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

Sri.Yallappa vs Paragouda
2024 Latest Caselaw 867 Kant

Citation : 2024 Latest Caselaw 867 Kant
Judgement Date : 10 January, 2024

Karnataka High Court

Sri.Yallappa vs Paragouda on 10 January, 2024

Author: V.Srishananda

Bench: V.Srishananda

                                                   -1-
                                                          NC: 2024:KHC-D:682
                                                         MSA No. 100102 of 2016
                                                     C/W MSA No. 100101 of 2016



                         IN THE HIGH COURT OF KARNATAKA, DHARWAD BENCH

                               DATED THIS THE 10TH DAY OF JANUARY, 2024

                                                BEFORE
                                THE HON'BLE MR JUSTICE V.SRISHANANDA
                         MISCELLANEOUS SECOND APPEAL NO.100102 OF 2016 (RO)
                                                  C/W
                             MISCELLANEOUS SECOND APPEAL NO.100101 OF 2016

                        IN M. S. A. NO.100102 OF 2016
                        BETWEEN:

                        1.   SRI.YALLAPPA S/O. YAMANAPPA KUGE @ KOOGE,
                             AGE: 52 YEARS, OCC: AGRICULTURE,
                             R/O: MEKHALI, TQ: RAIBAG,
                             DIST: BELAGAVI, PIN: 591317.

                        2.   RAMA S/O. YAMANAPPA KUGE @ KOOGE,
                             AGE: 52 YEARS, OCC: AGRICULTURE,
                             R/O: MEKHALI, TQ: RAIBAG,
                             DIST: BELAGAVI, PIN: 591317.
                                                                 ...APPELLANTS
                        (BY SRI. VISHWANATH P.ALLANNAVAR, ADVOCATE FOR
           Digitally        SRI. DINESH M.KULKARNI, ADVOCATE)
           signed by
           BHARATHI
BHARATHI   HM
HM         Date:
                        AND:
           2024.01.18
           12:27:07
           +0530
                        1.   PARAPPA S/O. IRAPPA DATTAWADE,
                             AGE: 50 YEARS, OCC: AGRICULTURE,
                             R/O: NANDIKURALI, TQ: RAIBAG,
                             NOW AT MEKHALI, TQ: RAIBAG,
                             DIST: BELAGAVI-591317.

                        2.   SMT.GOURAWWA
                             W/O. MARUTI KOOGE,
                             AGE: 63 YEARS, OCC: AGRIL.,
                             R/O: MEKHALI VILLAGE,
                             TQ: RAIBAG, DIST: BELAGAVI-591317.
                            -2-
                                  NC: 2024:KHC-D:682
                                 MSA No. 100102 of 2016
                             C/W MSA No. 100101 of 2016



3.   ASHOK S/O. MARUTI KOOGE,
     AGE: 31 YEARS, OCC: AGRIL.,
     R/O: MEKHALI VILLAGE, TQ: RAIBAG,
     DIST: BELAGAVI-591317.

4.   SUBHASH S/O. MARUTI KOOGE,
     AGE: 29 YEARS, OCC: AGRIL.,
     R/O: MEKHALI VILLAGE, TQ: RAIBAG,
     DIST: BELAGAVI-591317.

5.   SIDDAPPA S/O. MARUTI KOOGE,
     AGE: 27 YEARS, OCC: AGRIL.,
     R/O: MEKHALI VILLAGE, TQ: RAIBAG,
     DIST: BELAGAVI-591317.

6.   YALLAPPA S/O. MARUTI KOOGE,
     AGE: 25 YEARS, OCC: AGRIL.,
     R/O: MEKHALI VILLAGE, TQ: RAIBAG,
     DIST: BELAGAVI-591317.
                                        ...RESPONDENTS
(BY SRI.MRUTYUNJAYA S.HALLIKERI, ADVOCATE FOR R1;
     NOTICE TO R2-6 DISPENSED WITH)

     THIS MISCELLANEOUS SECOND APPEAL IS FILED U/O. 43
RULE 1(u) OF THE CPC, AGAINST THE JUDGMENT AND DECREE
DATED 28.07.2016 PASSED IN R.A.NO.12/2016 ON THE FILE
OF THE SENIOR CIVIL JUDGE AND JUDICIAL MAGISTRATE
FIRST CLASS RAIBAG, PARTLY ALLOWING THE APPEAL AND
SETTING ASIDE THE JUDGMENT AND DECREE DATED
23.08.2013 PASSED IN O.S.NO.115/2010, ON THE FILE OF THE
PRINCIPAL CIVIL JUDGE AND JUDICIAL MAGISTRATE FIRST
CLASS RAIBAG, PARTLY DECREEING THE SUIT FILED FOR
DECLARATION AND PERMANENT INJUNCTION.

IN M. S. A. NO.100101 OF 2016
BETWEEN:

SRI.YALLAPPA S/O. YAMANAPPA KUGE @ KOOGE,
AGE: 52 YEARS, OCC: AGRICULTURE,
R/O: MEKHALI, TQ: RAIBAG,
                               -3-
                                     NC: 2024:KHC-D:682
                                    MSA No. 100102 of 2016
                                C/W MSA No. 100101 of 2016



DIST: BELAGAVI, PIN: 591317.
                                          ...APPELLANT
(BY SRI. VISHWANATH P.ALLANNAVAR, ADVOCATE FOR
    SRI. DINESH M. KULKARNI, ADVOCATE)

AND:

PARAGOUDA S/O. IRAPPA DATTAWADE,
AGE: 50 YEARS, OCC: AGRICULTURE,
R/O: NANDIKURALI,
NOW AT KATTNUR, TQ: RAIBAG,
DIST: BELAGAVI-591317.
                                         ...RESPONDENT
(BY SRI.MRUTYUNJAYA S.HALLIKERI, ADVOCATE)

     THIS MISCELLANEOUS SECOND APPEAL IS FILED U/O. 43
RULE 1(u) OF THE CPC, AGAINST THE JUDGMENT AND DECREE
DATED 28.07.2016 PASSED IN R.A.NO.11/2016 ON THE FILE
OF THE SENIOR CIVIL JUDGE AND JMFC, RAIBAG, PARTLY
ALLOWING THE APPEAL FILED AGAINST THE JUDGMENT AND
DECREE 23.08.2013 PASSED IN O.S.NO.97/2010, ON THE FILE
OF THE PRINCIPAL CIVIL JUDGE (SR.DN) AND J.M.F.C.
RAIBAG, DISMISSING THE SUIT FILED FOR PERMANENT
INJUNCTION.

     THESE MISCELLANEOUS SECOND APPEALS, COMING ON
FOR FINAL HEARING, THIS DAY, THE COURT DELIVERED THE
FOLLOWING:

                        JUDGMENT

Heard Sri.Vishwanath P Allannavar on behalf of

Sri.Dinesh M Kulkarni for the appellants and

Sri.Mrutyunjay S Hallikeri, learned counsel for respondent

No.1.

NC: 2024:KHC-D:682

2. The present second appeals are directed against

the validity of the judgment and decree passed in

R.A.No.11/2016 C/w. R.A.No.12/2016 dated 28.07.2016,

wherein the First Appellate Court allowed the appeals and

matters were remitted to the trial Court for fresh disposal

in accordance with law in O.S.No.115/2010 and

O.S.No.97/2010.

3. During the course of hearing, Sri.Vishwanath P

Allannavar files a memo with copy of the order passed in

RSA No.6137/2012 dated 04.01.2023, wherein the suit

prayer in O.S.No.110/1997 came to be decreed in

R.A.No.245/2008.

4. In view of the fact that O.S.No.110/1997 being

decreed by virtue of the judgment passed in

R.A.No.245/2008 dated 19.07.2012 and the second appeal

thereafter is dismissed, interest of the appellants got

served inasmuch as ½ share has been granted to the

appellants herein who were the plaintiffs.

NC: 2024:KHC-D:682

5. Therefore, ancillary proceedings in

O.S.No.115/2010 and O.S.No.97/2010 which are filed for

declaration and permanent injunction have rendered

infructuous. As such, the remand order passed in

R.A.No.11/2016 and R.A.No.12/2016 need not be

considered further as the suits themselves have rendered

infructuous.

6. Since the remand order has now rendered

infructuous, resultantly the second appeals have also

rendered infructuous.

7. Hence, the miscellaneous second appeals

having rendered infructuous, stand disposed of.

Sd/-

JUDGE

SH

 
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