Saturday, 02, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Ms Soniya Rachel Chacko vs Sandesh Education Cultural Society (R)
2025 Latest Caselaw 9529 Kant

Citation : 2025 Latest Caselaw 9529 Kant
Judgement Date : 29 October, 2025

Karnataka High Court

Ms Soniya Rachel Chacko vs Sandesh Education Cultural Society (R) on 29 October, 2025

Author: Hanchate Sanjeevkumar
Bench: Hanchate Sanjeevkumar
                                         -1-
                                                       NC: 2025:KHC:43269
                                                   MFA No. 6537 of 2025
                                               C/W MFA No. 4769 of 2025
                                                   MFA No. 4783 of 2025
             HC-KAR




                  IN THE HIGH COURT OF KARNATAKA AT BENGALURU
                    DATED THIS THE 29th DAY OF OCTOBER, 2025
                                       BEFORE
              THE HON'BLE MR. JUSTICE HANCHATE SANJEEVKUMAR
                  MISCELLANEOUS FIRST APPEAL NO.6537 OF 2025 C/W
                    MISCELLANEOUS FIRST APPEAL NO.4769 OF 2025
                  MISCELLANEOUS FIRST APPEAL NO.4783 OF 2025 (CPC)

             IN MFA No.6537/2025

             BETWEEN:

             1.    SANDESH EDUCATION, CULTURAL AND
                   CHARITABLE TRUST (R)
                   HAVING ITS REGISTERED OFFICE AT
                   80 FEET RING ROAD,
                   1ST MAIN ROAD,
                   NEAR MALLATHAHALLI BUS STOP,
                   MALLATHAHALLI,
                   BANGALORE - 560 056.
                   REP. BY ITS FOUNDER /TRUSTEE
                   DR. VENKATAGIRI. K

             2.    SRI. K. VENKATAGIRI
Digitally          S/O LATE M.B. KRISHNA REDDY
signed by          AGED ABOUT 44 YEARS
RAMYA D            RESIDIDNG AT NO. 33/3A,
Location:          NEAR MALATHAHALLI BUS STOP,
HIGH COURT
OF                 MALLATHAHALLI ,
KARNATAKA          BANGALORE - 560 056.

                   ALSO AT PHASE NO.01
                   TOWER NO.5, FLAT NO.403,
                   SALAPURI ANUGRAHA APARTMENT,
                   MUNCI.08/1-1, SAJJEPALYA VILLAGE,
                   MAGADI MAIN ROAD,
                   YESHWANTHAPURA HOBLI ROAD,
                   BENGALURU NORTH TALUK,
                   BENGALURU - 560 079.
                            -2-
                                        NC: 2025:KHC:43269
                                     MFA No. 6537 of 2025
                                 C/W MFA No. 4769 of 2025
                                     MFA No. 4783 of 2025
HC-KAR




     AND ALSO AT NO.569,
     RENUKA NILAYA,
     CHITRADURGA ROAD,
     NEAR MUSS VITTAINAGAR,
     CHALLAKERE,
     CHITRADURGA - 577 522.
                                             ...APPELLANTS

(BY SRI. PRABHULING K.NAVADGI, SR. COUNSEL A/W
     SRI. NITIN A.M., ADVOCATE)

AND:

1.   MRS. SONIYA RACHEL CHACKO
     AGED ABOUT 38 YEARS
     D/O NE CHACKO
     SUNIL VILLA ARATAPUZHA,
     CHENGANNUR TALUK AND POST,
     AVANMULA, KOZHENCHURY,
     PATHANAMTHITTA,
     KERALA-689 123.

2.   LITTLE FLOWER COLLEGE OF NURSING
     HAVING ITS REGISTERED OFFICE
     AT 80 FEET RING ROAD
     1ST MAIN ROAD
     NEAR MALLATHAHALLI BUS STOP,
     MALLATHAHALLI, BANGALORE 560 056
     REP BY ITS PRINCIPAL

3.   MRS. NAGARATHNAMMA
     W/O LATE M B KRISHNA REDDY
     AGED ABOUT 75 YEARS
     R/A RENUKA NILAYA,
     OPP K.E.B.POWER STATION,
     CHITRADURGA ROAD,
     CHALLAKERE.

     TRUSTEE OF SANDESH EDUCATION
     CULTURAL AND CHARITABLE TRUST ®
     AT 80 FEET RING ROAD, 1ST MAIN ROAD,
                           -3-
                                        NC: 2025:KHC:43269
                                    MFA No. 6537 of 2025
                                C/W MFA No. 4769 of 2025
                                    MFA No. 4783 of 2025
HC-KAR




     NEAR MALLATHAHALLI BUS STOP,
     MALLATHAHALLI, BENGALURU-560056.

     ALSO AT PHASE NO.01, TOWER NO.5,
     FLAT NO.403, SALAPURI ANUGRAHA APARTMENT,
     MUNCI. 08/1-1, SAJJEPALYA VILLAGE,
     MAGADI MAIN RAOD,
     YESHWANTHAPURA,
     HOBLI ROAD,
     BENGALURU NORTH TALUK,
     BENGALURU - 560 079.

     AND ALSO AT NO.569,
     RENUKA NILAYA,
     CHITRADURGA ROAD,
     NEAR MUSS VITTAINAGAR,
     CHALLAKERE,
     CHITRADURGA - 577 522.

4.   MR. RANGAPPA REDDY
     S/O LATE MARAHANUMAPPA REDDY
     AGED ABOUT 80 YEARS
     R/A NO. 18, MANJUNATHA NILAYA
     THIRUPALYA, BOMMASANDRA POST,
     BANGLAORE-560 099.

     TRUSTEE OF SANDESH EDUCATION
     CULTURAL AND CHARITABLE TRUST(R)
     AT 80 FEET RING ROAD
     1ST MAIN ROAD
     NEAR MALLATHAHALLI BUS STOP
     MALLATHAHALLI
     BANGALORE - 560 056.

5.   MR. SANDESH.M
     S/O MANJUNATHA REDDY M P
     AGED ABOUT 34 YEARS
     R/A NO. 569, RENUKA NILAYA,
     CHITRADURGA ROAD,
     NEAR MUSS VITTAINAGAR,
     CHALLAKERE, CHITRADURGA - 577 522.
                           -4-
                                       NC: 2025:KHC:43269
                                    MFA No. 6537 of 2025
                                C/W MFA No. 4769 of 2025
                                    MFA No. 4783 of 2025
HC-KAR




    ALSO AT SANDESH EDUCATION
    CULTURAL AND CHARITABLE TRUST (R)
    AND LITTLE FLOWER COLLEGE OF NURSING
    AT 80 FEET RING ROAD,
    1ST MAIN ROAD,
    NEAR MALLATHAHALLI BUS STOP,
    MALLATHAHALLI,
    BANGALORE - 560 056
                                          ...RESPONDENTS
(BY SRI.D.R.RAVISHANKAR, SR.COUNSEL A/W
     SMT.SIRI.R, ADVOCATE FOR C/R (CP 19304/25))

     THIS MFA FILED U/O 43 RULE 1(r) OF CPC, AGAINST THE
ORDER DATED 01.09.2025 PASSED ON I.A.NO.1 IN
OS.NO.5902/2022 ON THE FILE OF LXXV ADDITIONAL CITY
CIVIL AND SESSIONS JUDGE, BENGALURU (CCH.76),
ALLOWING THE I.A.NO.1 FILED UNDER ORDER 39 RULE 1 AND
2 OF CPC.

IN MFA NO.4769/2025

BETWEEN:

MS. SONIYA RACHEL CHACKO
DAUGHTER OF N.E.CHACKO,
AGED ABOUT 38 YEARS,
R/ AT NO. 543, SERENITY APARTMENT,
RAILWAY MEN LAYOUT,
 1ST STAGE, 12TH CROSS,
BHAVANINAGAR,
BENGALURU - 560 072.
                                         ...APPELLANT
(BY SRI. D.R. RAVISHANKAR, SR. COUNSEL A/W,
     SMT. SIRI RAJASHEKAR, ADVOCATE)
AND:
SANDESH EDUCATION CULTURAL SOCIETY (R)
REP BY ITS TRUSTEE MR. SANTHOSH M
HAVING REGISTERED OFFICE AT
80 FEET RING ROAD, 1ST MAIN ROAD,
NEAR MALLATHALLI BUS STOP,
                           -5-
                                       NC: 2025:KHC:43269
                                    MFA No. 6537 of 2025
                                C/W MFA No. 4769 of 2025
                                    MFA No. 4783 of 2025
HC-KAR




MALLATHALLI,
BENGALURU - 560 086.
                                      ...RESPONDENT
(BY SRI. PRABHULING K.NAVADGI, SR. COUNSEL A/W
    SRI. NITIN A.M, ADVOCATE)

       THIS MFA FILED U/O.43 RULE 1(r) OF THE CPC,
AGAINST THE ORDER DT.28.04.2025 PASSED ON IA
NO.1/2022 IN O.S.NO. 557/2022 ON THE FILE OF THE
LXXV ADDITIONAL CITY CIVIL AND SESSIONS JUDGE,
BENGALURU CCH-76, ALLOWING THE IA.NO.1 FILED
UNDER ORDER 39 RULE 1 AND 2 R/W SECTION 151 OF
CPC, 1908.

IN MFA NO.4783/2025

BETWEEN:

MS. SONIYA RACHEL CHACKO
DAUGHTER OF N E CHACKO,
AGED ABOUT 38 YEARS,
R/ AT NO. 543, SERENITY APARTMENT,
RAILWAY MEN LAYOUT,
 1ST STAGE, 12TH CROSS,
BHAVANINAGAR,
BENGALURU - 560 072
                                         ...APPELLANT
(BY SRI. D.R. RAVISHANKAR, SR. COUNSEL A/W
     SMT. SIRI RAJASHEKAR, ADVOCATE)
AND:
M/S SANDESH EDUCATION CULTURAL AND
CHARITABLE TRUST,
REP BY ITS TRUSTEE MR. SANDESH.M
HAVING REGISTERED OFFICE AT
NO.33/3A, NEAR MALLATHALLI BUS STOP,
MALLATHALLI
BENGALURU - 560 086
                                       ...RESPONDENT

(BY SRI. PRABHULING K.NAVADGI, SR. COUNSEL A/W
    SRI. NITIN A.M, ADVOCATE)
                                -6-
                                                 NC: 2025:KHC:43269
                                          MFA No. 6537 of 2025
                                      C/W MFA No. 4769 of 2025
                                          MFA No. 4783 of 2025
HC-KAR




   THIS MFA FILED U/O 43 RULE 1(r) OF CPC, AGAINST
THE ORDER DATED 28.04.2025 PASSED ON I.A.NO.1 IN
OS.NO.555/2022 ON THE FILE OF THE LXXV ADDITIONAL
CITY CIVIL AND SESSIONS JUDGE, BENGALURU (CCH-76),
ALLOWING THE I.A.NO.1 FILED UNDER ORDER 39 RULE 1
AND 2 READ WITH SECTION 151 OF CPC.

     THESE APPEALS ARE HAVING BEEN HEARD AND
RESERVED   FOR   JUDGMENT  AND COMING  ON   FOR
PRONOUNCEMENT OF JUDGMENT THIS DAY, JUDGMENT IS
DELIVERED THEREIN AS UNDER

CORAM:   HON'BLE MR. JUSTICE HANCHATE SANJEEVKUMAR

                       CAV JUDGMENT

MFA.No.6537/2025 is filed by defendant Nos.1 and 2

- Sandesh Education, Cultural and Charitable Trust (R)

(hereinafter referred to as the "Trust") calling in question

the order dated 01.09.2025 passed on I.A.No.1 filed under

Order XXXIX Rules 1 and 2 of CPC in O.S.No.5902/2022

on the file of LXXV Addl. City Civil and Sessions Judge,

Bengaluru (CCH-76), thereby, the application filed by the

plaintiff - Smt. Soniya Rachel Chacko is allowed granting

the order of temporary injunction restraining the

defendants - Trust, their agents, servants, legal

representative, assigns, administrators or any person who

claim under them from obstructing the plaintiff entering

NC: 2025:KHC:43269

HC-KAR

the College premises and Trust office or interfering with

the plaintiff in any manner from functioning as a Secretary

of defendant No.1 and also as an Assistant Professor of

defendant No.3-College.

MFA.No.4769/2025 is filed by the defendant - Smt.

Soniya Rachel Chacko calling in question the order dated

28.04.2025 passed on I.A.No.1 filed under Order XXXIX

Rules 1 and 2 of CPC in O.S.No.557/2022 on the file of

LXXV Addl. City Civil and Sessions Judge, Bengaluru,

thereby, the application filed by the plaintiff - Trust is

allowed granting the order of temporary injunction

restraining the defendant - Smt. Soniya Rachel Chacko,

her agents or henchmen from interfering with the

possession and enjoyment of the suit schedule 'A' property

of the plaintiff - Trust.

MFA.No.4783/2025 is filed by the defendant - Smt.

Soniya Rachel Chacko calling in question the order dated

25.04.2025 passed on I.A.No.1 filed under Order XXXIX

Rules 1 and 2 of CPC in O.S.No.555/2022 on the file of

NC: 2025:KHC:43269

HC-KAR

LXXV Addl. City Civil and Sessions Judge, Bengaluru,

thereby the application filed by the plaintiff - Trust is

allowed restraining the defendant, her agents or

henchmen from interfering with the peaceful possession

and enjoyment of the suit schedule 'A' and 'B' properties

of the plaintiff - Trust.

2. Brief facts involved in the cases are:

In MFA.No.6537/2025 (O.S.No.5902/2022):

Smt. Soniya Rachel Chacko has filed the suit for

permanent injunction restraining the defendants - Trust,

their agents, servants, legal representative, assigns,

administrators or any other person who claim under them

from obstructing the plaintiff entering the College premises

and Trust office or interfering with the plaintiff in any

manner from functioning as a Secretary of defendant No.1

and also as an Assistant Professor of defendant No.3-

College and also for declaration that the procedure

adopted to remove the plaintiff from the Trust Board is

NC: 2025:KHC:43269

HC-KAR

valid, illegal, and malafide and for consequential

permanent injunction and other reliefs.

In MFA.No.4769/2025 (O.S.No.557/2022):

The Sandesh Education, Cultural and Charitable Trust

(R) has filed the suit for permanent injunction restraining

the defendant or her henchmen, agents or anybody

claiming on behalf of them from interfering with the

plaintiff's peaceful possession and enjoyment of the suit

schedule 'A' property.

In MFA.No.4783/2025 (O.S.No.555/2022):

The Sandesh Education, Cultural and Charitable Trust

(R) has filed the suit for permanent injunction restraining

the defendant or her henchmen, agents or anybody

claiming on behalf of them from interfering with the

plaintiff's peaceful possession and enjoyment of the suit

schedule 'A' and 'B' properties.

3. The above three appeals are arising out of the

respective orders passed upon the applications filed for

- 10 -

NC: 2025:KHC:43269

HC-KAR

temporary injunction in various three suits as above stated

and the appeals in all the suits are one and the same. The

dispute is between Smt. Soniya Rachel Chacko and the

Sandesh Education, Cultural and Charitable Trust (R).

Since the parties in all the suits are interchanged, they are

referred to as Smt. Soniya Rachel Chacko and opponent

party as Trust (The Sandesh Education, Cultural and

Charitable Trust (R)) for easy reference and convenience.

4. The trial Court in O.S.No.5902/2022

(MFA.No.6537/2025) has granted an order of temporary

injunction restraining Sandesh Education, Cultural and

Charitable Trust (R) by way of temporary injunction from

obstructing the plaintiff- Smt. Soniya Rachel Chacko in

entering the College premises and Trust office or

interfering with the plaintiff in any manner from

functioning as a Secretary of defendant No.1 and also as

an Assistant Professor of defendant No.3-College.

- 11 -

NC: 2025:KHC:43269

HC-KAR

5. In O.S.No.557/2022 (MFA.No.4769/2025) and

O.S.No.555/2022 (MFA.No.4783/2025) the trial Court has

granted an order of temporary injunction restraining the

defendant- Smt. Soniya Rachel Chacko or her henchmen,

agents or anybody claiming on behalf of them from

interfering with peaceful possession and enjoyment of

College premises and Trust office.

6. Therefore, there are three separate orders in

three separate suits restraining the respective parties. The

subject matter in all the three suits more or less are

similar and pleadings in the said three suits are more or

less or replica of each other. All the three orders are

delivered by the very same Presiding Officer, but on

different dates without clubbing the three suits, but passed

separate orders on different dates. The net effect of all

three orders is that granting injunction to both the

plaintiffs and defendants in the suits restraining them from

interfering with the peaceful possession and enjoyment of

College premises and Trust office.

- 12 -

NC: 2025:KHC:43269

HC-KAR

7. In O.S.No.5902/2022 the plaintiff is Smt.

Soniya Rachel Chacko and Trust and others are

defendants. The trial Court has granted the order of

temporary injunction in favour of Smt. Soniya Rachel

Chacko against the defendant-Trust. Thereby, allowed

Smt. Soniya Rachel Chacko to enter the College premises

and Trust office and allowed to function as a Secretary of

the Trust and College.

8. In O.S.No.557/2022 and O.S.No.555/2022 the

order of temporary injunction granted is vice versa that

Smt. Soniya Rachel Chacko is restrained from entering the

College premises and Trust office. Therefore, the

impugned orders passed are not able to be implemented.

9. Further the learned counsel for the appellant -

Trust in MFA.No.6537/2025 has filed the application under

Order 41 Rule 27 of CPC for production of additional

documentary materials and canvassed that Smt. Soniya

Rachel Chacko is not entitled for order of temporary

- 13 -

NC: 2025:KHC:43269

HC-KAR

injunction. These documents were not placed before the

trial Court.

10. Both the learned Senior counsels in all the three

appeals argued with reference to the contents in the

materials placed by both sides. But under the peculiar

orders passed by the trial Court as above stated and also

for the fact that the appellants have produced the

additional documentary materials, which were not placed

before the trial Court for consideration and the order of

temporary injunction granted in all three suits are in

favour of both the Trust and Smt. Soniya Rachel Chacko.

Therefore, pleads chaos.

11. Therefore, the Court is of the opinion that

without expressing any opinion on the merits involved in

the case to remand the matters to the trial Court for fresh

consideration of the applications. Hence, the trial Court is

directed to club all the three suits and pass common

orders on the applications filed for temporary injunction in

- 14 -

NC: 2025:KHC:43269

HC-KAR

all the three suits, in such an event, either of parties will

enjoy the order of temporary injunction, if it is going to be

passed. Therefore, the impugned orders in the appeals are

liable to be set aside by allowing the appeals and the

matters are remanded to the trial Court for fresh

consideration of all the applications filed for temporary

injunction.

12. Hence, I proceed to pass the following

ORDER

i. The appeals are allowed.

ii. The impugned orders dated 01.09.2025,

28.04.2025 and 25.04.2025 passed on I.A.No.1

filed under Order XXXIX Rules 1 and 2 of CPC in

O.S.Nos.5902/2022, 557/2022 and

O.S.No.555/2022 on the file of LXXV Addl. City

Civil and Sessions Judge, Bengaluru, are hereby

set aside.

- 15 -

NC: 2025:KHC:43269

HC-KAR

iii. The matters are remanded to the trial Court for

fresh consideration of all the applications filed

for temporary injunction.

iv. The trial Court shall club all the three suits and

consider all the applications filed for temporary

injunction in accordance with law.

      v.     All contentions are kept open.

      vi.    The parties are at liberty to produce any

             additional    documentary         materials     for

             consideration of applications.

      vii.   No order as to costs.

viii. The trial Court is directed to expedite hearing

application and trial in the suits and dispose of

the application as early as possible.

SD/-

(HANCHATE SANJEEVKUMAR) JUDGE

PB

 
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