Tuesday, 12, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Basappa S/O Jatteppa Jolad vs Smt Gangawwa W/O Mallappa Jolad
2025 Latest Caselaw 3119 Kant

Citation : 2025 Latest Caselaw 3119 Kant
Judgement Date : 30 January, 2025

Karnataka High Court

Basappa S/O Jatteppa Jolad vs Smt Gangawwa W/O Mallappa Jolad on 30 January, 2025

                                                         -1-
                                                                      NC: 2025:KHC-D:1874
                                                                    RSA No. 5147 of 2009
                                                                C/W RSA No. 5146 of 2009



                                        IN THE HIGH COURT OF KARNATAKA,

                                                 DHARWAD BENCH

                                    DATED THIS THE 30TH DAY OF JANUARY, 2025

                                                      BEFORE
                                       THE HON'BLE MR. JUSTICE E.S.INDIRESH


                                    REGULAR SECOND APPEAL NO. 5147 OF 2009
                                                        C/W
                                    REGULAR SECOND APPEAL NO. 5146 OF 2009


                            IN REGULAR SECOND APPEAL NO. 5147 OF 2009
                            BETWEEN:
                            1.   BASAPPA S/O JATTEPPA JOLAD
                                 (SINCE DECEASED BY HIS LR'S)

                            1A. SHANKRAVVA W/O. REVANASIDDAPPA SAMPANNI,
                                AGE: 53 YEARS, OCC: HOUSEWIFE
                                R/O. KURBAN ONI, HALLIKERI,
                                DIST: GADAG

                            1B. RENUKA W/O. HANUMANTAPPA HANDI,
                                AGE: 47 YEARS, OCC: HOUSEWIFE,
MANJANNA                        R/O. ASHRAYA COLONY, MALASAMUDRA,
E
                                DIST: GADAG.
Digitally signed by
MANJANNA E
Location: High Court of
Karnataka, Dharwad Bench
Date: 2025.02.01 11:43:11
+0530
                            1C. JAYAMMA JUTLANAVAR W/O. JANARDHANA,
                                AGE: 39 YEARS, OCC: HOUSEWIFE,
                                R/O. HESARUR, DIST: GADAG

                            2.   HALAPPA S/O BASAPPA JOLAD,
                                 AGE: 40 YEARS, OCC: AGRICULTURE,
                                 R/O. KOTE STREET, MUNDARGI,
                                 TQ. MUNDARGI, DIST. GADAG-582118

                            3.   SHEKAPPA S/O BASAPPA JOLAD
                                 AGE: 38 YEARS, OCC: AGRICULTURE,
                                 R/O. KOTE STREET, MUNDARGI,
                                 TQ. MUNDARGI, DIST. GADAG-582118
                                 -2-
                                            NC: 2025:KHC-D:1874
                                          RSA No. 5147 of 2009
                                      C/W RSA No. 5146 of 2009




4.   JETTEPPA S/O BASAPPA JOLAD
     AGE: 34 YEARS, OCC: AGRICULTURE,
     R/O. KOTE STREET, MUNDARGI,
     TQ. MUNDARGI, DIST. GADAG-582118


                                                    ...APPELLANTS
(BY SRI. H. N. GULARADDI, ADV., FOR A1 (A TO C),
SRI. S. S. PATIL, ADV., FOR A2 TO A4)

AND:
1. SMT. GANGAWWA W/O MALLAPPA JOLAD,
   AGE: 65 YEARS,
   OCC: HOUSEWIFE & AGRICULTURE
   R/O. KOTE STREET, MUNDARGI,
   TQ. MUNDARGI, DIST. GADAG-582118

2.   PARASAPPA S/O MALLAPPA JOLAD
     AGE: 31 YEARS, OCC: AGRICULTURE,
     R/O. KOTE STREET, MUNDARGI,
     TQ. MUNDARGI, DIST. GADAG-582118

3.   MANJAPPA S/O MALLAPPA JOLAD
     AGE: 29 YEARS, OCC: AGRICULTURE,
     R/O. KOTE STREET, MUNDARGI,
     TQ. MUNDARGI, DIST. GADAG-582118

4.   GONEPPA S/O MALLAPPA JOLAD
     AGE: 26 YEARS, OCC: AGRICULTURE,
     R/O. KOTE STREET, MUNDARGI,
     TQ. MUNDARGI, DIST. GADAG-582118
                                                   ...RESPONDENTS

(BY SRI. F. V. PATIL, ADV., AND SRI. NANDISH PATIL, ADV.,)

      THIS RSA FILED U/S. 100 OF CPC AGAINST THE JUDGEMENT &
DECREE DATED 27/11/2008       PASSED IN R.A.NO. 129/2001 ON THE
FILE OF THE ADDL. CIVIL JUDGE (SR.DN), GADAG, ALLOWING THE
APPEAL & SETTING ASIDE THE JUDGMENT AND DECREE DATED
20/11/2001 PASSED IN O.S.NO. 216/1999 ON THE FILE OF THE PRL.
CIVIL JUDGE (JR.DN), GADAG.
                                   -3-
                                                   NC: 2025:KHC-D:1874
                                             RSA No. 5147 of 2009
                                         C/W RSA No. 5146 of 2009



IN REGULAR SECOND APPEAL NO. 5146 OF 2009

BETWEEN:

1.   HALAPPA S/O. BASAPPA JOLAD,
     AGE: 40 YEARS, OCC. AGRICULTURE,
     R/O. KOTE STREET, MUNDARGI,
     TQ. MUNDARGI, DIST. GADAG.

2.   SHEKAPPA S/O. BASAPPA JOLAD,
     AGE: 38 YEARS, OCC. AGRICULTURE,
     R/O. KOTE STREET, MUNDARGI,
     TQ. MUNDARGI, DIST. GADAG.

3.   JATTEPPA S/O. BASAPPA JOLAD,
     AGE: 34 YEARS, OCC. AGRICULTURE,
     R/O. KOTE STREET, MUNDARGI,
     TQ. MUNDARGI, DIST. GADAG.
                                                           ...APPELLANTS

(BY SRI. S.S.PATIL AND SRI. H.N.GULARADDI, ADVOCATES)

AND:

1.   PARASAPPA S/O. MALLAPPA JOLAD,
     AGE: 40 YEARS, OCC. AGRICULTURE,
     R/O KOTE STREET, MUNDARGI,
     TQ. MUNDARGI, DIST. GADAG.

2.   MANJAPPA S/O. MALLAPPA JOLAD,
     AGE: 29 YEARS, OCC. AGRICULTURE,
     R/O. KOTE STREET, MUNDARGI,
     TQ. MUNDARGI, DIST. GADAG.

3.   GONEPPA S/O. MALLAPPA JOLAD,
     AGE: 26 YEARS, OCC. AGRICULTURE,
     R/O. KOTE STREET, MUNDARGI,
     TQ. MUNDARGI, DIST. GADAG
                                                          ...RESPONDENTS

(BY SRI. F.V.PATIL AND SRI. NANDISH PATIL, ADVOCATES)

       THIS   RSA   IS   FILED   U/S.   100   OF    CPC    AGAINST   THE
JUDGEMENT & DECREE DTD. 27/11/2008                  PASSED IN R.A.NO.
                                   -4-
                                              NC: 2025:KHC-D:1874
                                            RSA No. 5147 of 2009
                                        C/W RSA No. 5146 of 2009



130/2001 ON THE FILE OF THE ADDL. CIVIL JUDGE (SR.DN.),
GADAG, ALLOWING THE APPEAL & SETTING ASIDE THE JUDGMENT
AND DECREE DTD. 20/11/2001 PASSED IN O.S.NO. 201/1999 ON
THE FILE OF THE PRL. CIVIL JUDGE (JR.DN), GADAG.


        THESE APPEALS, COMING ON FOR FINAL HEARING, THIS DAY,
THE COURT DELIVERED THE FOLLOWING:


CORAM:        THE HON'BLE MR. JUSTICE E.S.INDIRESH


                         ORAL JUDGMENT

(PER: THE HON'BLE MR. JUSTICE E.S.INDIRESH)

These appeals are arising out of judgment and decree

dated 27.11.2008 in R.A.No.129/2001 and R.A.No.130/2001,

on the file of Additional Civil Judge (Sr.Dn.) Gadag (for short

"the First Appellate Court") allowing the appeal and setting

aside the judgment and decree dated 20.11.2001 in

O.S.No.201/199 and 216/1999 on the file of Principal Civil

Judge (Jr.Dn.), Gadag, (for short "the Trial Court") decreeing

the suit in O.S.No.201/1999 and dismissing the suit in

O.S.No.216/1999.

2. For the sake of convenience, parties are referred to

as per their rank in O.S.No.216/1999. Plaintiff No.2 to 4 in

O.S.216/1999 are defendants No. 1 to 3 in O.S.No.201/1999.

NC: 2025:KHC-D:1874

3. It is the case of the plaintiffs in O.S.216/1999 that

the suit schedule property bearing Sy.No.35/1 measuring 5

acres 2 guntas situate at Mundargi village, is measuring 3 acres

38 guntas instead of 5 acres 32 guntas. In order to understand

the relation between the parties the genealogical tree is

referred to as under:

Bandappa (Died long back)

Jatteppa (Dead) Goneppa (Dead)

1) Basappa 2) Shanirappa 3) Hanamappa (D-1) Sakrewwa (Wife)

1)Halappa 2)Shekappa 3)Jetteppa Gangawwa (daughter) (Plaintiff No.1)

1) Parasappa 2) Manjappa 3) Goneppa P-2 P-3 P-4

3.1. Perusal of the genealogical tree would indicate that

the original propositus-Bandappa had two children namely

Jatteppa and Goneppa. Jatteppa died leaving behind the

NC: 2025:KHC-D:1874

defendant No.1-Basappa, Shanirappa and Hanamappa.

Defendant No.2 to 4 are the children of defendant No.1. The

second son of Bandappa i.e., Goneppa had a daughter

Gangavva (plaintiff No.1) and having three children namely

Parasappa (plaintiff No.2), Manjappa (plaintiff No.3) and

Goneppa (plaintiff No.4). It is stated in the plaint that the land

bearing Sy.No.35 was phoded into two strips as Survey

No.35/1 measuring 5 acres 2 guntas and Sy.No.35/2

measuring 8 acres. During 1942, oral partition had taken place

between the brothers namely Jatteppa and Goneppa (sons of

Bandappa) in respect of the land bearing Sy.No.35, totally

measuring 13 acres 2 guntas. It is further stated that the

parties were put into possession pursuant to partition took

place in the year 1942. It is the case of the plaintiffs that a

survey settlement was made in respect of the Sy.No.35/1

wherein the land records shows that the suit land is measuring

3 acres 38 guntas instead of 5 acres 2 guntas and on the other

hand, the land bearing Sy.No.35/2 belonged to the defendant is

shown as 9 acres 4 guntas instead of 8 acres and as such, the

plaintiffs have preferred O.S.No.216/1999 seeking relief of

NC: 2025:KHC-D:1874

declaration with consequential relief of permanent injunction

against the defendants.

3.2. It is the case of the plaintiffs in O.S.No201/1999

that the defendants are the children of Goneppa and they have

not disputed the relationship. It is the case of the plaintiffs that

there was a partition during the lifetime of Jatteppa and

Goneappa and thereafter mutation was changed in respect of

the subject matter of the property. It is further pleaded in the

plaint that the defendants without any semblance of right

interfered in the suit schedule property and as such, sought for

declaration that the plaintiffs are the owner in possession of the

entire extent of land in Sy.No.35/2 of Mundargi village. In that

view of the matter the plaintiffs have sought for relief in

O.S.No.201/1999.

3.3. After service of summons, respective defendants

entered appearance and filed written statements as per the

averments made therein. The Trial Court, after considering

pleadings on record, clubbed the matters together and framed

issues and additional issues accordingly. The parties adduced

evidence and the Trial Court after considering the material on

NC: 2025:KHC-D:1874

record, by its judgment and decree dated 20.11.2001, decreed

the suit in O.S.No.201/1999 and dismissed the suit in

O.S.No.216/1999. Feeling aggrieved by the same,

R.A.No.129/2001 and R.A.No.130/2001 were filed by the

respondents herein before the First Appellate Court. The

appeals were resisted by the appellants herein. The First

Appellate Court, after re-appreciating the material on record,

by its judgment and decree dated 27.11.2008, allowed both the

appeals and as such, the judgment and decree in

O.S.No.201/1999 and O.S.No.216/1999 on the file of the Trial

Court were set aside and as such, dismissed the suit in

O.S.No.201/1999 and decreed the suit in O.S. No.216/1999.

Feeling aggrieved by the same, the appellants have filed these

two appeals.

4. This Court vide order dated 02.07.2009 framed the

following:

a) Whether the first appellate Court is justified in ignoring the continuous possession of the properties by the appellants herein since 1941 onwards?

NC: 2025:KHC-D:1874

b) Whether the first appellate Court is justified in holding that the respondents have right over the properties in question particularly when there is no registered document executed in thief favour by Sakravva?

5. I have heard the Sri. S. S. Patil, learned counsel for

appellant No.2 to 4 and Sri. Nandish Patil, learned counsel for

the respondents.

6. Learned counsel for the appellant contended that

the First Appellate Court has committed an error in considering

the fact that Jatteppa and Goneppa had divided the property as

per the partition held during 1942 and as such, the land

bearing Sy.No.35/1 measuring 5 Acres 2 Guntas allotted to the

share of Goneppa and the land bearing Sy.No.35/2, measuring

8 Acres was allotted to the share of Jatteppa and continuously

the said arrangement was continued till the survey settlement

was held wherein the measurement of the land was changed

into 3 Acres 38 guntas in Survey No.35/1 and 9 Acres 4 Guntas

in Survey No.35/2. In this regard, referring to the finding

recorded by the First Appellate Court that the appellants herein

have perfected their title by adverse possession and therefore,

sought for interference of this Court. It is also the contention of

- 10 -

NC: 2025:KHC-D:1874

the learned counsel appearing for the appellants that the First

Appellate Court has committed an error in not considering the

fact that Sakrevva (wife of Goneppa) has two daughters and

they have not been made party in the proceedings and

accordingly, it is contended that the exact measurement of the

land in question has not been considered in the right

perspective and as such, sought for interference of this Court.

7. Per contra, learned counsel appearing for the

respondents sought to justify the impugned judgment and

decree of the First Appellate Court.

8. In the light of the submissions made by the learned

counsel appearing for the parties, it is not in dispute that

originally the land bearing Sy.No.35 was measuring 13 Acre 2

Guntas and thereafter the land was phoded with two strips

namely land bearing Sy.No.35/1 measuring 5 Acres 2 Guntas

and land bearing Sy.No.35/2 measuring 8 Acres. It is also

forthcoming from the records that a partition was taken place

during the year 1942 wherein the land bearing Sy.No.35/1

measuring 5 Acres 2 Guntas had fallen to the share of Goneppa

and the land bearing Sy.No.35/2 measuring 8 Acres fallen to

- 11 -

NC: 2025:KHC-D:1874

the share of Jatteppa. The plea of adverse possession cannot

be considered in a suit for partition where the parties are

entitled for their respective share as per Section 6 and 8 of the

Hindu Succession Act. In that view of the matter, I do not find

any illegality or perversity in the judgment and decree passed

by the First Appellate Court. The substantial question of law

framed by this Court referred to above favours the respondents

herein and accordingly, the impugned judgment and decree

passed by the First Appellate Court is confirmed by dismissing

both the appeals.

9. In view of disposal of the appeals, pending

interlocutory applications, if any, do not survive for

consideration and are disposed of accordingly.

Sd/-

(E.S.INDIRESH) JUDGE

YAN

 
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