: 2024:KHC-K:1413
                                     RSA NO.200172 OF 2020
                                              C/W
                                     RSA NO.200171 OF 2020


1.   BASAMMA @ VIJAYALAXMI
     W/O VIJAYA KUMAR PATIL
     AGE: 37 YEARS,
     HADGIL HARUTI VILLAGE,
     KALABURAGI TALUK AND DISTRICT.
     NOW R/AT PLOT NO.117, BHATT BUILDING BEHIND
     CENTRAL BUS STAND,
     CIB COLONY,
     KALABURAGI-585 102.

2.   AMBIKADEVI
     W/O CHANABASAVAGOUDA PATIL
     AGE: 33 YEARS,
     OCC: HOUSEHOLD,
     R/O SHAKAVADI VILLAGE,
     RAICHUR TALUK AND DISTRICT.
     NOW R/AT PLOT NO.117 BHATT BUILDING BEHIND,
     CENTRAL BUS STAND,
     CIB COLONY,
     KALABURAGI-585 102.

3.   GANGUBAI
     W/O VEERANNA ANKALGI
     AGE: 28 YEARS,
     OCC: HOUSEHOLD,
     R/O KAVALAGI VILLAGE,
     ALAND TALUK,
     KALABURAGI DISTRICT.
     NOW R/AT PLOT NO.117 BHATT BUILDING BEHIND,
     CENTRAL BUS STAND, CIB COLONY,
     KALABURAGI -585 102.

                                                 ...RESPONDENTS
(BY SRI. SHARANABASAPPA K. BABSHETTY, ADVOCATE)

      THIS   REGULAR   SECOND      APPEAL   IS    FILED   UNDER
SECTION 100 OF THE CIVIL PROCEDURE CODE AGAINST THE
JUDGEMENT AND DECREE DATED 30TH JUNE, 2020 PASSED IN
                             -5-
                                  NC: 2024:KHC-K:1413
                                   RSA NO.200172 OF 2020
                                            C/W
                                   RSA NO.200171 OF 2020


REGULAR APPEAL NO.41 OF 2017 ON THE FILE OF THE I
ADDITIONAL DISTRICT AND SESSIONS JUDGE, KALABURAGI,
DISMISSING THE APPEAL AND MODIFYING THE JUDGEMENT
AND DECREE DATED 22ND APRIL, 2017, PASSED IN ORIGINAL
SUIT NO.132 OF 2012 ON THE FILE OF THE SENIOR CIVIL
JUDGE, AFZALPUR.

     THESE APPEALS COMING ON FOR ADMISSION, THIS DAY,
THE COURT DELIVERED THE FOLLOWING:

                      JUDGMENT

Regular Second Appeal No.200172 of 2020 is filed

challenging the judgment and decree dated 30th June,

2020 passed in Regular Appeal No.101 of 2018 on the file

of the I Additional District and Sessions Judge, Kalaburagi

(for short, hereinafter referred to as 'First Appellate

Court'), dismissing the appeal and confirming the order

dated 09th August, 2018 passed in F.D.P. No.3 of 2017 on

the file of the Senior Civil Judge, Afzalpur (for short,

hereinafter referred to as 'Trial Court'), wherein the Final

Decree Proceedings filed by the respondents herein is

allowed.

NC: 2024:KHC-K:1413 RSA NO.200172 OF 2020 C/W RSA NO.200171 OF 2020

2. Regular Second Appeal No.200171 of 2020 is filed

challenging the judgment and decree dated 30th June,

2020 passed in Regular Appeal No.41 of 2017 on the file of

the First Appellate Court, dismissing the appeal and

modifying the judgment and decree dated 22nd April, 2017

passed in Original Suit No. 132 of 2012 on the file of the

Senior Civil Judge and JMFC., Afzalpur, wherein the suit

filed by the respondents herein came to be decreed in-

part.

3. For the sake of convenience, the parties in this

appeal shall be referred to in terms of their status and

ranking before the Trial Court.

4. The plaint averments are that, the deceased

Dattappa (original plaintiff) and the defendant No.1 are

the children of Darmarao Ishree and Smt. Ambwwa. It is

stated in the plaint that the schedule properties are the

joint family properties of the parties. Defendants 3 to 5

are the daughters of the plaintiff. Defendant No.2 is the

son of defendant No.1. It is the case of the plaintiff that

NC: 2024:KHC-K:1413 RSA NO.200172 OF 2020 C/W RSA NO.200171 OF 2020

the plaintiff made a request for partition in the suit

schedule properties and same was denied by the

defendant No.1 and as such, the plaintiff has filed suit in

Original Suit No.132 of 2012 before the Trial Court,

seeking relief of partition and separate possession in

respect of the suit schedule properties.

5. After service of summons, the defendants entered

appearance and the defendant No.1 has filed detailed

written statement and took-up a specific contention that the

son of the defendant No.1 was given in adoption to the

plaintiff and therefore, the suit is liable to be dismissed as

the adopted son of the plaintiff has not been made as party

in the suit. Defendants 3 to 5 filed separate written

statement and made a claim for their share in the suit

schedule properties.

6. On the basis of the rival pleadings, the Trial

Court has formulated issues for its consideration.

NC: 2024:KHC-K:1413 RSA NO.200172 OF 2020 C/W RSA NO.200171 OF 2020

7. In order to establish the case, the plaintiff

himself was examined as PW-1 and got marked 37

documents as Exhibits P1 to P37. On the other hand,

defendants examined 6 witnesses as DW-1 to DW-6 and

got marked 32 documents as Exhibits D1 to D32.

8. The Trial Court, after considering the material on

record, by its judgment and decree dated 22nd April, 2017

decreed the suit of the plaintiff in-part holding that the

plaintiff is entitled for half share in the suit schedule

properties. Being aggrieved by the same, the defendant

No.1 preferred Regular Appeal No.41 of 2017 on the file of

First Appellate Court. The said appeal was resisted by the

legal representatives of the plaintiff. The First Appellate

Court, after re-appreciating the facts on record, by its

judgment and decree dated 30th June, 2020, dismissed the

appeal and modified the judgment and decree dated 22nd

April, 2017 passed by the Trial Court in Original Suit

No.132 of 2012. Being aggrieved by the same, the

NC: 2024:KHC-K:1413 RSA NO.200172 OF 2020 C/W RSA NO.200171 OF 2020

defendants preferred Regular Second Appeal No.200171 of

2020 under Section 100 of the Civil Procedure Code.

9. In respect of Regular Second Appeal No.200172

of 2022, the legal representatives of the plaintiff have filed

F.D.P. No.3 of 2017 and the said proceeding was resisted

by the defendants. The Trial Court, by its judgment and

decree dated 09th August, 2018 accepted the Final Decree

Proceedings and divided the property. Being aggrieved by

the same, defendants filed Regular Appeal No.101 of 2018

before the First Appellate Court and the First Appellate

Court, by its judgment and decree dated 30th June, 2020,

dismissed the appeal. Being aggrieved by the same,

defendants have filed Regular Second Appeal No.200172

of 2020. Hence, these two appeals.

10. Heard Sri. Gurubasava C. Nayak, learned

counsel on behalf of Sri. Ramachandra K., appearing for

appellants and Sri. Sharanabasappa K. Babshetty, learned

counsel appearing for respondents.

- 10 -

NC: 2024:KHC-K:1413 RSA NO.200172 OF 2020 C/W RSA NO.200171 OF 2020

11. Sri. Gurubasava C. Nayak, learned counsel

appearing for the appellant/defendants submit that the

finding recorded by both the courts below is contrary to

law and contended that the Trial Court has not properly

framed issues particularly the Trial Court ought to have

framed issue that whether the plaintiff has adopted the

son of the defendant No.1? He also contended that, it is

the duty of the plaintiff to establish and make out a case

that the suit schedule properties are the joint family

properties and as the plaintiff fails to prove the same, the

Trial Court ought to have dismissed the suit. He further

contended that the Trial Court in Final Decree proceedings,

straight away accepted the report of the Commissioner

and division of the property has been made without

affording fair opportunity for enquiry and therefore, he

sought for interference of this Court.

12. Per contra, Sri. Sharanabasappa K. Babshetty

learned counsel appearing for respondents sought to

- 11 -

NC: 2024:KHC-K:1413 RSA NO.200172 OF 2020 C/W RSA NO.200171 OF 2020

justify the judgment and decree passed by the Courts

below.

13. Heard the learned counsel appearing for both

the parties and perused the material on record. In order

to ascertain the relationship between the parties, it is not

disputed by the parties. The Genealogical Tree of the

parties reads as under:

Dharmarao

Dattappa Chandrashekhar

Ninganna

14. On careful examination of the finding recorded by

both the Court below, Dharmarao had two children namely

Dattappa(original plaintiff) and Chandrashekar (defendant

No.1). It is not in dispute that the schedule properties are

the ancestral properties of the parties. The grievance of

the defendant No.1 is that his son Dharmaraya was given

in adoption to the plaintiff and therefore, in order to defeat

- 12 -

NC: 2024:KHC-K:1413 RSA NO.200172 OF 2020 C/W RSA NO.200171 OF 2020

the right of the adopted son and to give share to only the

daughters, the plaintiff has filed suit. In that view of the

matter, unless the adoption is proved in a manner known

to law in a separate proceedings, the contention of the

defendant No.1 cannot be accepted. In that view of the

matter, both the Courts below have rightly held that the

plaintiff is entitled for half share in the suit schedule

properties. In Final Decree Proceedings, in order to make

equitable share to the parties, the Trial Court has

appointed the Commissioner to divide the property and

the Trial Court has examined the report submitted by the

Court Commissioner and accordingly, properties were

equally divided and allotted amongst the plaintiff and

defendants. Taking into account the finding the recorded

by both the Courts below, I am of the view that no

interference is called for in these appeals as the same are

devoid of merits.

15. Therefore, I do not find material irregularities or

perversity in the judgment and decree passed by the

- 13 -

NC: 2024:KHC-K:1413 RSA NO.200172 OF 2020 C/W RSA NO.200171 OF 2020

Courts below and accordingly, the Regular Second Appeals

are liable to be dismissed. Since, the appellant/defendants

have not made out grounds for formulation of substantial

question of law as required under Section 100 of Code of

Civil Procedure, appeals are liable to be dismissed at the

stage of Admission itself. Accordingly, Regular Second

Appeals are dismissed.

Sd/-

JUDGE

ARK

 
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