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

Shrikant S/O. Laxmappa Potaraddi vs Smt.Savitri W/O. Venkatesh Potaraddi
2024 Latest Caselaw 4199 Kant

Citation : 2024 Latest Caselaw 4199 Kant
Judgement Date : 12 February, 2024

Karnataka High Court

Shrikant S/O. Laxmappa Potaraddi vs Smt.Savitri W/O. Venkatesh Potaraddi on 12 February, 2024

Author: Hemant Chandangoudar

Bench: Hemant Chandangoudar

                                     -1-
                                             NC: 2024:KHC-D:3052
                                               RFA No. 100022 of 2019
                                           C/W RFA No. 100018 of 2019



             IN THE HIGH COURT OF KARNATAKA, DHARWAD BENCH

                 DATED THIS THE 12TH DAY OF FEBRUARY, 2024

                                  BEFORE

              THE HON'BLE MR JUSTICE HEMANT CHANDANGOUDAR

             REGULAR FIRST APPEAL NO. 100022 OF 2019 (PAR/POS)

               C/W REGULAR FIRST APPEAL NO. 100018 OF 2019

        IN RFA NO.100022/2019:

        BETWEEN:

        1.    RATHAVENDRA S/O SHRIKANT POTARADDI
              AGE:15 YEARS,
              OCC:STUDENT,
              R/O KHAJJIDONO,
SUJATA        TQ:BAGALKOT
SUBHASH       REP.BY HIS MINOR GUARDIAN
PAMMAR        HIS MOTHER
              SMT. REKHA APPL.NO.2
SUJATA
SUBHASH 2.    SMT. REKHA W/O SHRIKANT POTARADDI
PAMMAR        AGE:29 YEARS, OCC:HOUSE HOLD WORK,
              R/O KHAJJIDONI,
              TQ:BAGALKOT
                                                          ...APPELLANTS
        (BY SRI. N P VIVEKMEHTA, ADVOCATE)

        AND:

        1.    SHRIKANT
              S/O LAXMAPPA POTARADDI
              AGE:43, OCCC:AGRICULTURE,
              JR/O KHAJJIDONI,
              TQ:BAGALKOT-587101

        2.    SMT. SAVITRI
              W/O VENKATESH POTARADDI
              AGE:33, OCC:HOUSEHOLD WORK,
              R/O KHAJJIDONI,
              TQ:BAGALKOT-587101
                              -2-
                                     NC: 2024:KHC-D:3052
                                       RFA No. 100022 of 2019
                                   C/W RFA No. 100018 of 2019



3.   SMT.KASTURABAI
     W/O SURESHGOUDA PATIL
     AGE:58 YEARS, OCC:HOUSEHOLD WORK,
     R/O SIDDRAMESHAWAR COLONY WARD NO.5
     YADWAD ROAD MUDHOL,
     TQ: MUDHOL,
     DIST:BAGALKOT-87313
                                                ...RESPONDENTS
(BY SRI. R.K.KULKARNI, ADVCOATE FOR C/R2;
MISS VINUTA M. KHANNUR, ADV. FOR
SRI. MADAN MOHAN M. KHANNUR, ADV. FOR R1)

      THIS RFA IS FILED UNDER SECTION 96 READ WITH ORDER
XLI (41) OF CPC AGAINST THE JUDGMENT AND DECREE OF THE
COURT OF PRINCIPAL SENIOR CIVIL JUDGE AND JMFC, MUDHOL
DATED 22.10.2018 PASSED IN O.S.NO.54/2014 AND DECREE THE
SUIT OF PLAINTIFFS AS PRAYED FOR BY ALLOWING THIS APPEAL.

IN RFA NO.100018/2019:

BETWEEN:

SHRIKANT S/O LAXMAPPA POTARADDI,
AGE: MAJOR, OOCC: AGRICULTURE,
R/O KHAJJIDONI, TQ:BAGALKOT.
                                                   ...APPELLANT
(BY SRI. N P VIVEKMEHTA, ADVOCATE)

AND:

SMT. SAVITRI
W/O VENKATESH POTARADDI
AGE:33, OCC:HOUSEHOLD WORK,
R/O KHAJJIDONI,
TQ:BAGALKOT-587101
                                                 ...RESPONDENT
(BY SRI. R.K.KULKARNI, ADV. FOR C/R1)

      THIS RFA IS FILED UNDER SECTION 96 READ WITH ORDER
XLI (41) OF CPC AGAINST THE JUDGMENT AND DECREE OF THE
COURT OF PRINCIPAL SENIOR CIVIL JUDGE AND JMFC, MUDHOL
DATED 22.10.2018 PASSED IN O.S.NO.98/2012 AND DECREE THE
SUIT OF PLAINTIFFS AS PRAYED FOR BY ALLOWING THIS APPEAL.

     THESE APPEALS, COMING ON FOR FINAL HEARING, THIS DAY,
THE COURT DELIVERED THE FOLLOWING:
                                -3-
                                       NC: 2024:KHC-D:3052
                                         RFA No. 100022 of 2019
                                     C/W RFA No. 100018 of 2019



                           JUDGMENT

These appeals arise out of common judgment and decree

dated 22.10.2018, by which, O.S. No.98/2012 was decreed

allotting ½ a share to the plaintiffs and ½ a share to the

defendants and O.S. No.54/2014 for partition and separate

possession of their 2/3rd share in the ½ a share of defendant

No.1 in the suit property was partly decreed allotting 2/3rd

share in the agricultural property and declining to allot share in

the house property.

2. The plaintiff in O.S. No.98/2012 initiated suit for

partition and separate possession inter alia contending that

Laxmappa Mudukappa Potaraddi, who was the porpositus died

on 02.01.2012 leaving behind his two sons namely defendant

No.1 and one Venkatesh. Venkatesh died by leaving behind his

wife i.e., the plaintiff, as his class I legal heir and deceased

Venkatesh and defendant were the members of joint hindu

family and Venkatesh died on 12.04.2007 and after his death,

she succeeded to the suit properties. The request of the

plaintiff to effect partition was not acceded to by the defendant.

Hence, the suit.

NC: 2024:KHC-D:3052

3. The defendant entered appearance and filed written

statement denying the plaint averments. However, admitted

that his brother Venkatesh was serving in the Indian Military,

and died on 12.04.2007. The plaintiff has not included all the

family properties. Therefore, suit for partial partition is not

maintainable. It was further contended that the plaintiff

purchased CTS No.4026A/B/30 out of the income derived from

the joint family property.

4. O.S. No.54/2014 was filed for partition and

separate possession of 2/3rd share in the ½ share of the

defendant No.1 in the suit properties contending that one

Laxmappa was the propostius, who died about 11 years back

and his wife Sharawwa died about 14 years back leaving behind

defendant No.1 and Venkatesh to succeed to his property. The

deceased Venkatesh is the husband of defendant No.2 and the

suit schedule properties are the ancestral joint family properties

and no partition was effected. Plaintiff No.2 is the wife and

plaintiff No.1 is the son of defendant No.1. The defendant No.1

is addicted to bad vices, and he has deserted the plaintiffs, and

the plaintiffs and defendants are in joint possession and

enjoyment of the suit properties. The property bearing CTS

NC: 2024:KHC-D:3052

No.4026A/B/30 was purchased in the name of defendant No.2

out of the income derived from the joint family funds. The Trial

Court after considering the pleading of the parties framed the

following issues:

Issues in O.S. No.98/2012:

1. Whether the plaintiff proves that, suit properties are Joint Hindu family properties of herself and defendant?

2. Whether plaintiff is having any share in suit properties? If so to what extent?

3. Whether the defendant proves that the suit is bad for non inclusion of CTS No.4026A/B/30 of Mudhol as contended in WS?

4. Whether suit is bad for non joinder of necessary parties?

5. Whether plaintiff is entitled for relief sought for?

6. What Order / Decree?

Issues in O.S. No.54/2014:

1. Whether the plaintiffs proves that, Schedule A properties are Hindu Joint family coparcenary properties of plaintiffs and defendants and CTS No.4026A/B/30 is purchased in the name of

NC: 2024:KHC-D:3052

plaintiff No.2 out of income derived from landed properties?

