Monday, 20, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Smt Anjum Pasha vs Shri Bob Edward Maddela
2025 Latest Caselaw 10230 Kant

Citation : 2025 Latest Caselaw 10230 Kant
Judgement Date : 14 November, 2025

Karnataka High Court

Smt Anjum Pasha vs Shri Bob Edward Maddela on 14 November, 2025

                         -1-
                                    RFA No. 1396 of 2015
                               C/W RFA No.1397 of 2015,
                                RFA CROB. No.23 of 2015
                                IN RFA No.1397 OF 2015



 IN THE HIGH COURT OF KARNATAKA AT BENGALURU

      DATED THIS THE 14TH DAY OF NOVEMBER, 2025

                       PRESENT
       THE HON'BLE MR. JUSTICE JAYANT BANERJI
                         AND
        THE HON'BLE MR. JUSTICE UMESH M ADIGA
     REGULAR FIRST APPEAL NO. 1396 OF 2015 (PAR)

                         C/W
     REGULAR FIRST APPEAL NO. 1397 OF 2015 (RES),

            RFA CROB NO.23 OF 2015 (RES)

               IN RFA NO.1397 OF 2015

IN RFA NO.1396/2015
BETWEEN:

1.   SMT ANJUM PASHA
     NEE BHAGYALAKSHMI
     WIFE OF SHRI AFROZE PASHA
     AND DAUGHTER OF LATE M.J.EDWARDS
     AGED ABOUT 57 YEARS
     RESIDING AT NO. 654,
     11TH MAIN, HAL II STAGE,
     BANGALORE - 560 008.

2.   SMT MAHITHA RAJALAKSHMI
     CHELLADURAI,
     WIFE OF SHRI N.CHELLADURAI
     DAUGHTER OF LATE M.J.EDWARD
     AGED ABOUT 62 YEARS
     RESIDING AT C/O BRIGGS AND
     SHATTERN AG, 3RD WING,
     DUBAI AIRPORT FREE
     PO BOX 54484, DUBAI.
                           -2-
                                     RFA No. 1396 of 2015
                                C/W RFA No.1397 of 2015,
                                 RFA CROB. No.23 of 2015
                                 IN RFA No.1397 OF 2015




3.   SMT VIJAYA WARRIER
     WIFE OF SHRI WARRIER AND
     DAUGHTER OF LATE M.J.EDWARD
     AGED ABOUT 51 YEARS
     RESIDING AT BLOCK 232,
     NO:05-148, SIMEI STREET 4.1,
     SINGAPORE.
                                          ...APPELLANTS
(BY SRI. S. SREEVATSA, SENIOR COUNSEL FOR
     SRI.UDITA RAMESH,ADVOCATE)

AND:

1 . SHRI BOB EDWARD MADDELA
    SON OF LATE M.J.EDWARD
    AGED ABOUT 55 YEARS
    RESIDING AT NO. 269,
    1ST FLOOR, 1ST MAIN ROAD,
    DEFENCE COLONY
    BANGALORE - 560 038.

2 . SMT. SRILATHA
    WIFE OF SHRI P. SHANKAR
    DAUGHTER OF LATE P.J.EDWARD
    AGED ABOUT 60 YEARS,
    RESIDING AT NO: 807,
    BIRCH BLOCK, ST. JOHN'S WOOD,
    TAVAREKERE,
    BANGALORE - 560 034.
                                          ...RESPONDENTS
(BY SRI. PRATIK PANY, ADVOCATE FOR R1,
    SRI.SABASTIAN M.A., ADVOCATE/CR/R2)

     THIS RFA IS FILED UNDER SECTION 96 OF CPC,
AGAINST THE JUDGMENT AND DECREE DATED 29.07.2015
PASSED IN OS NO.15395/2006 ON THE FILE OF THE XXVI
ADDL. CITY CIVIL JUDGE, MAYOHALL BENGALURU (CCH 20)
DISMISSING THE SUIT FOR PARTITION.
                             -3-
                                       RFA No. 1396 of 2015
                                  C/W RFA No.1397 of 2015,
                                   RFA CROB. No.23 of 2015
                                   IN RFA No.1397 OF 2015



IN RFA NO.1397/2015
BETWEEN:

1 . SMT. ANJUM PASHA
    NEE BHAGYALAKSHMI
    WIFE OF SHRI AFROZE PASHA
    AND DAUGHTER OF LATE M.J.EDWARD
    AGED ABOUT 57 YEARS
    RESIDING AT NO. 654,
    11TH MAIN, HAL II STAGE,
    BANGALORE - 560 008.

2 . SRI AFROZE PASHA
    SON OF LATE BABOO HYAT SAHEB,
    AGED ABOUT 58 YEARS
    RESIDING AT NO. 654,
    11TH MAIN, HAL II STAGE,
    BANGALORE - 560 008.
                                              ...APPELLANTS

(BY SRI. S. SREEVATSA, SENIOR COUNSEL FOR
     SRI.UDITA RAMESH, ADVOCATE)

AND:
SHRI BOB EDWARD MADDELA
S/O LATE M J EDWARD,
AGED ABOUT 55 YEARS
RESIDING AT NO.269,
1ST FLOOR, 1ST MAIN ROAD,
DEFENCE COLONY,
BANGALORE-560 038.
                                            ...RESPONDENT
(BY SRI. PRATIK PANY, ADVOCATE)

     THIS RFA IS FILED UNDER SECTION 96 OF THE CODE OF
CIVIL PROCEDURE, AGAINST THE JUDGMENT AND DECREE
DATED:29.07.2015 PASSED ON O.S NO.25891/2008 ON THE
FILE OF THE XXVI ADDITIONAL CIY CIVIL AND SESSION
JUDGE, AT MAYOHALL, BANGALORE, PARTLY ALLOWING THE
SUIT FOR POSSESSION AND DAMAGE.
                             -4-
                                       RFA No. 1396 of 2015
                                  C/W RFA No.1397 of 2015,
                                   RFA CROB. No.23 of 2015
                                   IN RFA No.1397 OF 2015



IN RFA CROB. 23/2015 :
BETWEEN:

SHRI BOB EDWARD MADDELA
SON OF LATE M J EDWARD,
AGED ABOUT 55 YEARS
RESIDING AT NO.269,
1ST FLOOR, 1ST MAIN ROAD,
DEFENCE COLONY,
BANGALORE-560 038.
                                         ...CROSS OBJECTOR
(BY SRI. PRATIK PANY, ADVOCATE)

AND:

1 . SMT ANJUM PASHA
    NEE BHAGYALAKSHMI
    WIFE OF SHRI AFROZE PASHA
    AND DAUGHTER OF LATE M.J.EDWARD
    AGED ABOUT 57 YEARS
    RESIDING AT NO. 654,
    11TH MAIN, HAL II STAGE,
    BANGALORE - 560 008.

2 . SRI AFROZE PASHA
    SON OF LATE BABOO HYAT SAHEB,
    AGED ABOUT 58 YEARS
    RESIDING AT NO. 654,
    11TH MAIN, HAL II STAGE,
    BANGALORE - 560 008.
                                        ...RESPONDENTS
(BY SRI. S. SREEVATSA, SENIOR COUNSEL FOR
     SRI.UDITA RAMESH, ADVOCATE)

     THIS RFA CROB IN RFA 1397/2015 FILED U/O 41 RULE
22 R/W 151 OF CPC., AGAINST THE JUDGMENT AND DECREE
DATED 29.07.2015 PASSED IN O.S NO.25891/2008 ON THE
FILE OF THE XXVI ADDL. CITY CIVIL AND SESSIONS JUDGE
(CCH 20), PARTLY ALLOWING THE SUIT FOR VACANT
POSSESSION AND DAMAGES. THE CROSS OBJECTOR PRAYS
                                 -5-
                                           RFA No. 1396 of 2015
                                      C/W RFA No.1397 of 2015,
                                       RFA CROB. No.23 of 2015
                                       IN RFA No.1397 OF 2015



TO DIRECT THE APPELLANT TO PAY THE RENT @ RS.15,000/-
PER MONTH FROM THE DATE OF OCCUPATION AND FUTURE
RENT @ RS.50,000/- PER MONTH TILL THE DATE OF HANDING
OVER THE VACANT POSSESSION OF THE SUIT SCHEDULE
PREMISES IN THE INTEREST OF JUSTICE AND EQUITY.

     THESE APPEALS AND RFA CROB, HAVING BEEN HEARD
AND RESERVED FOR JUDGMENT ON 16.09.2025, COMING ON
FOR PRONOUNCEMENT THIS DAY, THE COURT PRONOUNCED
THE FOLLOWING:


CORAM:       HON'BLE MR. JUSTICE JAYANT BANERJI
             and
             HON'BLE MR. JUSTICE UMESH M ADIGA

                          CAV JUDGMENT

(PER: HON'BLE MR. JUSTICE UMESH M ADIGA)

The above said appeals, as well as Cross-objection

arises out of the judgment and decree dated 29th July

2015, passed in O.S.No.15395/2006 connected with

O.S.No.25891/2008, on the file of XXVI Addl.City Civil

Judge, Mayohall, Bengaluru, (CCH-20), (for short, `trial

Court).

2. Defendant Nos.1 and 2 in O.S.No.25891/2008

and plaintiffs in O.S.No.15395/2006 have filed the above

said appeals and plaintiff in O.S.No.25891/2008 filed

C/W RFA No.1397 of 2015,

IN RFA No.1397 OF 2015

RFA.Crob.No.23/2015. All these matters are taken up

together for disposal.

3. Plaintiffs in O.S.No.15395/2006 have filed suit

for partition and separate possession and plaintiff in

O.S.No.25891/2008 filed a suit for ejectment. After trial,

the trial Court by the impugned judgment and decree,

dismissed O.S.No.15395/2006 and partly allowed

O.S.No.25891/2008. Same is being challenged in the

present appeals and Cross-objection.

4. The brief facts of the case in Original Suit

No.15395/2006 are that, father of the plaintiffs and

defendants was one by name M.J.Edward. He purchased

the suit property bearing Site No.654, 11th Main, HAL II

Stage, Bengaluru, by joint contribution of funds by

M.J.Edwards and his wife - Mrs. Florence Kamala Edwards

and their elder daughter - plaintiff No.2. Thereafter, late

M.J.Edwards constructed a building over that on the basis

of the funds fully provided by his wife and their elder

C/W RFA No.1397 of 2015,

IN RFA No.1397 OF 2015

daughter. Therefore, both the land, as well as the building

constructed thereupon are joint properties of M.J.Edwards

and his wife Mrs.Florence Kamala Edwards and their eldest

daughter. The said late M.J.Edwards was an employee of

HAL and during emergency, he was dismissed from the

service and hence, he did not receive any terminal benefits

from his employer. Therefore, he had no income for his

survival and he was dependent upon earnings of his wife

and eldest daughter. His wife Florence Kamala Edwards

was also working in HAL and she had her own source of

income. Hence, he had no money to construct a house in

the suit property.

5. It was further contended that the said

M.J.Edwards passed away on 02.02.1989 at Masanagudi in

Tamil Nadu, leaving behind plaintiffs and defendants as his

legal representatives along with his wife, Mrs.Florence

Kamala Edwards. Plaintiffs, defendants and their parents

were jointly residing in the said house till death of

M.J.Edwards and Mrs.Florence Kamala Edwards who died

C/W RFA No.1397 of 2015,

IN RFA No.1397 OF 2015

at Bengaluru on 30.04.1996. After the death of

M.J.Edwards, property records were mutated in the name

of Mrs.Florence Kamala Edwards.

6. It was further contended that the plaintiffs and

the defendants are Christian by religion. Plaintiff No.1 was

married to a Muslim and that would not affect her right of

succession. The suit property is in joint possession and

enjoyment of plaintiffs and defendants, and each of them

are entitled for 1/5th share in the suit property. Plaintiffs

demanded for partition with defendant No.1 after the

death of Mrs.Florence Kamala Edwards and defendant

No.1 refused to effect partition. Therefore, plaintiffs were

constrained to file the suit. With these reasons, plaintiffs

prayed for partition and separate possession of their 1/5th

share in the suit schedule property.

7. Defendant No.1 - Mr. Bob Edwards Maddela has

filed his written statement contending that his father

Mr.M.J.Edwards was the absolute owner of the suit

C/W RFA No.1397 of 2015,

IN RFA No.1397 OF 2015

property and he had purchased it from the City

Improvement Trust Board, (which was later on called as

Bengaluru Development Authority) (BDA). The City

Improvement Trust Board initially allotted suit property in

favour of M.J.Edwards and executed a registered

Lease-cum-Sale Agreement dated 26.11.1971 and

thereafter, executed a Registered Sale Deed on

18.03.1986 in favour of M.J.Edwards. The said

M.J.Edwards paid the entire sale consideration out of his

salary income and none contributed for purchase of the

same, as such, he was the absolute owner of the said

property. He had constructed a house in the said property

out of his own source of income.

8. Defendant No.1 further contended that, during

his lifetime and out of his own free will and volition,

M.J.Edwards had executed a Will in favour of defendant

No.1, bequeathing the suit property and it was a

registered Will executed by him. This fact was within the

knowledge of plaintiffs and defendant No.2. After the

- 10 -

C/W RFA No.1397 of 2015,

IN RFA No.1397 OF 2015

death of his father, he became owner of the suit schedule

property by virtue of the Will dated 25.04.1977 executed

by late M.J.Edwards. Defendant No.1 applied for transfer

of katha in his name in respect of the said property to

Bruhat Bengaluru Mahanagar Palike (for short, `BBMP'),

but plaintiff No.1 objected for the transfer of katha.

BBMP after hearing the parties, rejected the said objection

and name of defendant No.1 was entered in the Municipal

records in respect of the suit property. Plaintiff No.1

challenged the said order before Deputy Commissioner,

Bengaluru Mahanagar Palike and the said appeal was

dismissed. The orders passed by the competent authority

was confirmed.

9. Defendant No.1 further contended that he was

working abroad. After the death of his mother, the suit

property was vacant from 1996 to 1998. In the year 1998,

husband of plaintiff No.2 occupied the suit premises as a

tenant, paying rent of Rs.5,000/- per month. In the year

2000, he vacated the premises and plaintiff No.1 sought

- 11 -

C/W RFA No.1397 of 2015,

IN RFA No.1397 OF 2015

permission of defendant No.1 to occupy the premises as a

tenant. Initially, plaintiff No.1 and her husband agreed to

pay rent of Rs.5,000/- per month. Defendant No.1 waived

the said rent as a matter of goodwill and sent e-mail in

this respect.

10. Defendant No.1 and his family members

returned from abroad to reside permanently in India and

defendant No.1 requested plaintiff No.1 and her husband

to vacate the property, so that they could occupy the

same for their use and occupation. The defendants

disagreed to vacate and told him that they would pay rent

of Rs.15,000/- per month and requested for some more

time since construction of their house was incomplete.

An e-mail was sent in this regard by the defendants. The

defendants continued to occupy the same and paid rent of

Rs.15,000/- per month and after some time, once again

plaintiff requested the defendants to vacate the premises,

as the said premises was required for his use and

occupation, since he was staying in a rented premises and

- 12 -

C/W RFA No.1397 of 2015,

IN RFA No.1397 OF 2015

paying rent of Rs.16,000/- per month. When defendants

refused to vacate the premises, plaintiff issued notice

dated 03.03.2006 to the defendants in

O.S.No.25891/2008 to vacate the suit premises and hand

over the possession along with arrears of rent. The said

notice was served on plaintiff No.1 and her husband -

Afroze Pasha. Instead of vacating and handing over the

possession of the property, defendants in collusion with

others, got filed this suit for partition.

Defendant No.1 has further contended that, by virtue

of the Will executed by his father M.J.Edwards, he became

absolute owner of the suit property. Plaintiffs and

defendant No.2 have no right, title or interest over the suit

property to seek partition. With these reasons, he prayed

to dismiss the suit O.S.No.15395/2006.

11. From the rival contentions of the parties in the

above suit, the trial Court framed following issues :

- 13 -

C/W RFA No.1397 of 2015,

IN RFA No.1397 OF 2015

"ISSUES IN O.S.NO.15395/2006

1. Whether plaintiffs prove that father of plaintiffs and defendants has purchased the properties bearing No.654, 11th Main, HAL 2nd Stage, Bangalore and out of the Provident Fund amount of their mother residential house was built there on?

2. Whether plaintiffs proves that each of them have got 1/5th share in the suit schedule property?

3. Whether defendant No.1 proves that suit schedule property was self acquired property of their father?

4. Whether defendant No.1 proves that under the WILL executed by their father he become absolute owner of the property?

5. Whether defendant No.1 proves that husband of the 2nd defendant occupied the schedule premises as tenant on monthly rent of Rs.5,000/-?

6. Whether 1st defendant proves that 1st plaintiff cannot claim share in view of change of her religion?

7. Whether the plaintiffs are entitled for the relief's sought for?

8. What decree or order?"

- 14 -

C/W RFA No.1397 of 2015,

IN RFA No.1397 OF 2015

12. O.S.No.25891/2008 was filed by Bob Edwards

Maddela against plaintiff No.1 in O.S.No.15395/2006, as

well as her husband Afroze Pasha, seeking for the

following reliefs:

"(a) To direct the defendants to quit, vacant and deliver the vacant possession of the schedule premises to the plaintiffs.

(b) To direct the defendants to pay the plaintiff a sum of Rs.15,000/- per month towards the damages for use and occupation for the premises from the date of the suit till deliver of possession. "

13. The plaint averments in O.S.No.25891/2008 is

more or less similar to the contentions of Mr.Bob Edwards

Maddela in the written statement filed in

O.S.No.15395/2006. He contends that, his father

M.J. Edwards was the absolute owner of the suit property

and he bequeathed the suit property in his favour through

a registered Will dated 25.04.1977. By virtue of the

said Will, he became absolute owner of the suit

property. The suit property was thereafter leased to

- 15 -

C/W RFA No.1397 of 2015,

IN RFA No.1397 OF 2015

defendant Nos.1 and 2. From March 2005 onwards,

defendants agreed to pay rent of Rs.15,000/- per month

to the plaintiff, but did not pay the rent as agreed to the

plaintiff. The plaintiff issued a notice dated 28.02.2006

terminating the tenancy and calling upon the defendants

to pay the arrears of rent at the rate of Rs.15,000/- per

month; and to quit and hand over the possession of suit

schedule property to him. After service of the notice,

defendant No.1 of this suit, falsely filed suit in

O.S.No.15395/2006 for partition, without complying the

terms of the notice issued to her. With these reasons, he

prayed for the above said reliefs.

14. Defendants Nos.1 and 2 have filed their written

statement denying the contentions of the plaintiff.

According to their contentions, the suit property was a

joint property of the plaintiff and other children of late M.J.

Edwards. After his death, as per law applicable to them,

each legal representatives are entitled to one-fifth share in

the property. They also denied the execution of the alleged

- 16 -

C/W RFA No.1397 of 2015,

IN RFA No.1397 OF 2015

Will in favour of plaintiff by late M.J.Edwards. They also

contended that M.J.Edwards was not the absolute owner of

the suit property and it was a joint property of late

M.J.Edwards and his wife. They also denied the allegation

that they obtained the suit property from plaintiff on lease

and agreed to pay rent of Rs.15,000/- per month. With

these reasons prayed to dismiss the suit.

15. From the rival contentions of the parties, the

trial Court framed the following issues in this case.

" ISSUES IN O.S.NO.25891/2008

1. Whether plaintiff proves that there is a landlord and tenant relationship between himself and defendants?

2. Whether suit in the present form for mere possession is maintainable?

3. Whether plaintiff proves that as landlord he has terminated the tenancy of defendant?

4. Whether plaintiff is entitled for damages sought for?

- 17 -

C/W RFA No.1397 of 2015,

IN RFA No.1397 OF 2015

5. Whether plaintiff is entitled for the relief's sought for?

6. What decree or order?

16. It appears, the evidence in O.S.No.15395/2006

was partly recorded and thereafter, as per the order

passed in Miscellaneous Case No.638/2010, by the

Principal District and Sessions Judge, both the suits were

transferred to the same Court and tried together by

clubbing the matters.

17. The trial Court recorded the evidence. Plaintiff

No.1 in O.S.No.15395/2006, by name Mrs.Anjum Pasha

was examined as PW-1 and defendant No.1 in the said suit

i.e., Mr.Bob Edwards Maddela was examined as DW-1 and

he examined 3 witnesses as DWs.2 to 4. No documents

were marked on behalf of plaintiffs in O.S.No.15395/2006

and defendants in O.S.No.25891/2008. On behalf of

defendant No.1 in O.S.No.15395/2006, as well as plaintiff

- 18 -

C/W RFA No.1397 of 2015,

IN RFA No.1397 OF 2015

in O.S.No.25891/2008, 35 documents were marked as

Exs.D-1 to D-35.

18. The trial Judge after hearing the arguments of

both the parties and appreciating the evidence available

on record, passed the impugned judgement dismissing

O.S.No.15395/2006 and partly allowing

O.S.No.25891/2008. The trial Court held that the Will

executed by Mr.M.J.Edwards was proved and thus,

defendant Nos.1 and 2 in O.S.No.25891/2008 who were in

permissive possession were directed to hand over the

vacant possession of the suit property to the plaintiff in

O.S.No.25891/2008. However, the trial Court rejected the

prayer of the plaintiff in O.S.No.25891/2008 for arrears of

rent at the rate of Rs.15,000/- per month from the date of

notice till delivery of the possession of the property.

19. We have heard the arguments of learned

counsel appearing for both the parties.

- 19 -

C/W RFA No.1397 of 2015,

IN RFA No.1397 OF 2015

20. Learned Senior Counsel appearing for the

appellants in RFA.No.1396/2015 (plaintiffs in

O.S.No.15395/2006), contended that, late M.J.Edwards

was not the absolute owner of the suit property and as he

was dismissed from service, he could not get any

pensionary benefit from the HAL company, where he was

employed. Admittedly, his wife was working in HAL and

she had an independent source of income. She contributed

her income to purchase the suit property and construction

of the house. The trial Court failed to consider the fact that

the suit property was a joint property of late M.J. Edwards

and his wife, Mrs. Florence Kamala Edwards.

21. He further contended that the alleged Will

executed by late Mr.M.J.Edwards, dated 25.04.1977, was

not at all proved. The attestors were said to be dead, but

their death certificates were not placed on record. He

further contended that the legal representatives of the

attestors were examined, but no documents were placed

on record to prove the signature of the attestors on the

- 20 -

C/W RFA No.1397 of 2015,

IN RFA No.1397 OF 2015

Will, as well as on the undisputed documents executed

prior to their death by the respective attestors of the Will.

Therefore, the defendant No.1 i.e., Bob Edwards, utterly

failed to prove the execution of the Will dated 25.04.1977,

in his favour. The trial Court has not at all looked into the

said facts. There was non-compliance of the provisions of

Sections 68 and 69 of the Indian Evidence Act. The trial

Court erroneously held that the said Will was proved by

defendant No.1 in O.S.No.15395/2006.

22. The learned Senior Counsel further contended

that the suit was for possession, and not for a relief of

declaration. In the absence of a declaration, a bare suit for

possession is not maintainable. He also contended that,

when the trial Court held that defendant No.1 failed to

prove the relationship of landlord and tenant between

plaintiff and defendant Nos.1 and 2 and hence, directing

the defendants Nos.1 and 2 to deliver the possession of

the property in favour of plaintiff, is erroneous. With these

- 21 -

C/W RFA No.1397 of 2015,

IN RFA No.1397 OF 2015

reasons, prayed to allow the appeal and set aside the

impugned judgment and decree passed by the trial Court.

23. The learned counsel appearing for defendant

No.1 in O.S.No.15395/2006 and for plaintiff in

O.S.No.25891/2008 contended that the documents

produced by his client completely corroborate the

contentions of defendant No.1. He examined himself and

produced the original Will that was registered during the

year 1977. Undisputedly, M.J.Edwards died during the

year 1989. The Sale Deed was executed by the BDA in his

favour during the year 1986. Thereafter, late M.J.Edwards

survived nearly for about 12 years and he actively

participated in all the affairs of the family. It is not in

dispute that defendant No.1 and plaintiff No.3 in

O.S.No.15395/ 2006 were minors during 1977 and all the

children were unmarried. Late M.J.Edwards provided

education to his children and performed their marriages.

Under these circumstances, the contentions of the

plaintiffs in O.S.No.15395/2006 that late M.J.Edwards was

- 22 -

C/W RFA No.1397 of 2015,

IN RFA No.1397 OF 2015

not in sound disposing state of mind to execute the Will,

is not probable. The said Will was duly acted upon, and

name of defendant No.1 was entered in the revenue

records i.e., katha of BBMP in respect of suit property after

the death of his mother.

24. He further contended that the defendant No.1

had produced the death certificate of two attesting

witnesses, as well as an advocate who identified the

signature of late M.J.Edwards on Ex.D-23 i.e., Will dated

25.04.1977. Therefore, to prove the signatures of

attestors, their respective sons were examined. In their

cross-examination, nothing was brought out to disbelieve

their evidence. The signature of late M.J.Edwards on Ex.D-

23 is not disputed by the plaintiffs. Under these

circumstances, defendant No.1 has proved the execution

of the Will dated 25.04.1977.

25. It was further contended that, undisputedly,

M.J.Edwards died on 02.02.1989 and his wife died on

- 23 -

C/W RFA No.1397 of 2015,

IN RFA No.1397 OF 2015

30.04.1996. After the death of both, defendant No.1

became absolute owner of the suit property. Defendant

No.1, who is the plaintiff in O.S.No.25891/ 2008, proved

that defendant Nos.1 and 2 in the said suit were tenants

and, according to e-mail of defendant No.1, she and her

husband agreed to pay rent of Rs.15,000/- per month

from March 2005; but they did not keep up their promise

to pay the rent. When he issued a notice demanding

vacant possession of the property along with arrears of the

rent, defendant No.1 and her husband in

O.S.No.25891/2008 colluded with other sisters, filed false

partition suit in O.S.No.15395/2006. The trial Court has

discussed in detail these facts and it rightly dismissed the

suit in O.S.No.15395/2006.

26. The learned counsel appearing for defendant

No.1 in O.S.No.15395/2006 further contended that,

according to the plaintiffs, wife of late M.J.Edwards, had

contributed for purchase of the property, as well as for

construction of the house, however, no documents were

- 24 -

C/W RFA No.1397 of 2015,

IN RFA No.1397 OF 2015

produced on record to prove it. The elder sister of plaintiff

No.1 did not enter the witness box to prove that she had

contributed for purchase of the property or construction of

the house. Without any evidence, they are contending that

they have also contributed for purchase of the property.

The said contention is not believable and the learned trial

Judge has rightly rejected the same and it does not call for

any interference by this Court.

27. The learned counsel for the plaintiff in

O.S.No.25891/2008 further contended that, as per the

e-mail, defendants 1 and 2 agreed to pay the rent of

Rs.15,000/- per month from March 2005. They did not pay

the same and they have not produced any receipt for

payment of the said amount to the plaintiff. On the basis

of the same, the trial Court ought to have held that there

exists a relationship of landlord and tenant between

plaintiff and defendants. The trial Court erroneously

rejected the same. The trial Court also erroneously

rejected the claim of the plaintiff for payment of rent of

- 25 -

C/W RFA No.1397 of 2015,

IN RFA No.1397 OF 2015

Rs.15,000/- per month. The plaintiff has been paying rent

of ₹19,000/- to a house wherein he has been residing,

since the defendants refused to vacate and deliver the

vacant possession of the property in favour of the plaintiff.

Under these circumstances, the trial Court ought to have

directed defendants to pay the reasonable amount of rent

from the date of the suit till delivery of the possession of

the property. The trial Court failed to do so and hence,

plaintiff in the said suit filed a Cross-objection praying the

said relief. With these reasons, he prayed to allow the

Cross-objection and to dismiss the appeals filed by

plaintiffs.

28. During the pendency of the appeal in RFA

No.1396/2015, the appellants have filed I.A.No.2/2025

under Order XLI Rule 27 read with Section 151 of CPC,

seeking permission to produce additional evidence and

defendant No.1 has filed I.A.No.1/2025 under Section 151

of CPC to modify the order dated 12.07.2017, wherein this

Court orders and directed the appellants to deposit

- 26 -

C/W RFA No.1397 of 2015,

IN RFA No.1397 OF 2015

Rs.25,000/- per month as a rent that might be payable to

the landlord and also the defendant No.1/respondent

requested to modify the said order with respect to

payment of rent from Rs.25,000/- to Rs.50,000/- per

month. Both the said applications are pending for

consideration. No much arguments were addressed

regarding the said documents or reasons for

non-production of the said documents before trial Court.

Hence, the said applications would be considered in due

course.

29. The following points emerge for determination

in the above said two appeals:

1. Whether the learned trial Judge erred in holding that suit property was the absolute property of late M.J. Edwards?

2. Whether the learned trial Judge erred in holding that the Will dated 25.04.1977 executed by Late M.J. Edwards was proved?

3. Whether The trial Judge erred in not holding that there was a jural relationship of landlord and

- 27 -

C/W RFA No.1397 of 2015,

IN RFA No.1397 OF 2015

tenant between plaintiff and defendants in O.S.No.25891/2008?

4. What shall be the amount of damage for which plaintiff in O.S.No.25891/2008, is entitled?

5. Whether the documents produced along with I.A.No.2/2025 are relevant for effective adjudication of the matter and whether appellants have complied the provisions of Order XLI Rule 27 of CPC permitting them to produce the said document?

6. Whether the modification of the order as prayed in IA.No.1/25 is tenable?

7. What order?

Reg. Point No. 1 :

30. Plaintiffs in O.S No.15395/2006 were

contending that, from the funds given by their mother, as

well as elder sister, the land was purchased and building

was constructed by the deceased M.J.Edwards. Therefore,

it was a joint property and not an absolute property of

M.J.Edwards. PW-1 Smt.Anjum Pasha, in her evidence

has reiterated the plaint averments. She has not disclosed

- 28 -

C/W RFA No.1397 of 2015,

IN RFA No.1397 OF 2015

the amount paid by their mother and elder sister to

purchase the suit property or construct the buildings.

31. In her cross-examination, she pleads ignorance

regarding the date on which site was allotted to her father

and how much amount was paid by her father to purchase

the said land. She was also unable to state the amount of

contribution of her mother and elder sister for construction

of the building. She admitted that to construct the

building, her father obtained loan from Karnataka Housing

Board (KHB), but she was unaware about repayment of

the said loan. Hence, she know nothing about the money

given by her mother and elder sister to purchase the site

and construct the buildings.

32. PW-1's elder sister is a party to the

proceedings, however, she did not enter the witness box

to prove her contributions. Therefore, there is absolutely

no reliable evidence produced by the plaintiffs in

O.S.No.15395/2006 to believe their story that it was a

- 29 -

C/W RFA No.1397 of 2015,

IN RFA No.1397 OF 2015

joint property of deceased M.J.Edwards, his wife and elder

sister of PW-1.

33. Defendant No.1, Mr.Bob Edwards was cross-

examined by the plaintiffs in O.S.No.15395/2006. Nothing

was brought out to probabilise the case of the plaintiffs.

The documents produced by the defendant No.1 reveal

that site was allotted to late M.J.Edwards by the City

Improvement Trust Board during the year 1971 and

thereafter, BDA had executed a Sale Deed in his favour

dated 18.03.1986. Both these documents are registered

documents executed in the name of late M.J.Edwards.

34. In Ex.D-23, i.e., Will executed by late

M.J.Edwards, dated 25.04.1977, he had explained in detail

about the amount spent by him for purchase of the land

and construction of the building. It is even mentioned that

he assigned his insurance policy in favour of the Karnataka

Housing Board while obtaining the loan and also

mortgaged the said property. Plaintiffs even have not

- 30 -

C/W RFA No.1397 of 2015,

IN RFA No.1397 OF 2015

produced the documents to show the date on which

Mr.M.J.Edwards was dismissed or removed from his

service or he did not get any service benefits.

Therefore, plaintiffs have miserably failed to prove that

the suit property was purchased and building was

constructed with the funds contributed by his wife and

elder daughter.

35. On the contrary, the documents produced by

the defendant No.1, Mr.Bob Edwards, i.e., registered

documents reveal that the site was allotted to late

M.J.Edwards by the City Improvement Board by registered

document and later on, in terms of the said allotment

letter, the BDA had executed a registered Sale Deed dated

18.03.1986 in his favour, after receipt of the balance

amount. The learned trial Judge has properly considered

the evidence and has rightly held that, the suit property

was an absolute property of late M.J.Edwards and he

had every right to execute the Will in favour of defendant

No.1. Accordingly, this point is answered in the negative.

- 31 -

C/W RFA No.1397 of 2015,

IN RFA No.1397 OF 2015

Reg. Point No.2 - Execution and proof of Will :

36. The defendant No.1 in O.S.No.15395/2006 -

Bob Edwards, contended that late M.J Edwards executed a

registered Will as per Ex.D-23 bequeathing the suit

property in his favour. He had produced the Will before

the Court. He proved that attesters of the Will were no

more at the time of evidence and hence, he examined the

witnesses who were acquainted with the signatures of

attestors of the Will. He has also produced the katha

extract to prove that it was mutated in his name on the

basis of the Will even after it was contested by plaintiff

No.1 before Municipal Corporation.

37. PW-1 in her cross-examination, identified the

signature of her father on Ex.D-23. PW-1 has stated that

she was unaware of the Will till recently; She came to

know about the said Will when defendant No.1 approached

for change of katha in the year 2005. In her further

cross-examination, she admits that from the year 1977,

till the death of her father, he performed all the family

- 32 -

C/W RFA No.1397 of 2015,

IN RFA No.1397 OF 2015

obligations i.e., providing education to his children and

performing marriages of his children and construction of

house in the suit property etc., PW-1 in her evidence has

not explained the reasons to contend that her father had

not executed the Will in sound disposing state of mind.

38. Defendant No.1 Mr.Bob Edwards Maddela was

examined as DW-1. In his evidence, he has stated about

execution of the Will (Ex.D-23) by his father Mr.M.J.

Edwards on 25.04.1977 in his favour. In his cross-

examination, nothing was brought out to disbelieve his

evidence. No suspicious circumstances were brought out

to doubt execution of the will. Mere denial of the execution

of the will is not sufficient to discard it.

39. The Will was executed during the year 1977.

Defendant No.1 and his witnesses were examined during

the year 2012 i.e., about 36 years after the alleged Will

was executed. None of the witnesses or scribe of the Will

were alive as on the date of production of the said Will or

- 33 -

C/W RFA No.1397 of 2015,

IN RFA No.1397 OF 2015

during the trial. Therefore, defendant No.1 was unable to

examine any of the attesting witnesses to prove the said

Will. Defendant No.1 examined son of a attesting witness

i.e., DW-2 by name M.R.V.Prasad, son of late

M.R.Choudary, who attested Ex.D-23.

40. DW-2 in his evidence has stated about the

death of his father, Mr.M.R.Choudary and his death extract

is marked as Ex.D-1. He identified the signature of

Mr.M.R.Choudary on Ex.D-23 at `a to c'.

In his cross-examination, he denied the suggestions

that Ex.D-23 does not bear the signature of

M.R.Chaudary and he was not the father of DW-2. Nothing

was brought out to disbelieve that, Ex.D-23 bear the

signature of M.R.Chaudary.

41. Defendant No.1 had also examined DW-4,

Mrs.Maddela Vinolia, i.e., sister of late M.J.Edwards.

DW-4 in her evidence has stated that Edwards was

- 34 -

C/W RFA No.1397 of 2015,

IN RFA No.1397 OF 2015

discussing with her and others regarding execution of the

Will dated 25.04.1977, and she identified the signature of

her brother i.e., M.J.Edwards at Ex.D-23(a). In her cross-

examination, she has stated that prior to execution of the

Will, her brother M.J.Edwards discussed about it with his

brothers and sisters. She denied that her brother was

mentally not in a sound disposing state of mind.

42. DW-3 was one of the friends of M.J.Edwards

and they were attending churches for prayer. DW-3 has

stated that deceased M.J.Edwards was an active person.

43. A sound disposing state of mind to execute a

document means that the Executant of the document had

knowledge of the document, its nature and consequence.

It does not mean soundness/unsoundness of mind.

In this case, a registered Will was executed during the

year 1977 and the said M.J.Edwards died on 02.09.1989,

nearly about 12 years after execution of the said

document. The Testator did not cancel or modify the Will

- 35 -

C/W RFA No.1397 of 2015,

IN RFA No.1397 OF 2015

till his death; Though M.J.Edwards wrote another Will

after Ex.D-23, the same was not executed and acted upon.

It is disputed in the present case nearly after 28 years of

its execution. It shall be considered like any other

document of transfer of title. Since operation of the Will

commences after the death of testator, propounder of the

Will shall prove it in accordance with law. If there are any

suspicious circumstances, that shall be cleared by the

propounder to prove the Will.

44. In this case, The executant of the Will, that is,

late M.J.Edwards, mentioned in detail the reasons for

execution of the Will in favour of plaintiff No.3, as well as

defendant No.1 in O.S.No.15395/2006. He has also given

life interest over the properties mentioned in the Will in

favour of his wife. The Will also discloses that one of the

property may be given to plaintiff No.3 - Smt.Vijaya

Warrior, who was then a minor, at the wish of wife of

M.J.Edwards. It is pertinent to note that the said property

- 36 -

C/W RFA No.1397 of 2015,

IN RFA No.1397 OF 2015

is not the subject matter of the present suit and there is

no explanation in respect of the said property.

45. All these facts reveal that late M.J.Edwards had

executed a Will with full knowledge and understanding and

it was known to the parties to the suit. They did not raise

any objection in this regard.

46. Section 68 and Section 69 of the Indian

Evidence Act reads as under:

" 68. Proof of execution of document required by law to be attested.- If a document is required by law to be attested, it shall not be used as evidence until one attesting witness at least has been called for the purpose of proving its execution, if there be an attesting witness alive, and subject to the process of the Court and capable of giving evidence:

Provided that it shall not be necessary to call an attesting witness in proof of the execution of any document, not being a Will, which has been registered in accordance with the provisions of the Indian Registration Act, 1908 (16 of 1908), unless

- 37 -

C/W RFA No.1397 of 2015,

IN RFA No.1397 OF 2015

its execution by the person by whom it purports to have been executed is specifically denied.

69. Proof where no attesting witness found.- If no such attesting witness can be found, or if the document purports to have been executed in the United Kingdom, it must be proved that the attestation of one attesting witness at least is in his handwriting, and that the signature of the person executing the document is in the handwriting of that person.

47. In this case, admittedly none of the attesting

witnesses, as well as the scribe of the Will were alive.

Their death certificates have been produced by the

defendant No.1 to prove it. The contentions of the learned

Senior Counsel for the appellants that, to prove the death

of attesting witnesses, no documents were produced by

defendant No.1, is not tenable, because the documents

are already available on record. Therefore, the only

option available to defendant No.1 was to examine a

witness who was acquainted with the signature of

attesting witness.

- 38 -

C/W RFA No.1397 of 2015,

IN RFA No.1397 OF 2015

48. In this case, Mr.M.R.Chaudary was an attesting

witness. To prove his signature, his son was examined as

DW-2 and he identified the signature of his father in

Ex.D-23. In his cross-examination, nothing was brought

out to show that Ex.D-23 was not bearing the signature

of Mr.M.R.Chaudary. Thus, there is sufficient compliance

with the provisions of Section 69 of the Indian

Evidence Act.

49. The learned trial Judge, in the impugned

judgment has discussed in detail about the evidence given

by PW-1 and DW-1 and witnesses in this regard and

rightly concluded that defendant No.1 had proved the

execution of the Will - Ex.D-23. Hence, the contentions of

the appellants in this regard are not tenable. Accordingly,

this point is answered in the negative.

Reg. Point Nos.3 and 4:

50. Pleadings of the parties in O.S.No.25891/2008

are mentioned in the above paras.

- 39 -

C/W RFA No.1397 of 2015,

IN RFA No.1397 OF 2015

51. During course of evidence of DW-1, nothing

was brought out to show that during the lifetime of mother

of the plaintiff, defendant Nos.1 and 2 occupied the suit

premises as a matter of right, as family members. They

even did not disclose in the written statement or in the

plaint of O.S.No.15395/2006 as to how they came in

possession of the property.

52. In the cross-examination of PW-1, she has

stated that marriage of plaintiff No.3 was performed

during the year 1995. Three to four months after her

marriage, she went to stay in her husband's house and

during that time, her mother alone was residing in the suit

property. After the death of their mother, the suit property

was kept under lock and key. Plaintiff No.1 was working at

Dubai and her husband was serving at Bengaluru and

residing in a rented house at Indiranagar. She has also

admitted that in the year 1997, husband of plaintiff No.2

by name Chelladurai occupied the suit premises.

- 40 -

C/W RFA No.1397 of 2015,

IN RFA No.1397 OF 2015

53. PW-1 in her cross-examination has also stated

that, earlier she was residing with her husband in a house

situated at Residency Road, Bengaluru. They sold the said

property and thereafter, they shifted to Cambridge Road

property. The Cambridge Road property was purchased by

her husband. It was demolished and reconstructed

between the years 2001 and 2002. During that period,

they vacated the said house property in the year 2000.

PW-1 has also stated that the said residential house

situated in Cambridge Road property was subsequently

converted into a commercial complex.

54. In her further cross-examination, she admitted

that in the year 2000, they vacated the Cambridge Road

house and started residing in the suit property. PW-1 has

also stated that defendant No.1 in O.S.No.15395/2006

had issued a notice to her to vacate the suit premises, and

she had not replied to the said notice. She denied the

suggestion that she sent an e-mail agreeing to pay the

rent at the rate of Rs.15,000/- per month to the suit

- 41 -

C/W RFA No.1397 of 2015,

IN RFA No.1397 OF 2015

schedule premises. She admits that she had an e-mail

account in the name and style "[email protected]". She

denied of sending an e-mail as per Ex.D-10. Ex.D-10 is

not supported by the certificate issued under Section 65B

of Indian Evidence Act. It is also not proved in accordance

with Chapter IV and Sections 12 and 13 of the Information

Technology Act. Both sender and receiver were residing in

Bangalore, why they could not execute a document in this

regard, is not explained. Hence, the learned trial judge

rightly held that Ex.D-10 was not proved.

55. PW-1 occupied the suit property during 2000-

2001, by then, her both parents were no more and

plaintiff in O.S.No.25891/2008 became owner of the suit

property on the basis of Will. Hence, it probabalises the

case of the plaintiff that defendants have occupied the suit

property without any legal right.

56. The contentions of the defendants in

O.S.No.25891/2008 that they occupied the suit property

- 42 -

C/W RFA No.1397 of 2015,

IN RFA No.1397 OF 2015

as of right, as members of the family, is not proved.

PW-1 after her marriage was residing in her husband's

house till the year 2003. When that house was

demolished for reconstruction, that time, differences

started between them and they started residing in the suit

property. Under these circumstances, it can be considered

that defendants were residing in the suit property with the

permission of plaintiff. They were in permissive

possession. Undisputedly, plaintiff had sent notice of

termination of lease and called upon defendants to vacate

the property. Plaintiff failed to prove landlord and tenant

relationship. Hence, notice issued to defendants can be

construed as withdrawal of permission and they have been

in wrongful possession of the suit property. Hence, they

are liable to pay damages from the date of withdrawal of

permission by notice.

57. Plaintiff contended that rent agreed by the

defendants was Rs.15,000/- per month. In the cross-

examination of DW-1, nothing was elicited about the

- 43 -

C/W RFA No.1397 of 2015,

IN RFA No.1397 OF 2015

same. Undisputedly, the said house is situated in a prime

locality. During pendency of this appeal, this Court

directed the appellants to pay damages at the rate of

Rs.25,000/- per month. Plaintiff has filed IA.No.1/2025

to enhance the same to Rs.50,000/- per month.

Keeping in view of all these facts, it is just and proper to

determine the damages at the rate of Rs.15,000/- per

month from the date of suit till delivery of vacant

possession of suit property.

58. The trial Court has not considered these facts

and has not appreciated the materials available on record

to consider the probabilities in the contention of both the

parties. Therefore, the said finding of the trial Court needs

intervention by this Court. Accordingly, the said point No.3

is answered in the negative and with respect to point No.4,

damages is assessed as Rs.15,000/- per month.

Point No.5 : Regarding IA No.2/2025 :

59. The appellants in RFA No.1396/2015 filed an

application IA.No.2/2025 under Order XLI Rule 27 read

- 44 -

C/W RFA No.1397 of 2015,

IN RFA No.1397 OF 2015

with Section 151 of CPC seeking permission to produce

additional evidence.

60. It is pertinent to note that the burden of proving

the issues in O.S.No.15395/2006 is on the plaintiffs. The

plaintiff did not produce any documents, including the

revenue records, which is mandatory. The defendant No.1

of the said suit had produced all these documents. He had

not suppressed any documents from the Court. Defendant

No.1 had produced Ex.D-4, i.e., the receipt given by the

Secretary, Karnataka Housing Board with respect to

repayment of the mortgaged money. Therefore, the Bank

Challan dated 09.01.1990 produced along with

application, wherein an amount of Rs.25,633/- was paid to

discharge of the mortgage, is of not much relevance.

61. Further, an affidavit dated 06.01.1990, sworn to

by Mrs.Florence Kamala Edwards, wife of late

M.J.Edwards, is produced. The said affidavit does not

throw light on any of the dispute in the present suits.

Therefore, the said document is also not a relevant

- 45 -

C/W RFA No.1397 of 2015,

IN RFA No.1397 OF 2015

document and will not help either of the parties, to prove

or disprove the case.

62. A copy of the indemnity bond and joint affidavit

of all the parties to O.S.No.15395/2006 and their mother

Mrs.Florence Kamala Edwards, are produced on record.

However, these documents are also of no assistance

either to the parties or to the Court in arriving at a

different conclusion. The said documents pertain to the

year 1990, i.e., long before the commencement of the

litigation between the parties. Plaintiff No.1/appellant has

not explained in the affidavit as to how she came to know

of existence of these documents very recently. Moreover,

even if these documents were taken on record, they do

not help the Court in arriving at just conclusion.

63. Moreover, a party cannot produce the

documents before the appellate Court as a matter of right.

Only under certain special circumstances which are

contemplated under Order XLI Rule 27 of CPC, production

- 46 -

C/W RFA No.1397 of 2015,

IN RFA No.1397 OF 2015

of additional documents may be permitted. In this case,

no such grounds were made out by the appellant to permit

her to produce this additional evidence at the appellate

stage. As already stated above, these documents do not

help the Court to arrive at any better conclusion.

64. The appellants tried to contend that, in the joint

affidavit, it is mentioned that Mr.M.J.Edwards died

intestate on 02.02.1989 and Exs.D-2 and D-3 were

created subsequent to the said joint affidavit. However, it

is worth to note that, a Will was executed as per Ex.D-23

on 25.04.1977 and it was a registered Will, executed

about 13 years prior to the said affidavit. PW-1 in her

cross-examination pleads ignorance about the said Will

and she contends that, she came to know about the

Will only during pendency of the suit, i.e., during the year

2005. During the cross-examination of the defendant No.1

(DW-1) and his witnesses, the said Will was not seriously

disputed. PW-1 in her cross-examination admitted the

signature of her father on the Ex.D-23. Therefore, in a

- 47 -

C/W RFA No.1397 of 2015,

IN RFA No.1397 OF 2015

joint affidavit, if something is mentioned, that cannot be

sufficient to discard or disbelieve the registered document

executed by a testator.

65. The bank statement produced by the defendant

No.1 of deceased Mrs.F.K.Edwards, wife of M.J. Edwards,

reveals that defendant No.1 was sending money or

transferring money to her account and according to the

contention of defendant No.1, (DW-1), his mother repaid

the mortgage amount from the said source. The document

produced by the defendant No.1 supports the said

contention. In view of the said reasons, the IA.No.2/2025

filed by the appellants under Order XLI Rule 27 of CPC

deserves to be rejected. Accordingly, this point is

answered in the negative.

Reg. Point No.6:

66. Defendant No.1 in O.S.No.15395/2006 filed an

application under Section 151 of CPC for modification of

the orders passed by this Court dated 12.07.2017, i.e.,

- 48 -

C/W RFA No.1397 of 2015,

IN RFA No.1397 OF 2015

instead of directing the appellants to deposit Rs.25,000/-,

they be directed to deposit Rs.50,000/- per month towards

rent.

67. Considering the facts and circumstances of the

case, the defendants continued in possession of the suit

property without any legal right as their suit was

dismissed. This Court, in the ends of justice and to protect

the interest of the respondent, assessed the notional

damages of Rs.25,000/- per month. There are no material

to enhance the same. In the above paras, this Court

determined the damages at 15,000/- per month. In view

of the said finding, this application does not survive for

consideration. Accordingly the same is rejected. This point

is answered in the negative.

68. Appellants in both the appeals i.e.,

RFA.No.1396/2015 and RFA.No.1397/2015 have failed to

prove that the findings of the trial Court is erroneous,

- 49 -

C/W RFA No.1397 of 2015,

IN RFA No.1397 OF 2015

arbitrary and illegal. Therefore, their appeal deserves to be

dismissed.

69. In the Cross-objection filed by plaintiff in

O.S.No.25891/2008, i.e., in RFA.Crob.No.23/2015,

plaintiff was able to prove that defendants have been in

wrongful occupation of the suit property. In the above

paras, damages payable by the defendants for continuing

in wrongful occupation of the suit property is determined

at Rs.15,000/- per month. Hence, they are liable to pay

damages at the rate Rs.15,000/- per month from the date

of suit, till the actual delivery of +possession of the suit

property.

70. The time granted by the trial Court to vacate

and hand over the possession of suit property in favour of

plaintiff in O.S.No.25891/2008 was expired long back.

Therefore, further three months time shall be granted to

defendant Nos.1 and 2 to vacate and hand over the actual

- 50 -

C/W RFA No.1397 of 2015,

IN RFA No.1397 OF 2015

and physical possession of the suit premises to the

plaintiff.

71. Accordingly, we proceed to pass the following

order:

ORDER

(i) RFA.No.1396/2015 and

RFA.No.1397/2015 are dismissed with costs and

RFA Crob.No.23/2015 is allowed.

(ii) The judgment and decree dated

29th July 2015, passed by the XXVI Addl.City

Civil and Sessions Judge, Mayohall, Bengaluru

(CCH-20), passed in O.S.No.15395/2006 is

confirmed and the judgment and decree passed

in O.S.No.25891/2008 is modified.

(iii) Defendants in O.S.No.25891/2008 are

directed to vacate and hand over vacant

possession of the suit schedule property to the

plaintiff of the said suit within a period of three

months from the date of this judgment and they

- 51 -

C/W RFA No.1397 of 2015,

IN RFA No.1397 OF 2015

shall pay damages at the rate of Rs.15,000/-

per month from the date of suit, till delivery of

the actual and physical possession of the suit

property in favour of the plaintiff. They are

entitled to deduct the amount which is already

deposited/paid as per the orders passed by this

Court.

(iv) If defendant Nos.1 and 2 failed to

deliver the actual and physical possession of the

suit schedule property to the plaintiff, then the

plaintiff is at liberty to proceed in accordance

with law.

(v) IA.No.1/2025 filed under Section 151 of

CPC by the plaintiff in O.S.No.25891/2008 and

IA.No.2/2025 filed under Order XLI Rule 27 read

with Section 151 of CPC, by the defendant

Nos.1 and 2 in the said O.S.No.25891/2008, are

rejected.

- 52 -

C/W RFA No.1397 of 2015,

IN RFA No.1397 OF 2015

(vi) Appellants in RFA.No.1396/2015 and

in RFA.No.1397/2015 shall pay the costs to

respondent No.1 in RFA.No.1396/2015 - Mr.Bob

Edwards Maddella.

(vii) Draw decree accordingly.

Registry is directed to send back the trial Court

records along with copy of this judgment to the concerned

trial Court without delay.

Sd/-

(JAYANT BANERJI) JUDGE

Sd/-

(UMESH M ADIGA) JUDGE

bk/

 
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 : IDRC

 
 
Latestlaws Newsletter