Citation : 2024 Latest Caselaw 4908 Kant
Judgement Date : 19 February, 2024
-1-
NC: 2024:KHC:7143
RFA No. 752 of 2021 C/W RFA No. 772 of 2021,
RFA No. 775 of 2021, RFA No. 830 of 2021,
RFA No. 831 of 2021 AND RFA No. 968 of 2021
IN THE HIGH COURT OF KARNATAKA AT BENGALURU
DATED THIS THE 19TH DAY OF FEBRUARY, 2024
BEFORE
THE HON'BLE MR JUSTICE H.T. NARENDRA PRASAD
REGULAR FIRST APPEAL NO. 752 OF 2021(DEC)
C/W
REGULAR FIRST APPEAL NO. 772 OF 2021(DEC)
REGULAR FIRST APPEAL NO. 775 OF 2021(DEC)
REGULAR FIRST APPEAL NO. 830 OF 2021(DEC)
REGULAR FIRST APPEAL NO. 831 OF 2021(DEC)
REGULAR FIRST APPEAL NO. 968 OF 2021(DEC)
IN RFA 752/2021
BETWEEN:
1. M/S DEEPIKA BUILDERS
HAVING ITS OFFICE, AT NO.1
NEELAMEGHA 1ST MAIN
5TH CROSS, UDAYANAGAR
DOORVANI NAGAR POST
BANGALORE - 560 016.
Digitally signed REPRESENTED BY ITS PARTNER
by HEMALATHA
A MRS. MALINI W/O S SUKUMAR.
Location: High
Court of
Karnataka 2. MRS. MALINI
W/O S SUKUMAR
AGED ABOUT 53 YEARS
PARTNER OF M/S DEEPIKA BUILDERS
HAVING ITS OFFICE AT
NEELAMEGHA 1ST MAIN
5TH CROSS, UDAYANAGAR
DOORVANI NAGAR POST
BANGALORE - 560 016.
3. SRI S SUKUMAR
S/O SUNDARA MUDALIAR
AGED ABOUT 61 YEARS
-2-
NC: 2024:KHC:7143
RFA No. 752 of 2021 C/W RFA No. 772 of 2021,
RFA No. 775 of 2021, RFA No. 830 of 2021,
RFA No. 831 of 2021 AND RFA No. 968 of 2021
PARTNER OF M/S DEEPIKA BUILDERS
HAVING ITS OFFICE AT
No.1 NEELAMEGHA 1ST MAIN
5TH CROSS, UDAYANAGAR
DOORVANI NAGAR POST
BANGALORE - 560 016.
4. SRI S MAHENDRA BABU
S/O G SELVARAJAN
AGED ABOUT 54 YEARS
PARTNER OF M/S DEEPIKA BUILDERS
R/AT NEELAMEGHA 1ST MAIN
5TH CROSS, UDAYANAGAR
DOORVANI NAGAR POST
BANGALORE - 560 016.
...APPELLANTS
(BY SRI. B C VENKATESH.,ADVOCATE)
AND:
1. SRI S PRATHAP
S/O C SELVARAJAN
AGED ABOUT 46 YEARS
MANAGING PARTNER OF
M/S DEEPIKA BUILDERS
R/AT NO.33/1, FLAT NO. 410
TEJESWINI ENCLAVE 2ND CROSS
THYAGARAJ LAYOUT
JAI BHARATH NAGAR
MARUTHI SEVA NAGAR POST
BANGALORE - 560 033.
2. SRI B M KARUMBAIAH
S/O SRI B M MADAPPA
AGED ABOUT 42 YEARS
RESIDING AT NO.35, 3RD CROSS
KANAKA NAGAR, SUTHAN PALYA
BANGALORE-560 032.
3. SRI G SELVARAJAN
S/O LATE GOVINDASWAMY
AGED ABOUT 76 YEARS
-3-
NC: 2024:KHC:7143
RFA No. 752 of 2021 C/W RFA No. 772 of 2021,
RFA No. 775 of 2021, RFA No. 830 of 2021,
RFA No. 831 of 2021 AND RFA No. 968 of 2021
R/AT NO. 33/1, FLAT NO.410
TEJESWINI ENCLAVE 2ND CROSS
THYAGARAJ LAYOUT JAI BHARATH NAGAR
MARUTHI SEVA NAGAR POST
BANGALORE - 560 033.
...RESPONDENTS
(BY SRI. SIDDAMALLAPPA P M.,ADVOCATE FOR R1:
NOTICE TO R2 IS DISPENSED WITH
V/O DATED:01.12.2023:
APPEAL AGAINST R3 STANDS DISMISSED
AS NOT PRESSED V/O DATED:21.03.2023)
THIS RFA IS FILED UNDER SECTION 96 R/W ORDER 41
RULE 1 AND 2 OF THE CPC, AGAINST THE JUDGMENT AND
DECREE DATED:01.04.2016 PASSED IN OS.NO.2459/2014 ON
THE FILE OF THE XXXVII ADDITIONAL CITY CIVIL JUDGE (CCH-
38) BANGALORE, DISMISSING THE SUIT FOR DECLARATION.
IN RFA 772/2021
BETWEEN:
1. M/S DEEPIKA BUILDERS
HAVING ITS OFFICE, AT NO.1
NEELAMEGHA 1ST MAIN
5TH CROSS, UDAYANAGAR
DOORVANI NAGAR POST
BANGALORE - 560 016.
REPRESENTED BY ITS PARTNER
MRS. MALINI W/O S SUKUMAR.
2. MRS. MALINI
W/O S SUKUMAR
AGED ABOUT 53 YEARS
PARTNER OF M/S DEEPIKA BUILDERS
HAVING ITS OFFICE AT No.1
NEELAMEGHA 1ST MAIN
5TH CROSS, UDAYANAGAR
DOORVANI NAGAR POST
BANGALORE - 560 016.
-4-
NC: 2024:KHC:7143
RFA No. 752 of 2021 C/W RFA No. 772 of 2021,
RFA No. 775 of 2021, RFA No. 830 of 2021,
RFA No. 831 of 2021 AND RFA No. 968 of 2021
3. SRI S SUKUMAR
S/O SUNDARA MUDALIAR
AGED ABOUT 61 YEARS
PARTNER OF M/S DEEPIKA BUILDERS
HAVING ITS OFFICE AT
No.1 NEELAMEGHA 1ST MAIN
5TH CROSS, UDAYANAGAR
DOORVANI NAGAR POST
BANGALORE - 560 016.
4. SRI S MAHENDRA BABU
S/O G SELVARAJAN
AGED ABOUT 49 YEARS
PARTNER OF M/S DEEPIKA BUILDERS
R/AT NEELAMEGHA 1ST MAIN
5TH CROSS, UDAYANAGAR
DOORVANI NAGAR POST
BANGALORE - 560 016.
...APPELLANTS
(BY SRI. B C VENKATESH.,ADVOCATE)
AND:
1. SRI S PRATHAP
S/O C SELVARAJAN
AGED ABOUT 46 YEARS
MANAGING PARTNER OF
M/S DEEPIKA BUILDERS
R/AT NO.33/1, FLAT NO. 410
TEJESWINI ENCLAVE 2ND CROSS
THYAGARAJ LAYOUT
JAI BHARATH NAGAR
MARUTHI SEVA NAGAR POST
BANGALORE - 560 033.
2. SRI D SUBBA REDDY
S/O D RAMAKRISHNA REDDY
AGED ABOUT 42 YEARS
RESIDING AT "SUNITHA NILAYA"
NEAR K.R.PURAM RAILWAY STATION
DOORVANI NAGAR POST
BANGALORE - 560 032.
-5-
NC: 2024:KHC:7143
RFA No. 752 of 2021 C/W RFA No. 772 of 2021,
RFA No. 775 of 2021, RFA No. 830 of 2021,
RFA No. 831 of 2021 AND RFA No. 968 of 2021
3. SRI G SELVARAJAN
S/O LATE GOVINDASWAMY
AGED ABOUT 76 YEARS
R/AT NO. 33/1, FLAT NO.410
TEJESWINI ENCLAVE 2ND CROSS
THYAGARAJ LAYOUT JAI BHARATH NAGAR
MARUTHI SEVA NAGAR POST
BANGALORE - 560 033.
...RESPONDENTS
(BY SRI. SIDDAMALLAPPA P M.,ADVOCATE FOR R1:
NOTICE TO R2 IS DISPENSED WITH
V/O DATED:01.12.2023:
APPEAL AGAINST R3 STANDS DISMISSED
AS NOT PRESSED V/O DATED:21.03.2023)
THIS RFA IS FILED UNDER SECTION 96 R/W ORDER 41
RULE 1 AND 2 OF THE CPC, AGAINST THE JUDGMENT AND
DECREE DATED:01.04.2016 PASSED IN OS.NO.2458/2014 ON
THE FILE OF THE XXXVII ADDITIONAL CITY CIVIL JUDGE (CCH-
38) BANGALORE, DISMISSING THE SUIT FOR DECLARATION IS
NOT MAINTAINABLE.
IN RFA 775/2021
BETWEEN:
1. M/S DEEPIKA BUILDERS
HAVING ITS OFFICE, AT NO.1
NEELAMEGHA 1ST MAIN
5TH CROSS, UDAYANAGAR
DOORVANI NAGAR POST
BANGALORE - 560 016.
REPRESENTED BY ITS PARTNER
MRS. MALINI W/O S SUKUMAR.
2. MRS. MALINI
W/O S SUKUMAR
AGED ABOUT 53 YEARS
PARTNER OF M/S DEEPIKA BUILDERS
HAVING ITS OFFICE AT No.1
NEELAMEGHA 1ST MAIN
-6-
NC: 2024:KHC:7143
RFA No. 752 of 2021 C/W RFA No. 772 of 2021,
RFA No. 775 of 2021, RFA No. 830 of 2021,
RFA No. 831 of 2021 AND RFA No. 968 of 2021
5TH CROSS, UDAYANAGAR
DOORVANI NAGAR POST
BANGALORE - 560 016.
3. SRI S SUKUMAR
S/O SUNDARA MUDALIAR
AGED ABOUT 61 YEARS
PARTNER OF M/S DEEPIKA BUILDERS
HAVING ITS OFFICE AT
No.1 NEELAMEGHA 1ST MAIN
5TH CROSS, UDAYANAGAR
DOORVANI NAGAR POST
BANGALORE - 560 016.
4. SRI S MAHENDRA BABU
S/O G SELVARAJAN
AGED ABOUT 49 YEARS
PARTNER OF M/S DEEPIKA BUILDERS
R/AT NEELAMEGHA 1ST MAIN
5TH CROSS, UDAYANAGAR
DOORVANI NAGAR POST
BANGALORE - 560 016.
...APPELLANTS
(BY SRI. B C VENKATESH.,ADVOCATE)
AND:
1. SRI S PRATHAP
S/O C SELVARAJAN
AGED ABOUT 46 YEARS
MANAGING PARTNER OF
M/S DEEPIKA BUILDERS
R/AT NO.33/1, FLAT NO. 410
TEJESWINI ENCLAVE 2ND CROSS
THYAGARAJ LAYOUT
JAI BHARATH NAGAR
MARUTHI SEVA NAGAR POST
BANGALORE - 560 033.
2. SRI B M KARUMBAIAH
S/O SRI B M MADAPPA
AGED ABOUT 42 YEARS
-7-
NC: 2024:KHC:7143
RFA No. 752 of 2021 C/W RFA No. 772 of 2021,
RFA No. 775 of 2021, RFA No. 830 of 2021,
RFA No. 831 of 2021 AND RFA No. 968 of 2021
RESIDING AT NO.35, 3RD CROSS
KANAKA NAGAR, SUTHAN PALYA
BANGALORE-560 032.
3. SRI G SELVARAJAN
S/O LATE GOVINDASWAMY
AGED ABOUT 76 YEARS
R/AT NO. 33/1, FLAT NO.410
TEJESWINI ENCLAVE 2ND CROSS
THYAGARAJ LAYOUT JAI BHARATH NAGAR
MARUTHI SEVA NAGAR POST
BANGALORE - 560 033.
...RESPONDENTS
(BY SRI. SIDDAMALLAPPA P M.,ADVOCATE FOR R1:
NOTICE TO R2 IS DISPENSED WITH
V/O DATED:01.12.2023:
APPEAL AGAINST R3 STANDS DISMISSED
AS NOT PRESSED V/O DATED:21.03.2023)
THIS RFA IS FILED UNDER SECTION 96 R/W ORDER 41
RULE 1 AND 2 OF THE CPC, AGAINST THE JUDGMENT AND
DECREE DATED:01.04.2016 PASSED IN OS.NO.2455/2014 ON
THE FILE OF THE XXXVII ADDITIONAL CITY CIVIL JUDGE (CCH-
38) BANGALORE, DISMISSING THE SUIT FOR DECLARATION.
IN RFA 830/2021
BETWEEN:
1. M/S DEEPIKA BUILDERS
HAVING ITS OFFICE, AT NO.1
NEELAMEGHA 1ST MAIN
5TH CROSS, UDAYANAGAR
DOORVANI NAGAR POST
BANGALORE - 560 016.
REPRESENTED BY ITS PARTNER
MRS. MALINI W/O S SUKUMAR.
2. MRS. MALINI
W/O S SUKUMAR
-8-
NC: 2024:KHC:7143
RFA No. 752 of 2021 C/W RFA No. 772 of 2021,
RFA No. 775 of 2021, RFA No. 830 of 2021,
RFA No. 831 of 2021 AND RFA No. 968 of 2021
AGED ABOUT 53 YEARS
PARTNER OF M/S DEEPIKA BUILDERS
HAVING ITS OFFICE AT No.1
NEELAMEGHA 1ST MAIN
5TH CROSS, UDAYANAGAR
DOORVANI NAGAR POST
BANGALORE - 560 016.
3. SRI S SUKUMAR
S/O SUNDARA MUDALIAR
AGED ABOUT 61 YEARS
PARTNER OF M/S DEEPIKA BUILDERS
HAVING ITS OFFICE AT
No.1 NEELAMEGHA 1ST MAIN
5TH CROSS, UDAYANAGAR
DOORVANI NAGAR POST
BANGALORE - 560 016.
4. SRI S MAHENDRA BABU
S/O G SELVARAJAN
AGED ABOUT 49 YEARS
PARTNER OF M/S DEEPIKA BUILDERS
R/AT NEELAMEGHA 1ST MAIN
5TH CROSS, UDAYANAGAR
DOORVANI NAGAR POST
BANGALORE - 560 016.
...APPELLANTS
(BY SRI. B C VENKATESH.,ADVOCATE)
AND:
1. SRI S PRATHAP
S/O C SELVARAJAN
AGED ABOUT 46 YEARS
MANAGING PARTNER OF
M/S DEEPIKA BUILDERS
R/AT NO.33/1, FLAT NO. 410
TEJESWINI ENCLAVE 2ND CROSS
THYAGARAJ LAYOUT
JAI BHARATH NAGAR
MARUTHI SEVA NAGAR POST
BANGALORE - 560 033.
-9-
NC: 2024:KHC:7143
RFA No. 752 of 2021 C/W RFA No. 772 of 2021,
RFA No. 775 of 2021, RFA No. 830 of 2021,
RFA No. 831 of 2021 AND RFA No. 968 of 2021
2. SRI D SUBBA REDDY
S/O D RAMAKRISHNA REDDY
AGED ABOUT 42 YEARS
RESIDING AT "SUNITHA NILAYA"
NEAR K.R.PURAM RAILWAY STATION
DOORVANI NAGAR POST
BANGALORE - 560 032.
3. SRI G SELVARAJAN
S/O LATE GOVINDASWAMY
AGED ABOUT 76 YEARS
R/AT NO. 33/1, FLAT NO.410
TEJESWINI ENCLAVE 2ND CROSS
THYAGARAJ LAYOUT JAI BHARATH NAGAR
MARUTHI SEVA NAGAR POST
BANGALORE - 560 033.
...RESPONDENTS
(BY SRI. SIDDAMALLAPPA P M.,ADVOCATE FOR R1:
NOTICE TO R2 IS DISPENSED WITH
V/O DATED:01.12.2023:
APPEAL AGAINST R3 STANDS DISMISSED
AS NOT PRESSED V/O DATED:21.03.2023)
THIS RFA IS FILED UNDER SECTION 96 R/W ORDER 41
RULE 1 AND 2 OF THE CPC, AGAINST THE JUDGMENT AND
DECREE DATED:01.04.2016 PASSED IN OS.NO.2457/2014 ON
THE FILE OF THE XXXVII ADDITIONAL CITY CIVIL JUDGE (CCH-
38) BANGALORE, DISMISSING THE SUIT FOR DECLARATIONS.
IN RFA 831/2021
BETWEEN:
1. M/S DEEPIKA BUILDERS
HAVING ITS OFFICE, AT NO.1
NEELAMEGHA 1ST MAIN
5TH CROSS, UDAYANAGAR
DOORVANI NAGAR POST
BANGALORE - 560 016.
- 10 -
NC: 2024:KHC:7143
RFA No. 752 of 2021 C/W RFA No. 772 of 2021,
RFA No. 775 of 2021, RFA No. 830 of 2021,
RFA No. 831 of 2021 AND RFA No. 968 of 2021
REPRESENTED BY ITS PARTNER
MRS. MALINI W/O S SUKUMAR.
2. MRS. MALINI
W/O S SUKUMAR
AGED ABOUT 53 YEARS
PARTNER OF M/S DEEPIKA BUILDERS
HAVING ITS OFFICE AT No.1
NEELAMEGHA 1ST MAIN
5TH CROSS, UDAYANAGAR
DOORVANI NAGAR POST
BANGALORE - 560 016.
3. SRI S SUKUMAR
S/O SUNDARA MUDALIAR
AGED ABOUT 61 YEARS
PARTNER OF M/S DEEPIKA BUILDERS
HAVING ITS OFFICE AT
No.1 NEELAMEGHA 1ST MAIN
5TH CROSS, UDAYANAGAR
DOORVANI NAGAR POST
BANGALORE - 560 016.
4. SRI S MAHENDRA BABU
S/O G SELVARAJAN
AGED ABOUT 49 YEARS
PARTNER OF M/S DEEPIKA BUILDERS
R/AT NEELAMEGHA 1ST MAIN
5TH CROSS, UDAYANAGAR
DOORVANI NAGAR POST
BANGALORE - 560 016.
...APPELLANTS
(BY SRI. B C VENKATESH.,ADVOCATE)
AND:
1. SRI S PRATHAP
S/O C SELVARAJAN
AGED ABOUT 46 YEARS
MANAGING PARTNER OF
M/S DEEPIKA BUILDERS
R/AT NO.33/1, FLAT NO. 410
- 11 -
NC: 2024:KHC:7143
RFA No. 752 of 2021 C/W RFA No. 772 of 2021,
RFA No. 775 of 2021, RFA No. 830 of 2021,
RFA No. 831 of 2021 AND RFA No. 968 of 2021
TEJESWINI ENCLAVE 2ND CROSS
THYAGARAJ LAYOUT
JAI BHARATH NAGAR
MARUTHI SEVA NAGAR POST
BANGALORE - 560 033.
2. SRI U RAMU
S/O KONDAIAH
AGED ABOUT 35 YEARS
RESIDING AT SRI LAKSHMI NIVAS
MANJUNATHA NAGAR
KALKERE, DOORVANI NAGAR POST
BANGALORE-560 016.
3. SRI G SELVARAJAN
S/O LATE GOVINDASWAMY
AGED ABOUT 76 YEARS
R/AT NO. 33/1, FLAT NO.410
TEJESWINI ENCLAVE 2ND CROSS
THYAGARAJ LAYOUT JAI BHARATH NAGAR
MARUTHI SEVA NAGAR POST
BANGALORE - 560 033.
...RESPONDENTS
(BY SRI. SIDDAMALLAPPA P M.,ADVOCATE FOR R1:
NOTICE TO R2 IS DISPENSED WITH
V/O DATED:01.12.2023:
APPEAL AGAINST R3 STANDS DISMISSED
AS NOT PRESSED V/O DATED:21.03.2023)
THIS RFA IS FILED UNDER SECTION 96 R/W ORDER 41
RULE 1 AND 2 OF THE CPC, AGAINST THE JUDGMENT AND
DECREE DATED:01.04.2016 PASSED IN OS.NO.2460/2014 ON
THE FILE OF THE XXXVII ADDITIONAL CITY CIVIL JUDGE (CCH-
38) BANGALORE, DISMISSING THE SUIT FOR DECLARATION.
IN RFA 968/2021
BETWEEN:
1. M/S DEEPIKA BUILDERS
HAVING ITS OFFICE, AT NO.1
- 12 -
NC: 2024:KHC:7143
RFA No. 752 of 2021 C/W RFA No. 772 of 2021,
RFA No. 775 of 2021, RFA No. 830 of 2021,
RFA No. 831 of 2021 AND RFA No. 968 of 2021
NEELAMEGHA 1ST MAIN
5TH CROSS, UDAYANAGAR
DOORVANI NAGAR POST
BANGALORE - 560 016.
REPRESENTED BY ITS PARTNER
MRS. MALINI W/O S SUKUMAR.
2. MRS. MALINI
W/O S SUKUMAR
AGED ABOUT 53 YEARS
PARTNER OF M/S DEEPIKA BUILDERS
HAVING ITS OFFICE AT No.1
NEELAMEGHA 1ST MAIN
5TH CROSS, UDAYANAGAR
DOORVANI NAGAR POST
BANGALORE - 560 016.
3. SRI S SUKUMAR
S/O SUNDARA MUDALIAR
AGED ABOUT 61 YEARS
PARTNER OF M/S DEEPIKA BUILDERS
HAVING ITS OFFICE AT
No.1 NEELAMEGHA 1ST MAIN
5TH CROSS, UDAYANAGAR
DOORVANI NAGAR POST
BANGALORE - 560 016.
4. SRI S MAHENDRA BABU
S/O G SELVARAJAN
AGED ABOUT 49 YEARS
PARTNER OF M/S DEEPIKA BUILDERS
R/AT NEELAMEGHA 1ST MAIN
5TH CROSS, UDAYANAGAR
DOORVANI NAGAR POST
BANGALORE - 560 016.
...APPELLANTS
(BY SRI. B C VENKATESH.,ADVOCATE)
AND:
1. SRI S PRATHAP
S/O C SELVARAJAN
- 13 -
NC: 2024:KHC:7143
RFA No. 752 of 2021 C/W RFA No. 772 of 2021,
RFA No. 775 of 2021, RFA No. 830 of 2021,
RFA No. 831 of 2021 AND RFA No. 968 of 2021
AGED ABOUT 46 YEARS
MANAGING PARTNER OF
M/S DEEPIKA BUILDERS
R/AT NO.33/1, FLAT NO. 410
TEJESWINI ENCLAVE 2ND CROSS
THYAGARAJ LAYOUT
JAI BHARATH NAGAR
MARUTHI SEVA NAGAR POST
BANGALORE - 560 033.
2. SRI U RAMU
S/O KONDAIAH
AGED ABOUT 35 YEARS
RESIDING AT SRI LAKSHMI NIVAS
MANJUNATHA NAGAR
KALKERE, DOORVANI NAGAR POST
BANGALORE-560 016.
3. SRI G SELVARAJAN
S/O LATE GOVINDASWAMY
AGED ABOUT 76 YEARS
R/AT NO. 33/1, FLAT NO.410
TEJESWINI ENCLAVE 2ND CROSS
THYAGARAJ LAYOUT JAI BHARATH NAGAR
MARUTHI SEVA NAGAR POST
BANGALORE - 560 033.
...RESPONDENTS
(BY SRI. SIDDAMALLAPPA P M.,ADVOCATE FOR R1:
NOTICE TO R2 IS DISPENSED WITH
V/O DATED:01.12.2023:
APPEAL AGAINST R3 STANDS DISMISSED
AS NOT PRESSED V/O DATED:21.03.2023)
THIS RFA IS FILED UNDER SECTION 96 R/W ORDER 41
RULE 1 AND 2 OF THE CPC, AGAINST THE JUDGMENT AND
DECREE DATED:01.04.2016 PASSED IN OS.NO.2456/2014 ON
THE FILE OF THE XXXVII ADDITIONAL CITY CIVIL JUDGE (CCH-
38) BANGALORE, DISMISSING THE SUIT FOR DECLARATION.
**
THESE APPEALS, COMING ON FOR ADMISSION, THIS DAY,
THE COURT DELIVERED THE FOLLOWING:
- 14 -
NC: 2024:KHC:7143
RFA No. 752 of 2021 C/W RFA No. 772 of 2021,
RFA No. 775 of 2021, RFA No. 830 of 2021,
RFA No. 831 of 2021 AND RFA No. 968 of 2021
JUDGMENT
1. Even though the matters are posted for
admission, with the consent of the learned counsel for
the parties, they are heard together and taken up for
final disposal.
2. These appeals are filed by the appellants-
plaintiffs under Section 96 of CPC challenging
the orders dated 01.04.2016 passed by the
XXXVII Addl. City Civil & Sessions
Judge, Bangalore in O.S.No.2459/2014,
O.S.No.2458/2014, O.S.No.2455/2014,
O.S.No.2457/2014, O.S.No.2460/2014 and
O.S.No.2456/2014 respectively, whereby the Trial
Court has dismissed the suits as not maintainable on
the ground that the Trial Court has no jurisdiction to
try the suits.
- 15 -
NC: 2024:KHC:7143
RFA No. 752 of 2021 C/W RFA No. 772 of 2021, RFA No. 775 of 2021, RFA No. 830 of 2021, RFA No. 831 of 2021 AND RFA No. 968 of 2021
3. For the sake of convenience, the parties are
referred to as per their ranking before the Trial Court
in the original suits.
4. Brief facts of the case:
a) Plaintiff No.1, M/s.Deepika Builders is a
registered firm and plaintiff Nos.2, 3 and 4 and
defendant Nos.1 and 3 are the partners of the said
firm. The defendant No.1 for his personal gain has
sold the suit schedule properties in favour of
defendant No.2 without any authority of law.
Therefore, the plaintiffs have filed the suits for relief of
declaration to declare that the sale deeds executed by
defendant No.1 in favour of defendant No.2 as null
and void and also sought for relief of permanent
injunction.
b) On service of suit summons, defendant Nos.1 and
3 appeared through their counsel and filed written
- 16 -
NC: 2024:KHC:7143
RFA No. 752 of 2021 C/W RFA No. 772 of 2021, RFA No. 775 of 2021, RFA No. 830 of 2021, RFA No. 831 of 2021 AND RFA No. 968 of 2021
statement and denied the entire plaint averments.
They contended that the suit schedule properties were
purchased by defendant No.1 out of his own funds. It
is not the firm's properties. He further contended that
the suits filed by the plaintiffs are not maintainable
since there is an arbitration clause in the Partnership
Deed. Hence, they sought for dismissal of suits.
c) On the basis of the pleadings of the parties, the
Trial Court has framed the following issues in
O.S.No.2459/2014 and similar issues have been
framed by the Trial Court in other respective suits.
1. Whether plaintiffs prove that the sale deed dated 25.03.2011 executed by the defendant No.1 in favour of defendant No.2 in respect of the suit schedule property as null and void?
2. Whether plaintiffs prove the interference caused by the defendants?
- 17 -
NC: 2024:KHC:7143
RFA No. 752 of 2021 C/W RFA No. 772 of 2021, RFA No. 775 of 2021, RFA No. 830 of 2021, RFA No. 831 of 2021 AND RFA No. 968 of 2021
3. Whether the defendant Nos.1 and 3 prove that the suit is hit by mis-joinder and mis-joinder of necessary parties?
4. Whether the defendants No.1 and 3 prove that this Court has no jurisdiction to entertain the suit?
5. What order or decree?
d) Thereafter, defendant Nos.1 and 3 have filed
application under Section 151 of CPC to treat issue
No.4 as preliminary issue and contended that the suits
are not maintainable since under the Partnership
Deed, there is an arbitration clause. On the earlier
occasion, the plaintiffs have filed application under
Section 9 of the Arbitration and Conciliation Act. As
per Section 9(2) of the Arbitration and Conciliation
Act, the plaintiffs have to initiate arbitral proceedings
within 90 days from the date of such order passed
under Section 9 of the Arbitration and Conciliation Act.
To overcome the limitation, the present suits are filed
- 18 -
NC: 2024:KHC:7143
RFA No. 752 of 2021 C/W RFA No. 772 of 2021, RFA No. 775 of 2021, RFA No. 830 of 2021, RFA No. 831 of 2021 AND RFA No. 968 of 2021
by the plaintiffs and the said suits are not
maintainable. Hence, they sought for dismissal of the
suits.
e) Based on the application filed by defendant Nos.1
and 3 under Section 151 of CPC, the Trial Court has
treated issue No.4 as preliminary issue. After hearing
the parties, the Trial Court has dismissed the suits
vide impugned orders dated 01.04.2016. Being
aggrieved by the same, the plaintiffs have filed the
present appeals.
6. The learned counsel for the appellants-plaintiffs
has contended that as per Section 8 of the Arbitration
and Conciliation Act, any application has to be filed
before filing the written statement. But the defendants
have filed the application seeking for dismissal of suits
after filing the written statement. Therefore, the
- 19 -
NC: 2024:KHC:7143
RFA No. 752 of 2021 C/W RFA No. 772 of 2021, RFA No. 775 of 2021, RFA No. 830 of 2021, RFA No. 831 of 2021 AND RFA No. 968 of 2021
application itself is not maintainable. In support of his
contention, he has relied upon the judgment of this
Court in the case of Sri.K.G.Nanjundaiah -v-
Sri.P.C.Rajanna and others reported in ILR 2018
KAR 979. Hence, he sought for allowing the appeals.
7. The learned counsel for the defendant No.1 has
contended that the defendant Nos.1 and 3 have filed
the application before the Trial Court under Section
151 of CPC and not under Section 8 of the Arbitration
and Conciliation Act. He contended that the defendant
Nos.1 and 3 have filed the application under Section
151 of CPC on the ground that the plaintiffs have filed
application under Section 9 of the Arbitration and
Conciliation Act. Once the plaintiffs have approached
the Court by filing an application under Section 9 of
the Arbitration and Conciliation Act, then the only
remedy available to them is to pursue the arbitral
- 20 -
NC: 2024:KHC:7143
RFA No. 752 of 2021 C/W RFA No. 772 of 2021, RFA No. 775 of 2021, RFA No. 830 of 2021, RFA No. 831 of 2021 AND RFA No. 968 of 2021
proceedings under the Arbitration and Conciliation Act
and the suits filed by the plaintiffs are not
maintainable. Hence, the defendant Nos.1 and 3 filed
the application before the Trial Court to treat issue
No.4 as preliminary issue. Accordingly, the Trial Court
has treated issue No.4 as preliminary issue and has
rightly dismissed the suits. There is no error in the
impugned orders passed by the Trial Court. Hence, he
sought for dismissal of the appeals.
8. Heard the learned counsel for the appellants and
respondent No.1 and perused the impugned orders
passed by the Trial Court.
9. After hearing the learned counsel for the parties,
the point that arises for consideration in this appeal is:
"Whether the Trial Court is justified in treating issue No.4 as preliminary issue and dismissing the suits on the basis of the said
- 21 -
NC: 2024:KHC:7143
RFA No. 752 of 2021 C/W RFA No. 772 of 2021, RFA No. 775 of 2021, RFA No. 830 of 2021, RFA No. 831 of 2021 AND RFA No. 968 of 2021
preliminary issue, without conducting the trial?
10. It is not in dispute that plaintiff No.1 is the
registered firm and plaintiff Nos.2, 3 and 4 and
defendant Nos.1 and 3 are the partners of the said
firm. It is also not in dispute that the plaintiffs have
filed an application under Section 9 of the Arbitration
and Conciliation Act for interim relief. The suits are
filed for declaration and injunction.
11. The specific case of the plaintiffs is that the suit
schedule properties have been purchased under the
name of the plaintiff No.1, firm. The defendant No.1
has no individual right over the suit schedule
properties. The said contention of the plaintiffs has
been disputed by the defendant No.1 by stating that
the suit schedule properties are the self acquired
- 22 -
NC: 2024:KHC:7143
RFA No. 752 of 2021 C/W RFA No. 772 of 2021, RFA No. 775 of 2021, RFA No. 830 of 2021, RFA No. 831 of 2021 AND RFA No. 968 of 2021
properties of defendant No.1 and he has all the right
to execute the sale deeds in favour of defendant No.2.
12. The specific case of the defendants is that the
suits filed by the plaintiffs are not maintainable since
the plaintiffs have already approached the court by
filing an application under Section 9 of the Arbitration
and Conciliation Act. The defendant Nos.1 and 3 have
filed the application before the Trial Court under
section 151 of the CPC to treat issue No.4 as
preliminary issue and they have not filed any
application under Section 8 of the Arbitration and
Conciliation Act.
13. On the basis of the pleadings of the parties, the
Trial Court has framed 5 similar issues in all the suits.
The issue No.4 in all the suits reads thus:
- 23 -
NC: 2024:KHC:7143
RFA No. 752 of 2021 C/W RFA No. 772 of 2021, RFA No. 775 of 2021, RFA No. 830 of 2021, RFA No. 831 of 2021 AND RFA No. 968 of 2021
"Whether the defendants No.1 and 3 prove that this Court has no jurisdiction to entertain the suit?"
14. Thereafter, based on the application filed by the
defendant Nos.1 and 3, the Trial Court has treated the
issue No.4 as preliminary issue.
15. To answer the said issue No.4, which is framed
based on the pleadings of the parties, the evidence of
the parties is necessary. The defendants have not
adduced any evidence to prove the pleadings that the
suits are not maintainable. Without giving opportunity
to the parties to adduce evidence, the Trial Court vide
impugned order has dismissed the suits on the ground
that the suits are not maintainable and the Trial Court
has no jurisdiction to try the suits. The same is
contrary to the provisions of law. Hence, the
impugned orders passed by the Trial Court, are liable
- 24 -
NC: 2024:KHC:7143
RFA No. 752 of 2021 C/W RFA No. 772 of 2021, RFA No. 775 of 2021, RFA No. 830 of 2021, RFA No. 831 of 2021 AND RFA No. 968 of 2021
to be set aside. The point raised by this court for
consideration, is answered accordingly.
16. Hence, the following order is passed:
ORDER
a) The appeals are allowed.
b) The orders dated 01.04.2016 passed
by the XXXVII Addl. City Civil & Sessions
Judge, Bangalore in O.S.No.2459/2014,
O.S.No.2458/2014, O.S.No.2455/2014,
O.S.No.2457/2014, O.S.No.2460/2014 and
O.S.No.2456/2014 respectively, are set aside.
c) The matters are remitted back to the Trial
Court to decide issue No.4 as preliminary issue,
after giving opportunities to the parties to adduce
evidence.
- 25 -
NC: 2024:KHC:7143
RFA No. 752 of 2021 C/W RFA No. 772 of 2021, RFA No. 775 of 2021, RFA No. 830 of 2021, RFA No. 831 of 2021 AND RFA No. 968 of 2021
d) The parties are directed to appear before
the Trial Court on 22.03.2024 without waiting for
any notice from the Trial Court.
e) After hearing the parties, if the Trial Court
answers issue No.4 in the affirmative, the Trial
Court shall dismiss the suits and if the Trial Court
answers issue No.4 in the negative, then the Trial
Court is directed to decide all the issues, in
accordance with law.
f) Registry of this Court is directed to refund
the court fee in favour of the appellant No.2,
herein after due verification in all the appeals.
Sd/-
JUDGE
DM
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!