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

Syed Habeeb vs T M Vijayakumar
2025 Latest Caselaw 361 Kant

Citation : 2025 Latest Caselaw 361 Kant
Judgement Date : 4 June, 2025

Karnataka High Court

Syed Habeeb vs T M Vijayakumar on 4 June, 2025

Author: Ravi V Hosmani
Bench: Ravi V Hosmani
                                               -1-
                                                           NC: 2025:KHC:18993
                                                       RSA No. 2801 of 2007


                   HC-KAR


                    IN THE HIGH COURT OF KARNATAKA AT BENGALURU
                            DATED THIS THE 4TH DAY OF JUNE, 2025
                                           BEFORE
                        THE HON'BLE MR. JUSTICE RAVI V. HOSMANI
                   REGULAR SECOND APPEAL NO.2801 OF 2007 (DEC/INJ)

                   BETWEEN:

                   1.   SYED HABEEB
                        S/O.LATE ABDUL AZEEZ
                        SINCE DECEASED BY HIS LRs

                   1a. SMT. ZAHEEDA,
                       W/O LATE SYED HABIB,
                       AGED ABOUT 57 YEARS,
                       R/A KARUR VILLAGE,
                       DAVANAGERE TALUK.

                   1b. SYED MOIDIN BI,
                       D/O LATE SYED HABIB AKTHARUNNISA,
                       AGED ABOUT 39 YEARS,
                       R/A KARUR VILLAGE,
Digitally signed       DAVANAGERE TALUK.
by RAMESH
MATHAPATI          1c. SYED ZUBAN,
Location: HIGH         S/O LATE SYED HABIB
COURT OF               AGED ABOUT 36 YEARS,
KARNATAKA
                       R/A KAURU VILLAGE,
                       DAVANAGERE TALUK.

                   1d. SYED FATHIMA,
                       D/O LATE SYED HABIB
                       AGED ABOUT 35 YEARS
                       R/A KAURU VILLAGE,
                       DAVANAGERE TALUK.

                   1e. SYED ANJUM
                       D/O LATE SYED HABIB
                       AGED ABOUT 33 YEARS
                       R/A KAURU VILLAGE,
                       DAVANAGERE TALUK.
                              -2-
                                           NC: 2025:KHC:18993
                                      RSA No. 2801 of 2007


 HC-KAR


1f.   SYED HAFEEZ
      S/O LATE SYED HABIB
      AGED ABOUT 32 YEARS,
      R/A KAURU VILLAGE,
      DAVANAGERE TALUK.

1g. SYED MUSHTARI
    D/O LATE SYED HABIB
    AGED ABOUT 28 YEARS
    R/A KAURU VILLAGE,
    DAVANAGERE TALUK.

2.    SYED ABDUL KHASIM
      S/O.LATE ABDUL AZEEZ
      AGED ABOUT 40 YEARS, AGRICULTURIST
      R/O SANTEBENNUR VILLAGE
      CHANNAGIRI TALUK.

3.    AKTHARUNNISA
      W/O IMAM HUSSAIN
      SINCE DECEASED BY HER LRs

3a. ISHRATH UNNISA
    D/O LATE AKTHARUNNISA
    W/O D.H.K. RAHAMATHULLA,
    AGED ABOUT YEARS
    R/A VINOBHANAGAR
    1ST MAIN, 8TH CROSS,
    DAVANAGERE.

3b. FARHATH UNNISA
    D/O LATE AKTHARUNNISA
    W/O K.C.B. MAKBUL,
    AGED ABOUT YEARS,
    KTG NAGAR, 2ND MAIN, 4TH CROSS,
    DAVANAGERE.

3c. SALLIMA UNNISA,
    D/O LATE AKTHARUNNISA,
    W/O MUNNAVAR SAB
    AGED ABOUT YEARS,
    R/ VINOBHANAGAR
    3RD MAIN, 15TH CROSS,
    DAVANAGERE.
                               -3-
                                           NC: 2025:KHC:18993
                                      RSA No. 2801 of 2007


 HC-KAR


3d. DASTAGIR
    S/O LATE AKTHARUNNISA
    AGED ABOUT YEARS
    R/A YARAGUNTA, KARUR
    DAVANAGERE.

3e. ZAKIR HUSSAIN
    S/O LATE AKTHARUNNISA
    AGED ABOUT YEARS
    R/A SANTEBENNUR
    CHANNAGIRI TALUK,
    DAVANAGERE DISTRICT.

3f.   NAZREEN TAJ
      D/O LATE AKTHARUNNISA
      W/O ZAFFRULLA KHAN
      1ST MAIN, 4TH CROSS,
      SANTE MARKET, MALEBENNUR
      DAVANAGERE DISTRICT.

4.    NOORJAHAN
      W/O.RAHAM SAB
      AGED ABOUT 60 YEARS
      R/O.KARUR VILLAGE,
      DAVANAGERE TALUK.

5.    SHA JAHAN
      W/O YUNUS SAB, AGED ABOUT 47 YEARS
      HOUSEHOLD, C/O.RESPONDENT NO.1 AT
      KARUR VILLAGE IN DAVANAGERE TALUK.
                                                  ...APPELLANTS
[BY SRI SHANTHA KUMAR N., ADVOCATE FOR
    SRI M.S. RAJENDRA, ADVOCATE FOR APPELLANTS]

AND:

      T.M. VIJAYAKUMAR
      S/OT.M. SIDDARADHYA
      SINCE DECEASED BY HIS LRs

1a.   T.M. RAJEANDRA KUMAR,
      S/O LATE T.M. VIJAY KUMAR,
      AGED ABOUT 60 YEARS
      NO.232/10, SHANTINIVAS,
      OPP. TO OLD BUS STAND,
                               -4-
                                           NC: 2025:KHC:18993
                                        RSA No. 2801 of 2007


HC-KAR


      OPP. TO CANARA BANK, P.B.ROAD,
      DAVANAGERE - 577 002.

1b.   A.H. POORNIMA,
      W/O A.H. ANANDA,
      AGED ABOUT 56 YEARS,
      NO.1340/7A, SUSHEELA SWAMY ANUGRAHA
      SIDDALINGASWAMY COMPOUND
      K.B. EXTENSION
      DAVANGERE-577 002.

1c.   T.M. SIDDALINGESHWARA
      S/O LATE T.M. VIJAYAKUMAR,
      AGED ABOUT 54 YEARS,
      R/A NO.232/3, OPP. TO SOUTH,
      INDIA OPTICALS,
      MAHILA SAMAJA ROAD,
      DAVANAGERE-577 002.

1d.   T.M. NAGARATHNA,
      D/O LATE T.M. VIJAYAKUMAR,
      AGED ABOUT 52 YEARS,
      NO.232/10, SHANTHINIVAS,
      OPP. TO OLD BUS STAND,
      OPP CANARA BANK,
      P.B. ROAD, DAVANAGERE-577 002.
                                             ...RESPONDENTS

[BY SRI B.M. SIDDAPPA AND SRI T. BASAVARAJ ADVS FOR R1 (a-d)]

     THIS RSA IS FILED U/S 100 OF CPC AGAINST THE JUDGMENT
& DECREE DATED 31.7.07 PASSED IN R.A.NO 177/02 ON THE FILE
OF THE ADDL. SESSIONS JUDGE, PRESIDING OFFICER, FAST TRACK
COURT I, DAVANAGERE, ALLOWING THE APPEAL AND SETTING
ASIDE THE JUDGMENT AND DECREE DTD 8.8.02 PASSED IN OS
597/96 ON THE FILE OF THE ADDL. CIVIL JUDGE, (JR.DN),
DAVANAGERE..


     THIS APPEAL HAVING BEEN HEARD AND RESERVED FOR
JUDGMENT ON 20.03.2025, THIS DAY, THE COURT PRONOUNCED
THE FOLLOWING:

CORAM:     HON'BLE MR JUSTICE RAVI V HOSMANI
                               -5-
                                             NC: 2025:KHC:18993
                                           RSA No. 2801 of 2007


HC-KAR


                       CAV JUDGMENT

Challenging judgment and decree dated 31.07.2007

passed by Addl. Sessions Judge, Presiding Officer, Fast Track

Court - I, Davanagere in RA no.177/2002, this appeal is filed.

2. Appellant was plaintiff in OS no.597/1996 filed for

declaring plaintiff as absolute owner of Eastern portion of

Sy.no.13/1, measuring 4 Acres 5 guntas of land situated at

Karur village, Kasaba Hobli, Davanagere, ('suit property' for

short) and for permanent injunction etc.

3. In plaint, it was stated Smt.Mehaboob Bi w/o

Yakoob Sab was owner of land bearing Sy.no.13 totally

measuring 13 Acres 37 guntas. After her death, it was divided

by mutual agreement/oral partition between her two children,

with extent of 8 Acres 10 guntas i.e. Syno.13/1 assigned to

Syed Kasim Sab ('SKS', for short) and 5 Acres 27 guntas i.e.

Sy.no.13/2 assigned to Syed Zainulabddin Sab ('SZ', for short).

It was stated unequal partition was due to fact that SKS as

elder brother shouldered responsibility of family and discharged

debts. It was further stated since then, they were enjoying

respective properties as absolute owners.

NC: 2025:KHC:18993

HC-KAR

4. Thereafter, SKS had sold half portion to

Matadashaksharappa ('MSS' for short) under registered Sale

deed dated 29.05.1939. But, due to typographical error,

measurement/extent sold to MSS was not mentioned, except

stating that eastern half portion in Sy.no.13/1 was sold and

western half portion measuring 4 Acres 5 guntas was retained

by SKS.

5. It was stated, vide MR no.7/39-40 name of MSS

was mutated on 30.05.1939, mentioning total measurement of

Sy.no.13/1 and sale of half portion to MSS. After death of SKS,

his children namely Syed Abdul Azeez, Syed Ahamed, Syed

Abdul Gafoor, Syed Usuf and Syed Umar were in joint

cultivation of their property until oral partition in 1982, wherein

suit property was assigned to Abdul Azeez (plaintiff's father) as

others were in government service. And in 1983, Abdul Azeez

died leaving behind six children (plaintiffs herein) of whom

plaintiffs no.4 to 6 - daughters were married and residing with

their husbands, therefore plaintiffs no.1 to 3 - sons were in

joint possession of suit property. It was stated, in year 1991,

brothers of Abdul Azeez also executed Assignment Deed in

NC: 2025:KHC:18993

HC-KAR

favour of plaintiffs no.1 to 3. Thus, plaintiffs were absolute

owners of suit property in which defendant claiming to have

succeeded to ownership as grandson of MSS and son of

Siddadharaiah. Therefore, revenue entries showing assignment

of 6 Acres 38½ guntas in Sy.no.13/1 to ancestors of defendant

were erroneous.

6. It was stated, even as per sale deed and partition

between SKS and SZ, half share would not exceed 4 Acres 5

guntas. Same was sold by SKS. Applications were made to

Tahsildar for rectifying entries. Taking advantage of same,

defendant got converted extent standing in his name and

began interfering. In meanwhile, Tahsildar, Davanagere

initiated enquiry on applications and on 29.02.1996 passed

order that property sold by SKS to MSS was 4 Acre 5 guntas

renumbered as Sy.no.13/1A, and remaining extent measuring

4 Acres 5 guntas as Sy.no.13/1B. Consequently, conversion of

excessive extent, interference with suit property belonging to

plaintiffs and efforts for alienation of portion of suit property

was illegal. Hence, suit was filed.

NC: 2025:KHC:18993

HC-KAR

7. On appearance, defendant filed written statement

denying existence of suit property and its measurement. He

admitted land bearing Sy.no.13 measuring 13 Acres and 37

guntas, situated at Karur village, belonged to Smt.Mehaboob Bi

w/o Yakoob Sab and succeeded by her sons - SKS and SZ. He

denied phodi of Sy.no.13 as Sy.no.13/1 and Sy.no.13/2 and

plaintiff's claim about unequal shares in oral partition.

8. It was stated, after death of Smt.Mehaboob Bi, her

two sons divided several properties under oral partition in year

1925 and Sy.no.13 was divided equally with SKS given Eastern

half portion measuring 6 Acres 38½ guntas and SZ given

Western half portion. It was stated, SKS had five children -

Syed Abdul Azeez, Syed Ahamed, Syed Abdul Gafoor, Syed

Usuf and Syed Umar.

9. It was stated, SKS and his two sons - Syed Abdul

Azeez and Syed Ahamed had borrowed money from MSS by

executing simple mortgage deed on 11.06.1928 to extent of 6

Acres 38½ guntas of Sy.no.13. In fact, mortgage was for family

necessity. Thereafter, under registered sale deed dated

29.05.1939, SKS and his children sold 6 Acres 38½ guntas to

NC: 2025:KHC:18993

HC-KAR

MSS receiving consideration of Rs.1000/- and delivered

possession by mentioning total extent of Sy.no.13 as 13 Acres

37 guntas and 'Eastern half portion' as demised property.

Therefore, plaintiffs' claim about unequal partition was

baseless. Thereafter, there was phodi and Sy.no.13/1 assigned

to land purchased by name of MSS and remaining land

assigned Sy.no.13/2.

10. And on death of MSS, his two sons namely TM

Siddaradhya and TM Maheshwaraiah executed registered

partition deed on 17.11.1951 wherein 6 Acres 38 ½ guntas was

allotted to Siddaradhya. It was stated, during life time of

Siddaradhya, he and his five sons - TM Jaydev, TM Vijaya

Kumar (defendant), TM Shiva Kumar, TM Shashidharamurthy,

and TM Niranjanmurthy executed registered partition deed on

26.09.1969, wherein defendant was allotted 6 Acres 38½

guntas. It was stated, said land was called "Khasim sahebara

hola", as he was elder brother. It was stated, since SKS was

well acquainted with family of defendant, his name was

mentioned in respect of Western half portion instead of SZ,

which was formal mistake. Moreover SKS was not alive on date

of partition dated 26.06.1969. Thus, from date of partition,

- 10 -

NC: 2025:KHC:18993

HC-KAR

defendant and his two children were possession by paying tax.

It was stated property bearing Sy.no.13/1A measuring 6 Acres

38½ guntas was 'ws property'.

11. It was stated, Sy.no.13/1B measuring 1 Acre 11

guntas belonged to Syed Ibrahim Sab s/o Syed Zainulabdin. It

was stated, Sy.no.13/2 was further divided into Sy.no.13/2A

measuring 3 Acres 19 guntas and Sy.no.13/2B measuring 2

Acres 7 guntas and together they measured 6 Acres 37 guntas

i.e. western half portion of Sy.no.13. And after sale of ws

property, neither SKS nor his five children continued in

possession. Hence, suit was not maintainable.

12. It was stated, defendant had got converted ws

property for residential purposes and until 23.08.1995, there

was no dispute about it. When defendant realized attempt to

tamper revenue records, he filed application before Tahsildar.

As plaintiffs also sought mutation, dispute arose. After enquiry,

Tahsildar rejected plaintiff's application on 08.07.1996.

Thereafter, without cause of action suit was filed. It was

alternatively stated suit was barred by time, besides being bad

- 11 -

NC: 2025:KHC:18993

HC-KAR

for non-joinder of necessary parties. On above grounds, sought

for dismissal of suit.

13. Based on pleadings, trial Court framed following:

ISSUES

1. Whether the defendant proves that suit property is not in existence which measures 4 acres 5 guntas and which was alleged to be part of Sy.No.13 of Karur village?

2. Whether the plaintiff proves that defendant is claiming ownership of more than 4 acres 5 guntas in suit schedule land even though they have no right over the same?

3. Whether the defendant proves that Syed Khasim and his five sons sold the land bearing Sy.No.13 measuring 6 acres 38½ guntas to the said Shadakshraiah?

4. Whether the defendant proves that by registered partition deed date 26.06.69 defendant became the owners and in possession of Sy.No.13/1 measuring 6 acres 38½ guntas?

5. Whether the plaintiffs are entitled for declaration as sought for?

6. Whether the plaintiff is entitled for injunction as sought for?

7. What order or decree?

ADDITIONAL ISSUE

1. Whether the plaintiff proves that he is the owner of the suit schedule property?

14. Thereafter, plaintiff no.1 examined himself and two

others as PWs.1 to 3 and got marked Exhibits P1 to P20, while

- 12 -

NC: 2025:KHC:18993

HC-KAR

defendant examined himself as DW.1 and got marked Exhibits

D1 to D37.

15. On consideration, trial Court answered issues no.1,

3 and 4 in negative; issues no.2, 5, 6 and addl. issue no.1 in

affirmative and issue no.7 by decreeing suit holding plaintiffs as

owners in possession of suit property and directing defendant

etc. from interfering with their peaceful possession and

enjoyment of suit property and also restraining from alienating

any portion of suit property.

16. Aggrieved defendant filed RA no.177/2002. Based

on contentions, first appellate Court framed following points:

1. Whether the plaintiffs/appellant have proved the existence of suit property and that, they are the absolute owner in possession of the suit property?

2. Whether the plaintiff/appellant have proved the alleged interference with their possession and enjoyment of suit property?

3. Whether the plaintiff/appellants are entitled to the relief of declaration and injunction as prayed for?

4. Whether the judgment and decree passed by the lower court is liable to be interfered with?

5. What order or decree?

- 13 -

NC: 2025:KHC:18993

HC-KAR

17. On consideration, it answered points no.1 to 3 in

negative, point no.4 in affirmative and point no.5 by allowing

appeal, setting aside trial Court decree and dismissing suit.

Aggrieved plaintiffs are in second appeal.

18. Sri Shanth Kumar N, learned counsel appearing for

MS Rajendra, advocate for plaintiffs submitted that appeal was

against divergent findings in suit for declaration of title and

permanent injunction. It was submitted suit property was part

of original Sy.no.13 totally measuring 13 Acres 37 guntas,

which belonged to Smt.Mehaboob Bi and same was not

disputed by defendant. It was submitted, after her death, since

SKS as elder member was managing family, discharged family

debts, at time of oral partition, larger extent of 8 Acres 10

guntas was allotted to him and 5 Acres 27 guntas was allotted

to SZ and mutations effected accordingly. Therefore, contention

of defendants about equal partition was without basis. Further,

Exs.P3, P4, P8, P9, P13 and P15 - RTC records from years

1970-71 to 1988-89 showed 5 Acres 27 guntas was allotted to

SZ, while Exs.P5, P7, P10, P11 and P14 showed 8 Acres 10

guntas in Sy.no.13/1 was allotted to SKS.

- 14 -

NC: 2025:KHC:18993

HC-KAR

19. It was contended except stating eastern half portion

of Sy.no.13/1, there were no recitals about extent sold in sale

deed dated 29.05.1939 executed by SKS in favour of

defendant's grandfather - MSS. Half extent of Sy.no.13/1 would

be 4 Acres 5 guntas. Therefore, defendant's claim over 6 Acres

38½ guntas was not justified.

20. It was submitted, DW.1 admitted sale of eastern

half portion of Sy.no.13/1 and non-mention of measurements

in sale deed. He also admitted, he had no claim over remaining

portion of land. On appreciation of same and consistent

revenue records about unequal partition between children of

Smt.Mehaboob Bi, and failure of defendant to establish that his

grandfather purchased 6 Acres 38½ guntas, trial Court decreed

suit. It also noted, despite sale on 29.05.1939, attempt for

entering name of defendant in revenue records was made for

first time in year 1985-86.

21. Without proper appreciation, first appellate Court

erroneously interfered with judgment and decree of trial Court.

It was submitted, first appellate Court mis-read boundaries

mentioned in Ex.D1 - sale deed and Ex.D2 - partition effected

- 15 -

NC: 2025:KHC:18993

HC-KAR

between MSS and his children in year 1951. Therefore,

interference was illegal. It also failed to appreciate consistent

revenue records produced by plaintiffs. Thus, judgment and

decree passed by first appellate Court was contrary to material

on record and therefore perverse, giving rise to substantial

question of law. He prayed for answering them in favour of

plaintiffs and allow appeal.

22. On other hand, Sri BM Siddappa, learned counsel

for defendant submitted appeal was without merit. It was

submitted, there was no dispute that Smt.Mehaboob Bi was

absolute owner of property bearing Sy.no.13 measuring 13

Acres 37 guntas. But, plaintiffs claimed that in oral partition

between children of Smt.Mehaboob Bi, SKS was allotted 8

Acres 10 guntas and SZ was allotted 5 Acres 27 guntas. It was

submitted, defendant took specific contention about equal

partition, allotment of 6 Acres 38½ guntas to SKS and its sale

to MSS. And allotment of said extent to defendant's father in

partition between children of MSS and to defendant in partition

between defendant and his brothers.

- 16 -

NC: 2025:KHC:18993

HC-KAR

23. It was submitted, plaintiffs never disputed or

challenged sale deed in favour of MSS. On other hand, failure

to produce any material to establish oral partition was fatal to

plaintiffs' claim. It was submitted, production of sale deed and

partition deeds - Exs.D1 to D3 would establish defendant's

title. While records of rights, encumbrance certificate, tax paid

receipts and settlement of Aakarband as Ex.D14 to 16, D22 to

35 would establish possession. On other hand, plaintiffs failed

to discharge even initial burden about unequal partition. It was

submitted, contention of plaintiffs about failure to mention

extent in Ex.D1 would not sustain as boundaries were

mentioned and same would prevail. Moreover, sale deed

described demised property as eastern half portion and as PW.1

admitted SKS sold his entire extent, there was no property

remaining to substantiate plaintiffs' claim.

24. It was submitted, while passing judgment and

decree, trial Court failed to appreciate above and held unequal

partition based only on revenue entries, ignoring consistent

revenue records from 1938 substantiating defendant's claim.

Therefore, judgment and decree passed by trial Court was

erroneous. But in appeal, first appellate Court dismissed suit

- 17 -

NC: 2025:KHC:18993

HC-KAR

taking note of admissions of plaintiffs in cross-examination,

documents produced and holding except revenue records,

plaintiffs had not produced title documents to establish SKS

was holding extent of land as claimed. It was submitted, first

appellate Court noted western boundary description in Ex.D1 -

sale deed, Exs.D2 and D3 - partition deeds, was mentioned as

belonging to SZ (brother of SKS) to hold that SKS sold his

entire share to plaintiff's grandfather and there remained no

land as claimed by plaintiffs and therefore defendant was

absolute owner. It held as against revenue records produced by

plaintiffs, Ex.D1 - registered sale deed would prevail and rightly

dismissed suit.

25. It was also submitted, after mutation of defendant's

name in revenue records, he had got converted his entire

extent for non-agricultural purposes. Failure to object to

revenue entries or establish possession over suit property,

would disentitle claim and suit was without cause of action. It

was submitted SKS and his children were parties to Ex.D1.

Their successors were therefore estopped from staking claim

after lapse of decades. On above grounds, learned counsel

- 18 -

NC: 2025:KHC:18993

HC-KAR

submitted no substantial question of law would arise for

consideration and sought for dismissal.

26. Heard learned counsel, perused impugned

judgment and decree and record.

27. This appeal is by plaintiff in suit for declaration and

injunction challenging judgment and decree passed by first

appellate Court reversing trial Court judgment and decree and

dismissing suit. Appeal was admitted on 18.09.2014 to consider

following substantial questions of law:

1. Whether the lower Appellate Court was justified in reversing the judgment of the trial Court?

2. Whether the judgment of the lower Appellate Court suffers from perversity?

28. Main ground of challenged is perversity of findings

by first appellate Court. It is contended, plaintiffs' claim for

declaration of their title over suit property was that in oral

partition between SKS and SZ, extent of 8 Acres 10 guntas was

allotted to SKS and out of same he sold half extent to MSS

under Ex.P1 sale deed, thus he retained remaining half extent

i.e. 4 Acres and 5 guntas. It is contended plaintiff's claim was

supported by Exs.P3, P4, P8, P9, P13 and P15 - RTCs from

- 19 -

NC: 2025:KHC:18993

HC-KAR

years 1970-71 to 1988-89 showing 5 Acres 27 guntas was

allotted to SZ, while Exs.P5, P7, P10, P11 and P14 showed

allotment of 8 Acres 10 guntas to SKS.

29. While passing judgment and decree, trial Court

adverted to rival pleadings and evidence. It observed plaintiffs

claimed to be owners of suit property after SKS sold half extent

of land he got in oral partition with SZ and to prove same PW.1

deposed as per plaint averments. It also referred to

documentary evidence of plaintiffs. From Ex.P1 - sale deed it

observes even though exact extent was not mentioned,

description of property sold as 'eastern half portion share of

SKS' would indicate sale of 4 Acres 5 guntas in Sy.no.13/1 to

MSS and not 6 Acres and 38 ½ guntas. It found corroboration

in Exs.P13 and P14 - RTCs from 1970-71 to 1983-84 showing 5

Acres 27 guntas in name of SZ and Ex.P6 - Form no.5 showing

8 Acres 10 guntas in name of SKS. Even Exs.P7 and P8 - RTCs

showed 8 Acres 10 guntas in Sy.no.13/1 in name of SKS. Based

on above material, it holds purchase by MSS was not 6 Acres

38½ guntas and defendant's claim was doubtful and based on

manipulated revenue records. It also draws adverse inference

for records not showing extent of 6 Acres 38½ guntas in name

- 20 -

NC: 2025:KHC:18993

HC-KAR

of SKS. It notes Ex.D2 (a) in Ex.D2 - partition deed showed

only 38½ guntas was shown allotted to defendant's father.

Likewise it notes, Ex.D3 (a) in Ex.D3 showed extent of

Sy.no.13/1 as 6 guntas. It holds Exs.D4 to D6 showing extent

of 8 Acres 10 guntas in name of MSS contradicting defendant's

case to castigate them as manipulated. On above observations,

suit was decreed.

30. In appeal, defendant filed application for additional

evidence which was allowed and additional evidence recorded

after challenge against said order was dismissed. Additional

evidence led was to effect that 6 Acres 38½ guntas allotted to

SZ in oral partition was partitioned between his two sons each

taking 3 Acres 19¼ guntas under Partition Deed marked as

Ex.D36. Even sale deed executed by one of sons selling his

share to one Mariyappa was got marked as Ex.D37.

31. While passing impugned judgment and decree, first

appellate Court refers to principle of law that entries in record

of rights are not documents of title. It refers to admission by

PW.1 that there was no document to prove oral partition and

allotment 8 Acres 10 guntas to SKS and further, as plaintiffs

- 21 -

NC: 2025:KHC:18993

HC-KAR

were seeking for declaration of his title, heavy burden lie on

plaintiffs to prove allotment of unequal shares to SKS and SZ in

partition. It noted basis for allotment of larger share to SKS

was clearing of debts by SKS, but, PW.1 admitting ignorance

about same. It observed in case of variation/inconsistency

between oral and documentary evidence, latter would prevail.

From pleadings and oral evidence, first appellate Court

observes partition between SKS and SZ effected, share of SKS

renumbered as Sy.no.13/1. And recitals in Ex.P1 showed

Sy.no.13/1 was mortgaged in favour of MSS and due to

inability to redeem, it was sold to MSS by receiving further

consideration.

32. First appellate Court also noted, as per defendant's

case, there was equal partition between SKS and SZ, eastern

portion fell to share of SKS was renumbered as Sy.no.13/1 and

western portion of SZ renumbered as Sy.no.13/2. And in 1928,

SKS was in need of money mortgaged Sy.13/1 to MSS, unable

to redeem it sold it to him. Thereafter, sons of MSS divided it in

which 6 Acres and 38½ guntas fell to share of defendant's

father in registered partition of 17.11.1951 and in later

partition of 26.06.1969 fell to share of defendant. It noted

- 22 -

NC: 2025:KHC:18993

HC-KAR

contents of Exs.P1, D2 and D3 were consistent in this regard. It

observed appreciation of Ex.P1 by trial Court was erroneous. It

observed that if as per plaintiffs half portion in share of SKS

(eastern portion) were sold under Ex.P1, western boundary

shown as property of SZ would not tally and reference to

'Khasim Sabana Hola' referred to 6 Acres 38½ guntas

mortgaged with MSS. On perusal of another certified copy of

partition deed (Ex.D2) produced at time of arguments as

permitted, extent shown was 6 Acres 38½ guntas. It further

noted Ex.P2 - sketch showed bifurcation of Sy.no.13 was in

equal proportion and consequently concluding trial Court had

committed error in appreciation of material on record.

33. It also observes there was improper appreciation of

evidence led by defendant and admission in cross-examination

about property of SKS lying on western side of his property

would yield to documentary evidence i.e. Exs.D1 - sale deed,

Exs.D2 and D3 - registered partition deeds. Based on above

observations, it concluded entire extent fallen to share of SKS

i.e. 6 Acres 38½ guntas was sold under Ex.P1 to MSS and there

was no existence of suit property and proceeded to allow

appeal and dismiss suit.

- 23 -

NC: 2025:KHC:18993

HC-KAR

34. Though re-appreciation of evidence is not permitted

in an appeal under Section 100 of CPC, since substantial

question of law required to be answered is about perversity of

findings of first appellate Court, which in turn was on conclusion

that there was improper appreciation of material on record by

trial Court and there is divergence of finding between both

Courts, a brief reference to material on record would appear

necessary.

35. Suit was filed on assertion that Smt.Mehaboob Bi

was owner of Sy.no.13 totally measuring 13 Acres 37 guntas.

On her death it was unequally divided between her two sons

with SKS taking 8 Acres 10 guntas and SZ taking 5 Acres 27

guntas (renumbered as Sy.no.13/2). And SKS selling half his

portion i.e. 4 Acre 5 guntas to MSS and retaining remaining

extent (suit property), which came to share of plaintiffs' father

in oral partition with his siblings. It was alleged that without

any right defendant began interfering with suit property.

36. While, defendant admitted Smt.Mehaboob Bi as

original owner of Sy.no.13 measuring 13 Acre 37 guntas and

partition between her sons, he asserted that partition was

- 24 -

NC: 2025:KHC:18993

HC-KAR

equal and SKS sold his extent of 6 Acres 38½ guntas (ws

property) to MSS, which was inherited by defendant's father

and thereafter by defendant.

37. Above would indicate both plaintiffs and defendant

claiming to be successors in title from SKS. There is no dispute

about property allotted to SZ. Dispute is about extent SKS got

in partition with SZ and extent sold under Ex.P1 - sale deed.

38. Plaintiff no.1 deposed as PW.1 I terms of plaint and

produced sale deed by SKS to MSS as Ex.P1, Hissa Tippani

showing division of Sy.no.13 as Sy.no.13/1 and Sy.no.13/2 as

Ex.P2, RTCs showing Sy.no.13/2 belonging to SZ as Exs.P3 and

P4, RTCs of 1951 to 1982 showing extent of Sy.no.13/1 as 8

Acres 10 guntas standing in name of SKS, as Exs.P5, P7, P10

and P11, Form no.5 showing extents of lands of SKS and SZ as

Ex.P6, RTC of 1980-81 to 1984-85 showing Sy.no.13/1A

measuring 8 Acres 10 guntas standing in name of defendant

and another as Ex.P12, RTCs of year 1980-1981 to 1984-85 of

Sy.no.13/2 as Ex.P13, RTCs of year 1970-71 to 1974-75 of

Sy.no.13/1 and Sy.no.13/2 respectively as Exs.P14 and P15,

RTC of year 1961-62 and 1962-63 showing 1 Acre 11½ guntas

- 25 -

NC: 2025:KHC:18993

HC-KAR

in Sy.no.13/1A in name of MSS and 6 Acres 38½ guntas in

Sy.no.13/1B in name of Shiddharadhya as Exs.P16 and 18,

RTCs of year 1963-64 and 1964-65 showing 8 Acres 10 guntas

in Sy.no.13/1 name of Shiddharadhya as Exs.P17 and P19 and

Mutation Extract as Ex.P20.

39. In cross-examination, he admits oral partition

between SKS and SZ was in 1925 and he had no documents to

show SKS got 8 Acres 10 guntas in it. He admits not knowing

particulars of family loan cleared by SKS. He admits not having

RTCs, tax paid receipts to show name of SKS entered in

revenue records. He admits that on 11.06.1928, his father,

grandfather and uncle had mortgaged land bearing Sy.no.13,

denies suggestion about extent mortgaged as 6 Acres 38½

guntas, but volunteers to state it was 4 Acres and 5 guntas. He

admits that in Ex.P1 it is mentioned that half of land in

Sy.no.13 was sold to MSS, but claims recital to be false. He

admits on western side of land sold to MSS, there was land of

SZ and on eastern side there was land of MSS. He also admits

sons of SZ divided 6 Acres 38½ guntas equally. He admits his

application before Tahsildar to enter his name to extent of 4

- 26 -

NC: 2025:KHC:18993

HC-KAR

Acres 5 guntas in Sy.no.13 was rejected with liberty to

approach Civil Court.

40. Resident of Karur village examined as PW.2,

deposed that suit property was irrigated land measuring 4

Acres 5 guntas and in possession of plaintiffs. He states

defendant's land is adjoining land of SZ. In cross-examination,

he states partition in year 1938 was under registered partition

deed and he had seen it. PW.3, deposed that extent of 8 Acres

10 guntas in Sy.no.13 was earlier in possession of SKS and SZ

had 5 Acres 27 guntas and SKS sold 4 Acres 5 guntas to MSS

and retained 4 Acres 5 guntas. He states extent sold by SKS to

MSS was mentioned in sale deed as 4 Acres 5 guntas. He

admits he is deposing at instance of plaintiffs.

41. Defendant deposed as DW.1 in terms of written

statement averments and got marked sale deed dated

29.05.1939, partition deeds as Ex.D1 to D3, RTCs as Ex.D4 to

Ex.D14, tax paid receipts as Ex.D15, Ex.D22 to D34,

Encumbrance Certificate as Ex.D16, Applications to Tahsildar

and notices as Ex.D17 to D21, Settlement/Akarband as Ex.D35.

In cross-examination suggestion that in partition share allotted

- 27 -

NC: 2025:KHC:18993

HC-KAR

to SKS was numbered as Sy.no.13/1 and that of SZ

Sy.no.13/2. He admits he does not know whether 8 Acres 10

guntas was given to SKS and admits eastern half portion in

Sy.no.13/1 was sold to SKS. He also admits suggestion that

defendant had no right in remaining land of SKS which was not

sold to MSS.

42. In additional evidence led in first appeal, DW.1

stated SKS had executed simple mortgage in favour of MSS on

11.07.1928, original deed was lost, certified copy showed

extent mortgaged was 6 Acres 38½ guntas, while SZ was

enjoying western half i.e. Sy.no.13/2 measuring 6 Acres 38½

guntas, which was shared by his two sons equally. He produced

certified copy of partition deed dated 21.05.1966 between

children of SZ as Ex.D36 and certified copy of sale deed dated

24.05.1969 executed by children of SZ as Ex.D37. In cross-

examination, except suggesting that said documents were in

respect of land bearing Sy.no.13/2 and not suit property,

nothing material is elicited.

43. Though perversity is alleged, it is seen there is

detailed examination of material and first appellate Court

- 28 -

NC: 2025:KHC:18993

HC-KAR

arrived at conclusion by assigning sufficient reasons. When it is

plaintiffs' case that SKS got larger share in partition since he

had cleared family debts, he had to substantiate same. First

appellate Court noted failure on this count. In fact, there is

admission that he was unaware of debts.

44. His further admission about sale of half of land in

Sy.no.13 to MSS, would also be directly contrary to his case.

Though he claims recitals in Ex.P1 to be false, he admits on

western side of land sold to MSS, there was land of SZ and on

eastern side there was land of MSS. If eastern half of his share

were sold to MSS, then land of SZ could not be western

boundary. Apart from above, he admits sons of SZ divided 6

Acres 38½ guntas equally. Said admission would be fully in

tune with case of defendant. Depositions of PWs2 and 3 would

be unreliable for being contrary to material or beyond case of

plaintiffs. Further, doubts entertained by trial Court about

omission to mention Acres in Ex.D3 stood explained as copyist's

error as another certified copy disclosed extent as 6 Acres 38 ½

guntas was partitioned by sons of SZ. And Ex.D36 and Ex.38

partition deed and sale deeds would indicate successors of SZ

dealing with 6 Acres 38 ½ guntas. First appellate Court also

- 29 -

NC: 2025:KHC:18993

HC-KAR

dealt with admissions elicited from DW.1. It observed when

compared with admission in pleadings and documentary

evidence, oral admissions had to yield.

45. Thus, reasoning and findings of first appellate Court

are based on proper appreciation of material on record.

Therefore, substantial questions of law are answered as

follows:

1. Whether the lower Appellate In affirmative Court was justified in reversing the judgment of the trial Court?

2. Whether the judgment of the In negative.

lower Appellate Court suffers from perversity?

46. In view of above, following:

ORDER

Appeal is dismissed.

Sd/-

(RAVI V. HOSMANI) JUDGE

Psg/AV/GRD

 
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