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

Sri V Chandrashekar vs Smt C Rangamma
2025 Latest Caselaw 8151 Kant

Citation : 2025 Latest Caselaw 8151 Kant
Judgement Date : 9 September, 2025

Karnataka High Court

Sri V Chandrashekar vs Smt C Rangamma on 9 September, 2025

                                               -1-
                                                        NC: 2025:KHC:35501-DB
                                                         RFA No. 170 of 2012
                                                 C/W RFA.CROB No. 18 of 2017

                   HC-KAR




                        IN THE HIGH COURT OF KARNATAKA AT BENGALURU

                          DATED THIS THE 9TH DAY OF SEPTEMBER, 2025

                                            PRESENT
                            THE HON'BLE MR. JUSTICE JAYANT BANERJI
                                               AND
                            THE HON'BLE MR. JUSTICE UMESH M ADIGA
                         REGULAR FIRST APPEAL NO. 170 OF 2012 (PAR)
                                              C/W
                          RFA CROSS OBJECTION NO. 18 OF 2017 (PAR)
                                      IN RFA.No.170/2012

                   IN RFA No. 170/2012 :

                   BETWEEN:
                         SMT. HEMALATHA V.M.,
                         W/O G. MUNIRAJU,
                         AGED ABOUT 40 YEARS,
                         D/O LATE VENKATARAJU M.S.
                         R/AT NO.12,1ST FLOOR,
                         15TH CROSS, 6TH TEMPLE ROAD,
Digitally signed         MALLESHWARAM,
by
ANNAPURNA G              BANGALORE-560 003.
Location: HIGH                                                   ...APPELLANT
COURT OF           (BY SRI. SRIDHAR B.R., ADVOCATE FOR
KARNATAKA
                       SRI. M. SHIVAPRAKASH, ADVOCATE)

                   AND:
                         SMT. C. RANGAMMA
                         SINCE DECEASED BY HER LR'S

                   1.    SRI V. CHANDRASHEKAR
                         S/O LATE VENKATARAJU. M.S.,
                         AGED ABOUT 50 YEARS,
                            -2-
                                       NC: 2025:KHC:35501-DB
                                     RFA No. 170 of 2012
                             C/W RFA.CROB No. 18 of 2017

HC-KAR




2.   SRI. V. KIRAN KUMAR,
     S/O LATE VENKATARAJU M.S.
     AGED ABOUT 35 YEARS,

     NO.1 TO 2 ARE RESIDING AT
     NO.196/2, 2ND CROSS,
     CHIKKANNA GARDEN,
     KEMPEGOWDA NAGAR,
     BANGALORE-560 018.

3.   SRI. V. NANDA KUMAR,
     S/O LATE VENKATARAJU M.S.
     AGED ABOUT 38 YEARS,
     RESIDING AT NO.12,
     1ST FLOOR, 5TH CROSS,
     6TH TEMPLE ROAD,
     MALLESHWARAM,
     BANGALORE -560 003.

4.   SMT. V. KAMALA
     W/O DR. ESHWARAM,
     D/O LATE VENKATARAJU M.S.,
     AGED ABOUT 48 YEARS,
     R/AT NO.377,4TH AVENUE,
     2ND "E" MAIN, TEACHER'S COLONY,
     KORAMANGALA,
     BANGALORE-560 034.

5.   SMT. V. LEELA
     W/O JAGANNATH,
     D/O LATE VENKATARAJU M.S.,
     AGED ABOUT 46 YEARS,
     R/AT NO.210/1, 16TH CROSS,
     4TH MAIN, MALLESHWARAM,
     BANGALORE-560 003.

6.   SMT. V. SARALA
     W/O K.R. SADANAND,
     D/O LATE VENKATARAJU M.S.,
     AGED ABOUT 38 YEARS,
                                -3-
                                       NC: 2025:KHC:35501-DB
                                        RFA No. 170 of 2012
                                C/W RFA.CROB No. 18 of 2017

HC-KAR




     R/AT NO.12, 15TH CROSS,
     6TH TEMPLE ROAD,
     MALLESHWARAM,
     BANGALORE- 560 003.

7.   SMT. V. KEERTHI CHANDRIKA
     W/O HARISH,
     D/O LATE VENKATARAJU M.S.,
     AGED ABOUT 34 YEARS,
     R/AT NO.65/2,
     RAMA IYENGAR ROAD,
     V.V. PURAM,
     BANGALORE -560 004.
                                            ...RESPONDENTS
(BY SRI. B. ROOPESHA, ADVOCATE FOR R1, R3 AND R5, AND
    R2, R6 AND R7 ARE SERVED AND UNREPRESENTED,
    SRI.PRANAV, ADVOCATE FOR
    SRI.B.R.VISHWANATH, ADVOCATE FOR R4)

     THIS RFA IS FILED U/SEC.96, OF CPC, PRAYING TO CALL
FOR THE ENTIRE RECORDS IN O.S.NO.8057/2006, ON THE
FILE OF XXII ADDITIONAL CITY CIVIL JUDGE, BANGALORE,
DATED 02.11.2011 AND TO DECREE THE SUIT FULLY AND
CONSEQUENTLY MODIFY THE JUDGMENT AND DECREE IN
O.S.NO.8057/2006, ON THE FILE OF XXII ADDITIONAL CITY
CIVIL JUDGE, BANGALORE, DATED 02.11.2011, BY GRANTING
DECREE FOR PARTITION IN RESPECT OF SUIT SCHEDULE ITEM
NO.2 OF THE PROPERTY AND ETC.,



IN RFA.CROB NO. 18/2017

BETWEEN:

1.   SRI. V. CHANDRASHEKAR
     S/O LATE VENKATARAJU M.S.
     AGED ABOUT 58 YEARS,
                            -4-
                                     NC: 2025:KHC:35501-DB
                                     RFA No. 170 of 2012
                             C/W RFA.CROB No. 18 of 2017

HC-KAR




2.   SRI.V.KIRAN KUMAR
     S/O LATE VENKATARAJU M.S.
     AGED ABOUT 43 YEARS,

     NO.1 AND 2 ARE RESIDING AT
     NO.196/2, 2ND CROSS, CHIKKANNA GARDEN,
     KEMPEGOWDANAGAR,
     BANGALORE-560 018.
                                 ...CROSS OBJECTORS

(BY SRI. OMKARESHA, ADVOCATE FOR CROSS
    OBJECTORS (ABSENT)

AND:

     SMT. C. RANGAMMA
     SINCE DECEASED BY HER LR'S

1.   SMT.HEMALATHA
     W/O G.MUNIRAJU,
     D/O LATE VENKATARAJU, M.S.
     AGED ABOUT 47 YEARS,
     RESIDING AT NO.12, 1ST FLOOR,
     15TH CROSS, 6TH TEMPLE ROAD,
     MALLESHWARAM, BANGALORE-560 003.

2.   SRI.V.NANDAKUMAR
     S/O LATE VENKATARAJU M.S.
     AGED ABOUT 45 YEARS,
     R/AT NO.12, 1ST FLOOR,
     5TH CROSS, 6TH TEMPLE ROAD,
     MALLESHWARAM,
     BANGALORE-560 003.

3.   SMT.V.KAMALA
     WO DR.ESHWARAM,
     D/O LATE VENKATARAJU M.S.
     AGED ABOUT 55 YEARS,
     2ND 'E' MAIN TEACHERS COLONY,
     KORAMANGALA,
     BANGALORE-560 034.
                            -5-
                                    NC: 2025:KHC:35501-DB
                                     RFA No. 170 of 2012
                             C/W RFA.CROB No. 18 of 2017

HC-KAR




4.   SMT.V.LEELA,
     W/O JAGANNATH
     D/O LATE VENKATARAJU M.S.
     AGED ABOUT 52 YEARS,
     R/AT NO.210/1, 16TH CROSS,
     4TH MAIN, MALLESHWARAM,
     BANGALORE-560 003.

5.   SMT.V.SARALA
     W/O K.R.SADANAND,
     D/O LATE VENKATARAJU M.S.
     AGED ABOUT 45 YEARS,
     R/AT NO.12, 1ST FLOOR,
     5TH CROSS, 6TH TEMPLE ROAD,
     MALLESHWARAM, BANGALORE-560 003.

6.   SMT.V.KEERTHI CHANDRIKA
     W/O HARISH,
     D/O LATE VENKATARAJU M.S.,
     R/AT NO.65/2, RAMA IYENGAR ROAD,
     V.V.PURAM, BANGALORE-560 004.
                                        ...RESPONDENTS

(BY SRI.SRIDHAR B.R., ADVOCATE FOR
    SRI.M.SHIVAPRAKASH, ADVOCATE FOR R1,
    SRI.B.ROOPESHA, ADVOCATE FOR R2 AND R4,
    SRI.PRANAV, ADVOCATE FOR
    SRI.B.R.VISHWANATH,ADVOCATE FOR R3,
    R5 AND R6 ARE SERVED AND UNREPRESENTED)

    THIS RFA CROB IN RFA.No.170/2012 IS FILED UNDER
SEC.96 OF CPC, 1908 R/W ORDER XLI RULE 22 OF CPC.,
PRAYING TO CALL FOR RECORDS IN O.S.NO.8057/2006,
DATED 02.11.2011, ON THE FILE OF THE XXII ADDL. CITY
CIVIL JUDGE, BANGALORE, AND TO REVERSE THE
PORTION OF THE FINAL JUDGMENT AND DECREE DATED
02.11.2011, BY HOLDING DISMISSAL OF THE SUIT
AGAINST SUIT ITEM NO.2 AS JUST AND REASONABLE AND
ETC.,
                              -6-
                                          NC: 2025:KHC:35501-DB
                                        RFA No. 170 of 2012
                                C/W RFA.CROB No. 18 of 2017

HC-KAR




    THIS APPEAL AND RFA CROB., COMING ON FOR FINAL
HEARING, THIS DAY, JUDGMENT WAS DELIVERED THEREIN AS
UNDER:
CORAM:     HON'BLE MR. JUSTICE JAYANT BANERJI
           and
           HON'BLE MR. JUSTICE UMESH M ADIGA


                      ORAL JUDGMENT

(PER: HON'BLE MR. JUSTICE JAYANT BANERJI)

In RFA.No.170/2012 :

A joint memo has been filed by advocate

Mr.Sridhar B.R., and Sri B.R.Vishwanath for referring the

matter for mediation. However, we are pained to observe

that Mr.Sridhar B.R., has not filed Vakalath on behalf of

the appellant, which fact he admits. It does not befit a

counsel to act in such a fashion, that is, filing a memo

without Vakalath.

2. Accordingly, the joint memo is rejected. The brief

holder appearing for the counsel for the appellant was

asked to commence with the arguments as the matter is

of the year 2012, however, he expresses his inability to do

so.

NC: 2025:KHC:35501-DB

HC-KAR

The appeal is therefore dismissed for

non-prosecution.

Interim order granted, if any, stands vacated.

In RFA.Crob.No.18/2017 :

None appears for the cross-objectors.

Accordingly, RFA.Cross Objection is dismissed for

non-prosecution.

Sd/-

(JAYANT BANERJI) JUDGE

Sd/-

(UMESH M ADIGA) JUDGE

BK

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter