Friday, 15, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sri. G. Paramasivaiah vs Smt. Sunitha
2025 Latest Caselaw 2424 Kant

Citation : 2025 Latest Caselaw 2424 Kant
Judgement Date : 16 January, 2025

Karnataka High Court

Sri. G. Paramasivaiah vs Smt. Sunitha on 16 January, 2025

     IN THE HIGH COURT OF KARNATAKA AT BENGALURU

        DATED THIS THE 16TH DAY OF JANUARY, 2025

                         PRESENT

        THE HON'BLE MRS. JUSTICE ANU SIVARAMAN

                            AND

       THE HON'BLE MR. JUSTICE VIJAYKUMAR A. PATIL

 MISCELLANEOUS FIRST APPEAL NO. 963 OF 2023 (LAC)

BETWEEN:

SRI. G. PARAMASIVAIAH
S/O LATE H. GANGAPPA
AGED ABOUT 81 YEARS
R/AT No.7, 1ST FLOOR
KEMPANNA LAYOUT
1ST MAIN ROAD
PALACE GUTTAHALLI
BENGALURU-560 020
                                           ...APPELLANT

(BY SRI. HARISH BYRASANDRA NARASAPPA, SR. ADVOCATE FOR
    SRI. AMITH NAYAK, ADVOCATE)

AND:

1.     SMT. SUNITHA
       D/O LATE BASAVARAJ
       AGED ABOUT 48 YEARS
       R/AT No.323, 15TH CROSS
       SADASHIVANAGAR
       BENGALURU-560 080

2.     SRI. D. VINAY
       S/O K.S. DINESH
       AGED ABOUT 22 YEARS
       R/AT No.323, 15TH CROSS
       SADASHIVANAGAR
       BENGALURU-560 080
 -

                               2




3.   KUMARI D. VIDYA
     D/O K.S. DINESH
     AGED ABOUT 20 YEARS
     R/AT No.323, 15TH CROSS
     SADASHIVANAGAR
     BENGALURU-560 080

4.   SMT. CHANDRAMMA
     D/O LATE H. GANGAPPA
     W/O M. SHANTKUMAR
     AGED ABOUT 82 YEARS
     R/AT No.380, "POORNIMA"
     4TH D MAIN, 12TH CROSS
     WEST OF CHORD ROAD, II STAGE
     BENGALURU-560 086

5.   SMT. UMADEVI
     D/O LATE H. GANGAPPA
     W/O D.S. NAGARAJ
     AGED ABOUT 57 YEARS
     R/AT. No.42, 14TH CROSS
     II STAGE, 2ND PHASE
     WEST OF CHORD ROAD
     MAHALAKSHMIPURAM
     BENGALURU-560 086

6.   SMT. RUDRAMMA
     D/O LATE H. GANGAPPA
     W/O LATE CHANDRAIAH
     AGED ABOUT 78 YEARS
     R/AT. CHENNAKESHAVA TEMPLE STREET
     TARIKERE TOWN
     CHIKMAGALURU-577 228

7.   SMT. VANAJAKSHI
     D/O LATE H. GANGAPPA
     W/O LATE SHIVAKUMAR
     AGED ABOUT 62 YEARS
     R/AT. GANESHA TEMPLE STREET
     NEW SATELLITE TOWN
     YELAHANKA
     BENGALURU-560 064
 -

                             3




8.     SMT. SARVA MANGALA GOWRI
       D/O LATE H. GANGAPPA
       W/O P. MADAPPA, MAJOR
       R/AT No.54/B, 1ST CROSS
       MARENAHALLI MAIN ROAD
       VIJAYANAGARA
       BENGALURU-560 040

       SMT. SARVAMANGALAMMA
       D/O LATE H. GANGAPPA
       SINCE DEAD BY HER LRS.,

9.     G. SHANTAKUMARI
       W/O G. SHADAKSHARI
       AGED ABOUT 60 YEARS
       R/AT No.34, 1ST STREET
       ANJANEYA SWAMY TEMPLE
       SESHADRIPURAM
       BENGALURU-560 003

10 .   SRI. G. GURUPRASAD
       S/O LATE GURUBASAVAIAH
       AGED ABOUT 59 YEARS
       R/AT No.1134, 35TH CROSS
       4TH BLOCK, JAYANAGAR
       BENGALURU-560 041

11 .   SRI. G. NIJAGUNAMURTHY
       S/O LATE N. GURUBASAVAIAH
       AGED ABOUT 57 YEARS
       No.34, GREEN FIELD II
       SINGAPUR GARDEN
       GUBBALALA GATE
       DODDAKALLASANDRA
       BENGALURU-560 062

12 .   SRI. DR. G. MANJUNATHA
       (GURU BASAVAIAH MANJUNATH)
       S/O LATE B. GURUBASAVAIAH
       AGED ABOUT 55 YEARS
       R/AT No.2718, 17TH CROSS
       BSK 2ND STAGE
       BENGALURU-560 070
 -

                             4




13 .   SRI. G. SOMASUNDAR
       S/O LATE B. GURUBASAVAIAH
       AGED ABOUT 53 YEARS
       R/AT No.2718, 17TH CROSS
       BSK 2ND STAGE
       BENGALURU-560 070

14 .   SRI. G. PRABHUSHANKAR
       S/O LATE B. GURUBASAVAIAH
       AGED ABOUT 51 YEARS
       R/AT. No.D-29/5
       DRDO TOWNSHIP
       PHASE-II, KAGGADASAPURA
       C.V. RAMAN NAGAR POST
       BENGALURU-560 093

15 .   SMT. G. NIRMALA
       W/O SHIVKUMAR
       AGED ABOUT 49 YEARS
       R/AT No.14, YAMUNA BAI ROAD
       MADHAVANAGAR
       BENGALURU-560 001

16 .   SMT. NANJAMMA UMAYAL
       D/O LATE H. GANGAPPA
       W/O H.N. VEERABHADRAN
       AGED ABOUT 89 YEARS
       R/AT FLAT No.38/10
       GEETHA APARTMENT
       UPPER STREET, BASANTHANAGAR
       CHENNAI

       SINCE DECEASED, REPRESENTED BY HER LRs.,

16(a). V. MOHANKUMAR
       S/O LATE H.N. VEERABHADRAN
       AGED ABOUT 73 YEARS
       R/AT. 7, ROYAL COUNTRY DRIVE
       BRAMPTON ONTARIO
       L6P1R9, CANADA

16(b). V. VIJAYA KUMAR
       S/O LATE H.N. VEERABHADRAN
 -

                               5




       AGED ABOUT 71 YEARS
       R/AT. No.16, II CROSS, 16TH MAIN
       HMT LAYOUT, MATHIKERE
       BENGALURU-560 054

16(c). VEENA VANI
       D/O LATE H.N. VEERABHADRAN
       AGED ABOUT 63 YEARS
       R/AT. 140, GRANDVIEW DRIVE
       GLASTONBURY CT 06033 USA

16(d). HEMALATHA N.C.
       D/O LATE H.N. VEERABHADRAN
       AGED ABOUT 61 YEARS
       R/AT.230, GREEN TREE
       TAVERN ROAD, NORTH WALES
       PA 19454 USA

16(e). USHA R. RAMAN
       D/O LATE H.N. VEERABHADRAN
       AGED ABOUT 57 YEARS
       R/AT.1453, MICKELSON CT
       DAVENPORT FL 33896 USA

16(f). V. PRASAD BABU
       S/O LATE H.N. VEERABHADRAN
       AGED ABOUT 68 YEARS
       R/AT. FLAT B 308, AQUA-1
       OZONE URBAN, KANNAMANGALA
       NH-7 (NEW NH-44)
       BENGALURU-562 110


17 .   SPECIAL LAND ACQUISITON OFFICER
       KIADB (METRO RAIL PROJECT)
       1ST FLOOR, RP BUILDING
       NRUPATHUNGA ROAD
       BENGALURU-01

18 .   CHIEF MANAGER
       BMRCL
       MAHATMA GANDHI ROAD
 -

                            6




      SHIVAJINAGAR
      BENGALURU-01
                                          ...RESPONDENTS

(BY SRI. S.M. CHANDRASHEKAR, SR. ADVOCATE FOR
    SRI. CHANDRASHEKAR H.B., ADVOCATE FOR R1 TO R3;
    SRI. CHETAN JADHAV, ADVOCATE FOR C/R4 TO R7;
    SRI. SHIVAKUMARA K.S., ADVOCATE FOR R8 TO R15;
    SRI. SHANMUKAPPA, ADVOCATE FOR R16;
    SRI. P.V. CHANDRASHEKAR, ADVOCATE FOR R17
    V.C.O. DATED 16.08.2023;
    SRI. HARISH N.N., ADVOCATE FOR R18)

     THIS MFA FILED U/S.54(1) OF LAND ACQUISITION ACT,
AGAINST THE JUDGMENT AND AWARD DATED 09.11.2022
PASSED IN LAC No.30/2022 ON THE FILE OF THE II ADDITIONAL
CITY CIVIL AND SESSIONS JUDGE, BENGALURU, (CCH No.17),
DISPOSING THE REFERENCE U/Ss.30 AND 31(2) OF LAND
ACQUISITION ACT, 1894.

      THIS MFA HAVING BEEN HEARD AND RESERVED FOR
JUDGMENT    ON   06.01.2025  AND COMING   ON   FOR
PRONOUNCEMENT OF JUDGMENT THIS DAY, ANU SIVARAMAN
J., PRONOUNCED THE FOLLOWING:

CORAM:   HON'BLE MRS. JUSTICE ANU SIVARAMAN
         and
         HON'BLE MR. JUSTICE VIJAYKUMAR A. PATIL


                     CAV JUDGMENT

(PER: HON'BLE MRS. JUSTICE ANU SIVARAMAN)

This appeal is filed challenging the Judgment and

Award dated 09.11.2022 passed by the II Additional City

Civil and Sessions Judge at Bengaluru (CCH No.17) in LAC

No.30/2022.

-

2. We have heard Shri. Harish Byrasandra

Narasappa, learned senior counsel as instructed by Shri.

Amith Nayak, learned counsel appearing for the appellant

and Shri. S.M. Chandrashekar, learned senior counsel as

instructed by Shri. Chandrashekar H.B., learned counsel

appearing for respondents No.1 to 3.

3. Appellant is the owner of the property bearing Sy.

No.48/1 and 125/1 bearing Khata No.72/647/241/1 situated

at Hebbal village, Kasaba Hobli, Bengaluru North Taluk. The

Government of Karnataka has acquired the property to the

extent of 811.18 Sq. mtrs in land bearing Sy. No. 125/1

situated at, Hebbal, village, Kasaba Hobli, Bengaluru North

Taluk, vide notification no. CI 104 SPQ (E) 2020, dated

24/8/2020, for Bengaluru Metro Rail Project, under the

provisions of Section 28(4) of Karnataka Industrial Area

Development Act, 1966 ('KIAD Act' for short). Appellant had

purchased the said property vide registered Sale Deed and

subsequently, said property was converted to Industrial

Property vide order bearing No.BDIS/ALN/SR/39/81-82,

dated 23/4/1982. A portion of property measuring 2 guntas

-

in Sy. No.48/1 and 7 guntas in Sy. No. 125/1 was acquired

by the National Highway Authority of India (NHAI) and

compensation was awarded to the appellant. Further, in the

year 2011-12, NHAI acquired 2700 Sq. fts. in Sy. No. 48/1

and 125/1. One Sri Sarvamangala (sister of appellant) had

filed a suit in O.S. No.1216/2011 for partition and separate

possession in respect of various properties including

acquired property. The Special Land Acquisition Officer

(SLAO) deposited the compensation amount before the

concerned Court and the suit was dismissed vide judgment

dated 20.04.2016 with a finding that the acquired property

is a self acquired property of appellant and compensation

was given to appellant.

4. The plaintiff has preferred an appeal against the

said judgment before this Court in RFA No.1239/2016 and

the same is pending consideration. During the pendency of

LAC No. 30/2022, the first respondent has filed an appeal

against the judgment before this Court in RFA No.769/2022,

till date no interim reliefs are granted in either of the

appeals. In the meanwhile, father of the first respondent has

-

illegally deleted the name of appellant from the khata of the

acquired property and the same was challenged by the

appellant before the Municipal Authority/ Deputy

Commissioner and subsequently a Writ Petition

No.15264/2006 was filed before this Court and the same

was allowed by this Court vide order dated 20.09.2010 and

the name of appellant was restored. The respondent had

challenged the said order in Writ Appeals No.3835-36/2010

before this Court. The Writ Appeals were disposed of vide

order dated 17.06.2011 and confirmed the judgment of the

learned Single Judge.

5. The first respondent had submitted her objections

to KIADB for present acquisition and BMRCL issued a letter

dated 23.02.2021 bearing No.BMRCL/BhooSwaa/ARP-KDH-

2B/2020-21 to KIADB, noting the title dispute over acquired

property and directed to pass a general award. This being

the situation, the first respondent got entered her name in

the Khata fraudulently by the Assistant Revenue Officer

(ARO). The SLAO of KIADB issued a modified Notification on

16.07.2021 stating that the first respondent is the land

-

owner and no notice was issued to the appellant before

these fraudulent changes were made. The SLAO has passed

an award on 28.06.2021 and deposited the compensation

amount with extreme haste, in violation of appellant's rights.

The BMRCL issued a letter to SLAO bearing No.BMRCL/

BhooSwaa/phase-2/ARP-KDH-2B/2019-20/39, releasing the

compensation of Rs.33,08,19,452/- towards acquisition in

favour of the first respondent and the compensation was

released to the first respondent.

6. The appellant had preferred a Writ Petition before

this Court in W.P.No.12988/2021 for quashing of revised

Notification issued in favour of the first respondent and to

quash the award passed by the SLAO. This Court disposed of

the matter by directing the KIADB to recover the amount

disbursed to the first respondent and await the decision of

the adjudication regarding entitlement to the same.

Subsequently respondents No.4 to 16 filed impleading

applications before the Trial Court and the same was

allowed. Earlier, a portion of property was also notified for

acquisitions by BMRCL vide Notification No.CI65SPQ2019,

-

dated 29.11.2019 by the Government of Karnataka.

Appellant was notified as the rightful owner of the property

and in the said Notification, the first respondent had filed

objection before SLAO, on 22.10.2020. The SLAO had

referred the matter to the Principal City Civil Judge,

Bengaluru, the same is pending as LAC No.162/2020.

7. The trial Court came to the conclusion that RFAs

No.1213/2016, 1239/2016, 1397/2016, 769/2022 are

pending in respect of acquired properties bearing Sy.

No.125/1. If it is held that the acquired property is a joint

family property, then all the legal heirs of Gangappa would

be entitled to equal share in compensation amount along

with interest. If it is held that the properties are not joint

family properties, the claimants' No. 3 and 4 would be

entitled to compensation amount along with interest.

8. The learned senior counsel appearing for the

appellant submits that the findings of trial Court are in

favour of the appellant but trial Court has erred in arriving

to the conclusion with regard to rights of appellant. The trial

Court ought to have applied the principle of res-judicata but,

-

it has erred by applying the principles of adverse possession

in the present case. It is further submitted that the issue

regarding title and ownership already been adjudicated by

the trial Court in O.S.No.1216/2011 and it is held that the

acquired property is a self acquired property of appellant.

Further, in LAC No.187/2005, wherein another portion of

property was acquired and after full-fledged trial, the

compensation was granted to appellant and the same is not

challenged by any respondents. All the claimants in the LAC

No.30/2022 were parties to the O.S.No.1216/2011.

9. Learned senior counsel further submitted that the

trial Court while holding that res-judicata is applicable, erred

in not declaring the appellant is entitled for the

compensation amount. The law is very clear that mere

pendency of appeal does not mitigate the application of res-

judicata to a case. The Trial court erroneously came to the

conclusion that the principle of adverse possession under

Section 65 of the Limitation Act is applicable to the facts of

the present case. The appellant had filed a suit in O.S.

No.265/1995 for injunction and the same was withdrawn as

-

not pressed. Later, he has filed another suit in

O.S.No.2771/2019, which is still pending. He further

submitted that the plea of adverse possession was never

raised by any of the respondents at any stage. Therefore,

application of principle of adverse possession is unfounded

and erroneous. Key ingredients of adverse possession itself

are not satisfied in the present case therefore it is not

proper to apply the principle of adverse possession.

10. In support of his contentions, the learned senior

counsel appearing for the appellant has placed reliance on

the following judgments:-

• Narasamma and Others v. A. Krishnappa (Dead) through Representatives, reported in (2020) 15 SCC 218;

• Karnataka Board of Wakf v. Government of India and Others, reported in (2004)10 SCC 779;

• Mohan Lal (Deceased) through his LRs. Kachru and Others v. Mirza Abdul Gaffar and Another, reported in (1996)1 SCC 639;

• Dagadabai (Dead) by Legal Representatives v. Abbas Alias Gulab Rustum Pinjari, reported in (2017)13 SCC 705;

-

• Kurella Naga Druva Vudaya Bhaskara Rao v. Galla Jani Kamma Alias Nacharama, reported in (2008) 15 SCC 150;

• Abraham Mathew and Others v. Mariamma Yohannan, reported in 2014 SCC OnLine Ker 28390;

• Raj Lakshmi Dasi and Others v. Banamali Sen and Others/Bholanath Sen and others v. Raj Lakshmi Dasiand others, reported in Supreme Court Reports [1953] 154;

• Daryao and Others v. State of U.P. and Others, reported in (1962) 1 SCR 574;

• Hope Plantations Ltd. v. Taluk Land Board, Peermade and Another, reported in (1999) 5 SCC 590;

• Ishwar Dutt v. Land Acquisition Collector and Another, reported in (2005) 7 SCC 190;

• Ramachandra Dagdu Sonavane (Dead) by LRs. and Others v. Vithu Hira Mahar (Dead) by LRs and Others, reported in (2009) 10 SCC 273; and

• Narayana Prabhu Venkateswara Prabhu v. Narayana Prabhu Krishna Prabhu (Dead) by LRs, reported in (1977) 2 SCC 181.

11. The learned senior counsel appearing for

respondents No.1 to 3 submits that the dispute regarding

title to the acquired property is admittedly pending in appeal

-

before this Court and the direction to release the amount to

the appellant as sought for cannot be granted until the title

dispute is resolved. It is contended that the lack of

challenge raised at an earlier instance cannot aid the

appellant since the dispute to title is clearly raised and is at

large. Further, it is contended that as against the very same

judgment, MFA No.8135/2019 was filed by the respondents

which was dismissed and it has become final. It is further

submitted that the possession of the respondents is a fact

and the filing of a suit for recovery of possession by the

appellant is clear. It is argued that the Principle of Res-

Judicata does not apply at all and that it is on the basis of

directions issued by this Court in W.P.No.12988/2021 filed

by the appellant herein that the impugned order was

rendered.

12. The learned senior counsel appearing for

respondents No.1 to 3 has placed reliance on the following

judgments:-

• Smt. Sunitha v. Sri. G. Paramasivaiah and others, by Order dated 01.07.2024 passed in Review Petition No.586/2023 in MFA No.8135/2019 (CPC);

-

• Sri. G. Paramasivaiah v. Smt. B. Sunitha, by Order dated 11.02.2020 passed in MFA No.8135/2019 (CPC);

• Ram Prakash v. Smt. Charan Kaur and Another, reported in AIR 1997 SC 3760; and

• Madhavi Amma Bhavani Amma and Others v. Velu Pillai and Others, reported in AIR 1990 Kerala 144.

13. Having considered the contentions advanced on

either side, we notice that the judgment under appeal has

already been subjected to an appeal at the instance of the

respondents herein and has been upheld. However, the

contention that this appeal cannot be considered on merits

and is hit by the Principle of Res-Judicata cannot be

accepted in view of the fact that the issue in question is

different and distinct from the one raised in the earlier

appeal filed by the respondents. However, we notice that

the finding in the partition suit that the acquired properties

are the self-acquired properties of the appellant is pending

in RFAs before this Court. The change of Khata, Water,

Elecricity connection etc., is also clearly subject to the

decision in the pending dispute as to title. Therefore, we are

-

of the opinion that the finding of the Reference Judge that

the question with regard to the right to the compensation in

respect of the acquisition is to be decided on the basis of the

outcome of the appeals cannot be found faulted with. We

immediately notice that there is an apparent error in the

operational portion of the Judgment in as much as the

Reference Court has recorded that in case the properties are

found to be the self-acquired property of claimant No.2,

then, the compensation has to be apportioned between

respondents No.1 and 3. This is apparently and is obviously

an error apparent on the face of the record. In case, the

properties found to be the self-acquired property of the

second claimant, who is the appellant herein, he would

obviously be entitled to the compensation arising from the

acquisition as well. The statement to the contrary in the

operational portion of the judgment is therefore apparently

an error.

14. Having considered the contentions advanced in

detail, we are of the opinion that the judgment of the

Reference Court does not require any other interference in

-

this appeal, except to correct the said error. The appeal is

therefore allowed to the limited extent of clarifying that in

case, the RFAs are decided finding that the property is the

self-acquired property of the appellant, the appellant will be

entitled to the compensation arising there from. The

Judgment and Award dated 09.11.2022 passed by the II

Additional City Civil and Sessions Judge at Bengaluru (CCH

No.17) in LAC No.30/2022, is affirmed in all other respects.

Pending IAs, if any, shall stand disposed of.

Sd/-

(ANU SIVARAMAN) JUDGE

Sd/-

(VIJAYKUMAR A. PATIL) JUDGE

cp*

 
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