Monday, 04, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Smt Jayanthi S Shetty vs State Of Karnataka
2025 Latest Caselaw 9515 Kant

Citation : 2025 Latest Caselaw 9515 Kant
Judgement Date : 29 October, 2025

Karnataka High Court

Smt Jayanthi S Shetty vs State Of Karnataka on 29 October, 2025

Author: Suraj Govindaraj
Bench: Suraj Govindaraj
                                              -1-
                                                           NC: 2025:KHC:44339
                                                        WP No. 27349 of 2024
                                                    C/W WP No. 28076 of 2024

                   HC-KAR




                   IN THE HIGH COURT OF KARNATAKA AT BENGALURU

                      DATED THIS THE 29TH DAY OF OCTOBER, 2025

                                           BEFORE
                     THE HON'BLE MR. JUSTICE SURAJ GOVINDARAJ
                      WRIT PETITION NO. 27349 OF 2024 (CS-RES)
                                            C/W
                      WRIT PETITION NO. 28076 OF 2024 (CS-RES)


                   IN W.P.NO.27349/2024
                   BETWEEN

                     1. SMT JAYANTHI S SHETTY
                         AGED ABOUT 75 YEARS,
                        W/O LATE SADASHIVA SHETTY,
                        R/AT VENKIBOARDY MUNICIPAL SOCIETY,
                        BLOCK NO.6, NEAR DR BHARKAS DISPENSARY,
                        LALGATE, SURAT 395003

                     2. SMT SUREKHA RAJESH SHETTY
                        AGED ABOUT 47 YEARS,
                        D/O LATE SADASHIVA SHETTY,
                        R/A NO.34/4/4, 3RD CROSS,
Digitally signed
by SHWETHA              SHAKTHI GANAPATHINAGAR,
RAGHAVENDRA             3RD STAGE, 4TH BLOCK BASAVESHWARANAGARA,
Location: HIGH          BANGALORE 560079
COURT OF
KARNATAKA
                     3. SMT JYOTHI YATHISH SHETTY
                        AGED ABOUT 46 YEARS,
                        D/O LATE SADASHIVA SHETTY,
                        R/AT NO.191, DHOLE PATIL ROAD,
                        II KAMLTARA APARTMENTS,
                        NEAR GANESH TEMPLE, PUNE 411001

                     4. SRI SURESH SHETTY
                        AGED ABOUT 43 YEARS,
                        S/O LATE SADASHIVA SHETTY,
                        R/AT VENKIBOARDY MUNICIPAL SOCIETY,
                             -2-
                                         NC: 2025:KHC:44339
                                      WP No. 27349 of 2024
                                  C/W WP No. 28076 of 2024

HC-KAR




      BLOCK NO.6, NEAR DR BHARKAS DISPENSARY,
      LALGATE, SURAT 395003

      PETITIONERS 1, 2 AND 3 ARE REPRESENTED BY THEIR
      YOUNGER BROTHER AND GPA HOLDER, I.E.,
      THE 04TH PETITIONER HEREIN



                                                ...PETITIONERS
(BY SRI. ASHOK HARANAHALLI., SR. ADVOCATE FOR
 SRI. AJITH A SHETTY., ADVOCATE)

AND

  1. STATE OF KARNATAKA
     BY ITS PRINCIPAL SECRETARY,
     DEPARTMENT OF CO OPERATIVE,
     MS BUILDING, BENGALURU 560001
  2. JOINT REGISTRAR OF CO-OPERATIVE SOCIETIES
     MYSORE REGION
     PUBLIC OFFICES BUILDING,
     OPP CORPORATION OFFICE,
     NEW SAYYAJI RAO ROAD,
     MYSORE-570024.
  3. THE DEPUTY REGISTRAR OF
     CO OPERATIVE SOCIETIES
     UDUPI, UDUPI DISTRICT 576104
  4. THE ASSISTANT REGISTRAR OF
     CO OPERATIVE SOCIETIES AND RECOVERY OFFICER
     KUNDAPURA SUB DIVISION,
     UDUPI TALUK AND DISTRICT 576201
  5. THE GENERAL MANAGER
     MANGALA CREDIT CO OPERATIVE SOCIETY,
     KS RAO ROAD, KODIALBAIL,
     MANGALORE 575003
     (SOCIETY REGISTERED UNDER THE KARNATAKA
     CO-OPERATIVE SOCIETIES ACT)

  6. SRI K VAMANA BALIGA
     S/O GOPALAKRISHNA BALIGA,
     AGED ABOUT MAJOR,
     BALIGA COMPOUND, KALYANAPURA,
     UDUPI TALUK AND DISTRICT 576201
                            -3-
                                        NC: 2025:KHC:44339
                                     WP No. 27349 of 2024
                                 C/W WP No. 28076 of 2024

HC-KAR




  7. SRI VISHWANATHA BALIGA
     S/O K LAXMINARAYANA BALIGA,
     AGED ABOUT MAJOR,
     BALIGA COMPOUND,
     MALPE CROSS ROAD, SANTHEKATTE,
     KALYANAPURAA,
     UDUPI TALUK AND DISTRICT 576201
  8. SRI NAGESHA NAYAK
     S/O GOPALAKRISHNA NAYAK,
     AGED ABOUT MAJOR,
     R/AT NO.1-2-28, KALSANKA,
     UDUPI TALUK AND DISTRICT 576101
  9. SRI CHANDRAKANTH P SANU
     S/O PURUSHOTHAMA SANU,
     AGED ABOUT MAJOR,
     R/AT MARUTHI LANE, ALIKE,
     MANGALORE 575003

  10.SMT SARIKA SHETTY
     W/O SRI RATHNAKAR SHETTY,
     AGED ABOUT MAJOR,
     ROYAL SOFT DRINKS,
     TENKABETTU, UPPAR VILLAGE AND POST,
     UDUPI TALUK AND DISTRICT 576105

  11.DR PRADEEP KUMAR SHETTY
     S/O SARVENJA SHETTY,
     AGED ABOUT MAJOR,
     FLAT NO.301, OBEL RESIDENCY,
     ARAKERE, VIJAYA LAYOUT,
     BANNERUGATTA ROAD,
     BENGALURU 576076

  12.SRI RAJANIKANTH NAYAK
     S/O KS THIRTHARAJ,
     AGED ABOUT MAJOR,
     R/AT SUBHASH ROAD, KOPPA TALUK,
     CHIKAMAGALURU 577126


                                           .... RESPONDENTS
(BY SRI. YOGESH D. NAIK., AGA FOR R1 TO R4;
SMT. LAKSHMI IYENGAR., SR. ADVOCATE FOR
SRI. N. GOUTHAM RAGHUNATH., ADVOCATE FOR R6 TO R9;
                             -4-
                                         NC: 2025:KHC:44339
                                      WP No. 27349 of 2024
                                  C/W WP No. 28076 of 2024

HC-KAR



SRI. JAYKUMAR S. PATIL., SR. ADVOCATE FOR
SRI. RAJESH SHETTIGAR., ADVOCATE FOR R10, R11 & R12;
SRI. VITTAL SHETTY., ADVOCATE FOR R5)

     THIS WRIT PETITION IS FILED UNDER ARTICLES 226 & 227
OF THE CONSTITUTION OF INDIA PRAYING TO ISSUE A WRIT OF
CERTIORARI, THEREBY SETTING ASIDE THE ORDER DATED 02ND
SEPETEMBER, 2021, PASSED BY THE HON'BLE MINISTER FOR CO-
OPERATION IN REVISION PETITION/APPEAL NO.CO:31:CAP:2014, AS
PER ANNEXURE-X TO THE WRIT PETITION AND ETC.

IN W.P.NO.28076/2024
BETWEEN

  1. SMT JAYANTHI S SHETTY
     AGED ABOUT 75 YEARS,
     W/O LATE SADASHIVA SHETTY,
     R/AT VENKIBOARDY MUNICIPAL SOCIETY,
     BLOCK NO.6, NEAR DR BHARKAS DISPENSARY,
     LALGATE, SURAT 395003

  2. SMT SUREKHA RAJESH SHETTY
     AGED ABOUT 47 YEARS,
     D/O LATE SADASHIVA SHETTY,
     R/A NO.34/4/4, 3RD CROSS,
     SHAKTHI GANAPATHINAGAR,
     3RD STAGE, 4TH BLOCK BASAVESHWARANAGARA,
     BANGALORE 560079

  3. SMT JYOTHI YATHISH SHETTY
     AGED ABOUT 46 YEARS,
     D/O LATE SADASHIVA SHETTY,
     R/AT NO.191, DHOLE PATIL ROAD,
     II KAMLTARA APARTMENTS,
     NEAR GANESH TEMPLE, PUNE 411001

  4. SRI SURESH SHETTY
     AGED ABOUT 43 YEARS,
     S/O LATE SADASHIVA SHETTY,
     R/AT VENKIBOARDY MUNICIPAL SOCIETY,
     BLOCK NO.6, NEAR DR BHARKAS DISPENSARY,
     LALGATE, SURAT 395003

     PETITIONERS 1, 2 AND 3 ARE REPRESENTED BY THEIR
                             -5-
                                         NC: 2025:KHC:44339
                                      WP No. 27349 of 2024
                                  C/W WP No. 28076 of 2024

HC-KAR




      YOUNGER BROTHER AND GPA HOLDER, I.E.,
      THE 04TH PETITIONER HEREIN

                                                ..PETITIONERS
(BY SRI. ASHOK HARANAHALLI., SR. ADVOCATE FOR
 SRI. AJITH A SHETTY., ADVOCATE)

AND

  1. STATE OF KARNATAKA
     BY ITS PRINCIPAL SECRETARY,
     DEPARTMENT OF CO OPERATIVE,
     MS BUILDING, BENGALURU 560001
  2. JOINT REGISTRAR OF CO-OPERATIVE SOCIETIES
     MYSORE REGION
     PUBLIC OFFICES BUILDING,
     OPP CORPORATION OFFICE,
     NEW SAYYAJI RAO ROAD,
     MYSORE-570024.
  3. THE DEPUTY REGISTRAR OF
     CO OPERATIVE SOCIETIES
     UDUPI, UDUPI DISTRICT 576104
  4. THE ASSISTANT REGISTRAR OF
     CO OPERATIVE SOCIETIES AND RECOVERY OFFICER
     KUNDAPURA SUB DIVISION,
     UDUPI TALUK AND DISTRICT 576201
  5. THE GENERAL MANAGER
     ABHYUDAYA CO-OPERATIVE BANK LIMITED
     FORMERLY KNOW AS
     JANATHA CO-OPERATIVE BANK LIMITED
     CAR STREET ROAD,
     UDUPI-576101

  6. SRI K VAMANA BALIGA
     S/O GOPALAKRISHNA BALIGA,
     AGED ABOUT MAJOR,
     BALIGA COMPOUND, KALYANAPURA,
     UDUPI TALUK AND DISTRICT 576201
  7. SRI VISHWANATHA BALIGA
     S/O K LAXMINARAYANA BALIGA,
     AGED ABOUT MAJOR,
     BALIGA COMPOUND,
     MALPE CROSS ROAD, SANTHEKATTE,
                            -6-
                                        NC: 2025:KHC:44339
                                     WP No. 27349 of 2024
                                 C/W WP No. 28076 of 2024

HC-KAR




     KALYANAPURAA,
     UDUPI TALUK AND DISTRICT 576201

  8. SRI NAGESHA NAYAK
     S/O GOPALAKRISHNA NAYAK,
     AGED ABOUT MAJOR,
     R/AT NO.1-2-28, KALSANKA,
     UDUPI TALUK AND DISTRICT 576101

  9. SRI CHANDRAKANTH P SANU
     S/O PURUSHOTHAMA SANU,
     AGED ABOUT MAJOR,
     R/AT MARUTHI LANE, ALIKE,
     MANGALORE 575003

  10.SMT SARIKA SHETTY
     W/O SRI RATHNAKAR SHETTY,
     AGED ABOUT MAJOR,
     ROYAL SOFT DRINKS,
     TENKABETTU, UPPAR VILLAGE AND POST,
     UDUPI TALUK AND DISTRICT 576105

  11.DR PRADEEP KUMAR SHETTY
     S/O SARVENJA SHETTY,
     AGED ABOUT MAJOR,
     FLAT NO.301, OBEL RESIDENCY,
     ARAKERE, VIJAYA LAYOUT,
     BANNERUGATTA ROAD,
     BENGALURU 576076

  12.SRI RAJANIKANTH NAYAK
     S/O KS THIRTHARAJ,
     AGED ABOUT MAJOR,
     R/AT SUBHASH ROAD, KOPPA TALUK,
     CHIKAMAGALURU 577126


                                            .... RESPONDENTS
(BY SRI. YOGESH D. NAIK., AGA FOR R1 TO R4;
SMT. LAKSHMI IYENGAR., SR. ADVOCATE FOR
SRI. N. GOUTHAM RAGHUNATH., ADVOCATE FOR R6;
SRI. JAYKUMAR S. PATIL., SR. ADVOCATE FOR
SRI. RAJESH SHETTIGAR., ADVOCATE FOR R10, R11 & R12;
SRI. HARSHITHA.S., ADVOCATE FOR R6 TO R9;
                                    -7-
                                                 NC: 2025:KHC:44339
                                             WP No. 27349 of 2024
                                         C/W WP No. 28076 of 2024

HC-KAR



R5-SERVED)

     THIS WRIT PETITION IS FILED UNDER ARTICLES 226 & 227
OF THE CONSTITUTION OF INDIA PRAYING TO ISSUE A WRIT OF
CERTIORARI, THEREBY SETTING ASIDE THE ORDER DATED 02ND
SEPETEMBER, 2021, PASSED BY THE HON'BLE MINISTER FOR CO-
OPERATION IN REVISION PETITION/APPEAL NO.CO:32:CAP:2014, AS
PER ANNEXURE-N TO THE WRIT PETITION AND ETC.

     THESE WRIT PETITIONS COMING ON FOR ORDERS AND
HAVING BEEN RESERVED FOR ORDERS ON 28.04.2025, THIS DAY,
THE COURT PRONOUNCED THE FOLLOWING:

CORAM:        HON'BLE MR. JUSTICE SURAJ GOVINDARAJ


                             CAV ORDER


1.   The Petitioners in W.P.No.27349/2024 are before this

     court seeking for the following reliefs:

         a.    Issue a writ of certiorari, thereby setting aside the
               order dated 02nd September, 2021 passed by the
               Hon'ble Minister for Co-operation in Revision
               Petition/Appeal No. CO:31:CAP:2014, as per
               Annexure-X to this writ petition;

         b.    Issue a writ of certiorari, thereby setting aside the
               order dated 03rd January, 2013 passed by R3 in
               Appeal No.05/2012-13, as per Annexure-W to this
               Writ Petition;

         c.    Issue a writ of certiorari, thereby setting aside the
               awards dated 03rd January, 2004, passed in Dispute
               Numbers 1049/2003-04 and 1050/2003-04, passed
               by R2 as per Annexure-E and F respectively, to this
               writ petition.

         d.    Issue a writ of certiorari, thereby setting aside the
               auction sale dated 15th December, 2004 in CEP
               NO.467/2004-05 and CEP NO. 468/2004-04 in
               favour of R10 as per Annexure-G and H respectively.
                                      -8-
                                                    NC: 2025:KHC:44339
                                               WP No. 27349 of 2024
                                           C/W WP No. 28076 of 2024

HC-KAR



         e.    Issue a writ of certiorari, thereby setting aside the
               confirmation of sale dated 01st September, 2005 as
               per Annexure-J made in favour of R10;

         f.    Grant such other relief's as this Hon'ble Court would
               be pleased to grant under the facts and
               circumstances of the present case in the interest of
               justice and equity.



2.   The Petitioners in W.P.No.28076/2024 are before this

     court seeking for the following reliefs:

         a.    Issue a writ of certiorari, thereby setting aside the
               order dated 02nd September, 2021 passed by the
               Hon'ble Minister for Co-operation in Revision
               Petition/Appeal    No.     CO:32:CAP:2014,      as    per
              Annexure-X to this writ petition;

         b.    Issue a writ of certiorari, thereby setting aside the
               order dated 13th February, 2014 passed by R3 in
               Appeal No.02/2013-14, as per Annexure-M to this
               Writ Petition;

         c.    Issue a writ of certiorari, thereby setting aside the
               awards dated 24th March, 2003, passed in Dispute
               Numbers 412/2002-03, passed by R2 as per
               Annexure-G, to this writ petition.

         d.    Issue a writ of certiorari, thereby setting aside the
               auction sale dated 20th September, 2007 made in
               Execution Petition No.CEP 39/2023-04;

         e.    Issue a writ of certiorari, thereby setting aside the
               confirmation of sale dated 05th November, 2007 as
               per Annexure-H made in favour of R10;

         f.    Grant such other relief's as this Hon'ble Court would
               be pleased to grant under the facts and
               circumstances of the present case in the interest of
               justice and equity.
                                -9-
                                            NC: 2025:KHC:44339
                                         WP No. 27349 of 2024
                                     C/W WP No. 28076 of 2024

HC-KAR




     Facts in WP No.27349/2024.

3. The Petitioners claim to be the children of late

Sadashiva Shetty. They claim that the lands in

survey No. 127/6, 130/14, 130/3, 127/3 and 126/4

of Shivalli village, Udupi Taluk and District belonged

to the ancestors of late Sadashiva Shetty on a

leasehold basis.

4. With the amendment to the Karnataka Land Reforms

Act 1971, the maternal uncle of late Sadashiva

Shetty, namely Sri. Ellappa Shetty had put forth a

claim for grant of occupancy rights, which was

granted on 12.10.1981. Subsequently, a deed of

partition came to be executed on 22.05.1990

between the family members, namely Ms Sunanda

Shetty and Sadashiva Shetty, whereunder the lands

bearing Survey Nos.130/3, 126/4, and 126/3,

measuring 2 acres 32 cents/guntas, were allotted to

Sadashiva Shetty, who had by then relocated himself

from Udupi to Surat in Gujarat. There was an error in

- 10 -

NC: 2025:KHC:44339

HC-KAR

the order of the Land Tribunal; by mistake, the land

in survey No.127/6 was mentioned, which was to be

replaced with Survey No.126/5.

5. A general power of attorney was executed on

15.04.1998 by late Sadashiva Shetty in favour of

Vamana Baliga in respect of the aforesaid property.

6. In pursuance of the aforesaid power of attorney, the

aforesaid Vamana Baliga, along with his business

associates, namely Vishwanath Baliga and Nagesh

Nayak [hereinafter referred to as 'borrowers'], are

stated to have availed a loan on 09.05.2000 from

Mangala Credit Cooperative Society-Respondent No.5

herein [hereinafter referred to as 'Mangala'].

Towards the said loan, the aforesaid properties

owned by Sadashiva Shetty were mortgaged by

relying upon the GPA.

7. On 02.08.2000, promissory notes were executed by

Vamana Baliga, Vishwanath Baliga and Nagesh

Nayak, in favour of Mangala. On 17.02.2003,

- 11 -

NC: 2025:KHC:44339

HC-KAR

Sadashiva Shetty expired. In the meantime, the

borrowers had defaulted in repaying their debts. On

03.01.2004, Mangala filed a proceeding under

Section 70 of the Karnataka Co-operative Societies

Act, 1959 [hereinafter referred to as the 'KCS Act

1959'], for recovery of the said moneys.

8. The Joint Registrar of Co-operative Societies

[hereinafter referred to as 'JRCS'] passed an award

in case No.1049 of 2003-04 and 1050 of 2003-04.

Execution petitions having been filed under Rule 30

and Sub-rule (1) and (2) of Rule 34 of the Karnataka

Corporative Societies Rules, 1960 [hereinafter

referred to as 'KCS Rules 1960'] on 03.01.2005

and 31.01.2005, auction notices were issued by

Mangala. An auction was held on 11.03.2005,

wherein Smt. Sarika Shetty, Respondent No.10, was

declared as the highest bidder [hereinafter referred

to as 'Purchaser'].

- 12 -

NC: 2025:KHC:44339

HC-KAR

9. On 07.05.2005, the borrowers questioned the

auction sale, which was rejected by an order dated

24.04.2006 by the Appellate Authority. Thereafter, a

revision petition was filed before the State

Government in CMW 64-CAP-2007, the State

Government confirmed the order of the Appellate

authority on 06.10.2010. Further, on 01.09.2005, a

sale confirmation had been issued in favour of the

purchaser with respect to the land bearing Survey

Nos.126/3, 126/4 and 126/5 of Shivalli Village,

Udupi. On 14.11.2007, a certificate of sale was

issued in favour of the purchaser. Then, on

07.08.2009, the purchaser executed two separate

deeds of sale, one in respect of lands under Survey

No.130/3 in favour of Respondent No.12-Rajnath

Nayak, and another as regards survey No.126/3, in

favour of Respondent No.11-Dr.Pradeep Kumar

Shetty, there being no order injuncting such sale

during the pendency of the appeal or revision.

- 13 -

NC: 2025:KHC:44339

HC-KAR

10. Claiming that the Petitioners only came to know

about this subsequently, they had filed a suit in

O.S.No.44/2009 seeking for declaratory and

injunctive reliefs, which came to be dismissed on

23.06.2015 on the ground that, what was challenged

were the orders which are subject matter of the

proceeding before the JRCS under the KCS Act, 1959

and before the Execution Court under the KCS Rules,

1960.

11. Appeal No.5 of 2012-13 was filed by the legal heirs

of late Sadashiva Shetty, which was rejected on

03.01.2013. The Petitioners also approached the

Hon'ble Minister for Cooperation by way of a revision

petition under Section 108 of the KCS ACT 1959,

which also came to be rejected by the order dated

02.09.2021 and in that background, the petitioner

had filed a writ petition in WP No.129/2024, which

came to be withdrawn by them on account of the

papers filed therein being flawed with liberty to file a

- 14 -

NC: 2025:KHC:44339

HC-KAR

fresh petition and in that background, WP

No.27349/2024 has been filed seeking for the

aforesaid reliefs.

Facts in WP 28076:

12. The facts in this matter are more or less similar,

except that in terms of the power of attorney

executed by Sadashiva Shetty in favor of Vamana

Baliga, the very same Vamana Baliga, Vishwanath

Baliga and Nagesh Nayak, who have been referred to

as borrowers had on 09.05.2000 availed a loan from

Janata Credit Co-operative Society [hereinafter

referred to as 'Janata'], and thereafter promissory

notes were executed by them.

13. Due to defaults in payment of the loan amount,

Janata, which is now taken over by Abhyudaya Co-

operative Bank Limited-Respondent No.5 [hereinafter

referred to as 'Janata/Abhyudaya'] filed a Petition

under Section 70 of the KCS Act for recovery of the

amount borrowed in Case No.412 of 2002-03,

- 15 -

NC: 2025:KHC:44339

HC-KAR

wherein an award came to be passed in favour of

Janata. On 15.12.2004, execution petitions were filed

under Sub-rule (1) and (2) of the KCS Rules 1960

and also on 03.01.2005 & 31.01.2005. Subsequently,

pre-auction notices were issued by the society.

14. The very same Smt.Sarika Shetty-purchaser, was

declared as the highest bidder for lands bearing

Survey Nos.126/5 and 130/3, totally measuring 1

acre 14 cents on 05.11.2007.

15. This sale and other auctions had also been

challenged in the aforesaid O.S.No.44/2009, the

details thereof having been stated with reference to

the facts in W.P.No.27349/2024. The petitioners had

filed an appeal No.02/2003, which came to be

dismissed. The review petition under Section 108 of

the KCS Act, 1959, having been filed before the

Hon'ble Minister for Cooperation, the same came to

be rejected vide order dated 02.09.2021. It is in that

- 16 -

NC: 2025:KHC:44339

HC-KAR

background that the Petitioners are before this Court

in W.P. No.28076/2024 seeking the aforesaid reliefs.

16. Sri. Ashok Haranahalli, learned Senior Counsel,

appearing for the Petitioners in both the matters,

would submit that,

16.1. The mortgage executed by the borrowers is

void ab initio. In this regard, he relies upon

Section 58 of the Transfer of Property Act 1982

[hereinafter referred to as 'TP Act']. Section 58

of the TP Act is reproduced hereunder for easy

reference:

58. Mortgage, mortgagor, mortgagee, mortgage-money and mortgage- deed defined.

(a) A mortgage is the transfer of an interest in specific immoveable property for the purpose of securing the payment of money advanced or to be advanced by way of loan, an existing or future debt, or the performance of an engagement which may give rise to a pecuniary liability.

The transferor is called a mortgagor, the transferee a mortgagee; the principal money and interest of which payment is secured for the time being arc called the mortgage -money, and the instrument (if any) by which the transfer is effected is called a mortgage - deed.

- 17 -

NC: 2025:KHC:44339

HC-KAR

(b) Simple mortgage.-- Where, without delivering possession of the mortgaged property, the mortgagor binds himself personally to pay the mortgage-money, and agrees, expressly or impliedly, that, in the event of his failing to pay according to his contract, the mortgagee shall have a right to cause the mortgaged property to be sold and the proceeds of sale to be applied, so far as may be necessary, in payment of the mortgage-money, the transaction is called a simple mortgage and the mortgagee a simple mortgagee.

(c) Mortgage by conditional sale.-- Where the mortgagor ostensibly sells the mortgaged property--

on condition that on default of payment of the mortgage-money on a certain date the sale shall become absolute, or on condition that on such payment being made the sale shall become void, or on condition that on such payment being made the buyer shall transfer the property to the seller, the transaction is called a mortgage by conditional sale and the mortgagee a mortgagee by conditional sale:

[Provided that no such transaction shall be deemed to be a mortgage, unless the condition is embodied in the document which effects or purports to effect the sale.]

(d) Usufructuary mortgage.-- Where the mortgagor delivers possession 2[or expressly or by implication binds himself to deliver possession] of the mortgaged property to the mortgagee, and authorises him to retain such possession until payment of the mortgage -money, and to receive the rents and profits accruing from the property 3[or any part of such rents and profits and to appropriate the same] in lieu of interest, or in payment of the mortgage -money, or partly in lieu of interest 4[or] partly in payment of the mortgage-money, the transaction is called an usufructuary mortgage and the mortgagee an usufructuary mortgagee.

(e) English mortgage.-- Where the mortgagor binds himself to repay the mortgage-money on a certain date, and transfers the mortgaged property

- 18 -

NC: 2025:KHC:44339

HC-KAR

absolutely to the mortgagee, but subject to a proviso that he will re-transfer it to the mortgagor upon payment of the mortgage-money as agreed, the transaction is called an English mortgage.

(f) Mortgage by deposit of title-deeds.-- Where a person in any of the following towns, namely, the towns of Calcutta, Madras 6[and Bombay], 7*** and in any other town which the 8[State Government concerned] may, by notification in the Official Gazette, specify in this behalf, delivers to a creditor or his agent documents of title to immoveable property, with intent to create a security thereon, the transaction is called a mortgage by deposit of title- deeds.

(g) Anomalous mortgage.-- A mortgage which is not a simple mortgage, a mortgage by conditional sale, an usufructuary mortgage, an English mortgage or a mortgage by deposit of title-deeds within the meaning of this section is called an anomalous mortgage.]

16.2. He submits that a mortgage is a bipartite

agreement requiring the borrower to deposit his

interest in an immovable property with the

lender as security. In the present case, none of

the borrowers in the present matter had any

interest in the property. The only connection

that could be said to be held is by Vamana

Baliga, who is one of the borrowers, under a

power of attorney executed in his favour.

- 19 -

NC: 2025:KHC:44339

HC-KAR

16.3. The power of attorney not providing any

interest in the property, the question of

Vamana Baliga, along with the other borrowers,

having made available the property of

Sadashiva Shetty as security to Mangala or

Janata/Abhyudaya would not arise. There could

be no mortgage which could have been created

by the power of attorney for a loan borrowed by

the power of attorney without the Principal

Sadashiva Shetty having received any amounts.

16.4. He refers to Sections 182 and 183 of the Indian

Contract Act 1872 [hereinafter referred to as

'ICA 1872'], which are reproduced hereunder

for easy reference:

182."Agent" and "principal" defined.--An "agent"

is a person employed to do any act for another, or to represent another in dealings with third persons. The person for whom such act is done, or who is so represented, is called the "principal".

183. Who may employ agent.--Any person who is of the age of majority according to the law to which he is subject, and who is of sound mind, may employ an agent.

- 20 -

NC: 2025:KHC:44339

HC-KAR

16.5. By referring to the above provisions, he

submits that an agent is a person employed to

do any act for another or to represent another

in dealing with third persons. The principal is

the person for whom such an act is done or

who is so represented. Therefore, he submits

that in terms of Section 182, for Sadashiva

Shetty, to be deemed to be the principal, the

action of Vamana Baliga ought to have been in

the name of and for and on behalf of Sadashiva

Shetty, more particularly at the instruction of

Sadashiva Shetty, thus representing Sadashiva

Shetty in the present matter.

16.6. Vamana Baliga, being the power of attorney

and the other borrowers having borrowed

monies for their own businesses and not on

behalf of Sadashiva Shetty, hence the question

of there being any principal-agent relationship

- 21 -

NC: 2025:KHC:44339

HC-KAR

between Sadashiva Shetty, on the one hand,

and Vamana Baliga, on the other hand, let

alone the other borrowers, would not arise. The

borrowing, if any, could have been made only

in the name of Sadashiva Shetty, and the

borrowed money had to flow into the account of

Sadashiva Shetty, in the present case,

borrowing being made by the borrowers in their

individual capacity, a mortgage under a power

of attorney could not have been created by

them as regards the property of Sadashiva

Shetty.

16.7. He reiterates that all documents have been

signed only by Vamana Baliga and other

borrowers; no document has been signed by

Sadashiva Shetty in respect of the transaction

with Mangala or Janata/Abhyudaya.

- 22 -

NC: 2025:KHC:44339

HC-KAR

16.8. He relies upon Section 28 of the Negotiable

Instruments Act 1881, which is reproduced

hereunder for easy reference:

28. Liability of agent signing.--An agent who signs his name to a promissory note, bill of exchange or cheque without indicating thereon that he signs as agent, or that he does not intend thereby to incur personal responsibility, is liable personally on the instrument, except to those who induced him to sign upon the belief that the principal only would be held liable.

16.9. By relying on Section 28, he submits that the

alleged agent-Vamana Baliga and the other

borrowers having executed a negotiable

instrument, namely a promissory note in their

own individual capacity without naming

Sadashiva Shetty and or stating that they were

executing the promissory note on behalf of

Sadashiva Shetty, they would themselves be

liable for any action on the said promissory

note, and no action could be taken against

Sadashiva Shetty on account of such

promissory note.

- 23 -

NC: 2025:KHC:44339

HC-KAR

16.10. He reiterates that all the borrowings having

occurred in the name of Vamana Baliga and

other borrowers, the charge, if any, not created

on behalf of Sadashiva Shetty, but on their own

behalf, Sadashiva Shetty would not be

responsible for any of the claims of Mangala or

Janata/Abhyudaya as regards the loan

borrowed by Vamana Baliga and other

borrowers.

16.11. A mortgage of a property having been created,

the property documents having been made

available to Mangala and Janata/Abhyudaya,

they were aware that the owner of the property

was Sadashiva Shetty, and yet the loan was

sanctioned in favour of Vamana Baliga and

other borrowers. Since Sadashiva Shetty has

not borrowed any money, the question of

Sadashiva Shetty being responsible for

servicing any loan would not at all arise.

- 24 -

NC: 2025:KHC:44339

HC-KAR

16.12. He relies upon Section 60 of the KCS Act 1959,

which is reproduced hereunder for easy

reference:

60. Restrictions on loans.

(1)A co-operative society shall not make a loan to any person other than a member:

Provided that with the general or special sanction of the Registrar, a co-operative society may make loans to another co-operative society.

(2)Notwithstanding anything contained in sub-section (1), a co-operative society may make a loan to a depositor on the security of his deposit.

16.13. By relying on Section 60, he submits that a

cooperative society shall not lend any money to

a person other than a member. Sadashiva

Shetty not being a member, no loan could have

been or has been sanctioned in favour of

Sadashiva Shetty; however, it is Vamana Baliga

and other borrowers who are members, in

whose favour the loan had been sanctioned.

Thus, even according to law, no loan being

capable of being sanctioned in favour of

- 25 -

NC: 2025:KHC:44339

HC-KAR

Sadashiva Shetty by a cooperative

society/bank, loan having been sanctioned in

favor of Vamana Baliga and other borrowers,

the said cooperative banks could have only

proceeded against the borrowers and not as

regards the property of Sadashiva Shetty who

had neither mortgaged the property nor

borrowed any monies from the aforesaid bank.

In this regard, he relies on Section 33 of the

KCS Act 1959, which is reproduced hereunder

for easy reference:

33. Charge on land, owned by members or held as tenants by members borrowing loans from certain co-operative societies.

(1)Notwithstanding anything contained in this Act or in any other law for the time being in force,-

(i)any person who makes an application to a co-

operative society of which he is a member for a loan shall, if he owns any land, or holds any land as a tenant make a declaration in the prescribed form. Such declaration shall state that the applicant thereby creates a charge on the land owned by him or on his interest in the land held by him as tenant and specified therein for the payment of the amount of the loan which the society may make to the member in pursuance of the application and for all future advances, if any, required by him which the society may make to the member as such member subject to

- 26 -

NC: 2025:KHC:44339

HC-KAR

such maximum as may be determined by the society together with interest on such amount of the loan and advances;

(ii)a declaration made under clause (i) may be varied at any time by a member with the consent of the co- operative society in favour of which such charge is created;

(iii)no member shall alienate the whole or any part of the land or any interest of his in the land specified in the declaration made under clause (i) or varied under clause (ii) until the whole amount borrowed by the member together with interest thereon is paid in full:

Provided that standing crops on any such land may be alienated with the previous permission in writing of the society;

Provided further that it shall be lawful for a member to mortgage such lands or any part thereof in favour of the State Government or an [Agricultural and Rural Development Bank] [Provisos inserted by Act 39 of 1975 w.e.f. 23.09.1975.]:

Provided also that if a part of the amount borrowed by a member is paid, the co-operative society with the approval of the financing bank to which it may be indebted may, on an application from the member, release from the charge created by the declaration made under clause (i) or varied under clause (ii), such part of the land or of the interest in the land specified in the declaration as it may deem proper, with due regard to the security for the balance of the amount of loan outstanding from the member.]

(iv)any alienation made in contravention of the provisions of clause (iii) shall be void;

(v)subject to the prior claims of the Government in respect of land revenue or any money recoverable as land revenue and the prior claims of any person in whose favour alienation of the land or interest in such land has been effected and duly registered, before the date of the grant of the loan by the society, there shall be a first charge in favour of the society on the land or interest in the land specified in the declaration made

- 27 -

NC: 2025:KHC:44339

HC-KAR

under clause (i) or varied under clause (ii) for and to the extent of the dues owing by him on account of the loan.

(2)Notwithstanding anything contained in [the Karnataka Land Revenue Act, 1964 (Karnataka Act 12 of 1964)] [Substituted by Act 39 of 1975 w.e.f. 23.09.1975.],-

(i)the record of rights maintained under the said Act shall also include the particulars of every charge on land or interest in land created under sub-section (1);

(ii)the co-operative society in whose favour a charge is created under sub-section (1) shall communicate the particulars of the charge, and when the loan is discharged, the cessation of the charge, to the Deputy Commissioner or the prescribed officer and he shall cause necessary entries to be made in the record of rights;

(iii)the State Government may, by notification in the official Gazette, make rules to carry out the purposes of clauses (i) and (ii).

Explanation. - For the purpose of this section,-

(1)'land' shall mean land to which [the Karnataka Land Revenue Act, 1964 (Karnataka Act 12 of 1964)] [Substituted by Act 39 of 1975 w.e.f. 23.09.1975.], is applicable; and

(2)'co-operative society' shall mean a co-operative society of which majority of the members are agriculturists and which is,-

(a)a credit society the primary object of which is to obtain credit for its members; or

(b)any other class of society specified in this behalf by the State Government by general or special order.

16.14. By relying on Section 33, he submits that the

person who makes an application to a

- 28 -

NC: 2025:KHC:44339

HC-KAR

cooperative society of which he is a member for

a loan shall, if he owns the land, make a

declaration to that effect. If he holds the land

as a tenant, he has to make a declaration in the

prescribed form to such effect. While making

such a declaration, the borrower has to

categorically state the nature of the rights of

the borrower in the land over which such a

charge has been created.

16.15. In the present case, as per the documents

which have been produced by the bank, there is

no such declaration which has been made by

the borrowers. The mortgage has been created

as if the land belongs to the borrowers, which

has been accepted by the cooperative banks,

knowing fully well that the borrowers did not

own the land, they have not ascertained the

nature of interest of the borrowers in the said

- 29 -

NC: 2025:KHC:44339

HC-KAR

land, nor have they obtained a declaration in

that regard.

16.16. As such, Sri. Ashok Haranahalli submits that

the banks could not have proceeded against the

properties of Sadashiva Shetty, who had not

mortgaged the property or received any loan.

He therefore submits that neither the banks nor

the borrowers have complied with the

requirements of Clause (i) and Clause (ii) of

Subsection (1) of Section 33, and therefore the

banks cannot invoke any right in respect of the

property of Sadashiva Shetty.

16.17. He submits that Vamana Baliga, having acted

under a power of attorney, it is only the

authorised act on the part of the principal which

would bind the principal; the principal is not

vicariously responsible for the actions of the

power of attorney, and in that regard, he relies

- 30 -

NC: 2025:KHC:44339

HC-KAR

upon Section 230 of the ICA 1872, which is

reproduced hereunder for easy reference:

230.Agent cannot personally enforce, nor be bound by, contracts on behalf of principal.--In the absence of any contract to that effect, an agent cannot personally enforce contracts entered into by him on behalf of his principal, nor is he personally bound by them.

Presumption of contract to contrary--Such a contract shall be presumed to exist in the following cases:--

(1) where the contract is made by an agent for the sale or purchase of goods for a merchant resident abroad;

(2) where the agent does not disclose the name of his principal;

(3) where the principal, though disclosed, cannot be sued.

16.18. By relying on Section 230, he submits that the

agent cannot personally enforce nor be bound

by contracts on behalf of the principal, where

the agent does not disclose the name of the

principal. He therefore submits that the

presumption under Section 230 would not be

applicable unless the name of the principal is

disclosed. If the principal remains undisclosed

- 31 -

NC: 2025:KHC:44339

HC-KAR

or in the case of a contract of an undisclosed

principal, such a principal cannot be made

liable. The contract or transaction can only be

said to be one which has been executed

between the agent and a third party in the

individual capacity of the agent and not as an

agent of a principal. This is clear from the fact

that in none of the documents Vamana Baliga

has represented himself to be an agent of

Sadashiva Shetty.

16.19. He further submits that despite the claim of

Janata/Abhyudaya being only Rs.12,51,049/-,

the property was sold for Rs.28,92,000/-,

whereas it could have been only Rs.12,51,049/,

which could have been sought to be

appropriated by Janata/Abhyudaya. Neither

Janata/Abhyudaya nor Vamana Baliga and the

borrowers have come forward to indicate what

has happened to the remaining money. If at all

- 32 -

NC: 2025:KHC:44339

HC-KAR

these monies have been given to Vamana

Baliga, that would also indicate that the

transaction was between Vamana Baliga and

Janata/Abhyudaya and not between Sadashiva

Shetty and Janata/Abhyudaya.

16.20. He makes similar submissions as regards

Mangala by stating that the amount due was

only Rs.8,54,016/- and the property was sold

for Rs.21,63,000/- and neither Mangala nor

Vamana Baliga have made it clear as to what

has happened to the balance amounts.

16.21. He submits that the appellate authority has not

discharged its obligation under Section 101 of

the KCS Act 1959. Section 101 is reproduced

hereunder for easy reference:

101. Execution of orders, etc.

Every order made by the Registrar under sub-section [(1)] [Substituted by Act 19 of 1976 w.e.f. 20.01.1976.] of section 69 or under section 99, every decision or award made under section 71, every order made by the Liquidator under section 74 and every order made by the Tribunal under sections 105 and 107, and every order made under section 106 or 108

- 33 -

NC: 2025:KHC:44339

HC-KAR

shall subject to any other provision of this Act be binding on the person or co-operative society against whom the order, decision or award has been obtained or passed and shall, if not carried out,-

(a)on a certificate signed by the Registrar, or any person authorized by him in this behalf, be deemed to be a decree of a civil court and shall be executed in the same manner as a decree of such court; or

(b)be executed according to the law and under the rules for the time being in force for the recovery of arrears of land revenue:

Provided that an application for the recovery in such manner of any sum shall be made,-

(i)to the Deputy Commissioner and shall be accompanied by a certificate signed by the Registrar or by any person authorized by him in this behalf;

(ii)within twelve years from the date fixed, in the order, decision or award, and if no such date is fixed, from the date of the order, decision or award, as the case may be; or

(c)be executed by the Registrar or any other person subordinate to him empowered by the Registrar in this behalf, by the attachment and sale or sale without attachment of any property of the person or a co-

operative society against whom the order, decision or award has been obtained or passed.

(2)[ (a) Notwithstanding anything contained in this Act every question relating to the execution, discharge or satisfaction of an order, decision or award referred to in sub-section (1) or relating to the confirmation or setting aside of a sale held in an execution of such order, decision or award in pursuance of clause (c) of sub-section (1), or relating to any claim or objection to an attachment of any property made under section 103 or in execution in pursuance of the said clause (c), shall

- 34 -

NC: 2025:KHC:44339

HC-KAR

be determined, by an order of the Registrar or any other person subordinate to him, empowered by the Registrar under the said clause (c) (hereinafter in this section referred to as "authorized person") before whom such question arises.

(b)(i)Where any claim is preferred against, or any objection is made to, the attachment of any property made under section 103 or in execution in pursuance of clause (c) of sub-section (1), on the ground that the said property is not liable to such attachment, the Registrar or the authorized person shall proceed to investigate the claim or objection:

Provided that where the Registrar or the authorized person considers that the claim or objection was designedly or unnecessarily delayed, he shall make an order refusing such investigation;

(ii)Where, upon the said investigation, the Registrar or the authorized person is satisfied that for the reason stated in the claim or objection, such property was not, at the date of the attachment, in the possession of the person or co-operative society against whom the order, decision or award has been obtained or passed (hereinafter in this section referred to as the "judgment-debtor") or of some person in trust for the judgement-debtor or in the occupancy of a tenant or other person paying rent to the judgement-debtor or that, being in the possession of the judgement-debtor at the said date, it was so in his possession, not in his own account or as his own property, but on account of or in trust for some other person, or partly on his own account and partly on account of some other person, the Registrar or the authorized person shall make an order releasing the property, wholly or to such extent as he thinks fit, from attachment.

- 35 -

NC: 2025:KHC:44339

HC-KAR

(iii)Where the Registrar or the authorized person is satisfied that the property was, on the said date, in the possession of the judgement-debtor as his own property and not on account of any other person, or was in the occupancy of a tenant or other person paying rent to him, the Registrar or the authorized person shall disallow the claim;(iv)Where a claim or an objection is preferred, the party against whom an order is made may within a period of one year from the date of such order, institute a suit in a civil court to establish the right which he claims to the property in dispute; but, subject to the result of such suit, if any, the order of the Registrar or the authorized person shall be conclusive.]

16.22. His submission is that the possession of the

property has been held in trust by Vamana

Baliga, and the said possession not being held

in the individual capacity of Vamana Baliga or

any of the borrowers, the appellate authority

ought to have verified and taken note of this

fact and allowed the appeal filed by the

Petitioners.

16.23. Similar is the submission made as regards the

orders passed by the Revisional Authority under

- 36 -

NC: 2025:KHC:44339

HC-KAR

Section 108, Section 108 of the KCS Act is

reproduced hereunder for easy reference:

108. Powers of revision of State Government.

- [Subject to the provisions of section 108A, the State Government] [Substituted by Act 39 of 1975 w.e.f. 23.09.1975.] suo motu at any time, and, on application of any person aggrieved, within a period of six months from the date of any order, may call for and examine the record of any case or proceedings of any officer subordinate to it except those subject to appeal or revision by the Tribunal or those in respect of which an appeal has been made to the State Government under section 106, and the State Government after such enquiry as it deems fit is satisfied that the order of the officer is contrary to law and has resulted in a miscarriage of justice, pass such orders thereon as the State Government deems just:

Provided that no order shall be made to the prejudice of any person under this section unless he has been given a reasonable opportunity of being heard.

16.24. He submits that the Revisional Authority also

ought to have taken into consideration the

above factors, which have not been so taken.

Merely because there is a mortgage created by

a power of attorney holder, the same cannot

bind the principal and his legal representatives

now. Moreso when the principal never

- 37 -

NC: 2025:KHC:44339

HC-KAR

authorised the mortgage of the land in the

individual capacity of the power of attorney, no

loan having been borrowed in the name of the

principal, the question of the principal's land

being sold on account of default by the agent-

borrower would not arise.

16.25. He relies upon the decision of the Hon'ble Apex

Court in Bharati Cellular Limited (Now

Bharati Airtel Limited) -v- Assistant

Commissioner of Income Tax1, more

particularly, para nos. 8 and 9 thereof, which

are reproduced hereunder for easy reference:

8. Agency is therefore a triangular relationship between the principal, agent and the third party. In order to understand this relationship, one has to examine the inter se relationship between the principal and the third party and the agent and the third party. When we examine whether a legal relationship of a principal and agent exists, the following factors/aspects should be taken into consideration:

(a) The essential characteristic of an agent is the legal power vested with the agent to alter his principal's legal relationship with a third party and the principal's co-

relative liability to have his relations altered.

[2024] 02 SCR 1001

- 38 -

NC: 2025:KHC:44339

HC-KAR

(b) As the agent acts on behalf of the principal, one of the prime elements of the relationship is the exercise of a degree of control by the principal over the conduct of the activities of the agent. This degree of control is less than the control exercised by the master on the servant, and is different from the rights and obligations in case of principal to principal and independent contractor relationship.

(c) The task entrusted by the principal to the agent should result in a fiduciary relationship. The fiduciary relationship is the manifestation of consent by one person to another to act on his or her behalf and subject to his or her control, and the reciprocal consent by the other to do so.

(d) As the business done by the agent is on the principal's account, the agent is liable to render accounts thereof to the principal. An agent is entitled to remuneration from the principal for the work he performs for the principal.

9. At this stage, three other relevant aspects/considerations should be noted. First is the difference between 'power' and 'authority'. The two terms though connected, are not synonymous. Authority refers to a factual position, that is, the terms of contract between the two parties. The power of the agent however, is not, strictly speaking, conferred by the contract or by the principal but by the law of agency. When a person gives authority to another person to do the acts which bring the law of agency into play, then, the law vests power with the agent to affect the principal's legal relationship with the third parties. The extent and existence of the power with the agent is determined by public policy. The authority, as observed above, refers to the factual situation. The second consideration is that the primary task of an agent is to enter into contracts on behalf of his

- 39 -

NC: 2025:KHC:44339

HC-KAR

principal, or to dispose of his principal's property. The factors mentioned in clauses (b) to (d) in paragraph 8 above flow, and are indicia of this primary task. Clauses

(b) to (d) of paragraph 8 are useful as tests or standards to examine the true nature or character of the relationship. Lastly, the substance of the relationship between the parties, notwithstanding the nomenclature given by the parties to the relationship, is of primary importance. The true nature of the relationship is examined by reference to the functions, responsibility and obligations of the so-called agent to the principal and to the third parties.

16.26. By relying on Bharati Cellular's case, he

submits that the agent acts in a fiduciary

capacity and, as such, the agent is required to

act in the name of the principal, so that it is the

principal's legal relationship with the third party

that is affected by such action. There being no

such legal relationship created between the

principal, Sadashiva Shetty, and Mangala or

Janata/Abhyudaya, there is no binding contract

or agreement which has been entered into by

Vamana Baliga on behalf of Sadashiva Shetty

with the said banks; therefore, there is no

- 40 -

NC: 2025:KHC:44339

HC-KAR

action taken by Vamana Baliga on behalf of

Sadashiva Shetty.

16.27. He relies upon the decision of the Hon'ble

Madras High Court in Sivagurunatha Pillai -

v- Padmavathi Ammai and another2, more

particularly Para No.28 thereof, which is

reproduced hereunder for easy reference:

28. An Agent who signs his name to a promissory note, bill of exchange or cheque without indicating thereon that he signs as agent or that he does not intend to incur personal responsibility, is liable personally on the instrument, except to those who induced him to sign upon the belief that the principal only would be held liable.

16.28. By relying on Sivagurunatha Pillai's case, he

submits that if an agent were to sign his name

on a promissory note, bill of exchange or

cheque without indicating that he signs as an

agent or that he does not intend to incur

personal responsibility, the agent shall be

personally responsible and liable on the

instrument except to those who induced him to

AIR 1941 MADRAS 417

- 41 -

NC: 2025:KHC:44339

HC-KAR

sign upon the belief that the principal only

would be held liable. In this case, he submits

that the banks, being clearly aware that the

property belonged to Sadashiva Shetty, could

not have lent monies to Vamana Baliga and

other borrowers based on a charge created on

Sadashiva Shetty's property. Since the bank

has lent the money without Sadashiva Shetty

being a party to the said transaction, and it is

Vamana Baliga and other borrowers who have

signed the promissory note, the bank could

only proceed against Vamana Baliga and other

borrowers.

16.29. He relies upon the decision of this Court in Shri

J. Ramaraj S/o Sri.Jyothi Raj vs Iliyaz

Khan S/o Janab Mohammed Ismail3, more

particularly para nos. 12 to 19 thereof, which

are reproduced hereunder for easy reference:

ILR 2006 KAR 4672

- 42 -

NC: 2025:KHC:44339

HC-KAR

12. In so far as discharge of initial burden on the part of the complainant is concerned, he has specifically stated as to supply of potatoes on various dates but, the details of the same has not been furnished which is the only grouse according to the petitioner. But, according to practise, as a Commission Agent when the complainant used to supply the goods through the possession of the farmers, on commission basis and if it is kept in cold storage and supplied to the accused directly as noted by the learned Magistrate, there would not be any record available in the APMC for having supplied the potatoes to the petitioner. If really the petitioner was serious, he would have sought the complainant to produce the records in this regard and the account books maintained by him nor has he himself produced any account books maintained by him in his regard. It appears as an alternative defense, petitioner has tried to shift the burden stating that it is the company which is the Principal and the petitioner is only a commission agent and relying upon S. 28 of the Negotiable Instruments Act, contended that the principal is liable and not the commission agent. In this regard, the petitioner has also sought the assistance of various provisions under the Negotiable Instruments Act to stand by his contention that primarily the principal is liable and not the agent. Even as per S. 141 of the Negotiable Instruments Act, the petitioner being an agent who had transacted the business on behalf of the company and much less he is signatory to the cheque renders himself liable and shall be liable to be proceeded against. It is well settled that company alone or the person in charge of business of company alone or both can be prosecuted for offence under S. 138 of the Negotiable Instruments Act.

13. In so far as contract of agency is concerned, might be the principal is liable for the act of the agent. S. 222 of the Indian Contract Act, 1872 provides that the agent can be indemnified against consequences of all lawful acts and for which the principal is liable. If the agent wants to take the shelter that it is the principal who is liable and not the agent and of course, for his acts or breach committed by him, the principal would be liable, but it does not necessarily convey the meaning that primarily the principal alone could be

- 43 -

NC: 2025:KHC:44339

HC-KAR

proceeded with and not against the agent. More over, there are certain obligations cast upon the agent as duties towards the principal. As is well settled, the principal is liable for all lawful acts of the agent. Similarly, the agent is bound to render proper accounts to his principal and to communicate to the principal and he has to use all reasonable diligence in doing so. It appears, nowhere the petitioner has placed any material nor brought to the notice of the complainant that the transaction is directly between the company and the complainant and that the petitioner has got nothing to do with the transactions. Even if it is taken as a fact that petitioner has acted as an agent of the company of the principal, then necessarily the issuance of notice to this petitioner by the complainant and failure on the part of this petitioner to reply to the same or not intimating the complainant the fact that the primary liability is on the principal for the amount due if any, will estopp the petitioner from taking up such a contention that he is not liable and rather the principal is liable. It really the petitioner has acted on behalf of the principal as an agent, as matter of indemnification, ultimately it is for the petitioner to step into the shoes of the complainant to recover the amount from the principal.

14. When the petitioner did not avail the opportunity of calling for the records nor produced the records from his end to show that no transcation has taken place and when he could not duly discharge the burden, the presumption under S. 139 of the Negotiable Instruments Act goes against the petitioner and presumption stand unrebutted.

15. It is seen, the respect of three cheques issued, the Trial Court has only convicted and sentenced the petitioner to pay the amount of the cheque and a fine of Rs. 3,000/- each and to undergo simple imprisonment for one year each of these cases. The transaction is of the year 2001 and now we are in the fag end of 2006. From a perusal of the impugned order passed by the Courts below and also on hearing the arguments advanced by the counsel for the respective parties and on going through the ration laid down in

- 44 -

NC: 2025:KHC:44339

HC-KAR

various decisions cited by the petitioner's counsel, I am of the view that those decisions are of no help to the petitioner. Even S. 28 of the Negotiable Instruments Act clearly lays down the liability of the maker of the instrument. In the case on hand, the drawer of the cheque is not the principal, the petitioner has drawn the cheque and that part cannot be disputed. As rightly noted by both the Courts below, no element of coercion is established by the petitioner against the complainant nor is it even brought to the notice of the complainant that he is only acting as an agent on behalf of the company. No such endorsement is being made by him nor replied in the legal notice issued in this regard.

16. In the ration laid down in the case of M. Mahadevan Pillai v. Smt. Vedavalli Ammal [AIR 1992 SC 183.] , the Madras High Court has held thus:

Knowledge of agency to other party does not free the agent from liability, if he does not disclose on the instrument that he signed as an agent. The principle is that unless the maker has clearly affixed his signature to the instrument as agent or on account of or on behalf of a principal whose name is disclosed or, unless those he has signed unconditionally, he has unequivocally and clearly disclaimed in some portion of the document his own responsibility and mentions the name of the person really liable, he cannot escape liability.

17. Further, S. 28 of the Negotiable Instruments Act reads thus:

Liability of agent signing: An agent who signs his name to a promissory note, bill of exchange or cheque without indicating thereon that he signs as agent, or that he does not intend thereby to incur personal responsibility, is liable personally on the instrument, except to those who induced him to sign upon the belief that the principal only would be held liable.

- 45 -

NC: 2025:KHC:44339

HC-KAR

18. The above ratio as well as the legal position makes it clear that the agent will be liable in the absence of any such endorsement being made and also when he fails to establish that he has been induced to sign the cheques on the assurance that the complainant will only proceed against the principal and not against the petitioner/agent. The finding of both the Courts below that the petitioner did not discharge his responsibility by way of rebuttal evidence cannot be faulted with.

19. For the foregoing reasons, as I do not find any illegality in the impugned order of conviction passed by both the Courts below, appeals are dismissed. However, in the interest of justice, the order of sentence to undergo imprisonment for one year in each of these case would be modified and the same shall not be executed if the petitioner pays the amount within three months from the date of receipts of the copy of this order, while maintaining the order of the learned Magistrate as well as the Sessions Judge regarding compensation/fine amount imposed. In the event, the amount is deposited or paid to the complainant within three months from the date of receipt of this order, there shall not be any order to execute the sentence of imprisonment and it shall be treated as deleted or modified or else the petitioner may have to suffer the order in its entirety.

16.30. By relying on Ram Raj's case, he submits that

the principal would be liable only if the agent

had categorically indicated that he has acted on

behalf of the principal, where the agent has

acted on his own without indicating that he is

- 46 -

NC: 2025:KHC:44339

HC-KAR

acting on behalf of a principal, not intimating

the other party that the transaction is being

entered into on behalf of the principal, the

principal cannot be held to be responsible and it

would be the agent alone who would be

responsible for the same.

16.31. On the basis of all the above submissions,

Sri.Ashok Haranahalli, learned senior counsel,

submits that the petitions are required to be

allowed and the reliefs sought are granted.

17. Shri. Jayakumar S. Patil, learned Senior counsel

appearing for Respondent No.10-purchaser Sarika

Shetty submits that;

17.1. Akku Shetty, Anthu Shetty, Durgi Shetty,

Thimmappa Shetty, Kokra Shetty and Ellappa

Shetty are brothers and sisters. It is Ellappa

Shetty who had filed the proceedings before the

Land Tribunal on behalf of the family.

- 47 -

NC: 2025:KHC:44339

HC-KAR

17.2. Akku Shetty expired without marrying, Anthu

Shetty had three children, namely Sadashiva

Shetty, Bachcha Shetty, Ammanni Shetty.

Smt.Durgi Shetty had five children, namely

Usha, Chandra, Vijaya, Sushma and Sulochana.

Kukra Shetty expired without any legal heirs.

Timmappa Shetty expired leaving behind his

wife Sundari Shetty. Ellappa Shetty did not

have any legal heirs.

17.3. He submits that the aforesaid Sundari Shetty

was represented by a power of attorney holder

Ratnakar Shetty who is none other than the

husband of the purchaser Sarika Shetty.

17.4. The Land Tribunal had granted occupancy rights

cents, survey No. 126/4 measuring 96 cents,

Survey no. 130/3 measuring 60 cents and

survey no. 126/5 measuring 54 cents, totally

measuring 2 acres 86 cents of Shivalli Village,

- 48 -

NC: 2025:KHC:44339

HC-KAR

Udupi Taluk in the name of Ellapa Shetty, son

of Suru Shetty.

17.5. As aforementioned, Anthu Shetty, Akku Shetty

and Kukra Shetty expired without any legal

heirs. Hence, it was Antu Shetty, Durgi Shetty

and Timmappa Shetty who became the owners

of the properties of the Aliya Santhana family,

the present family being governed by 'Alia

Santhana' law, being a matrilineal system.

17.6. A partition was entered into on 22.05.1990 and

registered as document No.241/1990 between

Sadashiva Shetty and Sundari Shetty, the other

children of Antu Shetty, namely Bachcha Shetty

and Ammani Shetty, were not made parties to

the said partition.

17.7. Thereafter, Sadashiva Shetty on 24.12.1994

executed an agreement of sale of the properties

which came to his share, namely survey No.

126/3 measuring 76 cents, 126/4 measuring 96

- 49 -

NC: 2025:KHC:44339

HC-KAR

cents, 130/3 measuring 60 cents, 126/5

measuring 54 cents in favour of Vamana Baliga

for a sum of Rs.8,20,000/- of which, a sum of

Rs.5,00,000/- was paid on 24.12.1994,

Rs.2,20,000/- was paid on 19.01.1995 and

Rs.1,00,000/- was paid on 8.02.1995. Thus, he

submits that the entire consideration agreed

upon in the agreement of sale dated at

24.12.1994 had been paid by Vamana Baliga to

Sadashiva Shetty during his lifetime.

17.8. He submits that Petitioner No.4-Suresh Shetty

is also one of the witnesses to the agreement of

sale and therefore is categorically aware of the

agreement of sale, the rights created

thereunder and the effect of the agreement of

sale coupled with the power of attorney, which

has been suppressed in the present

proceedings.

- 50 -

NC: 2025:KHC:44339

HC-KAR

17.9. He submits that on 08.02.1995, a Will had also

been executed by Sadashiva Shetty in respect

of the aforesaid properties, bequeathing the

properties to Vamana Baliga. There is no other

Will subsequent to 08.02.1995, which has been

placed on record indicating otherwise and or of

Sadashiva Shetty having revoked the Will dated

08.02.1995. Thus, he submits that even under

that Will, Vamana Baliga would be entitled to

the properties as a legatee.

17.10. It is in pursuance thereof that on 14.02.1995,

the subject GPA was executed by Sadashiva

Shetty in favor of Vamana Baliga, wherein

Vamana Baliga was provided with right to sell,

mortgage, etc. This being so, for the reason

that an agreement of sale had been executed,

whereunder the entire consideration had been

received, the sale deed could not be executed

since it was within the prohibited period from

- 51 -

NC: 2025:KHC:44339

HC-KAR

the date of the passing of the order of the Land

Tribunal and it is in that background that a Will

has been executed by Sadashiva Shetty in

favour of Vamana Baliga, as also a power of

attorney has been executed by Sadashiva

Shetty in favor of Vamana Baliga.

17.11. The transaction was for Vamana Baliga to

purchase the entire holding of the family and as

such, Bachcha Shetty's wife Shusheela Shetty

and her children, namely Pramila, Vidya,

Santosh, Harish and Bharat, had on 13.03.1995

executed an agreement of sale of their

properties in favor of Vamana Baliga for a

consideration of Rs.3,60,000/-, out of which

Rs.60,000/- was paid on 13.03.1995,

Rs.1,00,000/- on 19.05.1995, Rs.90,000/- on

16.06.1995, Rs.1,10,000/- on 23.08.1995.

Thus, the entire consideration of Rs.3,60,000/-

had been paid in the year 1995 itself.

- 52 -

NC: 2025:KHC:44339

HC-KAR

Thereafter, the said Susheela Shetty and her

children executed a GPA in favour of Vamana

Baliga on 26.04.2000, empowering him to sell,

mortgage, etc., their properties.

17.12. Similarly, Ammanni Shetty and her children

Sabita, Udaya, Anita, Sharada and Shantha

executed an agreement of sale on 26.12.1994

to sell their property in favour of Vamana Baliga

for a sum of Rs.7,50,000/- out of which an

amount of Rs.1,00,000/- was paid on

26.12.1994, Rs.1,00,000/- on 13.01.1995,

Rs.1,50,000/- on 06.09.1995, Rs.4,00,000/- on

13.06.1997. Thus, the entire sum of

Rs.7,50,000/- had been paid by 1997. On

14.02.1996, a GPA was executed by Sabita and

Shanta in favour of Vamana Baliga. Another

power of attorney was executed on 14.02.1996

by Ammani, Udaya, Anita and Sharada in

- 53 -

NC: 2025:KHC:44339

HC-KAR

favour of Vamana Baliga, empowering him to

sell, mortgage, etc.

17.13. Sunanda Shetty had also executed an

agreement of sale on 14.11.1997 on behalf of

herself and her family to sell her right in the

property for a sum of Rs.4,00,000/- which was

paid on 04.11.1997 itself. A GPA came to be

executed by Sunanda, Usha, Chandra, Vijaya,

Pushpa, Sulochana in favour of Vamana Baliga

on 26.4.2000 in respect of those properties

authorising Vamana Baliga to sell mortgage,

etc.

17.14. All these transactions were contemporaneous,

which have not been brought to the knowledge

of this Court by the Petitioners. Only document

which has been placed on record by the

petitioners is the power of attorney without

referring to the agreement of sale and the Will

- 54 -

NC: 2025:KHC:44339

HC-KAR

executed by Sadashiva Shetty in favor of

Vamana Baliga.

17.15. The other agreements of sale and GPA

executed by the other family members as

regards the properties of the family, the receipt

of valuable consideration of Rs.8,20,000/- by

Sadashiva Shetty, Rs.3,60,000/- by Sushila

Shetty and family, Rs.7,50,000/- by Ammani

Shetty and her family, Rs.4,00,000/- by

Sunanda Shetty and her family, he submits that

the transactions having occurred in the years

between 1994 to 1997, the entire family

wanted to sell the property belonging to the

family in favor of Vamana Baliga and as

aforesaid it is only on account of the prohibitory

period, post the order of the Land Tribunal that

the sale deed could not be executed and

registered and it is in that background, the

power of attorney had been executed, the

- 55 -

NC: 2025:KHC:44339

HC-KAR

property was put in possession of by Vamana

Baliga.

17.16. His submission, therefore, is that the entire sale

consideration having been received by the

owners, the agreements of sale having been

entered into and executed, so also powers of

attorneys being executed, the powers of

attorney is one coupled with interest and as

such, the power of attornies being entitled to

execute sale deeds, mortgage deeds, etc.,

there was no need to do so in the name of

Sadashiva Shetty and others.

17.17. Vamana Baliga having all right, title and

interest in the property, there was only a

formal registration of sale deed which was

required to be made. The family members

having lost their right in the properties on

execution of the agreement of sale, receipt of

the entire consideration and handing over of

- 56 -

NC: 2025:KHC:44339

HC-KAR

possession, had no subsisting right when a loan

was borrowed by Vamana Baliga and others

from Mangala, Janata/Abhyudaya. The

agreement of sale, the power of attorney

continues to be valid and binding between the

parties and the same cannot be terminated.

17.18. He submitted that the claim of the Petitioner is

hopelessly barred by limitation, delay and

latches as also acquiescence.

17.19. In furtherance of the GPA which had been

entered, executed, mutation entry was made in

the RTCs which had MR No.302 of 2000-2001,

way back on 1999-2000. The said RTC being a

public document, being to the knowledge of one

and all including the petitioners from the year

2000, neither Sadashiva Shetty nor the

petitioners challenged the same or took any

action.

- 57 -

NC: 2025:KHC:44339

HC-KAR

17.20. Firstly, therefore, there is an acquiescence on

their part that the action taken by Vamana

Baliga is as per the agreement of sale and

power of attorney. Secondly, since no action

has been taken from the year 2000, no action

could be taken, challenging all these aspects.

No suit could have been filed challenging all

these aspects in the year 2009 nor could any

appeal be filed in the years 2013-14 and

revision petition in the year 2021. The appeal

had been rejected in the year 2014, thus he

submits that there is a delay at each stage.

17.21. The agreement of sale and GPA had been

executed in the year 1995, loan had been

availed in the year 2000, entries had been

made in the RTCs in the year 2000,

Proceedings had been initiated under the KCS

Act in the year 2000-2001, Decree having been

passed in the year 2003, Sale having been

- 58 -

NC: 2025:KHC:44339

HC-KAR

confirmed in the year 2007, the suit was filed in

the year 2009, an appeal was filed in the year

2013, which came to be dismissed on

13.02.2014.

17.22. Revision petition was filed on later, which came

to be dismissed on 2.9.2021. Earlier writ

petitions were filed on 14.12.2023, which was

withdrawn on 5.8.2024 and the present writ

petitions were filed on 17.9.2024.

17.23. His submission is that the purchaser has acted

bonafide, has participated in auction conducted,

has been declared as the highest bidder, and

has made payments of the said amounts,

therefore no fault can be found with the

purchaser, nor can the purchaser's rights be

sought to be challenged in the manner as done.

The auction having been conducted publicly to

the knowledge of one and all, the auction notice

having been published in the daily newspaper,

- 59 -

NC: 2025:KHC:44339

HC-KAR

auction conducted on 11.03.2005, the suit was

filed in the year 2009 after lapse of four years,

the said suit is barred by Article 126, 128, 129

or under the Residuary Article 137 of the

Limitation Act. The said Articles are reproduced

hereunder for easy reference:

Sl. Description of Period of Time from No. suit limitation which period begins to run

126. For the payment Thirty The date of the of the amount of days. decree.

              a     decree    by
              instalments.
         128. For possession by Thirty       The date of the
              one dispossessed days.         dispossession.
              of      immovable
              property      and
              disputing      the
              right     of   the
              decree-holder or
              purchaser at a
              sale in execution
              of a decree.
         129. For     possession Thirty      The     date    of
              after     removing days.       resistance      or
              resistance      or             obstruction.
              obstruction     to
              delivery        of
              possession      of
              immovable
              property decreed
              or      sold     in
              execution of a
              decree.
                                  - 60 -
                                                 NC: 2025:KHC:44339



HC-KAR



         137. Any         other Three                   When the right
              application   for years.                  to apply accrues.
              which no period
              of limitation is
              provided
              elsewhere in this
              Division.



  17.24. The    said      suit    having      been      dismissed     on

23.06.2012, RFA No. 1126 of 2016 was filed on

05.07.2016 which is after a lapse of 4 years

from the date of judgement in OS No. 44 of

2009, which is barred by Article 116 of the

Limitation Act, the said article is reproduced

hereunder for easy reference:

Sl. Description of Period of Time from No. suit limitation which period begins to run 116 Under the Code of Civil Procedure, 1908 (5 of 1908)--

(a) to a High Court from any decree or order. Ninety Days Ninety days. The date of the decree The date of or order. the decree or order.

               (b)   to   any     other
                             - 61 -
                                               NC: 2025:KHC:44339



HC-KAR



              court from any           Thirty Days
              decree or order.




                                                      The date of
                                                      the decree
                                                      or order.




17.25. He submits that the sale confirmation dated

01.09.2005 was challenged before the Deputy

Registrar Co-operative Societies, Udupi in

appeal No. 5 of 2012-13 on 3.1.2013 after

more than 7 years which is also barred by

limitation. The revision petition in revision

appeal No.31 of 2014 was dismissed on

02.09.2021. Earlier writ petition in WP No.129

of 2024 having been withdrawn, he submits

that the entire proceedings which have been

filed are only to harass the purchaser Sarika

Shetty, who is a bona fide purchaser for value.

17.26. The Petitioners have been taking out frivolous

paper publication as regards the developments

- 62 -

NC: 2025:KHC:44339

HC-KAR

being carried out by her by way of a joint

development agreement. Sarika Shetty had

entered into a partnership with Jerry Vincent

Dias and others in forming Mandavi

infrastructure for construction of buildings, the

launch ceremony took place on 2.3.2024, the

partnership deed had been entered into on

13.7.2022, the aforesaid properties were

brought in as capital by Sarika Shetty and a

Mall has been constructed on the said property

which has been sold to several persons who are

in occupation of the same and carrying on their

business.

17.27. The present petition was filed when the

remaining property was sought to be developed

as a residential apartment complex. Initially, an

order of restraint from selling the property was

passed by this court in WP 27349/2024,

pursuant to which the petitioners published

- 63 -

NC: 2025:KHC:44339

HC-KAR

various notifications in newspapers, totally

Numbering 11 (eleven) trying to mislead the

purchasers and threaten the purchasers with

litigation.

17.28. Thus, he submits that the conduct of the

petitioners has only been to harass the

purchaser and the developers to try and force

the purchaser and developers to accede to the

unlawful demands of the Petitioners. This

conduct of the Petitioners would disentitle them

from any equitable consideration in the present

writ petition.

17.29. He submits that one of the family members has

not been made party to the present

proceedings, namely Satish Sadashiva Shetty.

As such, the present petition is defective for

non-joinder or necessary parties.

17.30. His submission is that the loan has been availed

of by Vamana Baliga in his personal capacity.

- 64 -

NC: 2025:KHC:44339

HC-KAR

Vamana Baliga having rights in terms of the

agreement of sale and power of attorney being

entitled to mortgage the property has

mortgaged the same. There is a separate

memorandum of agreement which has been

executed which has not been produced by the

petitioners along with the petition, wherein

Vamana Baliga has acted as an agent of

Sadashiva Shetty and his family members.

17.31. There is suppression of material fact by the

petitioners. Vamana Baliga being entitled to

mortgage the properties under the power of

attorney has exercised his rights and powers

under the power of attorney in mortgaging the

property by providing it as security to the loan

borrowed by Vamana Baliga.

17.32. There is no requirement for the loan amount to

have been credited to the account of Sadashiva

Shetty. There is no such embargo under the

- 65 -

NC: 2025:KHC:44339

HC-KAR

power of attorney. All these actions, having

taken place long ago have not been challenged

in time. The entries made in the RTCs have not

been challenged. Vamana Baliga, being entitled

to act on the power of attorney, having acted

thereon, in the name of Sadashiva Shetty, the

said power of attorney continuing to be in force,

no fault can be found with the actions of

Vamana Baliga.

17.33. He relies on Section 202 of the ICA 1872, which

is reproduced hereunder for easy reference:

202. Termination of agency, where agent has an interest in subject-matter.--

Where the agent has himself an interest in the property which forms the subject-matter of the agency, the agency cannot, in the absence of an express contract, be terminated to the prejudice of such interest.

Illustrations

(a)A gives authority to B to sell A's land, and to pay himself, out of the proceeds, the debts due to him from A. A cannot revoke this authority, nor can it be terminated by his insanity or death.

- 66 -

NC: 2025:KHC:44339

HC-KAR

(b)A consigns 1,000 bales of cotton to B, who has made advances to him on such cotton, and desires B to sell the cotton, and to repay himself out of the price the amount of his own advances. A cannot revoke this authority, nor is it terminated by his insanity or death.

17.34. By referring to Section 202, he submits that

there is an agency, created in favour of

Vamana Baliga which is coupled with interest,

the entire consideration having been paid,

Vamana Baliga having been put in possession,

a power of attorney has been executed in his

favour, the transaction is between the same

parties under two or more documents, the

power of attorney being coupled with interest,

neither the agreement nor the power of

attorney has been terminated, the action taken

thereon cannot be questioned in the manner as

done.

17.35. In this regard he relies upon the decision of the

Hon'ble Apex Court in S.Chattanatha

- 67 -

NC: 2025:KHC:44339

HC-KAR

Karayalar -vs- The Central Bank of India

Ltd.,4, more particularly, para no. 3 thereof

which is reproduced hereunder for easy

reference:

3. The first question presented for determination in this case is whether the status of the 3rd defendant in regard to be transaction of overdraft account is that of a surety or of a co-obligant. It was argued by Mr Desai on behalf of the appellant that the High Court has misconstrued the contents of Exs. A and B in holding that the 3rd defendant has undertaken the liability as a co-obligant. It was submitted that there was an integrated transaction constituted by the various documents -- Exs. A, B and G executed between the parties on the same day and the legal effect of the documents was to confer on the 3rd defendant the status of a surety an not of a co-obligant. In our opinion, the argument put forward on behalf of the appellant is well-founded and must be accepted as correct. It is true that in the promissory note -- Ex. B all the three defendants have "jointly and severally promised to pay Central Bank of India Ltd. or order a sum of Rs 4 lakhs only together with interest on such sum from this date", but the transaction between the parties is contained not merely in the promissory note

-- Ex. B -- but also in the letter of continuity dated November 26, 1946--Ex. A which was sent by the defendants to the plaintiff Bank along with promissory note -- Ex. B on the same date. Their is another document executed by Defendant 1 on November 26, 1946 -- Ex. G -- Hypothecation agreement. The principle is well established that if the transaction is contained in more than one document between the

AIR 1965 SC 1856

- 68 -

NC: 2025:KHC:44339

HC-KAR

same parties they must be read and interpreted together and they have the same legal effect for all purposes as if they are one document. In Manks v. Whiteley [1912, 1 Ch 735 at p 754] Moulton, L.J. stated:

"Where several deeds form part of one transaction and are contemporaneously executed they have the same effect for all purposes such as are relevant to this case as if they were one deed. Each is executed on the faith of all the others being executed also and is intended to speak only as part of the one transaction, and if one is seeking to make equities apply to the parties they must be equities arising out of the transaction as a whole."

It should be noted in the present case that the promissory note -- Ex. B -- was enclosed by the defendants along with the letter of continuity -- Ex. A before sending it to the plaintiff Bank. In the letter -- Ex. A it is clearly stated that the promissory note Ex. B was given to the plaintiff Bank "as security for the repayment of any overdraft to the extent of Rs 4,00,000". It is further stated in Ex. A that "the said promissory note is to be a security to you for the repayment of the ultimate balance or sum remaining unpaid on the overdraft". In the hypothecation agreement -- Ex. G it is stated that the plaintiff Bank has agreed to open a cash credit account to the extent of Rs 4 lakhs at the request of Cashew Products Corporation Ltd., Quilon. According to para 15 of the hypothecation agreement it operates as a security for the balance due to the plaintiff Bank on the cash credit account. Para 12 of the hypothecation agreement states that if the net sum realised be insufficient to cover the balance due to the plaintiff Bank, Defendant 1 should pay the balance of the account on production of a statement of account made out from the books of the bank as provided in the 14th clause. Under this clause Defendant 1 agreed to accept as conclusive

- 69 -

NC: 2025:KHC:44339

HC-KAR

proof of the correctness of any sum claimed to be due from it to the bank a statement of account made out from the books of the Bank and signed by the Accountant or other duly authorised officer of the Bank without the production of any other document. If the language of the promissory note -- Ex. B is interpreted in the context of Exs. A & G it is manifest that the status of the 3rd defendant with regard to the transaction was that of a surety and not of a co- obligant. This conclusion is supported by letters -- Exs. AF dated November 27, 1947, AM dated December 17, 1947 in which the chief agent of the plaintiff Bank has addressed Defendant 3 as the "guarantor". There are similar letters of the plaintiff bank, namely, Exs. CE dated December 28, 1947, CG dated January 13, 1948, AS dated February 23, 1949, V dated October 21, 1949, III dated December 16, 1949, IV dated January 12, 1950 and 'O' dated March 29, 1950 in which Defendant 3 is referred to either as a "guarantor" or as having furnished a guarantee for the loan. Our concluded opinion, therefore, is that the status of the 3rd defendant with regard to the overdraft account was that of a surety and not of co-obligant and the finding of the High Court on this issue is not correct.

17.36. By relying on S.Chattanatha Karayalar's

case, he submits that when a transaction is

contained in more than one document between

the same parties, they must be read and

interpreted together as if they are one

document. In that view of the matter, he

- 70 -

NC: 2025:KHC:44339

HC-KAR

submits that Section 28 of the Negotiable

Instruments Act would not be applicable.

17.37. On the basis of the above, he submits that both

the writ petitions are required to be dismissed.

18. Ms.Lakshmi Iyengar, learned senior counsel,

appearing for Respondent No. 6-Vamana Baliga,

adopts the submission of Sri.Jayakumar S. Patil,

learned senior counsel. She further submits that,

18.1. Under the strength of the power of attorney

dated 01.04-1995, Vamana Baliga had on

31.03.2001 sold an extent of 10 cents in survey

No. 126/4 to one Mr. Nagesh Nayak, which has

not been challenged. What has been challenged

is only the public auction which has been

conducted. The fact that no challenge has been

made to the said sale of 10 cents in survey No.

126/4 would indicate that the Petitioners have

no grievance as regards the sale.

- 71 -

NC: 2025:KHC:44339

HC-KAR

18.2. She submits that a suit in OS No.155/2002 had

been filed by Sundari Shetty against Sadashiva

Shetty and Nagesh Nayak where the aforesaid

sale in favour of Nagesh Nayak has been

mentioned. During the pendency of the said

suit, Sadashiva Shetty had expired and the

legal heirs, who were the Petitioners herein

except for Suresh Shetty, were brought on

record on 1.4.2003.

18.3. Notices having been issued, Jayanti, Satish,

Sureka and Jyoti did not appear. Suresh Shetty

had appeared through a counsel, however, did

not file his written statement. Thereafter, the

suit came to be withdrawn on 21.07.2006.

Thus, she submits that the petitioners being

aware of the suit in OS No. 155 of 2002 did not

appear in the said proceedings, one of them,

Suresh Shetty, having appeared did not contest

the same. The said Suresh Shetty is petitioner

- 72 -

NC: 2025:KHC:44339

HC-KAR

No.4 in WP 28076/2024 and respondent No.4 in

WP 27349/2024, thus, no contra stand can be

taken by Suresh Shetty in these proceedings.

18.4. Vamana Baliga has acted in the interest of

everyone concerned. The award and the auction

in favour of Sarika Shetty having been

challenged by him in an appeal which came to

be allowed subject to condition of deposit of 5%

of the award amount. Despite the best efforts

of Vamana Baliga, he could not deposit such

amounts resulting in the matter being

proceeded with.

18.5. She submits that the decision relied upon by

Sri.Ashok Haranahalli in Suraj Lamp and

Industries Pvt. Ltd. Vs. State of Haryana

and Ors5. is not applicable to the present case,

the said judgment being rendered on

11.10.2011 is operative prospectively and not

AIR 2012 SC 206

- 73 -

NC: 2025:KHC:44339

HC-KAR

retrospectively. The power of attorneys in the

present matter having been executed between

1995 to 2000 would not come within the

mischief of Suraj Lamp Industries's case and

all the transactions which have been entered

into prior to the said judgment are required to

be considered to be valid between the parties.

18.6. She therefore submits that the writ petitions

are required to be dismissed.

19. Sri.Ashok Haranahalli, learned senior counsel, in

reply would submit that,

19.1. The Petitioners were not parties to suit in OS

No.155/2002. Sundari Shetty, the plaintiff

therein was represented by her power of

attorney holder, Ratnakar Shetty. Sadashiva

Shetty was stated to be represented by his

power of attorney holder, Vamana Baliga.

Sadashiva Shetty was not served with notice in

the said proceedings. Even if it were to be

- 74 -

NC: 2025:KHC:44339

HC-KAR

accepted that Petitioner No.4 had entered

appearance through a counsel, such

appearance had been made on 9.09.2003, the

period of limitation could only be said to

commence from 09.09.2003 and not the date

of filing of the suit. The aspect of mortgage had

not been mentioned anywhere until 2006 when

Ratnakar Shetty acting as the power of

attorney holder of Sundari Shedthi had

withdrawn the suit. Thus, as on the date of

withdrawal of the suit by filing of the above

memo, the period of limitation could at the

most be set to commence. The withdrawal

being on 21.07.2006, the suit filed by the

petitioners in OS No.44/2009 is within the

period of limitation.

19.2. Petitioners have been diligent in following up

and have taken all steps necessary by filing of

the suit, by filing of an appeal and the revision

- 75 -

NC: 2025:KHC:44339

HC-KAR

petition. The fraud coming to the notice of the

petitioners only on the filing of the memo, he

submits that there is no acquiescence on part of

petitioner No.4 as being signatories to the

agreement of sale.

19.3. His submission is that the agreement of sale

and the Will, which had been produced, had not

been produced at any point in time in any

proceedings except in these proceedings. The

originals of the said documents have also not

been produced. He denies that Suresh Shetty

has signed the same.

19.4. Insofar as the will is concerned, he submits that

the Will refers to a loan transaction, not to a

sale transaction, and the said Will cannot confer

any right, title or interest on Vamana Baliga. He

seeks to contend that the date of the sale,

being 24.12.1994 was a Saturday, which is

considered to be an inauspicious day among

- 76 -

NC: 2025:KHC:44339

HC-KAR

Gouda Saraswati Brahmins to which the

petitioners belonged to, he submits that there

is collusion between Ratnakar Shetty, who is

the husband of Sarika Shetty and Vamana

Baliga. All of them have sought to see to it that

the property is purchased by Sarika Shetty to

the detriment of the other family members,

there being a dispute between the family

members. Vamana Baliga has helped the other

family members in not contesting the matter,

not paying the amounts, bringing the property

to auction and thereafter having sought to

make feeble attempts at such challenge, has

provided all the documents to Ratnakar Shetty

and Sarika Shetty, which could never have

been in their possession if not for Vamana

Baliga giving them. Respondent No. 6 and 10,

having contested OS No.155/2002,

subsequently they have patched up their

- 77 -

NC: 2025:KHC:44339

HC-KAR

disputes to cause detriment to the petitioners

and as such, he submitted that malafides is on

part of Respondent No.10 Sarika Shetty and

her husband Ratnakar Shetty, which is clearly

visible from the manner in which the

transactions have been conducted.

19.5. His submission is that even if there is any right

title or interest created in favour of the

purchaser under an agreement of sale and

power of attorney, the only action that could

have been taken was to bring a suit for specific

performance and get a sale deed executed in

favor of Vamana Baliga instead of Vamana

Baliga acting as the owner of the property.

Thus, he again invokes the dicta laid down by

the Hon'ble Apex Court in Suraj Lamp

Industries case to contend that the

transactions do not confer any right, title or

interest on Vamana Baliga.

- 78 -

NC: 2025:KHC:44339

HC-KAR

19.6. As regards the Mall which has been

constructed, he submits that the said Mall has

not been constructed on the subject property

but on a different property, and as such, the

construction of the said Mall has not created

any third-party rights.

19.7. What is in question is the residential

apartments which are under construction,

which have been so permitted to be constructed

by this court subject to the result of the writ

petition. As such, the same cannot be said to

confer any equitable right on the respondents;

the petitioners being entitled for the relief

sought for, any construction which has been

carried out by the respondents would enure to

the benefit of the petitioners, since the said

construction has been carried out having full

knowledge of the pendency of the above

proceedings.

- 79 -

NC: 2025:KHC:44339

HC-KAR

19.8. He therefore submits that the writ petitions are

required to be allowed and the relief sought for

granted.

20. Heard Sri. Ashok Haranahalli, learned Senior Counsel

for the Petitioner, Sri. Jayakumar S. Patil, learned

Senior Counsel, appearing for Respondent No.10-

Sarika Shetty, the purchaser, Ms. Lakshmi Iyengar,

learned Senior Counsel for Respondent No.6,

Vamana Baliga.

21. After the matter was reserved for judgment, it was

taken up for 'Being spoken to', on account of a new

judgment passed by the Hon'ble Apex Court in

Ramesh Chand (D) Thr. LRs. and others vs

Suresh Chand and anr.,6.

22. Sri.Ajit Anand Shetty, learned counsel appearing for

the petitioners, submitted that

22.1. In Ramesh Chand's case, Plaintiff claimed title

over the suit property by virtue of four

Civil Appeal No.6377/2012 dated 1.9.2025

- 80 -

NC: 2025:KHC:44339

HC-KAR

documents, namely general power of attorney,

agreement to sell, affidavit, a receipt and a Will

said to have been executed. Based on all of

which, the plaintiff had sought for possession

and declaration of title over the suit property

against his other siblings.

22.2. Initially, the suit was decreed on the ground

that the plaintiff had derived title over the suit

property, which came to be confirmed by the

Hon'ble High Court of Delhi in a Regular First

Appeal.

22.3. In the Special Leave Petition, the Hon'ble Apex

Court had remanded the matter to the High

Court for fresh disposal in light of the law laid

down in Suraj Lamp & Industries Pvt., Ltd.,

vs. State of Haryana7.

22.4. The Hon'ble Delhi High Court on remand,

confirmed its earlier order, which was again

challenged before the Hon'ble Apex Court. The

(2012) 1 SCC 656

- 81 -

NC: 2025:KHC:44339

HC-KAR

Hon'ble Apex Court held that an agreement of

sale would not convey any title in favour of the

beneficiary unless there is a conveyance. Under

a power of attorney, the donee can only act for

and on behalf of the donor, he cannot use the

power of attorney for his own benefit. A mere

power of attorney is not an instrument of

transfer. A claim under a Will would have to be

established in a court of law and the receipt

would only acknowledge the receipt of the

money and would not confer title.

22.5. He submitted that the said decision would help

the petitioners inasmuch as acting under the

power of attorney Vamana Baliga has borrowed

a loan from a Cooperative Society of which

Sadashiva Shetty was not a member nor was

he a signatory to any loan document as a

borrower or a guarantor. The amount advanced

by the society has not been received by

- 82 -

NC: 2025:KHC:44339

HC-KAR

Sadashiva Shetty. The amount was received by

Vamana Baliga and his associates which have

been used by them for their own benefit. The

power of attorney could not have been used for

the own benefit of Vamana Baliga and his

associates.

22.6. The mortgage which has been created in favour

of the cooperative society is without any basis

and as such illegal. Any further action including

the auction which has taken place is again

contrary to law and not binding on Sadashiva

Shetty and his family members. He therefore

submits that the recent decision of the Hon'ble

Apex Court in Ramesh Chand's case helps the

petitioners.

22.7. He also relies upon the decision of the Hon'ble

Apex Court in the case M.S.Ananthamurthy

- 83 -

NC: 2025:KHC:44339

HC-KAR

and anr vs. J.Manjula8, more particularly

Paras 6, 7, 8, 16, 17, 18, 40, 46, 47, 48, 55

and 57, which are reproduced hereunder for

easy reference.

6. It is the case of the appellants that on 04.04.1986, the Suit Property was sold by the original owner one A. Saraswathi (hereinafter referred to as "holder") for total sale consideration of Rs. 10, 250/- by executing an irrevocable power of attorney (hereinafter referred to as "POA") and an unregistered agreement to sell. The contents of the said POA and agreement to sell are extracted hereinbelow:--

"GENERAL POWER OF ATTORNEY

KNOW ALL MEN BY THESE PRESENTS THAT, I, Muniyappa urf Ruttappa Son of Ragallappa, Major, residing at Vajarahalli village, Uttarahalli Hobli, Bangalore South Taluk do hereby appoint, nominate and constitute Smt. A. Saraswathi W/O M. S. Anantha Murthy, residing at No. 155, 5th Cross, Wilsongarden, Bangalore - 560 027 as my General Power of Attorney holder to do the following acts, deeds and things on my behalf that is to say:

1) To look after, maintain, manage the Schedule Property in the best manner as my attorney deems fit.

2) To enter into any type of agreements in respect of the Schedule property with any person for any amount, receive advance amount, issue proper receipts, apply to the competent authority seeking permission to execute any type of deeds, in favour of any persons, and to execute such deeds in favour of such persons, receive full consideration amount, issue

Civil Appeal Nos.3266-3267/2025

- 84 -

NC: 2025:KHC:44339

HC-KAR

proper discharge thereof, sign all deeds, forms etc., etc.,

3) To apply for transfer of Khata and to pay all future taxes and to receive proper receipts.

4) To apply for sanctioned plan for construction of any type of building on the property and to construct such building, utilise the same as my attorney deems fit and to get all profits therefrom.

5) To represent me in respect of the Schedule property in all Government offices, BDA, BWSSB, KEB, Corporation etc., etc., apply for any type of documents, receive the same, and approach BDA for reconvey of Schedule property, to pay all betterment charges and to do all connected things.

6) In case of complications to sue such matters in proper courts, of law by engaging the service of advocates or advocate, sign all forms, vakalath, suits, petitions, etc, produce any documents in court, take any documents from the court, give evidence, obtain decree, execute the sale or enter into compromise.

7) The Schedule property is in my peaceful possession and enjoyment thereof as absolute owner thereof.

8) My Attorney is ge11erally entitled to do all such acts, deeds and things, in respect of the Schedule property, which are not specifically written hereunder and I do hereby agree to ratify confirm all such acts, deeds and things done by my attorney as the acts, deeds and things done by me in person and this G.P.A. is irrevocable in nature.

SCHEDULE

- 85 -

NC: 2025:KHC:44339

HC-KAR

Site No. 10, out of Sy. No. 55/1, situated at Chunchaghatta Village, Uttarahalli Hobli, Bangalore South Taluk, measuring East to West 30 feet and North to South (40-6? + 42-3?)/2 feet and bounded as follows:--

North by: Road &

South by: Private Property

In witnesses whereof I the executant above named signed this General Power of Attorney on this 4th day of April 1986 at Bangalore.

Identified by me

Executant Execution admitted before me S.B. Chandrasekhar Bangalore Metropolitan Area Notary

Bangalore Date: 4-4-1986

SALE AGREEMENT

This Deed of Sale Agreement is made on this 4th day of April, 1986 at Bangalore and executed by Sri. Muniyappa urf Ruttappa, Son of Ragallappa, residing at Chunchaghatta village, Uttarahalli Hobli, Bangalore South Taluk hereinafter called the "VENDOR" (which term shall mean and include all his heirs, executors, administrators and assignees) of the one part and in favour of Srimathi. A. Saraswathi W/O, th Ananthamurthy, residing at No. 155, 5 Cross, Wilson

- 86 -

NC: 2025:KHC:44339

HC-KAR

Garden, Bangalore-560 027 hereinafter called the "PURCHASER" (which term shall mean and include all heirs, executors, administrators and assignees) of the other part witnesseth as follows:--

WHEREAS the Vendor is the absolute owner in peaceful possession and enjoyment of the Schedule Property more fully described in the Schedule hereunder.

And whereas the Vendor is in need of funds for the maintenance of his family and other legal necessities he desired to sell the Schedule Property in favour of the purchaser for a sum of Rs. 10,250/- (Rs. Ten thousand two hundred fifty only) to which the Purchaser duly agreed to purchase the same for the said sum of Rs. 10,250/- only. In pursuance of this Sale agreement the purchaser paid a sum of Rs. 5,000/- on 20-5-1985 through a Cheque No. 0861556 of Syndicate Bank, Wilsongarden Branch, Bangalore

529/243 dated 3.4.86 of Syndicate Bank Wilson Garden, Bangalore total the Vendor received the full sale consideration of Rs. 10,250/- only. This day the Vendor handed over the vacant possession of the Schedule property to the purchaser to have and to hold the same as absolute owner. As there is a prohibition of selling the revenue sites by the Government of Karnataka the Vendor could not execute the sale deed. As and when the Government of Karnataka revokes the fragmentation act the Vendor execute the sale deed.

This day the Vendor handed over the vacant possession of the Schedule property to the purchaser, the Vendor have no objection to construct a dwelling house on the Schedule property the Vendor have no objection to transfer the Khata of the Schedule Property to the name of the purchaser.

- 87 -

NC: 2025:KHC:44339

HC-KAR

The Vendor assures the purchaser that the schedule property is free from all kinds of encumbrances and it is free from all taxes.

SCHEDULE:- Site No. 10, out of Sy. No. 55/1, situated at Chunchaghatta Village, Uttarahalli Hobli, Bangalore South Taluk, measuring East to West 30 feet and North to South (40-6? + 42-3?)/2 feet and bounded as follows:--

North by: Road &

South by: Private Property

In witnesses whereof both the parties have affixed their signatures to this sale agreement on the day, month and the year above first written.

WITNESSES:

1.

2.

3.

VENDOR PURCHASER"

7. On the same day, the said POA was duly notarized. On 30.01.1997, the original owner, executant of the POA died. On 01.04.1998, the holder of POA executed a registered sale deed with respect to the Suit Property in favour of her son, i.e., the appellant no. 2, in exchange of sale consideration of Rs. 84,000/-.

- 88 -

NC: 2025:KHC:44339

HC-KAR

8. On the other hand, several years after the death of the original owner, his legal heirs through a registered sale deed dated 21.03.2003 sold the same Suit Property to the respondent no. 7 for total sale consideration of Rs. 76,000/-. Subsequently, respondent no. 7 sold the Suit Property to the respondent no. 8 vide another registered sale deed dated 29.09.2003 for total sale consideration of Rs. 90,000/-. Then, on 06.12.2004, the respondent no. 8 executed a registered gift deed in favour of her daughter, i.e., the answering respondent.

16. Ms. Farhat Jahan Rehmani, the learned counsel appearing for the appellants submitted that the present case relates to the scope, interpretation and construction of the POA and the agreement to sell dated 04.04.1986 executed by the original owner in favour of holder. Hence, the limited question for our determination is whether the POA, which was coupled with interest is irrevocable as per Section 202 of the Contract Act or it stood terminated upon the death of the original owner as per Section 201 of the Contract Act?

17. Ms. Rehmani submitted that the fact of execution of the POA and the agreement to sell in favour of the holder by the original owner in exchange of sale consideration is not disputed. Since both the POA and the agreement to sell are in favour of the same person, they should be read together and construed harmoniously. The holder of POA executed the registered sale deed dated 01.04.1998 in favour of the appellant no. 2. Further, there is no challenge to the validity of the GPA and agreement to sell dated 04.04.1986 and the registered sale deed dated 01.04.1998. The GPA specifies that it had been executed for the purpose of the Suit Property. It specifically mentions that it is 'irrevocable' and the schedule to the GPA references the particulars of the Suit Property. The GPA read with the agreement to sell

- 89 -

NC: 2025:KHC:44339

HC-KAR

would indicate that it had been executed for a valid sale consideration, and possession of the Suit Property was also delivered to the holder of POA. Thus, she had an interest in the subject-matter of the agency being irrevocable. By placing reliance on Section 202 of the Contract Act, he submitted that where the agent himself has interest in the property which forms a subject-matter of the agency, the agency cannot be terminated to the prejudice of such interest of the agent. In the facts of the case, Section 202 of the Contract Act is applicable and not Section 201.

18. It was further submitted that the High Court erred in holding that the purpose for which the GPA and the agreement to sell was executed was not mentioned in either of the documents and therefore, even though the two documents are contemporaneous yet it cannot be inferred that the holder of the two documents would derive an interest in the subject-matter of the GPA. Ms. Rehmani asserted that it has to be inferred that the original owner executed the agreement to sell as a consequence of executing the GPA in favour of the holder, hence, the said POA is not irrevocable merely for the reason that in the said documents the purpose for executing the GPA and agreement to sell has not been mentioned.

40. In the present case, it is evident from para 1 of the GPA executed by the original owner in favor of the holder that the POA was to look after, maintain, manage the Scheduled Property. Para 2 states that the attorney can enter into any agreement with any person with respect to the Scheduled Property for any amount, receive advance amount, to execute deeds in favor of such persons, issue proper discharge. Para 3 states that attorney has the power to apply for transfer of khata and to pay all future taxes and receive receipts. Further, para 4 states that the attorney can apply for sanctioning of plan for the purpose of construction, utilize the Scheduled Property as the

- 90 -

NC: 2025:KHC:44339

HC-KAR

holder deems fit and receive all profits therefrom. Para 5 states that the attorney has the power to represent the holder in all Government Offices and do all things connected. Para 6 states that the attorney can pursue matters in courts, give evidence, obtain decree, execute the same. Further, para 7 states that the Scheduled Property is in owner's peaceful possession and enjoyment. Lastly, para 8 states that the attorney is generally entitled to do all acts required in respect of the Suit Property which are not specifically mentioned and that the GPA is irrevocable.

46. Applying the above exposition of law in the facts of the present case, it is evident from the tenor of POA that is not irrevocable as it was not executed to effectuate security or to secure interest of the agent. The holder of POA could not be said to have an interest in the subject-matter of the agency and mere use of the word 'irrevocable' in a POA would not make the POA irrevocable. The High Court was right in holding that the holder did not have any interest in the POA. When the High Court observes that the power of attorney does not explicitly state the reason for its execution, it implies that its nature is general rather than special.

47. It is a settled law that a transfer of immovable property by way of sale can only be by a deed of conveyance. An agreement to sell is not a conveyance. It is not a document of title or a deed of transfer of deed of transfer of property and does not confer ownership right or title. In Suraj Lamp (supra) this Court had reiterated that an agreement to sell does not meet the requirements of Sections 54 and 55 of the TPA to effectuate a 'transfer'.

48. From the independent reading of the POA and the agreement to sell, the submissions of the appellants fail on two grounds, first, the POA is general in nature and does not secure agent's right in the subject-matter

- 91 -

NC: 2025:KHC:44339

HC-KAR

of the agency, and secondly, an agreement to sell simpliciter does not confer ownership in the immovable property so as to transfer a better title to anyone else.

55. The High Court rightly held that even though the GPA and the agreement to sell were contemporaneous documents executed by the original owner in favour of the holder, this alone cannot be a factor to reach the conclusion that she had an interest in the POA. Thus, even though the GPA and the agreement to sell were contemporaneous documents executed by the original owner in favour of the same beneficiary, this cannot be the sole factor to conclude that she had an interest in the subject-matter. Even if such an argument were to persuade this Court, the document must have been registered as per Section 17(1)(b) of the Registration Act. In the absence of such registration, it would not be open for the holder of the POA to content that she had a valid right, title and interest in the immovable property to execute the registered sale deed in favour of appellant no. 2.

57. The appellants submitted that the answering respondent had not challenged the validity of the GPA and the agreement to sell dated 04.04.1986 executed in favour of the holder and registered sale deed dated 01.04.1998 executed in favour of appellant no. 2. The appellants' submission does not hold good, as the absence of a separate suit for declaration or even a specific prayer to that effect does not alter the legal position of either party in the facts of this case. The legal standing of both parties remains unaffected, for want of a distinct challenge to the instruments in question.

- 92 -

NC: 2025:KHC:44339

HC-KAR

22.8. By relying on Ananthamurthy's case, he

submits that, in that case, an unregistered

agreement to sell and a power of attorney was

executed. Subsequently, the original owner

having expired, the power of attorney who

executed a registered sale deed in favour of her

son. The legal heirs of the original owner sold

the property to one other person under a

registered sale deed, who in turn executed a

gift deed in favour of his daughter. It is in that

background that the daughter had filed a suit in

OS No.133/2007 for a permanent injunction

against the earlier purchasers from interfering

with her possession. The earlier purchasers had

filed a suit in OS No.4045/2008, against the

legal heirs of the original owner and the

subsequent purchaser, as also the daughter for

a declaration that the sale deeds and the gift

- 93 -

NC: 2025:KHC:44339

HC-KAR

deeds are null and void. Both the suits were

consolidated and tried together.

22.9. The trial court vide its judgment decreed the

suit in O.S.No.133/2007 and dismissed the suit

in O.S.No.4045/2008. Aggrieved by the same,

a first appeal was filed before the High Court.

The Hon'ble High Court of Karnataka dismissed

the appeal on the ground that the earlier

purchasers had not disputed the sale deeds and

the gift deeds in the suit filed by the daughter.

The earlier purchasers had admitted that the

original owner had expired on 30.1.1997 and it

is subsequently that a registered sale deed

came to be executed by the power of attorney.

22.10. This High Court came to the conclusion that

though the General Power of Attorney and

agreement to sell were executed by the same

executor on the same day, yet they could not

be treated as a single transaction since the

- 94 -

NC: 2025:KHC:44339

HC-KAR

General Power of Attorney did not make any

mention of the agreement of sale. The

execution of an irrevocable power of attorney

and an agreement to sell does not

automatically transfer any right or interest to

the beneficiary. The holder of the power of

attorney and an agreement to sell did not

enforce the same against the legal

representatives of the executed, but made use

of the power of attorney to transfer the

property on his own. In that background, this

Court held that Section 202 of the Contract Act

would not be applicable. Lastly, this Court held

that the aspect of limitation would be covered

under Article 65, providing 12 years' time to

sue. It is the judgment of this Court, which was

challenged before the Hon'ble Apex Court in the

aforesaid matter.

- 95 -

NC: 2025:KHC:44339

HC-KAR

22.11. The Hon'ble Apex Court vide the aforesaid

judgment held that a transfer of immovable

property by way of sale can only be by a deed

of conveyance and agreement to sell is not a

conveyance. The power of attorney not having

made a mention of the agreement to sell was a

general power of attorney and as such could

not be said to be irrevocable and in that

background came to a conclusion that the

General Power of Attorney and agreement to

sell could not, having been executed on the

same day, being contemporaneous documents,

cannot be a sole factor to conclude that an

interest was created in the said property unless

a sale deed was registered in terms of Section

17 (1)(b) of the Registration Act and dismissed

the appeal which had been filed.

22.12. By relying on both the judgments of the Hon'ble

Apex Court in Ramesh Chand and

- 96 -

NC: 2025:KHC:44339

HC-KAR

Ananthamurthy's cases, Sri.Ajit Shetty,

learned counsel for the petitioners would

submit that the agreement of sell executed by

Sadashiva Shetty as also the power of attorney

would not create any irrevocable interest in

favour of Vamana Baliga and his associates,

and as such the writ petitions are required to

be allowed.

23. Sri.Rajesh Shettigar, learned counsel for Respondent

No.10 would submit that:

23.1. The power of attorney specifically confers

power on Vamana Baliga to execute any

document in favour of any person and to

receive consideration and register documents

as also to complete the process, to pledge,

mortgage, sell, exchange the scheduled

property and raise amount on charge of the

property from any individuals, persons, firms,

banks, either nationalized or private scheduled

- 97 -

NC: 2025:KHC:44339

HC-KAR

banks, cooperative societies, financial

institutions or from any other firms to invest

any amount in the property and improve the

same, etc.

23.2. Similar power of attorneys were executed by

the other family members as earlier submitted.

The agreement of sale specifically makes a

mention of the intention to sell and or the

difficulty / impediment in getting the sale deed

registered immediately. The handing over of

the original documents pertaining to the

property and the receipts which was

subsequently issued evidences that the entire

consideration has been paid to the family of

Sadashiva Shetty. Similarly, under other

agreements and power of attorneys, a similar

statement has been made and

acknowledgement made under the receipt of

the entire consideration.

- 98 -

NC: 2025:KHC:44339

HC-KAR

23.3. There is no amount which is due and payable to

the family of Sadashiva Shetty and or any other

family members and hence, he submits that the

agreement of sale evidences the intention to

sell the receipts, which evidence the receipt of

the entire consideration. The power of attorney

clearly and categorically authorises the donee

to mortgage the properties, in pursuance of

which, a mortgage was effected in favour of

Mangala and Janatha.

23.4. The loan amount not being paid by the power

of attorney, the same was brought to sale by

way of auction, where Respondent No.10 has

purchased the same. The auction which has

been conducted, has been so conducted in a

proper manner. The Petitioners cannot

challenge the said auction in the manner as

done, having failed in all earlier proceedings,

- 99 -

NC: 2025:KHC:44339

HC-KAR

and those proceedings have been filed

belatedly.

23.5. The decisions in Ramesh Chand and

Ananthamurthy's cases would not be

applicable in the present matter, since that was

a sale executed under the power of attorney

voluntarily by the parties. In the present

matter, a mortgage having been affected, a

charge having been created on the property,

the property was brought to sale in pursuance

of an order of the DRCS passed under the KCS

Act, 1959. Hence, those decisions would not be

applicable to the present matter.

23.6. He relies upon another recent judgment of the

Hon'ble Apex Court, in the case of

Dastagirisab vs. Sharanappa @

Shivasharanappa Police Patil (D) by LRs

and others., more particularly, Paras 12, 16

- 100 -

NC: 2025:KHC:44339

HC-KAR

and 18 thereof, which are reproduced

hereunder for easy reference:

12. Plaintiff-coparcener has assailed the sale transaction undertaken by 1st defendant-Karta on the ground it was not made for legal necessity but to meet his expensive and wasteful habits. Evidence has come on record 1st defendant-Karta had previously sold various properties of the HUF. Though it is the plaintiff's case that such sales were not for legal necessities, he has not challenged any of these transactions. To justify his present claim, the plaintiff asserts the 1st defendant assured him money derived from such sales would be settled in favour of the sons including the plaintiff and that no other properties would be sold. It is further the plaintiff's case, no money was settled in his favour or that of the 2nd defendant but substantial sums were settled in favour of 3rd and 4th defendant. Though the plaintiff alleges 1st defendant acted in a biased and unfair manner, admittedly the plaintiff has not taken any steps for recovery of such outstanding dues earlier or even in the present suit.

16. High Court held as 5th defendant had not made enquiries regarding the source of title or the manner in which the sale consideration was distributed among coparceners, hence he cannot be held to be a bona fide purchaser. We are conscious that the onus to prove that a sale made by the Karta on behalf of other coparceners of HUF for legal necessity lies on the alienee/purchaser11. The 5th defendant-purchaser, through deft cross examination of the plaintiff and other evidence, has established a clear nexus between the sale transaction and the expenses undertaken for Kashibai's marriage and has thereby discharged the onus. In these circumstances, his case cannot be disbelieved on the score that all the coparceners had not received the sale consideration. This fact Page 12 of 13 is in the special knowledge of the plaintiff and other coparceners. Onus of proof on the stranger-

purchaser cannot run counter to the principle of

- 101 -

NC: 2025:KHC:44339

HC-KAR

reverse burden enshrined in Section 106 of the Evidence Act, 1872 and saddle him with the liability to prove facts which are within the special knowledge of the coparceners of the HUF.

18. On the contrary, conduct of the plaintiff in belatedly challenging the sale transaction after five years in the year 2000 raises grave doubt regarding his bona fides. Plaintiff sought to justify the delay by contending he was unaware of the sale since possession of the suit land was not parted with. Such explanation is wholly facetious as ample evidence in the form of mutation certificate, land record entries standing in the name of 5th defendant have come on record establishing his continued possession of the suit land. High Court not only ignored these facts improbabilising the plaintiff's case but made up a third case that the plaintiff was working for gain elsewhere and could not have been aware of the sale transaction. No such case was either pleaded or probabilised by the plaintiff during trial.

23.7. By relying on Dastagirisab's case, his

submission is that a sale agreement, along with

a power of attorney having been executed by

the Kartha of the family, the entire sale

consideration having been received by the

Kartha and the sale being affected on the

ground of legal necessity, the transactions

- 102 -

NC: 2025:KHC:44339

HC-KAR

which have been entered into pursuant thereto

are all valid.

23.8. In the present matter the entire sale

consideration has been paid. There is no other

claim that Sadashiva Shetty and or his legal

heirs, that is the petitioners, can have as

regards the property. All obligations on the part

of Vamana Baliga having been discharged, and

the power of attorney authorising the donee to

mortgage the property, the actions taken by

Vamana Baliga are proper and correct. On

these grounds he submits that the writ petitions

are required to be dismissed.

24. Further heard Sri.Ajit Shetty, learned counsel for the

petitioners and Sri.Rajesh Shettigara, learned

counsel for Respondent No.10.

25. The points that would arise for the consideration of

this Court are:

- 103 -

NC: 2025:KHC:44339

HC-KAR

I. POINTS RELATING TO AUTHORITY, MORTGAGE, AND AGENCY

1. Whether the Power of Attorney (PoA) holder, Vamana Baliga, had the legal authority to mortgage the properties of Sadashiva Shetty?

2. Whether the mortgage executed by the PoA holder without express authority from the principal (Sadashiva Shetty) is void ab initio?

3. Whether there existed a valid principal-

agent relationship between Sadashiva Shetty and Vamana Baliga under Section 182 of the Indian Contract Act, 1872?

4. Can a PoA be construed as a document coupled with interest in view of the alleged agreement of sale and the Will executed by Sadashiva Shetty?

5. Does the execution of promissory notes and loan documents by the borrowers (who were not the owners of the property) create any enforceable right against the property of Sadashiva Shetty?

6. Whether the banks/cooperative societies were negligent or complicit in accepting a mortgage from persons who had no ownership or title in the properties?

II. POINTS RELATING TO THE VALIDITY OF THE SALE AND AUCTION PROCESS

7. Whether the auction sales dated 15.12.2004 (Mangala Society) and 20.09.2007 (Janatha Society) and their

- 104 -

NC: 2025:KHC:44339

HC-KAR

confirmations are valid and legally sustainable?

8. Whether the execution proceedings under the Karnataka Co-operative Societies Rules, 1960, were conducted in compliance with Rule 34?

9. Whether the purchasers derived any valid title to the properties through the execution sale?

III POINTS RELATING TO COMPLIANCE WITH THE KARNATAKA CO-OPERATIVE SOCIETIES ACT,

10. Whether Section 60 of the KCS Act prohibits loans to non-members, and if so, whether the loans in question are contrary to the Act?

11. Whether the provisions of Section 33 (regarding the charge on the land of members) were complied with by the borrowing parties and the societies?

12. Whether the appellate and revisional authorities under Sections 101 and 108 of the KCS Act failed to consider the legal infirmities in the underlying mortgage and auction proceedings?

IV. POINT RELATING TO LIMITATION, DELAY AND ACQUIESCENCE

13. Is the challenge to the awards, auction sales, sale confirmations, and orders of the appellate/revisional authorities barred by limitation?

14. What order?

- 105 -

NC: 2025:KHC:44339

HC-KAR

26. I answer the above points as under:-

27. Answer to Point No.1: Whether the Power of Attorney (PoA) holder, Vamana Baliga, had the legal authority to mortgage the properties of Sadashiva ShettY?

27.1. The power of attorney executed by Sadashiva Shetty in favour of Vamana Baliga reads as:

GENERAL FOWER OF ATTORNEY.

Know ALL MEN BY TIESE PRESENS THAT, I, SADASHIVA SHETTY aged about 55 years son of Anthu Sheathy, Agriculturist, and residing at kunjibetty of Udupl taluk, hereby make my Power of Attorney as follows:

WHEREAS I am in Possession and enjoyment of the immoveable Properties more fully described in schedule 'n' hereto which were allotted to my share under the terms and conditions of a Partition Deed entered into between me and my relative Sunanda Shedthi, dated 22.5.1990. Now I am in effective management of the property.

