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

Shri Bandappa vs Smt Lakshmi
2025 Latest Caselaw 469 Kant

Citation : 2025 Latest Caselaw 469 Kant
Judgement Date : 6 June, 2025

Karnataka High Court

Shri Bandappa vs Smt Lakshmi on 6 June, 2025

Author: H.P.Sandesh
Bench: H.P.Sandesh
                                                -1-
                                                           NC: 2025:KHC:19326
                                                          RSA No. 299 of 2023


                   HC-KAR




                          IN THE HIGH COURT OF KARNATAKA AT BENGALURU

                               DATED THIS THE 6TH DAY OF JUNE, 2025

                                             BEFORE

                               THE HON'BLE MR JUSTICE H.P.SANDESH

                            REGULAR SECOND APPEAL NO.299 OF 2023 (SP)

                   BETWEEN:

                   SHRI BANDAPPA
                   S/O SHAMBE GOWDA
                   AGED 52 YEARS
                   R/AT D.NO.2576, 4TH CROSS,
                   BEHIND BASAVAIAHANA GARADI
                   K G KOPPAL
                   MYSURU 570009
                                                                 ...APPELLANT
                   (BY SRI. V B SHIVA KUMAR.,ADVOCATE)
                   AND:

                   1.   SMT. LAKSHMI
Digitally signed        W/O LATE C KUMAR
by DEVIKA M             AGED 52 YEARS
Location: HIGH          R/AT D No.46/5(A)
COURT OF                2ND CROSS, K G KOPPAL
KARNATAKA               MYSURU 570009

                   2.   SRI RACHAPPAJI @ RAJU
                        S/O LATE C KUMAR
                        AGED 29 YEARS
                        R/A D. No.46/5(A)
                        2ND CROSS, K G KOPPAL
                        MYSURU 570009

                   3.   SMT. SHILPA
                        D/O LATE C KUMAR
                        AGED 32 YEARS
                              -2-
                                        NC: 2025:KHC:19326
                                       RSA No. 299 of 2023


HC-KAR




    R/A D. No.46/5(A)
    2ND CROSS, K G KOPPAL
    MYSURU 570009
                                           ...RESPONDENTS
(RESPONDENTS SERVED- UNREPRESENTED)


     THIS RSA IS FILED UNDER SECTION 100 OF CPC
AGAINST THE JUDGMENT AND DECREE DATED 14.09.2017
PASSED IN RA.No.52/2015 ON THE FILE OF THE VII
ADDITIONAL DISTRICT JUDGE, MYSURU AND ETC.

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


CORAM:   HON'BLE MR JUSTICE H.P.SANDESH


                   ORAL JUDGMENT

Heard the learned counsel appearing for the

appellant. This matter is listed for consideration of

I.A.No.1/2023 which is filed for condonation of delay of

1166 days in filing the appeal. In support of this

application, an affidavit is sworn to stating that the

appellant was unwell and was not able to approach the

advocate on several hearing dates. That apart, the

appellant was put to immense difficulties and approached

the advocate on record and informed that there was a

NC: 2025:KHC:19326

HC-KAR

judgment. However, could not go the office and appraise

him. Thereafter, the appellant requested the advocate on

record to secure the certified copy of the judgment at the

instance of the children who said that case is dismissed

and the property is being put to difficulties. It is also

stated that certified copy was applied on 15.11.2022 and

the same was delivered on 23.12.2022 and even after

obtaining the certified copy, since, the advocate was busy,

could not able to prepare the appeal in time and hence,

there is a substantial cause to urge before this Court and

prayed to condone the delay.

2. Having considered the affidavit filed by the

appellant is discloses that though it is stated that the

appellant was unwell, in support of the said contention, no

document is placed before the Court. Admittedly, the

appeal was dismissed in the month of September 2017

and the present appeal is filed in the year 2023. Having

considered the reasons assigned in the affidavit, though it

is contended that informed by the children and secured

NC: 2025:KHC:19326

HC-KAR

the certified copy, the said affidavit is very bald and

nothing is stated with regard to the fact that when the

appellant came to know about the judgment because it is

only stated that thereafter approached the advocate on

record but when the appellant approached the advocate on

record also not stated in the affidavit and an omnibus

statement is made that came to know about the same and

due to unwell, he could not approach the advocate and

how long, the appellant was unwell also not stated in the

affidavit. Inspite of after getting the certified copy also,

not pursued immediately to file the appeal. On perusal of

the affidavit, it discloses that no proper reasons are

assigned to condone the delay.

3. No doubt, the counsel relied upon the judgment

of the Apex Court reported in 2025 LIVELAW (SC) 339

in the case of INDER SINGH vs THE STATE OF

MADHYA PRADESH wherein the Apex Court held that

although delay cannot be condoned without sufficient

cause, the case's merit cannot be discarded solely on the

NC: 2025:KHC:19326

HC-KAR

technical grounds of limitation. A liberal approach should

be taken in condoning the delays when the limitation

ground undermines the merits of the case and obstructs

substantial justice.

4. No dispute with regard to the principles laid

down in the above judgment wherein the Apex Court

taken note of delay of two years. In the case on hand,

judgment was delivered in the year 2017 and the present

appeal is filed in the year 2023 and hence, there is a delay

of 1166 days even after deducting the period of COVID.

When such being the case, to condone the delay, there is

no sufficient cause and having read the affidavit, this

Court also made an observation that affidavit is also very

bald since nothing is discussed that when the appellant

came to know about the dismissal of the appeal and apart

from that in the case on hand, suit is filed for the relief of

specific performance and suit was dismissed answering

point Nos.1 and 2 with regard to the very execution of the

agreement and also the payment of sale consideration.

NC: 2025:KHC:19326

HC-KAR

The appellate Court also re-appreciated the material on

record and concurred the judgment of the Trial Court in

coming to the conclusion that the very sale transaction

was not proved. When such being the case, I do not find

any ground to condone the delay of 1166 days in filing the

appeal. Having taken note of the factual aspects of the

case and also there is an inordinate delay and the same

has not been explained by placing documentary evidence

and affidavit is very bald. Hence, I.A.No.1/2023 is liable

to be dismissed. Consequently, this RSA is also dismissed.

5. In view of dismissal of the main appeal, I.A. if

any, does not survive for consideration and the same

stands disposed of.

Sd/-

(H.P.SANDESH) JUDGE

SN

 
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