Citation : 2025 Latest Caselaw 3312 Kant
Judgement Date : 12 August, 2025
-1-
MFA No.4053 of 2025
c/w MFA No.3675 of 2025
IN THE HIGH COURT OF KARNATAKA AT BENGALURU
DATED THIS THE 12TH DAY OF AUGUST, 2025
BEFORE
THE HON'BLE MR JUSTICE G BASAVARAJA
MISCELLANEOUS FIRST APPEAL NO.4053 OF 2025 (CPC)
c/w
MISCELLANEOUS FIRST APPEAL NO.3675 OF 2025 (CPC)
IN MFA NO.4053/2025
BETWEEN:
SMT SAKAMMA,
W/O LATE VENKATARAMANACHARI,
AGED ABOUT 70 YEARS,
R/AT NO. 85, 5TH CROSS,
PUTTENAHALLI MAIN ROAD,
K.R. ROAD, J.P. NAGAR VI PHASE,
JP NAGAR, BENGALURU - 560 068.
...APPELLANT
(BY SRI. T.P. RAJENDRA KUMAR SUNGAY, ADV.)
AND:
SMT VEDAVATHI
AGED ABOUT 46 YEARS,
W/O LATE CHIDANANDACHARY V.,
R/A NO.175/A, 4TH H BLOCK, GUBBALALA,
NEAR SHANIMATHMA TEMPLE,
BDA LAYOUT, BSK 6TH STAGE,
BENGALURU - 560061.
...RESPONDENT
(BY SRI. ASHOK KUMAR M., ADV.)
THIS MFA IS FILED U/O.43 RULE 1(r) OF THE CPC,
AGAINST THE ORDER DT. 20.03.2025 PASSED ON IA NO. 2 IN
O.S.NO.6670/2024 ON THE FILE OF THE III ADDITIONAL CITY
CIVIL AND SESSIONS JUDGE, BENGALURU CCH-25, ALLOWING
THE IA NO.2 FILED U/O.39 RULE 1 AND 2 R/W SEC.151 OF
CPC, 1908.
-2-
MFA No.4053 of 2025
c/w MFA No.3675 of 2025
IN MFA NO.3675/2025
BETWEEN:
SMT SAKAMMA
W/O LATE VENKATARAMANACHARI,
AGED ABOUT 70 YEARS,
R/AT NO. 85, 5TH CROSS,
PUTTENAHALLI MAIN ROAD,
K.R. LAYOUT, J.P. NAGAR VI PHASE,
BENGALURU 560 078.
...APPELLANT
(BY SRI. T P RAJENDRA KUMAR SUNGAY, ADV.)
AND:
SMT VEDAVATHI
AGED ABOUT 46 YEARS,
NO.175/A, 4TH H BLOCK, GUBBALALA,
NEAR SHANIMATHMA TEMPLE,
BDA LAYOUT, BSK 6TH STAGE,
BENGALURU - 560 061.
...RESPONDENT
(BY SRI. ASHOK KUMAR M, ADV.)
THIS MFA IS FILED U/O.43 RULE 1(r) OF THE CPC,
AGAINST THE ORDER DT. 20.03.2025 PASSED ON IA NO.1 IN
O.S.NO.6670/2024 ON THE FILE OF THE III ADDITIONAL CITY
CIVIL AND SESSIONS JUDGE, BENGALURU CCH-25, ALLOWING
THE IA.NO. 1 FILED U/O.39 RULE 1 AND 2 R/W SEC.151 OF
CPC, 1908.
THESE APPEALS HAVING BEEN HEARD AND RESERVED
FOR JUDGMENT ON 11.08.2025 AND COMING ON FOR
PRONOUNCEMENT OF JUDGMENT THIS DAY, THE COURT,
PRONOUNCED THE FOLLOWING:
CORAM: HON'BLE MR JUSTICE G BASAVARAJA
-3-
MFA No.4053 of 2025
c/w MFA No.3675 of 2025
CAV JUDGMENT
Both these appeals arise out of Order dated 20th March
2025, passed on IA No.2 filed by the plaintiff under Order
XXXIX Rules 1 & 2 read with Section 151 of CPC in Original Suit
No.6670 of 2024 on the file of the III Additional City Civil &
Sessions Judge (CCH-35) at Bengaluru (for short hereinafter
referred to as the "trial Court").
2. For the sake of convenience, the parties hereinafter
are referred to as per their rank before the trial Court.
3. Brief facts leading to this case are that respondent-
Smt. Vedavathi, filed a suit for partition and separate
possession of house property bearing number 175/A of
extended Banashankari 6th Phase (Vrushabhavatinagar), 4th 'H'
Block, formed by Bangalore Development Authority ad-
measuring East to West 9 meters and North to South 6 meters
with the House comprising Ground, First & Second floors and
bounded by:
East: site number 194/A;
West: Road;
North: site number 174/A; and South: site number 176/A
4. Along with the plaint, plaintiff filed application under
Order XXXIX Rules 1 & 2 read with Section 151 of Code of Civil
Procedure seeking to restrain the defendant, her men, agents,
or anyone claiming through or under her from alienating the
suit schedule property. In support of the application, plaintiff
has sworn to affidavit in which she has stated that after the
death of her husband-V Chidanandachari, she continued to
reside in the schedule property and is in possession and
enjoyment of the same being the sole legal heir and successor
of late V. Chidanandachari. She has also produced the
documents such as Aadhar card, voter's card, gas connection
receipt, and photographs of the schedule property for having
been in possession and enjoyment of the schedule property.
5. When things stood thus, the defendant by colluding
with her other sons, started to harass the plaintiff, and her
sons came near the house and asked to leave the house.
Colluding with her brother-in-laws, Defendant is illegally trying
to sell the house property by without the plaintiff's knowledge
and also trying to encumber the suit schedule property by
forging the signatures of the plaintiff. It is stated that in the
event, if the defendant alienates or encumbers and if the
plaintiff is dispossessed from the suit schedule property or sell
the same, there would be multiplicity of proceedings and on all
these grounds it was sought to allow the application.
6. The defendant has filed memo adopting her written
statement as objection to the said Interlocutory Application. In
her written statement, defendant has stated that the suit
schedule property belongs to the defendant as sole and
absolute owner of the same, and as such, the plaintiff had no
legal right whatsoever, as the plaintiff is neither a family
member nor has anything to do with the defendant. It is
contended that the defendant is no more the owner of the
property and has gifted the same in favour of her two sons, and
the plaintiff is not the legally wedded wife of Late V
Chidanandachari. The plaintiff has not made out any ground to
allow the application filed under Order XXXIX Rules 1 & 2 read
with Section 151 of CPC and accordingly, sought for dismissal
of the application.
7. On hearing the arguments, the trial Court has allowed
the Application IA No.2 and granted the temporary injunction
as sought for. Being aggrieved by the said order, the
defendant/appellant-Sakamma, has preferred these appeals.
Submissions on behalf of the appellant/defendant:
8. Sri T.P. Rajendra Kumar Sungay, learned Counsel
appearing for the appellant would submit that the impugned
order passed by the trial Court suffers from perversity and
submits that the trial Court has reached to an erroneous
conclusion that the schedule property stands in the joint names
of the appellant and late V Chidanandachari, contrary to the
pleadings and registered documents on record. This fact is
admitted by the respondent in the plaint, and the suit property
stands solely in the name of the appellant. The registered
documents produced along with the plaint clearly shows that
the suit schedule property stands in the name of the appellant.
The appellant has also produced the property tax receipts along
with the plaint, to substantiate that the property stands in the
name of the appellant. Further he would submit that the Trial
Court has passed the impugned order ignoring the registered
partition deed dated 13th September 2011, which is an
admitted document. This registered partition deed clearly
states that late V Chidanandachari is not allotted any share, but
is entitled to enjoy the usufructs of the share allotted to the
appellant with her consent. The appellant is to hold the share
allotted to her during her lifetime and transfer the same after
her lifetime to V Chidanandachari. In the event
Chidanandachari predeceases her, she would be the absolute
owner of her share, and after her lifetime, the share allotted to
her, shall devolve to her other sons, Sri V Shashidharachari and
Sri V Srinivasachari. It is submitted that the appellant sold the
share allotted to her vide registered sale deed dated 13th
September 2011 and subsequently purchased the property as
the sole and absolute owner. As V Chidanandachari pre-
deceased the appellant, the share allotted to the appellant
became her absolute property and the respondent has no right
to claim the suit schedule property as the successor or as a
legal heir of late V Chidanandachari. It is pertinent to note that
the suit schedule property stands in the sole name of the
appellant and not in the joint names of the appellant and late V
Chidanandachari, as erroneously held by the trial Court. It is
the further submission of the learned Counsel that the trial
Court has failed to consider the contention of the appellant that
she gifted the suit schedule property to Sri V Shashidharachari
and Sri V Srinivasachari vide registered gift deed dated 22nd
December 2023, and she is no longer the owner of the suit
schedule property.
9. He would submit that the trial Court failed to
appreciate the fact that the appellant gifted the suit schedule
property to Sri V Shashidharachari and Sri V Srinivasachari vide
registered Gift deed dated 22nd December 2023, and the
respondent preferred the suit belatedly on 18th September
2024, while the order impugned is passed on 20th March 2025
by the trial Court, whereby the temporary injunction is granted
in a suit filed against the previous owner after a period of more
than one year after the transfer of the suit property by way of a
registered document. The trial Court ought to have appreciated
that the respondent had not established that the balance of
convenience lies in her favour in view of the long lapse of time
since execution of the gift deed.
10. Further, the trial Court has failed to appreciate the
appellant's contention that the suit suffers from non-joinder of
parties. That the respondent has failed to establish that she
would suffer irreparable loss and injury if the interim relief is
not granted. The learned Counsel further submitted that the
trial Court has failed to appreciate the contention of the
appellant that the marriage of V Chidanandachari with Smt.
Dhanalakshmi was dissolved in MC No. 1771 of 2021 by the V
Additional Principal Judge, Family Court, Bengaluru vide order
dated 1st April 2021, and the respondent is not the legally
wedded wife of late V Chidanandachari. It was also contented
by the appellant that the respondent has not been divorced
from her first husband and that she cannot claim to be the wife
of late V Chidanandachari by merely residing with him. In view
of the above, the respondent has no interest, right or title over
the suit schedule property. He submits that the impugned
order is passed by ignoring all the material pleadings and the
documents placed on record.
11. Learned Counsel for the appellant reiterated the
grounds urged in the memorandum of appeal. He would
specifically submit that the observations made in paragraph 10
of the impugned order is apparently wrong, illegal, and
contrary to the pleadings of the parties. On all these grounds,
he sought to allow the appeal.
Submissions on behalf of the respondent/plaintiff:
12. As against this Sri Ashok Kumar M, learned counsel
appearing for the respondent/plaintiff would submit that the
- 10 -
trial Court has appreciated the material on record produced by
the respondent that the plaintiff-Smt. Vedavathi is the legally
wedded wife of late V Chidanandachari and has produced
Original Aadhaar card, Voter card, the original gas connection
receipts, original death certificate of late V Chidanandachari,
medical certificate issued by Abhaya Hospital with regard to
cause of death, death ceremony of late V Chidanandachari and
the photographs. Considering all the materials, the trial Court
has opined that the plaintiff has made out prima facie case that
the balance of convenience lies in her favour and accordingly,
granted the temporary injunction as sought for. He submitted
absolutely, there are no grounds to interfere with the order
impugned passed by the trial Court. On all these grounds he
sought for dismissal of the appeal.
13. Perusal of the material documents placed before the
trial Court reveals that the plaintiff-Smt. Vedavathi filed Suit for
partition and separate possession of suit property contending
that plaintiff is the wife of Sri Chidanandachari and the
defendant is the mother of said Chidanandachari, who is the
mother-in-law of the plaintiff. The husband of the plaintiff was
suffering from liver related disease and died on 30th October
- 11 -
2023 at Abhaya Hospital, Bengaluru, and his body was
cremated at Wilson Garden crematoria. The plaintiff and V
Chidanandachari had no issues out of their wedlock. Both the
plaintiff and the defendant were residing at the address shown
in the cause title. After the death of her husband, the plaintiff
has been continuing to reside in the suit property, and is in
possession and enjoyment of the same being the sole legal heir
and successor of Late V Chidanandachari. Originally, as per
partition held on 13th September 2011 among the husband of
the plaintiff and the defendant and her other children, viz. V
Shashidharchari, V Srinivasachari and late Padmavathi as per
the document No.1343/2011-12 in office of the Sub-Registrar,
Gandhinagar, two properties were allotted to the joint share of
V Chidanandachari and defendant, for which they became joint
owners. Since the husband of the plaintiff was addicted to
alcohol, in the property document, the name of the defendant
was not continued on behalf of V Chidanandachari, thinking
that he may lose his share of the properties if it is registered in
his name and so that the properties would be registered in the
name of the defendant. However, the husband of plaintiff-V
Chidanandachari would enjoy his share and other income along
with his mother. Later, the defendant and the husband of the
- 12 -
plaintiff sold the said two properties on 05th October 2012 and
purchased a House property bearing No.8 situated at
Doddakallasandra Village, Uttarahalli Hobli, Bangalore South,
on 31st October 2012. However, the said property was also
purchased in the name of the defendant and the plaintiff and V
Chidanandachari were residing at the said house till her late
husband and the defendant who sold the said property on 17th
January 2019. Out of the sale proceedings of the properties
sold on 17th January 2019 by the plaintiff's husband Late
Chidanandachari and the defendant, they purchased the site
bearing No.175/A, 4th 'H' Block, Banashankari 6th stage,
Bengaluru on 19th January 2019, from one Smt. Prabhamani
and Smt. Manjula vide sale deed registered as document
No.JPN- 1-10215-2018-19, CD No.JPND539 in the office of the
Sub-Registrar, JP Nagar, Bangalore.
14. Initially, the schedule property was proposed to be
purchased in the joint name of plaintiff, finally, the sale deed
was registered in the name of the defendant. When the
plaintiff asked the defendant as to why the same was not
purchased in her name as decided, the defendant had promised
that since his son was an alcoholic and spendthrift, he may also
- 13 -
force the plaintiff to sell the property if the same is purchased
in her name and hence, promised the plaintiff that anyhow, her
son is also the owner of the schedule property along with her,
and after sometime when her son would become normal, she
would transfer the schedule property in the name of her son V
Chidanandachari and the plaintiff. Thereafter, the original
documents of the schedule property were handed over directly
from the previous owners of the schedule property to the
plaintiff and her husband. The defendant also advised the
plaintiff to keep the said original document away from her
husband i.e., V Chidanandachari and asked the plaintiff to
manage the schedule property. It is further submitted that
after they purchased the schedule property, her husband and
the plaintiff constructed a house in the schedule property out of
the sale proceedings accrued from the property sold by Late V
Chidanandachari and the defendant and plaintiff have also
contributed to the construction of the house out of her savings
and after the completion of the construction of the house
building in the year 2019, the plaintiff and her husband V
Chidanandachari started to reside in the schedule property. It is
further submitted that till the plaintiff's husband V
Chidanandachari was alive, the defendant was maintaining
- 14 -
cordial relationship with the plaintiff and his son, and would
always assure the plaintiff that she would not give the share to
her son Chidanandachari, till he gives up his alcoholic addiction
and would transfer the same in the name of the plaintiff at the
appropriate time. After the death of the husband of the
plaintiff, the plaintiff sought for partition of the schedule
property and requested the defendant to give her husband's
share, so that she would lead her life peacefully. But the
defendant kept postponing the partition. Thereafter, plaintiff
came to know about the foul activities of the defendant and her
other sons that she went on postponing the partition of
schedule property on one or the other pretext. The defendant
also started avoiding the plaintiff and was threatening her of
dire consequences.
15. It is further stated that defendant started to show her
true colours by colluding with her other sons, and used to
harass the plaintiff and asked her to leave the house and that
she would be compensated after sometime and further, the
defendant and her other sons were threatening the plaintiff that
she would be thrown out of the house and would make her life
miserable. The plaintiff came to know that the defendant is
- 15 -
legally trying to sell the schedule property by colluding with her
brother-in-laws without the knowledge of the plaintiff and also
trying to encumber the schedule property by forging the
signatures of the plaintiff. The advice given by the well-wishers
and the neighbours to the defendant and her sons not to harass
the plaintiff who is also their family member and to give her
lawful share, went in vain. On all these grounds, it was sought
to decree the suit.
16. Defendant-Sakamma filed written statement
contending that suit is not maintainable either in law or on
facts. The document produced by herself shows that the suit
property belongs to the defendant as a sole and absolute owner
of the same and as such the plaintiff had no legal right
whatsoever on the same as the plaintiff is neither a family
member nor has nothing to do with the defendant. That the
above suit was filed on 18th September 2024 for the relief of
partition against the defendant, and as on the date of filing the
suit, the defendant had no right, title or interest as admittedly,
the schedule property has been gifted by the defendant jointly
in favour of two sons i.e., V Shashidharachari and V
Srinivasachari, who were her first and third sons, vide
- 16 -
registered gift deed dated 22nd December 2023 as it was her
self-acquired property, and she had got every right to deal with
the same in whatever manner she likes. Further, it is submitted
that Late V Chidanandachari was the second son of the
defendant who was married to Smt. Dhanalakshmi on 22nd
October, 2000 and out of the wedlock, they have one daughter
by name Kum. Anusha, who is now aged 22 years. The
marriage between Chidanandachari and Smt Dhanalakshmi has
been dissolved by decree of divorce granted on 1st April, 2021
by the V Additional Principal Judge, Family Court, Bengaluru in
MC No.1771 of 2021. It is further submitted by the plaintiff
that she claim to be the legally wedded wife of Late
Chidanandachari, without even mentioning the date and place
of marriage. The plaint itself demonstrates that she is not at all
the wife of late Chidanandachari and has absolutely nothing to
do with the family of the defendant. The plaintiff is an outsider
to the family of the defendant and she is not at all the wife of
late V Chidanandachari. No marriage had taken place between
them at any point of time as pleaded. Hence, the question of
claiming to be the legally wedded wife of late V
Chidanandachari without producing any documentary proof
about the marriage, itself demonstrates that the plaintiff, in
- 17 -
order to knock-off the valuable property which is the absolute
property of the defendant, has, by misleading the Court, filed
the above suit seeking partition through late V Chidanandachari
after his death, though he himself had no manner of right, title
or interest over the suit schedule property. It is further
submitted that after separating from his wife, Late
Chidanandachari started to leave with the defendant who is
none other than his mother and after construction of building
on the property by the defendant from her own sources in the
year 2019, late V Chidanandachari started to reside alone. It
appears that the plaintiff, taking advantage of the loneliness of
V Chidanandachari, managed to convince him by stating that
she is an orphan and having taken divorce from her husband,
she has no place to stay and entered the property and started
to stay with him. The defendant on coming to know about the
same, along with her other children, advised Chidanandachari
not to entertain her and to send her out of the suit property, as
staying in the same house with her would send wrong signal to
the society and also would bring down the reputation of the
family in the society. However, Chidanandachari did not heed
to their advice. Admittedly, the suit property was purchased by
the defendant through a registered sale deed on 19th January
- 18 -
2019 out of her own funds, and the construction was put up
during 2019 and allowed her son V Chidanandachari to stay in
the said premises after he was separated from his wife only on
humanitarian grounds and except that even late
Chidanandachari, or for that matter, nobody had right, title or
interest over the suit property, let alone the plaintiff who is a
total stranger to the entire family of the defendant. On all these
grounds, it was sought for dismissal of the suit.
17. The plaintiff has filed rejoinder to the written
statement of the defendant.
18. Having heard the arguments on both sides, the
following points would arise for my consideration:
(1) Whether the trial Court has committed an error
in observing at paragraph 10 of the order that,
"Admittedly, the suit schedule property stands
jointly in the name of defendant and her son
Chidanandachari, who is alleged husband of
plaintiff?
- 19 -
(2) Whether the order impugned passed by the trial Court is perverse, capricious and suffers from legal infirmities?
Regarding Point No.(1):
19. I have examined the materials placed before me. The
defendant has specifically denied the relationship between the
plaintiff-Smt. Vedavathi and late V Chidanandachari. Defendant
has specifically stated the appellant is the sole and absolute
owner of the suit property and has gifted the suit property
jointly in the names of V Shashidharachari and V Srinivasachari
on 22nd December 2023 and got the katha transferred in their
names, and they have been paying the property tax. Defendant
has also produced following documents:
a) Document No.11: registered partition deed dated 13th September 2011;
b) Document No.12: registered sale deed dated 5th October 2012;
c) Document No.13: registered sale deed dated 19th November 2012;
d) Document No.14: registered sale dated 17th January 2019;
e) Document No.18: registered sale deed dated 19th January 2019;
f) Document No.20: khata and property tax
payment receipt of the suit property; and
- 20 -
Exhibit R1: registered gift deed dated 20th December 2023;
Exhibit R5: decree dated 1st April 2021, passed in MC No.1771 of 2021 by the V Additional Principal Judge, Family Court, Bengaluru.
20. Though the defendant has not admitted that the suit
property stands jointly in the name of defendant and her son V
Chidanandachari, the trial Court has observed in paragraph 10
of the impugned order that, "admittedly, the suit properties
stand jointly in the name of defendant and her deceased son
Chidanandachari, who is alleged husband of the plaintiff", which
is not correct and contrary to the pleadings. Additionally, the
plaintiff has not produced any document to show that the suit
property stands jointly in the name of defendant and her
deceased son V Chidanandaachari, who is the alleged husband
of the plaintiff. Therefore, the observations made by the trial
Court at paragraph 10 of the order is apparently wrong, and
contrary to the pleadings and documents. Accordingly, I
answer Point No.1 in the affirmative.
- 21 -
Regarding Point No.(2):
21. A careful examination of the entire material on record
reveals that the defendant in her written statement at
paragraph 10 has specifically stated that after separating from
his wife, V Chidanandachari started to live alone with defendant
who is none other than the mother of Chidanandachari, and
after completion of construction in the suit schedule property by
the defendant in the year 2019, late Chidanandaachari started
to reside there. Plaintiff taking advantage of the status of
Chidanandaachari, managed to convince him that she is an
orphan having taken divorce from her husband, she has no
place to stay, thus, entered into the suit property and started to
stay with him. The defendant on coming to know about the
same, along with her other children, advised Chidanandachari
not to entertain her and to send her out of the suit property, as
staying in the same house with her sends wrong signal to the
society, and will also bring down the reputation of the family.
However, Chidanandachari did not heed to the advice of his
elders which gave strength to the plaintiff to continue to stay
with a man without marriage, which could not give her any
legal right over a man, particularly, in respect of any of the
property which he has left. It is evident from the pleadings of
- 22 -
the defendant that the plaintiff has been in possession and
enjoyment of the suit property as on the date of the suit.
22. With regard to the relationship between the plaintiff
and late V Chidanandachari is concerned, it is the specific case
of the defendant that the plaintiff is not the legally wedded wife
of late V Chidanandachari. To substantiate the same, the
defendant has produced copy of the decree of divorce between
V Chidanandachari and Dhanalakshmi in MC No.1771 of 2021
passed by the V Additional Principal Judge, Family Court,
Bengaluru on 1st April 2021, which reveals that the marriage of
the petitioner solemnized on 22nd October 2000 with Smt.
Dhanalakshmi at Y.H. Venkataramanppa Community Hall, KR
Circle, Bengaluru as per Hindu rites and customs, is dissolved
by granting decree of divorce. It is specifically pleaded in
paragraph 3 of the rejoinder that the defendant, through her
acquaintances, convinced the plaintiff to marry her son V
Chidanandachari representing that he was yet to be married,
and that the marriage of the plaintiff and V Chidanandachari
held on 16th August 2015 at Sri Durgaparameshwari Temple, JP
Nagar II Phase, Marathalli, Bengaluru in the presence of
defendant and few of their relatives and friends of both the
- 23 -
defendant and the plaintiff. The copy of the decree of divorce
dated 1st April 2021 produced by the defendant reveals that the
marriage of V Chidanandachari was solemnized with
Dhanalakshmi on 22nd October 2000. Therefore, prima facie, it
appears that during the subsistence of the first marriage with
Dhanalakshmi, the present plaintiff married V Chidanandachari.
However, learned Counsel for the plaintiff submitted that the
plaintiff did not know about the marriage of Dhanalakshmi with
her deceased husband-V Chidanandachari. This argument
advanced on behalf of the plaintiff cannot be accepted at this
stage as the same has to be adjudicated only after full-fledcged
trial. Hence, there is no need to express any opinion in this
regard. The plaintiff is in possession and enjoyment of the suit
property; the trial Court has granted the temporary injunction
as sought for, which does not call for any interference by the
Court. However, the observation made by the trial Court in
paragraph 10 of the order that, "admittedly, the suit schedule
property stands jointly in the name of defendant and deceased
son Chidanandachari, who is the alleged husband of plaintiff", is
not correct and not in accordance with pleadings and
documents. Accordingly, Point No.2 is answered partly in
affirmative.
- 24 -
23. In the result, I proceed to pass the following:
ORDER
i) Appeals are allowed in part;
ii) Order impugned dated 20th March 2025 passed
on IA No.2 filed by the plaintiff under Order
XXXIX Rules 1 and 2 read with Section 151 of
Code of Civil Procedure in OS No.6670 of 2024
on the file of the III Additional City Civil and
Sessions Judge (CCH-25), to the extent of
observation made at paragraph 10 of the order
that "Admittedly, the suit schedule property
stands jointly in the name of defendant and the
deceased son, Chidanandachari, who is a
alleged husband of the plaintiff" is set aside;
iii) It is made clear that the observation made in
this order is only to the extent of modification of
paragraph 10 of impugned order passed by the
trial Court, which will have no effect on the
merits of the case;
- 25 -
iv) The trial Court shall independently consider the
pleadings, documents and evidence to be placed
before it on merits and in accordance with law;
v) This Order will not come in the way of the
defendant taking appropriate legal steps to
recover the possession in accordance with law;
vi) Registry to send the copy of this judgment to
the trial Court forthwith.
Sd/-
(G BASAVARAJA) JUDGE
lnn
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!