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

Veeranagouda S/O Shivanagouda Patil vs Vanishri D/O Basangouda Patil
2025 Latest Caselaw 432 Kant

Citation : 2025 Latest Caselaw 432 Kant
Judgement Date : 6 June, 2025

Karnataka High Court

Veeranagouda S/O Shivanagouda Patil vs Vanishri D/O Basangouda Patil on 6 June, 2025

                            -1-

                                  RFA No. 100168/2016
                        C/W RFA CROB. No. 100018/2022


           IN THE HIGH COURT OF KARNATAKA,
                    DHARWAD BENCH

        DATED THIS THE 6TH DAY OF JUNE, 2025      R
                       PRESENT
 THE HON'BLE MR. JUSTICE SACHIN SHANKAR MAGADUM
                         AND
        THE HON'BLE MR. JUSTICE G BASAVARAJA

          RFA NO. 100168 OF 2016 (DEC/PAR)
                        C/W
       RFA CROB. NO. 100018 OF 2022 (DEC/PAR)

IN RFA NO. 100168 OF 2016

BETWEEN:

1.   ANNADANESHGOUDA
     S/O BASANAGOUDA PATIL
     AGED ABOUT 40 YEARS
     OCC: ADVOCATE/AGRI
     R/O HOLEHADAGALI, TALUK RON
     DISTRICT: GAD-582209.

2.   KUMARI TEJASWINI
     D/O ANNADANESHGOUDA
     AGED 8 YEARS

3.   KUMAR RAJENDRAGOUDA
     S/O ANNADANESHGOUDA
     AGED ABOUT 11 YEARS

     SINCE NO.2 AND 3 ARE MINORS
     REP. BY THEIR GUARDIAN I.E.
     THEIR FATHER ANNADANESHGOUDA
     S/O BASANAGOUDA PATIL (APPELLANT NO.1)
     AGED ABOUT 40 YEARS
     OCC: ADVOCATE
     R/O HOLEHADAGALI, TALUK RON
     DISTRICT: GADAG-582209.
                              -2-

                                     RFA No. 100168/2016
                           C/W RFA CROB. No. 100018/2022


4.     SMT. SHASHIKALA @ AKKAMAHADEVI
       W/O ANNADANESHGOUDA
       AGED 32 YEARS, OCC: HOUSEHOLD
       R/O HOLEHADAGALI, TALUK: RON
       DISTRICT: GADAG-582209.
                                             ...APPELLANTS

(BY SRI. DAYANAND M. BANDI, ADVOCATE)

AND:

1.     VANISHREE
       ALLEGED D/O BASANAGOUDA PATIL
       AGED ABOUT 51 YEARS
       OCC: PRIVATE
       R/O HOLE HADAGALI, TALUK: RON
       DISTRICT: GADAG-582209.
       NOW AT SHIRAHATTI

2.     SULOCHANA
       ALLEGED W/O BASANAGOUDA PATIL
       SINCE DEAD BY LRs ALREADY ON RECORD
       R1, R4, R5 AND R6

3.     VEERANAGOUDA
       S/O SHIVANAGOUDA PATIL
       AGED 61 YEARS
       OCC: AGRICULTURE
       R/O HULLUR
       PRESENTLY R/AT
       HOLEHADAGALI, TALUK: RON
       DISTRICT GADAG-582209.

4.     SMT. UMA
       W/O VEERANAGOUDA PATIL
       AGED 55 YEARS
       OCC: HOUSEHOLD
       R/O HULLUR
       PRESENTLY R/AT
       HOLEHADAGALI, TALUK: RON
       DISTRICT GADAG-582209.

5.     NATARAJ
       ALLEGED TO BE S/O BASANAGOUDA PATIL
       AGED 61 YEARS
                               -3-

                                    RFA No. 100168/2016
                          C/W RFA CROB. No. 100018/2022


     OCC: LECTURER
     R/O HOLEHADAGALI
     NOW R/AT SHIRAHATTI
     TALUK SHIRAHATTI
     DISTRICT GADAG-582120.

6.   RAJASHEKHAR
     ALLEGED TO BE S/O BASANAGOUDA PATIL
     AGED 58 YEARS
     OCC: ARTIST
     R/O HOLEHADAGALI
     NOW R/AT NO. 30, II FLOOR
     N. SUBBAYYA ROAD, 12TH MAIN
     5TH CROSS, VAIYYALI KAVAL
     MALLESHWARAM, BENGALURU-560003.

     [VIDE COURT ORDER, CAUSE TITLE IS AMENDED]
                                            ...RESPONDENTS

(BY SRI. C.S. SHETTAR, ADVOCATE FOR R1 AND R2;
    SRI. PRASHANT S. HOSAMANI, ADVOCATE FOR R3;
    SRI. AKASH R. NAIK, ADVOCATE FOR R4 TO R6;
    R1, R5 AND R6 ARE LRs OF DECEASED R2)

     THIS RFA IS FILED U/SEC.96 OF CPC., AGAINST THE
JUDGMENT AND DECREE DATED 11.03.2016 PASSED IN O.S.NO.
36/2009 ON THE FILE OF THE SENIOR CIVIL JUDGE AND JMFC, RON,
PARTLY DECREEING THE SUIT FILED FOR DECLARATION AND
PARTITION.

IN RFA CROB. NO. 100018 OF 2022

BETWEEN:

VEERANAGOUDA
S/O SHIVANAGOUDA PATIL
AGED 67 YEARS
OCC: AGRICULTURE
R/O HULLUR
NOW R/AT HOLE-HADAGALI
TALUK RON, DISTRICT GADAG-580024.
                                           ...CROSS OBJECTOR

(BY SRI. PRASHANT S. HOSAMANI, ADVOCATE)
                             -4-

                                    RFA No. 100168/2016
                          C/W RFA CROB. No. 100018/2022


AND:

1.   VANISHRI
     D/O BASANGOUDA PATIL
     AGED 57 YEARS
     OCC: PRIVATE SERVICE
     R/O HOLE-HADAGALI, T: RON
     NOW R/AT SHIRAHATTI
     DISTRICT GADAG-580024.

     SULOCHANA
     W/O BASANGOUDA PATIL
     SINCE DEAD BY HER LRs ALREADY ON RECORD
     AS R1, R6, R7 AND R8

2.   ANNADANESHGOUDA
     CALLING HIMSELF AS
     S/O BASANGOUDA PATIL
     AGED 45 YEARS
     OCC: ADVOCATE
     R/O HOLE HADAGALI, T: RON
     DISTRICT GADAG-580024.

3.   KUMARI TEJASWINI
     D/O ANNADANESHGOUDA
     AGED 14 YEARS, OCC: STUDENT
     R/O HOLE HADAGALI, T: RON
     DISTRICT GADAG-580024.

4.   KUMAR RAJENDRAGOUDA
     S/O ANNADANESHGOUDA
     AGED 17 YEARS
     OCC: STUDENT
     R/O HOLE HADAGALI, T: RON
     DISTRICT GADAG-580024.

     BOTH R3 AND R4 ARE MINORS REP. BY
     THEIR NATURAL GUARDIAN
     R2-ANNADANESHGOUDA
     CALLING HIMSELF AS S/O BASANGOUDA PATIL
     AGE 45 YEARS
     OCC: ADVOCATE
     R/O HOLE - HADAGALI
     T: RON, DISTRICT GADAG.
                             -5-

                                    RFA No. 100168/2016
                          C/W RFA CROB. No. 100018/2022


5.   SHASHIKALA @ AKKAMAHADEVI
     W/O ANNADANESHGOUDA
     AGE 39 YEARS
     OCC: HOUSEHOLD
     R/O HOLE HADAGALI, T: RON
     DISTRICT GADAG-580024.

6.   UMA W/O VEERANAGOUDA PATIL
     AGED 62 YEARS
     OCC: HOUSEHOLD
     R/O HULLUR, NOW R/AT
     HOLE - HADAGALI, T. RON
     DISTRICT GADAG-580024.

7.   NATARAJ S/O BASANGOUDA PATIL
     AGED 67 YEARS
     OCC: RETIRED LECTURER
     R/O HOLE-HADAGALI, TALUK: RON
     DISTRICT GADAG
     NOW R/AT SHIRHATTI
     DISTRICT GADAG-580024.

8.   RAJASHEKAR S/O BASANGOUDA PATIL
     AGED 64 YEARS
     OCC: ARTIST
     R/O HOLE-HADAGALI, TALUK RON
     DISTRICT GADAG-580024.
     NOW R/AT NO.30, II FLOOR
     N. SUBBAYYA ROAD, 12TH MAIN
     5TH CROSS, VAIYYALI KARAL
     MALLESHWARAM, BENGALURU-06.
                                             ...RESPONDENTS

(BY SRI. C.S. SHETTAR, ADVOCATE FOR R1;
    SRI. DAYANAND M. BANDI, ADVOCATE FOR R2 TO R5;
    SRI. AKASH NAIK, ADVOCATE FOR R6 TO R8)

      THIS RFA CROB. IS FILED U/O 41 RULE 22 OF THE CPC,
PRAYING TO MODIFY THE JUDGMENT AND DECREE DATED
11.03.2016 PASSED BY THE SENIOR CIVIL JUDGE AND JMFC RON IN
O.S. NO. 36/2009 CONSEQUENTLY HOLDING THAT THE DECREE IN
O.S. NO. 19/2009 IS NOT BINDING UPON THE CROSS-OBJECTOR
AND FURTHER DECLARE THAT THE CROSS-OBJECTOR IS THE
OWNER OF SUIT SCHEDULED I PROPERTIES IN THE INTEREST OF
JUSTICE AND EQUITY.
                                 -6-

                                         RFA No. 100168/2016
                               C/W RFA CROB. No. 100018/2022


     THIS RFA AND RFA CROB. HAVING BEEN HEARD AND
RESERVED ON 29.04.2025, COMING ON FOR PRONOUNCEMENT OF
JUDGMENT THIS DAY, JUDGMENT WAS DELIVERED THEREIN AS
UNDER:

CORAM:    THE HON'BLE MR. JUSTICE SACHIN SHANKAR MAGADUM
                                 AND
                THE HON'BLE MR. JUSTICE G BASAVARAJA

                      C.A.V JUDGMENT

 (PER: THE HON'BLE MR.JUSTICE SACHIN SHANKAR MAGADUM)


     The captioned appeal in RFA.No.100168/2016 is filed

by defendant Nos.1 to 4 challenging the judgment and

decree passed by the trial Court in O.S.No.36/2009.

Defendant      No.5     has         filed   cross      appeal    in

RFA.Crob.No.100018/2022 to modify the judgment and

decree by holding that the decree passed in O.No.36/2009

is not binding upon him and to further declare that

defendant No.5 is the owner of suit schedule I properties.


     2.     The facts leading to the case are as under:


     The suit properties described in Schedule II and

III are admittedly the properties of Basanagouda, son

of Sidaramagouda      Patil,    a     resident   of   Holehadagalli

village. Plaintiff No.2 claims to be the legally wedded wife
                                  -7-

                                         RFA No. 100168/2016
                               C/W RFA CROB. No. 100018/2022


of   Basanagouda.        The   plaintiffs   contend    that Plaintiff

No.1 and Defendants No.6 to 8 are the children born out

of the wedlock of Basanagouda and Plaintiff No.2.


      The   plaintiffs    have   asserted     that    the   property

described in Schedule I originally belonged to Rudramma,

the mother of Basanagouda. They contend that Defendant

No.5, who claims title over Schedule I property, had

instituted a suit in O.S.No.58/1990 and obtained a decree

in his favour. The plaintiffs alleged that Defendant No.5

subsequently transferred Schedule I property to Defendant

No.1 by executing a vardhi, and claimed that the said

property forms part of the joint family estate. On this

basis, the plaintiffs asserted that only they and Defendant

Nos.6 to 8 are entitled to legitimate shares in all the suit

schedule properties.


      Defendant No.1 appeared and filed a detailed written

statement, vehemently denying the relationship of the

plaintiffs and Defendants Nos.6 to 8 with Basanagouda. He

specifically denied that Plaintiff No.2 was never married to
                                   -8-

                                        RFA No. 100168/2016
                              C/W RFA CROB. No. 100018/2022


Basanagouda. On the contrary, Defendant No.1 asserted

that Basanagouda was legally married to one Anasuya,

and that he (Defendant No.1) is the legitimate son born of

that marriage.


     Defendant No.1 also contended that there had been

a family partition, under which Schedule I property was

allotted   to   the   share   of Rudramma,           the   mother   of

Basanagouda.      Rudramma,        in   turn,   is    said   to   have

bequeathed the property in favour of one Gurappa Hugar.

Defendant No.5 instituted suit in O.S.No.58/1990 against

Gurappa Hugar and secured a decree declaring him to be

the absolute owner of Schedule I property. Therefore,

Defendant No.1 contended that the plaintiffs had no right,

title, or interest in Schedule I property and prayed for

dismissal of the suit.


     Defendant        No.5 also     filed   a   separate      written

statement, asserting exclusive ownership over Schedule I

property and similarly sought dismissal of the suit.
                               -9-

                                      RFA No. 100168/2016
                            C/W RFA CROB. No. 100018/2022


       The plaintiffs and defendants adduced both oral and

documentary evidence before the Trial Court. Upon a

detailed appreciation of the evidence, the Trial Court

answered Issue No.1 in the negative, holding that the

plaintiffs had failed to prove that Plaintiff No.2 is the

legally wedded wife of Basanagouda Patil, and that Plaintiff

No.1 and Defendants No.6 to 8 are the legitimate children

born from the alleged marriage. However, the Court went

on to hold that Defendant No.1 had also failed to establish

that    he   is   the   legitimate   son   of    Basanagouda.

Consequently, the suit filed with respect to Schedule

I property was dismissed.


       The present appeal in RFA No.100168/2016 is filed

by Defendant No.1, challenging the findings and decree of

the Trial Court. A cross-objection has also been filed

by Defendant No.5 in RFA.Crob.No.100018/2022.


       3.    Learned    counsel      appearing    on   behalf

of Defendant No.1 made elaborate submissions and filed a

detailed synopsis, placing reliance on the judgment of the
                                        - 10 -

                                               RFA No. 100168/2016
                                     C/W RFA CROB. No. 100018/2022


Hon'ble Supreme Court in Revanasiddappa and Another

vs. Mallikarjun & Ors.1.


         4.      Conversely, learned counsel for the plaintiffs

strongly opposed the appeal, arguing that the plaintiffs are

entitled to challenge the Trial Court's findings on Issue

No.1, especially the observation that Plaintiff No.2 is not

the legally wedded wife of Basanagouda Patil. A detailed

written synopsis has also been filed by the plaintiffs'

counsel in support of their contentions.


         5.      Having heard learned counsel appearing for the

defendants             and   learned    counsel   appearing     for   the

plaintiffs,       the    following     points   would   arise   for   our

consideration:


                 (i)    Whether the plaintiffs, having failed to
         challenge the findings recorded on Issue No.1,
         have the locus standi to now assail the Trial
         Court's conclusion that Plaintiff No.2 failed to
         establish her marriage with Basanagouda Patil?


1
    2023 Live Law (SC) 737
                                        - 11 -

                                                RFA No. 100168/2016
                                      C/W RFA CROB. No. 100018/2022


             (ii) Whether the Trial Court, after holding
     that the marriage between Plaintiff No.2 and
     Basanagouda Patil was not proved, committed a
     legal     error       in   declaring          Plaintiff     No.1     and
     Defendants No.6 to 8 as the illegitimate children
     of Basanagouda, and if such a finding is perverse
     and warrants interference by this Court?

             (iii)   Whether          the       Trial    Court    erred    in
     rendering         a    finding         on     the    legitimacy       of
     Defendant No.1 in the absence of a counterclaim
     or a specific issue framed to that effect?

             (iv) Whether the cross-objection filed by
     Defendant         No.5      is    maintainable,           particularly
     when the decree of the Trial Court in dismissing
     the suit as regards Schedule I property is already
     in his favour?


FINDING ON POINT NO.(i):


     6.      The Trial Court has meticulously examined the

documentary and oral evidence adduced by the plaintiffs,

as well as the rebuttal evidence produced by Defendant

No.1, while addressing the crucial issue concerning the

legal status of Plaintiff No.2 vis-à-vis Basanagouda Patil.
                                    - 12 -

                                            RFA No. 100168/2016
                                  C/W RFA CROB. No. 100018/2022


During cross-examination, Defendant No.1 succeeded in

eliciting crucial admissions from Plaintiff No.1, particularly

that Plaintiff     Nos.1     and     2 and Defendant             Nos.6     to

8 profess the Muslim faith. Additionally, Plaintiff No.1

admitted to the contents and authenticity of documents

marked as Exs.D-2 to D-4 and Ex.D-29, which were

extensively relied upon by the defendants to rebut the

plaintiffs' assertion of a valid marital relationship between

Plaintiff No.2 and Basanagouda.


      7.     Specifically, Ex.D-2 (school               certificate       of

Defendant No.7), Ex.D-3 (pertaining to Defendant No.8),

and Ex.D-4 (relating          to Defendant             No.6)      uniformly

record Plaintiff        No.2-Sulochanabai              as      the father of

Defendants No.6 to 8, thereby significantly undermining

the claim of her being their mother through a matrimonial

relationship with Basanagouda. Further, Ex.D-29, being a

registered       sale     deed     obtained       by        Plaintiff    No.2

on 01.08.1966,          records    her      identity    as "daughter       of

Renukabai Kalavant" and her religion as Muslim. Notably,
                                          - 13 -

                                               RFA No. 100168/2016
                                     C/W RFA CROB. No. 100018/2022


at no point in that document is she described as the wife

or widow of Basanagouda Patil.


        8.     Another critical document, Ex.D-30, is the last

will         and       testament                  dated 16.06.1974 executed

by Shivavva, the paternal aunt of Basanagouda Patil, in

favour of Plaintiff No.2. In this testament as well, Plaintiff

No.2     is    referred        to   as "Sulochanabai,         daughter     of

Renukabai Kalavant", again without any reference to her

being the wife of Basanagouda.


