Citation : 2024 Latest Caselaw 6735 Kant
Judgement Date : 7 March, 2024
-1-
NC: 2024:KHC:9558
RFA No. 950 of 2012
C/W RFA No. 951 of 2012
IN THE HIGH COURT OF KARNATAKA AT BENGALURU
DATED THIS THE 7TH DAY OF MARCH, 2024
BEFORE
THE HON'BLE MR JUSTICE ANANT RAMANATH HEGDE
REGULAR FIRST APPEAL NO. 950 OF 2012 (PAR/INJ)
C/W
REGULAR FIRST APPEAL NO. 951 OF 2012 (PAR/INJ)
IN RFA NO.950/2012:
BETWEEN:
SMT HONNAMMA,
W/O BASAVARAJ,
AGED ABOUT 53 YEARS,
R/O NO. 371,MARUTHI NILAYA, SUNKADAKATTE,
VISHWANEEDAM POST, BANGALORE-560094,
REPRESENTED BY HER GPA HOLDER
SRI H S BASAVARAJAIAH,
S/O LATE SIDDALINGAIAH,
AGED ABOUT 67 YEARS,
SINCE DECEASED BY HER LRS'
Digitally
signed by C 1a. H.S.BASAVARAJAIAH,
HONNUR SAB S/O LATE SIDDALINGAIAH,
Location: AGED ABOUT 73 YEARS.
HIGH COURT
OF 1b. H.B.MAHESH KUMAR,
KARNATAKA S/O H.S.BASAVARAJAIAH,
AGED ABOUT 43 YEARS.
1c. SRI H.B.NAGESH,
S/O H S BASAVARAJAIAH,
AGED ABOUT 41 YEARS.
1d. SRI H.B.SANJEEVEGOWDA,
S/O H.S.BASAVARAJAIAH,
AGED ABOUT 39 YEARS.
-2-
NC: 2024:KHC:9558
RFA No. 950 of 2012
C/W RFA No. 951 of 2012
1e. SMT KAVITHA,
W/O D VENKATESH,
AGED ABOUT 37 YEARS.
ALL ARE RESIDING AT MARUTHI NILAYA,
SUNKADA KATTE, VISHWANEEDAM POST,
BANGALORE - 560 091.
(CAUSE TITLE AMENDED VIDE COURT
ORDER DATED: 31.05.2017).
...APPELLANTS
(BY SRI B V KRISHNA, ADVOCATE FOR
SRI S N PRASHANTH CHANDRA, ADVOCATE)
AND:
DR. USHA RANI,
W/O DR.GOPAL,
AGED ABOUT 51 YEARS,
R/O NO.3793, 13TH CROSS,
BANASHANKARI II STAGE,
BANGALORE - 560 070.
...RESPONDENT
(BY SRI G L VISHWANATH, SR. COUNSEL, FOR
SMT MANASA AND SRI V.C.RAJU, ADVOCATE'S FOR C/R
(CP.NO.764/2012)
THIS RFA IS FILED UNDER SECTION 96 OF CPC,
AGAINST THE JUDGMENT AND DECREE DATED 21.05.2012
PASSED IN O.S.3109/2008 ON THE FILE OF THE XXIV-ADDL.
CITY CIVIL AND SESSIONS JUDGE, BANGALORE CITY,
DISMISSING THE SUIT FOR PERMANENT INJUNCTION.
IN RFA NO.951/2012:
BETWEEN:
1. SRI. H S BASAVARAJAIAH,
S/O LATE SIDDALINGAIAH,
AGED ABOUT 67 YEARS,
R/A NO.371, MARUTHI NILAYA,
SUNKADA KATTE, VISHWANEEDAM POST
BANGALORE-560091.
-3-
NC: 2024:KHC:9558
RFA No. 950 of 2012
C/W RFA No. 951 of 2012
2. SMT HONNAMMA,
W/O BASAVARAJ,
AGED ABOUT 54 YEARS,
R/O NO.371, MARUTHI NILAYA,
SUNKADAKATTE VISHWANEEDAM POST,
BANGALORE - 560091,
REP. BY HER SPA HOLDER
SRI H S BASAVARAJAIAH,
S/O LATE SIDDALINGAIAH,
AGED ABOUT 67 YEARS.
SINCE DECEASED BY HER LRS'
2(a). H S BASAVARAJAIAH,
S/O LATE SIDDALINGAIAH,
AGED ABOUT 73 YEARS.
2(b). H.B.MAHESH KUMAR,
S/O H.S.BASAVARAJAIAH,
AGED ABOUT 43 YEARS.
2(c). SRI H.B.NAGESH,
S/O H S BASAVARAJAIAH,
AGED ABOUT 41 YEARS.
2(d). SRI H.B.SANJEEVEGOWDA,
S/O H.S.BASAVARAJAIAH,
AGED ABOUT 39 YEARS.
2(e). SMT KAVITHA,
W/O D VENKATESH,
AGED ABOUT 37 YEARS.
ALL ARE RESIDING AT MARUTHI NILAYA,
SUNKADA KATTE, VISHWANEEDAM POST,
BANGALORE - 560 091.
(CAUSE TITLE AMENDED VIDE COURT
ORDER DATED: 31.05.2017).
...APPELLANTS
(BY SRI B.V.KRISHNA, ADVOCATE FOR
SRI S N PRASHANTH CHANDRA, ADVOCATE)
-4-
NC: 2024:KHC:9558
RFA No. 950 of 2012
C/W RFA No. 951 of 2012
AND:
DR. USHA RANI,
W/O DR.GOPAL,
AGED ABOUT 52 YEARS,
R/O NO.3793, 13TH CROSS,
BANASHANKARI II STAGE,
BANGALORE-560070.
...RESPONDENT
(BY SRI G L VISHWANATH, SR. COUNSEL FOR
SMT MANASA AND SRI V C RAJU, ADVOCATE'S FOR C/R
(CP NO.763/2012))
THIS RFA IS FILED UNDER SECTION 96 OF CPC,
AGAINST THE JUDGMENT AND DECREE DATED 21.05.2012
PASSED IN O.S.5611/2011 ON THE FILE OF THE XXIV-ADDL.
CITY CIVIL AND SESSIONS JUDGE, BANGALORE CITY,
DECREEING THE SUIT FOR PERMANENT INJUNCTION.
THESE APPEALS COMING ON FOR FURTHER HEARING
THIS DAY THE COURT DELIVERED THE FOLLOWING:
JUDGMENT
1. These two appeals R.F.A. No.950/2012 and
R.F.A. No.951/2012 are arising from the common
judgment in O.S. No.3109/2008 and O.S. No.5611/2011
on the file of XXIV Additional City Civil Judge, Bangalore
City (CCH-6). The suit in O.S. No.3109/2008 filed by the
present appellant Smt.Honnamma for bare injunction is
dismissed. The description of the suit property in O.S.
No.3109/2008 is as under:-
NC: 2024:KHC:9558
"All that piece and parcel of the land bearing Sy.No.47, New No.47/1B, situated at Srigandadakaval village, Yeshwanthapura Hobli, Bangalore North Taluk, now coming under the Rajarajeswari Nagar Ward of the BBMP, measuring East to West 175 + 185, and North to South 140+120/2, bounded on the:
East by : Road,
West by : Road,
North by : Portion of property in
Sy. No.47/1B
South by : T. Prakash's property."
2. O.S. No.5611/2011 is also a suit for injunction
filed by the respondent in both appeals. The description of
the property in the said suit is as under:
"All that piece and parcel of Site No.1, bearing Khatha No.2524/2576, situated in Sy.No.47/1B, (Old No.47); Srigandhadakaval village, Yeshwanthapura Hobli, Bangalore North Taluk, measuring East to West 90 feet and North to South 60 feet and bounded on :
East by : Site No.2 (belonging to Smt.
Sumithra Plaintiffs mother)
West by : Tar Road,
North by : 20 Feet Road,
South by : Remaining property of
Smt. Puttahonamma."
3. O.S. No.3109/2008 is dismissed and O.S.
No.5611/2011 is decreed in terms of the aforementioned
common judgment. Aggrieved by the judgment and
NC: 2024:KHC:9558
decree, the plaintiff in O.S. No.3109/2008 has filed RFA
No.950/2012 and the defendants in O.S. No.5611/2011
has filed RFA No.951/2012.
4. With a consent of the learned counsel appearing
for the appellant and the learned Senior counsel appearing
for the respondent, both appeals are taken up together for
final hearing.
5. The appellant is the plaintiff in O.S.
No.3109/2008 and defendant in O.S. No.5611/2011. The
respondent is defendant in O.S. No.3109/2008 and
plaintiff in O.S. No.5611/2011. For the sake of
convenience, the parties are referred to as the appellant
and the respondent.
6. Certain admitted facts are as under:-
One Timmakka was the propositus and she had two
daughters namely Puttahonnamma and Lakshmidevamma.
