Monday, 11, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

J Chandrappa S/O J.Sidalingappa vs Smt R Leelavathy W/O Gowdara Jambanna ...
2025 Latest Caselaw 5566 Kant

Citation : 2025 Latest Caselaw 5566 Kant
Judgement Date : 26 March, 2025

Karnataka High Court

J Chandrappa S/O J.Sidalingappa vs Smt R Leelavathy W/O Gowdara Jambanna ... on 26 March, 2025

                                                   -1-
                                                                NC: 2025:KHC-D:5600
                                                            RSA No. 2185 of 2007
                                                         C/W RSA No. 319 of 2007



                                  IN THE HIGH COURT OF KARNATAKA,
                                           DHARWAD BENCH
                               DATED THIS THE 26TH DAY OF MARCH, 2025
                                                BEFORE
                                THE HON'BLE MR. JUSTICE E.S.INDIRESH
                            REGULAR SECOND APPEAL NO. 2185 OF 2007 (SP-)
                                                  C/W
                               REGULAR SECOND APPEAL NO. 319 OF 2007


                    IN R.S.A. NO. 2185/2007 (SP-)
                    BETWEEN:
                    1.      J. CHANDRAPPA S/O. J. SIDDALINGAPPA,
                            SINCE DEAD BY HIS LR'S.

                    1(A)    SMT. J. HEMALATHA W/O. LATE J. CHANDRAPPA
                            AGED ABOUT 60 YEARS,

                    1(B)    J. BHARAMA REDDY S/O. LATE J. CHANDRAPPA
                            AGED ABOUT 42 YEARS,

                    1(C)    J. PRAKASH REDDY S/O. LATE J. CHANDRAPPA
                            AGED ABOUT 41 YEARS,
           Location:
           HIGH
MOHANKUMAR COURT OF  1(D)   SMT. SUMA HOSAMANI D/O. LATE J. CHANDRAPPA
B SHELAR   KARNATAKA
           DHARWAD          AGED ABOUT 37 YEARS,
           BENCH

                            ALL ARE RESIDENT OF
                            CHIKKAJAYAGANUR VILLAGE,
                            HOSAPETE TALUK, BALLARI DISTRICT,
                            NOW VIJAYANAGAR DISTRICT.
                                                                        ...APPELLANTS
                    (BY SRI. B. CHIDANANDA, ADVOCATE FOR A1(A-D))
                    AND:
                    1.      G. BHEEMANAGOUDA S/O. LATE MAREGOUDA,
                            SINCE DEAD BY HER LR'S.
                              -2-
                                           NC: 2025:KHC-D:5600
                                       RSA No. 2185 of 2007
                                    C/W RSA No. 319 of 2007




1(A)   SMT. JALAJAKSHAMMA
       W/O. LATE G. BHEEMANA GOUDA,
       AGED ABOUT 58 YEARS,

1(B)   MANJUNATH GOUDA
       S/O. LATE. G. BHEEMANA GOUDA,
       AGED ABOUT 28 YEARS,

1(C)   SMT. SHANTHAMMA
       D/O. LATE. G. BHEEMANA GOUDA,
       AGED ABOUT 35 YEARS,

1(D) NANDINI
     D/O. LATE. G. BHEEMANA GOUDA,
     AGED ABOUT 32 YEARS,

       ALL ARE RESIDENT OF
       CHIKKAJAYAGANUR VILLAGE,
       HOSAPETE TALUK, BALLARI DISTRICT,
       NOW VIJAYANAGAR DISTRICT.

2.     SMT. R. LEELAVATHY
       W/O. GOWDARA JAMBANA GOUDA,
       SINCE DEAD BY HER LR'S.

2(A)   G. SHOBA
       D/O. LATE GOUDARA JAMBANA GOUDA,
       AGED ABOUT 37 YEARS,
       OCC: HOUSEHOLD WORK/AGRICULTURIST,

2(B)   G. UMESHA
       S/O. LATE GOUDARA JAMBANA GOUDA,
       AGED ABOUT 34 YEARS,
       OCC: HOUSEHOLD WORK/AGRICULTURIST,

2(C)   G. UDAYKUMAR
       S/O. LATE GOUDARA JAMBANA GOUDA,
       AGED ABOUT 29 YEARS,
                               -3-
                                           NC: 2025:KHC-D:5600
                                       RSA No. 2185 of 2007
                                    C/W RSA No. 319 of 2007



       ALL ARE RESIDENT OF
       CHIKKAJAYAGANUR VILLAGE,
       HOSAPETE TALUK, BALLARI DISTRICT,
       NOW VIJAYANAGAR DISTRICT.
                                                ...RESPONDENTS
(BY SRI. MALLIKARJUNSWAMY B. HIREMATH,
    ADVOCATE FOR R2(A-C);
    R1(A-D) ARE SERVED AND UNREPRESENTED)

       THIS REGULAR SECOND APPEAL IS FILED UNDER SECTION
100 OF CPC PRAYING TO CALL FOR RECORDS IN R.A.NO.10/2005 ON
THE FILE OF PRL. CIVIL JUDGE (SR.DN), JMFC, HOSPET, AND ON
PERUSAL OF THE SAME BE PLEASED TO SET ASIDE THE JUDGMENT
AND DECREE DATED 19/09/2006, AND ALSO SET ASIDE THE
JUDGMENT AND DECREE DATED 04.10.2004 IN O.S.NO.246/2001
PASSED BY THE COURT OF PRL. CIVIL JUDGE (JR.DN.) AND JMFC.,
HOSPET.

IN R.S.A. NO. 319/2007 (DEC/INJ-)
BETWEEN:
1.     J. CHANDRAPPA S/O. J. SIDDALINGAPPA,
       SINCE DEAD BY HIS LR'S.

1(A)   SMT. J. HEMALATHA W/O. LATE J. CHANDRAPPA
       AGED ABOUT 60 YEARS,

1(B)   J. BHARAMA REDDY S/O. LATE J. CHANDRAPPA
       AGED ABOUT 42 YEARS,

1(C)   J. PRAKASH REDDY S/O. LATE J. CHANDRAPPA
       AGED ABOUT 41 YEARS,

1(D) SMT. SUMA HOSAMANI D/O. LATE J. CHANDRAPPA
     AGED ABOUT 37 YEARS,

       ALL ARE RESIDENT OF
       CHIKKAJAYAGANUR VILLAGE,
                              -4-
                                           NC: 2025:KHC-D:5600
                                       RSA No. 2185 of 2007
                                    C/W RSA No. 319 of 2007



       HOSAPETE TALUK, BALLARI DISTRICT,
       NOW VIJAYANAGAR DISTRICT.
                                                  ...APPELLANTS
(BY SRI. B. CHIDANANDA, ADVOCATE FOR A1(A-D))
AND:
1.     SMT. R. LEELAVATHY
       W/O. GOWDARA JAMBANA GOUDA,
       SINCE DEAD BY HER LR'S.

1(A)   G. SHOBA
       D/O. LATE GOUDARA JAMBANA GOUDA,
       AGED ABOUT 37 YEARS,
       OCC: HOUSEHOLD WORK/AGRICULTURIST,

1(B)   G. UMESHA
       S/O. LATE GOUDARA JAMBANA GOUDA,
       AGED ABOUT 34 YEARS,
       OCC: HOUSEHOLD WORK/AGRICULTURIST,

1(C)   G. UDAYKUMAR
       S/O. LATE GOUDARA JAMBANA GOUDA,
       AGED ABOUT 29 YEARS,

       ALL ARE RESIDENT OF
       CHIKKAJAYAGANUR VILLAGE,
       HOSAPETE TALUK, BALLARI DISTRICT,
       NOW VIJAYANAGAR DISTRICT.

2)     G. BHEEMANAGOUDA S/O. LATE MARE GOUDA,
       SINCE DEAD BY HER LR'S.

2(A)   SMT. JALAJAKSHAMMA
       W/O. LATE G. BHEEMANA GOUDA,
       AGED ABOUT 58 YEARS,

2(B)   MANJUNATH GOUDA
       S/O. LATE. G. BHEEMANA GOUDA,
       AGED ABOUT 28 YEARS,
                              -5-
                                           NC: 2025:KHC-D:5600
                                       RSA No. 2185 of 2007
                                    C/W RSA No. 319 of 2007



2(C)   SMT. SHANTAMMA
       D/O. LATE. G. BHEEMANA GOUDA,
       AGED ABOUT 35 YEARS,

2(D) NANDINI
     D/O. LATE. G. BHEEMANA GOUDA,
     AGED ABOUT 32 YEARS,

       ALL ARE RESIDENT OF
       CHIKKAJAYAGANUR VILLAGE,
       HOSAPETE TALUK, BALLARI DISTRICT,
       NOW VIJAYANAGAR DISTRICT.

3.     R. VAJRAGOWDA
       S/O. R. MALLIKARJUNAGOWDA,
       MAJOR,
       OCC: AGRICULTURIST,
       R/O. CHIKKAJAYAGANUR VILLAGE,
       HOSAPETE TALUK, BALLARI DISTRICT.
                                                ...RESPONDENTS
(BY SRI. MALLIKARJUNSWAMY B. HIREMATH,
    ADVOCATE FOR R1(A-C);
    R2(A-D) & R3 ARE SERVED AND UNREPRESENTED)

       THIS REGULAR SECOND APPEAL IS FILED UNDER SECTION
100 OF CPC PRAYING TO CALL FOR RECORDS IN R.A.NO.08/2005 ON
THE FILE OF COURT OF PRL. CIVIL JUDGE (SR.DN), HOSPET, AND
ON PERUSAL OF THE SAME BE PLEASED TO SET ASIDE THE
JUDGMENT    AND   DECREE   DATED   19/09/2006   THEREBY   ALSO
SETTING ASIDE THE JUDGMENT AND DECREE DATED 04.10.2004
PASSED IN O.S.NO.41/1997 PASSED BY THE COURT OF PRL. CIVIL
JUDGE (JR.DN.) HOSPET.


       THESE APPEALS COMING ON FOR DICTATING JUDGMENT THIS
DAY, JUDGMENT WAS DELIVERED THEREIN AS UNDER:
                                    -6-
                                              NC: 2025:KHC-D:5600
                                            RSA No. 2185 of 2007
                                         C/W RSA No. 319 of 2007



CORAM:     THE HON'BLE MR. JUSTICE E.S.INDIRESH


                       ORAL JUDGMENT

The appeal in RSA 319/2007 is preferred by defendant

No.1, challenging the judgment and decree dated 19.09.2006

in R.A.No.8/2005 on the file of Prl.Civil Judge (Sr.Dn) and

JMFC, Hospet (for short "the First Appellate Court") dismissing

the appeal and confirming the judgment and decree dated

04.10.2004 in O.S.No.41/1997 on the file of Prl.Civil Judge

(Jr.Dn) and JMFC, Hospet (for short "the Trial Court") decreeing

the suit in part.

2. The appeal in RSA No.2185/2007 is preferred by

the plaintiff, challenging the judgment and decree dated

19.09.2006 in R.A.No.10/2005 on the file of the First Appellate

Court dismissing the appeal and confirming the judgment and

decree dated 04.10.2004 in O.S.No.246/2001 on the file of the

Trial Court dismissing the suit.

3. For the sake of convenience, the parties are

referred to as per their rank in O.S.No.246/2001.

NC: 2025:KHC-D:5600

FACTS IN RSA NO.319/2007:

4. The plaintiffs have filed suit in O.S.No.41/1997

seeking relief of declaration with consequential relief of

permanent injunction and also for recovery of possession of suit

schedule property. It is the case of the plaintiffs that plaintiff

No.1 is the wife of brother of the 2nd plaintiff. The plaintiff No.1

had purchased the suit schedule property from one

Channanagouda and pursuant to the same, plaintiff No.1 is in

possession of the suit schedule property. It is the case of the

plaintiffs that the defendants without having right over the suit

schedule property put up basement in the suit schedule

property and same was protested by the plaintiffs. It is also

stated that the defendants illegally trespassed into the suit

schedule property and dispossessed the plaintiffs from the suit

schedule property. Hence, plaintiffs filed suit in

O.S.No.41/1997.

4.1. After service of notice, defendant No.1 has filed

written statement and denied the averments made in the

plaint. It is the specific case of defendant No.1 that the

husband of the plaintiff No.1 and plaintiff No.2 are the owners

NC: 2025:KHC-D:5600

of the suit schedule property and they have executed

agreement of sale dated 24.08.1990 having received the entire

sale consideration of ₹2,000/- and put the defendant No.1 in

possession of portion of the suit schedule property. It is the

case of the defendant No.1 that since he has purchased the suit

schedule property, the defendant No.1 has put up basement in

the suit schedule property. It is also the contention of the

defendant No.1 that, the plaintiffs have suppressed the

material fact of agreement of sale and accordingly sought for

dismissal of the suit.

4.2. The Trial Court based on the pleadings on record

framed the issues for its consideration. In order to establish

their case, plaintiffs have examined three witnesses as PW1 to

PW3 and produced 8 documents and same were marked as

Ex.P1 to Ex.P8. The defendants have examined three witnesses

as DW1 to DW3 and produced 6 documents and same were

marked as Ex.D1 to Ex.D6. The Trial Court, after considering

the material on record, by its judgment and decree dated

04.10.2004 partly decreed the suit holding that the plaintiff

No.1 is the absolute owner of the suit schedule property.

Feeling aggrieved by the same, the defendant No.1 has

NC: 2025:KHC-D:5600

preferred R.A.No.8/2005, which came to be dismissed by the

First Appellate Court by its judgment and decree dated

19.09.2006 and feeling aggrieved by the same, the defendant

No.1 has preferred appeal in RSA No.319/2007.

FACTS IN RSA NO.2185/2007:

5. The plaintiff filed a suit in O.S.No.246/2001 seeking

relief of specific performance of agreement of sale. It is the

case of the plaintiff that the defendant No.1 and husband of the

defendant No.2 had executed agreement of sale in favour of

the plaintiff for total sale consideration of ₹2,000/- and agreed

to execute the registered sale deed in respect of the suit

schedule property on demand by the plaintiff. It is the case of

the plaintiff that the plaintiff was put in possession of the

portion of the suit schedule property. In the meanwhile,

husband of the defendant No.2 died. Thereafter, the plaintiff

requested the defendants to execute registered sale deed in

respect of the suit schedule property and same was refused by

the defendants and as such, the plaintiff has filed

O.S.No.246/2001 before the Trial Court.

- 10 -

NC: 2025:KHC-D:5600

5.1. After service of notice, the defendants entered

appearance and filed detailed written statement denying the

averments made in the plaint. It is the case of the defendants

that the defendants have filed O.S.No.41/1997 seeking relief of

declaration and therefore, sought for dismissal of the suit.

5.2. The Trial Court, based on the pleadings on record,

formulated issues for its consideration. In order to establish

their case, plaintiff has examined two witnesses as PW1 and

PW2 and marked the documents as stated in O.S.No.41/1997.

The defendants have examined one witness as DW1 and

marked the documents as stated in O.S.No.41/1997.

5.3. The Trial Court, after considering the material on

record, by its judgment and decree dated 04.10.2004,

dismissed the suit and feeling aggrieved by the same, the

plaintiff has preferred R.A.No.10/2005 before the First

Appellate Court and the First Appellate Court after considering

the material on record, dismissed the appeal, and as such

confirmed the judgment and decree in O.S.No.246/2001.

Hence, the plaintiff has preferred RSA No.2185/2007.

- 11 -

NC: 2025:KHC-D:5600

6. The substantial questions of law framed by this

Court on 13.09.2012 in RSA No.319/2007 read as under:

i) Whether power of attorney holder can substitute the original witness who had deposed before the court and for no reason whatsoever withdrew and did not proceed with the recording of evidence is legally permissible?

ii) When the witness who is available, has permitted herself to be examined can suddenly withdraw and execute a power of attorney holder in favour of another person to be a witness, will it be considered as discharging the burden of proof as contemplated under sec.100 of evidence Act?

iii) Whether both the Courts below committed error in relying upon inadmissible evidence in decreeing the suit? As there was no need for power of attorney to have been examined when plaintiff was hale and healthy to depose before the trial Court?

iv) When the Power of attorney executed in favour of Smt.Gowramma by Smt.Leelavathy did not empower her to give evidence in the matter, whether the trial Court ought to have allowed the power of attorney holder to depose? And

- 12 -

NC: 2025:KHC-D:5600

based on the evidence/deposition it's findings? Whether the 1st Appellate Court committed error in not rectifying this error?

v) That both the Courts below failed to read document D-1 which was agreement of sale which was proved in connected suit O.S.No.246/01 possession as per said document vested in the Appellant long ago, wherefore decree for possession in favour of plaintiff in O.S.No.41/1997 ought not to have been granted?

vi) This Hon'ble Court be pleased to frame such substantial questions of law as deemed fit under Section 100 CPC?

7. The substantial questions of law framed by this

Court on 13.09.2012 in RSA No.2185/2007 read as under:

i) Whether both the Courts below erred in rendering a finding that the suit was barred by limitation?

ii) Whether the first Appellate Court committed manifest error in not allowing IA of the Appellant under Order XXVI Rule 9 of CPC for appointing Commissioner to ascertain the identity of the schedule property thereby

- 13 -

NC: 2025:KHC-D:5600

denied opportunity to the Appellant/plaintiff to prove his case?

iii) Whether both the Courts below committed error in not framing issue in respect of adverse possession of plaintiff when issue of peaceful possession was framed and not giving finding on it?

iv) Whether both the Courts below erred in concluding that area/plot to the extent of 0.81 cents out of Sy.No.109-A in the Chikkajayaganur village purportedly purchased by respondents from the owner same properties hence, appellant has knowledge of the same for the purpose of limitation?

v) Whether both the Courts below erred in confusing with the property of the plaintiff being one and the same when the schedule of both the properties was admittedly different?

vi) Whether the Courts below could have relied upon testimony of a witness who was only a power of attorney holder and who stepped into witness box midway after the witness who was examined in examination of chief? Could it amount to discharge of burden of proof under Section 100 of Indian Evidence Act?

- 14 -

NC: 2025:KHC-D:5600

8. I have heard Sri. B Chidanand, learned counsel

appearing for the appellant, and Sri. Mallikarjunaswami B

Hiremath, learned counsel appearing for the respondents.

9. It is the submissions of the learned counsel Sri. B.

Chidanand, appearing for the appellant, that both the Courts

below have committed an error in rejecting the claim made by

the appellant herein seeking relief of specific performance of

the contract as the husband of Smt. Leelavathi (plaintiff in

O.S.No.41/1997) and his brother have executed agreement of

sale dated 24.08.1990 by receiving the entire sale

consideration amount and also parted with the possession of

the suit schedule property. It is also contended by the learned

counsel for the appellant that, the appellant has proved the

execution of the agreement of the sale and as the appellant

herein has paid the entire sale consideration amount, as per

the agreement of sale dated 24.08.1990 and therefore, there

was no impediment for the Courts to pass a decree for specific

performance in favour of the appellant herein and accordingly,

sought for interference of this Court.

- 15 -

NC: 2025:KHC-D:5600

10. Nextly, Sri. B.Chidanand learned counsel appearing

for the appellant invited the attention of this Court to the

evidence of PW1 and PW2 and argued that the evidence of PW1

(Smt.Leelavathi) was discarded and her power of attorney was

examined as PW2, who had no knowledge about the facts of

the case and therefore, sought for interference of this Court.

11. In order to buttress his arguments, the learned

counsel appearing for the appellant places reliance on the

following judgments of the Hon'ble Supreme Court:

1. Shrimant Shamrao Suryavansi v. Prahlad Bhairoba Suryavanshi1

2. Janki Vashdeo Bhojwani and another v.

Indusind Bank Ltd., and others2

12. Per contra, Sri. Mallikarjunaswami B Hiremath,

learned counsel appearing for the respondents contended that

the plaintiffs in O.S.No.41/1997 had purchased the suit

schedule property as per registered sale deed dated

22.08.1996 and therefore, execution of the agreement of sale

dated 24.08.1990 does not arise at all. Hence, it is contended

that both the Courts below having taken note of the factual

(2002) 3 SCC 676

(2005) 2 SCC 217

- 16 -

NC: 2025:KHC-D:5600

aspects on record rightly answered the prayer made by the

plaintiffs in O.S.No.41/1997 and accordingly sought for

dismissal of the appeal.

13. In the light of the submissions made by the learned

counsel appearing for the parties, I have carefully examined

the findings recorded by both the Courts below and perused the

original records. Plaintiff in O.S.No.246/2001 is the defendant

O.S.No.41/1997. Plaintiffs in O.S.No.41/1997 are the

defendants in O.S.No.246/2001. Suit schedule property is the

land property belonging to the plaintiffs in O.S.No.41/1997 as

the plaintiffs had acquired the suit schedule property as per the

registered sale deed dated 22.08.1996 (Ex.P2). It is also to be

noted that plaintiff in O.S.No.246/2001 and defendant in

O.S.No.41/1997 (appellant herein) is a witness to the

registered sale deed dated 22.08.1996 (Ex.P2). Since the

plaintiffs have acquired the suit schedule property as per

registered sale deed dated 22.08.1996 (Ex.P2) and as such,

there was no legal right for the husband of the plaintiff No.1

and plaintiff No.2 in O.S.No.41/1997 to execute the agreement

of sale dated 24.08.1990 (Ex.D1) in favour of the defendant in

O.S.No.41/1997 and plaintiff in O.S.No.246/2001 much before

- 17 -

NC: 2025:KHC-D:5600

purchasing the schedule property. The said aspect of the

matter was rightly considered by both the Courts below after

appreciating the entire material on record and therefore, the

arguments advanced by the learned counsel appearing for the

appellant cannot be accepted and further the judgments

referred to by the learned counsel appearing for the appellant

are not applicable to the facts of the case, since the plaintiffs in

O.S.No.41/1997 had acquired the suit schedule property after

the due execution of agreement of sale dated 24.08.1990 as

urged by the appellant herein and therefore, the substantial

question of law framed above favours the respondents herein

and as such, there is no perversity in the judgement and

decree passed by both the Courts below and accordingly, both

the appeals are dismissed.

14. In view of disposal of the appeals, pending

interlocutory applications, if any, do not survive for

consideration and are disposed of accordingly.

Sd/-

(E.S.INDIRESH) JUDGE YAN

 
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