Sunday, 10, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sri Keshava vs Sri. K. Krishnamurthy
2025 Latest Caselaw 4537 Kant

Citation : 2025 Latest Caselaw 4537 Kant
Judgement Date : 28 February, 2025

Karnataka High Court

Sri Keshava vs Sri. K. Krishnamurthy on 28 February, 2025

Author: H.P.Sandesh
Bench: H.P.Sandesh
                                              -1-
                                                            NC: 2025:KHC:8878
                                                          RFA No. 439 of 2006
                                                      C/W RFA No. 425 of 2006



                        IN THE HIGH COURT OF KARNATAKA AT BENGALURU

                          DATED THIS THE 28TH DAY OF FEBRUARY, 2025

                                            BEFORE

                             THE HON'BLE MR JUSTICE H.P.SANDESH

                         REGULAR FIRST APPEAL NO. 439 OF 2006 (PAR)
                                           C/W
                         REGULAR FIRST APPEAL NO. 425 OF 2006 (PAR)

                   IN RFA NO. 439/2006:

                   BETWEEN:

                   1.     SRI. K. KRISHNA MURTHY
                          S/O M. KATAPPA
                          No.18, 1-A MAIN,
                          NANJAPPA BLOCK,
                          ADUGODI, BENGALURU.

                          SINCE DECEASED BY HIS LRS

                   1(a) SMT. PUSHPA
                        W/O LATE K. KRISHNAMURTHY
Digitally signed
by DEVIKA M             AGED ABOUT 55 YEARS
Location: HIGH
COURT OF           1(b) SMT. MONICA K.,
KARNATAKA
                        D/O LATE K. KRISHNAMURTHY
                        AGED ABOUT 30 YEARS

                   1(c) SMT. THEJASWINI K.,
                        D/O LATE K. KRISHNAMURTHY
                        AGED ABOUT 28 YEARS

                   1(d) SRI. MURALIDHARA K.,
                        S/O LATE K. KRISHNAMURTHY
                        AGED ABOUT 30 YEARS
                            -2-
                                        NC: 2025:KHC:8878
                                     RFA No. 439 of 2006
                                 C/W RFA No. 425 of 2006



       ALL ARE RESIDING AT
       NO.5, 2ND CROSS, 2ND MAIN
       NEAR KATERAMMA TEMPLE
       SARASWATHIPURAM, HALASURU
       BENGALURU-560 008.
                                            ...APPELLANTS

             (BY SRI. P.B. RAJU, ADVOCATE FOR
               LRS OF DECEASED APPELLATS)
AND:


1.     SRI. KESHAVA
       S/O MANICKAPPA
       NO.159,
       SHAMANNA GOWDA LAYOUT
       CHANNEL ROAD,
       BENGALURU.

       SINCE DEAD BY HIS LRS

1(a) SMT. AMBUJA
     W/O LATE M. KESHAVA
     AGED ABOUT 65 YEARS

1(b) SMT. KAVITHA
     D/O LATE M. KESHAVA
     AGED ABOUT 38 YEARS

1(c) SRI. MAHESH K.,
     S/O LATE M. KESHAVA
     AGED ABOUT 35 YEARS

1(d) SRI. NATARAJ K.,
     S/O LATE M. KESHAVA
     AGED ABOUT 33 YEARS

1(e) SMT. GIRIJA
     D/O LATE M. KESHAVA
     AGED ABOUT 31 YEARS
                           -3-
                                      NC: 2025:KHC:8878
                                    RFA No. 439 of 2006
                                C/W RFA No. 425 of 2006



     ALL ARE RESIDING AT
     NO.159, 1ST MAIN ROAD
     SHAMANNA GOWDA LAYOUT
     MAIN CHANNEL ROAD,
     HALASURU
     BENGALURU-560 008.

     (AMENDED VIDE COURT ORDER DATED 09.06.2021)

2.   SMT. LAKSHMAMMA
     W/O LATE SRI. KRISHNAPPA
     SARAWATHIPURAM
     2ND CROSS, ULSOOR,
     BENGALURU -560 008.

3.   SRI. THIMMARAYAPPA
     S/O SRI MANICKAPPA
     DOOR NO.74,
     SARASWATHIPURAM
     2ND CROSS, ULSOOR,
     BENGALURU-560008.

