Friday, 08, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Metal Closures Pvt Ltd vs Smt. Muniyamma
2026 Latest Caselaw 3094 Kant

Citation : 2026 Latest Caselaw 3094 Kant
Judgement Date : 9 April, 2026

[Cites 79, Cited by 0]

Karnataka High Court

Metal Closures Pvt Ltd vs Smt. Muniyamma on 9 April, 2026

Author: Hanchate Sanjeevkumar
Bench: Hanchate Sanjeevkumar
                                                    -1-
                                                                  NC: 2026:KHC:19871
                                                                RFA No. 1292 of 2016
                                                            C/W RFA No. 1291 of 2016

                       HC-KAR




                   IN THE HIGH COURT OF KARNATAKA AT BENGALURU

                       DATED THIS THE 9TH DAY OF APRIL, 2026

                                             BEFORE
              THE HON'BLE MR. JUSTICE HANCHATE SANJEEVKUMAR
               REGULAR FIRST APPEAL NO. 1292 OF 2016 (DEC/INJ)
                                    C/W
               REGULAR FIRST APPEAL NO. 1291 OF 2016 (DEC/INJ)

                       IN RFA NO.1292/2016

                       BETWEEN:

                       M/S. LUVAC ENGINEERING CORPORATION,
                       KNOWN AS METAL CLOSURES PVT. LTD.,
                       A PRIVATE LIMITED COMPANY,
                       INCORPORATED UNDER THE COMPANIES ACT 1956,
                       HAVING ITS REGISTERED OFFICE AT
                       NO.39/4B, 12 K.M. KANAKAPURA ROAD,
                       DODAKALLASANDRA VILLAGE,
                       BANGALORE SOUTH TALUK-560062,
                       REPRESENTED BY ITS MANAGING DIRECTOR
                       MR. B.PRASHANTH HEGDE,
Digitally signed
by MALLIKARJUN
RUDRAYYA               SON OF V. RATHANAKAR HEGDE,
KALMATH
Location: High
Court of
                       AGED ABOUT 70 YEARS.
Karnataka,
Dharwad Bench


                                                                   ...APPELLANT
                       (BY SRI P. S. RAJAGOPAL, SENIOR ADVOCATE, A/W.
                       SRI. AJITH ACHAPPA, ADVOCATE)

                       AND

                       1.       SMT. MUNIYAMMA
                                WIFE OF ANJANAPPA (LATE),
                                AGED ABOUT 64 YEARS,

                       2.       SMT. NAGAMMA
                              -2-
                                          NC: 2026:KHC:19871
                                        RFA No. 1292 of 2016
                                    C/W RFA No. 1291 of 2016

HC-KAR




         DAUGHTER OF ANJANAPPA (LATE),
         AGED ABOUT 60 YEARS,

3.       SMT. RATNAMMA
         DAUGHTER OF ANJANNAPPA (LATE),
         AGED ABOUT 56 YEARS,

4.       SMT. SUSHEELAMMA
         DAUGHTER OF ANJANNAPPA (LATE),
         AGED ABOUT 53 YEARS,

5.       SRI. SRINIVASA
         SON OF ANJANAPPA (LATE),
         AGED ABOUT 50 YEARS,

6.       SRI. VENKATESHA
         SON OF ANJANAPPA (LATE),
         AGED ABOUT 48 YEARS,

7.       SMT. LAKSHMI
         DAUGHTER OF ANJANAPPA (LATE),
         AGED ABOUT 45 YEARS,

8.       SMT. NETHRAVATHI
         DAUGHTER OF ANJANAPPA (LATE),
         AGED ABOUT 35 YEARS,

         RESPONDENTS 1 TO 8 ARE RESIDING
         AT DODDAKALASANDRA VILLAGE,
         BANGALORE SOUTH TALUK-560062.

9.       SRI D.M.ANJANAPPA
         S/O CHIKKAMUNISWAMAPPA,
         AGED ABOUT 59 YEARS,
         MUNIREDDY COLONY,
         BINNIGANAHALLI,
         OLD MADRAS RAOD,
         BANGALORE-560 091.
                                -3-
                                           NC: 2026:KHC:19871
                                         RFA No. 1292 of 2016
                                     C/W RFA No. 1291 of 2016

HC-KAR




10.      SRI M. SRINIVASA
         S/O. CHIKKAMUNISWAMAPPA,
         AGED ABOUT 57 YEARS,
         6-A/7, HEGGANAHALLI CROSS,
         LAKSHMANAGAR, PEENYA 2ND STAGE,
         BANGALORE-560091.

         SINCE DEAD, REPRESENT BY HIS LR'S

         10 (a) SMT. VIJAYAMMA,
                W/O. SRINIVAS M,
                AGED ABOUT 53 YEARS,

         10 (b) MOHAN KUMAR.S,
                S/O. SRINIVAS M. (LATE),
                AGED ABOUT 43 YEARS,

         10 (c) MURALI KUMAR.S,
                S/O SRINIVAS M. (LATE),
                AGED ABOUT 35 YEARS,

         10 (d) SANJAY UMAS S
                S/O SRINIVAS M. (LATE),
                AGED ABOUT 33 YEARS,

         ALL ARE RESIDING AT NO. E-22,
         5TH CROSS, 1ST MAIN,
         OPPOSITE MOHAN TALKIES,
         HEGGANA HALLI CROSS,
         LAKSHMANA NAGARA,
         BENGALURU NORTH,
         BENGALURU-560091.

11.      SRI M. RAMACHANDRA
         S/O CHIKKASWAMAPPA,
         AGED ABOUT 56 YEARS,
         NO.123, BASAVESHWARANAGAR,
         BANGALORE-560086.

12.      SRI M. LAKSHMAN
         S/O CHIKKAMUNISWAMAPPA
                              -4-
                                         NC: 2026:KHC:19871
                                       RFA No. 1292 of 2016
                                   C/W RFA No. 1291 of 2016

HC-KAR




         AGED ABOUT 54 YEARS,
         NO.330, KAVIRAJ INDUSTRIES,
         PEENYA INDUSTRIAL ESTATE,
         1ST STAGE, BANGALORE-560058.

13.      SRI M. GANESH
         S/O CHIKKAMUNISWAMAPPA,
         AGED ABOUT 43 YEARS,
         NO.12, 1ST MAIN, MANI VILA GARDEN,
         KAMALANAGAR, BANGALORE-560079.

14.      SMT. KAMAKSHAMMA
         W/O. SHIVALINGAMURTHY,
         MAJOR, BEHIND WOODLANDS HOTEL,
         TUMKUR-572101.

15.      SMT. PARVATHI
         W/O SHANTHA KUMAR,
         MUNIKRISHNAPPA COMPOUND,
         KAMAGUNDANAHALLY
         JALAHALLI WEST,
         BANGALORE-560015.

16.      SMT. LAKSHMIDEVI
         C/O. D. M. RAJAPPA ,
         MUNIRAMAREDDY COMPOUND
         BENNAGANAHALLY
         OLD MADRAS ROAD,
         BANGALORE-560091.

17.      SRI SURYANARAYANA
         FATHERS NAME NOT KNOWN
         MAJOR, NO.1076, NGO'S COLONY,
         KAMALANAGAR, BANGALORE-560079.

18.      SRI C. R. SANTHOSH KUMAR,
         S/O. C. RAMASWAMY
         AGED ABOUT 40 YEARS,
         NO.93, NANDI ROAD,
         BASAVANAGUDI
                              -5-
                                          NC: 2026:KHC:19871
                                       RFA No. 1292 of 2016
                                   C/W RFA No. 1291 of 2016

HC-KAR




         BANGALORE-560004.

19.      TRASPOSED AS PLAINTIFF NO.1,
         M/S. LAVAC ENGG/METAL CLOSURES,

         SRI. NAGARAJA SHETTY
         SINCE DEAD BY LRS

20.      SMT. SHAKUNTALAMMA
         W/O. NAGARAJA SHETTY (LATE),
         AGED ABOUT MAJOR,
         NO.95, 5TH CROSS,
         SURVEYOR STREET,
         BASAVANAGUDI,
         BANGALORE-560004.

21.      SRI PARTHASWARTHY
         S/O. NAGARAJA SHEETY (LATE),
         AGED ABOUT MAJOR,
         NO.95, 5TH CROSS,
         SURVEYOR STREET,
         BASAVANAGUDI
         BANGALORE-560004.

22.      SRI PADMAPRAKASH
         S/O. LAKSHMI NARASIMHA MURTHY,
         AGED ABOUT 55 YEARS,
         NO.572, 10TH CROSS, 7TH BLOCK,
         JAYANAGAR, BANGALORE-560041.

23.      M/S. TRIDENT AUTOMOBILES PVT. LTD,
         PRIVATE LIMITED COMPANY INCORPORATED
         UNDER THE COMPANEIS ACT,
         HAVING OFFICE NO.1,
         LOWER PLACE ORCHARD,
         SANKEY ROAD,
         BANGALORE-560003,
         REPRESENTED BY ITS
         AUTHORIZED SECRETARY
         SRI M. BALACHANDRAN.
                             -6-
                                        NC: 2026:KHC:19871
                                      RFA No. 1292 of 2016
                                  C/W RFA No. 1291 of 2016

HC-KAR




24.      SMT. C. P. BHARATHI
         S/O. C.R. PRABHAKAR (LATE),
         AGED ABOUT MAJOR,
         NO. 20, 1ST FLOOR, SANNIDI ROAD,
         BASAVANAGUDI, BANGALORE-560004.

25.      SRI C. P. GAURAV,
         S/O. C. R. PRABHAKAR (LATE),
         AGED ABOUT MAJOR,
         NO.20, 1ST FLOOR, SANNIDI ROAD,
         BASAVANAGUDI, BANGALORE-560004.

26.      SRI C. R. SATHYANARAYANA,
         S/O. RAMASWAMY SHETTY,
         AGED ABOUT MAJOR,
         NO.20, 1ST FLOOR, SANNIDI RAOD,
         BASAVANGUDI, BANGALORE-560004.

                                            ... RESPONDENTS

(BY SRI S. M. CHANDRASHEKAR, SENIOR ADVOCATE A/W.
SRI N. S. VISWANATHA, ADVOCATE FOR R1 TO R8;
SRI SHASHI KIRAN SHETTY, SENIOR ADVOCATE A/W.
SRI PRAKASH S. SURYAVANSHI, ADVOCATE FOR R10 (A) TO
(D) & R17;
V/O. DATED 24.03.2022 NOTICE TO R9 AND R18 TO R22 ARE
HELD SUFFICIENT;
V/O. DATED 05.10.2023, R10 STANDS DISMISSED AS ABATED;
SRI ADHITHYA SONDHI, SENIOR ADVOCATE A/W.
SMT. IRFANA NAZEER, ADVOCATE FOR R23)


      THIS REGULAR FIRST APPEAL IS FILED UNDER SECTION
96 OF THE CODE OF CIVIL PROCEDURE, PRAYING TO CALL FOR
THE RECORDS IN O.S.NO.8973/2006 AND SET ASIDE THE
JUDGMENT AND DECREE DATED 30.06.2016 PASSED BY THE
                              -7-
                                           NC: 2026:KHC:19871
                                         RFA No. 1292 of 2016
                                     C/W RFA No. 1291 of 2016

HC-KAR



COURT OF THE I ADDITIONAL CITY CIVIL SESSIONS JUDGE
AT: BANGALORE AND ALL THIS APPEAL, IN THE INTEREST OF
JUSTICE AND JUSTICE.


IN RFA NO.1291/2016

BETWEEN

M/S. LUVAC ENGINEERING CORPORATION,
KNOWN AS METAL CLOSURES PVT. LTD.,
A PRIVATE LIMITED COMPANY,
INCORPORATED UNDER THE COMPANIES ACT 1956,
HAVING ITS REGISTERED OFFICE AT
NO.39/4B, 12 K.M. KANAKAPURA ROAD,
DODAKALLASANDRA VILLAGE,
BANGALORE SOUTH TALUK-560062,
REPRESENTED BY ITS MANAGING DIRECTOR
MR. B.PRASHANTH HEGDE,
SON OF V. RATHANAKAR HEGDE,
AGED ABOUT 70 YEARS.

                                            ...APPELLANT
(BY SRI P. S. RAJAGOPAL, SENIOR ADVOCATE, A/W.
SRI. AJITH ACHAPPA, ADVOCATE)

AND

1.       SMT. MUNIYAMMA
         WIFE OF ANJANAPPA (LATE),
         AGED ABOUT 64 YEARS.

2.       SMT. NAGAMMA
         DAUGHTER OF ANJANAPPA (LATE),
         AGED ABOUT 60 YEARS.

3.       SMT. RATNAMMA
         DAUGHTER OF ANJANNAPPA (LATE),
         AGED ABOUT 56 YEARS.
                              -8-
                                          NC: 2026:KHC:19871
                                        RFA No. 1292 of 2016
                                    C/W RFA No. 1291 of 2016

HC-KAR




4.       SMT. SUSHEELAMMA
         DAUGHTER OF ANJANNAPPA (LATE),
         AGED ABOUT 53 YEARS.

5.       SRI SRINIVASA
         SON OF ANJANAPPA (LATE),
         AGED ABOUT 50 YEARS.

6.       SRI VENKATESHA
         SON OF ANJANAPPA (LATE),
         AGED ABOUT 48 YEARS.

7.       SMT. LAKSHMI
         DAUGHTER OF ANJANAPPA (LATE),
         AGED ABOUT 45 YEARS.

8.       NETHRAVATHI
         DAUGHTER OF ANJANAPPA (LATE),
         AGED ABOUT 35 YEARS.

         RESPONDENTS 1 TO 8 ARE
         RESIDING AT DODDAKALASANDRA VILLAGE,
         BANGALORE SOUTH TALUK-560062.

