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

Fakkirawwa W/O Fakkirappa Balehosur vs Hussiansab S/O Allasaab Avaradi
2025 Latest Caselaw 1199 Kant

Citation : 2025 Latest Caselaw 1199 Kant
Judgement Date : 4 June, 2025

Karnataka High Court

Fakkirawwa W/O Fakkirappa Balehosur vs Hussiansab S/O Allasaab Avaradi on 4 June, 2025

Author: M.G.S. Kamal
Bench: M.G.S. Kamal
                                               -1-
                                                          NC: 2025:KHC-D:7296
                                                        RSA No. 6032 of 2012


                      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.6032/2012(DEC/INJ)

                      BETWEEN:

                      FAKKIRAWWA W/O. FAKKIRAPPA BALEHOSUR,
                      AGE: MAJOR, OCC: AGRICULTURE AND HOUSEHOLD,
                      R/O: SANSHI, TQ: KUNDAGOL,
                      DIST: DHARWAD, PIN: 581 113.
                                                                ...APPELLANT
                      (BY SRI. MAHESH WODEYAR, ADVOCATE)

                      AND:

                      1.   HUSSIANSAB S/O. ALLASAAB AVARADI,
                           SINCE DECEASED BY HIS LRS,

Digitally signed by
SAROJA
                      1A. SMT. FATHIMA W/O. MAKTUMSAB MULLA,
HANGARAKI
Location: High
                          AGE: 62 YEARS, OCC: HOUSEHOLDK WORK,
Court of
Karnataka,                R/O: SANSHI, TQ: KUNDAGOL,
Dharwad Bench,
Dharwad                   DIST: DHARWAD - 581 113,
                          NOW RESIDING AT MUMBAI.

                      1B. GOUSESAB S/O. HUSSAINSAB AVARADI,
                          AGE: 55 YEARS, OCC: AGRICULTURE,
                          R/O: SANSHI, TQ: KUNDAGOL,
                          DIST: DHARWAD - 581 113.

                      1C. MULLASAB S/O. HUSSAINSAB AVARADI,
                          AGE: 53 YEARS, OCC: AGRICULTURE,
                          R/O: SANSHI, TQ: KUNDAGOL,
                          DIST:DHARWAD - 581 113.
                            -2-
                                      NC: 2025:KHC-D:7296
                                     RSA No. 6032 of 2012


HC-KAR




1D. SMT. JANGAHMA W/O. BABUSAB YALIGAR,
     AGE: 51 YEARS, OCC: HOUSEHOLD,
     R/O: ROTTIGAWAD, TQ: KUNDAGOL,
     DIST: DHARWAD - 581 113.
                                         ... RESPONDENTS
(BY SMT. POOJA S. KULKARNI, ADVOCATE FOR
SRI. DINESH M. KULKARNI, ADVOCATE FOR R1(B TO D);
V/O DATED: 05.12.2018 NOTICE TO R1(A) IS
DISPENSED WITH)

     THIS REGULAR SECOND APPEAL IS FILED UNDER SECTION
100 OF CPC, CALL FOR RECORDS; SET ASIDE THE JUDGMENT
AND DECREE DATED 16.07.2012 PASSED BY THE LEAREND II
ADDITIONAL    SENIOR   CIVIL   JUDGE,    HUBBALLI   IN
R.A.NO.95/2005 CONFIRMING THE JUDGMENT AND DECREE
DATED 28.02.2005 PASSED BY THE LEAREND CIVIL JUDGE
(JR.DN) AND JMFC, KUNDGOL, IN O.S.NO.44/2001, AND
CONSEQUENTLY DECREE THE SUIT AND ETC.,

    THIS APPEAL, COMING ON FOR ADMISSION THIS DAY
JUDGMENT WAS DELIVERED THEREIN AS UNDER:

                  ORAL JUDGMENT

(PER: THE HON'BLE MR. JUSTICE M.G.S. KAMAL)

1. The unsuccessful plaintiff is before this Court

being aggrieved by the judgment and decree, dated 28th

February 2005, passed in O.S. No.44/2001, on the file of

the Civil Judge (Jr. Dn.) & JMFC, Kundgol (for short "the

trial Court"), dismissing the suit of the plaintiff seeking

relief of declaration of her title over the suit schedule

property and also for a consequent mandatory injunction for

NC: 2025:KHC-D:7296

HC-KAR

the possession of the suit schedule property, which is

confirmed by the judgment and decree, dated 16th July

2012, passed in R.A. No.95/2005, on the file of the II -

Addl. Senior Civil judge, Hubli (for short "the First Appellate

Court").

2. The case of the plaintiff is that, the suit schedule

property bearing VPC Nos.1496 and 1497 consisting of

residential house and backyard situated at Saunshi Village,

originally belonged to her mother namely Iravva Balehosur.

Upon her demise, the plaintiff became the absolute owner

of the suit schedule property by virtue of inheritance. That

one Kallavva Balappa Alagawadi and her son Siddappa

Balappa Alagawadi were the owners of property bearing

VPC No.1463, which was sold by them to one Savavva

Basappa Dyavanur. Thus, the said Kallavva and her son

have no property adjoining to the property of the plaintiff.

The defendant came to Saunshi for his livelihood, and as he

had no residence, the plaintiff permitted him to reside in

the western portion of the suit schedule property on a leave

NC: 2025:KHC-D:7296

HC-KAR

and licence basis. That the defendant has no manner of

right, title and interest. That he in collusion with the

Panchayat authorities created documents, showing that

western side of the suit schedule property, there is a

property of one Kallavva Balappa Alagawadi and got his

name entered in the Boguvatedar Column as well as in the

ownership column of the said property. The plaintiff learnt

about the aforesaid aspect of the matter when the

defendant had filed suit in O.S. No.14/1992 against the

plaintiff and others, which was decreed as the plaintiff did

not contest the said suit out of ignorance. That the said

decree in O.S. No.14/1992 is null and void and not binding

on the plaintiff. The defendant had filed execution in E.P.

No.2/2001 against the plaintiff seeking execution of the said

decree. It is only then, the plaintiff learnt about the

fabrication and forgery of documents committed by the

defendant. Accordingly, she was constrained to file the

present suit seeking the relief of declaration of her title over

the suit property and for consequential relief of mandatory

NC: 2025:KHC-D:7296

HC-KAR

injunction and for possession of western portion of the suit

schedule property.

3. The defendant in his written statement, while

denying the case of the plaintiff in its entirety contended

that the property measuring 11 cubits east-west and north-

south 120 cubits consisting of a house, front yard and back

yard was originally belonging to one Yallappa Bhimappa

Balehosur, the father-in-law of the plaintiff. That the said

property was sold by said Yallappa Bhimappa Balehosur for

himself and also on behalf of his minor children in favour of

the defendant as 03.06.1948 for a valuable sale

consideration by executing a deed of sale. That the property

sold by Yallappa Bhimappa Balehosur was bearing VPC

No.509 with specific boundaries and the defendant has been

in possession and enjoyment of the suit property and there

is a fencing in between the property of defendant and the

property of Yallappa Bhimappa Balehosur. That the property

purchased by the defendant has been renumbered as VPC

No.1495. That the plaintiff had attempted to interfere with

NC: 2025:KHC-D:7296

HC-KAR

the possession and enjoyment of the aforesaid property of

the defendant, constraining him to file the suit in O.S.

No.14/1992, which is decreed against the present plaintiff

and others. The defendant has also filed execution of the

decree in E.P. No.2/2001. Hence, sought for dismissal of

the suit.

4. The trail Court based on the pleadings, framed

the following issues:

1. Whether the plaintiff proves that originally suit property was belongs her mother Iravva?

2. Whether plaintiff proves her title over the suit property?

3. Whether plaintiff proves that she allowed the defendant to occupy the portion of the suit property on permissive possession?

4. Whether plaintiff proves that the decree in O.S.No.14/1992 against her was obtained fraudulently?

5. Whether plaintiff proves that the title deeds in favour of defendant in respect of Western

NC: 2025:KHC-D:7296

HC-KAR

portion of the suit house is fraudulent document?

6. Whether plaintiff is entitled for the relief of declaration of her title over the suit schedule property?

7. Whether plaintiff is entitled for the possession of Western portion of suit house?

8. Whether the suit is not maintainable?

9. Whether defendant proves that plaintiff's father-in-law Yallappa Bhimappa Balehosur sold the portion of the suit property to him?

10. Whether the suit is barred by law of Limitation?

11. Whether the suit is hit by doctrine of res-

judicata?

12. Whether the suit is bad of non-joinder of necessary parties?

13. Whether the valuation of the suit property is in-

correct?

14. Whether the Court Fee paid is in sufficient?

15. What Order or Decree?

NC: 2025:KHC-D:7296

HC-KAR

5. The plaintiff examined herself as PW1 and two

other witnesses as PW2 and PW3 and exhibited 22

documents marked as Exs.P1 to P22. The defendant himself

examined as DW1 and closed his side.

6. On appreciation of the evidence, the trial Court

answered issue Nos.1, 8, 9, 10, 13 & 14 in the affirmative

and issue Nos.2, 3, 4, 5, 6, 7, 11 & 12 in the negative and

consequently dismissed the suit.

7. Being aggrieved, the plaintiff preferred appeal in

R.A. No.95/2005 before the First Appellate Court, , who on

consideration of the grounds urged and based on the

pleadings, framed the following points for its consideration:

1. Whether the plaintiff proves her title over the suit properties?

2. Whether she further proves that the defendant is in permissive possession of western portion of suit house?

3. Whether she further proves that the decree obtained in O.S.No.14/1992 against her and others is fraudulent one?

NC: 2025:KHC-D:7296

HC-KAR

4. Whether the suit is barred by principles of res-

judicata?

5. Whether the suit is barred by limitation?

6. Whether the judgment and decree of the trial court is based upon proper appreciation of law and facts?

7. Whether the interference of this court is necessary?

8. What order or decree?

8. The First Appellate Court on re-appreciation of

the evidence, answered point Nos.1 to 5 & 7 in the

negative, point No.6 partly affirmative and consequently

dismissed the appeal confirming the judgment and decree

passed by the trial Court.

9. Being aggrieved, the plaintiff is before this Court.

10. Learned counsel Shri Mahesh Wodeyar appearing

for the appellant taking this Court extensively through the

judgment and decree passed by the trial Court and the First

Appellate court and submits that when the trial Court as

- 10 -

NC: 2025:KHC-D:7296

HC-KAR

well as the First Appellate court had concluded that the suit

properties namely the property bearing VPC Nos.1496 and

1497 absolutely belonged to one Iravva Balehosur, who was

none other than the mother of the plaintiff, and when the

plaintiff is claiming only western portion of the said

property, ought not to have dismissed the suit on the

premise of the plaintiff not being able to provide the

measurement of the property claimed by her. He submits

that the finding and conclusion arrived at by the trial Court

and First Appellate Court on issue No.1 run contrary to the

reasoning assigned while answering issue No.2. Thus, the

judgment and decree passed by the Courts below suffer

from perversity and material irregularity giving raise to the

substantial question of law.

11. Per contra, learned counsel Smt. Pooja

S.Kulkarni appearing for the respondents submits that the

property being claimed by the plaintiff is different and

distinct from the property being claimed by the defendant.

She submits that the plaintiff herself had produced the title

- 11 -

NC: 2025:KHC-D:7296

HC-KAR

deeds of the defendant in respect of the property being

claimed by him. Besides, the plaintiff has admitted during

the cross-examination about the right, title and interest of

the defendant, which is extensively extracted by the trial

Court as well as the First Appellate Court. Hence, no

substantial question of law would arise for consideration in

the matter and hence, seeks for dismissal of the appeal.

12. Heard. Perused the records.

13. The plaintiff is seeking the relief of declaration of

her title in respect of the property bearing VPC Nos.1496

and 1497 with specific boundaries as mentioned in the

plaint. The claim of the plaintiff is that, the defendant was

permitted by her to occupy western portion of the said

property on leave and licence basis.

14. The case of the defendant on the other hand is

that he purchased the property measuring 11 cubits east-

west and north-south 120 cubits earlier bearing VPC No.509

later renumbered as VPC No.1495 from one Yallappa

- 12 -

NC: 2025:KHC-D:7296

HC-KAR

Bhimappa Balehosur, the father in law of the plaintiff. It is

his case that he has enclosed his property by erecting fence

and has got his name entered in the revenue records.

Besides, he had also filed suit in O.S. No.14/1992 against

the plaintiff and others and had obtained the decree of

injunction restraining them from interfering with his

peaceful possession and enjoyment of the property which

has attained finality.

15. The trial Court while answering issue Nos.2 and 5

has taken note of the deposition of the plaintiff, in which

the plaintiff in her unambiguous and categorical terms has

admitted that the property being claimed by the defendant

was purchased by him from her father-in-law in terms of

deed of sale dated 03.06.1948 as per the sale deed at

Ex.P21 produced by herself. The plaintiff has further gone

on to admit that the said document at Ex.P21 is in marathi

modi language and that she has read and understood the

said document. She has also admitted that she was aware

of the defendant having purchased the property and having

- 13 -

NC: 2025:KHC-D:7296

HC-KAR

got his name mutated in the revenue records for over 40

years and she not having taken any steps in this regard.

The trial Court and the First Appellate Court based on the

aforesaid categorical admission made by the plaintiff and by

the documents produced by herself with regard to the

right, title interest of the defendant in respect of the

property being claimed by him, which is admittedly distinct,

different and separate from the property being claimed by

the defendant. Further in the absence of plaintiff

establishing her right, title and interest over the property

claimed by the defendant, as taken note of by the trial

Court and First Appellant Court, in the considered view of

this Court, the reasons and conclusions arrived at by the

trial Court and First Appellant Court are just and proper

warranting no interference and no substantial question of

law would arise for consideration. Accordingly the appeal is

dismissed.

Sd/-

(M.G.S. KAMAL) JUDGE

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter