Monday, 04, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Smt Ramakka vs Sri P Thayanna Reddy
2024 Latest Caselaw 25433 Kant

Citation : 2024 Latest Caselaw 25433 Kant
Judgement Date : 25 October, 2024

Karnataka High Court

Smt Ramakka vs Sri P Thayanna Reddy on 25 October, 2024

Author: H.P.Sandesh

Bench: H.P.Sandesh

                                                     -1-
                                                                  NC: 2024:KHC:43095
                                                               MFA No. 6998 of 2022
                                                           C/W MFA No. 7030 of 2022



                               IN THE HIGH COURT OF KARNATAKA AT BENGALURU

                                 DATED THIS THE 25TH DAY OF OCTOBER, 2024

                                                   BEFORE
                                    THE HON'BLE MR JUSTICE H.P.SANDESH
                          MISCELLANEOUS FIRST APPEAL NO. 6998 OF 2022(CPC)
                                               C/W
                            MISCELLANEOUS FIRST APPEAL NO. 7030 OF 2022

                          IN MFA No. 6998/2022

                          BETWEEN:

                          1.    SMT RAMAKKA
                                W/O LATE B H RAMAIAH REDDY
                                AGED ABOUT 81 YEARS

                          2.    SRI R RAJENDRA REDDY
                                S/O LATE B H RAMAIAH REDDY
                                AGED ABOUT 57 YEARS

                                SRI R PAPAIAH REDDY SINCE DECEASED BY HIS LRS
                                ALREADY ON RECORD

                          3.    SRI ANANDH
Digitally signed by             S/O LATE B H RAMAIAH REDDY
REKHA R
Location: High Court of
                                AGED ABOUT 53 YEARS
Karnataka

                          4.    SRI MANJUNATH
                                S/O LATE B H RAMAIAH REDDY
                                AGED ABOUT 42 YEARS

                          5.    RANI
                                D/O LATE B H RAMAIAH REDDY
                                AGED ABOUT 45 YEARS

                          6.    BABY
                                D/O LATE B H RAMAIAH REDDY
                                AGED ABOUT 43 YEARS
                              -2-
                                          NC: 2024:KHC:43095
                                       MFA No. 6998 of 2022
                                   C/W MFA No. 7030 of 2022



     ALL ARE R/AT NO.108, MANJUNATHA NILAYA
     BEHIND HARYANA HANDLOOMS HOUSE
     RAMAMURTHY NAGAR MAIN ROAD
     RAMAMURTHY NAGAR POST
     BANGALORE-560016
                                               ...APPELLANTS
(BY SRI. LEELADHAR H.P., ADVOCATE)
AND:

1.   SRI P THAYANNA REDDY
     S/O LATE C PILLA REDDY
     AGED ABOUT 68 YEARS
     R/AT BANASWADI VILLAGE,
     OLD POST OFFICE ROAD,
     BANGALORE-560 043.

2.   SRI P CHANDRASHEKAR REDDY
     S/O LATE C PILLA REDDY
     AGED ABOUT 58 YEARS
     R/A HOYSALA NAGAR
     T C PALYA MAIN ROAD
     BANGALORE-560016

3.   SMT SUSHEELAMMA
     D/O LATE C PILLA REDDY
     AGED ABOUT 73 YEARS

4.   SRI A MUNIRAJU REDDY
     S/O LATE RAMASWAMY REDDY
     AGED ABOUT 56 YEARS

5.   SRI R SRIDHAR
     S/O LATE RAMASWAMY REDDY
     AGED ABOUT 52 YEARS

6.   SRI R VISHWANATH
     S/O LATE M MUNI REDDY
     AGED ABOUT 50 YEARS

7.   SRI P HANUMA REDDY
     S/O LATE M MUNI REDDY
     AGED ABOUT 52 YEARS
                             -3-
                                           NC: 2024:KHC:43095
                                        MFA No. 6998 of 2022
                                    C/W MFA No. 7030 of 2022



8.   SMT RAJESHWARI
     D/O LATE RAMASWAMY REDDY
     AGED ABOUT 48 YEARS

9.   SMT SUMITHRA
     D/O LATE M MUNI REDDY
     AGED ABOUT 48 YEARS

10. SRI VINODH
    S/O LATE M MUNI REDDY
    AGED ABOUT 46 YEARS

11. SRI NAGAVENAMMA
    W/O LATE M MUNI REDDY
    AGED ABOUT 75 YEARS

     R3 TO R11 ARE R/AT BANASWADI VILLAGE
     OLD POST OFFICE ROAD
     BANGALORE-560043

12. R ANJILE
    D/O LATE B H RAMAIAH REDDY
    W/O P JAYARAM REDDY
    AGED ABOUT 64 YEARS
    R/A NEAR SHIVA PARVATHI
    KALYANA MANTAPA
    OMBR LAYOUT,
    BACK SIDE RELIANCE FRESH SHOP
    BANGALORE-560043
                                              ...RESPONDENTS