9.       SRI D. M. ANJANAPPA
         S/O. CHIKKAMUNISWAPPA,
         AGED ABOUT 59 YEARS,
         MUNIREDDY COLONY,
         BINNIGANAHALLI,
         OLD MADRAS RAOD,
         BANGALORE-560091.

10.      SRI M. SRINIVASA
         S/O. CHIKKAMUNISWAPPA,
         AGED ABOUT 57 YEARS,
         6-A/7, HEGGANAHALLI CROSS,
         LAKSHMANAGAR, PEENYA
         2ND STAGE, BANGALORE-560091.

         SINCE DEAD, REPRESENT BY HIS LR'S
                                -9-
                                           NC: 2026:KHC:19871
                                         RFA No. 1292 of 2016
                                     C/W RFA No. 1291 of 2016

HC-KAR




         10 (A) SMT. VIJAYAMMA,
                W/O. SRINIVAS M.,
                AGED ABOUT 53 YEARS,

         10 (B) MOHAN KUMAR S,
                S/O. SRINIVAS M. (LATE),
                AGED ABOUT 43 YEARS,

         10 (C) MURALI KUMAR.S,
                S/O SRINIVAS M. (LATE),
                AGED ABOUT 35 YEARS,

         10 (D) SANJAY KUMAS S.,
                S/O SRINIVAS M. (LATE),
                AGED ABOUT 33 YEARS,

         ALL ARE RESIDING AT
         NO. E-22, 5TH CROSS,
         1ST MAIN, OPPOSITE MOHAN TALKIES,
         HEGGANA HALLI CROSS,
         LAKSHMANA NAGARA,
         BENGALURU NORTH,
         BENGALURU-560091.

11.      SRI RAMACHANDRA
         S/O. CHIKKAMUNISWAPPA,
         AGED ABOUT 56 YEARS,
         NO.123, BASAVESHWARANAGAR
         BANGALORE-560086.

12.      SRI M. LAKSHMAN
         S/O. CHIKKAMUNISWAPPA
         AGED ABOUT 54 YEARS,
         NO.330, KAVIRAJ INDUSTRIES
         PEENYA INDUSTRIAL ESTATE,
         1ST STAGE, BANGALORE-560058.

13.      SRI M. GANESH
         S/O. CHIKKAMUNISWAPPA,
         AGED ABOUT 43 YEARS,
                              - 10 -
                                            NC: 2026:KHC:19871
                                          RFA No. 1292 of 2016
                                      C/W RFA No. 1291 of 2016

HC-KAR




         NO.12, 1ST MAIN, MANI VILA GARDEN,
         KAMALANAGAR, BANGALORE-560079.

14.      SMT. KAMASKHAMMA,
         W/O. SHIVALINGAMURTHY,
         AGED ABOUT 35 YEARS,
         BEHIND WOODLANDS HOTEL,
         TUMKUR-572101.

15.      SMT. PARVATHI
         W/O. SHANTHA KUMAR,
         MUNIKRISHNAPPA COMPOUND
         KAMAGUNDANAHALLY
         JALAHALLI WEST,
         BANGALORE-560015.

16.      SMT. LAKSHMIDEVI
         C/O. D.M. RAJAPPA,
         MUNIRAMAREDDY COMPOUND
         BENNAGANAHALLY
         OLD MADRAS ROAD,
         BANGALORE-560091.

17.      SRI SURYANARAYANA
         FATHERS NAME NOT KNOWN
         MAJOR, NO.1076, NGO'S COLONY,
         KAMALANAGAR, BANGALORE-560079.

18.      SRI C. R. SANTHOSH KUMAR,
         S/O. C. RAMASWAMY,
         AGED ABOUT 40 YEARS,
         NO.93, NANDI ROAD,
         BASAVANAGUDI, BANGALORE-560004.

19.      TRASPOSED AS PLAINTIFF NO.1,
         M/S. LAVAC ENGINEERING/METAL CLOSURES.
         SRI. NAGARAJA SHETTY,
         SINCE DEAD BY LRS.

20.      SMT. SHAKUNTALAMMA
                              - 11 -
                                            NC: 2026:KHC:19871
                                          RFA No. 1292 of 2016
                                      C/W RFA No. 1291 of 2016

HC-KAR




         W/O NAGARAJA SHETTY (LATE),
         AGED ABOUT MAJOR,
         NO.95, 5TH CROSS, SURVEYOR STREET,
         BASAVANAGUDI, BANGALORE-560004.

21.      SRI PARTHASWARTHY
         S/O. NAGARAJA SHEETY (LATE),
         AGED ABOUT MAJOR, NO.95, 5TH CROSS,
         SURVEYOR STREET, BASAVANAGUDI
         BANGALORE-560004.

22.      SRI PADMAPRAKASH
         S/O. LAKSHMI NARASIMHA MURTHY
         AGED ABOUT 55 YEARS,
         NO.572, 10TH CROSS, 7TH BLOCK,
         JAYANAGAR, BANGALORE.

23.      M/S TRIDENT AUTOMOBILES PVT. LTD.
         PRIVATE LIMITED COMPANY INCORPORATED
         UNDER THE COMPANIES ACT,
         HAVING OFFICE NO.1,
         LOWER PLACE ORCHARD,
         SANKEY ROAD, BANGALORE-560003,
         BY ITS AUTHORIZED SECRETARY
         SRI M. BALACHANDRAN.

24.      SMT. C. P. BHARATHI,
         S/O C.R. PRABHAKAR (LATE)
         AGED ABOUT MAJOR, NO. 20,
         1ST FLOOR, SANNIDI ROAD,
         BASAVANAGUDI,
         BANGALORE-560004.

25.      SRI C. P. GAURAV,
         S/O. C. R. PRABHAKAR (LATE),
         AGED ABOUT MAJOR,
         NO. 20, 1ST FLOOR, SANNIDI ROAD,
         BASAVANAGUDI,
         BANGALORE-560004.
                              - 12 -
                                              NC: 2026:KHC:19871
                                          RFA No. 1292 of 2016
                                      C/W RFA No. 1291 of 2016

HC-KAR




26.      SRI C. R. SATHYANARAYANA
         S/O. RAMASWAMY SHETTY,
         AGED ABOUT MAJOR,
         NO. 20, 1ST FLOOR,
         SANNIDI RAOD,
         BASAVANGUDI,
         BANGALORE-560004.

                                               ... RESPONDENTS

(BY SRI S. M. CHANDRASHEKAR, SENIOR ADVOCATE A/W.
SRI N. S. VISWANATHA, ADVOCATE FOR R1 TO R8;
SRI SHASHI KIRAN SHETTY, SENIOR ADVOCATE A/W.
SRI CHANDRASHEKARAN, ADVOCATE FOR R10 TO R13 & R17;
NOTICE TO R14, R16, R24 AND R25 ARE SERVED;
SRI ANANTH MANDAGI, SENIOR ADVOCATE, A/W.
SRI AMITH A. MANDAGI, ADVOCATE FOR R26;
V/O. DATED 09.02.2022 NOTICE TO R9, R15 AND R18 TO R22
ARE HELD SUFFICIENT;
SRI ADHITHYA SONDHI A/W. SMT. IRFANA NAZEER,
ADVOCATE FOR 23)

      THIS REGULAR FIRST APPEAL IS FILED UNDER SECTION
96 OF THE CODE OF CIVIL PROCEDURE, PRAYING TO CALL FOR
THE RECORDS IN O.S.NO.8973/2006 AND SET ASIDE THE
JUDGMENT AND DECREE DATED 30.06.2016 PASSED BY THE
COURT OF THE I ADDITIONAL CITY CIVIL SESSIONS JUDGE
AT: BANGALORE AND ALL THIS APPEAL, IN THE INTEREST OF
JUSTICE AND JUSTICE.


      THESE APPEALS HAVING BEEN HEARD AND RESERVED
FOR JUDGMENT AND COMING ON FOR PRONOUNCEMENT OF
JUDGMENT      THIS   DAY,   THIS      COURT    DELIVERED    THE
FOLLOWING:
                                          - 13 -
                                                             NC: 2026:KHC:19871
                                                      RFA No. 1292 of 2016
                                                  C/W RFA No. 1291 of 2016

    HC-KAR




CORAM:          HON'BLE MR. JUSTICE HANCHATE SANJEEVKUMAR

                                CAV JUDGMENT

RFA No.1291/2016 is filed by plaintiff No.1 in

O.S.No.8973/2006 challenging the judgment and decree

dated 30.06.2016 passed in O.S.No.8973/2006 (common

judgment delivered along with O.S.No.6873/2009) on the

file of I Additional City Civil and Sessions Judge, Bengaluru

City (CCH-2)1, thereby, the suit filed by the plaintiffs was

dismissed.

2. RFA No.1292/2016 is filed by plaintiff No.1 in

O.S.No.6873/2009 challenging the judgment and decree

dated 30.06.2016 passed in O.S.No.6873/2009 (common

judgment delivered along with O.S.No.8973/2006) on the

file of I Additional City Civil and Sessions Judge, Bengaluru

City (CCH-2), thereby, the suit filed by the plaintiffs was

dismissed.

hereinafter referred to as 'the Trial Court' for short

- 14 -

NC: 2026:KHC:19871

HC-KAR

3. For the sake of convenience and easy

reference, the parties are referred to as per their rankings

before the Trial Court.

BRIEF FACTS IN BOTH O.S.NO.8973/2006 AND O.S.NO.6973/2009 (RFA NOS.1291 AND 1292/2016)

4. It is pleaded that plaintiff Nos.2 and 3 are the

legal heirs of late C.R. Prabhakar; plaintiff No.3 was the

co-owner and partner of the property owned by

C.S.R.Estate. Defendant Nos.1 to 8 are the legal heirs of

late Anjanappa, (who was the original plaintiffs in

O.S.No.1318/1980-partition suit-Ex.P-26) on the file of III

Additional City Civil Judge, Bengaluru, and was the

appellant in RFA No.606/1989 (Ex.P-29) before this Court.

Defendant Nos.9 to 17 are the legal heirs of Buddamma.

Defendant Nos.18 to 21 are the purchasers/co-owners of

the suit schedule property.

4.1 The plaintiffs have pleaded that plaintiff No.3

along with defendant No.18 and others formed a

partnership firm as per the partnership deed dated

- 15 -

NC: 2026:KHC:19871

HC-KAR

26.04.1970 (Ex.P-18) in the name and style of M/s.

Master Products. The said partnership firm purchased the

agricultural land measuring 1 acre 20 guntas in

Sy.No.39/4 of Doddakallasandra Village, Uttarahalli Hobli,

Bengaluru South Taluk, through a registered sale deed

dated 18.05.1970 (Ex.P-24) executed by Buddamma D/o.

Sri. Papanna. Subsequently, the said partnership firm was

reconstituted and finally there were only four partners

namely, the 3rd plaintiff, 18th defendant, Roopa

Surendranath and C.R. Ashwathanarayana. Due to internal

disputes and difference of opinion, the partnership firm

was dissolved as per the deed of dissolution dated

01.04.1987 (Ex.P-31). The immovable property above

stated, which was purchased in the name of partnership

firm was transferred to all the partners in equal

proportion.

4.2 One among the partners, Roopa Surendranath

transferred her right, title and interest in respect of

immovable property by executing a registered transfer

- 16 -

NC: 2026:KHC:19871

HC-KAR

deed dated 04.12.1991 (Ex.P-34) in favour of Sri. C.R.

Prabhakar, who is none other than husband of 1st plaintiff

and the father of 2nd plaintiff for valuable consideration;

accordingly, C.R. Prabhakar became co-owner of the said

suit schedule property. All the co-owners of above said

property entered into an agreement dated 29.01.1992 and

named the property as C.S.R.Estate and also defined the

rights of all the

co-owners. Sri. C.R. Prabhakar expired on 17.07.1995.

After his death, plaintiff Nos.2 and 3, being the legal heirs,

inherited the suit schedule property and plaintiff Nos.2 and

3 become the co-owners of the suit schedule property.

4.3 The co-owners of C.S.R. Estate themselves

divided the above said property by metes and bounds as

per the memorandum of agreement dated 25.01.1996 and

divided the entire joint family property into four parts,

such as suit schedule 'A', 'B', 'C' and 'D' for identification

purpose. The suit schedule 'B' property was allotted to the

joint share of plaintiff Nos.1 and 2 and the suit schedule

- 17 -

NC: 2026:KHC:19871

HC-KAR

'C' property was allotted to plaintiff No.3. The suit

schedule 'A' property was allotted to defendant No.18. On

the basis of Partition Agreement dated 25.01.1996, the

above said immovable property was separated among the

plaintiffs, 18th defendant and Sri. C.R. Ashwathanarayan.

Thereafter, the suit schedule 'D' property was sold to M/s.

Metal Closures Pvt. Ltd., by executing a registered sale

deed dated 18.01.2001 (Ex.P-39) and the

purchaser/company put up construction over the said

property and started industrial activities.

4.4 The suit schedule property allotted to the

plaintiffs and they are in possession and enjoyment of the

same. The revenue records standing in the name of the

plaintiffs and the property allotted to them is referred as

the suit schedule property. When this being the fact, in the

month of August 2005, plaintiff No.2 noticed that

defendant Nos.6 and No.18 on the suit schedule property

and observed that they were trying to measure the

property. The plaintiffs are not in good terms with

- 18 -

NC: 2026:KHC:19871

HC-KAR

defendant No.18 and later, they came to know that the

entire suit schedule property is under litigation and there

is partition suit and also a decree in favour of defendant

Nos.1 to 17. The plaintiffs also came to know that the suit

schedule property belonging to the plaintiffs was allotted

to the share of Sri. Anjanappa, who is predecessor of

defendant Nos.1 to 17. Then the plaintiffs arranged to

obtain the details of the litigation and partition suit and

came to know that as per the judgment and decree for

partition in RFA No.606/1989 (Ex.P-29) dated 24.11.1999,

the property above named is ordered to be partitioned and

final decree proceedings for division of the suit schedule

properties is also filed.

