Sunday, 17, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Mainabai W/O Apparao Mane vs Vijay S/O Ratan Choudhari Ors
2024 Latest Caselaw 27235 Kant

Citation : 2024 Latest Caselaw 27235 Kant
Judgement Date : 13 November, 2024

Karnataka High Court

Mainabai W/O Apparao Mane vs Vijay S/O Ratan Choudhari Ors on 13 November, 2024

                                              -1-
                                                          NC: 2024:KHC-K:8437
                                                        RSA No. 7216 of 2013
                                                    C/W RSA No. 7221 of 2013



                             IN THE HIGH COURT OF KARNATAKA,
                                    KALABURAGI BENCH


                         DATED THIS THE 13TH DAY OF NOVEMBER, 2024

                                          BEFORE
                      THE HON'BLE MR. JUSTICE ANANT RAMANATH HEGDE


                     REGULAR SECOND APPEAL NO. 7216 OF 2013 (DEC/INJ-)
                                          C/W
                          REGULAR SECOND APPEAL NO. 7221 OF 2013


                IN RSA NO.7216/2013
                BETWEEN:

                THE BIJAPUR LIBERAL DISTRICT
                EDUCATION ASSOCIATION,
                SOLAPUR ROAD, BIJAPUR - 586101.
                REPTD. BY ITS CHAIRMAN
                MALLANAGOUDA BASANAGOUDA PATIL.
                                                                  ...APPELLANT
                (BY SRI. D. P. AMBEKAR, ADVOCATE)

                AND:

ASHPAK          1.    VIJAY S/O. RATAN CHOUDHARI,
KASHIMSA
MALAGALADINNI         OCC: BUSINESS & AGRICULTURE,
                      R/O: SHAHAPUR AGASI, PATEL GALLI,
                      BIJAPUR - 586101.

Location:       2.    UMESH S/O. RATAN CHOUDHARI,
HIGH
COURT OF              AGE: 50 YEARS,
KARNATAKA
                      OCC: BUSINESS & AGRICULTURE,
                      R/O: SHAHAPUR AGASI,
                      PATEL GALLI,
                      BIJAPUR- 586101.
                      (SINCE DECEASED BY LRS)

                2a.   RANI W/O. UMESH CHOUDHARI,
                      AGE: 44 YEARS,
                      OCC: HOUSE HOLD WORK,
                      R/O. SHAHAPUR AGASI,
                      GAVALI GALLI, VIJAYAPURA.
                               -2-
                                          NC: 2024:KHC-K:8437
                                        RSA No. 7216 of 2013
                                    C/W RSA No. 7221 of 2013



2b. SUNITA SATISH KALAL,
    AGE: 26 YEARS,
    OCC: HOUSE HOLD WORK,
    R/O SHIVAJIPETH MALIM WADA
    TQ: JATH, DIST: SANGLI,
    MAHARASHTRA
    PIN - 416404.

2c.   ANITA KESHAVA JORAPUR,
      AGE: 25 YEASR, OCC: HOUSE HOLD WORK,
      R/O. H.NO.288/1/13,
      LAXMI BADAWANE,
      GOKAK, DIST: BELAGAVI,
      KARNATAKA, PIN - 591307.

2d. NANDINI RAJU PASALAKAR,
    AGE: 27 YEARS, OCC: HOUSE HOLD WORK,
    R/O KALAL GALLI, BAILHONGAL RURAL,
    BAILHONGAL, SAMPAGAON,
    BELAGAVI DISTRICT
    PIN - 591102.

2e.   RUTIK UMESH CHOUDHARI,
      AGE: 14 YEARS, OCC: STUDENT BY
      M/G. RANI W/O. UMESH CHOUDHARI,
      AGE: 42 YEARS, OCC: HOUSE HOLD WORK,
      R/O. SHAHPUR AGASI, PATEL GALLI,
      VIJAYPUR- 586101.

2f.   MONIKA UMEHS CHOUDHARI,
      AGE: 26 YEARS, OCC: STUDENT,
      C/O. RANI W/O. UMESH CHOUDHARI,
      R/O: SHAHAPUR AGASI, PATEL GALLI,
      VIJAYAPURA - 586101.

3.    GAJANAN S/O. RATAN CHOUDHARI,
      AGE: 46 YEARS,
      OCC: BUSINESS & AGRICULTURE,
      R/O: SHAHAPUR AGASI, PATEL GALLI,
      BIJAPUR-586101.

4.    AKASH S/O. RATAN CHOUDHARI,
      AGE: 36 YEARS,
      OCC: BUSINESS & AGRICULTURE,
      R/O: SHAHAPUR AGASI,
      PATEL GALLI,
                              -3-
                                          NC: 2024:KHC-K:8437
                                        RSA No. 7216 of 2013
                                    C/W RSA No. 7221 of 2013



      BIJAPUR-586101.

5.    PRAKASH
      S/O. RATAN CHOUDHARI,
      AGE: 33 YEARS,
      OCC: BUSINESS & AGRICULTURE,
      R/O: SHAHAPUR AGASI,
      PATEL GALLI,
      BIJAPUR - 586101.

6.    RAMESH S/O. BHIMASHI MANE,
      AGE: 48 YEARS,
      OCC: BUSINESS
      R/O: HOTEL RAJKAMAL, KHETWADI,
      14TH STREET, GRANT ROAD,
      NEAR PETROL BUNK,
      MUMBAI - 400001.

6a.   MISS AMRITA D/O. RAMESH MANE,
      AGE: 19 YEASR,
      OCC: STUDENT,

6b. HRITHIK S/O. RAMEHS MANE,
    AGE: 10 YEARS, OCC: STUDENT,
    BY M/G SMT. ANITA
    W/O. RAMESH MANE,
    AGE: 49 YEARS,
    OCC: HOUSE HOLD WORK

6c.   HRITHIKA D/O RAMESH MANE,
      AGE: 10 YEARS, OCC: SUDENT,
      BY M/G. SMT. ANITA
      W/O. RAMESH MANE
      AGE: 49 YEARS,
      OCC: HOUSE HOLD WORK

6d. SMT. SUNDRABAI
    W/O. BHIMASEN MANE,
    AGE: 78 YEARS,
    OCC: HOUSE HOLD WORK,

      ALL ARE R/O: MODERN BREACH CANDY APARTMENT,
      VAIBHAV BUILDING, 2ND FLOOR,
      'B' BLOCK, WARDEN ROAD,
      BULABAI DESAI ROAD,
      MUMBAI - 400026. (6a to 6d).
                             -4-
                                         NC: 2024:KHC-K:8437
                                       RSA No. 7216 of 2013
                                   C/W RSA No. 7221 of 2013



7.   ANITA W/O. RAMESH MANE,
     AGE: 37 YEARS,
     OCC: HOUSEHOLD WORK,
     R/O: HOTEL RAJKAMAL, KHETWADI,
     14TH STREET, GRANT ROAD,
     NEAR PETROL BUNK,
     MUMBAI-400001.

8.   VINAYAK S/O. PRALHAD MANE @ BHAJANTRI,
     AGE: 27 YEARS, OCC: BUSINESS
     R/O: JORAPUR PETH,
     BABLESHWAR NAKA,
     BIJAPUR-586101.

9.   MAINABAI W/O. APPARAO MANE,
     AGE: 63 YEARS,
     OCC: HOUSEHOLD WORK,
     R/O: MAHIBOOBSUBHANI KATTA,
     JAIL ROAD, BIJAPUR-586101.

10. KISHOR S/O. APPARAO MANE,
    AGE: 36 YEARS,
    OCC: BUSINESS,
    R/O: MAHIBOOBSUBHANI KATTA,
    JAIL ROAD,
    BIJAPUR- 586101.

11. ASHOK S/O. APPARAO MANE,
    AGE: 33 YEARS,
    OCC: BUSINESS,
    R/O: MAHIBOOBSUBHANI KATTA,
    JAIL ROAD,
    BIJAPUR -586101.

12. ANAND S/O. APPARAO MANE,
    AGE: 29 YEARS,
    OCC: BUSINESS,
    R/O: MAHIBOOBSUBHANI KATTA,
    JAIL ROAD,
    BIJAPUR - 586101.

13. SANTOSH S/O. APPARAO MANE,
    AGE: 27 YEARS,
    OCC: BUSINESS,
    R/O: MAHIBOOBSUBHANI KATTA,
    JAIL ROAD,
                              -5-
                                          NC: 2024:KHC-K:8437
                                       RSA No. 7216 of 2013
                                   C/W RSA No. 7221 of 2013



     BIJAPUR - 586101.

                                                  ...RESPONDENTS

(BY SRI. G.V. CHANDRASHEKAR, SENIOR COUNSEL FOR
SRI. DEEPAK V. BARAD, ADVOCATE FOR R-1, R-4 AND R-5;
SRI. M.B. NARAGUND, SENIOR COUNSEL FOR SRI. S.B. PATIL,
ADVOCATE FOR R2 (A) TO R2 (F);
SRI.S.S.SAJJANSHETTY, ADVOCATE FOR R-6(A) TO (D), R-7 AND R8;
SRI. SUBODH T. DHARWADKAR, ADVOCATE FOR R-9 TO R-13.


      THIS RSA FILED U/S. 100 OF CPC R/W ORDER 41 RULE 1 OF

C.P.C., PRAYING TO CALL FOR RECORDS WHICH CAUSED IN

PASSING    THE   IMPUGNED    ORDER     DATED   14.03.2013    IN

R.A.NO.77/2012 PASSED BYTEH FAST TRACT COURT-I, BIJAPUR AND

ALLOW THIS APPEAL AND SET ASIDE THE JUDGMENT AND DECREE

DATED 14.03.2013 PASSED BY THE FAST TRACK COURT-I, BIJAPUR

ALLOWING    R.A.NO.77/2012   AND     DISMISSING     THE   CROSS

OBJECTIONS OF THE APPELLANT HEREIN AND THEREBY SETTING

ASIDE THE JUDGMENT AND DECREE DATED 30.03.2012 PASSED BY

THE II ADDL. SENIOR CIVIL JUDGE, BIJAPUR IN O.S.NO.166/2005,

WITH COST THROUGH OUT AND FURTHER DISMISS THE SUIT OF

LTHE PLAINTIFFS IN THE INTEREST OF JUSTICE AND EQUITY.


IN RSA NO.7221/2013
BETWEEN

1.    MAINABAI W/O. APPARAO MANE,
      AGED ABOUT 63 YEARS,
      R/AT MAHIBOOBSUBHANI KATTA,
      JAIL ROAD, BIJAPUR
2.    KISHOR S/O. APPARAO MANE,
      AGED ABOUT 36 YEARS,
                              -6-
                                          NC: 2024:KHC-K:8437
                                        RSA No. 7216 of 2013
                                    C/W RSA No. 7221 of 2013



       R/AT MAHIBOOBSUBHANI KATTA,
       JAIL ROAD, BIJAPUR.

3.     ANAND S/O. APPARAO MANE,
       AGED ABOUT 29 YEARS,
       R/AT MAHIBOOBSUBHANI KATTA,
       JAIL ROAD, BIJAPUR.
                                                ...APPELLANTS

(BY SRI. SUBODH T. DHARWADKAR & SUDARSHAN M. ADVOCATES)

AND:

1.    VIJAY S/O. RATAN CHOUDHARI
      AGED ABOUT 52 YEARS,
      R/AT SHAHAPUR AGASI,
      PATEL GALLI, BIJAPUR.

2.    UMESH S/O. RATAN CHOUDHARI,
      (SINCE DECEASED BY LRS)

2a.   RANI W/O. UMESH CHOUDHARI,
      AGE: 42 YEARS,
      OCC: HOUSE HOLD WORK,
      R/O. SHAHAPUR AGASI,
      GAVALI GALLI, VIJAYAPURA.

2b. SUNITA SATISH KALAL,
    AGE: 24 YEARS,
    OCC: HOUSE HOLD WORK,
    R/O. SHIVAJIPETH MALI WADA
    TQ: JATH, DIST: SANGLI,
    MAHARASHTRA
    PIN - 416404.

2c.   ANITA KESHAVA JORAPUR,
      AGE: 23 YEASR, OCC: HOUSE HOLD WORK,
      R/O. H.NO.288/1/13,
      LAXMI BADAWANE,
      GOKAK, DIST: BELAGAVI,
      KARNATAKA, PIN - 591307.

2d. NANDINI RAJU PASALAKAR,
    AGE: 25 YEARS, OCC: HOUSE HOLD WORK,
    R/O. KALAL GALLI, BAILHONGAL RURAL,
    BAILHONGAL, SAMPAGAON,
                               -7-
                                           NC: 2024:KHC-K:8437
                                         RSA No. 7216 of 2013
                                     C/W RSA No. 7221 of 2013



      BELAGAVI DISTRICT
      PIN - 591102.

2e.   RUTIK UMESH CHOUDHARI,
      AGE: 14 YEARS, OCC: STUDENT BY
      M/G. RANI W/O. UMESH CHOUDHARI,
      AGE: 42 YEARS,
      OCC: HOUSE HOLD WORK,
      R/O. SHAHPUR AGASI, PATEL GALLI,
      VIJAYPUR- 586101.

2f.   MONIKA UMESH CHOUDHARI,
      AGE: 24 YEARS, OCC: STUDENT,
      C/O. RANI W/O. UMESH CHOUDHARI,
      R/O: SHAHAPUR AGASI, PATEL GALLI,
      VIJAYAPURA - 586101.


3.    GAJANAN S/O. RATAN CHOUDHARI,
      AGE: 46 YEARS,
      OCC: BUSINESS & AGRICULTURE,
      R/O: SHAHAPUR AGASI, PATEL GALLI,
      BIJAPUR-586101.

4.    AKASH S/O. RATAN CHOUDHARI,
      AGE: 36 YEARS,
      OCC: BUSINESS & AGRICULTURE,
      R/O: SHAHAPUR AGASI,
      PATEL GALLI,
      BIJAPUR-586101.

5.    PRAKASH S/O. RATAN CHOUDHARI,
      AGE: 33 YEARS,
      OCC: BUSINESS & AGRICULTURE,
      R/O: SHAHAPUR AGASI,
      PATEL GALLI,
      BIJAPUR - 586101.

6.    THE BIJAPUR LIBERAL DISTRICT
      EDUCATION ASSOCIATION,
      SOLAPUR ROAD, BIJAPUR,
      REPRESENTED BY ITS CHAIRMAN

7.    RAMESH S/O. BHIMSET MANE
      (SICNE DECEASED BY LRS)
                               -8-
                                          NC: 2024:KHC-K:8437
                                        RSA No. 7216 of 2013
                                    C/W RSA No. 7221 of 2013



7a.   SMT. ANITA W/O. RAMESH MANE,
      AGE: 49 YEARS,
      OCC: HOUSEHOLD WORK,
      R/O: MODERN BREACH CANDY APARTMENT,
      VAIBHAV BUILDING, 2ND FLOOR,
      'B' BLOCK, WARDEN ROAD,
      BULABAI DESAI ROAD,
      MUMBAI - 400026.

7b. MISS AMRITA D/O. RAMESH MANE,
    AGE: 19 YEASR, OCC: STUDENT,
    R/O: MODERN BREACH CANDY APARTMENT,
    VAIBHAV BUILDING, 2ND FLOOR,
    'B' BLOCK, WARDEN ROAD,
    BULABAI DESAI ROAD,
    MUMBAI - 400026.

7c.   HRITHIK S/O. RAMEHS MANE,
      AGE: 10 YEARS, OCC: STUDENT,
      BY M/G SMT. ANITA W/O. RAMESH MANE,
      AGE: 49 YEARS, OCC: HOUSE HOLD WORK
      R/O. MODERN BREACH CANDY APARTMENT,
      VAIBHAV BUILDING, 2ND FLOOR,
      'B' BLOCK, WARDEN ROAD,
      BULABAI DESAI ROAD,
      MUMBAI - 400026.

7d. HRITHIKA D/O RAMESH MANE,
    AGE: 10 YEARS, OCC: SUDENT,
    BY M/G. SMT. ANITA W/O. RAMESH MANE
    AGE: 49 YEARS, OCC: HOUSE HOLD WORK
    R/O. MODERN BREACH CANDY APARTMENT,
    VAIBHAV BUILDING, 2ND FLOOR,
    'B' BLOCK, WARDEN ROAD,
    BULABAI DESAI ROAD,
    MUMBAI - 400026.

7e.   SMT. SUNDRABAI W/O. BHIMASEN MANE,
      SINCE DECEASED BY L.R.S 7(a) TO 7(d)

8.    ANITA W/O. RAMESH MANE,
      AGE: 37 YEARS,
      R/O: HOTEL RAJKAMAL, KHETWADI,
      14TH STREET, GRANT ROAD,
      NEAR PETROL BUNK,
      MUMBAI-400001.
                              -9-
                                          NC: 2024:KHC-K:8437
                                       RSA No. 7216 of 2013
                                   C/W RSA No. 7221 of 2013




9.   VINAYAK S/O. PRALHAD MANE,
     AGE: 27 YEARS,
     R/O: JORAPUR PETH,
     BABLESHWAR NAKA,
     VIJAYAPURA.

10. ASHOK S/O. APPARAO MANE,
    AGE: 33 YEARS,
    R/O: MAHIBOOBSUBHANI KATTA,
    JAIL ROAD,
    BIJAPUR -586101.

11. SANTOSH S/O. APPARAO MANE,
    AGE: 27 YEARS,
    R/O: MAHIBOOBSUBHANI KATTA,
    JAIL ROAD,
    BIJAPUR - 586101.

                                               ...RESPONDENTS

(BY SRI. G.V. CHANDRASHEKAR, SENIOR COUNSEL FOR SRI.
DEEPAK V. BARAD, ADVOCATE FOR R-1, R3 AND R-5;
SRI. M.B. NARAGUND, SENIOR COUNSEL FOR SRI. S.B. PATIL,
ADVOCATE FOR R2 (A) TO R2 (F); R6-SERVED;
SRI. S.S. SAJJANSHETTY, ADVOCATE FOR R7 (A) TO (E), R8 & R9;
R10 AND R11 ARE SERVED)

      THIS RSA FILED U/S. 100 OF THE CPC, PRAYING TO ALLOW
THIS APPEAL AND SET ASIDE THE JUDGEMENT AND DECREE DATED
14.03.2013 PASSED BY THE FAST TRACK COURT-II, BIJAPUR
ALLOWING R.A.NO.77/2012 AND DISMISSING THE CROSS
OBJECTIONS OF THE APPELLANT HEREIN AND THEREBY SETTING
ASIDE THE JUDGMENT AND DECREE DATED 30.03.2012 PASSED BY
THE    II  ADDL.   CIVIL   JUDGE   (SR.DIV)  VIJYAPURA   IN
O.S.NO.166/2005, WITH COST THROUGH OUT AND FURTHER
DISMISS THE SUIT OF THE PLAINTIFFS IN THE INTEREST OF
JUSTICE AND EQUITY.

      THESE APPEALS COMING ON FOR FURTHER HEARING, THIS
DAY, JUDGMENT WAS DELIVERED THEREIN AS UNDER:

CORAM:    HON'BLE MR. JUSTICE ANANT RAMANATH HEGDE
                                 - 10 -
                                               NC: 2024:KHC-K:8437
                                             RSA No. 7216 of 2013
                                         C/W RSA No. 7221 of 2013



                          ORAL JUDGMENT

RSA.No.7216/2013 is arising from divergent findings in

a suit for declaration and injunction and this appeal is filed

by defendant No.1.

2. Defendant No.1 though had the benefit of decree

of dismissal of the entire suit in his favour, challenged the

finding on issues No.3 and 4. Issue No.3 is an issue relating

to limitation and issue No.4 is relating to the payment of

Court fees and valuation of the property. These two issues

have been answered against defendant No.1.

3. Aggrieved by the dismissal of the suit, plaintiffs

filed R.A.No.77/2012 on the file of Fast Track Court, Bijapur

and in the said appeal, defendant No.1 filed cross-objection

challenging the adverse finding on issues Nos.3 and 4. In

terms of the impugned judgment and decree dated

14.03.2013, the Fast Track Court-I at Bijapur allowed the

appeal and consequently, set aside the judgment and decree

passed by the Trial Court and decreed the suit in-part. The

Cross-Objection filed by defendants No.1, 5, 6 and 8 is

dismissed.

- 11 -

NC: 2024:KHC-K:8437

4. Aggrieved by the dismissal of cross-objection as

well as the decree in favour of the plaintiffs, the present

appeal in RSA.No.7221/2013 is filed by defendants No.5, 6

and 8 challenging the very same judgment in

R.A.No.77/2012 allowing the appeal in-part.

5. It is relevant to note that the cross-objection filed

by defendants No.1, 5, 6 and 8 is dismissed. This Court

would clarify that cross-objection was not required as

defendant No.1 had the benefit of dismissal of the suit in its

entirety and the finding on issues on Nos.3 and 4 could have

been contested without filing the cross-objection. Thus, this

Court is of the view that dismissal of cross-objection would

not come in the way of present appellants arising all the

contentions relating to the finding on issues which have gone

against the appellants.

6. As already noticed, suit filed by the plaintiffs was

dismissed and later appeal was allowed-in-part and the

decree is passed by the Trial Court was set aside and suit

was decreed-in-part.

- 12 -

NC: 2024:KHC-K:8437

7. This appeal was admitted on 03.03.2023 to

answer the following substantial questions of law.

(i) Whether the First Appellate Court is justified in reversing the judgment of the dismissal of the suit by the Trial Court on the ground that ME No.4111 was behind the back of the plaintiff and failing to note that in view of the admission made, the plaintiffs were estopped from questioning the possession?

(ii) Whether the First Appellate Court had no pecuniary jurisdiction to entertain the appeal as the valuation of the suit was erroneous?

(iii) Whether the First Appellate Court failed to note that the plaintiffs had waived their rights by consenting for certification of the mutation entry No.4111?

(iv) Whether the Courts below erred in properly construing the scope of the Article 58 of the Limitation Act, 1963?

8. The appeal was heard on various dates and on

05.09.2024, this Court felt that one more substantial

question of law was required to be framed and accordingly,

following substantial question of law was framed.

- 13 -

NC: 2024:KHC-K:8437

"Whether plaintiffs establish the title and possession over the suit schedule property"

9. Thereafter, case was adjourned to address the

arguments on the additional substantial question of law

framed by this Court.

10. Thereafter, the respondents/plaintiffs have filed

three applications. An application is filed invoking Order XLI

Rule 27 of Code of Civil Procedure (for short 'Code') seeking

leave to produce 7 documents. One more application is filed

under Order XVI Rule 6 of the Code to summon the original

records of the documents, which are now produced in the

form of certified copies along with an application for

production of additional documents. One more application is

filed invoking order VII Rule 7 of the Code to modify the

relief.

11. Heard Sri D.P.Ambekar, learned counsel for the

appellant/defendant No.1 and Sri. Subodh T. Dharwadkar,

learned counsel appearing for respondents/defendant No.5, 6

and 8. Sri G.V. Chandrashekhar, the learned Senior Counsel

- 14 -

NC: 2024:KHC-K:8437

for the plaintiff/respondents and Sri. M.B. Naragund learned

Senior Counsel on behalf of Sri.S.B.Patil, the learned counsel

for respondents No.2(A) to 2(F).

12. Sri. D.P. Ambekar and Sri Madhukar Deshpande

and Sri. Subodh T. Dharwadkar, strongly opposed the

aforementioned applications on the premise that these

applications cannot be entertained at this stage. It is also

urged by them that the documents sought to be produced in

the said applications are not relevant for adjudication of the

case on hand. As far as the application to summon the

original records, it is contended that there is no need to

summon the original records as the documents sought to be

produced are not necessary for adjudication of the case and

as far as the application seeking a prayer to mould the relief

is concerned, it is urged that the relief cannot be moulded to

the extent in which it is prayed to be moulded in the

application, without there being a prayer to amend the

application.

13. As against this, Sri G.V.Chandrashekhar, learned

Senior Counsel appearing for the plaintiffs/respondents

- 15 -

NC: 2024:KHC-K:8437

would contend that the documents sought to be produced

are all public records and documents are the certified copies

of the public records and those documents pertaining to the

suit properties and the said documents are the documents

originated at the request of contesting appellant in this case,

who wanted the lands to be acquired in its favour in exercise

of power under the provisions of Land Acquisition Act, 1894.

It is urged that these documents were not within the

knowledge of contesting plaintiffs/respondents and the

appellant has suppressed these documents and these

documents are necessary for adjudication of the case on

hand.

14. Sri M.B.Naragund, learned Senior counsel

appearing for the respondent No.2(a) would support the

contentions of the plaintiffs and would urge that documents

are necessary for adjudication of the case on hand.

15. This Court has considered the contentions raised

at the bar and after considering the contentions and after

going through the records, this Court is of the view that the

following points need to be framed:

- 16 -

NC: 2024:KHC-K:8437

(i) Whether the plaintiffs have made out a ground for the production of additional documents?

(ii) Whether the plaintiffs have made out a ground for summoning the documents?

(iii) Whether the plaintiffs have made out a ground for moulding the relief?

16. Admittedly, the dispute in this case concerns Sy.

No.106 of Bhutnal village, Tq:Bijapur. Originally, the

property is measured as 21-Acres 15-Guntas.

17. On 08.11.1983, the property measuring 7 acres

in Sy.No.106 was sold by the mother of the plaintiffs namely

Laxmibai to the mother of defendants No.2 to 9.

18. Based on the sale deed, there was a mutation at

M.E.No.1876 which was certified on 12.11.1983 and

thereafter, Laxmibai sold 7-Acres to one Suresh S/o

Gurulingappa Gachchinakatti under a registered sale deed

dated 16.02.1984. After the said sale, the property is

numbered as Sy. No.106/1B. It is stated by the plaintiffs

that said property is abutting the property sold on

- 17 -

NC: 2024:KHC-K:8437

08.11.1983. It is also forthcoming from the records that the

present appellant in R.S.A.No.7216/2013 made a claim for

the acquisition of a portion of Sy. No.106 and the application

was considered and the competent authority deemed it

appropriate to acquire the land. However, only 7 acres of

land in the middle portion of Sy.No.106 was acquired and

possession was handed over to the appellant. The northern

portion of Sy. No.106 remained with its original owners.

19. It is also relevant to note that on an application

filed by the appellant in R.S.A.No.7216/2013, 7 acres of land

in Sy. No.106 in the middle portion was acquired and the

appellant was put in possession of the property. The attempt

of the appellant to acquire the remaining portion was not

successful as there was a challenge to the acquisition

proceeding. The acquisition proceeding was quashed. As far

as the attempt to acquire the southern portion is concerned,

the owners of the southern portion requested to drop the

proceeding before the authority and the authority dropped

the proceedings.

- 18 -

NC: 2024:KHC-K:8437

20. After going through the records placed before this

Court and after going through the contentions raised at the

bar, this Court is of the view that the dispute is relating to

1-acre 8-guntas of land which according to the plaintiffs is

sought to be encroached by the adjoining owner i.e.,

appellant-defendant No.1.

