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

M.P. Sugandappa vs S. Jayadeva Shastry
2025 Latest Caselaw 11536 Kant

Citation : 2025 Latest Caselaw 11536 Kant
Judgement Date : 17 December, 2025

[Cites 1, Cited by 0]

Karnataka High Court

M.P. Sugandappa vs S. Jayadeva Shastry on 17 December, 2025

Author: H.P.Sandesh
Bench: H.P.Sandesh
                                             -1-
                                                         NC: 2025:KHC:53847
                                                       RSA No. 2211 of 2023
                                                   C/W RSA No. 2196 of 2023

                   HC-KAR




                        IN THE HIGH COURT OF KARNATAKA AT BENGALURU

                          DATED THIS THE 17TH DAY OF DECEMBER, 2025

                                            BEFORE

                            THE HON'BLE MR. JUSTICE H.P.SANDESH

                   REGULAR SECOND APPEAL NO. 2211 OF 2023 (DEC/INJ)
                                        C/W
                   REGULAR SECOND APPEAL NO. 2196 OF 2023 (DEC/INJ)

                   IN RSA NO.2211/2023:

                   BETWEEN:

                         M.P. SUGANDAPPA
                         DEAD BY HIS LRS.

                   1.    NETRAVATHI
                         W/O LATE M.P. SUGANDAPPA,
                         AGED ABOUT 63 YEARS,
                         R/O SALUR VILLAGE,
                         ANJANAPURA HOBLI,
                         SHIKARIPURA TALUK,
                         SHIVAMOGGA DISTRICT-577214.
Digitally signed
by DEVIKA M
                   2.    CHAITRA PATIL W/O LOHIT
Location: HIGH
COURT OF                 D/O M.P. SUGANDAPPA,
KARNATAKA                AGED ABOUT 36 YEARS,
                         R/O GONDI CHATNAHALLI,
                         SHIVAMOGGA TALUK,
                         SHIVAMOGGA DISTRICT-577216.

                   3.    MANJUNATH PATIL M S
                         S/O LATE M.P. SUGANDAPPA,
                         AGED ABOUT 34 YEARS,
                         R/O SALUR VILLAGE,
                         ANJANAPURA HOBLI,
                         SHIKARIPURA TALUK,
                         SHIVAMOGGA DISTRICT-577214
                           -2-
                                       NC: 2025:KHC:53847
                                     RSA No. 2211 of 2023
                                 C/W RSA No. 2196 of 2023

HC-KAR




4.   KASHIVISHWANATHA
     S/O M G PALAKSHAPPA GOWDA,
     AGED ABOUT 59 YEARS,
     R/O SALUR VILLAGE,
     SHIKARIPURA TALUK,
     SHIVAMOGGA DISTRICT-577214
                                            ...APPELLANTS
(BY SRI.S. RAJASHEKAR, ADVOCATE)

AND:

1.   S. JAYADEVA SHASTRY
     S/O MAHABALA SHASTRY,
     AGED ABOUT 71 YEARS,
     R/O S.S.ROAD, SHIKARIPURA TOWN,
     SHIVAMOGGA DISTRICT-577427.

2.   S. NIRANJANA SHASTRY
     S/O NAGABHUSHAN SHASTRY,
     AGED ABOUT 57 YEARS,
     R/O DODDAPETE, SHIKARIPURA TOWN,
     SHIVAMOGGA DISTRICT-577427.

3.   B.G. MALTESH (BHANDARI)
     S/O GIDDAPPA BHANDARI,
     AGED ABOUT 32 YEARS,
     R/O SANKRI REVENNARAKERI
     SHIKARIPURA TOWN AND TALUK
     SHIVAMOGGA DISTRICT-577427.
                                          ...RESPONDENTS
(BY SRI. P.N.HARISH, ADVOCATE)

     THIS RSA IS FILED UNDER SECTION 100 OF CPC,
AGAINST THE JUDGMENT AND DECREE DATED 12.06.2023
PASSED IN R.A.NO.38/2020 ON THE FILE OF THE SENIOR
CIVIL JUDGE AND JMFC, SHIKARIPURA, DISMISSING THE
APPEAL AND FILED AGAINST THE JUDGMENT AND DECREE
DATED 03.07.2020 PASSED IN O.S.NO.11/2021 ON THE FILE
OF THE PRINCIPAL CIVIL JUDGE AND JMFC, SHIKARIPURA AND
ETC.
                           -3-
                                      NC: 2025:KHC:53847
                                    RSA No. 2211 of 2023
                                C/W RSA No. 2196 of 2023

HC-KAR




IN RSA NO.2196/2023:

BETWEEN:

     M.P. SUGANDAPPA
     DEAD BY HIS LRS

1.   NETRAVATHI
     W/O LATE M.P. SUGANDAPPA
     AGED ABOUT 63 YEARS
     R/O SALUR VILLAGE
     ANJANAPURA HOBLI
     SHIKARIPURA TALUK
     SHIVAMOGGA DISTRICT-577214.

2.   CHAITRA PATIL W/O LOHIT
     D/O M.P. SUGANDAPPA
     AGED ABOUT 36 YEARS
     R/O GONDI CHATNAHALLI
     SHIVAMOGGA TALUK
     SHIVAMOGGA DISTRICT-577216.

3.   MANJUNATH PATIL M.S.
     S/O LATE M.P. SUGANDAPPA
     AGED ABOUT 63 YEARS
     R/O SALUR VILLAGE
     ANJANAPURA HOBLI
     SHIKARIPURA TALUK
     SHIVAMOGGA DISTRICT-577214.

4.   KASHIVISHWANATHA
     S/O M.G. PALAKSHAPPA GOWDA
     AGED ABOUT 59 YEARS
     R/O SALUR VILAGE
     SHIKARIPURA TALUK
     SHIVAMOGGA DISTRICT-577214.
                                        ...APPELLANTS

(BY SRI. S. RAJASHEKAR, ADVOCATE)
                           -4-
                                      NC: 2025:KHC:53847
                                    RSA No. 2211 of 2023
                                C/W RSA No. 2196 of 2023

HC-KAR




AND:

1.   S. JAYADEVA SHASTRY
     S/O MAHABALA SHASTRY
     AGED ABOUT 71 YEARS
     R/O S.S. ROAD
     SHIKARIPURA TOWN
     SHIVAMOGGA DISTRICT-577427.

2.   S. NIRANJANA SHASTRY
     S/O NAGABHUSHAN SHASTRY
     AGED ABOUT 57 YEARS
     R/O DODDAPETE
     SHIKARIPURA TOWN
     SHIVAMOGGA DISTRICT-577427.

3.   H.B. PALAKSHAPPA
     S/O H.B. VEERAPPA
     AGED ABOUT 48 YEARS
     R/O DODDAPETE
     SHIKARIPURA TOWN
     SHIVAMOGGA DISTRICT-577427.

     (AMENDED AS PER ORDER DATED 09.06.2025)

                                     ...RESPONDENTS

(BY SRI. P.N.HARISH, ADVOCATE FOR R1 AND R2)

     THIS RSA IS FILED UNDER SECTION 100 OF CPC,
AGAINST THE JUDGMENT AND DECREE DATED 12.06.2023
PASSED IN R.A.NO.37/2020 ON THE FILE OF SENIOR CIVIL
JUDGE AND JMFC, SHIKARIPURA, DISMISSING THE APPEAL
AND FILED AGAINST THE JUDGMENT AND DECREE DATED
03.07.2020 PASSED IN O.S.NO.10/2011 ON THE FILE OF
PRINCIPAL CIVIL JUDGE AND JMFC, SHIKARIPURA ABD
ETC.

    THESE APPEALS COMING ON FOR ADMISSION THIS DAY,
JUDGMENT WAS DELIVERED THEREIN AS UNDER:
                                 -5-
                                              NC: 2025:KHC:53847
                                          RSA No. 2211 of 2023
                                      C/W RSA No. 2196 of 2023

HC-KAR




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

                       ORAL JUDGMENT

These matters are listed for admission along with the IAs.

2. Heard the counsel appearing for the appellants and

also the counsel appearing for the respondents.

3. Along with the appeal in R.S.A.No.2211/2023,

I.A.No.1/2024 is also filed under Order 41 Rule 27 of CPC

seeking permission of this Court to consider the additional

evidence. The counsel appearing for respondent Nos.1 to 3 in

the said appeal filed objections to the said application.

4. These two second appeals are arising out of the

common judgment of the Trial Court and the First Appellate

Court. The main contention of the counsel appearing for the

appellants before this Court is that the Trial Court rejected the

suit only on the ground that adverse possession is not proved

and no pleading with regard to the part performance of the

contract. The counsel for the appellants filed the synopsis

stating that the relief is prayed for the declaration to declare

NC: 2025:KHC:53847

HC-KAR

that the sale deed executed by defendant Nos.1 and 2 in favour

of defendant No.3 in respective suits are null and void and not

binding on the rights, uninterrupted settled possession and

enjoyment of the plaintiffs and to declare that plaintiffs are the

owners of the suit schedule property by virtue of adverse

possession and also for the relief of permanent injunction

restraining the defendants from interfering with the peaceful

possession of the suit schedule property. The counsel further

contend that the suit schedule property measures 325x500 feet

and the same belongs to the Mahabala Sastry and during

lifetime of Mahabala Sastry and father of the plaintiffs, they

had entered into an agreement of sale dated 15.02.1962 and

possession was handed over on the date of sale agreement and

the entire sale consideration was also paid. But Mahabala

Sastry postponed the execution of the sale deed on one or the

other pretext. After the death of Mahabala Sastry, the legal

representative did not come forward to execute the sale deed.

Though the demand register stood in the name of Mahabala

Sastry, the possession and enjoyment column showed the

name of the father of the plaintiffs throughout from the date of

agreement of sale. The resolution was passed on 27.05.1988

NC: 2025:KHC:53847

HC-KAR

mutating the name of the plaintiffs' father i.e., Palakshappa

Gowda and after the death of the father of plaintiffs, the

plaintiffs continued to be in possession of the suit schedule

property and they were paying tax to the competent authority

and they are in continued the uninterrupted possession of the

suit schedule property for the last 4 decades.

5. The counsel also would vehemently contend that

defendant Nos.1 and 2 have fabricated and manipulated the

previous documents and succeeded to mutate their names in

the revenue records by creating the measurement as per their

convenience and obtained numbers as 170/1 and 170/2.

Thereafter, they created the sale deed in the year 2010. On the

strength of the sale deed, tried to dispossess the plaintiffs from

the suit schedule property and hence, the present suit is filed.

6. The counsel appearing for the appellants also

brought to notice of this Court to the written statement filed by

the defendants denying the averments of the plaint and also

disputed the execution of the unregistered agreement of sale.

It is also contended that the said agreement was not enforced

for a period of 49 years and plaintiffs have approached the

NC: 2025:KHC:53847

HC-KAR

Court belatedly and contend that the suit is liable to be

dismissed on the ground of delay. The counsel also would

vehemently contend that other defences were also taken with

regard to the stamp duty and also the non-joinder of necessary

parties and also contend that no resolution came to be passed

on 27.05.1988 to mutate the katha in the name of the father of

the plaintiffs. Even if so, contended that Panchayath had no

jurisdiction to pass such resolution.

7. The Trial Court having considered the pleadings of

the parties, framed the Issues and allowed the parties to lead

their evidence. The plaintiffs examined the witnesses as PW1 to

PW7 and got marked the documents at Ex.P1 to P10. On the

other hand, defendant got examined 3 witnesses and got

marked the documents at Ex.D1 to D8. The execution of sale

deed in respect of property bearing Site No.170 measuring

325x500 feet came to be challenged by filing another suit in

O.S.No.11/2011 and both the suits are clubbed together and

common evidence came to be recorded and disposed of

together considering the common both oral and documentary

evidence.

NC: 2025:KHC:53847

HC-KAR

8. The counsel for the appellants would vehemently

contend that documents at Ex.P3 to P6 show that the name of

Palakshappa Gowda i.e., the father of the plaintiffs is

forthcoming as Anubhavadar from 1968-69 till 1995-1996 and

also Ex.P7 clearly shows that father of the plaintiffs was in

possession and enjoyment of the property and accordingly,

they have proceeded to pass a resolution and even evidence of

PW1 to PW7 establishes the possession of the plaintiffs. But the

Trial Court comes to an erroneous conclusion that there is no

pleading with regard to the part performance of the contract

and not proved the adverse possession.

9. The counsel also would vehemently contend that

DW1 has admitted that no documents are produced with regard

to the running of the rice mill. But their case is that they are

not aware of the transaction between the plaintiffs' father and

also the father of defendant Nos.1 and 2 even though suit is

filed in O.S.No.229/2013 by the subsequent purchaser and the

same was withdrawn. Even Ex.P10 came to be marked

confronting the document wherein he has admitted that the

plaintiffs are in possession of the suit schedule property. He has

- 10 -

NC: 2025:KHC:53847

HC-KAR

denied the suggestions made with regard to the forcible

interference. So also, DW3 evidence is also similar that he was

pleaded ignorance with regard to the possession of the

plaintiffs. But DW3 admitted that demand register came to be

mutated in collusion and also admitted that Secretary has no

authority or power to mutate the demand register. These are

the evidence which clearly discloses that there is an admission

with regard to the possession of the property by the plaintiffs

and established delivery of possession by part performance of

contract.

10. The counsel in support of his arguments contend

that an application is filed under Order 41 Rule 27 of CPC

before this Court and voluminous documents are produced

before this Court evidencing the fact that in terms of the sale

agreement, possession is delivered on the date of the sale

agreement itself and the same evidenced the part performance

of contract. The documents are certified copy of agreement of

sale dated 15.02.1962; certified copy of the tax demand

registers 8 in numbers; original death certificates; certified

copy of the registered Will dated 18.05.1989 executed by the

- 11 -

NC: 2025:KHC:53847

HC-KAR

Mahabala Sastry. The counsel referring the document of Will

dated 18.05.1989 would contend that when the Will was

executed in the year 1989, the present suit schedule property

was not included in the Will executed by Mahabala Sastry and

that itself clearly discloses that property was sold in favour of

the plaintiffs' father, hence, not included the same in the Will.

The subsequent registered Will is dated 10.03.1992. The

counsel brought to notice of this Court to the date of death of

the Mahabala Sastry i.e., 12.03.1992. But document was

registered subsequent to the death of the testator i.e., on

13.03.1992. The counsel contend that it clearly discloses that

documents are created by respondent Nos.1 and 2. The counsel

also produced the copy of the mortgage deed dated 02.01.1948

which was executed by the Mahabala Sastry prior to this

transaction to show that he was not having the income in

respect of the property and also encumbrance certificates which

are produced before this Court i.e., Form No.6 - 3 in numbers

and certified copy of encumbrances in Form No.15 -2 in

numbers which disclose the name of the appellants' father. The

counsel also produced the tax demand registers from 1956-57

to 1967-68 and also from the year 1968-69 and all these

- 12 -

NC: 2025:KHC:53847

HC-KAR

documents evidence the fact that subsequent to the execution

of sale agreement and handing over the possession, tax was

also paid. But the Trial Court comes to the conclusion that

there is no any averment and material with regard to the part

performance of the sale agreement but the very approach of

the Trial Court is erroneous.

11. The counsel also vehemently contend that all the

revenue records stands in the name of the plaintiffs and the

same shows that they are in possession of the property and the

title is shown in respect of Mahabala Sastry. These are the

materials could not be placed before the Trial Court since the

same were misplaced and now, they found the same. These

documents are necessary to decide the germane issues

involved between the parties. Hence, the matter requires to be

remanded to consider the matter afresh.

12. Per contra, the counsel appearing for respondent

Nos.1 to 3 has filed the statement of objections to the said

application stating that no explanation for non-production of

documents before the Trial Court. The counsel also vehemently

contend that those documents are not produced before the

- 13 -

NC: 2025:KHC:53847

HC-KAR

Court and the averments made in the affidavit does not

disclose the ground to entertain the application filed under

Order 41 Rule 27 of CPC. Hence, the appellants have not made

out any ground to produce any additional documents. The

counsel also would vehemently contend that on considering the

material on record, the Trial Court and the First Appellate Court

held that there was no evidence with regard to the part

performance and also the relief is sought for the declaration to

declare that he has perfected the title by adverse possession.

Hence, the Trial Court and the First Appellate Court have not

committed any error in passing such a order.

13. Having heard the appellants' counsel and also the

counsel appearing for respondent Nos.1 to 3 and also

considering the material on record particularly, the reason

assigned by the Trial Court as well as the First Appellate Court

and the documents which have been produced before this Court

filing an application under Order 41 Rule 27 of CPC which are in

voluminous, the points that would arise for the consideration of

this in second appeal are:

- 14 -

NC: 2025:KHC:53847

HC-KAR

1. Whether the Trial Court and First Appellate

Court committed an error in dismissing the

suit of the plaintiffs inspite of documents,

particularly Ex.P3 to P6, which shows the

name of the plaintiffs' father forthcoming as

Anuabhavdar from 1968-69 till 1995-96?

2. Whether the appellants have made out

grounds to allow the application filed under

Order 41 Rule 27 of CPC in view of voluminous

documents placed before this Court and

whether those documents are necessary for

consideration which clinches the germane

issues involved between the parties?

14. Having considered the voluminous documents which

have been placed before this Court along with the application

filed under Order 41 Rule 27 CPC, those documents are relating

to the sale agreement and delivery of possession on the date of

sale agreement. It is unfortunate that the counsel who

conducted the case before the Trial Court, when there is a

pleading with regard to the sale agreement is concerned, the

- 15 -

NC: 2025:KHC:53847

HC-KAR

same is not placed before the Court. It is nothing but a travesty

of justice. The counsel who appears on behalf of the plaintiffs

when pleadings are made with regard to the sale agreement,

the same is not placed before the Court and the same is a suit

document wherein specifically pleaded that there was a sale

agreement of the year 1962 and it is reason best known to the

counsel who appeared before the Trial Court about concealing

the documents.

15. Apart from that the documents which have been

produced before the Court as additional evidence is from 1968-

69 onwards clearly disclose that in pursuance of the part

performance of sale agreement, possession was delivered and

all revenue entries in the demand register clearly discloses that

the plaintiffs' father is in cultivation of the suit schedule

property which establishes the delivery of possession and part

performance of contract. The additional documents which have

been produced before this Court are certified copy of the tax

demand register for year 1968-69, certified copy of the tax

demand register for the year 1974-75, certified copy of the tax

demand register of the years 1975-76 to 1978-79 and also

- 16 -

NC: 2025:KHC:53847

HC-KAR

1981-82, 1989-90 and 1956-57 to 1967-68. All these

documents clearly disclose that the plaintiffs' father is in

possession of the suit property throughout establishing the part

performance and these documents requires to be produced and

germane issue arises to be considered considering these

documents.

16. Apart from that plaintiffs also relies upon the

document of the Will dated 18.05.1989. When the very

Mahabala Sastry executed the Will, excluded the present suit

schedule property in the Will. If there was no any sale

transaction, what prevented him in including this property in

the Will also to be considered. The counsel appearing for the

plaintiffs relies upon the Will dated 10.03.1992 and the same

was registered on 13.03.1992, but death certificate of

Mahabala Sastry discloses that he died on 12.03.1992 that is

document was registered on the next day wherein the suit

schedule property was included subsequent to the death of

Mahabala Sastry. Thus, it appears that the said document is

created for the purpose of the case. The counsel also relied

upon other documents before the Court and the same clinches

- 17 -

NC: 2025:KHC:53847

HC-KAR

the germane issues involved between the parties and the same

has to be considered in the Trial Court. All these documents are

not placed before the Trial Court and First Appellate Court. The

reasons are given by the counsel that some of the documents

are subsequently obtained and some of the documents were

found on searching the house. All these documents are

produced before the Court and having considered these

documents, if application is not allowed, it causes prejudice to

the rights of the plaintiffs. The issue involved between the

parties is with regard to the execution of sale agreement in the

year 1962 and delivery of the possession of the property and

tax paid receipts are also produced before the Court and the

documents disclose that taxes are paid in respect of the suit

schedule property from the date of sale transaction. Even the

sale agreement property i.e., suit schedule property was not

included in the Will of the year 1989 and only in the year 1992,

the Will was registered subsequent to the death of original

executant of the sale agreement shown in the document. All

these documents to be considered before the Trial Court to

decide the germane issues involved between the parties in the

matter. Hence, the appellants have made out the case to allow

- 18 -

NC: 2025:KHC:53847

HC-KAR

the application filed under Order 41 Rule 27 of CPC. Hence, I

answer the second substantial question of law accordingly.

17. With regard to the other substantial question of law

is concerned, this Court is not touching upon merits of the case

in view of the production of additional documents before this

Court and the Trial Court to consider the matter afresh. Hence,

the matter requires to be reconsidered by the Trial Court in

view of production of these documents which are in voluminous

with regard to the germane issues involved between the parties

with regard to the pleadings and contentions taken by the

defendant in the written statement and also DW1 and DW2 who

have deposed before the Court are the subsequent purchasers

and sale was made in favour of defendant No.3 in both the

cases subsequent to the Will of the year 1992 wherein property

was included that is suit schedule property and in the earlier

Will not included the said property and the said question also to

be considered by the Trial Court. With these observations, the

appeals are disposed of and remanded to the Trial Court for

fresh consideration in the admission itself as voluminous

documents are produced.

- 19 -

NC: 2025:KHC:53847

HC-KAR

18. In view of the discussions made above, I pass the

following:

ORDER

I. The second appeals are disposed of as observed.

II. I.A.No.1/2024 filed under Order 41 Rule 27 of CPC in

R.S.A.No.2211/2023 is allowed.

III. The impugned judgments and decrees of the Trial

Court and the First Appellate Court are set aside.

IV. The matters are remitted back to the Trial Court to

consider the same afresh in view of allowing of the

application filed under Order 41 Rule 27 of CPC.

V. The Trial Court is directed to give an opportunity to

the plaintiffs to lead additional evidence on the

documents which have been produced before this

Court and also directed to give an opportunity to the

respondents in both the suits to cross-examine the

witnesses.

VI. The Trial Court is also directed to give an opportunity

to both the plaintiffs and respondents to lead

- 20 -

NC: 2025:KHC:53847

HC-KAR

additional evidence, if any, required for consideration

of the matter for fresh consideration.

VII. The parties are directed to appear before the Trial

Court on 12.01.2026 without expecting any notice.

VIII. The appellants are also directed to serve the copy of

this order on respondent No.3 in connected

R.S.A.No.2196/2023 to notify that let him to appear

before the Trial Court on 12.01.2026 who did not

appear in the appeal without expecting any notice. If

respondent No.3 fails to appear before the Trial

Court, the Trial Court is directed to proceed placing

him as ex parte and conclude the proceedings within

a period of 6 months from 12.01.2026 as he is

evading the service.

IX. The appellants' counsel is directed to take back the

documents which have been produced along with

I.A.No.1/2024 and directed produce the same before

the Trial court while adducing the additional evidence

before the Trial Court.

- 21 -

NC: 2025:KHC:53847

HC-KAR

X. The Trial Court is directed not to influence with the

observations made by this Court while disposing the

matter on merits.

XI. The parties are directed to maintain status quo till

the disposal of the suit.

XII. The respective counsels and also the parties are

directed to assist the Trial Court to dispose of the

matter in a time bound period.

Sd/-

(H.P.SANDESH) JUDGE

SN

 
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