AND. WHEREAS I am now residing at Surat in connection with my Hotel Business and I am not in a position to manage the properties effectively and efficiently. Therefore, I have decided to appoint, an attorney for the said purpose and also requested our well-wisher Sri (K. Vamana Baliga) Son of Sri Gopala Krishna Baliga, Proprietor, Dwadashi Hotel. Kalganka for the same.

Whereby virtue of this deed, I appoint, nominate and constitute and had appointed, nominated and

- 106 -

NC: 2025:KHC:44339

HC-KAR

constituted the K. Vaman Baliga son of Shri. Gopal Krishan Baliga in the following other matters viz.

1. To appear before all Civil. Criminal and Revenue Courts either original. revisional or Appellate including High Court of Karnataka at Bangalore and to file Suits or any other cases, petitions in respect of the Schedule properties on my behalf or to defend any cases and to do all required deed acts and things including appointment of Advocates, Pleaders or other attorneys on my behalf.

2. To appear before the Sub-Registrar's Office and execute any documents in favour of any persons and to receive consideration and register the documents and also complete the process.

3. To pledge, mortgage, sell, exchange the "A' schedule and raise amount on the charge of 'A' schedule from any Individuals, persons, firms, Banks, either nationalized or Private schedule Banes, Co-

operative Societies, Financial institutes or from any other firms as my attorney thinks proper to do so.

4. To invest any amount in 'A' schedule and: improve the same and also to construct any constructions.

5. To apply for permission or License for any construction in 'A' schedule from Town Municipality, Panchayath offices, Town Planning Authority or any other offices.

6. To appear before any Private or Public Offices or behalf and to do all acts, deeds and things.

7. And generally, to do all acts, deeds and things that are required to be done in the matter.

- 107 -

NC: 2025:KHC:44339

HC-KAR

8. To apply for conversion of A schedule and to do all acts, deeds and things required to be done in this behalf on my behalf and complete the work.

I hereby agreed and ratify and confirm all such lawful acts of ou attorney as if they were done by me personally by virtue of this deed.

A Schedule

Immovable properties situated in shivally village Udupi taluk with Udupi town municipality.

    S.No              S.D            Kissam           Extent       Asst

    130               3              Nanja            0.60         5.67
    126               4              "                0.96         9.67




27.2. A reading of the power of attorney by itself,

would indicate that under the power of

attorney, the donee has the right to pledge,

mortgage, sell, exchange the 'A' scheduled

property and raise amount on the charge of 'A'

scheduled from any individuals, persons, firms,

banks, either nationalized or private scheduled

banks, cooperative societies, financial

institutions or from any other firms as the

- 108 -

NC: 2025:KHC:44339

HC-KAR

attorney thinks proper to do so. The power of

attorney clearly and categorically mandates

that it can pledge, mortgage, sell, or exchange

the property, with no restrictions in this regard.

27.3. On the very reading of the power of attorney, I

have no doubt in answering Point No.1 by

holding that the power of attorney holder

Vamana Baliga had the legal authority to

mortgage the properties of Sadashiv Shetty.

28. Answer to Point No.2: Whether the mortgage executed by the PoA holder without express authority from the principal (Sadashiva Shetty) is void ab initio?

28.1. It has been sought to be contended by

Sri.Ashok Haranahalli, learned Senior Counsel

for the Petitioners that the mortgage required

the express authority from Sadashiva Shetty.

There being no such authority, the mortgage is

void ab initio. Apart therefrom, it was

contended that even if a mortgage were to be

- 109 -

NC: 2025:KHC:44339

HC-KAR

created and amounts raised, those amounts

had to be credited to the account of Sadashiva

Shetty. The amounts having been received by

Vamana Baliga and not by Sadashiva Shetty

cannot be said to be in pursuance of the power

of attorney and in this regard, reference has

been laid on Section 58 of the Transfer of

Property Act to contend that Vamana Baliga did

not have any power to mortgage the property,

since he did not have an interest in the

property, at the most, he could only be an

agreement holder.

28.2. Though at first blush this argument sounds

convincing, what would have to be considered

is that this argument has been addressed in

isolation without referring to the

contemporaneous transactions entered into by

other family members. As submitted by

Sri.Jayakumar S.Patil, learned senior counsel,

- 110 -

NC: 2025:KHC:44339

HC-KAR

Sadashiva Shetty for the purpose of sale of his

share in the property received a sum of

Rs.8,20,000/-, Sushila Shetty and her family

received a sum of Rs.3,60,000/-, Ammani

Shetty and her family received a sum of

Rs.7,50,000/-, Sunanda Shetty received a sum

of Rs. 4,00,000/-.

28.3. What is more important is that all these

persons had executed similar agreement of sale

as well as a power of attorney in favour of

Vamana Baliga. That is, it is not only Sadashiv

Shetty but all the other family members who

had executed agreements of sale, powers of

attorney as well as issued receipts for having

received the consideration.

28.4. The entire consideration having been received

by Sadashiva Shetty, even as per the

agreement of sale, there were impediments in

execution of a sale deed, but for those

- 111 -

NC: 2025:KHC:44339

HC-KAR

impediments, a sale deed would have been

executed. This would clearly and categorically

indicate that the entire sale consideration

having been received by Sadashiva Shetty, on a

mortgage being created of the property as

authorised under the power of attorney, there

is no requirement for any monies to be made

available to Sadashiva Shetty as sought to be

contended. Which would amount to Sadashiva

Shetty receiving more than the value of the

property, which he had already received.

28.5. It would also amount to grant of a premium on

the actions of Sadashiva Shetty and his family

who have ex facie acted dishonestly inasmuch

as Sadashiv Shetty as the father having

executed an agreement of sale, power of

attorney, having received the entire

consideration, the wife and children cannot

- 112 -

NC: 2025:KHC:44339

HC-KAR

later contend that there is no power for

Vamana Baliga to mortgage the property.

28.6. Hence, I answer Point No.2 by holding that the

mortgage executed by the power of attorney

holder, Vamana Baliga is proper and correct

and within the scope of his powers.

29. Answer to Point No.3: Whether there existed a valid principal-agent relationship between Sadashiva Shetty and Vamana Baliga under Section 182 of the Indian Contract Act, 1872?

29.1. Reference has been made to Section 182 of the

Indian Contract Act to contend that an 'agent' is

a person employed to do any act for another or

to represent another in dealings with third

person. On that basis, it is submitted that the

mortgage which has been executed by Vamana

Baliga was so done in his own name and

therefore not as an agent of Sadashiva Shetty

under the power of attorney.

- 113 -

NC: 2025:KHC:44339

HC-KAR

29.2. Insofar as the mortgage is concerned, the

submission made is that the mortgage being

executed in the individual name of Vamana

Baliga and not as the power of attorney cannot

bind Sadashiva Shetty since the agent himself

has not adverted to the principal-agent

relationship.

29.3. By referring to Section 28 of the Negotiable

Instruments Act 1881, submission made is that

if an agent were to execute a document on his

own, then he would be personally liable on the

instrument. The principal cannot be made

liable. References is also made to Section 230

of the Indian Contract Act to contend that the

agent cannot personally enforce nor be bound

by contracts on behalf of the principal. The said

protection under Section 230 would be available

only to an agent who has disclosed the name of

the principal.

- 114 -

NC: 2025:KHC:44339

HC-KAR

29.4. In the present case, Vamana Baliga having

executed a mortgage in his own name and as

also in the name of his associates, it's a

personal mortgage executed by Vamana Baliga

as regards which Sadashiva Shetty and or his

family members would not be liable. Reference

is also made to Bharati Cellular's case to

contend that agent acts in a fiduciary capacity

and is required to act in the name of the

principal. Vamana Baliga not having executed

the mortgage in the name of Sadashiva Shetty,

Sadashiva Shetty or his family members, are

not bound by it. Again, reference has also been

made for a similar purpose on the decision of

the Hon'ble Madras High Court in

Sivagurunatha Pillai's case.

29.5. These contentions would have to be considered

in the context of the matter. The context

having already been stated hereinabove,

- 115 -

NC: 2025:KHC:44339

HC-KAR

Sadashiva Shetty and his other family members

had entered into multiple agreements of sale,

multiple powers of attorney were issued in

favour of Vamana Baliga, and the family had

received the entire consideration. Under each of

the powers of attorney which had been

executed, Vamana Baliga was permitted to

create a mortgage, receive monies etc., as

indicated supra.

29.6. This would have to be, read in juxtaposition to

Section 202 of the Indian Contract Act, 1872

(ICA), which provides for an agent who himself

has an interest in the property which forms the

subject matter of the agency. In the present

matter, Vamana Baliga having made payment

of the entire consideration to Sadashiva Shetty

and his other family members, having been put

in possession of the property, there being an

agreement of sale and a power of attorney

- 116 -

NC: 2025:KHC:44339

HC-KAR

which has been executed; under the power of

attorney, Vamana Baliga being authorized to

mortgage the property, the action taken by

Vamana Baliga, though could have been in the

name of Sadashiva Shetty, the fact still remains

that the family of Sadashiva Shetty has

received the entire consideration and thereafter

has no role to play or no rights which are

subsisting in the said properties, except for a

formal execution and registeration of a Sale

Deed which also has been authorised under the

powers of Attorney.

29.7. If the context is not considered and law applied,

I am afraid there could be injustice which could

be done to the bona fide purchasers who have

purchased the property in an auction

proceeding. What would also have to be seen is

that there was an impediment in execution of a

registered sale deed and it is for that reason

- 117 -

NC: 2025:KHC:44339

HC-KAR

that in the agreement of sale, it has been

stated that an agreement of sale is being

executed. Only under an agreement of sale or a

power of attorney, no purchaser would have

paid the entire consideration as has been paid

in the present matter nor would the owner hand

over the possession as also the original title

documents.

29.8. The terms of the powers of attorney have been

extracted hereinabove, similar being the terms

of the power of attorney executed by other

family members in favour of Vamana Baliga, I

answer point No.3 by holding that there existed

a valid principal agent relationship between

Sadashiva Shetty and Vamana Baliga under

Section 182 of the ICA and the non-naming of

Sadashiva Shetty in the mortgage document

would not have any adverse effect on the

exercise of the rights by Vamana Baliga.

- 118 -

NC: 2025:KHC:44339

HC-KAR

30. Answer to Point No.4: Can a PoA be construed as a document coupled with interest in view of the alleged agreement of sale and the Will executed by Sadashiva Shetty?

30.1. This point has been specifically framed, though

there is an overlap with other points, to

specifically answer the issue of Vamana Baliga's

agency being one coupled with interest.

30.2. As indicated supra, Section 202 of the ICA

provides for, an agent who himself has an

interest in the property which forms the subject

matter of the agency. In the present matter,

the agency is created under the power of

attorney and the subject matter of the power of

attorney is the property, which is also the

subject matter of an agreement of sale.

30.3. The contention of Sri.Ashok Haranahalli,

learned senior counsel in this regard is twofold.

Firstly, that the agreement of sale and power of

attorney by itself do not make the agency

coupled with interest. Secondly, the action

- 119 -

NC: 2025:KHC:44339

HC-KAR

taken by Vamana Baliga in his own name and

not on behalf of the principal cannot be brought

under the purview of Section 202 of ICA.

30.4. Both these arguments, I am afraid, cannot be

accepted, again for the simple reason that

Sadashiva Shetty had executed the agreement

of sale and power of attorney during his lifetime

and had received the entire sale consideration.

Similarly, the other family members have also

executed similar agreements of sale and

powers of attorney and received the entire

consideration. None of those other family

members has challenged the actions taken by

Vamana Baliga in mortgaging the property,

except the family of Sadashiva Shetty.

30.5. This would again indicate the context in which

these documents have been executed and the

rights conferred under those documents by the

other family members on Vamana Baliga. The

- 120 -

NC: 2025:KHC:44339

HC-KAR

agreement of sale makes it clear that the

property is to be sold. The impediment in the

execution of a sale deed is contained therein.

30.6. A power of attorney having been

contemporaneously executed authorising the

agreement holder to mortgage, deal with, or

sell the property.

30.7. The entire consideration under the agreement

of sale having been received by the agreement

holder, I am of the considered opinion that the

decisions in Ramesh Chand and

Ananthmurthy would not be applicable. In

both those cases, the power of attorney had

executed a document. In Ramesh Chand case,

sale deed came to be executed in pursuance of

the power of attorney and it is in that

background that the Hon'ble Apex Court was

considering the aspect of whether the

agreement of sale and power of attorney by

- 121 -

NC: 2025:KHC:44339

HC-KAR

itself confer any title on the agreement holder

and the Hon'ble Apex Court came to a

conclusion that they do not.

30.8. In Ananthamurthy's case, the sale deed was

executed after the death of the executor of the

agreement of sale and power of attorney.

Again, the issue raised in that matter was as

regards whether the agreement of sale and

power of attorney by itself transfer the

property. The Hon'ble Apex Court in both the

matters has categorically held that a mere

agreement of sale with the power of attorney

would not convey any title and would not act as

a conveyance. The Hon'ble Apex Court in

Ananthamurthy's case has also held that

execution of the agreement of sale and power

of attorney contemporaneously cannot be a

sole factor to determine whether there is an

agency coupled with interest.

- 122 -

NC: 2025:KHC:44339

HC-KAR

30.9. The facts in the present matter are completely

different and as indicated in all the answers

above, the entire family of Sadashiva Shetty

including his, aunts, sisters, uncles etc had

executed agreements of sale and powers of

attorney in favour of Vamana Baliga. It is these

factors if taken into consideration with the

further factor that there was an impediment to

execute a sale deed would categorically and

unimpeachably establish that multiple

agreements of sale were executed by the family

members of Sadashiva Shetty in favour of

Vamana Baliga. Each of them had also executed

powers of attorney in favour of Vamana Baliga

and all of them had received the entire sale

consideration.

30.10. Thus, when the entire sale consideration has

been received, the question of making payment

of any monies to Sadashiva Shetty, as claimed

- 123 -

NC: 2025:KHC:44339

HC-KAR

by the petitioner, would not arise. The power of

attorney, along with the agreement of sale, by

way of grant of possession, handover of original

title documents and receipt of the entire sale

consideration, contemporaneous with other

agreement of sale by the other family

members, in my considered opinion, has

created an agency coupled with interest in

favour of Vamana Baliga.

30.11. Hence, I answer Point No.4 by holding that the

present power of attorney executed by

Sadashiv Shetty in favour of Vamana Baliga is

one coupled with interest not only in view of

the agreement of sale and the Will executed but

also on account of possession and original title

documents having been handed over, the entire

consideration having been received as also all

other family members having executed similar

agreement of sale and power of attorney,

- 124 -

NC: 2025:KHC:44339

HC-KAR

handed over possession, and received the

entire consideration.

31. Answer to Point No.5: Does the execution of promissory notes and loan documents by the borrowers (who were not the owners of the property) create any enforceable right against the property of Sadashiva Shetty?

31.1. The submission of Sri.Ashok Haranahalli,

learned senior counsel, is that the promissory

note and the mortgage document have been

executed by Vamana Baliga and his associates

in their individual capacity. Sadashiva Shetty is

not a member of the Co-operative Society as

also no amount has been received by Sadashiva

Shetty under the said loan transaction.

Therefore, the same would not create any

enforceable right against the property of

Sadashiva Shetty. All these aspects have been

dealt with in respect of the above points and I

have come to the conclusion that the power of

- 125 -

NC: 2025:KHC:44339

HC-KAR

attorney provided the power to create a

mortgage. The power of attorney is one coupled

with interest, and there was a principal-agent

relationship between Sadashiva Shetty and

Vamana Baliga.

31.2. What is only required to be considered is

whether the mortgage created without referring

to the name of Sadashiva Shetty is enforceable

by the bank. A mortgage can be created in

terms of Section 58 of the Transfer of Property

Act, 1882 by several modes and methodologies.

31.3. A simple mortgage could be created without

delivery of possession; a mortgage could be

created by way of a conditional sale; a

usufructuary mortgage could be created by

handing over possession and permitting the

mortgagee to receive the usufructs and English

mortgage could be created by transfer of the

mortgage property, and one of the most

- 126 -

NC: 2025:KHC:44339

HC-KAR

common modes of creating a mortgage is by

way of deposit of title deeds.

31.4. In the present matter, it is a mortgage by way

of deposit of title deeds, which has been

resorted to by the parties. The original

documents relating to the property have been

handed over by Sadashiva Shetty and all other

family members to Vamana Baliga, including

the physical possession of the property. It is

these title deeds/documents which have been

deposited by Vamana Baliga with the concerned

co-operative banks. The mere deposit of the

title deeds would by itself confer a right with

the bank to bring the property for sale.

31.5. The submission of Sri.Ashok Haranahlli, learned

senior counsel would have to be considered in a

two-fold manner. The first is as regards the

right of Vamana Baliga to mortgage and the

- 127 -

NC: 2025:KHC:44339

HC-KAR

second is as regards the bank enforcing the

mortgage.

31.6. Insofar as the right of Vamana Baliga to

mortgage the property are dealt with in the

earlier points. As regards the bank to enforce

the mortgage, it is clear that firstly, when the

mortgager had the right to mortgage the

property, the mortgagee would have a right to

enforce the mortgage. Secondly, the original

title deeds having been deposited with the

bank, the bank could enforce the mortgage in

respect of those original title deeds. The bank

having advanced monies, the monies,

admittedly not having been paid, the right of

the bank to enforce the mortgage cannot be

assailed by the petitioners in the manner as

done by setting up various claims against the

power of attorney.

- 128 -

NC: 2025:KHC:44339

HC-KAR

31.7. There being a valid mortgage which has been

created by way of deposit of title deeds, the

bank, in my considered opinion, could enforce it

and as such, I answer Point No.5 by holding

that the execution of promissory notes and loan

documents by the borrowers, namely Vamana

Baliga and his associates, who are not the

owners of the property, by creation of a

mortgage by way of deposit of title

deeds/documents has created an enforceable

right with the banks against the property of

Sadashiva Shetty and other family members,

the entire property of the family having been

mortgaged.

32. Answer to Point No.6: Whether the banks/cooperative societies were negligent or complicit in accepting a mortgage from persons who had no ownership or title in the properties?

32.1. Much has been sought to be made out that the

banks were complicit with Vamana Baliga in

- 129 -

NC: 2025:KHC:44339

HC-KAR

accepting a mortgage of the property of

Sadashiva Shetty knowing fully well that the

property belonged to Sadashiva Shetty,

mortgage was created in the name of Vamana

Baliga and his associates and therefore,

negligence and or complicity is sought to be

attributed with reference to the banks, by

contending that the bank has accepted a

mortgage from persons who did not have

ownership or title to the property, some of the

aspects relating to this point have been dealt

with in answer to Point No.5.

32.2. Suffice it to say that Vamana Baliga being a

power of attorney, being authorised to act on

behalf of Sadashiva Shetty, the original

documents being available with Vamana Baliga.

Those documents have been deposited with the

bank. What the bank was required to do was

only to see if the original documents are made

- 130 -

NC: 2025:KHC:44339

HC-KAR

available to it and an intent to create a

mortgage by way of such documents. These

aspects are established categorically by the

manner in which the130ortgagee has been

created. Whether Sadashiva Shetty was a

member of the cooperative society or loan was

taken in the name of Sadashiva Shetty or

Sadashiva Shetty was a guarantor of the loan

or not would lose their significance when an

agreement of sale with power of attorney have

been executed in favour of Vamana Baliga; the

entire sale consideration has been received by

Sadashiva Shetty, the original documents

available with Vamana Baliga have been

deposited to create a mortgage by way of

deposit of title deeds. These aspects having

been looked into by the bank, I do not find any

negligence or complicity on part of the bank.

- 131 -

NC: 2025:KHC:44339

HC-KAR

32.3. A bank would be interested in securing its

interest by way of mortgage which the bank

has done in the present matter. Thus, I answer

Point No.6. by holding that the banks / co-

operative societies cannot be said to have been

negligent and or acted in a complicit manner by

accepting mortgage from Vamana Baliga. There

being a right with Vamana Baliga under the

power of attorney to mortgage the property,

the original documents having been deposited,

a valid mortgage has been created in favour of

the banks / co-operative societies.

33. Answer to Point No.7: Whether the auction sales dated 15.12.2004 (Mangala Society) and 20.09.2007 (Janatha Society) and their confirmations are valid and legally sustainable?

33.1. The auctions have been carried out by issuing

public notices except to contend that the

mortgage is not valid, there is no other

infirmity which has been pointed out in the

- 132 -

NC: 2025:KHC:44339

HC-KAR

process of the auction which has been

conducted and the confirmation of the sale.

33.2. Without any lacunae being pointed out and or

any infirmity or violation of a particular

provision of law, the auction sale, if conducted

in a proper manner, would be valid and binding

on all. In that view of the matter, I answer

Point No.7 by holding that the auction sale

dated 15.12.2004 conducted by Mangala and

auction sale dated 20.9.2007 conducted by

Janata / Abhyudaya and the subsequent

confirmation of the auction are proper and

valid.

34. Answer to Point No.8: Whether the execution proceedings under the Karnataka Co-operative Societies Rules, 1960, were conducted in compliance with Rule 34?

34.1. Rule 34 is reproduced hereunder for easy

reference:

3. Application for execution to the Recovery Officer.- (1) Every decree-holder requiring execution of a decree under the provisions of

- 133 -

NC: 2025:KHC:44339

HC-KAR

clause I of Section 101, shall apply to the Recovery Officer within whose jurisdiction the judgment-debtor resides or has property and shall deposit the probable cost of execution as may be fixed by such officer.

(2) Every such application shall be made in the form specified by the Registrar and

shall be signed by the decree-holder. The decree-holder may indicate whether he wishes to proceed against the immoveable property mortgaged to the decree-holder or other immoveable property or to secure the attachment of moveable property. Where he wishes to proceed against immoveable property, he shall give in the applications such description of the property as is sufficient for its identification.

In case such property can be identified by boundaries or numbers in a record of rights, settlement or survey, the specification of such boundaries or numbers and the specification of the judgment-debtor's share or interest in such property to the best of the belief of the decree- holder and so far as he has been able to ascertain, shall be given in the application.

(3) On receipt of such application, the Recovery Officer shall verify the correctness and genuineness of the particulars set forth in the application with the records, if any, in the office of the Registrar and prepare a demand notice, in writing in duplicate in the form specified by the Registrar, setting forth the name of the judgment-debtor and the amount due and forward it to the Sales Officer. In case the execution is against immoveable property, the amount shall include the expenses, if any, and the batta to be paid to the person who shall

- 134 -

NC: 2025:KHC:44339

HC-KAR

serve the demand notice, the time allowed for payment; and in case of non-payment, the particulars of the immoveable properties, if any, to be attached and sold or to be sold without attachment as the case may be:

Provided that where the Recovery Officer is satisfied that a judgment-debtor with intent to defeat or delay the execution proceedings against him is about to dispose of the whole or any portion of his property, the demand notice issued shall not allow any time to the judgment- debtor for payment of the amount due by him and the property of the defaulter shall be attached forthwith.

34.2. Though it has been contended that the

execution proceedings under the KCS Act and

KCS Rules, more particularly in terms of Rule

30 and Rule 34 have not been conducted in a

proper manner, there is nothing which has been

placed on record to substantiate the same. Rule

34 only provides for every decree holder

requiring execution of a decree to apply to the

recovery officer and the manner in which the

recovery officer is to take up the application

and register it.

- 135 -

NC: 2025:KHC:44339

HC-KAR

34.3. As indicated supra, there is nothing which has

been placed on record indicating non-

compliance with Rule 34, the burden and onus

of proof lying on the person who alleges that

the procedure has not been followed.

34.4. The decree having been passed, execution

proceedings were initiated, and no fault can be

found in relation thereto. Hence, I answer Point

No.8 by holding that the execution proceedings

initiated under Rule 34 of the Karnataka

Cooperative Societies Rules, 1960 are proper

and correct.

35. Answer to Point No.9: Whether the purchasers derived any valid title to the properties through the execution sale?

35.1. A mortgage having been validly created,

proceedings having been taken up under

Section 70 of the KCS Act, 1959, an award

having been passed, the same having been

brought in execution, and in the execution,

- 136 -

NC: 2025:KHC:44339

HC-KAR

auction having been conducted under which the

purchaser has purchased the property, in

pursuance of which, sale deeds have been

executed in favour of the purchaser, can only

lead to a simple categorical finding that the

auction purchaser would derive a valid title over

the properties which are brought to auction.

35.2. Hence, I answer Point No.9, by holding that the

auction purchasers in the present matter have

derived valid title to the properties subject

matter of the execution sale.

36. Answer to Point No.10: Whether Section 60 of the KCS Act prohibits loans to non-members, and if so, whether the loans in question are contrary to the Act?

36.1. By referring to Section 60, it is sought to be

contended that a loan has been made to

Vamana Baliga and not to Sadashiva Shetty

and the mortgaging of the property of

Sadashiva Shetty could not have been done

- 137 -

NC: 2025:KHC:44339

HC-KAR

since Sadashiva Shetty was not a member of

the society.

36.2. Section 60 is reproduced hereunder for easy

reference:

60. Restrictions on loans.- (1) A co-operative society shall not make a loan to any person other than a member:

Provided that a co-operative society may make loans to another co-operative society.

(2) Notwithstanding anything contained in sub-

section (1), a co-operative society may make a loan to a depositor on the security of his deposit.

36.3. A perusal of Section 60 would indicate that a

cooperative society shall not make a loan to

any person other than a member. In the

present case, the loan has been advanced to

Vamana Baliga who admittedly is a member of

the society. The security which has been

offered for the said loans, are the properties of

Sadashiv Shetty. There being no dispute that

the loan has been granted to a member,

- 138 -

NC: 2025:KHC:44339

HC-KAR

Vamana Baliga, the question of invoking

Section 60 would not arise.

36.4. A member of a Cooperative Society can borrow

a loan under the security of a property even

though the same may not belong to him.

Collateral security could be offered in respect of

the said loan. In the present matter, as

observed supra, a mortgage by way of deposit

of title deeds has been created. On the security

of which, a loan has been granted to Vamana

Baliga, and his associates, who are members of

the Cooperative Society. There is no embargo

under section 60 for such a security being

provided, the embargo is only on who the

borrower can be and not as regards whose

property can be given as security.

36.5. Thus, I answer Point No.10, by holding that

there is no violation of Section 60 of the KCS

Act 1959, the loan which has been sanctioned

- 139 -

NC: 2025:KHC:44339

HC-KAR

in favour of Vamana Baliga, he being a member

of the Cooperative Society, is proper and

correct. Mortgaging of a property of a person

who is not a member of the Cooperative

Society would not take away the right of the

Cooperative Society to sanction a loan in favour

of the member by taking on security of a

person who is not a member.

37. Answer to Point No.11: Whether the provisions of Section 33 (regarding the charge on the land of members) were complied with by the borrowing parties and the societies?

37.1. References is made to Section 33 of the KCS

Act, 1959 to contend that the borrower has to

make a declaration as to whether he owns the

land, he is a tenant of the land, as regards the

nature of his rights on the property, etc., and

on that basis, it is contended that Vamana

Baliga and his associates ought to have made a

declaration that the property did not belong to

- 140 -

NC: 2025:KHC:44339

HC-KAR

them. No such declaration having been made,

Section 33 has been violated.

37.2. Section 33 of the KCS Act 1959 is reproduced

hereunder for easy reference:

33. Charge on land, owned by members or held as tenants by members borrowing loans from certain co-operative societies.-

(1) Notwithstanding anything contained in this Act or in any other law for the time being in force,--

(i) any person who makes an application to a co-operative society of which he is a member for a loan shall, if he owns any land, or holds any land as a tenant make a declaration in the prescribed form. Such declaration shall state that the applicant thereby creates a charge on the land owned by him or on his interest in the land held by him as tenant and specified therein for the payment of the amount of the loan which the society may make to the member in pursuance of the application and for all future advances, if any, required by him which the society may make to the member as such member subject to such maximum as may be determined by the society together with interest on such amount of the loan and advances;

(ii) a declaration made under clause (i) may be varied at any time by a member with the consent of the co-operative society in favour of which such charge is created;

- 141 -

NC: 2025:KHC:44339

HC-KAR

(iii) no member shall alienate the whole or any part of the land or any interest of his in the land specified in the declaration made under clause

(i) or varied under clause (ii) until the whole amount borrowed by the member together with interest thereon is paid in full:

Provided that standing crops on any such land may be alienated with the previous permission in writing of the society; [Provided further that it shall be lawful for a member to mortgage such lands or any part thereof in favour of the State Government or an Agricultural and Rural Development Bank.

Provided also that if a part of the amount borrowed by a member is paid, the co-operative society with the approval of the financing bank to which it may be indebted may, on an application from the member, release from the charge created by the declaration made under clause

(i) or varied under clause

(ii), such part of the land or of the interest in the land specified in the declaration as it may deem proper, with due regard to the security for the balance of the amount of loan outstanding from the member.]

(iv) any alienation made in contravention of the provisions of clause (iii) shall be void;

(v) subject to the prior claims of the Government in respect of land revenue or any money recoverable as land revenue and the prior claims of any person in whose favour alienation of the land or interest in such land has been effected and duly registered, before the date of the grant of the loan by the society,

- 142 -

NC: 2025:KHC:44339

HC-KAR

there shall be a first charge in favour of the society on the land or interest in the land specified in the declaration made under clause

(i) or varied under clause (ii) for and to the extent of the dues owing by him on account of the loan.

(2) Notwithstanding anything contained in

(i) the record of rights maintained under the said Act shall also include the particulars of every charge on land or interest in land created under sub-section (1);

(ii) the co-operative society in whose favour a charge is created under sub-section (1) shall communicate the particulars of the charge, and when the loan is discharged, the cessation of the charge, to the Deputy Commissioner or the prescribed officer and he shall cause necessary entries to be made in the record of rights;

(iii) the State Government may, by notification in the official Gazette, make rules to carry out the purposes of clauses (i) and (ii).

Explanation.--For the purpose of this section,--

(1) ‗land' shall mean land to which 1

(2) ‗co-operative society' shall mean a co- operative society of which majority of the members are agriculturists and which is,--

(a) a credit society the primary object of which is to obtain credit for its members; or

(b) any other class of society specified in this behalf by the State Government by general or special order

- 143 -

NC: 2025:KHC:44339

HC-KAR

37.3. A perusal of clause (1) of subsection (1) of

Section 33 would only indicate that the same

applies if a person who makes an application to

a cooperative society, of which he is a member

for a loan, if he owns any land or holds any

land as a tenant, make a declaration in the

prescribed format and when such a declaration

is made under clause (3) of subsection (1) of

Section 33, the said land cannot be alienated.

Section 33 applies in a situation where there is

no mortgage which has been created, and the

borrower has to make a declaration about the

lands owned by the borrower and undertaking

that he would not alienate the property. The

second proviso providing that even if such a

declaration has been made, such a member

could mortgage the lands in favour of the State

Government or Agriculture and Rural

Development Bank. This is a salutary provision

- 144 -

NC: 2025:KHC:44339

HC-KAR

which has been brought about to enable

agriculturists to avail of a loan on a declaration

that they would not alienate the land but also

receive loans from the State Government.

37.4. The same does not apply to a mortgage of a

property since what is contemplated under

Section 33 is only a declaration. In the present

matter, there being a mortgage of the property

by way of deposit of title deeds, Section 33

would not be applicable to the present matter.

Hence, I answer Point No.11 by holding that the

provision of Section 33 are not applicable to the

present matter. Hence, the question of

compliance with the same would not arise.

38. Answer to Point No.12: Whether the appellate and revisional authorities under Sections 101 and 108 of the KCS Act failed to consider the legal infirmities in the underlying mortgage and auction proceedings?

38.1. Though it has been contended that the

appellate and the revisional authorities have

- 145 -

NC: 2025:KHC:44339

HC-KAR

failed to consider the legal infirmities of the

mortgage, I have dealt with all the aspects

relating to mortgage in answer to the various

points raised above. Even the appellate and

revisional authorities have considered the fact

of a mortgage by way of deposit of title deeds

having been made and the auction proceedings

have been taken up. It is those aspects which

are material to the present matter. Be that as it

may, the other incidental aspects which have

been raised by the petitioners have also been

dealt with hereinabove. Those incidental

aspects have been raised only to confuse and

confound the matter and as indicated supra the

petitioners even after having received the

entire consideration have sought to assert right

over the property which they do not have any

right over.

- 146 -

NC: 2025:KHC:44339

HC-KAR

38.2. The entire family having sold the entire

property, the petitioners have tried to in a

dishonest manner usurp the property

purchased by the auction purchaser in an

auction at the market value of the said

property. Hence, for all the reasons as indicated

by the appellate and revisional authorities as

also that indicated by me in the present matter,

I answer Point No.12 by holding that the

appellate and revisional authorities under

Section 101 and 108 of the KCS Act, 1959 have

considered all the allegations which have been

made, by the petitioners. The mortgage being

valid, the auction conducted is also valid and

there is no infirmity in the same.

39. Answer to Point No.13: Is the challenge to the awards, auction sales, sale confirmations, and orders of the appellate/revisional authorities barred by limitation?

- 147 -

NC: 2025:KHC:44339

HC-KAR

39.1. The events are not in dispute inasmuch as the

agreement of sale, execution of power of

attorney and payment of the entire sale

consideration occurred between the year 1994

to 1997. The entries in the revenue records

were made in the year 1999-2000. The loan

had been availed in the year 2000. The right of

the banks were entered in the revenue records

in the year 2000. Default on the loan amount

having occurred in the year 2001, proceedings

were initiated. An award/decree had been

passed in the year 2003. Auction was

conducted and confirmed in the year 2007. A

suit had been filed by the petitioners in the year

2009 which came to be subsequently

dismissed, and it is thereafter that an appeal

had been filed in the year 2013 which also

came to be dismissed on 13.2.2014. A revision

petition was filed which came to be dismissed

- 148 -

NC: 2025:KHC:44339

HC-KAR

on 2.9.2021 and thereafter, writ petitions were

filed on 14.12.2023 which were withdrawn on

5.8.2024 and the present writ petitions have

been filed on 17.9.2024.

39.2. From the above sequence of events, it is clear

that the entries made in the year 1999-2000

were not challenged. The decree/award, which

had been passed in the year 2003 was finally

challenged in the year 2013 after the auction

having taken place and the sale had been

confirmed. The said appeal having been

dismissed on 13.2.2014, the revision petition

that was filed came to be dismissed on

2.9.2021. Thus, between the decree to the

appeal, there is a gap of 10 years, between the

sale confirmation and appeal there's a gap of

six years, between the dismissal of the revision

petition and filing of the first set of writ

petitions the gap of two years and with the

- 149 -

NC: 2025:KHC:44339

HC-KAR

second set of writ petition it is more than three

years.

39.3. What is required to be seen is the limitation

period for filing of the appeal which under

Section 105 of the KCS Act, 1959 is 60 days

and for filing of a revision is 180 days in terms

of Section 108. Insofar as the writ petition is

concerned a writ petition would have to be filed

within a reasonable period of time otherwise

the petitioner would be held to be guilty of

acquiescence and latches. In the present case

revision petition having been dismissed in the

year 2021; one set of writ petition having been

filed and withdrawn the present petition having

been filed in the year 2024 is in my considered

opinion only to wake up dead issues. The award

having been passed in year 2003 and the sale

had been confirmed in the year 2007 and

thereafter, the auction purchaser having put up

- 150 -

NC: 2025:KHC:44339

HC-KAR

construction of multi-storied residential dwelling

units after obtaining permission from all

concerned authorities as could be seen from the

documents which had been produced by

respondent No.10 including the photographs as

also taking into consideration the newspaper

publications and caution notices issued by the

petitioners would only indicate that the

petitioners have sought to abuse the process of

this Court to try and coerce the auction

purchaser to come to the terms of the

petitioners.

39.4. This Court cannot allow itself to be used and

the process be abused in such a manner for the

purpose of settling scores by private litigants.

The present petition is hopelessly barred by

limitation as also petitioners are guilty of

acquiescence and latches and abuse of the

- 151 -

NC: 2025:KHC:44339

HC-KAR

process of this Court as regards which costs

would have to be imposed.

39.5. I answer Point No.13 by holding that the

challenge to the award, auction sale, sale

confirmation and the orders of the appellate

and revisional authorities is apart from being

barred by limitation, the petitioners are also

guilty of acquiescence and latches.

40. Answer to Point No.14: What order?

40.1. In view of my finding on all the above points,

there are absolutely no merits in the present

matter and as held supra, the present writ

petitions are an abuse of the process of Court

and as such I pass the following:

ORDER.

i) Writ petitions are dismissed.

ii) Petitioners would be liable to make

payment of cost of Rs.2 lakhs payable to

the Karnataka State Legal Service

- 152 -

NC: 2025:KHC:44339

HC-KAR

Authority within a period of 30 days from

the date of receipt of a copy of this order.

In the event of such payment not being

made, KSLSA would be free to enforce this

order for recovery of the costs as arrears

of land revenue.

iii) Registrar (Judicial) is directed forward a

copy of this order to the Member Secretary

KSLSA for necessary action.

SD/-

(SURAJ GOVINDARAJ) JUDGE

LN,PRS

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter