Wednesday, 13, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Smt.Gangawwa W/O Tippanna Melappagol vs Smt. Sushilawwa D/O Tippanna ...
2024 Latest Caselaw 26827 Kant

Citation : 2024 Latest Caselaw 26827 Kant
Judgement Date : 11 November, 2024

Karnataka High Court

Smt.Gangawwa W/O Tippanna Melappagol vs Smt. Sushilawwa D/O Tippanna ... on 11 November, 2024

                                              -1-
                                                         NC: 2024:KHC-D:16490
                                                    RFA No. 100072 of 2015
                                           C/W RFA.CROB No. 100002 of 2016



                             IN THE HIGH COURT OF KARNATAKA,
                                      DHARWAD BENCH
                         DATED THIS THE 11TH DAY OF NOVEMBER, 2024
                                           BEFORE
                      THE HON'BLE MR. JUSTICE ANANT RAMANATH HEGDE
                     REGULAR FIRST APPEAL NO. 100072 OF 2015 (DEC/PAR)
                                             C/W
                             RFA CROSS OBJ NO. 100002 OF 2016

                IN RFA NO.100072/2015

                BETWEEN:

                SMT. SUSHILAWWA
                D/O. TIPPANNA MELAPPAGOL,
                AGE: 29 YEARS,
                OCC: AGRICULTURE,
                R/O: HALLUR VILLAGE,
                TQ: GOKAK, DIST: BELAGAVI-591 312.
                                                                    ...APPELLANT
                (BY SRI. G. B. NAIK & SMT. P. G. NAIK, ADVOCATES)

                AND:

ASHPAK          1.    SMT. GANGAWWA W/O. TIPPANNA MELAPPAGOL,
KASHIMSA
MALAGALADINNI         AGE: 64 YEARS, OCC:AGRICULTURE,
                      R/O: HALLUR VILLAGE,
                      TQ: GOKAK, DIST: BELAGAVI.
                      PIN: 591 312.
Location:
HIGH            2.    SMT. BHAGAWWA W/O. MAHADEV NESUR,
COURT OF              AGE: 44 YEARS, OCC: AGRICULTURE,
KARNATAKA
                      R/O: HALLUR VILALGE,
                      TQ: GOKAK, DIST: BELAGAVI-591 312.

                3.    SHRI. BASAPPA LAXMAN MELAPPAGOL,
                      AGE: 40 YEARS, OCC: AGRICULTURE,
                      R/O: HALLUR VILALGE,
                      TQ: GOKAK, DIST: BELAGAVI
                      PIN -591 312.
                              -2-
                                       NC: 2024:KHC-D:16490
                                    RFA No. 100072 of 2015
                           C/W RFA.CROB No. 100002 of 2016



4.   SHRI. SANGAPPA LAXMAN MELAPPAGOL,
     AGE: 38 YEARS, OCC: AGRICULTURE,
     R/O: HALLUR VILALGE,
     TQ: GOKAK,
     DIST: BELAGAVI-591 312.
                                             ...RESPONDENTS

(BY SRI. DINESH M. KULKARNI, ADVOCATE FOR C/R3 & R4;
    SRI. SANTOSH B. RAWOOT, ADVOCATE FOR R1 AND R2)


      THIS RFA IS FILED UNDER SECTION 96 R/W ORDER XLI RULE
1 & 2 OF THE CODE OF CIVIL PROCUDURE, 1908 PRAYING THAT THE
JUDGMENT    AND   DECREE    DATED   30.01.2015   PASSED     IN
O.S.NO.119/2010 BY THE PRINCIPAL SENIOR CIVIL JUDGE, GOKAK
MAY KINDLY BE SET ASIDE AND SUIT OF THE PLAINTIFF MAY
KINDLY BE DECREED, IN THE INTEREST OF JUSTICE AND EQUITY.


IN RFA CROSS OBJ NO. 100002/2016

BETWEEN:

1.   SMT.GANGAWWA
     W/O. TIPPANNA MELAPPAGOL
     AGE: 64 YEARS
     OCC: AGRICULTURE
     R/O: HALLUR VILLAGE,
     TQ: GOKAK
     DIST: BELAGAVI-591312.

2.   SMT. BHAGAWWA W/O MAHADEV NESUR
     AGE: 44 YEARS
     OCC: AGRICULTURE
     R/O: HALLUR VILLAGE,
     TQ: GOKAK
     DIST: BELAGAVI-591312
                                         ...CROSS-OBJECTORS
(BY SRI SANTOSH B. RAWOOT, ADVOCATE)
                               -3-
                                           NC: 2024:KHC-D:16490
                                     RFA No. 100072 of 2015
                            C/W RFA.CROB No. 100002 of 2016



AND:

1.   SMT. SUSHILAWWA
     D/O TIPPANNA MELAPPAGOL
     AGE: 29 YEARS
     OCC: AGRICULTURE
     R/O: HALLUR VILLAGE,
     TQ: GOKAK
     DIST: BELAGAVI-591312.

2.   SHRI BASAPPA LAXMAN MELAPPAGOL
     AGE: 40 YEARS
     OCC: AGRICULTURE
     R/O: HALLUR VILLAGE,
     TQ: GOKAK
     DIST: BELAGAVI-591312.

3.   SHRI SANGAPPA LAXMAN MELAPPAGOL
     AGE: 38 YEARS
     OCC: AGRICULTURE
     R/O: HALLUR VILLAGE,
     TQ: GOKAK
     DIST: BELAGAVI-591312.
                                                  ...RESPONDENTS

(BY SRI. G. B. NAIK AND SMT. P. G. NAIK, ADVOCATES FOR R1;
SRI. DINESH M. KULKARNI, ADVOCATE FOR R2 & R3)


       THIS CROSS OBJECTION IS FILED UNDER ORDER 41 RULE 22
OF C.P.C., PRAYING TO ALLOW THE APPEAL BY SETTING ASIDE THE
JUDGMENT AND DECREE OF THE COURT OF PRL. SENIOR CIVIL
JUDGE, GOKAK PASSED IN O.S.NO. 119/2010 DATED 30.01.2015 BY
REMANDING THE MATTER FOR FRESH HEARING TO TRIAL COURT, IN
THE INTEREST OF JUSTICE AND EQUITY.


       THESE APPEAL AND CROSS-OBJECTION COMING ON FOR
FURTHER    HEARING   THIS   DAY,    THE   COURT   DELIVERED   THE
FOLLOWING:
                              -4-
                                           NC: 2024:KHC-D:16490
                                   RFA No. 100072 of 2015
                          C/W RFA.CROB No. 100002 of 2016




CORAM:    THE HON'BLE MR. JUSTICE ANANT RAMANATH HEGDE

                      ORAL JUDGMENT

RFA No.100072/2015 is filed challenging dismissal of

the suit for declaration and partition. The suit was filed

against the mother-defendant No.1, sister- defendant No.2,

and defendants No.3 and 4, who are the beneficiaries under

the gift deed dated 19.11.1986, said to have been executed

by defendant No.1.

2. Defendants No.3 and 4 contested the suit and

claimed rights over the properties under the registered gift

deed executed by defendant No.1. Mother of the plaintiff

/Defendant No.1 supported the plaintiff's case. Defendant

No.2 did not file any written statement.

3. Admittedly, when the gift deed was executed, the

plaintiff was minor and aged 3 years. Minor had 1/3rd

undivided share in the suit properties. The plaintiff and

defendant No.2 along with their mother defendant No.1

inherited the said property after the demise of the father of

plaintiff and defendant No.2 and husband of defendant No.1.

NC: 2024:KHC-D:16490

C/W RFA.CROB No. 100002 of 2016

4. The Trial Court framed the following issues:

i. Whether the plaintiff proves that the suit properties jointly belong to the plaintiff and defendants No.1 and 2?

ii. Whether the plaintiff proves that she is having 1/3rd share in the suit property?


          iii.      Whether the plaintiff proves that the gift
                    deed   dated    19.11.1986     executed     by

defendant No.1 in favour of defendants No.3 and 4 is illegal and not binding on the share of the plaintiff?

iv. Whether the suit is barred by limitation?

v. Whether the plaintiff is entitled to partition and separate possession of 1/3rd share in the suit properties?

vi. What decree or order?

5. The suit is dismissed on the premise that the suit

is time-barred. The Trial Court held that the suit properties

jointly belonged to the plaintiff and defendants No.1 and 2.

However, the relief of partition is declined on the premise

that the suit is time-barred under Article 60 of the Limitation

Act, 1963 (for short 'the Act of 1963')

NC: 2024:KHC-D:16490

C/W RFA.CROB No. 100002 of 2016

6. Aggrieved by the aforementioned judgment and

decree, the plaintiff is in appeal.

7. Smt.P.G.Naik, learned counsel appearing for the

appellant/plaintiff would urge that, the properties admittedly

belonged to Tammanna the father of plaintiff and defendant

No.2 and husband of defendant No.1. After his death, his two

daughters, plaintiff and defendant No.2 acquired joint right

along with defendant No.1 their mother. Thus, the property

being the joint family property, the mother has no right to

execute the gift deed of the undivided share. The said

transaction is void, as such the suit is essentially one for

partition and separate possession and relief of declaration is

ancillary. The Trial Court could not have dismissed the suit

as time-barred, as the cause of action arose a week before

filing the suit where the defendants refused to part with 1/3rd

share of the plaintiff.

8. It is also urged that Article 60 of the Act of 1963

does not apply to the facts of the case as the properties in

question were not the separate properties of the plaintiff

when the gift deed was executed by the plaintiff's mother in

NC: 2024:KHC-D:16490

C/W RFA.CROB No. 100002 of 2016

the year 1986. When the plaintiff's mother executed the gift

deed in the year 1986, the plaintiff had an undivided 1/3rd

share in the said properties and the plaintiff was aged 3

years. Article 60 of the Act of 1963 would apply only in a

situation where the guardian transfers the separate property

of the minor. The suit is governed by Article 110 of the Act of

1963 and the Trial Court failed to appreciate said aspect.

9. It is also her further contention that when the

transfer took place through a registered gift deed in the

name of defendants No.3 and 4, the plaintiff was just 3 years

old and she could not have instituted a suit challenging the

gift deed because of the disability. The disability ceased after

she attained the age of 18 years, and the cause of action

arose when the defendants refused to part with the share of

the plaintiff.

10. It is also her contention that the properties being

the ancestral properties, the gift of undivided share is void

and the transaction being void there is no limitation to

challenge the said transaction and unless the defendants can

NC: 2024:KHC-D:16490

C/W RFA.CROB No. 100002 of 2016

establish ouster and adverse possession, the suit could not

have been dismissed as time-barred.

11. In support of the contention the learned counsel

for the appellant has placed reliance on the judgments of in

Babu Mother Savavva Navalgund & others vs.

Gopinath1, Ganapati Santaram Bhosale and Ors. Vs.

Ramachandra Subbarao Kulkarni and Ors.2 and

Shankarayya Balayya Pujari vs Champabai3 and

Thamma Venkata Subbamma (Dead) by LR vs Thamma

Rattamma and others4

12. Learned counsel for defendant No.1 would

support the case of the plaintiff and would urge that, after

having held that the suit properties are the joint family

properties of the plaintiff and defendants No.1 and 2, the

Trial Court could not have invoked Article 60 of the Act of

1963, to dismiss the plaintiff's case.

ILR 1999 KAR 3129

ILR 1985 KAR 1115

ILR 1988 KAR 2348

(1987) 3 SCC 294

NC: 2024:KHC-D:16490

C/W RFA.CROB No. 100002 of 2016

13. Sri.Dinesh M. Kulkarni, the learned counsel

appearing for the contesting respondents would submit that

the judgments relied upon by the learned counsel in the case

of Babu Mother Savavva Navalgund & others vs.

Gopinath5 and Shankarayya Balayya Pujari vs

Champabai6 and Thamma Venkata Subbamma (Dead)

by LR vs Thamma Rattamma and others7 do not apply to

the case on hand, as in those cases the alienation is made by

the coparceners whereas in this case alienation is made by

the guardian.

14. It is his further submission that the properties are

not coparcenary properties as such the properties should be

treated as separate properties of the minor, though

undivided, and the provisions of the Act of 1956 would apply

and the mother being the natural guardian has transferred

the properties for the benefit of the minor. Even if the

transaction is held to be not for the benefit of the minor,

such transfer is voidable under Section 8(3) of the Act of

ILR 1999 KAR 3129

ILR 1988 KAR 2348

(1987) 3 SCC 294

- 10 -

NC: 2024:KHC-D:16490

C/W RFA.CROB No. 100002 of 2016

1956. When the Act itself says that the transaction is

voidable, at the instance of the minor, the contention that

the transaction is void cannot be accepted. When the

transaction is voidable, then the transaction remains valid as

long as it is not questioned and the transaction is not

questioned within three years prescribed under Article 60,

the suit is time-barred.

15. It is also urged by Sri. Dinesh M. Kulkarni, the

learned counsel, that Article 110 of the Act of 1963 has no

application and even if it is held to be applicable the suit is

time-barred as the appellant will have only three years to file

the suit after attaining majority as the limitation of 12 years

under Article 110 of the Act of 1963 would expire during the

minority of the plaintiff and the plaintiff will have only three

years to file the suit after attaining majority. Since the suit is

filed 9 years after attaining majority same is time barred.

Learned Counsel would rely on Section 8 of the Act of 1963

- 11 -

NC: 2024:KHC-D:16490

C/W RFA.CROB No. 100002 of 2016

and the judgment of the Apex Court in Darshan Singh vs.

Gurudev Singh8.

16. It is also his submission that the suit itself is

defective since all the suit properties were not included when

the suit was filed and the suit is filed only in respect of the

properties transferred in favour of defendants No.3 and 4

under the registered gift deed and the suit being collusive,

the application filed before this Court, by the appellant, to

include the properties is not maintainable and the suit has to

be dismissed for not including all the family properties.

17. This Court has considered the contentions raised

at the Bar and perused the records. The following points

arise for consideration:

i. Whether the provisions of the Hindu Minority and Guardianship Act, 1956 apply to the joint family properties and the mother can act as a guardian of a minor under the said Act and deal with the joint family properties of a minor?

ii. Whether the suit of the plaintiff is barred by limitation?

(1994) 6 SCC 585

- 12 -

NC: 2024:KHC-D:16490

C/W RFA.CROB No. 100002 of 2016

iii. Whether the suit is not maintainable for not including all the joint family properties?

18. As can be noticed from the records, admittedly,

the suit properties originally belonged to the father of the

plaintiff, namely Tippanna, who died on 10.03.1986. When

he died in the year 1986, the plaintiff was a minor and one

of daughters, namely Bhagawwa was married. After the

death of Tippanna name of his wife/defendant No.1 was

recorded in the property records as successor.

19. It is also forthcoming from the records that, on

19.11.1986 the gift deed is executed by defendant No.1 in

the name of defendants No.3 and 4, who are the brothers of

the deceased husband of defendant No.1. Defendant No.2 is

a signatory to the said gift deed as a consenting witness.

Admittedly, the plaintiff was three years old when the gift

deed was executed. Pursuant to the gift deed, names of

defendants No.3 and 4 were entered in the property records.

20. Admittedly, when the gift deed was executed,

plaintiff No.1 who was aged three years and had a disability

to file a suit. The disability expired in the year 2001 when

- 13 -

NC: 2024:KHC-D:16490

C/W RFA.CROB No. 100002 of 2016

she attained majority. The Trial Court has held that the suit

is time-barred, the Trial Court referred to Article 60 of the

Act of 1963.

21. Article 60 of the Act of 1963 reads as under:

Article Description of suit Period of Time from limitation which period begins to run

60 To set aside a transfer of property made by the guardian of a ward-

(a) by the ward who has Three years When the ward attains majority attained majority;

(b) by the war's legal representative-


                (i) when the ward           Three years   When the ward attains
                    dies within three                     majority
                    years from the
                    date of attaining
                    majority;
                                            Three years   When the ward attains
                (ii) When the ward                        majority
                     des         before
                     attaining majority

22. From reading the above Article, it is evident that,

in case the alienation made by the guardian of a ward is to

be questioned, then the said challenge has to be within 3

years from the date of the alienation by the guardian of the

ward.

- 14 -

NC: 2024:KHC-D:16490

C/W RFA.CROB No. 100002 of 2016

23. The next question is whether the plaintiff's

mother can be termed as guardian of the plaintiff when the

properties were transferred by way of gift in the year 1986.

At this juncture, it is necessary to refer to the relevant

portion of Section 6 of the Act of The Hindu Minority and

Guardianship Act, 1956, (for short 'Act 1956') which reads as

under:

6. Natural guardians of a Hindu minor.- The natural guardian of a Hindu minor, in respect of the minor's person as well as in respect of the minor's property (excluding his or her undivided interest in joint family property), are -

(a) in the case of a boy or an unmarried girl - the father, and after him, the mother: provided that the custody of a minor who has not completed the age of five years shall ordinarily be with the mother;

(b) in the case of an illegitimate boy or an illegitimate unmarried girl - the mother, and after her, the father;

(c) in the case of a married girl - the husband.

(Emphasis supplied)

24. On a reading of Section 6 of the Act of 1956, it is

explicitly clear that the Act of 1956 has no application in

- 15 -

NC: 2024:KHC-D:16490

C/W RFA.CROB No. 100002 of 2016

respect of a minor's undivided interest in a joint family

property when it comes to a guardian of a minor. There is no

dispute that the suit properties once belonged to Tippanna,

the father of the plaintiff and defendants No.1 and 2, and

they jointly inherited the properties in the year 1986 after

the demise of Tippanna. Admittedly, plaintiff and defendant

No.1 were the joint family members as the plaintiff was aged

3 years and was living with her mother. Defendant No.2, the

daughter of defendant No.1 was married at the time of the

gift in the year 1986, technically may not be a joint family

member. Nevertheless, the properties inherited by plaintiff

and defendants No.1 and 2 would be joint family properties

as far as defendants 1 to 3 are concerned. Thus, the Act of

1956 does not apply to the properties in question and the

mother cannot act as a guardian within the meaning of the

'guardian' as defined in the Act of 1956.

25. Article 60 of the Act of 1963, as already noticed,

would apply to a case where the separate property of the

minor is involved and alienation is made by the guardian.

- 16 -

NC: 2024:KHC-D:16490

C/W RFA.CROB No. 100002 of 2016

26. It is also relevant to refer to Section 12 of the Act

of 1956, which reads as under:

12. Guardian not to be appointed for minors undivided interest in joint family property.-- Where a minor has an undivided interest in joint family property and the property is under the management of an adult member of the family, no guardian shall be appointed for the minor in respect of such undivided interest: Provided that nothing in this section shall be deemed to affect the jurisdiction of a High Court to appoint a guardian in respect of such interest.

27. On a reading of Section 12 of the Act of 1956, it

is also evident that no guardian can be appointed to the

minor in respect of undivided interest. This is the bar

contained under Section 12 of the Act of 1956. However, the

High Court has the power to appoint a guardian in respect of

the undivided interest in the appropriate cases. It is nobody's

case that defendant No.1 was appointed as guardian of the

plaintiff's properties and guardian of the plaintiff by the order

of the High Court.

28. Thus, on a combined reading of Sections 6 and 12

of the Act of 1956, this Court is of the view that the transfer

- 17 -

NC: 2024:KHC-D:16490

C/W RFA.CROB No. 100002 of 2016

made by defendant No.1 in the year 1986 cannot be

construed as a transfer by the 'guardian' of the plaintiff.

Hence, Article 60 of the Act of 1963 has no application. The

Trial Court did not notice the implications of Sections 6 and

12 of the Act of 1956 which would make it very clear that

Article 60 of the Act of 1963 does not apply to the case.

29. If Article 60 of the Act of 1963 does not apply

then the question is which is the article that governs the

limitation in this suit. The suit is one for the relief of

declaration and injunction. The plaintiff seeks a declaration

that the gift deed dated 19.11.1986 executed by defendant

No.1 in favour of defendants No.3 and 4 is illegal and not

binding. As already noticed the Act of the Act of 1956 has no

application. Thus Section 8(3) of the Act of 1956, does not

apply. Section 8(3) of the Act of 1956 makes the transaction

voidable. Since the Act does not apply to the suit properties,

the transaction does not become voidable. In that event, the

question is whether the mother had the right to gift the

minor's undivided share. Mother cannot act Karta. Such

power is not recognized under Shastric law. No statute law is

- 18 -

NC: 2024:KHC-D:16490

C/W RFA.CROB No. 100002 of 2016

pointed out conferring such power on the mother. Thus, the

transaction of 1986 where defendant No.1 purports to

transfer the minor's undivided share is one without the

authority of law and the same is void. Thus, the relief of

declaration ration is superfluous. Even without the relief of

declaration simple suit for partition is maintainable. Thus,

this Court is of the view that Article 110 of the Limitation Act

applies.

30. Sri Dinesh M.Kulkarni, the learned counsel would

urge that even under Article 110 of the Act of 1963, the suit

is time-barred. It is urged that on a reading of evidence in its

entirety, it is evident that the plaintiff was aware that she

has been excluded from the joint possession of the

properties under the registered gift deed of 1986. Thus, he

would contend that the suit ought to have been filed within

12 years from the date of dispossession in 1986.

31. Article 110 of the Limitation Act, 1963 reads as

under:

- 19 -

                                                      NC: 2024:KHC-D:16490

                                C/W RFA.CROB No. 100002 of 2016



     Article      Description of suit         Period of      Time from
                                             limitation     which period
                                                            begins to run

     110       By a person excluded          Twelve       When the exclusion
               from    a   joint   family    years        becomes known to
               property to enforce a                      the plaintiff.
               right to share therein.




32. On a reading of Column No.3 of Section 110 of

the Act of 1963, it is noticed that in a suit for partition to

enforce rights in the joint family properties, 12 years would

begin to run from the date when exclusion becomes

known to the plaintiff. It is to be noted that the exclusion

by itself is not a reason. The exclusion should be known to

the plaintiff. In a suit for partition, the person claiming

exclusive possession by way of exclusion, should prove

ouster and adverse possession to warrant dismissal of the

suit. Even if it is construed that Article 110 applies only to

suit to enforce the family partition and the plaintiff is not the

joint family member of defendants 3 and 4, what is required

to be noticed is defendant No.1 claims to have parted joint

family property.

33. After going through the evidence placed on

record, it is noticed that the plaintiff has pleaded that she is

- 20 -

NC: 2024:KHC-D:16490

C/W RFA.CROB No. 100002 of 2016

in joint possession of the suit properties along with

defendants No.1 and 2. Though defendants No.3 and 4 have

cross-examined the plaintiff at length to contend that the

plaintiff was very much aware of the exclusion because of

the registered gift deed of 1986, the evidence does not

support such contention. It is not the case of defendants

No.3 and 4 that the plaintiff was aware of exclusion

because of the gift deed and the plaintiff knew the gift

deed 12 years before the suit. There is no such pleading and

evidence. Defendants 3 and 4 to successfully urge the

defence of limitation under Article 110 must urge that the

plaintiff was aware of the exclusion of the properties under a

device i.e., gift deed. Knowledge of the gift deed to the

plaintiff is not established at all. The plaintiff was three years

old when the gift deed was executed. Thus, even if

defendants 3 and 4 are presumed to be in exclusive

possession of the properties to the exclusion of the plaintiff,

such exclusion should be made known to the plaintiff as a

total exclusion in denial of the title of the plaintiff. Mere

exclusive possession of the property by a person who is the

- 21 -

NC: 2024:KHC-D:16490

C/W RFA.CROB No. 100002 of 2016

uncle of the plaintiff does not amount to exclusion within the

meaning of Article 110 of the Limitation Act.

34. Learned counsel appearing for the appellant

would also contend that, in case a minor is not given due

share in the properties and if the suit for partition is filed on

the premise that the minor's interest is not safeguarded in

the said partition, to reopen the said partition there is no

limitation prescribed. In support of her contention learned

counsel for the appellant would rely upon the following

judgments of Hon'ble Apex Court:

(a) Sukhrani (Dead) By L.R.s & others vs. Hari Shanker & others9

(b) Ratnam Chettiar & Others vs. S.M.Kuppuswami Chettiar & others10

35. Learned counsel appearing for the respondents

would contend that the aforementioned judgments do not

come to the aid of the respondents as the said judgments

are delivered in the context where there was a partition in

favour of minors and minors if wanted to reopen the partition

AIR 1979 SCC 1436

AIR 1976 SC 1

- 22 -

NC: 2024:KHC-D:16490

C/W RFA.CROB No. 100002 of 2016

after attaining majority on the premise that the partition was

inequitable, the Court held that limitation does not apply in

such cases. Thus it is urged the judgments cited are

distinguishable.

36. This Court has considered the rival contentions.

37. In the aforementioned case the Apex Court has

held that in a situation where a minor is given a lesser and

inadequate share, the suit to reopen the partition is

maintainable. As can be noticed, the document which is

sought to be used against the plaintiff is the registered gift

deed of 1986. Admittedly, the gift deed is not for any

consideration other than love and affection in favour of the

donor's deceased husband's brothers. Admittedly, as can be

seen from the recitals in the gift deed, no benefit whatsoever

is conferred on the minor. Thus, the principle laid down in

the case can be applied to the case, as the plaintiff's

undivided share is with defendants 2 and 3.

38. In addition, defendants No.3 and 4 cannot

contend that the transfer of the properties of the minor's

- 23 -

NC: 2024:KHC-D:16490

C/W RFA.CROB No. 100002 of 2016

undivided share is for the benefit of the minor. At any stretch

of the imagination, the gift of the minor's undivided share

without any consideration benefiting the minor, cannot be

construed as an alienation authorized by law. Such a

transaction is void.

39. This being the position, on reappreciation of the

evidence, this Court does not find any such evidence to

support the contention that the plaintiff was aware of

'exclusion' within the meaning of 'exclusion' in Article 110 of

the Act of 1963 to hold that such exclusion was 12 years

prior to the suit.

40. In so far as the suit being defective said

contention is not available to defendants No.2 and 3 as

defendants No.2 and 3 do not have any share in the

remaining properties of defendants No.1 and 2 and the

plaintiff.

41. It is noticed that the plaintiff has filed an

application to include other properties standing in the name

of defendants No.1 and 2 which according to her are the joint

- 24 -

NC: 2024:KHC-D:16490

C/W RFA.CROB No. 100002 of 2016

family properties of plaintiff and defendants No.1 and 2. This

Court is of the view that the said application cannot be

considered at this stage, however, liberty is granted to the

plaintiff to seek partition in respect of those properties by

filing an appropriate proceeding, if so advised.

42. In such an event, the plea under Order II Rule 2

shall not be raised as this suit is mainly against defendants

No.3 and 4. Since the application for amendment is rejected,

the application filed for production of additional documents in

support of the amendment is also rejected.

43. Learned counsel Sri.Dinesh M. Kulkarni would

contend that the suit is one for relief of declaration and

partition and relief of declaration is time barred.

44. This Court has to hold that in a suit of this nature,

the relief of declaration is superfluous and relief of partition

can be granted if it is established that the mother has acted

without any power to alienate the minor's interest. The

transfer of the property is without any legal necessity or for

the benefit of the minor.

- 25 -

NC: 2024:KHC-D:16490

C/W RFA.CROB No. 100002 of 2016

45. Hence, even though there is a prayer for a

declaration to set-aside the gift deed on the premise that it is

not binding, this Court is of the view that the plea of

limitation is to be considered with reference to plea of

partition which in the opinion of this Court is main relief and

relief of declaration is superfluous in this case.

46. For the reasons recorded the Court has to hold

that the suit of the plaintiff is in time.

47. For the aforementioned reasons, the judgment

and decree passed by the Trial Court are liable to be set-

aside.

Discussion on Cross objection RFA Crob No.100002/2016:

It is noticed that defendants No.1 and 2 have filed

cross-objection challenging the judgment and decree

denying the share to defendants No.1 and 2. Before the Trial

Court, they did not claim any share in the suit properties. It

is noticed that defendant No.1 did file written statement

before the Trial Court disputing the gift deed and defendant

No.2 did not make any claim over the suit properties.

- 26 -

NC: 2024:KHC-D:16490

C/W RFA.CROB No. 100002 of 2016

2. As already noticed, defendant No.1 has executed

a gift deed in favour of defendants No.3 and 4 and she has

not chosen to question the gift deed for more than 3 years

after the execution of the gift deed. Hence, defendant No.1

cannot claim any share in the properties.

3. Defendant No.3 has not filed any written

statement, and has not claimed any share. Though she is not

the executant to the gift deed, she has consented to the gift

executed by the mother where the mother has executed the

gift in respect of entire properties which also included 1/3rd

share of defendant No.2. Hence, defendant No.2 is also

precluded from claiming any share over the properties.

4. For these reasons, the claim made in the cross-

examination is not maintainable.

5. Hence, the following:

ORDER

(i) Appeal is allowed and Cross objection is dismissed.

- 27 -

NC: 2024:KHC-D:16490

C/W RFA.CROB No. 100002 of 2016

(ii) The judgment dated 30.01.2015 in O.S.No.119/2010 on the file of Principal Senior Civil Judge, Gokak are set aside.

(iii) The suit of the plaintiff is decreed. Plaintiff is entitled to 1/3rd share in the suit properties.

(iv) It is made clear that the gift deed made by defendants No.1 and 2 to the extent of transfer of alienation of the property in favour of defendants No.3 and 4 is valid as defendants No.2 and 3 are both major when the gift deed was executed.

Sd/-

(ANANT RAMANATH HEGDE) JUDGE

gab - up to para 8 GVP - para 9 till end 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