Thursday, 14, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Shri V M Krishnamurthy vs Mrs Thara John
2025 Latest Caselaw 5183 Kant

Citation : 2025 Latest Caselaw 5183 Kant
Judgement Date : 18 March, 2025

Karnataka High Court

Shri V M Krishnamurthy vs Mrs Thara John on 18 March, 2025

Author: Hanchate Sanjeevkumar
Bench: Hanchate Sanjeevkumar
                                               -1-
                                                           NC: 2025:KHC:11257
                                                         MFA No. 504 of 2014
                                                     C/W MFA No. 506 of 2014



                        IN THE HIGH COURT OF KARNATAKA AT BENGALURU
                           DATED THIS THE 18THDAY OF MARCH, 2025
                                            BEFORE
                    THE HON'BLE MR JUSTICE HANCHATE SANJEEVKUMAR
                    MISCELLANEOUS FIRST APPEAL NO.504 OF 2014 (CPC)
                                              C/W
                         MISCELLANEOUS FIRST APPEAL NO.506 OF 2014

                   IN MFA No.504/2014:
                   BETWEEN:

                   1.    SHRI. V.M. KRISHNAMURTHY
                         SON OF V.MUNISWAMY NAIDU,
                         AGED ABOUT 47 YEARS,
                         RESIDING AT NO.10/2, R.K.APARTMENTS,
                         HOYSALA NAGAR, 3RD MAIN,
                         RAMAMURTHY NAGAR,
                         BANGALORE-560 016.
                   2.    M/S R.K.PRAKRITH PERIDOT
                         NO.10/2, R.K.APARTMENTS,
                         HOYSALA NAGAR, 3RD MAIN,
                         RAMAMURTHY NAGAR,
Digitally signed
                         BANGALORE-560 016.
by RAMYA D
Location: HIGH
                         REP. BY SHRI V.M.KRISHNAMURTHY.
COURT OF
KARNATAKA          3.    SMT.BHANU PRABHA
                         W/O SHRI.V.M.KRISHNAMURTHY,
                         AGED ABOUT 44 YEARS,
                         NO.10/2, R.K.APARTMENTS,
                         HOYSALA NAGAR, 3RDMAIN,
                         RAMAMURTHY NAGAR,
                         BANGALORE-560 016.
                                                                ...APPELLANTS
                   (BY SRI. SREEVATSA, SENIOR ADVOCATE A/W
                       SMT. UDITA RAMESH, ADVOCATE)
                            -2-
                                       NC: 2025:KHC:11257
                                     MFA No. 504 of 2014
                                 C/W MFA No. 506 of 2014



AND:
1.   MR. MATHEW KOSHY
     SON OF LATE M.J.KOSHY,
     AGED ABOUT 49 YEARS,
     RESIDING AT NO.81,
     DA COSTA SQUARE, ST. THOMAS TOWN,
     BANGALORE-560 084.

2.   SHRI. NARAYANSWAMY
     SON OF LATE THAYAPPA @ ANKAPPA,
     AGED ABOUT 83 YEARS,
     RESIDING AT CHANNASANDRA VILLAGE,
     BANASWADI POST,
     BANGALORE-560 043.
                                            ...RESPONDENTS
(BY SRI. K S NAGARAJA RAO ADVOCATE FOR R1;
    R2- NOTICE DISPENSED WITH)

     THIS MFA HAS FILED U/O 43, RULE 1(r) OF CPC,
AGAINST THE ORDER DATED22.10.2013 PASSED ON IA NO.2
IN O.S.NO.16082/2006 ON THE FILE OF THE 13TH
ADDITIONAL   CITY  CIVIL  JUDGE,   MAYOHALL     UNIT,
BANGALORE, ALLOWING IA NO.2 FILED U/O 39, RULE 2A OF
CPC.

IN MFA NO.506/2014:
BETWEEN:
1.   SHRI. V.M. KRISHNAMURTHY
     SON OF MUNISWAMY NAIDU,
     AGED ABOUT 47 YEARS,
     RESIDING AT NO.10/2, R.K.APARTMENTS,
     HOYSALA NAGAR, 3RD MAIN,
     RAMAMURTHY NAGAR,
     BANGALORE-560 016.

2.   M/S R.K.PRAKRITH PERIDOT
     NO.10/2, R.K.APARTMENTS,
     HOYSALA NAGAR, 3RD MAIN,
     RAMAMURTHY NAGAR,
     BANGALORE-560 016.
                            -3-
                                        NC: 2025:KHC:11257
                                     MFA No. 504 of 2014
                                 C/W MFA No. 506 of 2014



     REP. BY SHRI.V.M. KRISHNAMURTHY.

3.   SMT.BHANU PRABHA
     WIFE OF SHRI.V.M.KRISHNAMURTHY,
     AGED ABOUT 44 YEARS,
     RESIDING AT NO.10/2,
     R.K.APARTMENTS, HOYSALA NAGAR,
     3RDMAIN, RAMAMURTHY NAGAR,
     BANGALORE-560 016.
     REP. BY SHRI.V.M. KRISHNAMURTHY.
                                            ...APPELLANTS
(BY SRI. SREEVATSA, SENIOR ADVOCATE A/W
    SMT. UDITA RAMESH,ADVOCATE)

AND:
1.   MRS. THARA JOHN
     WIFE OF LATE JOHN KOSHY,
     AGED ABOUT 49 YEARS,
     RESIDING AT NO.81,
     DA COSTA SQUARE, ST THOMAS TOWN,
     BANGALORE-560 084.

2.   SHRI. NARAYANSWAMY
     SON OF LATE THAYAPPA @ ANKAPPA,
     AGED ABOUT 83 YEARS,
     RESIDING AT CHANNASANDRA VILLAGE,
     BANASWADI POST, BANGALORE-560 043.
                                       ...RESPONDENTS
(BY SRI. K S NAGARAJA RAO ADVOCATE FOR R1;
    R2- NOTICE DISPENSED WITH)

   THIS MFA HAS FILED U/O 43 RULE 1(r) OF CPC, AGAINST
THE ORDER DT.22.10.2013 PASSED ON I.A.NO.2 IN
O.S.NO.16083/2006 ON THE FILE OF THE XIII ADDITIONAL
CITY CIVIL JUDGE, BANGALORE, ALLOWING I.A.NO.2 FILED
U/O 39 RULE 2A OF CPC.

    THESE APPEALS, COMING ON FOR HEARING, THIS DAY,
JUDGMENT WAS DELIVERED THEREIN AS UNDER:
                                    -4-
                                                   NC: 2025:KHC:11257
                                               MFA No. 504 of 2014
                                           C/W MFA No. 506 of 2014



CORAM:       HON'BLE MR JUSTICE HANCHATE SANJEEVKUMAR
                           ORAL JUDGMENT

The defendant Nos.1 to 3 being aggrieved by the

order dated 22.10.2013 passed by XIII Addl. City Civil

Judge, Mayohall Unit, Bangalore (CCH-22), on I.A.No.II

initiated under Order 39 Rule 2A of CPC in

O.S.Nos.16082/2006 and 16083/2006, holding that

defendants have violated the order dated 05.09.2007

passed by this Court in MFA Nos.1200/2007 and

1201/2007, had directed to arrest the defendant Nos.1 to

3 and be kept in a civil prison for a period of 10 days to

each of defendant Nos.1 to 3.

2. It is undisputed fact that plaintiffs have filed

suits for injunction and said suits namely,

O.S.Nos.16082/2006 and 16083/2006 came to be

dismissed. It is also not in dispute that the regular first

appeal filed by the plaintiffs also came to be dismissed as

withdrawn.

NC: 2025:KHC:11257

3. During the pendency of suits the trial court has

granted an interim order of status-quo. The same was

challenged before this Court in MFA Nos.1200/2007 and

1201/2007. This Court in the said order dated 05.09.2007

has held as under:

"In my view there is no doubt that the nature of the property requires to be maintained in the same status till the suit is disposed of the same. But, while saying so what requires to be kept in mind is also the fact the defendants claim to have purchased 21 guntas of land and as such from the said extent even if the area constituting the six sites belonging to the plaintiffs are excluded there would be still left over land belonging to the defendants to which they cannot be restrained. The restraint is to an area measuring East to West 110 feet and North to South 80 feet. Hence, existence of the wall till the disposal of the suit cannot affect the right of the parties in any manner and as such a direction to the defendants to remove compound wall at this stage may not be necessary and as such that portion of the order directing defendants is required to be kept in abeyance till the suit is disposed of since in any event after the disposal of the suit if the plaintiffs succeed in the suit it would be their option as to whether they should retain the compound wall or not. On the other hand, in the event of the defendants succeeding in the suit they would be entitled to retain the same. Therefore, directing them to remove the compound wall at this stage, would be as if putting the Cart before the Horse. However, at the same time the benefit of injunction should enure to the benefit of the plaintiffs and the sites to which they lay claim cannot be kept enclosed and therefore the gate would have to be removed by the defendants."

NC: 2025:KHC:11257

4. Thereafter this Court has issued directions and

one among the said directions is at Clauses (iv) and (v),

which read as follows:

"iv. The existing gate shall be shifted either to 20 feet road (6th Cross Road) situated on the northern side of the property or to 25 feet road (5t Cross Road) situated on the southern side of the property. The gate shall be situated beyond 110 feet from the edge of the 30 feet main road moving interior on the 5th or 6th Cross Road indicated above.

v. The 2nd defendant shall not alter the nature or carry out any construction or meddle with the property except to remove the gate and board on an area measuring 110 x 80 feet from the edge of 30 feet main road towards East."

"6. Further, it is clarified that in so far as the last part of the direction issued by the Court below in calling upon the defendants to show cause why action should not be taken the same shall not form a part of this order. However, since it is stated that application under Order 39 Rule 2A has been field before the Court below the proceedings with regard to the said application shall be independent of this order and the contentions of the parties with regard to the same is left open to the urged during the consideration of the said application.

7. In terms of the above, these appeals stand disposed of with no order as to costs. Any of the observations made either by the Court below during the disposal of I.A.I or by this Court during the disposal of this appeal shall not prejudice the parties during the consideration of the suit on its merits.

Considering that an interim arrangements of this nature has been made in these appeals it is desirable that the Court below should dispose of the suit as expeditiously as possible, but in any event not later than 31.12.2008."

NC: 2025:KHC:11257

5. Sri.Srivatsa, learned Senior Counsel appearing

for the appellants submits that the only disputed extent of

land is 110' feet x 80' feet. The order passed by this Court

in the above said MFAs' is to remove the gate, if it is

within 110 feet, but this Court has not disturbed the

construction of compound wall already existed and that

would be kept subject to result of the suit. Further he

submitted that the gate was already fixed beyond the

distance of 110 feet and therefore, there was no occasion

for removing the gate since the gate was not within the

distance of 110 feet.

6. Considering the submission when the trial court

has held that the defendants are guilty of violation of the

order passed by this Court, it was incumbent upon the trial

court to give finding first whether the gate fixed is within

the boundary of 110 feet or beyond 110 feet. The order

passed by this Court in the above MFAs is if the gate is

within 110 feet, then it shall have to be removed. On this

aspect the defendant No.1/DW1 has given evidence and in

NC: 2025:KHC:11257

the cross-examination the defendant No.1/DW1 has

deposed as follows:

"Certified copy of the judgement in MFA received by this Court is marked as Ex.C1. I have not removed the gate of the compound wall as per the direction of the Hon'ble High Court in the said MFA. I have not shifted the existing gate as per the direction of the Hon'ble High Court in the said MFA."

7. Therefore, it is the evidence of defendant

No.1/DW1 that said gate is existing beyond the distance of

110 feet and as such, he has not removed the gate. When

this being the evidence of defendant No.1/DW1, the trial

court before holding that defendants are guilty of violation

of orders passed by this Court, it ought to have given

finding that the gate is within the distance of 110 feet.

Therefore, the trial court upon considering the evidence of

DW1 has not fully appreciated the same, resulting into

erroneously holding that defendants are guilty of violation

of the order. What the trial court has observed is that as

per evidence of defendant No.1/DW1 though it is not

necessary for him to remove the gate, but the trial court

has misconstrued the evidence of defendant No.1/DW1 by

NC: 2025:KHC:11257

forming a wrong opinion that admission given by

defendant No.1/DW1 is sufficient to believe that as he has

not removed the gate. Hence, came to conclusion that the

defendants have disregarded the order passed by this

Court.

8. The order passed by this Court in MFA

Nos.1200/2007 and 1201/2007 ought to have been

considered in its spirit not only on the letter but as it is to

the effect that if the gate is within 110 feet the same shall

be removed and if the said gate is not removed, then the

defendants would be held guilty of violation of order. But

the trial court without recording finding on this aspect

whether the gate is situated within 110 feet distance or

beyond 110 feet distance, simply observed that there is

order of removal of gate from this Court and the

defendants not removing the gate is amenable to causing

violation of an interim order, is not correct appreciation of

the evidence and order passed by this Court. Therefore,

the trial court has committed an error in not considering

- 10 -

NC: 2025:KHC:11257

the factual aspect and wrongly held that the defendants

are guilty of violation of the order passed by this Court.

9. Upon reappreciating the evidence available on

record, as discussed above and also the order passed by

this Court, it is proved that there is no violation of interim

order by the defendants. Therefore, the order passed by

the trial court holding that defendants are guilty of the

interim order is liable to be set aside and the appeal is

liable to be allowed.

10. For the reasons aforestated, I proceed to pass

the following:

ORDER

(i) The MFA Nos.1200/2007 and 1201/2007

are allowed.

(ii) The order dated 22.10.2013 passed by

XIII Addl. City Civil Judge, Mayohall Unit,

Bangalore (CCH-22), on I.A.No.II filed

under Order XXXIX Rule 2A of CPC in

- 11 -

NC: 2025:KHC:11257

O.S.Nos.16082/2006 and 16083/2006, is

set aside.

(iii) Consequently, the application filed under

Order XXXIX Rule 2A of CPC is also

dismissed.

     (iv)    No order as to costs.




                                    SD/-
                          (HANCHATE SANJEEVKUMAR)
                                   JUDGE




DR

 

 
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