21. The appellant-defendant No.1 has taken a

contention that it has not encroached any portion of the land

of the plaintiffs, on the other hand, that 1-acre 8-Guntas of

land, which is now in dispute, is in the possession of

defendants No.2 to 9, who are occupying the southernmost

portion in Sy. No.106.

22. It is the contention of the appellant that after

having purchased 7 acres of land in the southern portion,

defendants No.2 to 9 are in possession of 1 acre 8-Guntas in

excess, abutting the northern portion of the land purchased

by them. Thus, it is urged that the remedy for the plaintiffs,

if any, is to seek possession of 1-acre 8-guntas of land which

according to the appellant, is in the possession of defendants

No.2 to 9.

- 19 -

NC: 2024:KHC-K:8437

23. Defendants No.2 and 3 on the other hand

contended that apart from purchasing 7-Acres of land on

08.11.1983, they wanted to acquire additional 1-Acre

8-Guntas of land. It is the contention of defendants No.2 and

3 that plaintiffs have sold 1-acre 8-guntas of land to the

father of defendant No.5 and they are in possession of the

same.

24. The essence of the controversy is whether there

is any encroachment of 1 acre and 8 guntas of land in Sy.

No.106. If so, whether any of the defendants has encroached

on any portion of the property of the plaintiffs.

25. This Court has noticed that the documents which

are now sought to be produced are the public records

pertaining to the acquisition proceedings of Sy. No.106.

7 Acres in the said property are acquired at the instance of

1st defendant. Now it is urged that the appellant has excess

land. The appellant has disputed the said allegation. On the

other hand, some of the defendants claim to be in

possession of excess land which contention the plaintiffs are

disputing.

- 20 -

NC: 2024:KHC-K:8437

26. In the light of the contentions raised by the

parties to the proceedings, this Court is of the view that the

documents relating to the acquisition of land bearing

Sy. No.106 to the extent of 7 acres prima facie appears to be

relevant. And said documents may require to be considered.

Said documents are produced before this Court and not

before the Trial Court. Hence, the said documents cannot be

straight away read in evidence. The defendants must be

provided the opportunity to lead rebuttal evidence in case

such documents are admitted in evidence.

27. The suit is of the year 2005 and the documents

as already noticed are public records. The appellants need to

be given an opportunity to lead rebuttal evidence if such

documents are found to be relevant for the adjudication of

the case on hand.

28. The suit is of the year 2005 and almost 19 years

have elapsed. This Court is of the view that the matter be

remitted to the First Appellate Court instead of the Trial

Court to enable the parties to lead evidence on their

respective claims.

- 21 -

NC: 2024:KHC-K:8437

29. For the aforementioned reasons without

expressing anything on the merits of the claim of either of

the parties, the impugned judgment and decree are to be set

aside and the matter is to be remitted to the First Appellate

Court.

30. As far as the documents to summon the original

records of the certified copy which are already produced

before this Court, there is no need to summon the said

documents unless it is urged that the certified copies do not

match with the original. The said application filed under

Order XVI Rule 6 may be considered if such recourse is found

to be required.

31. As far as the prayer to mould the relief is

concerned it does not arise for consideration as the matter is

not decided on the merits, the matter is remitted to the First

Appellate Court for fresh consideration.

32. It is further made clear that this Court has not

expressed any opinion on the admissibility and relevancy of

the documents which are sought to be produced. The finding

- 22 -

NC: 2024:KHC-K:8437

on the said documents is only a prima facie finding and the

question of admissibility and relevancy is kept open to be

decided by the First Appellate Court

33. If the documents are admitted, the defendants

shall be allowed to lead rebuttal evidence.

34. Since nothing is expressed on the merits of the

matter, all contentions are kept open.

35. Parties shall appear before the First Appellate

Court on 16.12.2024 without awaiting further notice.

36. Registry to send the records to the First Appellate

Court.

37. Parties shall co-operate for the early disposal of

the matter.

Sd/-

(ANANT RAMANATH HEGDE) JUDGE

AM - para 1-20 GVP - para 21 to 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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter