Citation : 2025 Latest Caselaw 1191 Kant
Judgement Date : 4 June, 2025
-1-
NC: 2025:KHC-D:7317
RSA No. 1445 of 2006
HC-KAR
IN THE HIGH COURT OF KARNATAKA,
DHARWAD BENCH
DATED THIS THE 4TH DAY OF JUNE 2025
BEFORE
THE HON'BLE MR. JUSTICE M.G.S. KAMAL
REGULAR SECOND APPEAL NO.1445 OF 2006 (PAR)
BETWEEN:
1. HANAMAPPA HANAMANTAPPA
YALLAPPA BIRSHIDDI,
AGE: 44 YEARS, OCC: AGRIL,
R/O: GHATAKANUR, TQ: RAMDURG,
DIST: BELAGAVI - 590 023.
2. VENKAPPA YALLAPPA BIRSHIDDI,
AGE:47 YEARS, OCC: AGRIL.,
R/O: GHATAKANUR, TQ: RAMDURG,
DIST: BELAGAVI - 23.
... APPELLANTS
(BY SMT. SURABHI KULKARNI, ADVOCATE FOR A2)
Digitally signed AND:
by SAROJA
HANGARAKI
Location: High 1. PUNDALIK HANAMAPPA
Court of
Karnataka, HANAMANTAPPA BIRSHIDDI,
Dharwad Bench,
Dharwad AGE:MAJOR, OCC: AGRIL.,
R/O: GHATAKANUR,
TQ:RAMDURG,
DIST: BELAGAVI - 590 023.
2. SHIVAKKA W/O. RAMAPPA BIRASIDDI,
AGE: 76 YERARS, OCC: AGRIL.,
R/O: GHATAKANUR TQ:RAMDURG,
DIST:BELGAUM NOW AT HANCHINAL
TQ: SAUNDATTI, DIST: BELAGAVI - 23.
-2-
NC: 2025:KHC-D:7317
RSA No. 1445 of 2006
HC-KAR
3. SMT. YANKAWWA
W/O. MARITAMAPPA JOTENNAVAR,
AGE:MAJOR, OCC: AGRICULTURE,
R/O: KAGADAL, TQ:SAUNDATI,
NOW AT GHATAKANUR, TQ: RAMDURG,
DIST: BELAGAVI - 23.
4. YANKAPPA RAMAPPA BIRASIDDI,
AGE: 53 YEARS, OCC: AGRICULTURE,
R/O: GHATAKANUR, TQ: RAMDURG,
DIST:BELAGAVI - 23.
5. HANAMAPPA RAMAPPA BIRASIDDI,
AGE:48 YEARS, OCC: AGRICULTURE,
R/O: GHATAKANUR, TQ: RAMDURG,
DIST:BELAGAVI - 23.
6. FAKIRAWWA D/O. YALLAPPA BIRASIDDI,
AGE: 47 YEARS,
OCC: HOUSEHOLD WORK,
R/O: GHATAKANUR, TQ: RAMDURG,
DIST: BELAGAVI - 23.
... RESPONDENTS
(BY SRI. GIRISH V. BHAT, ADVOCATE FOR R1;
R2 TO R6 ARE NOTICE TO HELD SUFFICIENT)
THIS RSA IS FILED UNDER SECTION 100 OF CPC PRAYING
TO SET ASIDE THE JUDGMENT AND DECREE DATED 18.02.2006
IN RA NO.61/2004 ON THE FILE OF THE CIVIL JUDGE (SR.DN),
SAUNDATTI AND THE JUDGMENT AND DECREE DATED
28.09.2004 IN OS NO.109/1993 ON THE FILE OF THE CIVIL
JUDGE (JR.DVN.) RAMDURG, OS NO.109/1993 BE DISMISSED
AND THIS APPEAL BE ALLOWED WITH COSTS THROUGHOUT
AND ETC.,
THIS APPEAL, COMING ON FOR FINAL HEARING, THIS
DAY, JUDGMENT WAS DELIVERED THEREIN AS UNDER:
-3-
NC: 2025:KHC-D:7317
RSA No. 1445 of 2006
HC-KAR
ORAL JUDGMENT
(PER: THE HON'BLE MR. JUSTICE M.G.S. KAMAL)
1. This appeal is by defendant Nos.1 and 2 being
aggrieved by judgment and decree, dated 28.09.2004
passed in O.S. No. 109/1993 on the file of the Civil Judge
(Jr. Dn.) Ramdurg (for short "the trial Court") which is
confirmed by the judgment and order dated 18.02.2006
passed in R.A. No.61/2004 on the file of the Civil Judge
Senior Division, Saundatti (for short "the First Appellate
Court").
2. The above suit is filed by the respondent No.1
herein as plaintiff No.2 along with his mother
Smt.Yellamma, as plaintiff No.1, who died during the
pendency of the suit, seeking partition and separate
possession of their 8/27th share in the suit schedule
property and for the relief of permanent injunction against
defendant Nos.1 to 3 restraining them from alienating the
suit property by metes and bounds.
3. The plaint schedule properties consist of eight
NC: 2025:KHC-D:7317
HC-KAR
items of landed properties described as schedule A to the
plaint. The house property is described as schedule B to the
plaint and certain movable properties are described as
schedule C to the plaint.
4. The case of the plaintiffs is that, one Yellappa
Yankappa Birasiddi, the propositus of the family, was the
owner of the suit properties, who passed away on
29.08.1983 leaving behind his two sons namely defendant
No.1 and defendant No.2 and a daughter, defendant No.3.
Smt. Satyavva wife of said Yellappa Yankappa Birasiddi
predeceased him. Plaintiff No.1 is the son born to plaintiff
No.2 and defendant No.1. Defendant No.3 was managing
the affairs of the family of the plaintiffs as well as defendant
Nos.1 to 3. Defendant No.1 was not aware of the worldly
affairs. With an intention to deny and deprive the share of
plaintiffs, defendant Nos.2 and 3 were causing hardship to
the plaintiffs, constraining them to file the above suit for
partition and for separate possession.
NC: 2025:KHC-D:7317
HC-KAR
5. Defendant Nos.1 to 3 filed written statement
denying the claim of the plaintiffs that the suit property
being in the joint family properties; also denied that plaintiff
No.2 being the legally wedded wife of defendant No.1 and
plaintiff No.1 is the son born to plaintiff No.2 and defendant
No.1. The claim of the plaintiffs being the members of joint
family and being entitled for the share is also denied.
Accordingly, sought for dismissal of the suit.
6. Based on the pleadings, the trial Court framed
the following issues for its consideration:
ISSUES
1. Whether the plffs. prove that the suit properties were of the ownership of deceased Yallappa Yenkappa Birasiddi, who expired on 29-8-1993 at Ghatakanur and further plaintiffs and defts 1,2 and 3 are the legal heirs to deceased Yallappa?
2. Whether the genealogy shown by the plffs. in para 4 of the plaint is genuine one?
3. Whether the plffs. further prove that plffs. and defts 1 to 3 constitute a joint Hindu undivided family and the suit properties shown in schedule A & B are the joint Hindu ancestral properties? and whether they are in joint possession of these properties?
NC: 2025:KHC-D:7317
HC-KAR
4. Whether the plffs. are entitled to 8/27th share in the suit schedule properties, if equitable partition is effected by metes and bounds?
5. Whether the defts prove that there is no cause of action for the suit?
6. What decree or order?
ADDL. ISSUES
1. Whether the plff. proves that plff - 1 is the son of deft-1 and plff-2?
2. Whether the plff. further proves that the plff.No.2 is the legally wedded wife of deft-1?
7. Originally, one Dyamappa Fakirappa
Satyappanavar acting as next friend of plaintiff No.1 had
examined himself as PW1. On plaintiff No.1 attaining the
age of majority, he examined himself as PW3. In addition,
one Mallappa Yallappa Budhihal has been examined as PW2.
12 documents have been marked on behalf of the plaintiffs
as Exs.P1 to P12. Defendant Nos.2 and 1 have been
examined as DW1 and DW3 respectively and got examined
one witness as DW2 and exhibited 6 documents marked as
Exs.D1 to D6. On appreciation of evidence, the trial Court
answered issue Nos.1 to 3 & 5 and additional issue Nos.1
and 2 in the affirmative and consequently while answering
NC: 2025:KHC-D:7317
HC-KAR
issue No.4 held that the plaintiffs are entitled for 2/9th share
in item Nos.1 to 7 of schedule A and B properties.
8. Being aggrieved defendant Nos.1 and 2 preferred
regular appeal in R.A. No.61/2004 before the First Appellate
Court. The First Appellate Court framed the following points
for its consideration:
1. Whether the Judgment and decree under appeal are contrary to law and evidence on record?
2. Whether there are any grounds for this court to interfere in the judgment and decree under appeal?
3. What Decree or order?
9. On re-appreciation, answered the same in the
negative and consequently dismissed the appeal confirming
the judgment and decree passed by the trial Court.
10. Being aggrieved, the present appeal by
defendant Nos.1 and 2. Defendant No.1 is stated to have
passed away during the pendency of this appeal in the year
2021.
NC: 2025:KHC-D:7317
HC-KAR
11. This Court by order dated 17.02.2009 admitted
the above appeal for consideration of the following
substantial questions of law:
i) Whether the nature of consideration of the evidence by the trial Court as well as the Lower Appellate Court had led to a perverse finding with regard to the conclusion that the plaintiff No.1 is the son of the 1st defendant and plaintiff No.2 is the wife of the 1st defendant?
ii) Whether the rejection of the application filed by defendant No.1 before the trial Court in I.A. Nos.11, 13 and 14 had led to the wrong conclusion of the trial Court with regard to the finding of paternity of the 1st defendant with that of the 1st plantiff?
iii) Whether in such circumstances, the entire consideration and the ultimate carving out of the share has been wrongly done by the Courts below?
12. Learned counsel appearing for the appellant
reiterating the grounds urged in the memorandum of appeal
vehemently submitted that the plaintiffs have not proved
the fact of plaintiff No.2 being the legally wedded wife of
defendant No.1, without leading any cogent and acceptable
evidence. No witnesses have been examined to establish
the factum of marriage as required under law. The
NC: 2025:KHC-D:7317
HC-KAR
requirement of continuous living together as husband and
wife is also not established. Since the requirement of
marriage not having been established satisfactorily, the
claim of the plaintiffs being the members of joint family of
defendants and their entitlement to the joint family
properties cannot be countenanced. She further submitted
that though application was filed in I.A. No.11 seeking
necessary orders for the purpose of examination of blood
samples of plaintiff No.1 and defendant No.1 as well as for
the DNA test by a competent Doctor, the same has been
rejected without justifiable cause. She submits that non-
consideration of the aforesaid aspect of the matter go to the
root of the case, resulting in perversity with the judgment
and decree passed by the trial Court, which is confirmed by
the First Appellate Court and the substantial questions of
law framed as above therefore be held in the affirmative in
favour of the appellant and seeks for allowing of the appeal.
13. She further submitted that during the pendency
of the suit, defendant No.1 had executed a Will dated
- 10 -
NC: 2025:KHC-D:7317
HC-KAR
16.02.2019, which was registered on 19.02.2019 and this
Court by its order dated 21.08.2023 had remitted the
matter to the trial Court for the limited purpose of
ascertaining whether appellant No.2 / defendant No.2 and
respondent No.6 were the legatees under the said Will
executed by the deceased - defendant No.1. She submits
that the enquiry report has been placed on record before
this Court and appellant No.2 and respondent No.6 have
been held to be the legatees under the said Will. She
submits that since the Will has been executed by defendant
No.1 bequeathing his share in the suit property in favour of
appellant No.2 / defendant No.2 and respondent No.6;
nothing remains to be allotted to the share of plaintiff No.1.
Hence, seeks for allowing of the appeal.
14. Per contra, learned counsel appearing for the
plaitniffs submits that the trial Court and the First Appellate
Court have rightly appreciated the evidence let in by the
plaintiffs including the evidence of PW2, who is none other
than the relative of the parties, who has spoken about the
- 11 -
NC: 2025:KHC-D:7317
HC-KAR
existence of relationship of husband and wife between
plaintiff No.2 and defendant No.1 and plaintiff No.1 being
the son of plaintiff No.2 and defendant No.1. He submits
that the requirement of Section 50 of the Evidence Act has
been discharged. The trial Court and the First Appellate
Court have made no mistake in decreeing the suit as sought
for. Learned counsel for the plaitniffs further submits that
defendant No.1 could not have executed a Will in respect of
the joint family properties depriving the legitimate
entitlement of plaintiff No.1.
15. Heard. Perused the records.
16. The dispute is only with regard to the
relationship of plaintiff No.2 being wife of defendant No.1
and plaintiff No.1 being the son of plaintiff No.2 and
defendant No.1. The trial Court which had framed a specific
issue in this regard namely additional issue No.2, at
paragraph Nos.13, 14, 15 & 16 has extensively dealt with
the factual aspect of the relationship of plaintiffs with
- 12 -
NC: 2025:KHC-D:7317
HC-KAR
defendant No.1.
17. PW1, one Dyamappa Fakirappa Satteppanavar,
who examined himself as next friend of plaintiff No.1 has
stated that he is the brother of plaintiff No.2 and he has
spoken about the marriage of plaintiff No.2 with defendant
No.1 having been performed about 18 years ago from the
date of his deposition i.e., on 24.05.2000. In addition, PW2
namely Mallappa Yellappa Budihal, who is elderly person of
Gataknur Village has also spoken about the marriage of
plaintiff No.2 having been performed with defendant No.1
about 20 to 22 years ago. The trial Court has taken note of
the fact that both plaintiffs and defendants are residing in
the very same village and they also belong to Kuruba
community, which is the same community of the parties.
The presumption with regard to relationship plaintiff No.2
being the wife of defendant No.1 and plaintiff No.1 born out
of the of said relationship between them thus having been
drawn, the same has not been rebutted by the defendants
by leading any cogent evidence as required under law, is
- 13 -
NC: 2025:KHC-D:7317
HC-KAR
the finding by the trial Court and the First Appellate Court.
18. The trial Court and the First Appellate Court have
therefore held that plaintiff No.2 is the legally wedded wife
of defendant No.1 and plaintiff No.1 is the son of the
plaintiff No.2 and defendant No.1 and in the absence of any
irregularity being pointed out in appreciation of the
aforesaid evidence by the trial Court and the First Appellate
Court and the conclusion arrived at by the Courts on the
question of fact, this Court do not find any reason to
interfere and reverse the same. The witnesses, who have
been examined namely PW1 being the relative of plaintiff
No.2 and PW2 being the elderly person in the family as
noted above spoken about the marriage and relationship
between plaintiff No.2 and defendant No.1, which is the
statement / opinion acceptable in terms of Section 50 of the
Evidence Act and also as held by the Apex Court in the case
of Bant Singh and another Vs. Nianjan Singh (Dead)
by L.Rs. and another1 Substantial questions of law Nos.1
(2008) 4 SCC 75
- 14 -
NC: 2025:KHC-D:7317
HC-KAR
and 3 raised by this Court are thus answered in the
negative.
19. In the light of the aforesaid finding, the trial
Court and the First Appellate Court have rejected the
applications filed by the appellants / defendants to conduct
test to find out the paternity of plaintiff No.2 with defendant
No.1. Therefore, no error can be found with the rejection of
the applications either. In any case, both plaintiff No.2 and
defendant No.1 having passed away, the circumstances
requiring referring the matter as sought for in the interim
applications would also not arise. Substantial question of
law No.2 is answered accordingly.
20. Learned counsel for the parties at this juncture
submits that the trial Court and the First Appellate Court
had decreed the suit granting 2/9th share on the basis of
the notional partition, that in view of the change of law by
way of amendment to Section 6 of the Hindu Succession
Act, the same may require to be modified.
- 15 -
NC: 2025:KHC-D:7317
HC-KAR
21. Admittedly, Yellappa Yankappa Birasiddi was the
propositus in possession and enjoyment of the suit property
being ancestral properties passed away leaving behind
three children namely Venkappa - defendant No.2,
Hanamappa - defendant No.1 and daughter Fakiravva -
defendant No.3 and they would thus be entitled for 1/3rd
share in the suit properties. Since defendant No.1 passed
away leaving behind plaintiff No.1, he would be entitled to
1/3rd share. Thus, the judgment and decree passed by the
trial Court granting 2/9th share is modified and held that
defendant No.2, plaintiff and defendant No.3 would be
entitled to 1/3rd share each in the family properties.
22. At this juncture, learned counsel for the
appellants submits that since defendant No.1 had executed
a Will dated 16.02.2019, which was registered on
19.02.2019, during his life time, liberty be reserved to
defendant Nos.2 and 3 to seek such remedy as may be
available under law. The submission is taken on record.
- 16 -
NC: 2025:KHC-D:7317
HC-KAR
23. Defendant Nos.2 and 3 are at liberty to seek
such remedy as is available under law.
24. With the above observations, the appeal is
dismissed.
25. The judgment and decree passed by the trial
Court is confirmed with the modification of shares as noted
above.
Sd/-
(M.G.S. KAMAL) JUDGE VNP/CT-ASC
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!