Admittedly, there was a partition on 08.05.1967 under a
registered partition deed. The said document is marked as
NC: 2024:KHC:9558
Ex.D1. In the said partition, Puttahonnamma acquired 11
acres 38 guntas of property in Survey No.47 and the
respondent claims that she has purchased the suit
property in O.S. No.5611/2011 under a registered sale
deed dated 09.12.1991 executed by Puttahonnamma.
7. It appears that there was a partition between
Puttahonnamma and her daughter namely Honnamma in
the year 2006 under a registered partition deed dated
03.06.2006. The appellant claims that the entire suit
schedule property in O.S. No.3109/2008 is allotted to the
share of the appellant in the partition of 2006.
8. Alleging interference by the respondent, a suit
is filed for bare injunction in O.S. No.3109/2008 by the
appellant in respect of the property alleged to have been
allotted to the share of the appellant.
9. The respondent in the said suit, filed an
application seeking a prayer to accept a counter claim.
The said application was not pressed and thereafter, he
filed a suit in O.S. No.5611/2011 claiming injunction in
NC: 2024:KHC:9558
respect of the property which is purchased under the
registered sale deed dated 09.12.1991. The registered
sale deed dated 09.12.1991 is marked at Ex.D6. This is
the document under which, the respondent is claiming
possession over the property. The plaintiff is claiming
possession over the property under the registered partition
deed dated 03.06.2006 marked at Ex.P5.
10. Learned counsel appearing for the appellant
would contend that there is a serious dispute relating to
the identity of the property said to have been purchased
by the respondent. The identity of the property is not
established as the respondent has not moved an
application for appointment of a Survey Commissioner to
get the property measured and identified as such, he
would contend that without the documents to prove the
identity of the property, the Trial Court could not have
ventured to identify the property based on the self serving
documents produced by the respondent.
NC: 2024:KHC:9558
11. It is also his submission that the relief of
declaration is not sought by the respondent as such, the
suit is not maintainable and this aspect of the matter is
not considered by the Trial Court. He would also point out
that his suit could not have been dismissed as he has
acquired title over the property under the registered
partition deed executed by his mother and respondent has
admitted the title of his mother over entire Survey No.47
as such, the suit based on registered partition deed could
not have been dismissed and he would further point out
that he has executed a lease deed in respect of the
property allotted to his share and the lessee has been
examined and these factors would establish his possession
over the property.
12. It is also the contention of the learned counsel
for the appellant since identity of the suit property is not
established by the respondent, the finding that the
respondent is in possession of the suit property is also
erroneous.
- 10 -
NC: 2024:KHC:9558
13. Learned senior counsel Sri G.L.Vishwanath
appearing for the respondent would contend that the sale
of the property under the registered sale deed dated
09.12.1991 is not in dispute. What is disputed is the
identity of the property. The appellant's mother having
sold the property in favour of the respondent has filed an
affidavit admitting the description of the property shown in
the sale deed with reference to the boundaries as well as
survey number as such, the Trial Court is justified in
holding that the respondent is in exclusive possession of
the property purchased by the respondent.
14. It is also his contention that since appellant's
mother has sold the property in the year 1991 under the
registered sale deed dated 09.12.1991, the appellant's
mother did not have the right to allot any portion of the
said property sold to the respondent, to the appellant, in
terms of the alleged partition deed. Since she did not
retain the title over the property which is sold to the
respondent, the partition deed even if executed, to the
- 11 -
NC: 2024:KHC:9558
extent of the property sold is invalid. It is also his
contention that the description of the property with
reference to the boundary is clearly demonstrated from
the document produced by the plaintiff i.e., the registered
partition deed dated 03.06.2006. In the said partition
deed, it is stated that the northern boundary of the
property allotted to the share of the appellant is the
property sold by the appellant's mother. Thus, he would
contend that the appellant's mother has admitted the sale
and the said sale is in favour of the respondent. It is also
his submission that the identity of the property is
established on the basis of three more sale deeds namely
Ex.D24 to 26.
15. This Court has considered the contentions
raised at the Bar and perused the records.
16. After going through the records and considering
the submission made at the Bar, the following points arise
for consideration:-
- 12 -
NC: 2024:KHC:9558
(i) Whether the Trial Court is justified in holding that the respondent has proved possession over the property in O.S. No.5611/2011;
and
(ii) Whether the appellant is able to establish that the Trial Court committed an error in granting a decree for injunction without there being a proof relating to the identification of the property.
17. The fact that the mother of the present
appellant sold the property to the respondent under
registered sale deed dated 09.12.1991 is not in dispute.
The extent of the property is not in dispute. What is
disputed is the location of the property in Survey No.47.
Though, there is no reference in the sale deed executed by
the mother to the survey number, in the subsequent
affidavit which she has filed, she has admitted that she
has sold the portion of the property in Survey No.47. The
said affidavit was confronted to PW1 who is none other
than her son-in-law. He has admitted the signature of his
mother-in-law in the said affidavit. The Trial Court has
placed reliance on the said affidavit to hold that the
- 13 -
NC: 2024:KHC:9558
identity of the property is established as the vendor
herself has made a statement that she has sold the
portion of Survey No.47 in Srigandakavalu, Sunkadakatte
village. The reference to two villages namely
Srigandakavalu as well as Sunkadakatte is made in the
sale deed also. It is not the case of the appellant that the
property sold to respondent by the appellant's mother is
located in some other survey number. On reappreciation
of pleadings and evidence placed on record, the inevitable
inference is that the appellant is also admitting that the
mother of the appellant has sold a property to the
respondent in Sy.No.47. This being so, this Court is of the
view that the fact that portion of Sy.No.47 is sold under
the sale deed of 1991 is established.
18. Now the question is whether the respondent
has established the boundary as specified in the sale deed
which is reflected in the plaint in O.S. No.5611/2011. It is
relevant to note that three sale deeds at Exs.D24 and D26
executed by the mother of the plaintiff are marked on
- 14 -
NC: 2024:KHC:9558
behalf of the defendants. These are the properties sold in
the Survey No.47 owned by the mother of the plaintiff.
The recital in the said sale deed particularly, the
description on the southern side would indicate that the
property sold in Survey No.47 is bounded on the southern
side by 20 feet road. Thus, the plaintiff cannot claim right
over the said portion which is sold to the purchaser under
Exs.D24 and D25 and also cannot claim any right over the
20 feet road which is located to the southern side of the
properties sold to the purchaser in Exs.D24 and D25.
19. At this juncture, it is necessary to refer to the
boundaries of the property said to have been allotted to
the share of the plaintiff, which is appearing in the alleged
partition deed. The said description reads as under"
"All that piece and parcel of old Sy.No.48, New No.47/1 B, situated at Srigandadakaval village, Yeshwanhapura Hobli, Bangalore North Taluk, now carrying under the Rajarajeswari Nagar Ward of the BBMP, measuring East to West 175 + 105/2, and North to South 140+120/2, bounded on the:
East by : Road,
West by : Road,
North by : Portion of property in
- 15 -
NC: 2024:KHC:9558
Sy. No.47/1B
South by : T. Prakash's property."
20. On perusal of the boundaries, it is seen that the
property is bounded on the eastern and western side by a
road and on the northern side, the portion of the property
in Sy. No.47/1B and on the southern side, it is the
property of T.Prakash.
21. From the said description, it is evident that the
northern portion of the property allotted to the share of
the appellant was sold prior to the partition of the year
2006.
22. Learned senior counsel for the respondent has
also drawn the attention of the Court to the cross-
examination of PW-1. In the cross-examination, the
sketch produced by the defendant which is marked at
Exs.D3 and D4 are confronted. Referring to the features
in Ex.D3, the PW-1 has admitted that he is claiming right
over the property shown as BFON in the said sketch.
Thus, the said property described as BFON in the said
- 16 -
NC: 2024:KHC:9558
sketch is located to the south of the property said to have
been purchased by the respondent. In the sale deed
executed in favour of the respondent, it is seen that on the
north the property sold, there is a 20 feet road and on the
south, the property of the vendor. In the sketch at Ex.D.3
which is admitted to be correct by PW1 in the cross
examination, the northern portion of respondent's
property is shown as 20 feet road. Thus, it can be
concluded that the property of the respondent is located to
the south of 20 feet road and to the north of the property
of the appellant.
23. It is also forthcoming that on the west, the
property is bounded by road and on the east, the property
is bounded by site No.2. It is also relevant to note site
No.2 is in the name of respondent's mother. With
reference to the photographs which are marked at Exs.P12
- 14, PW1 was cross-examined. In the cross-examination,
the PW1 has admitted that the structure shown in the
photograph as the structure pertaining to the factory
- 17 -
NC: 2024:KHC:9558
which is referred to in Ex.D3 and Ex.D4, the survey
sketches. These documents are also confronted to PW-1
and he has admitted in the cross examination that he can
identify the location of the property of the respondent in
the said sketch.
24. The trial court has considered all these facts
and has discussed the boundaries of the properties
described in the partition deed, sale deeds executed by the
mother of the appellant in favour of the respondent and in
favour of other purchasers.
25. It is also relevant to note that on the basis of
the materials placed on record, it can be inferred that the
respondent is the first purchaser of the property from the
mother of the appellant.
26. It is also relevant to note that the person who
has sold the property i.e. the mother of the appellant has
supported the case of the purchaser by filing an affidavit
admitting the description of the property shown in the sale
- 18 -
NC: 2024:KHC:9558
deed. If at all there was any dispute relating to the
identification of the property and if at all, the appellant is
to contend that the property mentioned in the sale deed is
not the property over which the respondent is now
claiming possession then, it was for the appellant to
examine the mother who was the best witness as she was
a party to the said transaction. The Trial Court has taken
note of the fact that the mother of the appellant has not
entered the witness box. This is one of the strong
circumstances relied upon by the Trial Court to hold that
the appellant has failed to establish his possession. If the
property sold by the appellant's mother was different from
the one claimed by the respondent, then the appellant
should have examined her mother to prove as to which
property is sold to the respondent.
27. The Trial Court has analysed the affidavit of
the appellant's mother and also the admission of the
appellant in the cross examination, particularly with
reference to the evidence in the cross examination where
the sketch at Exs.D.3 and 4 are confronted to the
- 19 -
NC: 2024:KHC:9558
appellant. Based on these materials and also Ex.D.24 to
D.26, the Trial Court has concluded that the respondent is
in exclusive possession of the suit property.
28. Though, the learned counsel for the appellant
would urge that it was incumbent upon the respondent to
move an application for appointment of a Survey
Commissioner for identification of the property, this Court
is of the view that such an application would not have
served any purpose for the simple reason that admittedly
there is no approved layout plan and approved layout
sketch which would have formed the basis for the
Surveyor to measure and identify the property. Thus,
even if the Survey Commissioner was appointed, the
Survey Commissioner could not have located the property.
29. Learned counsel for the appellant has also
relied upon following three judgments of the Hon'ble Apex
Court. This Court has referred to the said judgments. The
Apex Court in Jharkhand State Housing Board vs.
Didar Singh And Another, (2019) 17 SCC 692 and
- 20 -
NC: 2024:KHC:9558
Padhiyar Prahladji Chenaji (Deceased) Through
Legal Representatives Vs Maniben jagmalbhai
(Deceased) through Legal Representatives and
Others, (2022) 12 SCC 128 has held that in case the
identity of the property is not established, the suit for
injunction without appropriate relief of declaration of title
is not maintainable.
30. This Court having gone through the
aforementioned judgments is of the view that the principle
laid down in the aforementioned judgments are not
applicable to the present case as the identity of the
property is very much established. PW1 in his cross
examination has categorically admitted and identified the
property of the respondent.
31. Learned counsel for the appellant has also
relied upon the judgment of the Hon'ble Apex Court in
T.V. Ramakrishna Reddy vs. M. Mallappa and
Another, (2021) 13 SCC 135. The said judgment would
lay down a principle that unless the possession is
- 21 -
NC: 2024:KHC:9558
established, the suit for injunction is not maintainable and
unless a relief of possession is sought, the suit is liable to
be dismissed. Again the principle laid down in the present
judgment does not come to the aid of the appellant as this
Court is agreeing with the view of the Trial Court which
has held that the respondent is in possession of the
property based on a registered sale deed. The Trial Court
has assigned valid reasons. The finding of the Trial Court
is based on acceptable evidence and this Court has given a
finding that the respondent has established his
possession. Accordingly, the aforementioned judgment
does not come to the aid of the appellant.
32. For the aforementioned reasons, this Court is of
the view that there are no grounds to interfere with the
well-reasoned judgment rendered by the Trial Court.
Accordingly, the Court has passed the following;
ORDER
i) The appeal in R.F.A. No.950/2012 (arising
out of O.S. No.3109/2008) is dismissed
- 22 -
NC: 2024:KHC:9558
and the appeal in R.F.A.No.951/2012
(arising out of O.S. No.5611/2011) is also
dismissed.
ii) The judgment and decree dated
21.05.2012 passed by XXIV Additional
City Civil Court, Bangalore City (CCH-6) in
O.S. No.3109/2008 and O.S.
No.5611/2011 are confirmed.
Sd/-
JUDGE CHS
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!