Saturday, 09, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Kumbara Ramanjinappa vs Hanumantha
2025 Latest Caselaw 2301 Kant

Citation : 2025 Latest Caselaw 2301 Kant
Judgement Date : 6 August, 2025

Karnataka High Court

Kumbara Ramanjinappa vs Hanumantha on 6 August, 2025

                                               -1-
                                                             NC: 2025:KHC-D:9826
                                                         RSA No. 100500 of 2018
                                                     C/W RSA No. 100499 of 2018

                    HC-KAR



                                IN THE HIGH COURT OF KARNATAKA

                                        DHARWAD BENCH

                             DATED THIS THE 06TH DAY OF AUGUST, 2025

                                             BEFORE

                             THE HON'BLE MR. JUSTICE G BASAVARAJA

                        REGULAR SECOND APPEAL NO. 100500 OF 2018 (INJ)
                                           C/W
                          REGULAR SECOND APPEAL NO. 100499 OF 2018

                   IN RSA NO. 100500/2018

                   BETWEEN:

                   KUMBARA RAMANJINAPPA S/O. HANUMANTHAPPA,
                   AGE: 68 YEARS, OCC: AGRICULTURIST,
                   R/O: KUMBARA ONI, 2ND WARD,
                   KUDUTINI VILLAGE-583115,
                   TQ AND DIST: BALLARI.
                                                                     ...APPELLANT
                   (BY SRI HARSH DESAI, ADVOCATE.)

                   AND:

                   1.   HULEPPA S/O LATE KUMBARA POMPANNA,
Digitally signed
by MALLIKARJUN          AGE: 51 YEARS, OCC: AGRICULTURE,
RUDRAYYA
KALMATH                 R/O: KUMBARA ONI, 2ND WARD,
Location: HIGH
COURT OF
KARNATAKA
                        KUDUTINI VILLAGE-583115,
DHARWAD
BENCH                   TQ AND DIST: BALLARI.
Date: 2025.08.11
10:46:09 +0530

                   2.   HANUMANTHA S/O. LATE KUMBARA POMPANNA,
                        AGE: 46 YEARS, OCC: AGRICULTURE,
                        R/O: KUMBARA ONI, 2ND WARD,
                        KUDUTINI VILLAGE-583115,
                        TQ AND DIST: BALLARI.
                                                               ...RESPONDENTS
                   (BY SRI SUBEEL AHMED, ADVOCATE FOR R1 AND R2.)


                        THIS REGULAR SECOND APPEAL IS FILED UNDER SECTION
                   100 OF THE CIVIL PROCEDURE CODE, 1908, PRAYING TO SET ASIDE
                   THE JUDGMENT AND DECREE DATED 17.03.2018, PASSED IN
                             -2-
                                          NC: 2025:KHC-D:9826
                                      RSA No. 100500 of 2018
                                  C/W RSA No. 100499 of 2018

 HC-KAR



R.A.NO.19/2016, ON THE FILE OF THE SENIOR CIVIL JUDGE AND
JUDICIAL MAGISTRATE FIRST CLASS, KUDLIGI AND THE JUDGMENT
AND DECREE DATED 27.02.2016, PASSED IN O.S. NO.87/2007, ON
THE FILE OF THE CIVIL JUDGE AND JUDICIAL MAGISTRATE FIRST
CLASS, SANDUR, AND THEREBY DECREE THE SUIT IN
O.S.NO.87/2007 WITH COSTS BY ALLOWING THIS REGULAR
SECOND APPEAL, IN THE INTEREST OF JUSTICE.



IN RSA NO.100499/2018

BETWEEN

KUMBARA RAMANJINAPPA S/O. HANUMANTHAPPA,
AGE: 68 YEARS, OCC: AGRICULTURIST,
R/O: KUMBARA ONI, 2ND WARD,
KUDUTINI VILLAGE-583115,
TQ AND DIST: BALLARI.
                                                  ...APPELLANT
(BY SRI HARSH DESAI, ADVOCATE.)

AND:

       HANUMAKKA W/O. KUMBARA POMPANNA
       SINCE DEAD BY HER LRS

1.     HULEPPA S/O. LATE KUMBARA POMPANNA,
       AGE: 51 YEARS, OCC: AGRICULTURIST,
       R/O: KUMBARA ONI, 2ND WARD,
       KUDUTINI VILLAGE-583115,
       TQ AND DIST: BALLARI.

2.    HANUMANTHA S/O LATE KUMBARA POMPANNA,
      AGE: 46 YEARS, OCC: AGRICULTURIST,
      R/O: KUMBARA ONI, 2ND WARD,
      KUDUTINI VILLAGE-583115,
      TQ AND DIST: BALLARI.
                                          ...RESPONDENTS
(BY SRI SUBEEL AHMED, ADVOCATE.)


     THIS REGULAR SECOND APPEAL IS FILED UNDER SECTION
100 OF THE CIVIL PROCEDURE CODE, 1908, PRAYING TO SET ASIDE
THE JUDGMENT AND DECREE DATED 17.03.2018, PASSED IN
                                  -3-
                                               NC: 2025:KHC-D:9826
                                           RSA No. 100500 of 2018
                                       C/W RSA No. 100499 of 2018

 HC-KAR



R.A.NO.18/2016, ON THE FILE OF THE SENIOR CIVIL JUDGE AND
JUDICIAL MAGISTRATE FIRST CLASS, KUDLIGI, AND THE JUDGMENT
AND DECREE DATED 27.02.2016, PASSED IN O.S. NO.64/2008, ON
THE FILE OF THE CIVIL JUDGE AND JUDICIAL MAGISTRATE FIRST
CLASS, SANDUR, AND THEREBY DECREE THE SUIT IN OS
NO.64/2008 WITH COSTS BY ALLOWING THIS REGULAR SECOND
APPEAL, IN THE INTEREST OF JUSTICE.

    THESE APPEALS COMING ON FOR ADMISSION THIS DAY,
ORDER IS MADE THEREIN AS UNDER:


                            ORAL ORDER

(PER: THE HON'BLE MR. JUSTICE G BASAVARAJA)

It is submitted by the learned counsel for appellant

that the sole appellant passed away two years back.

A memo is also filed to this effect. The same is placed on

record. In view of death of appellant, both the appeals are

dismissed as abated.

2. Pending interlocutory applications, if any, stand

disposed of as they do not survive for consideration.

Sd/-

(G BASAVARAJA) JUDGE

MRK CT: CMU

 
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