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

Smt. Fakhiravva vs Bheemappa
2024 Latest Caselaw 27617 Kant

Citation : 2024 Latest Caselaw 27617 Kant
Judgement Date : 19 November, 2024

Karnataka High Court

Smt. Fakhiravva vs Bheemappa on 19 November, 2024

                                               -1-
                                                          NC: 2024:KHC-D:16857
                                                         RSA No. 5123 of 2013
                                                     C/W RSA No. 5124 of 2013




                               IN THE HIGH COURT OF KARNATAKA,
                                       DHARWAD BENCH

                           DATED THIS THE 19TH DAY OF NOVEMBER, 2024

                                             BEFORE

                            THE HON'BLE MRS JUSTICE K.S.HEMALEKHA

                                 RSA NO. 5123 OF 2013 (DEC/INJ)

                                              C/W

                                      RSA NO. 5124 OF 2013

                      IN RSA NO.5123/2013:

                      BETWEEN:

                      1.       SMT. FAKHIRAVVA W/O. HANUMAPPA,
                               AGED ABOUT 58 YEARS, OCC. AGRICULTURIST,

                      2.       MUTTAPPA S/O. HANUMAPPA,
                               AGED ABOUT 28 YEARS, OCC. AGRICULTURIST,
         Digitally
         signed by

VISHAL
         VISHAL
         NINGAPPA
NINGAPPA PATTIHAL
                      3.       SHIVAPPA S/O. HANUMAPPA,
PATTIHAL Date:
         2024.11.27
         10:35:03
         +0530
                               AGED ABOUT 26 YEARS, OCC. AGRICULTURIST,

                      4.       YAMANOORAPPA S/O. HANUMAPPA,
                               AGED ABOUT 23 YEARS, OCC. AGRICULTURIST,

                      5.       NAGAVVA D/O. HANUMAPPA,
                               AGED ABOUT 21 YEARS, OCC. AGRICULTURIST,

                      6.       DEVAPPA S/O. HANUMAPPA,
                               AGED ABOUT 18 YEARS, OCC. AGRICULTURIST,

                      7.       GANGAVVA D/O. HANUMAPPA,
                               AGED ABOUT 15 YEARS,
                        -2-
                                  NC: 2024:KHC-D:16857
                                 RSA No. 5123 of 2013
                             C/W RSA No. 5124 of 2013




8.     LAXMAVVA D/O. HANUMAPPA,
       AGED ABOUT 13 YEARS,

9.     YAMUNAVVA D/O. HANUMAPPA,
       AGED ABOUT 11 YEARS,

10.    AMBRESH S/O. HANUMAPPA,
       AGED ABOUT 09 YEARS,

       (APPELLANT NO. 7 TO 10 ARE MINORS
       REPRESENTED BY THEIR NATURAL MOTHER
       APPELLANT NO.1)

       ALL ARE: R/O. BOMMASAGAR, TQ. GANGAVATHI.

                                    ...APPELLANTS
(BY SRI. ANNASAHAB SHALAGAR, ADVOCATE FOR
SMT. VEENA HEGDE)

AND:

SANNEPPA S/O. HANUMAPPA,
AGED ABOUT 60 YEARS, OCC. AGRICULTURE,
R/O. UPPALAPUR, TQ. KOPPAL,
AND BOMSAGAR VILLAGE IN
GANGAVATHI.
                                    ...RESPONDENT

(BY SRI. B. SHARANABASAWA, ADVOCATE FOR SOLE
RESPONDENT)

     THIS RSA IS FILED U/S. 100 OF CPC AGAINST THE
JUDGEMENT & DECREE DTD:05.12.2012 PASSED IN
R.A.NO.14/2010 ON THE FILE OF THE SENIOR CIVIL
JUDGE, AT GANGAVATHI, DISMISSING THE APPEAL FILED
AGAINST THE JUDGEMENT AND DECREE DTD:23.04.2010
PASSED IN OS.NO.54/2006 ON THE FILE OF THE ADDL.
CIVIL JUDGE (JR.DN), GANGAVATHI, DISMISSING THE
                        -3-
                                  NC: 2024:KHC-D:16857
                                 RSA No. 5123 of 2013
                             C/W RSA No. 5124 of 2013




SUIT FILED FOR DECLARATION BY CANCELLATION OF
SALE DEED ETC.,

IN RSA NO.5124/2013:

BETWEEN:


1.    SMT. FAKHIRAVVA W/O. HANUMAPPA,
      AGED ABOUT 58 YEARS, OCC. AGRICULTURIST,

2.    MUTTAPPA S/O. HANUMAPPA,
      AGED ABOUT 28 YEARS, OCC. AGRICULTURIST,

3.    SHIVAPPA S/O. HANUMAPPA,
      AGED ABOUT 26 YEARS, OCC. AGRICULTURIST,

4.    YAMANOORAPPA S/O. HANUMAPPA,
      AGED ABOUT 23 YEARS, OCC. AGRICULTURIST,

5.    NAGAVVA D/O. HANUMAPPA,
      AGED ABOUT 21 YEARS, OCC. AGRICULTURIST,

6.    DEVAPPA S/O. HANUMAPPA,
      AGED ABOUT 18 YEARS, OCC. AGRICULTURIST,

7.    GANGAVVA D/O. HANUMAPPA,
      AGED ABOUT 15 YEARS,

8.    LAXMAVVA D/O. HANUMAPPA,
      AGED ABOUT 13 YEARS,

9.    YAMUNAVVA D/O. HANUMAPPA,
      AGED ABOUT 11 YEARS,

10.   AMBRESH S/O. HANUMAPPA,
      AGED ABOUT 09 YEARS,

      (APPELLANT NO.7 TO 10 ARE MINORS
                         -4-
                                   NC: 2024:KHC-D:16857
                                  RSA No. 5123 of 2013
                              C/W RSA No. 5124 of 2013




       REPRESENTED BY THEIR NATURAL MOTHER
       APPELLANT NO.1)

       ALL ARE: R/O. BOMMASAGAR,
       TQ. GANGAVATHI-583231.

                                        ... APPELLANTS

(BY SRI. ANNASAHAB SHALAGAR, ADVOCATE FOR
SMT. VEENA HEGDE)

AND:

BHEEMAPPA S/O. SANNEPPA,
AGED ABOUT 68 YEARS, OCC. AGRI.,
R/O. UPPALAPUR,
TQ. KOPPAL AND BOMMASAGAR,
TQ. GANGAVATHI-583231.
                                       ... RESPONDENT

(SOLE RESPONDENT IS DECEASED)

     THIS RSA IS FILED U/S.100 OF CPC., AGAINST THE
JUDGEMENT & DECREE DTD:05.12.2012 PASSED IN
R.A.NO.15/2010 ON THE FILE OF THE SENIOR CIVIL
JUDGE, AT GANGAVATHI, DISMISSING THE APPEAL, FILED
AGAINST THE JUDGMENT DTD:24.04.2010 AND THE
DECREE PASSED IN O.S. NO.55/2006 ON THE FILE OF
THE PRL. CIVIL JUDGE, GANGAVATHI, DISMISSING THE
SUIT FILED FOR DECLARE THE REG. SALE DEED AS NULL
& VOID.


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


CORAM: THE HON'BLE MRS JUSTICE K.S.HEMALEKHA
                             -5-
                                       NC: 2024:KHC-D:16857
                                      RSA No. 5123 of 2013
                                  C/W RSA No. 5124 of 2013




                    ORAL JUDGMENT

Both the appeals are taken up together as common

questions are involved in these appeals.

2. Plaintiff is before this Court in this regular

second appeals assailing the concurrent findings of facts

recorded by the Courts below, whereby, the suit seeking

for declaration to cancel the registered sale deed dated

09.01.2005, came to be dismissed by the Courts below.

3. Brief facts of the case are that;

Hanumantappa S/o. Kanakappa filed a suit seeking

for declaration to cancel the sale deed dated 09.01.2005

against Sanneppa S/o. Hanumappa in OS No.54/2006 and

seeking for similar relief against Bhimappa S/o. Sanneppa

OS No.55/2006 was filed.

4. Defendant in OS No.54/2006 is the father of

defendant in O.S No 55/2006, Bhimappa the son of

Sanneppa died during the pendency of the appeal, as the

NC: 2024:KHC-D:16857

Bhimappa and Sanneppa together purchased the suit

property, Sanneppa represents the estate of Bhimappa,

bringing of the legal heirs in RSA No.5124/2013 would not

arise.

5. The case of the plaintiff is that the defendants

playing fraud on the plaintiff's father have got the sale

deed registered in their favor. That the mental and

physical condition of the father and was admitted in the

Hospital at the relevant point of time, the father of the

plaintiff was not well enough for him to understand the

transaction.

6. Pursuant to the notice issued by the trial Court,

the defendant in both the suit appeared and filed written

his statement inter alia denying the plaint averments. The

defendants denied the relationship of the plaintiff with that

of Kankappa, about allegation that Kanakappa was

physically and mentally unable to understand the

execution of the sale transaction. The defendant

specifically contended that Kanakappa has executed the

NC: 2024:KHC-D:16857

registered sale deed dated 09.01.2005 in favor of

Sanneppa and Bhimappa S/o. Sanneppa.

7. The trial Court based on the pleadings framed

the following issues;

1. Whether the plaintiff proves that the sale deed registered No.3509/2005-06 dated 01-09- 2005 is illegal, null and void, not operative and binding on the plaintiff as stated in para No.8 of the plaint?

2. Is the plaintiff entitled relief sought in the plaint?

3. What order or decree?

8. In order to substantiate their claim, the plaintiff

examined himself as PW.1 and 5 witnesses as PW.2 to

PW.6 and marked documents at Ex.P.1 to Ex.P.17. On the

other hand, the defendant examined himself as DW.1 and

3 witnesses as DW.2 to DW.4 and marked documents at

Ex.D.1 to Ex.D.23.

9. The trial Court based on the pleadings, oral and

documentary evidence arrived at a conclusion that;

NC: 2024:KHC-D:16857

i) The plaintiff has failed to prove that the sale

deed registered on 09.01.2005 is null and void and

not binding on the plaintiff.

10. By the judgment and decree, the trial Court

dismissed the suit. Aggrieved, the plaintiff preferred an

appeal before the First Appellate Court. The First Appellate

Court while appreciating the entire oral and documentary

evidence affirmed the judgment and decree of the trial

Court. Aggrieved, the plaintiff is before this Court in this

regular second appeal.

11. Heard the learned counsel appearing for the

appellants and the learned counsel appearing for the

respondent and perused the materials on record.

12. The undisputed fact is that the father of the

plaintiff has executed a registered sale deed in favor of the

defendant i.e., Sanneppa and Bhimappa S/o. Sanneppa on

09.01.2005. According to the plaintiff, the mental

condition of his father Kanakappa was not sound enough

NC: 2024:KHC-D:16857

to execute a registered sale deed. The burden was on the

plaintiff to prove that as on the date of the execution of

the sale deed, the health condition of his father was not

stable and he was under treatment, the plaintiff marked

document at Ex.P.10 and the certificate issued by one

Dr.Gurumurthy was examined as PW.2. Ex.P.10 is a

medical certificate to certify that Kanakappa was under the

treatment for right sided Hemiplegic stroke due to which

he became mentally retarded from 25.08.2005 to

10.09.2005 and he was mentally disabled. Ex.P.10 reads

as under;

"This is to certify that Sri.Kanakappa Sl/o. Sangappa (Sanneppa) Aged about 78 years R/o. Bommasagar thanda Tq.Gangavati was under my care and treatment for Rt Sided Demiplegic stroke and # of famous bone and Finally he has become mentally Retarded case from 25-8-05 To 10-9-05. then I have advised to take Treatment & Rest for Two months."

13. Dr.Gurumurthy deposed that the Kanakappa

was under his treatment from 25.08.2005 to 10.09.2005.

The cross-examination of PW.2 is to the effect that the

- 10 -

NC: 2024:KHC-D:16857

clinic of PW.2 is not equipped with sufficient facility for a

critical element of Kanakappa to be hospitalized for a

period of 15 days, which creates a doubt in the mind of

the trial Court to disbelieve the evidence of PW.2 and

Ex.P.10. The certificate is issued by a private practitioner,

whose certificate is not sufficient to establish the mental

disability at the time of execution of the sale deed, nor it

is supported by any medical prescriptions. The Doctor's

certificate is not enough to declare plaintiff's father was

not capable of understanding at the time of execution of

the sale deed. The medical certificate cannot be a

conclusive proof if not supported by comprehensive

evidence including witness testimonies.

14. The certificate produced by the plaintiff at

Ex.P.10 was rightly disbelieved by the trial Court. The

evidence of PW.2 in support of the Ex.P.10 is not enough

to arrive at a conclusion and to accept the plea that the

father of the plaintiff was mentally ill and he was not in a

capacity to execute the sale deed and fraud has been

- 11 -

NC: 2024:KHC-D:16857

played by the defendant. The plaintiff failed to establish

the plea of mental illness of the deceased Kanakappa,

which has been rightly assessed by the trial Court and

arrived at a conclusion that the plaintiff is not entitled for

declaration.

15. The First Appellate Court being the last fact

finding Court has appreciated the entire oral and

documentary evidence and held that the plaintiff has failed

to prove about any fraud committed on the father of the

plaintiff and that he was suffering from any mental

disorder.

16. The findings of facts recorded by the Courts

below, this Court is of the considered view that the same

does not warrant any interference under Section 100 CPC

and no substantial question of law arises for consideration.

Accordingly, this Court pass the following:

- 12 -

NC: 2024:KHC-D:16857

ORDER

(i) The Regular Second Appeal is hereby

dismissed.

(ii) The judgments of the Courts below stands

confirmed.

Sd/-

(JUSTICE K.S.HEMALEKHA)

PJ/ Ct-PA

 
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