Friday, 15, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

K Narayana Swamy vs Smt. G Suchithra
2024 Latest Caselaw 1152 Kant

Citation : 2024 Latest Caselaw 1152 Kant
Judgement Date : 12 January, 2024

Karnataka High Court

K Narayana Swamy vs Smt. G Suchithra on 12 January, 2024

Author: H.P.Sandesh

Bench: H.P.Sandesh

                                            -1-
                                                        NC: 2024:KHC:1831
                                                     MFA No. 8577 of 2023




                        IN THE HIGH COURT OF KARNATAKA AT BENGALURU

                          DATED THIS THE 12TH DAY OF JANUARY, 2024

                                          BEFORE
                             THE HON'BLE MR JUSTICE H.P.SANDESH
                   MISCELLANEOUS FIRST APPEAL NO.8577 OF 2023 (CPC)

                   BETWEEN:

                   1.    SMT. C H RAJESHWARI
                         AGED ABOUT 40 YEARS
                         W/O K NARAYANA SWAMY

                   2.  K NARAYANA SWAMY
                       AGED ABOUT 39 YEARS,
                       S/O SRI KEMPAIAH
                       BOTH ARE R/AT NO. 43, 4TH MAIN
                       2ND BLOCK, OPP. VIDYAVERDHAKA COLLEGE,
                       3RD STAGE, BASAVESHWARA NAGAR,
                       BENGALURU-560079.
                                                         ...APPELLANTS
                   (BY SRI M SHIVAPRAKASH, ADVOCATE)
                   AND:
Digitally signed
by SHARANYA T
Location: HIGH     SRI. G KRISHNAPPA
COURT OF
KARNATAKA          AGED ABOUT 55 YEARS
                   S/O SRI GANGA SIDDAIAH
                   R/AT KEMPAPURA AGRAHARA VILLAGE
                   AREBOMMANAHALLI POST
                   THYAMAGONDALU HOBLI
                   NELAMANGALA TALUK
                   BENGALURU RURAL DISTRICT-562123.
                                                        ...RESPONDENT
                   (BY SRI DHANANJAY V JOSHI, SR. ADVOCATE FOR
                    SRI S SRIKANTH, ADVOCATE)
                                   -2-
                                                NC: 2024:KHC:1831
                                             MFA No. 8577 of 2023




    THIS MFA IS FILED U/O.43 RULE 1(r) OF THE CPC,
AGAINST THE ORDER DT.08.11.2023 PASSED ON IA NO.1
AND II IN O.S.NO.1742/2020 ON THE FILE OF THE XLII
ADDITIONAL CITY CIVIL AND SESSIONS JUDGE,
BENGALURU AND ETC.

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


                           JUDGMENT

Heard the learned counsel appearing for the

respective parties.

being aggrieved by the order of the Trial Court passed on

I.A.Nos.1 and 2 by allowing of I.A.Nos.1 and 2 under

Section 39 Rule 1 and 2 of CPC by restraining the

defendant Nos.5 and 6 from interfering with the peaceful

possession of the suit schedule property and also

alienating the suit schedule property to anyone.

3. The factual matrix of the case of the plaintiff

before the Trial Court that the property originally belongs

to one K.Thimmaiah and the said property bearing site

No.72 was carved out of Sy.No.68. The original owner

NC: 2024:KHC:1831

K.Thimmaiah had executed the registered power of

attorney on 10.06.1996 in favour of one Ramamani. The

said Ramamani had executed the sale deed in favour of

her husband i.e., the plaintiff on 30.07.2010. It is also the

case of the plaintiff that there is a mistake in mentioning

the description of the boundaries, hence, Rectification

Deed was also executed on 18.06.2019. It is also the case

of the plaintiff that since from the date of execution of the

power of attorney, the power of attorney holder has been

given in possession and the said GPA is the registered

document and the same are irrecoverable GPA. When the

possession was delivered in favour of the power of

attorney holder, the power of attorney holder in turn

executed the sale deed in favour of her husband i.e., the

plaintiff . Hence, the said document clearly discloses that

the plaintiff is in possession of his property. Based on the

title of the power of attorney, sale deed and rectification

deed the plaintiff sought for the relief of declaration since

the sale deed was created on 15.05.2019 by defendant

Nos.3 and 4 in favour of defendant Nos.5 and 6 that is the

NC: 2024:KHC:1831

appellants herein. Thus, very execution of the sale deed

dated 15.05.2019 is null and void and the same will not

convey any title in favour of the defendant Nos.5 and 6.

The plaintiff also filed the application inter alia seeking the

relief of temporary injunction from interfering with his

peaceful possession over the suit schedule property in

terms of I.A.No.1. The Trial Court having considered the

pleadings of the parties and also considering the material

available on record comes to the conclusion that original

owner has executed the registered power of attorney

hence, the same is irrecoverable power of attorneys which

coupled with the interest. The power of attorney holder

had executed the sale deed in favour of the plaintiff and

the plaintiff is in possession of his suit schedule property

and granted the relief of temporary injunction in favour of

the plaintiff. Being aggrieved by the said impugned order,

the appellants have filed the present appeal.

4. The learned counsel for the appellants would

vehemently contend that the Trial Court comes to the

NC: 2024:KHC:1831

conclusion that these issues are triable issues and both of

them claiming in respect of the very same site number

and the alleged possession of the suit schedule property

was not delivered under GPA and affidavit hence, the Trial

Court erroneously recorded the reasoning in the impugned

order stating that the possession delivered under the

registered GPA and affidavit. The Trial Court ought not to

have comes to the conclusion that the plaintiff is in

possession and the said conclusion is nothing but an

assumption and presumption and hence, it requires

interference.

5. Per contra, the learned counsel appearing for

the respondent/plaintiff would vehemently contend that

the appellants have not challenged the very execution of

the GPA and also not challenged the earlier sale deed

executed in favour of the plaintiff. When they have not

filed any suit for cancellation of earlier sale deed and

questioning the validity of the GPA, now, they cannot

contend that defendant Nos.3 and 4 have executed the

NC: 2024:KHC:1831

document who are none other than the children of

Thimmaiah. The counsel also submits that when the very

owner of the property had executed registered GPA, now,

they cannot contend that possession has not been given

but in terms of the power of attorney, possession also

delivered to the power of attorney holder who in turn

delivered the possession in favour of the plaintiff.

6. Having heard the learned counsel appearing for

the respective parties and also on perusal of the material

available on record it is not in dispute that the property

was originally belongs to one Thimmaiah. It is also not in

dispute that in Sy.No.68, site No.72 was formed and

defendant Nos.5 and 6 are also claiming the title and

interest based on the sale deed dated 15.05.2019 which

has been executed by defendant Nos.3 and 4. It is not in

dispute that defendant Nos.3 and 4 are the children of

original owner Thimmaiah. It has to be noted that when

the registered power of attorney was executed during the

lifetime of Thimmaiah that is on 10.06.1996, possession

NC: 2024:KHC:1831

has been delivered to one Ramamani. The said Ramamani

in turn executed the sale deed on 30.07.2010 and

delivered the possession in favour of the plaintiff. No

doubt, the rectification deed is with regard to the

description of the property mentioned in the document

dated 30.07.2010. No doubt, it is the contention of the

appellants that there was a release in favour of their

vendor who in turn executed the sale deed in their favour.

No doubt, the said document came into existence on

15.05.2019 and same is the subsequent document.

Having considered the material available on record it

discloses that when there was already a document

executed by the original owner during his lifetime that too

a irrecoverable power of attorney and based on the said

power of attorney, possession was delivered, no doubt,

the Trial Court comes to the conclusion that that the

matter requires trial and there are tirable issue since both

of them are claiming the right and interest over the same

suit schedule property. Having considered the document

of the year 1996 in favour of the power of attorney holder

NC: 2024:KHC:1831

who in turn executed sale deed on 30.07.2010 in favour of

the plaintiff, whether defendant Nos.3 and 5 are having

right to execute the sale deed on 15.05.2019 in favour of

the appellants herein has to be determined by the Trial

Court. The suit was filed for the relief of declaration to

declare that subsequent sale deed is null and void and

already there are documents evidencing the fact that the

original owner has executed the registered power of

attorney and consequent upon the same, sale deed has

executed in favour of the plaintiff. Hence, I do not find any

error committed by the Trial Court in granting the relief of

temporary injunction restraining the defendant Nos.5 and

6 from interfering with the peaceful possession of the

plaintiff's since the original power of attorney itself clearly

discloses with regard to the delivery of possession in

favour of the power of attorney holder who in turn

executed the sale deed and delivered the possession.

Hence, I do not find any error committing by the Trial

Court since the Trial Court has taken note of the fact that

NC: 2024:KHC:1831

prima facie case has been established by the plaintiff by

producing the documents.

7. The very contention of the appellants' counsel

that a direction may be given to maintain status quo of the

property and not to change the nature of the property and

the said submission cannot be accepted for the reasons

that the plaintiff has made out the prima facie case. The

learned counsel for the respondent brought to notice of

this Court that already evidence has been commenced and

the Trial Court also fixed the date for disposal as

30.06.2024. When the Trial Court fixed the date for

disposal and when triable claim is made in respect of the

suit schedule property and, Trial Court also exercised its

discretion, respective parties are directed to assist the

Trial Court to decide the issue involved between the

parties with regard to the title. Hence, there is no merit in

the appeal to reverse the finding of the Trial Court.

- 10 -

NC: 2024:KHC:1831

8. In view of the discussions made above, I pass

the following:

ORDER

The appeal is dismissed.

The Trial Court shall not be influenced with the

observations made by this Court while considering the

matter on merits.

Sd/-

JUDGE

SN

 
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