2. Whether Defendant No.2 proves that CTS No.4026/A/B/30 of Mudhol is herself acquired property as contended in written statement?

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

4. Whether plaintiffs are entitled for any share in suit properties? If so to what extent?

5. What order / decree?

ADDITIONAL ISSUE

1. Whether the defendant No.3 proves that CTS No.4026/A/B/30 of Mudhol is self acquired property of defendant No.2?"

5. The plaintiff in O.S. No.98/2012 examined herself

as P.W.1 and two others as PWs.2 and 3, and marked

documents at Exs.P-1 to P-46. Defendants examined D.Ws.1 to

3 and marked a document at Ex.D-1.

6. During the pendency of the suit, plaintiff in O.S.

No.98/2012 gifted the house property standing in her name in

favour of the mother. The Trial Court after appreciating the

evidence on record, decreed O.S. No.98/2012 allotting ½ a

share to the plaintiff and defendant in the suit schedule

properties and decreed O.S. No.54/2014 partly, allotting 1/3rd

NC: 2024:KHC-D:3052

share in ½ a share to defendant No.1 in suit item Nos.1 and 2

and 4 properties, and defendant No.2 was allotted ½ a share in

suit item Nos.1, 2 and 4 properties. Hence, these appeals.

7. Heard the learned counsel for the parties and

perused the Trial Court records.

8. The relationship between the parties is not in

dispute, and it is also not in dispute that Laxmappa, the

propositus died leaving behind the husband of plaintiff in O.S.

No.98/2012 i.e., deceased Venkatesh, and defendant No.1 as

his class I heirs. It is also not in dispute that the suit schedule

properties except the house property i.e., item No.3 in O.S.

No.54/2014 were standing in the name of deceased Laxmappa.

It is also not in dispute, item No.3 was standing in the name of

plaintiff in O.S. No.98/2012. The only dispute is with regard to

the house property i.e., item No.3 in the suit schedule

property, as to whether the suit property belongs to the joint

family property or is the absolute property of plaintiff in O.S.

No.98/2012.

9. To substantiate that the plaintiff is the absolute

owner of the suit schedule property, the plaintiff produced

NC: 2024:KHC-D:3052

Ex.P35 - certificate showing particulars of deceased soldier,

Ex.P36 - Pension Certificate of deceased Venkatesh, Ex.P37 -

Pension Certificate of Smt.Savitri. Ex.P15 is the certified copy

of the sale deed dated 20.02.2009. Exs.P9, P14 P15, P46 are

the documents relating to the immovable house property i.e.,

item No.3 in O.S. No.54/2014. Ex.P9 is the plain card which

discloses that the said property belongs to one Mohan

Manikchand and the same was conveyed to the plaintiff in O.S.

No.98/2012 by a registered sale deed dated 20.02.2009 at

Ex.P15, and in pursuance of the same, the name of the plaintiff

in O.S. No.98/2012 was mutated in the revenue records.

Ex.P14 is the certified copy of the mortgage deed executed by

the plaintiff in favour of Syndicate Bank on 08.09.2009 towards

security for repayment of loan of Rs.8,25,000/- borrowed for

construction of the house. Ex.P46 is the property register

extract which discloses that house property i.e., item No.3 in

O.S. No.54/2014 is standing in the name of the plaintiff in O.S.

No.98/2012. The defendant in O.S. No.98/2012 has not

produced any document to substantiate that the item No.3

property was purchased out of the funds of the joint family. The

defendant has also not pleaded in the written statement that he

NC: 2024:KHC-D:3052

had paid a sum of Rs.15 lakhs to the plaintiff towards

purchasing the vacant plot in item No.3.

10. The evidence on record clearly establishes that the

plaintiff in O.S. No.98/2012 purchased item No.3 property out

of the terminal benefits of the deceased Venkatesh, and also

the pension which she is receiving after the death of her

husband.

11. The Trial Court after appreciating the evidence of

record, in a proper perspective has rightly decreed the suit and

in the absence of any perversity or arbitrariness in the finding

recorded by the Trial Court, I do not find any illegality in the

impugned judgment and decree passed by the Trial Court.

Accordingly, appeals stand dismissed.

Sd/-

JUDGE

RSH / CT:ANB

 
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