Saturday, 16, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Gurumurthy vs G Theerthakumar
2025 Latest Caselaw 11485 Kant

Citation : 2025 Latest Caselaw 11485 Kant
Judgement Date : 16 December, 2025

[Cites 7, Cited by 0]

Karnataka High Court

Gurumurthy vs G Theerthakumar on 16 December, 2025

Author: S Vishwajith Shetty
Bench: S Vishwajith Shetty
                                              -1-
                                                         NC: 2025:KHC:53587
                                                    WP No. 5501 of 2023


               HC-KAR



                   IN THE HIGH COURT OF KARNATAKA AT BENGALURU
                        DATED THIS THE 16TH DAY OF DECEMBER, 2025
                                         BEFORE
                     THE HON'BLE MR. JUSTICE S VISHWAJITH SHETTY
                        WRIT PETITION NO. 5501 OF 2023 (GM-CPC)
              BETWEEN:

              GURUMURTHY
              AGED ABOUT 67 YEARS
              S/O LATE RAMANNA
              GORAGONDANAHALLI
              KASABA HOBLI
              TIPTUR TALUK
              TUMAKURU DISTRICT - 572 101.
                                                               ...PETITIONER
              (BY SMT. SOHANI HOLLA, ADV.,)
              AND:

              1.   G. THEERTHAKUMAR
                   AGED ABOUT 33 YEARS
                   S/O GURUMURTHY
                   GORAGONDANAHALLI
                   KASABA HOBLI
                   TIPTUR TALUK
Digitally
signed by          TUMAKURU DISTRICT - 572 101.
NANDINI M S
Location:     2.   G. VANITHA
HIGH COURT         AGED ABOUT 35 YEARS
OF
KARNATAKA          D/O GURUMURTHY
                   SALUKATTE KANDIKERE HOBLI
                   CHIKKANAYAKANAHALLI TALUK
                   TUMAKURU DISTRICT - 572 101.
                                                             ...RESPONDENTS
              (BY SRI SATISH S.K, ADV., FOR
              SMT. JYOTHI S KEMPEGOWDA, ADV., FOR R-1;
              R-2 SERVED & UNREPRESENTED)

                    THIS WP IS FILED UNDER ARTICLE 227 OF THE
              CONSTITUTION OF INDIA PRAYING TO QUASHING THE IMPUGNED
              ORDER DTD 18.12.2021 (ANNX-B) PASSED BY THE LEARNED PRL.
              CIVIL JUDGE AND JMFC TIPTUR IN OS 563/2021.
                                    -2-
                                                    NC: 2025:KHC:53587
                                                   WP No. 5501 of 2023


 HC-KAR



    THIS PETITION, COMING ON FOR PRELIMINARY HEARING IN B
GROUP, THIS DAY, ORDER WAS MADE THEREIN AS UNDER:

CORAM:      HON'BLE MR. JUSTICE S VISHWAJITH SHETTY


                           ORAL ORDER

1. Defendant is before this Court in this writ petition filed

under Article 227 of the Constitution of India with a prayer to

set-aside the order dated 18.12.2021 passed by the Lok Adalat

in OS No.563/2021 and the order dated 11.01.2023 passed on

an application filed under Section 151 of CPC in OS

No.563/2021 by the Court of the Principal Civil Judge and

JMFC, Tiptur.

2. Heard the learned counsel for the parties.

3. Respondent No.1 herein had filed OS No.563/2021 before

the jurisdictional Civil Court at Tiptur seeking the relief of

partition and separate possession of the suit schedule

properties and also for mesne profits. Petitioner, who is the

father of plaintiff was arrayed as defendant No.1 and his

daughter was arrayed as defendant No.2 in the said suit. On

17.12.2021, a compromise petition was filed before the Trial

Court in OS No.563/2021 and the Court had adjourned the

NC: 2025:KHC:53587

HC-KAR

matter for orders on 18.12.2021. Thereafter, on 18.12.2021,

case was called before the National Lok Adalat and based on

the compromise petition, the suit was decreed in terms of the

compromise petition. Petitioner had thereafter filed an

application under Section 151 of CPC before the Trial Court in

OS No.563/2021 to recall the order dated 18.12.2021 passed in

OS No.563/2021 by the Lok Adalat and the said application was

rejected by the Trial Court by order dated 11.01.2023.

Aggrieved by the aforesaid two orders, defendant No.1, who is

the father of plaintiff and defendant No.2, is before this Court.

4. Learned counsel for the petitioner having reiterated the

grounds urged in the petition submits that major portion of the

suit schedule properties are self acquired properties of the

petitioner. He submits that petitioner was not a signatory to the

compromise petition which was filed in OS No.563/2021. The

compromise petition which was prepared between the parties

and the compromise petition which was filed in OS

No.563/2021 are totally different. Son-in-law of the petitioner

has signed the compromise petition on behalf of the petitioner,

which has been acted upon by the Lok Adalat and suit has been

NC: 2025:KHC:53587

HC-KAR

decreed in terms of the said compromise petition. She submits

that since the compromise petition was filed before the Court in

OS No.563/2021, in view of the judgment of the Co-ordinate

Bench of this Court in the case of Smt. Renuka vs. Sri.

Ramanand and Another in WP No.103766/2018 disposed off on

31.03.2022, the matter could not have been referred to Lok

Adalat for disposal.

5. Per contra, learned counsel for respondent No.1/plaintiff

has argued in support of the impugned orders. He submits that

petitioner was very much aware of the contents of the

compromise petition and he has signed the order sheet before

the Lok Adalat on 18.12.2021 admitting the contents of the

compromise petition. In terms of the compromise petition, for a

considerable period of time, a sum of Rs.12,000/- was being

deposited to the bank account of the petitioner by respondent

No.1 herein. He submits that petitioner ought to have filed an

application before the Trial Court to recall the compromise

decree and he cannot approach this Court by filing a writ

petition. He submits that in the absence of conclusive proof as

NC: 2025:KHC:53587

HC-KAR

to the fraud allegedly played by respondents herein, the orders

impugned cannot be set-aside in writ proceedings.

6. In support of his arguments, he has placed reliance on

the judgment of the Hon'ble Supreme Court in the case of K.

Srinivasappa and Others vs. M. Mallamma and Others -

AIR 2022 SC 2381 and the judgment of this Court in the case

of Smt. Sushma and Others vs. Smt. Sunita in WP

No.104723/2024 disposed off on 23.08.2024.

7. Perusal of the averments made in the plaint in OS

No.563/2021 would go to show that there was an earlier

partition between the parties to the suit under a registered

Partition Deed dated 16.03.2015. According to learned counsel

for the petitioner, under the said Partition Deed, the ancestral

properties of the parties to the suit was divided and allotted to

the share of plaintiff and his sister/defendant No.2. The first

defendant was given cash amount of Rs.40,000/- each by the

plaintiff and defendant No.2 and he had relinquished his rights

in the ancestral properties in favour of his children. She has

submitted that major portion of the properties in the present

suit are all self-acquired properties of the petitioner. In the suit,

NC: 2025:KHC:53587

HC-KAR

prayer made by the plaintiff/respondent No.1 is for allotment of

1/3rd share in the suit schedule properties. In the compromise

petition based on which, the suit was disposed off by Lok

Adalth, major portion of the immovable properties have been

allotted to the share of the plaintiff and the remaining items of

the suit schedule properties were allotted to defendant No.2.

No property has been allotted whatsoever to the share of the

petitioner herein.

8. In paragraph No.4 of the compromise petition, it is stated

that plaintiff has to remit Rs.12,000/- per month to the bank

account of the petitioner herein. In paragraph No.5, it is stated

that the petitioner is required to maintain himself and his wife

from the aforesaid amount of Rs.12,000/- per month which is

to be deposited by the plaintiff. Except the aforesaid amount of

Rs.12,000/- per month, nothing has been allotted to the

petitioner.

9. It is not in dispute that the petitioner is not a signatory to

the compromise petition dated 17.12.2021 which was filed in

Court in OS No.563/2021. It appears that husband of

defendant No.2 had signed the said compromise petition on

NC: 2025:KHC:53587

HC-KAR

behalf of the petitioner. The order sheet of the Trial Court

would go to show that on 17.12.2021, after the compromise

petition dated 17.12.2021 was filed in the Open Court, the

same was taken on record and the matter was adjourned for

orders by 18.12.2021. The matter was not referred to Lok

Adalat by the Court. However, on 18.12.2021, the case was

taken up before the Lok Adalat and based on the compromise

petition which was filed in the Court on 17.12.2021, Lok Adalat

had disposed off the suit in terms of the compromise petition.

10. This Court in the case of Smt. Renuka (supra) having

placed reliance on the earlier judgment of this Court in the case

of Smt. Akkubai vs. Shri Venkatrao and Others - ILR 2014 KAR

2051 has held that when a compromise is filed before the

Court, it is for the Court to record the compromise and not to

refer the matter to Lok Adalat. It is only if there is no

settlement arrived at before the Court and the parties request

for the matter to be referred to Lok Adalat to enable

settlement, then in such event, the parties are to be referred to

Lok Adalat and in the event a compromise being arrived before

Lok Adalat, the same could be recorded by Lok Adalat.

NC: 2025:KHC:53587

HC-KAR

11. In the present case, compromise petition was

undisputedly filed in the Open Court in OS No.563/2021 on

17.12.2021. The Trial Court after receiving the said

compromise petition had adjourned the matter to 18.12.2021

for orders. The matter was not referred to Lok Adalat by the

Court and as per the order passed on 17.12.2021, no request

was made by the parties to refer the matter to Lok Adalat. In

spite of the same, the matter was taken up before the Lok

Adalat on 18.12.2021 and without even noticing the fact that

the petitioner was not even a signatory to the compromise

petition, the Lok Adalat had disposed off the suit in terms of

compromise petition.

12. In the application filed under Section 151 of CPC before

the Trial Court with a prayer to recall the order dated

18.12.2021 passed in OS No.563/2021, petitioner has clearly

stated that the compromise petition which was shown to him

was not the compromise petition which was filed in the Open

Court. If that is so, even if the petitioner has signed the order

sheet before the Lok Adalat, it is of no consequence, when

NC: 2025:KHC:53587

HC-KAR

undisputedly, he has not signed the compromise petition based

on which the suit was disposed off by the Lok Adalat.

13. The Hon'ble Supreme Court in the case of K. Srinivasappa

(supra) has observed that the terms of compromise decree,

cannot be avoided, unless the allegation of fraud was proved.

In the said case, all the parties had signed the compromise

petition and subsequently, it was alleged that there was a fraud

played based on which the compromise petition was filed. The

same is not the fact situation in the present case.

14. In the present case, undisputedly petitioner has not

signed the compromise petition and without even his signature,

Lok Adalat had acted upon the compromise petition and

disposed off the suit on the basis of the compromise petition

which is signed by the husband of defendant No.2 on behalf of

the petitioner. Therefore, prima facie it appears that fraud has

been played by other parties to the suit who are the

beneficiaries of the compromise petition which is acted upon by

the Lok Adalat. The judgment in the case of Smt. Sushma

(supra) has been passed by the Co-ordinate Bench of this Court

taking note of the judgment of the Hon'ble Supreme Court in

- 10 -

NC: 2025:KHC:53587

HC-KAR

the case of Sri. K. Srinivasappa (supra). Even in the said case,

all the parties to the dispute had signed the compromise

petition which was acted upon by the Lok Adalat for disposing

off the suit in terms of the compromise petition. Under the

circumstances, the judgment in the case of K. Srinivasappa and

Smt. Sushma (supra) on which reliance has been placed by

defendant No.1 in support of his arguments, cannot be made

applicable to the facts and circumstances of the present case. It

is trite that judgments can be relied upon as precedents only if

the same is applicable to the facts and circumstances of the

case in hand.

15. Insofar as the present case is concerned, compromise

petition which is acted upon by Lok Adalat is not even signed

by the petitioner herein. In addition to the same, the Trial

Court after having received the compromise petition on

17.12.2021 had not even referred the matter to Lok Adalat and

inspite of the same, the matter was taken up before Lok Adalat

on 18.12.2021 and based on the compromise petition which is

not even signed by the petitioner, the suit is disposed off in

terms of the compromise petition. Further, in view of the

- 11 -

NC: 2025:KHC:53587

HC-KAR

judgment of the Co-ordinate Bench of this Court in the case of

Smt. Renuka (supra) since compromise petition was filed

before the Court in OS No.563/2021, it was for the Court to

dispose off the suit in terms of the compromise petition and the

matter could not have been taken up before the Lok Adalat at

all. Under the circumstances, I am of the opinion that the

impugned order passed by Lok Adalath in OS No.563/2021

cannot be sustained. Accordingly, the following order:-

16. The writ petition is partly allowed. The impugned order

dated 18.12.2021 passed by the Lok Adalat in OS No.563/2021

is set-aside. Consequently, the prayer made in the application

filed under Section 151 of CPC in OS No.536/2021 becomes

superfluous and prayer made to set-aside the order dated

11.01.2023 passed on the application filed under Section 151 of

CPC in OS No.563/2021 by the Court of the Principal Civil Judge

and JMFC, Tiptur, is rendered infructuous.

Sd/-

(S VISHWAJITH SHETTY) JUDGE

DN/List No.: 1 Sl No.: 44

 
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