(BY SRI. V.B. SHIVAKUMAR, ADVOCATE FOR C/R1-R11)

     THIS MFA IS FILED UNDER ORDER 43 RULE 1(r) OF CPC,
AGAINST THE ORDER DATED 12.09.2022           PASSED ON I.A.
NO.2/2019    IN O.S.NO. 4772/2019 ON THE FILE OF THE
XXXIV   ADDITIONAL   CITY   CIVIL    AND   SESSIONS   JUDGE,
BENGALURU,     REJECTING I.A. NO.2/2019         FILED UNDER
ORDER XXXIX RULES 1 AND 2 OF CPC.
                            -4-
                                        NC: 2024:KHC:43095
                                     MFA No. 6998 of 2022
                                 C/W MFA No. 7030 of 2022




IN MFA NO. 7030/2022

BETWEEN:

1.   SMT. RAMAKKA
     W/O. LATE B. H. RAMAIAH REDDY,
     AGED ABOUT 81 YEARS,

2.   SRI. R. RAJENDRA REDDY
     S/O. LATE B. H. RAMAIAH REDDY,
     AGED ABOUT 57 YEARS,

3.   SRI. R. PAPAIAH REDDY
     SINCE DECEASED BY HIS LRS.,

     SRI. ANANDH,
     S/O. LATE B. H. RAMAIAH REDDY,
     AGED ABOUT 53 YEARS,

4.   SRI. MANJUNATH
     S/O. LATE B. H. RAMAIAH REDDY,
     AGED ABOUT 42 YEARS,

5.   RANI
     D/O. LATE B. H. RAMAIAH REDDY,
     AGED ABOUT 45 YEARS,

6.   BABY
     D/O. LATE B. H. RAMAIAH REDDY,
     AGED ABOUT 43 YEARS,

     ALL ARE R/AT NO. 108, MANJUNATHA NILAYA,
     BEHIND HARYANA HANDLOOMS HOUSE,
     RAMAMURTHY NAGAR MAIN ROAD,
     RAMAMURTHY NAGAR POST,
     BANGALORE-560 016.
                                        ...APPELLANTS

(BY SRI. LEELADHAR H.P., ADVOCATE)
                             -5-
                                         NC: 2024:KHC:43095
                                      MFA No. 6998 of 2022
                                  C/W MFA No. 7030 of 2022




AND:

1.   SRI. P. THAYANNA REDDY
     S/O. LATE C. PILLA REDDY,
     AGED ABOUT 68 YEARS,
     R/AT BANASWADI VILLAGE,
     OLD POST OFFICE ROAD,
     BANGALORE-560 043.

2.   SRI. P. CHANDRASHEKAR REDDY
     S/O. LATE C. PILLA REDDY,
     AGED ABOUT 58 YEARS,
     R/AT HOYSALA NAGAR,
     T.C. PALYA MAIN ROAD,
     BANGALORE-560 016.

3.   SMT. SUSHEELAMMA
     D/O. LATE C. PILLA REDDY,
     AGED ABOUT 73 YEARS,

4.   SRI. A. MUNIRAJU REDDY
     S/O. LATE RAMASWAMY REDDY,
     AGED ABOUT 56 YEARS,

5.   SRI. R. SRIDHAR
     S/O. LATE RAMASWAMY REDDY,
     AGED ABOUT 52 YEARS,

6.   SRI. R. VISHWANATH
     S/O. LATE M. MUNI REDDY,
     AGED ABOUT 50 YEARS,

7.   SRI. P. HANUMA REDDY
     S/O. LATE M. MUNI REDDY,
     AGED ABOUT 52 YEARS,

8.   SMT. RAJESHWARI
     D/O. LATE RAMASWAMY REDDY,
     AGED ABOUT 48 YEARS,
                           -6-
                                          NC: 2024:KHC:43095
                                     MFA No. 6998 of 2022
                                 C/W MFA No. 7030 of 2022



9.   SMT. SUMITHRA
     D/O. LATE M. MUNI REDDY,
     AGED ABOUT 48 YEARS,

10. SRI. VINODH
    S/O. LATE M. MUNI REDDY,
    AGED ABOUT 46 YEARS,

11. SRI. NAGAVENAMMA
    W/O. LATE M. MUNI REDDY,
    AGED ABOUT 75 YEARS,

     R3 TO R11 ARE R/AT BANASWADI VILLAGE,
     OLD POST OFFICE ROAD,
     BANGALORE-560 043.

12. R. ANJILE
    D/O. LATE B. H. RAMAIAH REDDY,
    W/O. P. JAYARAM REDDY,
    AGED ABOUT 64 YEARS,

     R/AT NEAR SHIVA PARVATHI KALYANA MANTAPA,
     OMBR LAYOUT,
     BACK SIDE RELIANCE FRESH SHOP,
     BANGALORE-560 043.
                                     ...RESPONDENTS

(BY SRI. V.B. SHIVAKUMAR, ADVOCATE FOR C/R1-R11)

     THIS MFA IS FILED UNDER ORDER 43 RULE 1(r) OF
CPC, AGAINST THE ORDER DATED 12.09.2022 PASSED ON
IA NO.3/2019 IN O.S.NO.4772/2019 ON THE FILE OF THE
XXXIV ADDITIONAL CITY CIVIL AND SESSIONS JUDGE,
BENGALURU,   REJECTING   IA   NO.3/2019    FILED   UNDER
ORDER 39 RULES 1 AND 2 OF CPC.


     THESE APPEALS, COMING ON FOR ADMISSION, THIS
DAY, JUDGMENT WAS DELIVERED THEREIN AS UNDER:
                              -7-
                                            NC: 2024:KHC:43095
                                       MFA No. 6998 of 2022
                                   C/W MFA No. 7030 of 2022



CORAM:    HON'BLE MR JUSTICE H.P.SANDESH

                     ORAL JUDGMENT

Heard learned counsel for the appellants and also

learned counsel for the respondents.

2. Both these appeals are filed against rejection of

I.A.Nos.2 and 3, challenging the rejection of I.As filed

against the defendants/respondents not to put up any

construction in respect of suit schedule 'B' property and

also I.A.No.3 from alienating, creating any third party right

in respect of suit schedule 'B' property.

3. The right claimed by the plaintiff before the trial

Court is that the suit schedule property was part and

parcel of Sy.No.23, measuring 28 guntas of Dodda

Banaswadi Village, out of 28 guntas landwhich 5 guntas of

land were in peaceful possession of Sri. B.H.Ramaiah

Reddy, i.e., father of plaintiff Nos.1 to 7 by virtue of

registered settlement deed dated 15.01.1957 effected

between his brother Sri.H.Krishna Reddy and himself.

NC: 2024:KHC:43095

4. It is also the case of the plaintiff that a civil suit

was filed by Sri.H.Krishna Reddy against Sri.B.H.Ramaiah

Reddy for partition in O.S.No.412/1984 for the relief of

partition and separate possession of the family properties,

which came to be settled between them and the suit

schedule property allotted to the share of Sri.B.H.Ramaiah

Reddy. Sri.B.H.Ramaiah Reddy obtained a valid plan and

license and No Objection Certificate duly sanctioned by the

City Municipal Corporation, office of Byappanahalli Village

Panchayath to an extent of East to West 68.3 feet North to

South 80 feet i.e., suit schedule 'A' property and suit

schedule 'B' property for parking their vehicles and other

bonafide reasons.

5. It is also the contention of the plaintiff in the

suit that defendant Nos.1 to 11 are making unauthorized

attempts to encroach the suit schedule 'B' property, which

is southern side and tried to put up an unauthorised

construction and hence, lodged complaint on 02.07.2016

and 25.06.2019 before the jurisdictional police. It is also

NC: 2024:KHC:43095

the specific case of the plaint that 2 guntas of land

situated in Sy.No.22 belongs to defendant Nos.1 to 11 is

situated in southern side of suit schedule 'A' and 'B'

properties and the defendants are making an attempt to

encroach upon the portion of the property which is

specifically described in suit schedule 'B' property. In

support of the claim made by the plaintiffs, they have also

produced the documents of Photostat copy of I.A. under

Order 22 Rule 3 of CPC and also O.S.No.412/1984 and the

suit by Sri.H.Krishna Reddy against the father of the

plaintiffs. It is also the contention that I.A. shows that 5

guntas of land registered under registered settlement deed

dated 15.01.1957 was allotted to the share of

Sri.B.H.Ramaiah Reddy and also produced a copy of the

complaint given by plaintiff Nos.2, 4 and 5 to the

Banaswadi Police station on 02.07.2016 and also alleged

in the complaint that defendant Nos.1 to 11 have

constructed a building by encroaching land 22 x 68.3 feet

towards southern side of their 5 guntas of land. It is also

taken note that plaintiffs have filed a suit for the relief for

- 10 -

NC: 2024:KHC:43095

mandatory injunction to remove the illegal unauthorized

construction of suit schedule property i.e., to the extent of

encroached portion East to West - 68.3 feet and North to

South - 22.6 feet by demolishing the existing construction.

Plaintiffs have also relied upon the documents which

shows the sketch of bricks, construction materials, etc.

6. The defendants appeared and filed written

statement contending that they never encroached upon

the property of the plaintiffs and they made their specific

claim in the written statement contending that in order to

claim the relief of declaration and for mandatory injunction

they have not produced any documentary proof except the

application filed under Order 22 Rule 3 for compromise

and also it is contended that no sketch is produced for

identification of the property. They have claimed that suit

schedule 'A' property belongs to them and suit schedule 'B'

property is a portion of suit schedule 'A' property and also

contended that they are absolute owners in physical

possession of immovable property bearing house line

- 11 -

NC: 2024:KHC:43095

No.382/4 as described in the schedule A to the plaint and

that Sri.B.H.Ramaiah Reddy, who was the husband of

plaintiff No.1 and father of defendant Nos.2 to 7 and

defendant No.12 died intestate in 2004 leaving behind the

plaintiffs to succeed to his estate. It is also contended that

claim title on the basis of said right and their specific case

is that the said property is part and parcel of Sy.No.23 and

also not denies the fact that defendants are owners of the

property bearing Sy.No.22. The plaintiffs are not having

any right, title in respect of suit schedule 'A' property and

they are not in possession of the suit schedule property

and the very claim made by them based on the

compromise entered between the parties in

O.S.No.412/1984, wherein defendants are not parties to

the said suit. It is contended that property which has been

described as schedule 'A' and schedule 'B' property is not

in existence.

7. The allegations made in the plaint also that an

attempt is made to encroach upon portion of suit schedule

- 12 -

NC: 2024:KHC:43095

'B' property is erroneous and contends that the defendants

are the absolute owners in so far as the property which

they are claiming in Sy.No.22 and also produced the

documents of the year 1951 and also the property comes

within the jurisdiction of Bengaluru Mahanagara Palike and

also contends that property building which is in existence

is constructed by the defendants in their property i.e., in

Sy.No.22 and also to evidence the said fact they have

produced Photostat report to this Court.

8. Learned counsel also vehemently contends that

in order to prove the existence of suit schedule 'A' and 'B'

properties, there is no any sketch or any document of

identification and hence, the trial Court having taken note

of the material on record has rightly dismissed the I.As

and also relief is sought for the relief of mandatory

injunction apart from the relief of declaration and have to

prove the very existence of the property and also while

seeking the relief of mandatory injunction, they must

establish that there is encroachment as contended in the

- 13 -

NC: 2024:KHC:43095

plaint and hence, the trial Court having taken note of the

relief sought in the I.As has rightly dismissed the

applications.

9. In reply to the arguments of learned counsel for

the appellants, learned counsel for respondents

vehemently contends that the very contention of the

defendants that not specifically pleaded with regard to the

identification of the property cannot be accepted. The

learned counsel brought to the notice of this Court para

No.7, wherein it is pleaded with regard to the property of

the defendants and prior to that para Nos.2, 3 and 4 have

pleaded with regard to the prima facie right in respect of

their property and also specifically in para No.7 stated that

defendant Nos.1 to 11 are not in possession of 2 guntas of

land in old Sy.No.22 and new Sy.No.22/1 of Dodda

Banaswadi Village and the same is on the southern portion

of the plaintiffs' property and except 2 guntas of land,

defendant Nos.1 to 11 are not having any inch of land on

southern side and also relied upon the documents to that

- 14 -

NC: 2024:KHC:43095

effect and those documents have not been discussed by

the trial Court while passing such an order. The learned

counsel also vehemently contends that the trial Court also

committed error in making an observation that nowhere in

their plaint specifically pleaded as to when exactly

defendant Nos.1 to 11 have encroached the suit schedule

'B' property and what is the nature of the construction, if

any filed by the defendant Nos.1 to 11 in suit schedule 'B'

property and that the same is erroneous and it requires

interference.

10. Having heard the learned counsel for appellants

and also learned counsel for respondents and also taking

into note of specific contention of the plaintiffs and

defendants both are claiming right in respect of the

distinct property, plaintiffs' claim in respect of property

bearing No.23 and also it is a specific case that in

Sy.No.23 totally which was measuring 28 guntas and also

contend that 5 guntas was allotted to them and out of 5

guntas also a claim was made by the brother of plaintiffs

- 15 -

NC: 2024:KHC:43095

by filing original suit in O.S.No.412/1984, wherein the

matter was also settled.

11. It is also the claim of the plaintiffs that the suit

schedule 'A' property was allotted in favour of the plaintiffs

in the said settlement and also relies upon order copy

produced before the Court i.e., Order 22 Rule 3 of CPC,

wherein the matter was compromised and also relies upon

some of the photographs. The defendants claim that they

are the owners of the property bearing Sy.No.22 and also

relief sought in the plaint by the plaintiff is not only for the

relief of declaration to declare that plaintiffs are absolute

owners in possession of southern vacant portion of suit

schedule 'B' property measuring East to West - 68.3 feet

and North to South - 22.6 feet of the suit schedule

property, which is part and parcel of suit schedule 'A'

property and also mandatory injunction is sought to the

very same existence stating that to demolish the existence

structure at their cost and restore the same to the

plaintiffs. Having taken note of these two facts, it is clear

- 16 -

NC: 2024:KHC:43095

that plaintiffs are seeking relief of declaration in respect of

suit schedule 'B' property, as the same is part of suit

schedule 'A' property and also admitted that there is an

illegal encroachment and construction and sought for

mandatory injunction also.

12. When such being the case, the relief sought

before the trial Court is with regard to not to put up the

construction and also not to alienate the property. When

there is a claim with regard to Sy.No.23 by the plaintiffs

and defendants claiming that old Sy.No.22 and new

Sy.No.22/1 and also the plaintiffs have pleaded that

defendants are also having Sy.No.22 on the southern side

of the property and also that relief is sought for relief of

mandatory injunction that there is an illegal construction

and then the plaintiffs have to prove the very identity of

the property and also if any illegal construction is made by

the defendants in respect of the property of the plaintiffs

i.e., in Sy.No.23, unless a prima facie material is placed

before the Court, question of granting any relief of

- 17 -

NC: 2024:KHC:43095

temporary injunction as sought and already construction

was made by the defendants and also relief is sought i.e.,

mandatory injunction to remove the same and hence,

granting of relief of not to put up construction does not

survive for consideration.

13. However, it is the contention of the learned

counsel appearing for appellants that at least trial Court

ought to have granted the relief of not to alienate the

same and the fact that already construction has been

made in suit schedule 'B' property which is part of suit

schedule 'A' property that is the specific pleadings of the

plaintiffs may not establish the identity of the property is

concerned, except the plaintiffs relying upon the

settlement in original suit in O.S.No.412/1984. With

regard to identity of the property is concerned, no

documents of sketch or any survey sketch or plan is

placed before the trial Court and when such being the

case, question of granting any relief not to alienate the

same also does not arise. No doubt learned counsel

- 18 -

NC: 2024:KHC:43095

appearing for the appellants would contend that earlier

suit was filed by one Munireddy against the appellants and

the said suit was dismissed and also appeal was

dismissed.

14. There is also no dispute with regard to the title

in respect of suit schedule 'A' property is concerned and

having taken note of the relief sought only in respect of

declaration of suit schedule 'B' property and the relief for

mandatory injunction and hence, granting relief and

dismissal of suit filed by Munireddy against the plaintiffs

would not come to the aid even for granting relief not to

alienate and unless the property is identified and prima

facie establish that there is encroachment by the

defendants in respect of Sy.No.23, which the plaintiffs

claim, question of granting relief not to alienate also does

not arise, since the defendants is not claiming any right in

respect of Sy.No.23 and they are claiming only in respect

of old Sy.No.22, new Sy.No.22/1 and hence, question of

granting the other relief of not to alienate also does not

- 19 -

NC: 2024:KHC:43095

arise and it is the matter of the trial to be decided before

the trial Court for identification of property that whether

there is any encroachment in Sy.No.23 or defendants have

put up construction in old Sy.No.22, new Sy.No.22/1.

Hence, no grounds are made to grant any such relief. In

view of the discussions made above, I pass the following:

ORDER

(i) Both appeals are dismissed.

(ii) However, taking into note that suit is of the year 2019 and both the parties are claiming distinct property and identification of the property is required and hence, the trial Court is directed to dispose of the suit within a time bound period of one year.

(iii) The respective appellants and respondents and their respective counsel are directed to assist the trial Court in disposal of the time bound period of one year.

SD/-

(H.P.SANDESH) JUDGE

RR

 
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 Newsletter