Tuesday, 12, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sri.Nagesh vs Smt.Akkamma
2024 Latest Caselaw 6259 Kant

Citation : 2024 Latest Caselaw 6259 Kant
Judgement Date : 1 March, 2024

Karnataka High Court

Sri.Nagesh vs Smt.Akkamma on 1 March, 2024

Author: Hanchate Sanjeevkumar

Bench: Hanchate Sanjeevkumar

                                                  -1-
                                                         NC: 2024:KHC-D:4753
                                                         RSA No. 100521 of 2016
                                            C/W RSA No. 100522 of 2016, RSA No.
                                                                 100523 of 2016


                           IN THE HIGH COURT OF KARNATAKA, DHARWAD BENCH
                                DATED THIS THE 01ST DAY OF MARCH, 2024
                                                BEFORE
                           THE HON'BLE MR JUSTICE HANCHATE SANJEEVKUMAR
                            REGULAR SECOND APPEAL NO. 100521 OF 2016 (SP)
                                                  C/W
                              REGULAR SECOND APPEAL NO. 100522 OF 2016
                              REGULAR SECOND APPEAL NO. 100523 OF 2016


                      IN RSA NO.100521/2016

                      BETWEEN:

                      1.   SRI.NAGESH S/O GANGAPPA KALE,
                           AGE: 52 YEARS, OCC: AGRICULTURE,
                           R/O: MRUTYUNJAYA NAGAR,
                           SAVADATTI ROAD, DHARWAD.

                      2.   SRI.HANUMANTH GANGAPPA KALE,
                           AGE: 48 YEARS, OCC: AGRICULTURE,
                           R/O: MRUTYUNJAYA NAGAR,
                           SAVADATTI ROAD, DHARWAD.

                      3.   MARUTI GANGAPPA KALE,
Digitally signed by        AGE: 46 YEARS, OCC: AGRICULTURE,
SUJATA                     R/O: MRUTYUNJAYA NAGAR,
SUBHASH
PAMMAR                     SAVADATTI ROAD, DHARWAD.
Location: HIGH
COURT OF              4.   RAMESH GANGAPPA KALE,
KARNATAKA
                           AGE: 44 YEARS, OCC: AGRICULTURE,
                           R/O: MRUTYUNJAYA NAGAR,
                           SAVADATTI ROAD, DHARWAD.

                                                                     ...APPELLANTS

                      (BY SRI V G BHAT AND SRI J.B.HURAKADLI, ADVOCATES)

                      AND:

                      1.    SMT.AKKAMMA
                            KOM GURANAGOUDA PATIL,
                             -2-
                                  NC: 2024:KHC-D:4753
                                   RSA No. 100521 of 2016
                      C/W RSA No. 100522 of 2016, RSA No.
                                           100523 of 2016


     AGE: 46 YEARS, OCC: HOUSEHOLD WORK,
     R/O: HAROBELAVADI, TQ: DHARWAD.

2.   SMT.SUMAKKA @ UMA
     KOM BASANAGOUDA PATIL,
     AGE: 43 YEARS, OCC: HOUSEHOLD,
     R/O: HAROBELAVADI, TQ: DHARWAD.

3.   VEERANAGOUDA FAKKIRAGOUDA PATIL,
     SINCE DECEASED BY LEGAL HEIRS

3A. VEERESHGOUDA S/O. GURUNATHGOUDA PATIL
    AGE: 28 YEARS, OCC: AGRICULTURE & STUDENT,
    R/O: HAROBELAVADI,
    TQ:DIST: DHARWAD

3B. SUNIL @ SUNILGOUDA S/O BASANAGOUDA PATIL
    AGE: 23 YEARS, OCC: AGRICULTURE AND STUDENT,
    R/O: HAROBELAVADI,
    TQ:DIST: DHARWAD

4.   BASANAGOUDA S/O FAKIRAGOUDA PATIL,
     AGE: 75 YEARS, OCC: AGRICULTURE,
     R/O: KASABAGOUDAR ONI,
     KAMANAKATTI, DHARWAD.

                                             ...RESPONDENTS

(BY SRI SANGRAM S KULKARNI, ADVOCATE FOR R1 & R2;
SRI UMESH P. HAKKARAKI, ADVOCATE FOR R3(A), R3(B) AND R4)

      THIS REGULAR SECOND APPEAL IS FILED UNDER SETION 100
OF THE CODE OF CIVIL PROCEDURE, 1908, PRAYING TO SET ASIDE
THE JUDGMENT AND DECREE PASSED BY THE IV ADDL. DISTRICT
AND SESSIONS JUDGE, DAHRWAD, IN R.A.NO.293/2015 DATED
30.04.2016 BY CONFIRMING THE JUDGMENT AND DECREE PASSED
BY THE II ADDL. SENIOR CIVIL JUDGE, DHARWAD, IN
O.S.NO.96/2000 DATED 26.10.2015, IN THE INTEREST OF JUSTICE
AND EQUITY.

IN RSA NO. 100522/2016
BETWEEN:

1.   SRI.NAGESH S/O GANGAPPA KALE,
     AGE: 51 YEARS, OCC: AGRICULTURE,
                             -3-
                                  NC: 2024:KHC-D:4753
                                   RSA No. 100521 of 2016
                      C/W RSA No. 100522 of 2016, RSA No.
                                           100523 of 2016


     R/O: MRUTYUNJAYA NAGAR,
     SAVADATTI ROAD, DHARWAD.

2.   SRI.HANUMANTHA GANGAPPA KALE,
     AGE:48 YEARS, OCC: AGRICULTURE,
     R/O: MRUTYUNJAYA NAGAR,
     SAVADATTI ROAD, DHARWAD.

3.   MARUTI GANGAPPA KALE,
     AGE:46 YEARS, OCC: AGRICULTURE,
     R/O: MRUTYUNJAYA NAGAR,
     SAVADATTI ROAD, DHARWAD.

4.   RAMESH GANGAPPA KALE,
     AGE: 44 YEARS, OCC: AGRICULTURE,
     R/O: MRUTYUNJAYA NAGAR,
     SAVADATTI ROAD, DHARWAD.
                                               ...APPELLANTS

(BY SRI V G BHAT AND SRI J.B.HURAKADLI, ADVOCATES)

AND:

1.   SMT.AKKAMMA
     KOM GURANAGOUDA PATIL,
     AGE: 46 YEARS, OCC: HOUSEHOLD WORK,
     R/O: HAROBELAVADI, TQ: DHARWAD.

2.   SMT.SUMAKKA @ UMA
     KOM BASANAGOUDA PATIL,
     AGE: 43 YEARS, OCC: HOUSEHOLD,
     R/O: HAROBELAVADI, TQ: DHARWAD.

3.   VEERANAGOUDA FAKKIRAGOUDA PATIL,
     SINCE DECEASED BY LEGAL HEIRS

3A. VEERESHGOUDA S/O. GURUNATHGOUDA PATIL
    AGE: 28 YEARS, OCC: AGRICULTURE AND STUDENT,
    R/O: HAROBELAVADI,
    TQ:DIST: DHARWAD-580201

3B. SUNIL @ SUNILGOUDA S/O BASANAGOUDA PATIL
    AGE: 23 YEARS, OCC: AGRICULTURE AND STUDENT,
    R/O: HAROBELAVADI,
    TQ:DIST: DHARWAD-580201
                             -4-
                                  NC: 2024:KHC-D:4753
                                   RSA No. 100521 of 2016
                      C/W RSA No. 100522 of 2016, RSA No.
                                           100523 of 2016


4.   BASANAGOUDA S/O FAKIRAGOUDA PATIL,
     AGE: 75 YEARS, OCC: AGRICULTURE,
     R/O: KASABAGOUDAR ONI,
     KAMANAKATTI, DHARWAD.

                                             ...RESPONDENTS

(BY SRI SANGRAM S. KULKARNI, ADVOCATE FOR R1 & R2;
SRI UMESH P. HAKKARAKI, ADVOCATE FOR R3(A), R3(B) AND R4)

      THIS REGULAR SECOND APPEAL IS FILED UNDER SETION 100
OF THE CODE OF CIVIL PROCEDURE, 1908, PRAYING TO SET ASIDE
THE JUDGMENT AND DECREE PASSED BY THE IV ADDL. DISTRICT
AND SESSIONS JUDGE, DAHRWAD, IN R.A.NO.269/2015 DATED
30.04.2016 BY CONFIRMING THE JUDGMENT DECREE PASSED BY
THE II ADDL. SENIOR CIVIL JUDGE, DHARWAD, IN O.S.NO.96/2000
DATED 26.10.2015, IN THE INTEREST OF JUSTICE AND EQUITY.

IN RSA NO. 100523/2016

BETWEEN:

1.   SRI.NAGESH S/O GANGAPPA KALE,
     AGE: 51 YEARS, OCC: AGRICULTURE,
     R/O: MRUTYUNJAYA NAGAR,
     SAVADATTI ROAD, DHARWAD.

2.   SRI.HANUMANTHA GANGAPPA KALE,
     AGE:48 YEARS, OCC: AGRICULTURE,
     R/O: MRUTYUNJAYA NAGAR,
     SAVADATTI ROAD, DHARWAD.

3.   MARUTI GANGAPPA KALE,
     AGE: 46 YEARS, OCC: AGRICULTURE,
     R/O: MRUTYUNJAYA NAGAR,
     SAVADATTI ROAD, DHARWAD.

4.   RAMESH GANGAPPA KALE,
     AGE: 44 YEARS, OCC: AGRICULTURE,
     R/O: MRUTYUNJAYA NAGAR,
     SAVADATTI ROAD, DHARWAD.
                                               ...APPELLANTS

(BY SRI V G BHAT AND SRI J.B.HURAKADLI, ADVOCATES)
                             -5-
                                  NC: 2024:KHC-D:4753
                                   RSA No. 100521 of 2016
                      C/W RSA No. 100522 of 2016, RSA No.
                                           100523 of 2016


AND:

1.   SMT.AKKAMMA
     KOM GURANAGOUDA PATIL,
     AGE: 46 YEARS, OCC: HOUSEHOLD WORK,
     R/O: HAROBELAVADI,
     TQ: DHARWAD-580001

2.   SMT.SUMAKKA @ UMA
     KOM BASANAGOUDA PATIL,
     AGE: 43 YEARS, OCC: HOUSEHOLD,
     R/O: HAROBELAVADI,
     TQ: DHARWAD-580001

3.   VEERANAGOUDA FAKKIRAGOUDA PATIL,
     SINCE DECEASED BY LEGAL HEIRS

3A. VEERESHGOUDA S/O. GURANGOUDA PATIL
    AGE: 28 YEARS, OCC: AGRICULTURE AND STUDENT,
    R/O: HAROBELAVADI,
    TQ:DIST: DHARWAD-580201

3B. SUNIL @ SUNILGOUDA S/O BASANAGOUDA PATIL
    AGE: 23 YEARS, OCC: AGRICULTURE AND STUDENT,
    R/O: HAROBELAVADI,
    TQ:DIST: DHARWAD-580201

4.   BASANAGOUDA S/O FAKIRAGOUDA PATIL,
     AGE:73 YEARS, OCC: AGRICULTURE,
     R/O: KASABAGOUDAR ONI,
     KAMANAKATTI, DHARWAD.

                                             ...RESPONDENTS

(BY SRI SANGRAM S KULKARNI, ADVOCATE FOR R1 & R2;
SRI UMESH P. HAKKARAKI, ADVOCATE FOR R3(A), R3(B) AND R4.)

     THIS REGULAR SECOND APPEAL IS FILED UNDER SECTION
100 OF THE CODE OF CIVIL PROCEDURE, 1908, PRAYING TO SET
ASIDE THE JUDGMENT AND DECREE PASSED BY THE IV ADDL.
DISTRICT AND SESSIONS JUDGE, DAHRWAD, IN R.A.NO.13/2016
DATED 30.04.2016 BY CONFIRMING THE JUDGMENT DECREE
PASSED BY THE II ADDL. SENIOR CIVIL JUDGE, DHARWAD, IN
O.S.NO.96/2000 DATED 26.10.2015, IN THE INTEREST OF JUSTICE
AND EQUITY.
                                      -6-
                                            NC: 2024:KHC-D:4753
                                          RSA No. 100521 of 2016
                             C/W RSA No. 100522 of 2016, RSA No.
                                                  100523 of 2016


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

                              JUDGMENT

In all these appeals all the appellants and the

respondents are present before the Court and the advocates

appearing for the respective parties have filed compromise

petition under Order 23 Rule 3 of CPC stating that they have

settled the matter amicably between them and requested to

pass decree in terms of the compromise petition.

2. The compromise petition is signed by all the

appellants and respondents along with their respective

advocates and affixed their photographs and also enclosed

their Aadhar cards. After enquiry the appellants and

respondents have stated that they have compromised the

matter between themselves amicably and requested to pass

decree in terms of the compromise petition.

3. Recording the submission and placing the

compromise petition on record, all the three appeals are

disposed of in terms of the compromise petition.

NC: 2024:KHC-D:4753

C/W RSA No. 100522 of 2016, RSA No. 100523 of 2016

4. Draw decree in terms of compromise petition. A

copy of the compromise petition shall be part and parcel of

the decree.

5. The Court fee paid by the appellants shall be

refunded to the appellants with proper identification.

Sd/-

JUDGE

MRK 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