        9.     On careful appreciation of these documents, the

Trial    Court       recorded       a categorical        finding that   there

were no            pleadings        or        evidence to      demonstrate

the solemnization of a valid marriage between Plaintiff

No.2 and Basanagouda Patil. Furthermore, in the above-

referred crucial documents executed at undisputed points

of time, Plaintiff No.2 herself has not asserted her status

as the wife of Basanagouda, which seriously militates

against the plaintiffs' case.
                                 - 14 -

                                         RFA No. 100168/2016
                               C/W RFA CROB. No. 100018/2022


     10.   The     Trial   Court         also    took   note   of    the

geographical      disparity.    While Basanagouda              was    a

permanent resident of Holehadagali village, the documents

of the plaintiffs and Defendant Nos.6 to 8 reflect their

residence as Shirahatti village, thereby reinforcing the

conclusion that they did not constitute a matrimonial

family unit.    Consequently, Issue No.1, which pertains to

the marital status of Plaintiff No.2, was answered in

the negative,     with     a   clear       and     reasoned     finding

that Plaintiff No.2 failed to establish that she was the

legally wedded wife of Basanagouda Patil.


     11.   It is a settled principle of law that a finding

which conclusively determines the legal status of a party

such as marital status constitutes a decree within the

meaning of Section 2(2) of the Code of Civil Procedure,

especially when such a finding affects the substantive

rights of the parties and forms an integral part of the final

adjudication.      Accordingly,           the     finding      on Issue

No.1 amounts to a decree, and is not a mere observation

or incidental remark.
                                        - 15 -

                                             RFA No. 100168/2016
                                   C/W RFA CROB. No. 100018/2022


      12.   In the present case, neither the plaintiffs

nor Plaintiff No.2 have chosen to prefer an appeal against

this adverse finding. More significantly, they have also not

invoked the remedy available under Order XLI Rule 22 of

the   Code      of        Civil   Procedure,         by      way    of cross-

objection or cross-appeal, to challenge the said finding. In

the   absence        of     any   such          challenge,    the   plaintiffs

particularly Plaintiff No.2 are estopped from disputing the

binding effect of the finding on Issue No.1.


      13.   By failing to appeal or file cross-objections, the

plaintiffs have acquiesced to the Trial Court's conclusion,

and therefore, any attempt now to question that finding in

appellate    proceedings          is     barred     under     the   doctrine

of estoppel by acquiescence. It is well settled that a party

who suffers an adverse decree or finding but chooses not

to challenge it at the appropriate stage loses the right to

contest its correctness at a later stage.


      14.   Accordingly, Point             No.1 is answered in the

Negative, holding that the plaintiffs, having                       failed to
                                    - 16 -

                                          RFA No. 100168/2016
                                C/W RFA CROB. No. 100018/2022


challenge finding on Issue No.1 cannot assail findings

recorded on Issue No.1.


FINDING ON POINT NO.(ii):


      15.    Though the Trial Court categorically held that

the plaintiffs failed to establish the solemnization of

a       valid        marriage               between Plaintiff           No.2

(Sulochanabai) and Basanagouda                 Patil,    it    nevertheless

proceeded       to   grant 1/5th     share in      the        suit   schedule

properties to Plaintiff No.1 and Defendant Nos.6 to 8, by

extending the benefit of Section 16(3) of the Hindu

Marriage Act, 1955. This finding, in our considered view,

is legally      untenable,     suffers          from perversity,         and

warrants interference.


      16.    This Court has independently examined the

pleadings, oral testimony, and documentary evidence on

record.      From    the     materials        available,        it   emerges

that Basanagouda Patil, during his lifetime, founded a

drama company called Nataraj Natya Sangh, and Plaintiff

No.2 was associated with it as a performing artist. Exs.D-9
                                    - 17 -

                                            RFA No. 100168/2016
                                  C/W RFA CROB. No. 100018/2022


to D-15 and D-21 to D-23 are                    handbills and awards

showcasing Plaintiff No.2's role as an actress. However,

these documents do not support the claim of a valid

marriage between Plaintiff No.2 and Basanagouda.


       17.     Defendant No.1 has relied upon two significant

documents        namely    Ex.D-29,         a    registered   sale     deed

dated 01.08.1966 obtained by Plaintiff No.2, and Ex.D-30,

a registered Will executed by Shivavva, paternal aunt of

Basanagouda.        In    both    documents,          Plaintiff   No.2    is

unequivocally      described       as "Sulochana",         daughter       of

Renukabai Kalavant," and her religion is shown as Muslim.

There is no assertion in either document that she is the

wife or widow of Basanagouda.                   Crucially, the pleadings

are also silent as to the solemnization of marriage

between Plaintiff No.2 and Basanagouda, and for the first

time during trial, Plaintiff No.2 claimed that she had

married Basanagouda in 1953, without mentioning the

date, month, or any particulars about such marriage. Her

oral   testimony     on    this    aspect        lacks   credibility     and

specificity.
                                   - 18 -

                                           RFA No. 100168/2016
                                 C/W RFA CROB. No. 100018/2022


     18.   To        establish     cohabitation          and     societal

recognition     of      the      relationship,       Plaintiff      No.2

examined PW.3 and PW.4, residents of Shirahatti village,

who merely stated that Plaintiff No.2 and Basanagouda

lived together as husband and wife. However, their

evidence is contradicted by Ex.D-22, a ration card which

shows that      Basanagouda         was a       permanent resident

of Holehadagali village and resided with Defendant No.1,

whereas the plaintiffs and Defendant Nos.6 to 8 were

residing at Shirahatti. This discrepancy weakens the

plaintiffs' version of matrimonial cohabitation and lends

support to the defence version that there was no marriage

nor continuous cohabitation as husband and wife.


     19.   Further, reliance by Plaintiffs on documents

like Ex.P-14 (affidavit       dated        28.09.1992)    and     letters

allegedly written by Basanagouda (Exs.P-22, P-28, P-30)

do not inspire confidence in light of the suppression of

material facts. Ex.D-64, a letter written by Plaintiff No.1

to the Panchayat requesting non-issuance of her birth

certificate, reveals deliberate concealment. From the birth
                                    - 19 -

                                           RFA No. 100168/2016
                                 C/W RFA CROB. No. 100018/2022


certificate marked as Ex.D-41, it is evident that Plaintiff

No.1's mother is Sulochana and her father is shown as

Renavva       Kalavant,      who      is    in   fact   the    maternal

grandmother.        Similarly,        the birth     register     (Ex.D-

56) affirms that Plaintiff No.2 hails from an artist family

and is the daughter of Renukabai Kalavant. This evidence

conclusively establishes that the plaintiffs are Muslims by

faith and that Plaintiff No.1 and Defendants No.6 to 8 are

children      born outside    wedlock from          the   relationship

between Plaintiff No.2 and Basanagouda.


        20.   The school certificates of Defendant Nos.6 to 8

(born between 1957 and 1965) further corroborate this

fact.    These     documents           list Sulochana     Kalavant as

the father and record the religion as Muslim, thereby

confirming the plaintiffs' religious identity and the absence

of any recognized Hindu marriage between Plaintiff No.2

and Basanagouda.


        21.   In light of the above, we must consider the

legal framework:
                                  - 20 -

                                          RFA No. 100168/2016
                                C/W RFA CROB. No. 100018/2022


     (i)     Section    16(3)   of    the     Hindu     Marriage    Act,

1955 confers legitimacy upon children born from void or

voidable      marriages under        the      Act.     However,      this

legitimacy is statutorily limited. It does not confer upon

such children any rights in the property of any person

other than the parents. More importantly, this legal fiction

of legitimacy under Section 16 is available only to children

of Hindu parents whose marriage, though void or voidable,

is recognized under the Hindu Marriage Act.


     (ii) However, under Section 3(1)(j) of the Hindu

Succession Act, 1956, the term "related to" is statutorily

confined to legitimate kinship relationships through lawful

wedlock among Hindus. Where the claimants are not

Hindus or are not born from a Hindu marriage, the

protective     umbrella    of   Hindu        succession     law    is not

available.


     22.     In   the     present         case,   it   is   conclusively

established through documentary evidence that Plaintiff

No.2 and her children are Muslims, and the marriage with
                             - 21 -

                                     RFA No. 100168/2016
                           C/W RFA CROB. No. 100018/2022


Basanagouda who was a Hindu has not been established,

much less solemnized under Hindu law. Therefore, the

plaintiffs cannot invoke the legal fiction under Section

16(3) of the Hindu Marriage Act, as they fall outside the

scope of the Act, and correspondingly, are not "heirs"

under Section 8 read with Section 3(1)(j) of the Hindu

Succession Act.


     23.   In the present case, the plaintiffs have utterly

failed to establish even the basic foundation necessary to

invoke the legal fiction under Section 16(3) of the Hindu

Marriage Act, 1955. It is not only that the marriage

between Plaintiff No.2 and the deceased Basanagouda has

neither been pleaded with clarity nor proved by cogent

evidence, but there is a conspicuous absence of any

material to show that they ever lived as husband and wife

within the meaning and contemplation of Hindu law. On

the contrary, the record clearly reflects that Plaintiff No.2

is a Muslim by religion and was a well-known actress by

profession, enjoying her own distinct and independent

identity in society. There is no evidence to suggest that
                             - 22 -

                                    RFA No. 100168/2016
                          C/W RFA CROB. No. 100018/2022


she either projected herself as the wife of Basanagouda or

was socially acknowledged in that role. The relationship, if

any, between Plaintiff No.2 and Basanagouda appears to

be no more than a casual or intimate association and

certainly does not rise to the level of a marital union

recognized under Hindu law.


     24. It is trite that for the legal fiction under Section

16(3) of the Hindu Marriage Act to operate, the marriage

in question must be one solemnized or purporting to be

solemnized under the provisions of the said Act. Since the

plaintiffs are Muslims and the alleged relationship was

never sanctified through a Hindu marriage ceremony, they

stand completely excluded from the statutory scheme of

the Hindu Marriage Act, 1955. Consequently, the children

born from such a relationship, however sympathetic their

situation may be, cannot be conferred legitimacy under

Section 16(3), nor can they be treated as "heirs" within

the meaning of Section 8 read with Section 3(1)(j) of the

Hindu Succession Act, 1956. The term "related to" under

Section 3(1)(j) of the Hindu Succession Act confines itself
                               - 23 -

                                       RFA No. 100168/2016
                             C/W RFA CROB. No. 100018/2022


to relationships arising out of lawful Hindu wedlock and

cannot be expanded to include children born out of

relationships that fall outside the framework of the Act.


        25. It is, therefore, evident that the Trial Court has

committed a grave legal error in granting 1/5th share in

the suit schedule property to Plaintiff No.1 and Defendants

No.6 to 8 by wrongly invoking Section 16(3) of the Hindu

Marriage Act. The impugned judgment, insofar as it

extends inheritance rights to them, is not only factually

unsupported but also reflects a fundamental misapplication

of the governing statutory provisions. Mere existence of a

physical    relationship   between     Plaintiff   No.2    and   the

deceased Basanagouda, absent any semblance of a valid

or even a voidable Hindu marriage, cannot by itself

amount to a marital relationship acknowledged by society

or recognized by law. The impugned judgment, to the

extent it confers property rights on Plaintiff No.1 and

Defendants No.6 to 8, deserves to be reversed and set

aside     as   being   perverse,       untenable,    and     legally

unsustainable.
                               - 24 -

                                       RFA No. 100168/2016
                             C/W RFA CROB. No. 100018/2022


     26.    Accordingly, the Trial Court's decree granting

1/5th share to Plaintiff No.1 and Defendants No.6 to

8 suffers   from a   fundamental         misapplication   of   law,

is perverse, and cannot be sustained. Hence, Point No.2 is

answered in the affirmative, holding that the impugned

judgment to the extent it confers property rights on

Plaintiff No.1 and Defendant Nos.6 to 8 by invoking

Section 16(3) of the Hindu Marriage Act is legally flawed,

factually unsupported, and liable to be reversed.


FINDING ON POINT NO.(iii):

     27.    We are of the view that the Trial Court gravely

exceeded its jurisdiction and committed a serious legal

error in rendering a finding on the legitimacy and paternity

of Defendant No.1 in the absence of either a counterclaim

under Order VIII Rule 6A of the Code of Civil Procedure,

1908 or     a   specific   issue       framed   for   adjudication

under Order XIV Rule 1 CPC. The plaintiffs had instituted

the suit solely for the purpose of establishing that Plaintiff

No.2 is the legally wedded wife of Basanagouda, and that

Plaintiff No.1 and defendant Nos.6 to 8 are the legitimate
                               - 25 -

                                       RFA No. 100168/2016
                             C/W RFA CROB. No. 100018/2022


children born from that wedlock. The lis before the Court

was thus confined to the personal and legal status of the

plaintiffs.    Defendant No.1, in his written statement,

merely denied the plaintiffs' claim and contended that

Anasuya was the legally wedded wife of Basanagouda and

that   he     (Defendant   No.1)   is   the   legitimate   son   of

Basanagouda. However, he did not seek any substantive

or declaratory relief with respect to his own legitimacy, nor

did he file a counterclaim as required under Order VIII

Rule 6A CPC, which is the proper procedure for a

defendant to assert any right or claim against the plaintiff.

A declaratory adjudication on his legitimacy, absent a

prayer and proper pleading, was thus beyond the scope of

the Court's authority.


       28.    Furthermore, as per Order XIV Rule 1(1) and

(5) CPC, issues arise only when a material proposition of

fact or law is affirmed by one party and denied by the

other. No issue was framed by the Trial Court relating to

the legitimacy or paternity of Defendant No.1, and in the

absence of such an issue, the Trial Court could not, in law,
                                         - 26 -

                                                 RFA No. 100168/2016
                                       C/W RFA CROB. No. 100018/2022


have rendered a conclusive and binding finding on the

same. The jurisdiction of a civil court is limited to

adjudicating            only   those    matters   which   are   properly

brought before it through pleadings and framed issues.

This principle has been authoritatively reiterated by the

Hon'ble Supreme Court in Bachhaj Nahar vs. Nilima

Mandal & Anr.2, where it was held that "a Court cannot

grant a relief which is not claimed, and any finding or

decree beyond the                pleadings and issues is        without

jurisdiction and liable to be set aside."


         29.    The Indian Evidence Act, 1872 also reinforces

this boundary.            Section 5 of the Act clearly states that

evidence may be given only of facts in issue and relevant

facts. Section 11 permits facts not otherwise relevant to

be admitted only if they are inconsistent with or render

probable or improbable any fact in issue. In the present

case, the paternity or legitimacy of Defendant No.1 was

not a fact in issue, nor was it relevant to the determination


2
    (2008) 17 SCC 491
                             - 27 -

                                     RFA No. 100168/2016
                           C/W RFA CROB. No. 100018/2022


of whether Plaintiff No.2 was the legally wedded wife of

Basanagouda and whether plaintiff No.1 and defendant

Nos.6 to 8 were legitimate children. The Trial Court, in the

course of answering Issue No.1 which pertained to the

marital    relationship   between    Plaintiff   No.2   and

Basanagouda and the legitimacy of the plaintiffs has gone

beyond the pleadings, beyond the scope of the issue, and

has erroneously declared Defendant No.1 to be the

illegitimate child of Basanagouda. Such a declaration not

only violates the procedural safeguards enshrined in the

CPC and the Evidence Act but also infringes upon the

rights of Defendant No.1 to be heard and to have the issue

determined only upon proper pleading including counter

claim, framing of issues, and adjudication. The finding is

thus legally untenable, rendered without jurisdiction, and

liable to be set aside. Accordingly, point No.3 is answered

in the affirmative.


FINDING ON POINT NO.(iv):

     30.   The              cross-objection               in

RFA.Crob.No.100018/2022 is filed by defendant No.5
                                    - 28 -

                                            RFA No. 100168/2016
                                  C/W RFA CROB. No. 100018/2022


primarily assailing the judgment and decree rendered in

O.S.No.36/2009 on the ground that the trial Court has not

set aside the mutation under M.E.No.11/2008-09 and the

decree passed in O.S.No.19/2009 obtained by defendant

No.1 along with his children.                 The trial Court while

answering issue No.2 has dealt with defendant No.5's right

pursuant to decree obtained in O.S.No.58/1990. Para 65

to 67 would be relevant and the same are culled out which

reads as under:


           "65.     The      above          referred     mutations,
     proceedings in the suits are not in dispute between
     the parties. Therefore, these records clearly indicate
     that schedule-I lands were belong to Sidramagouda
     originally    and    after     his     death,     Basanagouda,
     Rudramma inherited those lands. Thereafter, name
     of Shivavva came to be entered, then there was
     partition    between    Basanagouda,        Rudramma      and
     Shivavva and in that partition schedule-I properties
     were allotted to the share of Rudramma. Rudramma
     executed will-deed in favour of Gurappa which was
     upheld in O.S.No.110/1973 and again the decree of
     that suit was not acted upon because of the
     compromise in O.S.No.58/1990. In O.S.No.58/1990
     defendant No.5 of this case set-up his own right over
                            - 29 -

                                    RFA No. 100168/2016
                          C/W RFA CROB. No. 100018/2022


schedule-I properties and succeeded.           The decree
was passed on 08.11.1990 and such decree has not
been challenged by Basanagouda, his sisters, present
plaintiffs, defendants No.1 to 8.           Therefore, the
decree in O.S.No.58/1990 reached its finality.

         66. After the decree in O.S.No.58/1990 the
name of defendant No.1 came to be entered in the
records of schedule-I properties only on the basis of
Vardi.    The Hon'ble Supreme Court recently in the
decision reported in AIR 2015 SC 2499 held that the
mutation do not convey any rights and would not
extinguish the existing right.      Therefore, under law
the defendant No.1 has not acquired any right over
schedule-I property under the mutation produced at
Ex.P-50 dtd. 09.12.2008. Inspite of that fact there
was a compromise between defendants No.1 to 4
herein in O.S.No.19/2009. When the defendant No.1
not   acquired    legal   right     under   Ex.P-50,   the
defendants No.1 to 4 herein would not acquire any
better title over schedule-I property. This discussion
is necessary only to decide whether the plaintiffs and
defendants No.6 to 8 who are claiming share in
schedule-I property have got right and locus-standi
in schedule-I property.        In the present case, the
defendant No.5 has not filed any counter claim and
therefore, adjudication of the right between the
defendants No.1 to 4 on the one hand and the
                                   - 30 -

                                           RFA No. 100168/2016
                                 C/W RFA CROB. No. 100018/2022


     defendant No.5 on the other hand in respect of
     schedule-I property is not required in this suit.


             67. The above said records and the admitted
     facts    between      the   parties      clearly     show     that
     defendant      No.5   acquired        right   over   schedule-I
     property under the decree and that decree has not
     been challenged by any of the heirs of Rudramma till
     today. Therefore, the plaintiffs and defendants No.6
     to 8 being the illegitimate children of Basanagouda
     have no locus-standi to challenge the decree in
     O.S.No.58/1990. Therefore, I hold that the plaintiffs
     cannot have right to dispute the mutation at Ex.P-50,
     decree    in    O.S.No.58/1990         and    the    decree     in
     O.S.No.19/2009. For these reasons, I hold that the
     plaintiffs and defendants No.6 to 8 have no share in
     schedule-I properties.        Accordingly, I answer this
     issue in the negative."


     31.     We     have    carefully       examined       the   records.

Defendant No.5 filed a suit against Gurappa MUdakappa

Hugar in O.S.No.58/1990.             In the said suit, defendant

No.5 asserted title over schedule I property. The suit filed

by defendant No.5 in O.S.No.58/1990 was decreed on

08.11.1990.       The said decree is neither challenged by

Basanagouda nor his sisters nor by the present plaintiffs
                                  - 31 -

                                          RFA No. 100168/2016
                                C/W RFA CROB. No. 100018/2022


and   defendant      No.1.          The        decree    rendered    in

O.S.No.58/1990 has attained finality.

      32.   The   plaintiffs'   suit      is   dismissed   insofar   as

schedule I properties is concerned. Since defendant No.5

is declared to be the absolute owner pursuant to decree

rendered in O.S.No.58/1990 and there is no challenge

either by plaintiffs or defendant No.1 and the fact that trial

Court has examined the mutation obtained by defendant

No.1 under disputed M.E.No.11/2008-09 and has come to

conclusion that merely based on a vardhi, an immovable

property cannot be transferred, we are of the view that

the defendant No.5 though was initially aggrieved by

rejection of interlocutory application, where he sought

leave of the Court to seek amendment of the written

statement to enable him to seek a relief of declaration of

his title, his title in respect of schedule I is incidentally

decided.

      33.   In view of conclusive findings recorded by the

trial Court thereby holding that defendant No.5 is the

absolute    owner      pursuant           to    decree     drawn     in
                             - 32 -

                                    RFA No. 100168/2016
                          C/W RFA CROB. No. 100018/2022


O.S.No.58/1990, we are of the view that the cross

objection is not maintainable. The plaintiffs have accepted

this decree insofar as schedule I properties are concerned.

Similarly, defendant No.1 has not raised any counter claim

in respect of schedule I properties and defendant No.1 has

also not challenged the dismissal of suit insofar as

schedule I properties are concerned.          Accordingly, point

No.4 is answered in the Negative.


34. CONCLUSIONS:

     I. It is conclusively established from the pleadings

and evidence on record that Plaintiff No.2 failed to either

plead or prove a valid marriage with the deceased

Basanagouda Patil. The Trial Court, after an objective

assessment of the documents and testimonies, rightly

recorded a categorical finding that Plaintiff No.2 did not

establish her status as the legally wedded wife of the

deceased. Importantly, this finding on Issue No.1, which

touches   upon   the   marital       status   of   Plaintiff   No.2,

constitutes a decree within the meaning of Section 2(2) of

the Code of Civil Procedure, 1908. The said finding, having
                                 - 33 -

                                         RFA No. 100168/2016
                               C/W RFA CROB. No. 100018/2022


not been challenged through an appeal or by way of cross-

objections under Order XLI Rule 22 of CPC, has attained

finality. In the absence of any such challenge, the plaintiffs

are estopped from disputing its validity in appellate

proceedings. Accordingly, Point No.(i) is answered in the

negative, holding that Plaintiff No.2 failed to establish that

she   was    the   legally   wedded      wife     of   the    deceased

Basanagouda, and the said finding, having not been

appealed, binds the parties.


      II.    Despite the Trial Court having held that there

was no valid marriage between Plaintiff No.2 and the

deceased, it erroneously proceeded to grant 1/5th share in

the   suit   schedule    properties      to     Plaintiff    No.1    and

Defendant Nos.6 to 8 by invoking Section 16(3) of the

Hindu Marriage Act, 1955. This approach is fundamentally

flawed in law. The legal fiction of legitimacy under Section

16(3) is confined only to children born from void or

voidable     marriages   solemnized       or     purporting     to    be

solemnized      under    the     Hindu        Marriage       Act.    The

documentary evidence on record clearly establishes that
                             - 34 -

                                     RFA No. 100168/2016
                           C/W RFA CROB. No. 100018/2022


Plaintiff No.2 and her children are Muslims, and the alleged

marriage with the Hindu deceased, Basanagouda, was

neither pleaded nor proved, nor shown to have been

solemnized under Hindu law. In the absence of a valid or

voidable Hindu marriage, the statutory benefit under

Section 16(3) is not available. Furthermore, Section

3(1)(j) of the Hindu Succession Act restricts the term

"related to" to relationships arising from lawful Hindu

wedlock, which excludes the plaintiffs. The Trial Court's

finding, therefore, amounts to a grave misapplication of

statutory provisions. Accordingly, point No.(ii) is answered

in the affirmative, holding that the judgment of the Trial

Court in granting a share in the property to Plaintiff No.1

and Defendant Nos.6 to 8 is perverse, contrary to law, and

liable to be reversed.


     III.   The Trial Court, while adjudicating Issue No.1

pertaining solely to the marital status of Plaintiff No.2 has

erroneously ventured into the question of the legitimacy

and paternity of Defendant No.1 without there being any

pleadings or issue framed on that aspect. Under Order XIV
                             - 35 -

                                     RFA No. 100168/2016
                           C/W RFA CROB. No. 100018/2022


Rule 1(1) and (5) of the CPC, issues arise only when a

material proposition of law or fact is affirmed by one party

and denied by the other. No issue was framed concerning

Defendant No.1's legitimacy or parentage. The finding

rendered by the Trial Court on this point is thus beyond its

jurisdiction and contrary to settled law as laid down

in Bachhaj Nahar v. Nilima Mandal & Anr., (supra)

which prohibits grant of reliefs beyond the scope of

pleadings and framed issues. Additionally, Sections 5 and

11 of the Indian Evidence Act, 1872, restrict admissibility

of evidence to relevant facts in issue. Since Defendant

No.1's paternity was neither a fact in issue nor relevant for

determining the marital status of Plaintiff No.2, the Trial

Court's finding is procedurally flawed, rendered without

jurisdiction, and in breach of Defendant No.1's right to a

fair hearing. Accordingly, point No.(iii) is answered in the

aAffirmative, holding that the finding on Defendant No.1's

paternity is without jurisdiction, legally unsustainable, and

liable to be set aside.
                                    - 36 -

                                        RFA No. 100168/2016
                              C/W RFA CROB. No. 100018/2022


      IV.    It is also relevant to note that the plaintiffs'

claim of inheritance is not entirely defeated by the

rejection of their claim under Section 16(3) of the Hindu

Marriage Act. A crucial document on record, namely

Ex.D-30,     being   the    last      Will   and    testament       dated

16.06.1974 executed by Shivavva, the paternal aunt of

Basanagouda Patil, clearly demonstrates that Plaintiff No.2

was   a     beneficiary    under      the    said   Will.   Under    this

testamentary disposition, Plaintiff No.2 was bequeathed 30

acres of land, and this property has devolved upon Plaintiff

No.1 and Defendant Nos.6 to 8. Thus, the assertion of

gross or irreparable injustice stands rebutted by the

factual reality that a substantial share of property has

already come to the plaintiffs by virtue of a valid

testamentary instrument.


      V.     Moreover, the evidence also reveals a distinct

and consistent customary practice followed by Plaintiff

No.2 and her family, who hail from an artist community.

As is evident from Exs.D-29 and D-30, Plaintiff No.2's

identity and paternity have been consistently recorded and
                                     - 37 -

                                          RFA No. 100168/2016
                                C/W RFA CROB. No. 100018/2022


recognized through her mother Renukabai Kalavant, rather

than         a      conventional             patrilineal   identification.

This matrilineal identification appears to be a customary

norm within the artist community to which Plaintiff No.2

belongs. Notably, this pattern has continued with the next

generation as well. Plaintiff No.1 and Defendant Nos.6 to 8

have also been identified and recorded through their

mother, Plaintiff No.2, rather than through any assertion

of paternal lineage.


       VI.       Such recognition       of       lineage   through    the

maternal line, especially in a close-knit and socially distinct

artistic community, indicates the presence of a socio-

cultural practice that diverges from the mainstream Hindu

patrilineal structure. However, while such custom may

offer social recognition, it cannot substitute or override the

formal requirements of a valid Hindu marriage or the

statutory framework of inheritance under the Hindu

Succession Act. That said, the fact that Plaintiff No.2 was

considered worthy of a testamentary bequest by a close
                                - 38 -

                                        RFA No. 100168/2016
                              C/W RFA CROB. No. 100018/2022


relative of the deceased though         they were     treated as

strangers.


     VII. Accordingly, this        Court   finds that no        gross

injustice has occurred. The plaintiffs, particularly Plaintiff

No.1 and Defendant Nos.6 to 8, have already acquired

substantial property through the Will (Ex.D-30), and

their social identity and lineage have been customarily

acknowledged through the maternal line. While this does

not create a legal right under Hindu succession law, it

certainly mitigates the claim of denial of justice or

complete exclusion.


     VIII. The DNA report secured by this Court during

the pendency of the present proceedings is, in our

considered view, of no legal consequence and does not

warrant   examination    or     cognizance    in   light   of     the

conclusive findings already recorded on Points I to III. As

elaborated above, the plaintiffs have categorically failed to

establish the solemnization of a valid marriage between

Plaintiff No.2 and the deceased Basanagouda Patil, either
                               - 39 -

                                       RFA No. 100168/2016
                             C/W RFA CROB. No. 100018/2022


through pleadings or cogent evidence. In the absence of

proof of a valid or even a voidable marriage recognized

under the Hindu Marriage Act, the question of legitimacy

of the children under Section 16(3) of the said Act does

not arise. Moreover, the plaintiffs have been conclusively

shown to be Muslims by faith, and as such, they fall

entirely outside the scope and protective framework of the

Hindu Marriage Act and the Hindu Succession Act. In such

circumstances,      the   biological     relationship,   even   if

established through DNA testing, becomes irrelevant to

the adjudication of legal rights under the applicable

personal laws. It is well settled that paternity established

through scientific means like DNA testing cannot, by itself,

confer inheritance rights unless it is backed by proof of a

lawful   marriage    under   the       governing   personal   law.

Therefore, in the absence of a valid marital relationship,

the DNA report cannot override the statutory scheme or

the findings of this Court on the crucial legal issues.

Accordingly, we decline to examine or place any reliance

on the DNA report, as it does not in any manner alter or
                                - 40 -

                                        RFA No. 100168/2016
                              C/W RFA CROB. No. 100018/2022


impact the final determination of the rights of the parties

in this case.


     35.   Accordingly, we proceed to pass the following:

                              ORDER

(i) RFA.No.100168/2016 filed by defendant Nos.1 to 4 is allowed;

(ii) The judgment and decree dated 11.03.2016 passed in O.S.No.36/2009 by the Court of Senior Civil Judge and JMFC, Ron is set aside;

(iii) Cross objection filed by defendant No.5 in RFA.Crob.No.100018/2022 is dismissed.

Sd/-

(SACHIN SHANKAR MAGADUM) JUDGE

Sd/-

(G BASAVARAJA) JUDGE

CA

 
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