4.   SRI BALAKRISHNA
     NO.147/2,
     SARASWATHIPURAM
     2ND CROSS, ULSOOR,
     BENGALURU-560008.

5.   SRI. VENUGOPAL
     NO.146,
     SARASWATHIPURAM
     2ND CROSS, ULSOOR,
     BENGALURU-560008.

6.   SRI. MOTAPPA
     NO.150,
     SARASWATHIPURAM
     2ND CROSS, ULSOOR,
     BENGALURU-560008.
                             -4-
                                        NC: 2025:KHC:8878
                                      RFA No. 439 of 2006
                                  C/W RFA No. 425 of 2006



7.    SRI. KATAPPA
      S/O SRI MANICKAPPA
      NO.151, SARASWATHIPURAM,
      2ND CROSS, ULSOOR,
      BENGALURU-560008.

8.    SRI. PURUSHOTHAN
      R/AT NO. 151, SARASWATHIPURAM
      2ND CROSS, ULSOOR
      BENGALURU - 560 008.

9.    SMT. GOWRAMMA
      W/O NARAYANAPPA
      AGED ABOUT 55 YEARS
      HOSKOTE TOWN
      BENGALURU DISTRICT

      SINCE DEAD BY HER LR'S

9(a) SRI. RAVI S/O LATE NARAYANAPPA
     AGED ABOUT 51 YEARS
     RESIDING AT NO.137
     SARASWATHIPURAM
     2ND CROSS, ULSOOR
     BENGALURU - 560 008.

      (AMENDED VIDE COURT ORDER DATED 10.10.2023)

10.   SMT. SARASWATHAMMA
      W/O GOPAL
      AGED ABOUT 50 YEARS
      R/AT NO.76, 2ND CROSS, 2ND MAIN
      SARASWATHIPURAM, ULSOOR
      BENGALURU-560 008.
                                          ...RESPONDENTS

(BY SRI. VASANTHA SHETTY M., ADVOCATE FOR R8 AND R10;
   SRI. G. MANIVANNAN, ADVOCATE FOR R1(a) TO R1(e);
  R2 - SERVED APPEAL DISMISSED AS AGAINST R3 TO R7
             VIDE ORDER DATED 31.03.2010;
                    R9(a) - SERVED)
                            -5-
                                       NC: 2025:KHC:8878
                                     RFA No. 439 of 2006
                                 C/W RFA No. 425 of 2006




     THIS RFA IS FILED UNDER SECTION 96 OF CPC,
AGAINST THE JUDGEMENT AND DECREE DATED 03.11.2005
PASSED IN O.S.NO.2607/1994 ON THE FILE OF THE XVIII
ADDL. CITY CIVIL JUDGE, BENGALURU (CCH.NO.32), PARTLY
DECREEING HE SUIT FOR PERMANENT INJUNCTION AND
PARTITION AND SEPARATE POSSESSION.

IN RFA NO. 425/2006:

BETWEEN:

1..   SRI. KESHAVA
      S/O MANICKAPPA
      NO.159, MAIN CHANNEL ROAD
      SHAMANNA GOWDA LAYOUT
      HALASOORU, BENGALURU NORTH
      BENGALURU-560 008.

      SINCE DECEASED BY LRS

1(a) SMT. AMBUJA
     W/O LATE KESHAVA M.
     AGED ABOUT 60 YEARS

1(b) SMT. KAVITHA
     D/O LATE KESHAVA M.
     AGED ABOUT 41 YEARS

1(c) SRI. MAHESH KUMAR K.,
     S/O LATE KESHAVA M.
     AGED ABOUT 38 YEARS

1(d) SRI. NATARAJ KUMAR K.,
     S/O LATE KESHAVA M.
     AGED ABOUT 36 YEARS

1(e) SMT. GIRIJA
     D/O LATE M. KESHAVA
     AGED ABOUT 35 YEARS
                            -6-
                                         NC: 2025:KHC:8878
                                       RFA No. 439 of 2006
                                   C/W RFA No. 425 of 2006




       ALL ARE RESIDING AT
       NO.159, MAIN CHANNEL ROAD
       SHAMANNA GOWDA LAYOUT
       HALASOOR, BENGALURU NORTH
       BENGALURU-560 008.

       (AMENDED VIDE COURT ORDER DATED 25.07.2023)

                                           ...APPELLANTS

         (BY SRI. G. MANIVANNAN, ADVOCATE FOR
               APPELLANT NOS.1(a) TO 1(e))
AND:

1.     SRI. K. KRISHNAMURTHY
       S/O M. KATAPPA

       SINCE DECEASED BY HIS LRS

1(a) SMT. PUSHPA
     W/O LATE K. KRISHNAMURTHY
     AGED ABOUT 55 YEARS

1(b) SMT. MONICA K.,
     D/O LATE K. KRISHNAMURTHY
     AGED ABOUT 30 YEARS

1(c) SMT. THEJASWINI K.,
     D/O LATE K. KRISHNAMURTHY
     AGED ABOUT 28 YEARS

1(d) SRI. MURALIDHARA K.,
     S/O LATE K. KRISHNAMURTHY
     AGED ABOUT 30 YEARS

       ALL ARE RESIDING AT
       NO.5, 2ND CROSS, 2ND MAIN
       NEAR KATERAMMA TEMPLE
       SARASWATHIPURAM, HALASURU
       BENGALURU-560 008.
                             -7-
                                        NC: 2025:KHC:8878
                                      RFA No. 439 of 2006
                                  C/W RFA No. 425 of 2006




     (AMENDED VIDE COURT ORDER DATED 10.10.2023)

2.   LAKSHMAMMA
     W/O LATE KRISHNAPPA
     2ND CROSS
     SARASWATHIPURAM
     ULSOOR
     BENGALURU-560008

3.   THIMMARAYAPPA
     S/O MANICKAPPA
     DOOR NO.74, 2ND CROSS,
     SARASWATHIPURAM
     ULSOOR
     BENGALURU-560008

4.   BALAKRISHNA
     NO.147/2, 2ND CROSS,
     SARASWATHIPURA
     ULSOOR
     BENGALURU-560008

5.   VENUGOPAL
     NO.146, 2ND CROSS,
     SARASWATHIPURA
     ULSOOR
     BENGALURU-560008

6.   MOTAPPA
     NO.150, 2ND CROSS,
     SARASWATHIPURA
     ULSOOR
     BENGALURU-560008

7.   KATAPPA
     S/O MANICKAPPA
     NO.151, 2ND CROSS,
     SARASWATHIPURA
     ULSOOR
     BENGALURU-560008
                              -8-
                                          NC: 2025:KHC:8878
                                        RFA No. 439 of 2006
                                    C/W RFA No. 425 of 2006



8.    PURUSHOTHAM
      NO.147/2, 2ND CROSS,
      SARASWATHIPURA
      ULSOOR
      BENGALURU-560008

9.    GOWRAMMA
      W/O NARAYANAPPA
      SINCE DECEASED BY LRS

9(a) RAVI S/O LATE NARAYANAPPA
     AGED ABOUT 51 YEARS
     R/AT NO.137, 1 CROSS,
     2ND MAIN, SARASWATHIPURAM
     ULSOOR, BENGALURU - 560 008.

      (AMENDED VIDE COURT ORDER DATED 13.02.2024)

10.   SARASWATHAMMA
      W/O GOPAL,
      AGED ABOUT 75 YEARS
      NO.76, 2ND CROSS, 2ND MAIN,
      SARASWATHIPURAM
      BENGALURU-560008
                                          ...RESPONDENTS

      (BY SRI. P.B.RAJU, ADVOCATE FOR R1(a) TO (d);
                R2 - SERVED; R4 - SERVED;
                 R7 - R8 AND R10 - SERVED
        APPEAL DISMISSED AGAINST R3, R5 AND R6
              VIDE ORDER DATED 23.03.2010)

    THIS RFA IS FILED UNDER SECTION 96 OF CPC,
AGAINST THE JUDGEMENT AND DECREE DATED 3.11.2005,
IN O.S.NO.2607/1994 ON THE FILE OF THE XVIII ADDL.
CITY CIVIL JUDGE, BENGALURU CITY (CCH.NO. 32), PARTLY
DECREEING THE SUIT FOR PERMANENT INJUNCTION AND
PARTITION AND SEPARATE POSSESSION.

     THESE APPEALS COMING ON FOR FINAL HEARING THIS
DAY, JUDGMENT WAS DELIVERED THEREIN AS UNDER:
                              -9-
                                              NC: 2025:KHC:8878
                                        RFA No. 439 of 2006
                                    C/W RFA No. 425 of 2006



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


                     ORAL JUDGMENT

1. Heard the learned counsel for the appellant and

the learned counsel for the respondent in

R.F.A.No.439/2006 and also the counsel for the appellant

R.F.A.No.425/2006 and also counsel appearing for

respondent Nos.1(A-D) and counsel for respondent No.8

and 10 is absent. This Court made it clear in the previous

occasion itself if counsel does not appear on the next date

of hearing, matter will be heard in his absence. Hence,

taken as no arguments of respondent Nos.8 and 10.

2. The challenge made in R.F.A.No.439/2006 by

the appellant praying this Court to set-aside the judgment

and decree dated 03.11.2005 passed by the Trial Court

and he pleased to decree the suit and having perused the

judgment passed in O.S.No.2607/1994. The suit was

partly decreed, the Plaintiff shall be entitled for partition

and separate possession of his 1/10th share out of plaint -

- 10 -

NC: 2025:KHC:8878

E schedule property excluding the portion purchased by

the first defendant on 20.12.1979 under the sale deed

Ex.D6.

3. Now, the counsel for appellant in

R.F.A.No.439/2006 filed memo stating that the appeal in

so far as it related to disallowing the claim in respect of

suit 'E' schedule property Site No.5 which relates to the

alienation made by Muniyamma during her lifetime. The

appellant accept the finding of the Trial Court and in the

memo says that not pressing their appeal and their appeal

be dismissed as being without merits. In view of the

memo filed by the appellant in R.F.A.No.439/2006 and

also accepts the finding of the Trial Court, does not

requires any consideration of this appeal.

4. The respondent Nos.1(A-D) who are the

appellants in R.F.A.No.439/2006 also in the memo submits

that the appeal filed by the respondents wherein sought

for the relief to set-aside the finding of the Trial Court that

Muniyamma had no right to settle the property in favour

- 11 -

NC: 2025:KHC:8878

her son Keshava. The respondents have produced Ex.D1 -

the settlement deed and admits that the settlement deed

is witnessed by the uncle of the original plaintiff and the

settlement deed was not challenged by any of the children

of late Sri.Manikappa or their legal heirs. Therefore, there

is an admission that Smt.Muniyamma had valid title to

execute the settlement deed. Accordingly, the appellant do

not press their defense which have taken in the suit and

they have no objection for setting aside the finding of the

Trial Court, holding that Muniyamma had no right to

execute the settlement deed. The respondents state that

the original plaintiff's sisters have expressed that they

have no claim over the suit schedule property left behind

by the Late Sri.Manikappa and also respondents would

submits that admitting Sri.Keshava and thereafter his legal

heirs have been in possession and ownership of Site No.6

from the date of the settlement deed without any

objection from the legal heirs of Late Sri.Manikappa.

Hence, submits that R.F.A filed by the appellant in

- 12 -

NC: 2025:KHC:8878

R.F.A.No.425/2006 may be allowed and consequently, the

suit O.S.No.2607/1994 to be dismissed.

5. It is also stated in the memo that they are the

occupants of site No.5 which is covered under the sale

deed and also seeks time till 1st June-2025 to vacate the

said premises and also to that effect, memo is placed on

record and parties have also signed the said memo that is

appellant Nos.1(a) to 1(d). They are the appellants in

R.F.A.No. 439/2006. Having perused the memo wherein

conceded for the dismissal of appeal R.F.A.No.439/2006

and also allowing of R.F.A.No.425/2006 wherein also

conceded to allow the appeal. Consequently, dismissed the

suit and also undertaken to vacate the premises on or

before 1st of June-2025 by the appellant in

R.F.A.No.439/2006. Having considered the memo as well

as conceding the finding of the Trial Court in respect of

R.F.A.No.439/2006, appeal is liable to be dismissed. In

view of R.F.A.No.425/2006 also to be allowed by setting

aside the order of the Trial Court in respect of the findings

- 13 -

NC: 2025:KHC:8878

which affect the R.F.A.No.425/2006 in respect of

settlement deed pertaining to site No.6 and also agreed to

vacate the site No.5 in which the appellant in

R.F.A.No.439/2006 is in occupation. In view of the memo,

the appeal R.F.A.No.425/2006 is allowed. Consequently,

the suit in O.S.No.2607/1994 is dismissed. The

R.F.A.No.439/2006 is also dismissed.

6. The appellants in R.F.A.No.439/2006 are given

time till 1st June -2025 to vacate the premises of site No.5.

7. In view of the memo, the appellant in

R.F.A.No.425/2006 becomes the owners in view of

conceding the settlement deed executed by

Smt.Muniyamma. Accordingly, these two R.F.As' are

disposed of.

Sd/-

(H.P.SANDESH) JUDGE

RHS

 
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