4.5 The said judgment and decree dated

24.11.1999 was modified as per the order dated

18.04.2001 passed in C.P.No.822/2001 (Ex.D-27) in RP

No.46/2000. The plaintiffs came to know that though they

are necessary parties and owners of certain portions of the

land involved in the partition suit, they were not made as

- 19 -

NC: 2026:KHC:19871

HC-KAR

parties either to the suit or to the Regular First Appeal or

in the Final Decree Proceedings, but the suit was decreed

granting partition. Further, it is pleaded that plaintiff No.1

has purchased the land to the extent of 15 guntas of land

in Sy.No.39/4 from C.R. Ashwathanarayana Setty by way

of a registered sale deed dated 18.01.2001 and the

plaintiffs are in possession over the said suit schedule

property. Defendant Nos.1 to 8 have filed an execution

petition in E.P.No.2253/2006 (Ex.P-128) and were

interfering with the possession and enjoyment of the

property of plaintiff No.1. Therefore, plaintiff No.1 has filed

the suit in O.S.No.6873/2009 and obtained an interim

order of temporary injunction.

4.6 Against the said order, defendant Nos.1 to 8

have preferred MFA No.8591/2009 before this Court and it

was dismissed. Against which, defendant Nos.1 to 8 have

preferred Special Leave Petition before the Hon'ble

Supreme Court, which was also dismissed.

- 20 -

NC: 2026:KHC:19871

HC-KAR

4.7 Further submitted that during the pendency of

the above suit in O.S.No.6873/2009, plaintiff No.1 has

purchased the suit schedule property from plaintiff Nos.2

to 4 through two registered sale deeds dated 21.07.2010

and 04.10.2010. At the time of registration of the above

said two sale deeds, defendant Nos.1 to 8 filed objection

to the Sub-Registrar, J.P. Nagar, Bengaluru, and the Sub-

Registrar refused to register and release the sale deeds

and impounded them making a reference to the District

Registrar, who in turn directed the Sub-Registrar not to

register the same.

4.8 Being aggrieved by this, plaintiff No.1 has

preferred Writ Petition in W.P.Nos.24487 and 25267/2010

before this Court and this Court issuing writ of mandamus

on 21.07.2010 issued directions to the District Registrar

and Sub-Registrar to register and release the two sale

deeds. Thus, in this way, plaintiff No.1 has become owner

of the suit schedule property.

- 21 -

NC: 2026:KHC:19871

HC-KAR

4.9 Defendant No.18 though he is a co-owner along

with the plaintiffs has joined hands with the other

defendants, who have filed partition suit in

O.S.No.1318/1980. The total suit property is measuring 4

acre 14 guntas, which includes the property belonging to

the plaintiffs. It is pleaded that to overcome from the legal

juggle and the consequences of partition decree dated

24.11.1999 passed in RFA No.606/1989, the plaintiffs

preferred RP No.645/2005 before this Court, seeking to

review the order dated 24.11.1999 and to give an

opportunity to the plaintiffs to defend their case. This

Court dismissed the Review Petition in RP No.645/2005 on

12.07.2007 with a direction to approach the Civil Court to

work out their remedies by filing a suit or any other

proceedings.

4.10 It is submitted due to the judgment and decree

passed for partition in O.S.No.1318/1980 and in RFA

No.606/1989, the rights of the plaintiffs are affected.

Though, defendant No.18 is made a party to the suit and

- 22 -

NC: 2026:KHC:19871

HC-KAR

in the RFA, he has represented on his individual and

personal capacity, but not on behalf of the partnership

firm. It is further pleaded that the original property

belonged to one Avalahalli Hanumanthappa, who sold the

same to Yediyoor Hanumanthappa under a registered sale

deed dated 12.06.1949. The said Yediyoor

Hanumanthappa and his son Chikka Muniyappa, through a

registered sale deed dated 05.10.1950 and on the very

same day, the purchasers once again sold the property in

favour of Muniyappa Reddy through a registered sale

deed. The said Avalahalli Hanumanthappa had executed

the settlement deed dated 22.12.1949, wherein, the half

share in the said property is allotted to defendant Nos.1 to

8. Before the said settlement deed, the executor had sold

the suit schedule property under a registered sale deed

and was not owner; therefore, the said settlement deed

could not have been executed by a person who does not

have any title over the suit schedule property.

- 23 -

NC: 2026:KHC:19871

HC-KAR

4.11 Initially, the City Civil Court has dismissed the

suit in O.S.No.1318/1980. Against which, RFA

No.606/1989 was filed before this Court and this Court

allowed the said RFA No.606/1989 reversing the judgment

and decree passed in O.S.No.1318/1980 and granted

decree for partition. Hence, the judgment and decree

passed in RFA amounts to continuation of the decree of

City Civil Court. Therefore, the plaintiffs filed the suit for

declaration to declare that the judgment and decree dated

24.11.1999 passed by this Court in RFA No.606/1989

reversing the judgment and decree dated 04.07.1989

passed in O.S.No.1318/1980 granting as it is, is not

binding insofar as the plaintiffs are concerned and other

consequential reliefs.

WRITTEN STATEMENT OF DEFENDANT NOS.1 AND 6:

5. Defendant Nos.1 to 6 have filed the written

statement contending that they do not have knowledge

regarding internal affairs of the plaintiffs. It is stated that

defendant No.18 was indicating himself as the Managing

- 24 -

NC: 2026:KHC:19871

HC-KAR

Partner of the firm namely Master Products had purchased

1 acre 20 guntas of land in Sy.39/4 through a registered

sale deed dated 18.05.1970. It is the contention that

immovable property was transferred to all the partners in

equal shares is untenable as it is only during pendency of

the suit in which defendant No.18 was contesting the suit

proceedings. It is submitted that whatever transactions

during the pendency of the suit are hit by principle of lis-

pendens and therefore such transactions do not in any

way confer any right, title or interest in respect of the suit

schedule property.

5.1 The contents of the co-owners of the CSR

Estate that they have visited the properties by metes and

bounds on 25.01.1996, are all absolutely false and

baseless and at any rate do not create any independent

right, inasmuch as, the said transactions are also during

the pendency of the suit. The claim of the property

allotted to plaintiffs is kept intact are all absolutely false

and baseless as it has fallen to the share of the defendants

- 25 -

NC: 2026:KHC:19871

HC-KAR

in RFA No.606/1989 and subsequently, confirmed in RFA

Nos.502 and 692/2003, which were filed against the final

decree proceedings to which defendant No.18 was also

one of the party.

5.2 The contention of the plaintiffs that in the

month of August, 2005, plaintiff No.2 had seen the

defendant No.6 talking with defendant No.18 and that they

were trying to take measurement of the property is

absolutely false. Further contention of the plaintiffs that

they are not in good terms with defendant No.18 and that

they had somehow came to know that the property is

under litigation is absolutely false and baseless. The claim

of the plaintiffs that the property belonging to them were

allotted to the share of Anjanappa is false. Anjanappa is

not the predecessor of defendant Nos.1 to 17, but he

certainly predeceased defendant Nos.1 to 8. The judgment

and decree dated 24.11.1989 was challenged in CP

No.822/2001 and RP No.40/2001, but the same had not

been modified as contended. The claim of the plaintiffs

- 26 -

NC: 2026:KHC:19871

HC-KAR

that their share was involved in the litigation is also false

and baseless that the property never belongs to the

plaintiffs.

5.3 The contention of the plaintiffs that they had

made efforts to safeguard the suit schedule property from

defendant Nos.1 to 18 is vague as it lacks details as to

what efforts were made to suffice to state that the

plaintiffs have no right over the suit schedule property.

The claim that defendant No.18 is joining hands with the

other defendants is absolutely false as it is clear from the

very proceedings in O.S.No.1318/1980, which culminated

into final decree and confirmed by the High Court. It is

stated that the plaintiffs have no right over any portion of

the suit schedule property to the extent of 04 acres 14

guntas and reserving liberty by this Court will not create

any new right, which is not otherwise vested in the party

and therefore, claiming that the suit is filed perhaps, it is

liable to be dismissed.

- 27 -

NC: 2026:KHC:19871

HC-KAR

5.4 It is contended that all the necessary parties

have been arrayed and the decree has been obtained.

Defendant No.18 has contested the suit for the entire suit

property to the extent of 1 acre 20 guntas throughout

including in the final decree proceedings upon which he

had filed an appeal for the entire extent of 1 acre 20

guntas in RFA No.692/2003. Therefore, the contention

that defendant No.18 has not represented the plaintiffs is

absolutely false and baseless.

5.5 It is further contended that the defendants have

filed the suit and the property originally belonged to

Avalahalli Hanumanthappa and subsequent transactions

referred to were all subject matter of the earlier

proceedings in RFA No.606/1989. It is pleaded that there

is no cause of action to file the suit and cause of action

stated is illusory. The Court fee paid on the relevant claims

in the suits is not on the proper.

- 28 -

NC: 2026:KHC:19871

HC-KAR

5.6 In the appeal also, defendant No.18 had

safeguarded the interest of entire land to the extent of 1

acre 20 guntas in securing an observation that in the final

decree proceedings the said 1 acre 20 guntas is not

disturbed. The review petition filed in R.P.No.461/2002

and CP No.994/2001 are dismissed. Defendant No.18 has

contested the final decree proceedings in view of certain

observations made in RFA No.606/1989 and subsequent

orders there is no right recognized as per the sale deed

under which defendant No.18 had contested the suit.

Defendant No.18 diligently prosecuted the suit to its

logical conclusion. When defendant No.18 has prosecuted

the suit, all the partners in the partnership firm are

deemed to have knowledge regarding the proceedings.

Anything done are purported to have been done by any

partners in the partnership firm on behalf of the firm, it is

amounting to suit being contested and prosecuted by the

firm and its partners also. Therefore, the plaintiffs were

fully aware of the suit and the appeal proceedings and as

- 29 -

NC: 2026:KHC:19871

HC-KAR

such they are estopped from taking contention that they

do not know the suit proceedings.

5.7 It is contended that the suit filed by the

plaintiffs is barred by limitation. Filing of review petition

will not come in the way of computation of the limitation.

Also, the review petition is barred by limitation.

5.8 It is contended that in 30 guntas of land huge

construction is put up by defendant No.19 during the

pendency of the appeals in RFA Nos.502 and 692/2003

despite there being interim orders of status quo. The

plaintiffs have not filed the suit with clean hands and have

deliberately suppressed the material facts. Defendant

No.19 has constructed the buildings and installed the

turbines. It is contended that the whole exercise of the

plaintiffs is to thwart the right vested with defendant

No.19. The plaintiffs now cannot contend contrary to the

result in RFA No.692/2003. Hence, prays to dismiss the

suit.

- 30 -

NC: 2026:KHC:19871

HC-KAR

WRITTEN STATEMENT OF DEFENDANT NOS.2, 3, 4, 7 AND 8:

6. Defendant Nos.2, 3, 4, 7 and 8 have filed the

written statement contending that the suit filed is not

maintainable and the reliefs claimed by the plaintiffs are

barred by limitation by virtue of decree passed in

R.F.A.No.606/1989 in which, the plaintiffs made an

application by way of a review petition in RP No.645/2005

dated 12.07.2006. Hence, the review petition is barred by

limitation.

6.1 It is further contended that in the suit in O.S.

No.1318/1980, C.R. Santhosh Kumar, was a party in the

proceedings in the original suit. C.R. Santhosh Kumar is

the son of Ramaswamy Setty, thereby, the plaintiffs were

aware of the material fact of the family members

contending the proceedings. Also, he was partner as the

5th defendant in O.S. No.1318/1980 and he has contested

the said suit and also filed appeals in R.F.A. No.606/1989

and R.F.A. No.692/2003 against the order passed in the

- 31 -

NC: 2026:KHC:19871

HC-KAR

final decree proceedings representing not only himself, but

also M/s. Master Products. Therefore, he was party in the

suit as one of the partners and not only he himself

representing on personal capacity and also being partners

in the partnership firm has participated in the suit

proceedings in the appeals and in the review petitions.

Hence, the decree in the suit is binding on the 5th

defendant as well as on the all the partners in the

partnership firm.

6.2 The plaintiff's husband though he is claiming

having certain rights over the suit schedule property, but

the suit schedule property was purchased by M/s. Master

Products during the pendency of the appeal in RFA

No.606/1989 and therefore, the present suit becomes

barred by limitation. Further contended that the suit is

barred by principles of res-judicata. The plaintiffs do not

get any right in view of the decisions in the application

filed under XXI Rule 97 of CPC in Execution No.2253/2006

dated 03.04.2008 and the same was dismissed. Also, RFA

- 32 -

NC: 2026:KHC:19871

HC-KAR

No.485/2008 was dismissed on 28.01.2009. Later, it was

confirmed by the Hon'ble Supreme Court and also the

appeals in RFA Nos.692 and 502/2003 were dismissed.

Hence, the suit is barred by principles of res-judicata.

6.3 Also, contended that the suit is barred under

Order II Rule 2 of CPC. The plaintiffs were co-owners and

partners owned by C.S.R. Estate. Defendant Nos.1 to 8

are LRs of late Anjanappa, were the original plaintiffs in

partition suit in O.S. No.1318/1980 and are the appellants

in RFA No.606/1989; hence, the suit has been dismissed.

Further, plaintiff No.3 and defendant No.18 formed

partnership firm namely Master Products on 26.04.1970,

but the partnership firm is debarred to purchase the

agricultural land under Sections 79A and 79B of the

Karnataka Land Reforms Act, 19612, disentitle to purchase

the agricultural land. The plaintiffs cannot have

independent right whether there is finality or decisions in

the suit as well as in the appeals.

for short 'the KLR Act, 1961'

- 33 -

NC: 2026:KHC:19871

HC-KAR

6.4 It is further pleaded that the co-owners of the

CSR Estate divided the properties by metes and bounds

and the allotment made in respect of the property on the

basis of partition and thereafter, owner of portion of the

property, Sri. Aswathnarayana, sold his portion to Metal

Closures Pvt. Ltd., through sale deed dated 18.01.2001

and put up construction and started industrial activities is

an act pursuant to the decree and before the finality of the

final decree proceedings, thereby, the alienations made

are hit by lis pendence. The lis pendence purchaser

purchasing a disputed property cannot improve upon his

rights on the basis of documents prepared subsequent to

the decree. Therefore, the documents that are adverted

to, are improvement of the original decree suffered by the

firm of Master Products and representing in the interest of

plaintiffs, C.R.Santosh Kumar, who represented all the

members and partners in the suit in O.S.No.1316/1980

and in RFA No.606/1989, has filed the written statement

and adduced evidence is accepted; therefore, he is being

- 34 -

NC: 2026:KHC:19871

HC-KAR

the authorized to represent not only the plaintiffs, but also

all persons in relation to Master Products.

6.5 It is pleaded that the plaintiffs in the month of

August, 2005, plaintiff No.2 had seen defendant No.6

talking with defendant No.18 in the schedule property and

were talking to each other and were taking measurement

of the property are all false. The plaintiffs are not in good

terms with defendant No.18 and somehow came to know

that the property is under litigation and there is a partition

suit and decree in favour of defendant Nos.1 to 17 are all

false and it is illusory one just to raise a false cause of

action. It is pleaded that the plaintiffs came to know that

the property belonging to the plaintiffs, was allotted to the

share of Anjanappa.

6.6 It is pleaded that the plaintiffs came to know

this fact as on the date of filing of the written statement in

O.S.No.1380/1980 filed by C.R.Santosh Kumar,

representing Master Products. The knowledge of judgment

and decree is correct and the plaintiffs are contesting the

- 35 -

NC: 2026:KHC:19871

HC-KAR

proceedings at the instructions of C.R.Santosh Kumar. The

pendency of proceedings adverting to the proceedings are

correct and it imputes knowledge in favour of C.R.Santosh

Kumar and family members represented and contending

the family members.

6.7 It is pleaded that if any portion is given to C.R.

Santosh Kumar that property would be the property of

M/s. Master Products. The final decree proceedings taking

into consideration this adjudication has come to a definite

conclusion that no property is allowed to be allotted in

favour of C.R.Santosh Kumar, representing Master

Products and no property is available for allotment and the

impleading application has been rejected by this Court and

it has attained finality.

6.8 It is pleaded that Buddamma and others

suffered a decree. During pendency of the proceedings, all

transactions are hit by lis pendence and all are bound by

the decree passed by this Court. Buddamma had sold the

property over and above her share. The plaintiffs cannot

- 36 -

NC: 2026:KHC:19871

HC-KAR

claim the property from the share of Anjanappa and it is

kept intact.

6.9 Further, it is pleaded that C.R. Santosh Kumar

has suffered decree with Master Products, which he was

representing. The lis pendence purchasers have no title

over the property, since all the transactions took place

during pendency of the litigation hit by lis pendence. No

rights can be conferred in favour of the plaintiffs by this

Court either by way of declaration or any relief. Therefore,

in view of the share allotted and demarcated in the final

decree proceedings in favour of Anjanappa, the same was

confirmed by the Hon'ble Supreme Court as against

Buddamma and others; the property purchased from

Buddamma over and above her share cannot assert the

right with the extent, share and right of Anjanappa.

6.10 Further, it is pleaded that the present suit has

been filed speculatively when the rights had been decided

in RFA Nos.692 and 582/2003. The present suit has been

filed on the same day when the judgment was pronounced

- 37 -

NC: 2026:KHC:19871

HC-KAR

by this Court. The suit has been filed immediately after the

pronouncement of the judgment, which is evidently clear

from the order sheet maintained by this Court in the

present suit, which shows the time and date of filing of the

present suit. Therefore, pray to dismiss the suit.

WRITTEN STATEMENT OF DEFENDANT NO.9:

7. Defendant No.9 has filed written statement

stating it is true that the legal representatives of

Anjanappa filed the suit in O.S.No.1318/1980 on the file of

City Civil Judge, Bengaluru, and thereafter they filed RFA

No.606/1989. This defendant stated that it is not within

his knowledge that plaintiff No.3 along with others formed

partnership firm in the name and style of Master Products

and purchased agricultural property measuring 01 acre 20

guntas in Sy.No.39/4 situated in Doddakallasandra,

Uttarhalli Hobli, Bengaluru North Taluk, Bengaluru, on

18.05.1970.

- 38 -

NC: 2026:KHC:19871

HC-KAR

7.1 Further, it is pleaded that it is not within the

knowledge of the defendants about execution of registered

transfer deed and division of property by entering into

memorandum of understanding. It is further pleaded that

defendant No.9 denied the fact that in the month of

August, 2005, plaintiff No.2 saw defendant No.6 in the

schedule property and his knowledge about litigation in

respect of schedule property. It is further pleaded that

originally the property belonged to Hanumanthappa, and

thereafter two children, namely, Chikka Munishamappa

and Anjanappa succeeded to the estate left behind the

said Hanumanthappa. Defendant Nos.9 to 17 are the

children of late Chikka Munishamappa. After his death,

some sale deeds were executed by using fraud on

Buddamma without their being any family necessities to

dispose of the property. Buddamma had no right and

interest whatsoever to alienate the property inherited by

her husband. Without being any family and legal

necessities, the transactions are not binding on these

- 39 -

NC: 2026:KHC:19871

HC-KAR

defendants. The transactions, if any, made by Buddamma

do not affect the right, title and interest of these

defendants. Further, the cause of action pleaded is an

imaginary one.

WRITTEN STATEMENT OF DEFENDANT NO.18:

8. Defendant No.18 has filed a written statement

contending that the factual matrix pleaded by the plaintiffs

is a matter of record to be proved by the plaintiffs. The

specific averments made in the plaint by the plaintiffs are

denied. It is further stated that the relationship between

the plaintiffs and defendant No.18 has been strained and

they are not in talking terms and defendant No.18 has

totally denied the case of the plaintiffs.

WRITTEN STATEMENT OF DEFENDANT NO.19:

9. Defendant No.19 has filed a written statement

contending that he has not disputed the averments made

in the plaint at Paragraph Nos.4 and 5. The property in

Sy.No.39/4 measuring 01 acre 30 guntas was purchased

by the partnership firm Master Products and held by the

- 40 -

NC: 2026:KHC:19871

HC-KAR

partnership firm until the dissolution of the partnership

firm in the year 1987. Upon dissolution of the partnership

firm, the partners jointly held the said property and in the

meanwhile one of the partners in the partnership firm,

namely, Roopa Surendranath transferred her right, title

and interest in favour of C.R.Prabhakar under a registered

transfer deed. Thereafter, the said C.R. Prabhakar died in

the year 1995 and plaintiff Nos.2 and 3 succeeded to his

estate.

9.1 Further contended that the averments made in

the Paragraph Nos.6, 7 and 8 are not disputed. The

property was divided into four parts by metes and bounds

and allotted to the four co-owners equally and the said

properties were marked as schedule 'A', 'B', 'C' and 'D'

properties for the purpose of identification. Defendant

No.19 had purchased the portion 'D' property from its

owner C.R.Ashwatha Narayana under a registered sale

deed dated 18.01.2001 and after purchasing the said

- 41 -

NC: 2026:KHC:19871

HC-KAR

property defendant No.19 has put up an industrial shed

and running a business.

9.2 Further it is contended by defendant No.19 that

defendant Nos.1 to 18 have not made all the partners as

partners in the suit or in the appeals, but the only one

partner is made as party in the suit and also the

partnership firm is not made as party. It is prayer made by

defendant No.19 that the suit be allowed and decreed in

favour of the plaintiffs and defendant No.19 does not have

any objection to pass decree in favour of the plaintiffs.

WRITTEN STATEMENT OF DEFENDANT NO.21:

10. Defendant No.21 has filed a written statement

in the line of defendant Nos.1 to 18 and prays for

dismissal of the suit. Defendant No.19 has totally denied

the case made out by the plaintiffs. Hence, prays to

dismiss the suit.

WRITTEN STATEMENT OF DEFENDANT NO.22:

11. Defendant No.22 has filed a written statement

in consonance with and in line with the written statement

- 42 -

NC: 2026:KHC:19871

HC-KAR

filed by defendant Nos.1 to 18. Defendant No.22

contended that the plaintiffs alleged that matters of record

are liable to be proved in the suit in the trial, but denied

the pleadings in the plaint made by the plaintiffs.

11.1 Defendant No.22 has made pleadings in his

written statement on the facts stating that the property

bearing Survey No.39/4, to an extent of 4 Acres 14 Guntas

originally belongs to Avalahalli Hanumanthappa, son of

Eerappa, having purchased the same from Mastry

Huchappa, vide sale deed dated 04.06.1928, and settled

the said property in favour of his sons Chikka

Muniswamappa and Anjanappa, allotting 2 acres 7 guntas

to each of them and putting in possession of the same,

and after four years of the said settlement, a settlement

deed was drawn on 22.12.1949, and in the meantime he

executed a conditional sale deed dated 13.06.1949, in

favour of Hanumanthappa, son of Obalappa, and

Hanumanthappa son of Obalappa, in turn executed a

document in favour of Avalahalli Hanumanthappa, son of

- 43 -

NC: 2026:KHC:19871

HC-KAR

Eerappa, vide sale deed dated 05.10.1950, and the sale

deed was drawn in the name of Avalahalli

Hanumanthappa, son of Eerappa and his son Chikka

Muniswamappa, and after settling the said property in

favour of Anjanappa by his father Avalahalli

Hanumanthappa, Anjanappa continued to be in possession

and enjoument of his portion i.e., 02 acres 07 guntas of

land and possession of the property continued to be with

Anjanappa even after the execution of the sale deed dated

13.06.1949, and on 15.10.1950 a document was executed

by Avalahalli Hanumanthappa, son of Eerappa and his son

Chikka Muniswamappa, in favour of Muniyappa Reddy, and

it is required to be noted that neither Avalahalli

Hanumanthappa, son of Eerappa or his son

Chikka Muniswamappa, had any right, title or interest to

execute any document, much less the sale deed dated

05.10.1950, in favour of Muniyappa Reddy, as the

possession and right, title and interest in respect of 02

acres 07 guntas of said land vested with Anjanappa, and

- 44 -

NC: 2026:KHC:19871

HC-KAR

even after the existence of the said document dated

05.10.1950, possession of 02 acres 07 guntas of said land

continues to be with Anjanappa, son of Avalahalli

Hanumanthappa, and after the demise of Muniyappa

Reddy, the said property had been restored and the sale

deed was drawn in the name of Buddamma, wife of Late

Chikka Muniswamappa, and Buddamma will confer her

right only to an extent of 02 acres 07 guntas of said land

and not more than that and any sale transactions held by

Buddamma, wife of Late Chikka Muniswamappa, more

than 02 acres 07 guntas, the purchasers will not derive

any right, title and interest over the land settled in favour

of Anjanappa. In this regard, it is required to note that in

the said settlement deed dated 22.12.1949, Avalahalli

Hanumanthappa has clearly admitted that the properties

had been settled in favour of his sons Chikka

Muniswamappa and Anjanappa four years back and they

were put in possession of their respective shares and are

continued to be in occupation and enjoyment of the same

- 45 -

NC: 2026:KHC:19871

HC-KAR

and the settlement deed had been drawn in order to make

the records straight, and he has recited in the said

settlement deed that he has executed a sale deed in

favour of Hanumanthappa vide sale deed dated

13.06.1949, with a condition to re-convey the same in his

favor, by this it is crystal clear that 02 acres 07 guntas of

said land had been settled in favour of Anjanappa and this

defendant is claiming his right of 30 guntas of land

through Anjanappa.

11.2 Further, defendant No.22 has made pleadings

in his written statement that Anjanappa has filed a suit for

partition and separate possession of his half share in the

said Survey No.39/4, to an extent of 04 acres 14 guntas in

O.S. No.332/1971, which was later numbered as O.S.

No.1310/1990 (before the City Civil Court at Bangalore). A

purchaser of the said land has filed a suit bearing O.S.

No.177/1973, which was later numbered as O.S.

No.473/1981 before the City Civil Court at Bangalore, for

the reliefs of declaration and possession in respect of the

- 46 -

NC: 2026:KHC:19871

HC-KAR

property mentioned in the suit. These suits were clubbed

together and a common judgment was passed, and the

suit bearing O.S. No.1318/1990 before the City Civil Court

at Bangalore, filed by Anjanappa, came to be dismissed,

against which the LRs of Anjanappa filed RFA

No.606/1989, and O.S. No.473/1981 before the City Civil

Court at Bangalore was decreed, against which the LRs of

Anjanappa filed RFA No.324/1990. After contest, this

Court was pleased to allow the said appeals filed by the

LRs of Anjanappa by setting aside the judgment and

decree passed in O.S. No.1318/1990 before the City Civil

Court at Bangalore and O.S. No.473/1981 before the City

Civil Court at Bangalore, and a preliminary decree was

passed declaring that the LRs of Anjanappa are entitled to

a half share in the said property.

11.3 Against the same, the LRs of Anjanappa filed

FDP No.41/1999 on the file of the Addl. City Civil Judge at

Bangalore. In the said FDP No.41/1999, M/s. Luvac

Engineering Corporation by M/s. Metal Closures is the 2nd

- 47 -

NC: 2026:KHC:19871

HC-KAR

respondent and Santhosh Kumar is the 5th respondent,

and in the FDP proceedings it has been observed that

Buddamma, wife of Chikka Miniswamappa (brother of

Anjanappa), has sold 1 acre 20 guntas of the said land on

18.07.1966 in favour of respondent No.2, i.e., M/s. Luvac

Engineering Corporation by M/s. Metal Closures (1st

plaintiff in O.S. No.8973/2006 and plaintiff in O.S.

No.6873/2009), and Buddamma has sold 8 guntas on

03.08.1969 in favour of Padmaprakash, and Buddamma

has sold 01 acre of the said land on 26.03.1972 in favour

of Padmaprakash, and in total Buddamma has sold 01 acre

08 guntas in favour of Padmaprakash, and Buddamma has

sold 01 acre 20 guntas of the said land on 26.03.1972 in

favour of Santhosh Kumar, and Buddamma has sold 15

guntas of the said land on 13.03.1972 in favour of

Ravindranath. With regard to the apportionment of the

said land, the aggrieved purchasers have filed several

petitions before this Court at Bangalore, viz., (i) RFA

No.606/1999, C.P. No.822/2001, R.P. No.46/2000, R.P.

- 48 -

NC: 2026:KHC:19871

HC-KAR

No.461/2000, and C.P. No.994/2001, and after

considering all the observations made therein, the Court

was pleased to allow the said petitions.

11.4 Against the same, Santosh Kumar has preferred

R.F.A.No.692/2003, and the 1st plaintiff in

O.S.No.8973/2006 has preferred RFA No.502/2003, and

this Court was pleased to dismiss the said R.F.A.

No.692/2003, and the order passed by the Court below

was modified to the extent indicated in that part of the

judgment in R.F.A.No.502/2003, in pursuance of the

memo filed, and as such the above suits are liable to be

dismissed with exemplary costs.

11.5 Further, defendant No.22 has made pleadings

in his written statement that the 18th defendant-Santosh

Kumar had purchased the property as a partner of M/s.

Master products. After filing of the suit, he had contested

the suit throughout and intimated that the suit was at the

first instance dismissed and subsequently, on an appeal

- 49 -

NC: 2026:KHC:19871

HC-KAR

filed the 18th defendant had safeguarded the interest of

entire 01 acre 20 guntas securing an observation that in

the final decree proceedings, the said 01 acre 20 guntas of

land should not be disturbed. In view of the subsequent

changes through various review petitions filed, he had

again filed R.P.No.461/02 and C.P.No.994/01. The said

review petition was dismissed by an order dated

10.10.2001. The 18th defendant had contested the final

decree proceedings and in view of certain observations

made in R.F.A.No.606/1989 and subsequent orders no

right was recognized as per the sale deed under which the

18th defendant had contested the proceedings. Under the

circumstances, he had filed RFA No.692/2003 and secured

an interim order in respect of the suit schedule property in

the suit. Even during the course of arguments, the 18th

defendant had made efforts to safeguard the entire 01

acre 20 guntas as consisting of his property or others

property. He has diligently prosecuted the proceedings

throughout. It is filed beyond a period of 3 years from

- 50 -

NC: 2026:KHC:19871

HC-KAR

when the cause of action arose. Filing of RP will not come

in the way of computation of the limitation as in the review

petition also, a delay application was filed and without

going into the question of limitation, the review petition

was dismissed on the ground of maintainability. Therefore,

the suit is hopelessly barred by limitation.

11.6 Further, defendant No.22 has made pleadings

in his written statement that this Court has found that

Santhosh Kumar representing M/s. master products,

cannot be granted or allotted any land as the firm happens

to be the title third purchaser and there was no land

available in Buddamma's share even to accommodat0e the

second purchaser to the extent he has purchased from

Buddamma. Therefore, it is conclusively held that M/s.

Master products cannot be allotted any land. The present

plaintiff cannot stand taller than its predecessor. When its

predecessor is not allotted any land, the plaintiffs cannot

claim to have acquired any land. In other words, the

alleged deed of dissolution of the partnership firm, its

- 51 -

NC: 2026:KHC:19871

HC-KAR

partner, including the 21st defendant getting 15 guntas of

land each towards their share in the alleged deed of

dissolution, its subsequent affirmation by way of

agreement dated 25.01.1996 and the subsequent sale of

the suit schedule property allegedly by the 21st defendant

in favour of the plaintiffs, pale into insignificance. The

plaintiffs cannot try to claim title over the property in

question on the basis of these documents.

11.7 Defendant No.22 has taken pleading in the

written statement that the pleadings made by the plaintiffs

that only Santosh Kumar was made as party, but the

partnership firm namely, M/s. Master Products, was not

made as party, does not have any merit and deserves to

be rejected by stating pleadings as follows:

(i) Santosh Kumar was the partner of M/s.

Master Products over which there was no dispute.

(ii) Santosh Kumar filed his written statement in O.S.No.1318/1980 in which he has not claimed any individual right over the property in question. It is clearly stated that it is firm's property. Reliance was also place on the sale deed dated 18.05.1970

- 52 -

NC: 2026:KHC:19871

HC-KAR

under which M/s. Master Products allegedly purchased 1 acre 20 guntas from Buddamma.

(iii) Santosh Kumar gave evidence in O.S.No.1318/1980 in which he has clearly stated that he is representing the firm of M/s. Master Products vis-a vis the property in question.

(iv) In FDP 41/99 the present plaintiff which was 2nd defendant filed an application to implead all the partners.

(v) The FDP court rejected the said application stating that Santosh Kumar is representing the firm and therefore there is no necessity for implelading the other partners.

(vi) The FDP court also stated that it is not the case of 2nd defendant in the said application that there is any conflict of interest between Santosh Kumar and the firm or Santosh Kumar is acting against the interest of the firm.

(vii) The order stated above has attained finality since the 2nd defendant did not challenge the same in higher court.

(viii) Santosh Kumar who filed RFA No.692/2003 pleaded that in view of the sale deed dated 18.05.1970 under which M/s. Master Products purchased certain extent of land from Buddamma, in equity on proportionate basis, some land needs to be allotted to the firm also which was not accepted by the Hon'ble High Court, and hence the contention of the plaintiff that the firm M/s. Master Products was not a party in any of the proceedings and therefore the orders passed in the proceedings do not bind the firm and hence the suit of the plaint deserves to be dismissed with exemplary costs. It has been conclusively held in all the

- 53 -

NC: 2026:KHC:19871

HC-KAR

proceedings that Santosh Kumar was representing that Santosh Kumar was representing M/s. Master Products only in all the proceedings and he did not set up any independent or individual right to the property in question.

11.8 Defendant No.22 has contended that he is bona

fide purchaser of 00.30 guntas of land out of 01 acre 36

guntas and got it converted from agricultural into

non-agricultural purpose on 17.01.2009 and purchased it

through registered sale deed dated 01.04.2010 from the

LRs of Anjanappa and from the date of the sale, he is in

continuous possession and enjoyment of the same, but

M/s. Metal Closures Pvt. Ltd., and Prashanth Hegde tried

to interfere with his possession. Therefore, defendant

No.22 was constrained to file a suit in O.S.No.25973/2011

before the Additional City Civil Judge, Mayo Hall,

Bengaluru, for permanent injunction and it is still under

pending consideration and the possession of 01 acre 36

guntas of land belongs to LRs of Anjanappa i.e.,

Muniyamma and others has been confirmed by the order

dated 21.08.2012 passed by the Hon'ble Apex Court in

- 54 -

NC: 2026:KHC:19871

HC-KAR

Special Leave to Appeal (Civil) No.6079/2011 filed by

Santosh Kumar against Muniyamma and others. Hence,

the suit filed by the plaintiffs is liable to be dismissed.

Thus, defendant No.22 prays to dismiss the suit.

AMENDED WRITTEN STATEMENT OF DEFENDANT NOS.1 TO 6 AND 8:

12. Defendant Nos.1 to 6 and 8 have further filed

additional written statement under Order VIII Rule 1 of

CPC and also on behalf of Power of Attorney holders,

which are taken in the original written statement filed by

them. Hence, they prayed to dismiss the suit.

REJOINDER OF THE PLAINTIFFS:

13. After filing the written statement by all the

defendants, the plaintiffs have filed rejoinder under Order

VIII Rule 9 of CPC to the common written statement filed

by defendant No.22 in O.S.No.8973/2006 and defendant

No.24 in O.S.No.6873/2009. The plaintiffs once again

reiterated the contentions taken in the plaint and denied

the averments of the written statement as false.

- 55 -

NC: 2026:KHC:19871

HC-KAR

13.1 In the rejoinder, the plaintiffs have reiterated

the pleadings made in the plaint and there is no need to

repeat the same except the new pleadings stated in the

rejoinder.

13.2 The plaintiffs have stated that Sections 79A,

79B and 79C of the KLR Act, 1961 were inserted with

effect from 01.03.1974, but the sale deed had been taken

place prior to the passing of the amendment to the Act

i.e., 18.05.1970. Therefore, the provisions of the KLR Act,

1961, are not applicable in this case. The plaintiffs have

admitted that the alleged partnership firm M/s. Master

Products existed on 26.04.1970 was dissolved by

dissolution deed dated 01.04.1987 with effect from

31.03.1987. Hence, the sale of the land, which is

purchased by the plaintiffs, is valid and denied the

pleadings made by the defendants. The plaintiffs admitted

that Sri. Ashwathanarayana sold his portion to M/s. Meta

Closures through a sale deed dated 18.01.2001 and

- 56 -

NC: 2026:KHC:19871

HC-KAR

denied that Sri. Ashwathanarayana did not have right to

alienate the alleged property.

13.3 Further, the plaintiffs have made averments in

Paragraph No.5 that the property bearing Sy.No.39/4, to

an extent of 04 acres 14 guntas, originally belonged to Sri.

Avalahalli Hanumanthappa S/o Eerappa, having purchased

the same from Maistry Huchchappa vide sale deed dated

04.06.1928 and he settled the said property in favour of

his sons, namely Chikka Muniswamappa and Anjanappa by

allotting 02 acres 07 guntas to each of them and each of

them were in possession of the same and after four years

the said settlement deed was drawn, are all denied as

false.

13.4 Further, the plaintiffs have made averments

that, in the meantime, he (not clear who) executed a

conditional sale deed dated 13.06.1949 in favour of

Hanumappa S/o Obalappa and the said Hanumappa S/o

Obalappa, in turn, executed a document in favour of

- 57 -

NC: 2026:KHC:19871

HC-KAR

Avalahalli Hanumanthappa S/o Eerappa, vide sale deed

dated 05.10.1950, that the sale deed was drawn in favour

of Avalahalli Hanumanthappa and his son Chikka

Muniswamappa and after settling the said property in

favour of Chikka Muniswamappa and Anjanappa, they

continued to be in possession and enjoyment of their

respective portions i.e., 02 acres 07 guntas and the

possession of the property continued to be with Avalahalli

Hanumanthappa even after execution of the sale deed

dated 13.06.1949 and on 05.10.1950. A document was

executed by Avalahalli Hanumanthappa S/o Eerappa and

his son Chikka Muniswamappa in favour of Muniyappa

Reddy and the possession, right, title and interest in

respect of 02 acres 07 gunats of land vested with

Anjanappa are all denied as totally false.

13.5 Further averment that, it is required to be

noted here that neither Avalahalli Hanumanthappa S/o

Ereppa nor his son Chikka Muniswamappa had any right,

title and interest to execute any document, much less the

- 58 -

NC: 2026:KHC:19871

HC-KAR

sale deed dated 05.10.1950 in favour of Muniyappa Reddy

as the possession, right, title and interest in respect of 02

acres 07 guntas of the said land vested with Anjanappa

and even after the execution of the document, possession

of 02 acres 07 guntas of the said land continued to be with

Anjanappa S/o Ereppa and after the demise of Muniyappa

Reddy, the said property was restored and a sale deed

was drawn in the name of Buddamma W/o. Chikka

Muniswamappa and Buddamma was conferred with the

right only to an extent of 02 acres 07 guntas of land and

not more than that and any sale transaction held by

Buddamma W/o. late Chikka Muniswamappa exceeding 02

acres 07 guntas, the purchaser will not derive any right,

title and interest over the land settled in favour of

Anjanappa, are all denied as false and baseless.

13.6 Firstly, defendant Nos.22 and 24 in respective

suits may be called upon to produce the conditional sale

deed dated 13.06.1949 and disclose the conditions

mentioned in the said sale deed. The further averments

- 59 -

NC: 2026:KHC:19871

HC-KAR

that, in this regard, it is required to be noted that in the

said settlement deed dated 22.12.1949, Avalahalli

Hanumanthappa has clearly admitted that the properties

had been settled in favour of his sons Chikka

Muniswamappa and Anjanappa four years back and they

were put in possession of their respective shares and

continued to be enjoying the said property and settlement

deed has drawn in order to make the record straight and

he has received in the said settlement deed that he has

executed a sale deed in favour of Hanumanthappa, vide

sale deed dated 13.06.1949 with a condition to re-convey

the same in his favour, by this, it is crystal clear that 02

acres 07 guntas of land was settled in favour of Anjanappa

and Anjanappa became the absolute owner of 02 acres 07

guntas of land and this defendant is claiming right over

the same, are all denied as false.

13.7 Further, the plaintiffs have stated that in the

suit filed by them, the partnership firm, namely M/s.

Master Products was not a party and the suit filed without

- 60 -

NC: 2026:KHC:19871

HC-KAR

making the registered partnership firm a party to the said

suit proceedings. It is further stated that there is no

pleading giving clear averment that the suit in

O.S.No.177/1973 later re-numbered as O.S.No.473/1981

for the relief of declaration and possession lacks clarity.

13.8 It is further pleaded that the firm M/s. Master

Products or its partners were not made as parties either in

the suit in O.S.No.1318/1990 or in the appeal RFA

No.692/2003. The preliminary decree was passed

declaring that the LR's of Sri. Anjanappa are entitled to

half share in the suit schedule property. Thereafter, LRs of

Anjanappa filed F.D.P.No.41/1989 on the file of Additional

City Civil Judge, Bengaluru. In the said F.D.P.No.41/1989,

it has been observed that Buddamma W/o. Sri. Chikka

Muniswamappa has sold 01 acre 20 guntas of land on

18.07.1966 in favour of the 2nd respondent and further

sold 08 guntas of land in favour of Padmaprakash. The

said Buddamma has sold 08 guntas on 03.08.1969 and 01

acre on 26.03.1972 all together 01 acre 08 guntas and

- 61 -

NC: 2026:KHC:19871

HC-KAR

Buddamma has sold 01 acre 20 guntas in favour of

Santosh Kumar and Buddamma had sold 15 guntas of land

in favour of Ravindranath.

13.9 Further, it is pleaded that the plaintiffs have

filed RFA No.606/1999, CP No.822/2001, RP No.461/2000

and CP No.994/2001 and after considering all the

observations made therein, the Court allowed the said

petition. Against which, Santosh Kumar preferred

RFA.No.692/2003 and the 1st plaintiff in

O.S.No.8973/2006 preferred RFA.No.502/2003 and this

Court has dismissed RFA.No.693/2003 and the order

passed by the Trial Court was modified to the extent

indicating that in pursuance of the memo filed, are all

matters of record and do not need any traverse. The sale

deed dated 26.03.1972 executed in favour of Santosh

Kumar has nothing to do with the claim of the plaintiffs.

13.10 Further, it is denied that Santosh Kumar

and defendant No.18 had purchased the suit schedule

- 62 -

NC: 2026:KHC:19871

HC-KAR

property as partner of M/s. Master Products, which is false.

It was the firm Master Products had purchased the suit

schedule property and Santosh Kumar was authorized only

to admit the execution of the sale deed executed by the

firm M/s. Master Products. Defendant No.18, Santosh

Kumar had not purchased the suit schedule property on

his individual capacity. Further, defendant No.18, Santosh

Kumar has contested the suit in his individual capacity and

not as a partner of the firm M/s. Master Products or with

any authority given to him to contest on behalf of the

plaintiffs. The plaintiffs, while filing the suit had not

formed a partnership firm as already and there is an

explanation forthcoming from defendant Nos.22 to 24.

13.11 Further, it is contended that the FDP Court

stated that it is not the case of defendant No.2 in the said

application that there is no conflict of interest between

Santosh Kumar and the firm or Santosh Kumar is going

against the interest of the firm when the FDP Court had

not heard the other partners and when Santosh Kumar

- 63 -

NC: 2026:KHC:19871

HC-KAR

colluded with defendant Nos.1 to 18, there was no one to

prove these aspects and represent the interest of the

partnership firm effectively before the Court; therefore, it

is contended that the said application is liable to be

rejected. It is stated that Santosh Kumar had truly

represented the interest of the partnership firm he ought

to have filed the appeal against the said order, but he did

not do so. Hence, the said order does not bind on the

vendors of the plaintiffs herein since they were not parties

to it. Therefore, submitted that any order passed by the

Court is binding only on the parties in the suit

proceedings. Hence, when the firm and other partners

were not parties to and had not contested the said

proceedings and there being no notice to them, defendant

Nos.22 to 24 cannot rely on certain things and put them

before the Court stating that the judgment and decree are

binding on the firm and on all the partners.

13.12 Further, averments that Santosh Kumar,

who filed an appeal in RFA No.692/2003 pleaded that in

- 64 -

NC: 2026:KHC:19871

HC-KAR

view of the sale deed dated 18.04.1970 under which M/s.

Master Products purchased certain extent of land from

Buddamma on an equitable proportionate basis, some land

needs to be allotted by the firm also; it is not accepted by

the Court. The said observation is nothing to do with the

partnership firm Master Products. Hence, the contentions

of the plaintiffs that the firm Master Products was not a

party in any of the proceedings and therefore, the order

passed in the proceedings does not bind on the firm are

true and correct. Further, it is stated that though Santosh

Kumar was represented the firm M/s. Master Products in

all the proceedings he did not set up an independent

individual right to the property in question.

13.13 Further, the plaintiffs denied as false the

averments made in Paragraph No.10 that the defendants

are the bona fide purchasers of 30 guntas of land out 01

acre 36 guntas in Sy.No.39/4A situated at

Doddakallasandra Village, Uttarahalli Hobli, Bengaluru

South Taluk, converted from agricultural to non

- 65 -

NC: 2026:KHC:19871

HC-KAR

agricultural for commercial use vide final memorandum

dated 17.01.2009 for a sale consideration vide sale deed

dated 01.04.2010 from the LRs of Anjanappa S/o.

Avalahalli Hanumanthappa without notice and that since

the date of purchase of the said property, they have been

in continuous possession and enjoyment of the same

exercising it to the exclusion of others. It is stated that

defendant Nos.22 to 24 are not the bona fide purchasers

and they have purchased the property during the

pendency of the litigation. The said property was

purchased by defendant Nos.22 to 24.

13.14 When there was an interim order not to

alienate the property, the said property was purchased

when execution case No.2253/2006 had directed to

restore the possession taken by defendant Nos.1 to 8 from

Santosh Kumar back to Santosh Kumar. Defendant Nos.22

to 24 were aware of the pending litigation.

- 66 -

NC: 2026:KHC:19871

HC-KAR

13.15 Further contended that in

O.S.No.25973/1991 initially, the Trial Court granted an

order of temporary injunction, but it was vacated after the

defendant appeared by filing objections and written

statement. Against which, an appeal in MFA was filed

before this Court and that was dismissed. It was held in

the said MFA that defendant Nos.22 to 24 cannot get any

better title than their vendors.

13.16 Whatever the observations were made in

the SLP No.6079/2001 by the Hon'ble Supreme Court are

not binding on the firm M/s. Master Products and its

partners since they are not partners to it. Further, it is

contended that whether the defendants are asked for

declaration declaring that the judgment and decree are not

binding on them, the plaintiffs have rightly followed the

relief under Section 24(d) of the Karnataka Courts Fees

and Suits Valuation Act, 19583.

for short 'the KCFSV Act, 1958'

- 67 -

NC: 2026:KHC:19871

HC-KAR

13.17 The cause of action stated in the suit is

true and correct. Whatever contentions defendant Nos.22

to 24 have taken are without significance. It is contended

that Santosh Kumar suppressed the facts before the Court

by stating that Avalahalli Hanumanthappa purchased the

property in Sy.No.39/2 presently bearing Sy.No.39/4

measuring 04 acre 30 guntas from one Hucchhappa. On

13.06.1949, Avahalli Hanumanthappa sold the suit

property to one Yadiyur Hanumanthappa S/o. Obalappa

under a registered sale deed. On 27.12.1949, Avalahalli

Hanumanthappa executed a registered settlement deed in

favour of his three children namely, Doddamuniswamappa,

Chikka Muniswamappa and Anjanappa. It is submitted that

Avalahalli Hanumanthappa could not have executed the

settlement deed since he did not have the property in his

name at that point of time as he had already sold it to

Yadiyur Hanumanthappa.

13.18 These aspects of the matter were ignored

throughout the proceedings. However, Santosh Kumar

- 68 -

NC: 2026:KHC:19871

HC-KAR

never took up these contentions in the appeal or in his

written statement; therefore, Santosh Kumar colluded with

other defendants to defeat the rights of partnership firm.

Further, on 05.10.1950, Avalahalli Hanumanthappa, after

executing the settlement deed dated 27.12.1949 had re-

purchased the property in Sy.No.39/2 measuring 04 acres

14 guntas from Yadiyur Hanumanthappa. Further,

Avalahalli Hanumanthappa on the same day sold the

property to Muniyappa Reddy by way of an absolute sale

deed. Therefore, there was absolutely no property to settle

in favour of the children of Avalahalli Hanumanthappa. On

22.07.1963, the wife of Muniyappa Reddy sold the

property under a sale deed in favour of Buddamma since

Muniyappa Reddy had expired leaving behind his wife

namely Muniyamma. Thereafter, on 18.05.1970,

Buddamma sold the land to an extent of 01 acre 20 guntas

in favour of partnership firm namely M/s. Master Products.

13.19 Further, on 12.10.1970, the partnership

firm, namely M/s. Master Products converted the property

- 69 -

NC: 2026:KHC:19871

HC-KAR

from agricultural into non-agricultural use for industrial

purposes vide order dated 12.10.1970. Earlier, the

vendors of Buddamma namely Yediyur Hanumanthappa

and Muniyappa, were not made parties to the suit. Then,

the said registered sale deeds executed in favour of

Muniyappa Reddy and Yediyur Hanumanthappa are still in

force and as on the date have not been set aside.

Therefore, this clearly goes to show that he has colluded

with defendant Nos.1 to 18 to defeat the rights of the

partnership firm and its partners.

13.20 Further, it is contended that plaintiff Nos.2

to 4 came to know by O.S.No.8973/2006 and

O.S.No.6873/2009 from the beginning that the 18th

defendant namely Santosh Kumar colluded with defendant

Nos.1 to 8 and by all of them have suppressed the filing of

the suit in O.S.No.1318/1980 and decree passed thereon.

The plaintiffs further pleaded that defendant Nos.1 to 8

and Buddamma, the erstwhile vendor of the suit schedule

property also colluded with defendants to defeat the rights

- 70 -

NC: 2026:KHC:19871

HC-KAR

of the plaintiffs in respects of the suit schedule property.

Defendant Nos.1 to 8 were aware of the sale deed dated

18.05.1970 executed by Buddamma in favour of the

partnership firm, namely M/s. Master Products, but they

intentionally did not make the said partnership firm or

defendant No.21 parties to the proceedings.

13.21 Further, Buddamma, who was the vendor

of the suit schedule property did not contest the case by

filing an appeal against the judgment in RFA.No.606/1980;

therefore, the suit filed by the Anjanappa is nothing but a

collusive suit to defeat the rights of the partnership firm

and the partners are intentionally and deliberately not

made parties. Defendant Nos.1 to 8 in the suit in

O.S.No.1318/1980 did not call in question the sale deed

dated 18.09.1970 executed in favour of partnership firm

namely M/s. Master Products, no declaration was sought in

the same suit to set aside the sale deed dated 18.05.1970

under which defendant No.21 has become the owner.

Though, defendant Nos.1 to 8 were aware of the fact that

- 71 -

NC: 2026:KHC:19871

HC-KAR

registration of the sale deed dated 18.05.1970 in favour of

the partnership firm, namely M/s. Master Products and the

partners have not been made as parties in the suit in

O.S.No.1318/1980. Thus, the title of defendant No.21

acquired under the registered sale deed has never been

questioned.

13.22 In the suit in O.S.No.1318/1980,

defendant Nos.1 to 8 made only Buddamma as party and

subsequently got the plaint amended on 03.06.1972 and

have impleaded defendant No.18 herein as party to the

suit in his personal capacity by showing his residential

address in the cause title. In O.S.No.1318/1980,

defendant No.18 has not been arrayed as a partner

representing the partnership firm namely M/s. Master

Products and also has nowhere stated that defendant

No.18 Santosh Kumar is a partner of the partnership firm.

13.23 When, defendant Nos.1 to 8 were trying to

execute the decree in the suit in O.S.No.1318/1980

- 72 -

NC: 2026:KHC:19871

HC-KAR

against the Buddamma and were trying to dispossess the

plaintiffs they have filed RP.No.645/2005. Defendant

Nos.1 to 8 were trying to dispossess the plaintiffs from the

suit property under the grab of executing the decree, to

which defendant No.21 is not made as party. The suit in

O.S.No.1318/1980 is not maintainable against Buddamma

as she had already sold the property in favour of the

partnership firm namely M/s. Master Products much prior

to the filing of the suit. Defendant Nos.1 to 8 have

obtained decree against a person who had no title by

suppressing the fact that she had already alienated the

suit schedule property; therefore, the plaintiffs are

claiming that they are in possession over the suit schedule

property. Hence, prays to dismiss the suit.

14. Upon the pleadings of the parties, the Trial

Court has framed the following issues:

ISSUES IN O.S.NO.8973/2006:

1. Whether the suit is maintainable?

- 73 -

NC: 2026:KHC:19871

HC-KAR

2. Whether the plaintiffs are entitled for the relief sought in the plaint?

3. What Order or decree?

         ADDITIONAL           ISSUES            FRAMED      ON
         12.08.2010:

1. Whether plaintiffs prove that Judgment and decree dated 24.11.1998 passed by the Hon'ble High Court of Karnataka in RFA 606/1989 reversing the Judgment and decree dated 4.7.1989 passed by the City Civil Court in O.S.No.1318/1980 granting partition is not binding on the plaintiffs?

2. Whether the suit is properly valued and Court fee paid is sufficient?

3. Whether the suit is barred by limitation?

4. What Order or decree?

ADDITIONAL ISSUE DATED 19.08.2010:

5. Whether the suit is barred by doctrine of res

- judicata?

ADDITIONAL ISSUES DATED 01.08.2011:

6. Whether the suit is barred by time in so far as the transposed first plaintiff?

7. Whether the suit is hit by the principles of lis pendense in view of O.S.No. 1318/1980?

- 74 -

NC: 2026:KHC:19871

HC-KAR

8. Whether the suit is barred by principles of waiver and estoppels?

ISSUES IN O.S.NO.6873/2009:

1. Whether the suit in the present form and nature is maintainable?

2. Whether plaintiff proves that he is not bound by the judgment and decree OS.No. 1318/1980 and RFA 606/1989?

3. Whether the plaintiff proves the judgment and decree in OS.No. 1318/1980 and RFA 606/1989 is not binding on the plaintiff's vendor and thereby on the plaintiff?

4. Whether suit is barred by limitation?

5. What Order or decree?

ADDITIONAL ISSUES DATED 31.10.2015 IN BOTH OS 8973/2006 & 6873/2009:

1. Whether the plaintiffs prove that the defendant no.22 purchased the suit schedule property from defendant no. 1 to 8?

2. Whether the defendant no.22/24 proves that the sale deed dated 18.5.1970?

3. Whether the defendant no.22/24 further proves that it is a bonafide purchaser of 30 guntas of land out of 1 acre 36 guntas in Sy.no.39/4A situated at Doddakallasandra village?

- 75 -

NC: 2026:KHC:19871

HC-KAR

4. Whether the defendant no.22/24 further proves that it is in lawful possession and enjoyment of the property purchased?

5. Whether the defendant no.22/24 further proves that the plaintiffs ought to have pay the court fee under Sec.24(b) of the Karnataka Court Fee & Suit Valuation Act and not under sec.24(d)?

6. What decree or order?

15. During the trial, the managing director of

plaintiff No.1 Company is examined as PW-1 and got

marked as Exs.P.1 to Exs.P.141 documents. On behalf of

the defendants, defendant No.6 is examined as DW-1,

defendant No.21 is examined as DW-2, and defendant

No.22 in O.S.No.8973/2006 and defendant No.24 in

O.S.No.6873/2009 is examined as DW-3 and got marked

Exs.D.1 to Exs.D.84.

REASONING OF THE TRIAL COURT:

16. Upon appreciation of both oral and

documentary evidence in the background of the pleadings

- 76 -

NC: 2026:KHC:19871

HC-KAR

of the parties, the Trial Court dismissed the suit of the

plaintiffs.

17. The trial Court held that the suit of the plaintiffs

is not maintainable and it is hit by Res-judicate, waiver

and estoppels. It is further held that defendant No.22/24 a

bonafide purchaser of 30 guntas of land out of total extent

of 1 acre 37 guntas in Sy.No.39/4A situated at

Doddakallasandra village, and that he is in lawful

possession thereof.

18. The Trial Court assigned reasons that

Defendant No.22 in O.S.No.8973/2006 and Defendant

No.24 in O.S. No.6873/2009, namely C.R. Santosh Kumar,

along with nine others, formed a partnership firm in the

name and style of M/s. Master Products on 26.04.1970.

M/s. Master Products purchased 1 acre 20 guntas in

Sy.No.39/4 from one Buddamma under a registered sale

deed dated 18.05.1970. The suit is contested by partner

C.R. Santosh Kumar on behalf of the partnership firm,

M/s. Master Products. The Trial Court, upon appreciating

- 77 -

NC: 2026:KHC:19871

HC-KAR

the admission given by PW-1, held that C.R. Santosh

Kumar, as partner, had executed documents in respect of

the property purchased by M/s. Master Products. It further

appreciated the evidence under Ex.D-1, which specifically

mentioned that the purchase was made on behalf of M/s.

Master Products represented by C.R. Santosh Kumar. C.R.

Santosh Kumar had also given evidence in O.S.

No.1318/1980 as DW-1. Accordingly, it was held that the

plaintiff firm was effectively represented by C.R. Santosh

Kumar both in O.S. No.1318/1980 and in RFA

No.606/1989.

19. The trial Court further appreciated the evidence

of PW-1 with cross examination and held that M/s. Metal

Closures had taken over M/s.Luvac Engineering

Corporation in the year 1980 and M/s. Metal Closures was

well aware of pendency of O.S.No.1318/1980. It is further

appreciated that C.R.Santosh Kumar had independently

filed RFA No.692/2003, and he has urged the interest of

entire 1 acre 20 guntas. Based on the evidence on record,

- 78 -

NC: 2026:KHC:19871

HC-KAR

the trial Court formed the opinion that the plaintiff firm

was effectively represented by C.R.Santosh Kumar not

only on his individual capacity but also as a partner of the

plaintiff partnership firm. The trial Court further held that

M/s.Metal Closures Private Limited, having taken over

M/s.Luvac Engineering Corporation, was not a stranger to

the suit proceedings. The chairman of both companies was

one and same i.e., Prashanth Hegde. Therefore, it is held

that whatever proceedings relating to M/s.Luvac

Engineering Corporation is also binding on M/s. Metal

Closures Private Limited. Further it is observed that

plaintiff No.1 in present suit, who is also second defendant

in O.S.No.1318/1980 is party to the proceedings and

plaintiff No.1 was representing by M/s. Luvac Engineering

Corporation in RFA Nos.692/2003 and 502/2003.

Therefore, held that judgments and decree passed in both

RFAs is binding on the plaintiff and the plaintiff cannot

seek declaratory relief.

- 79 -

NC: 2026:KHC:19871

HC-KAR

20. Further it is held that C.R.Santosh Kumar,

representing M/s. Master Products, had purchased the

property measuring 1 acre 20 guntas from Buddamma.

Prior to the execution of sale deed Ex.P.35 dated

18.05.1970, Buddamma had sold 1 acre 20 guntas to

Ramamurthy and another 1 acre 20 guntas to Padma

Prakash out of the total extent of 4 acre 15 guntas. The

remaining land was 1 acre 20 guntas, however, as per

Ex.P.35 she sold 1 acre 20 guntas, which made it clear

that she had sold 5 guntas of land that was not standing in

her name.

21. The Trial Court further assigned reasons that in

O.S.No.1318/1990, C.R.Santosh Kumar filed his written

statement (Ex.D-1), wherein he categorically stated that

the subject property purchased by him was assigned as

Sy.No.39/4A. It is held that C.R.Santosh Kumar

represented the partnership firm in the said suit as well as

in RFA No.606/1989. The Court observed that non-

mentioning of C.R.Santosh Kumar as partner of M/s.

- 80 -

NC: 2026:KHC:19871

HC-KAR

Master Products in the cause title was not fatal. It was

further observed that, as per Ex.P-25, M/s.Luvac

Engineering Corporation was the second defendant in the

suit and the first plaintiff in O.S. No.6873/2009, and that

the said M/s.Luvac Engineering Corporation was

subsequently taken over by M/s.Metal Closures Private

Limited. Both entities were represented by Prashanth

Hegde, who was examined as PW-1. Therefore, it was held

that M/s.Metal Closures Private Limited was a party to

Ex.P-25.

22. In O.S.No.1318/1980, C.R.Santosh Kumar filed

an affidavit in support of an application under Order XIII

Rules 1 and 2 of CPC, marked as Ex.D-69, wherein he

stated that he was representing M/s. Master Products.

Further, under Ex.P-35, the sale deed dated 18.05.1970,

C.R.Santosh Kumar was shown as representing M/s.

Master Products as a partner in the purchase of property

bearing Sy.No.39/4. Therefore, it was held that the

- 81 -

NC: 2026:KHC:19871

HC-KAR

plaintiff firm was effectively represented by partner

C.R.Santosh Kumar.

23. Upon appreciation of the oral and documentary

evidence, including Exs.P-92, D-52, P-97, P-10, P-3, D-4,

D-6, D-7, and D-8, and the oral evidence of PW-1, the

Trial Court held that the partnership firm was duly

represented by C.R.Santosh Kumar and that the plaintiff

firm had knowledge of such representation. The Court

further appreciated Ex.D-13, the certified copy of RSA

No.692/2003, wherein a Commissioner was appointed to

measure Sy.No.39/4 and demarcate half share to be

allotted to the plaintiff. It was observed that the parties

had consented to such appointment. Ex.D-19, an

interlocutory application in FDP No.41/1999, revealed that

Adishesha, representing M/s.Luvac Engineering

Corporation (now known as M/s.Metal Closures Private

Limited), had filed an application to implead present

Plaintiff Nos.2 to 4 in O.S. No.8973/2006. The Court

concluded that the plaintiff firm had knowledge of the

- 82 -

NC: 2026:KHC:19871

HC-KAR

proceedings. Further, Review Petition No.461/2002 and CP

No.994/2001 filed by C.R.Santosh Kumar were rejected.

Accordingly, upon consideration of the entire evidence, the

Trial Court concluded that the decree was not obtained

behind the back of the plaintiff firm and dismissed the suit.

24. The Trial Court also observed, based on Ex.D-2

(the deposition of C.R.Santosh Kumar in

O.S.No.1318/1980), that he had categorically deposed

that he was a partner of M/s. Master Products. If he had

appeared only in his individual capacity, he would have so

stated that he represented in his individual capacity but

had not stated so. His conduct clearly established that he

appeared as partner and not merely in his personal

capacity. It was further observed that the partners of M/s.

Master Products were members of the same family.

Therefore, merely because the partnership firm has not

given authority to Santosh Kumar itself is not ground to

hold the he has represented to the said suit as partner of

M/s. Master Product. The Court thus concluded that the

- 83 -

NC: 2026:KHC:19871

HC-KAR

plaintiff partnership firm was effectively represented by

its partner C. R.Santosh Kumar and dismissed the suit.

25. It is also held that Court fee paid by the

plaintiffs is not sufficient on the relief claimed by them.

GROUNDS       RAISED      IN      THE      MEMORANDUM         OF

APPEAL:


26. Being aggrieved by the dismissal of the suit, the

plaintiffs partnership firm preferred the present appeal by

raising various grounds, which are summarized hereunder;

27. Apart from the raising grounds that the

judgment and decree passed in suffering from error and

evidence are not properly assessed, but a specific ground

raised is that C. R.Santosh Kumar was representing M/s.

Master Products of his individual capacity in the suit.

Further raised ground that the trial Court has failed to

appreciate that no where in the plaint filed by Muniyamma

and others has there any mentioned that C.R.Santosh

Kumar is being sued to the partner representing either the

- 84 -

NC: 2026:KHC:19871

HC-KAR

firm M/s. Master Products or the other partner in

accordance with Order XXX Rule 1 of CPC.

28. Also contended that Buddamma herself has sold

the land measuring 1 acre 20 guntas to M/s. Master

Products much prior to filing of suit by Muniyamma and

others, whether in such situation, when Buddamma ceased

to be the owner of 1 acre 20 guntas the Doctrine of lis-

pendens is not attracted. Further raised grounds that the

trial Court is erroneously held that Trident Automobiles

defendant No.21 is in possession but the actual aspect is

that the plaintiffs is the factory is in possession over the

suit schedule property. The trial Court has much gone into

as aspect regarding the possession over the property but

the real question is whether decree suffered by

C.R.Santosh Kumar is binding on the plaintiff's firm and

other partner has not at all been considered.

29. Further it is raised grounds that the trial Court

rather appreciated evidence correctly regarding the suit

- 85 -

NC: 2026:KHC:19871

HC-KAR

filed by the plaintiff is much prior to the execution

proceedings taken out by the decree holder in

O.S.No.1318/1980 and executing Court dismissed the

application which give raise the plaintiff to filing review

petition before the High Court of Karnataka in RP

No.645/2005 and the Review petition dismissed with an

observation that review petitioners namely C.P.Bharathi

and Sathyanarayana were not parties in the original suit

filed by Anjanappa and also they were not parties in the

appeal filed by the legal heirs of Anjanappa.

30. Also raised ground that the trial Court did not

examine the careful aspect whether defendants had

obtained a decree against Buddamma who had no title in

the immovable property on the date of filing of the suit

against the person who had title prior to the date of

institution of the suit and whether the decree could

binding on the plaintiffs

- 86 -

NC: 2026:KHC:19871

HC-KAR

31. Further contended that the trial Court did not

take consideration the right of conveyance alleged and

asserted by Avalahalli Hanumanthappa which could be

transfered and assignable and could be enforceable since

the sale was different and had right of repurchase Yadiur

Hanumanthappa as per the term agreed upon between

them Avalahalli Hanumanthappa had right to

reconveyance of the property from Yadiur

Hanamanthappa. Therefore, whatever rights Avalahalli

Hanumanthappa had in respect of the property related to

the suit on his rights got relinquished and Anajappa and

Chikka Muniswappa are alone by virtue of settlement deed

were capable of enforcing it having taking assignment of

those rights.

32. Further contended that the trial Court did not

take consideration that on 05.10.1950 Avalahalli

Hanumanthappa and Chikk Muniswamappa obtained said

property from Yadiur Hanumathappa on the very same

day both of them had sold the said property to Muniyappa

- 87 -

NC: 2026:KHC:19871

HC-KAR

Reddy and both transactions the Anjanappa is not a party.

Therefore, in this circumstance the Court has not

considered as to what is the right of the Anjanappa in

respect of the property granted under the settlement

deed. Therefore, obtaining the sale deed from Yadiur

Hanamanthappa by Avalahalli Hanumanthapp from Chikk

Muniswamappa becomes distinct transactions and sale

deed obtained from Yadiur Hanumanthappa on 05.10.1950

virtually is contrary to the rights create under the

settlement deed by Avalahalli Hanumanthappa himself and

independently although he relinquished all his rights.

33. Further contended that the trial Court is not

taken consideration the question of competing claims to

two registered documents in respect of the same

properties by the same person as per Section 48 of the

Transfer of property Act is not applicable. Therefore,

Anjanappa ought to have taken action in respect of

whatever rights he had under the settlement deed and at

- 88 -

NC: 2026:KHC:19871

HC-KAR

an appropriate stage by calling for reconveyance in his

favour which he has not done.

34. Further contended that the trial Court has not

taken into consideration that defendant No.22 Trident

Automobiles has claimed that he had purchased 36 guntas

in Sy.No.39/4A from defendant Nos.1 to 8 and got into

converted from the agriculture land which is contrary to

the evidence on record and it is perverse.

35. The trial Court erroneously held in concluding

that defendant No.22 Trident Automobiles is in possession

over the suit property.

36. Therefore, by raising various grounds as

summarized above the plaintiffs have preferred the

present appeal.

37. Upon issuance of notice the

defendants/respondents have appeared through their

respective advocates.

- 89 -

NC: 2026:KHC:19871

HC-KAR

38. Heard arguments and perused the records.

ARGUMENTS OF APPELLANTS:-

39. Learned Senior Counsel Sri Ananth Mandagi,

appearing for the appellant, submitted that Plaintiff No.1

partnership firm was not a party to O.S.No.1318/1980 (old

O.S.No.332/1971) also O.S.No.167/1976.

O.S.No.332/1971 was filed on 09.05.1971, but Plaintiff

No.1 was not a party therein. Therefore, the judgment and

decree in RFA No.606/1989 reversing O.S.No.1318/1980

dated 04.07.1989 were not binding on the plaintiffs. He

argued with reference to Order XXX Rules 1, 2, and 3 of

CPC and Section 14 of the Indian Partnership Act, 19324

that representation by a single partner without impleading

the firm does not constitute compliance with the said

provisions i.e., Order XXX Rules 1, 2 and 3 of CPC and

Section 14 of the Act, 1932..

Hereinafter referred to as " the Act, 1932"

- 90 -

NC: 2026:KHC:19871

HC-KAR

40. It is submitted that the plaintiff partnership firm

purchased the property as per the Exs.P.24 and 25 on

18.05.1970 and thus suit schedule property becomes the

property of partnership firm therefore, when the subject

matter of suit is property belongs to partnership firm then

firm shall be necessary party and in the absence of

impleading the plaintiff partnership firm whatever

judgment and decree passed are not binding on the

partnership firm. The deceased Buddamma was made a

party in the suit who is vendor of the property, but not

made a plaintiff firm as a party. Buddamma purchased the

property on 20.02.1963 and sold to the plaintiff firm on

18.05.1970 and therefore, when defendant Nos.1 to 8

claiming they are owners of property but plaintiff firm

ought to have been made as a party in the suit

proceedings in O.S.No.332/1971. Therefore, raised

question when plaintiff firm is not made party in the suit,

after disposal of the suit RFA No.606/1989 is filed, even in

the appeal proceedings also plaintiff firm ought to have

- 91 -

NC: 2026:KHC:19871

HC-KAR

been made a party. Buddamma died in the year 1984 but

in RFA proceedings legal heirs of Buddamma are not made

parties. Therefore, there is no compliance of Order XXX

Rules 1, 2 and 3 and Section 14 of the Act, 1932.

Therefore, judgment and decree in RFA No.606/1989 not

binding on the plaintiff firm.

41. Further argued with reference to Order XXII

Rule 9 of CPC, if party in the suit died the suit stands

abated against the party because legal heirs of Buddamma

are not brought on record. Therefore, submitted judgment

and decree passed in RFA No.606/1989 is void decree.

Further submitted that plaintiff firm not making party in

the appeal is not cureable defect. Therefore, submitted

that judgment and decree passed in RFA No.606/1989 is

not binding on the plaintiff firm. Therefore prays to allow

the appeal.

- 92 -

NC: 2026:KHC:19871

HC-KAR

42. Learned Senior Counsel Sri Ananath Mandagi

relied upon the following judgments in support of his

contentions.

             i)       V Tulasamma and ors vs. V Sesha
                      Reddi (dead) by l.rs.5
             ii)      Dhanalashmi and others vs P Mohan
                      and others6
             iii)     Rajendra prasad and another             vs
                      khirodhar mahto and others7
             iv)      Sushil k chakravarty (d) thr.l.rs. Vs tej
                      properties pvt.ltd8
             v)       Jaladi Suguna (deceased) through lrs

vs Satya Sai Central Trust and others9

vi) T Ganavel vs T.S. Kanagaraj another10

vii) Sharadamma vs Mohammed Pyarejan11

viii) Gangabai Gopaldas Mohata vs Fulchand and others12

ix) B.L.Shreedhar and others vs K.M.Munireddy (dead) and others13

x) Vijay Narayan Thatte and others vs State of Maharastra and others14

(1977) 3 SCC 99

(2007) 10 SCC 719

1994 Supp (3) SCC 314

AIR 2013 SC 1732

2008 (8) SCC 521

(2009) 14 SCC 394

AIR 2015 SCC 3747

(1997) 10 SCC 387

(2003) 2 SCC 355

(2009) 9 SCC 92

- 93 -

NC: 2026:KHC:19871

HC-KAR

43. Learned Senior counsel Sri.P.S.Rajgopal,

appearing for Plaintiff Nos.2 to 4, submitted that under

Order XXII Rule 4 of CPC, upon the death of Buddamma,

her legal heirs were not brought on record, nor was any

exemption sought by Defendant Nos.3 to 8 prior to the

judgment.

44. Further submitted that under Order XXII Rule 4

of CPC, where no application is made within the prescribed

time to implead the legal representatives of a deceased

party, the suit abates as against such deceased party.

Therefore, it was contended that the entire appeal stood

abated, particularly when Defendant Nos.1 to 8 were

claiming partition in respect of property that had already

been sold by Buddamma to the plaintiff firm. Accordingly,

prayed to allow the appeal.

45. In support of his arguments learned Senior

Counsel Shri P.S.Rajgopal relied the following judgments;

- 94 -

NC: 2026:KHC:19871

HC-KAR

i) T.Gnanavel vs T.S. Kanagaraj and others15

ii) Budh Ram and others vs Bansi and others16

iii) Gurnam Singh (dead) through legal representatives and others vs Gurbachan Kaur (dead) by legal representatives17

ARGUMENTS BY RESPONDENTS:-

46. Per contra, learned Senior Counsel Shri S.M.

Chandra Shekhar submitted that Buddamma had remained

ex parte in O.S.Nos.8973/2006 and 6873/2009. He further

submitted that the plaintiff firm was duly represented by

C.R.Santosh Kumar, who was one of its partners. In his

written statement, C.R.Santosh Kumar stated that he is

representing not only himself but also the plaintiff firm. It

is contended that the partnership firm was a family entity

and that C.R.Santosh Kumar is a family member of the

other partners; hence, the other partners were well aware

of the suit proceedings. Therefore, it could not be

(2009) 14 SCC 294

(2010) 11 SCC 476

(2017) 13 SCC 414

- 95 -

NC: 2026:KHC:19871

HC-KAR

contended that the judgments and decree were passed

behind their back.

47. It is further submitted that under Section 18 of

the Act, 1932 a partner is an agent of the firm, and under

Section 19, a partner has implied authority to bind the

firm in acts done in the usual course of business. Under

Section 22 the Act, 1932 of a partner bind the firm.

Therefore, the representation by C.R.Santosh Kumar is

binding on the partnership firm. Further contended that

under Section 28 of the Act, 1932, the doctrine of "holding

out" applied, and hence all acts done by C.R.Santosh

Kumar is binding on the firm. Accordingly, he argued that

the plaintiff's contention lacked merit.

48. It is further submitted that under Section

19(1)(e) and (f) of the Partnership Act, acts done by a

partner in carrying on the business in the usual way bind

the firm. Participation in litigation concerning partnership

property would bind the firm. Therefore, when

- 96 -

NC: 2026:KHC:19871

HC-KAR

C.R.Santosh Kumar represented the firm in the suit, it is

not merely in his individual capacity but also as partner of

the firm.

49. It is further submitted that the plaintiff firm not

only had knowledge of the proceedings but was

constructively aware thereof. Hence, the plaintiffs were

estopped from contending that they had no notice of the

suit proceedings.

50. Learned Senior Counsel further submitted that

admissions made by PW-1 during cross-examination

clearly established that the plaintiff firm was duly

represented by partner C.R.Santosh Kumar.

51. It was further submitted that the judgment and

decree passed in RFA No.606/1989 stood merged with the

order passed in SLP No.6079/2011 by the Hon'ble

Supreme Court. By virtue of the doctrine of merger, the

issues raised by the plaintiff were carried to the Hon'ble

Supreme Court and the Hon'ble Supreme Court rejected

- 97 -

NC: 2026:KHC:19871

HC-KAR

their prayer. Therefore, the plaintiff could not re-agitate

the same issues.

52. It is sum and substance, it is contended that

the partnership firm was duly represented by C.R.Santosh

Kumar, who was a family member and partner, and that

all issues relating to non-impleadment of the firm had

attained finality up to the Hon'ble Supreme Court. Hence,

the present appeal was devoid of merit.

53. Learned Senior Counsel further elaborated upon

the documentary and oral evidence, particularly the

admissions of PW-1 in cross-examination, to demonstrate

that all partners were aware of and had knowledge of the

suit proceedings.

54. In support of his arguments learned Senior

Counsel Shri.S.M.Chandra Shekhar relied the following

judgments;

- 98 -

NC: 2026:KHC:19871

HC-KAR

i. A.V. Papayya Sastry and others vs. Govt. of A.P. And others18 ii. Kunhayammed v. State of Kerala and another19 iii. Municipal Borad, Lucknow vs. Pannalal

Bhargava and others iv. Shivshankara and another vs. H.P.Vedavyasa Char21 v. Delhi Development Authority vs. Diwan Chand Anand and ors22 vi. Mangal Singh and others vs. Smt. Rattno (dead) by her legal representatives and another23 vii. Kanhaiyalal vs. Rameshwar and others24 viii. Vantaku Appalanaidu and others vs. Peddinti Demudamma and another25 ix. Bhurey Khan vs. Yaseen Khan (dead) by L.Rs.

And others26 x. Manovikas Kendra Rehabilitation & Research Institute vs. Prem Prakash Lodha27 xi. K. Naina Mohamed (dead) through L.Rs. Vs. A.M.Vasudevan Chettiar (dead) through L.Rs. And others28 xii. Raghunath Keshava Kharkar vs. Ganesh alias Madhukar Balakrishna Kharkar and others29

(2007) 4 SCC 221

(2000) 6 SCC 359

(1976) 3 SCC 85

(2023) SCC online SC 358

2022 LiveLaw (SC) 581

AIR 1967 SC 1786

(1983) SC 260

1981 SCC online AP 155

1995 SUPP (3) SCC 331

(2005) 7 SCC 224

(2010) 7 SCC 603

AIR 1964 SC 234

- 99 -

NC: 2026:KHC:19871

HC-KAR

xiii. Kanhaiyalal vs. Mulla Abdul Hussain and others30 xiv. Krishnaveni and 4 others vs. Ramchandra Naidu and others31 xv. Collector of 24 Parganas vs. Lalith Mohan Mallick and others32 xvi. P.P.K. Gopalan Nambiar vs. PPK Balakrishna Nambiar and others33 xvii. Lachmi Narai Marwari vs. Balmukund Marwari and another34 xviii. Bk Basha vs. Mohd. Ali & other35 xix. Krishndevi Malchand Kamatia and others vs. Bombay Environmental Action Group and others36 xx. Ashutosh vs. State of Rajasthan & others37

55. Learned Senior Counsel Sri Aditya Sondi and Sri

Shashikant Shetty submitted that the judgment and

decree in O.S.No.6673/2009 are not binding on

Respondent Nos.11 to 17, as they are passed against

deceased persons. It is submitted that the appeal filed by

the plaintiff is frivolous and liable to be dismissed.

ILR 1984 MP 393

1998 (I) CTC 423

(1988) SUPP. SCC 578

1995 SUPP 2 SCC 664

AIR 1924 JC 321

(2011) 3 SCC 363

(2005) 7 SCC 308

- 100 -

NC: 2026:KHC:19871

HC-KAR

POINTS FOR CONSIDERATIONS:-

56. Upon hearing the learned Senior Counsel and

considering the submissions, the following points arise for

consideration:

i. Whether, under the facts and circumstances involved in the case, the defendants have proved that the plaintiff firm was represented by C.R. Santosh Kumar on behalf of the plaintiff partnership firm in O.S. No. 1318/1980 and in RFA No. 606/1989, and whether such representation amounts to the plaintiff firm being duly represented by its partner?

ii. Whether, under the facts and circumstances involved in the case, the judgment and decree dated 24.04.1998 passed by this Court in RFA No. 606/1989 is binding on the appellant/plaintiff?

iii. Whether, under the facts and circumstances involved in the case, the representation made by C.R. Santosh Kumar amounts to representation for and on behalf of the plaintiff firm, M/s Master Products, in O.S. No. 1318/1980 and in RFA No. 606/1989, not only

- 101 -

NC: 2026:KHC:19871

HC-KAR

in his individual capacity but also on behalf of the plaintiff firm?

iv. Whether, under the facts and circumstances involved in the case, on account of the death of Buddamma, the appeal in RFA No. 606/1989 stood abated for failure to bring the legal heirs of late Buddamma on record?

v. Whether, under the facts and circumstances involved in the case, the non-filing of a written statement by Buddamma in the suit, her death during the pendency of RFA No. 606/1989, and the failure to bring her legal heirs on record amount to abatement of the appeal in its entirety?

vi. Whether, under the facts and circumstances involved in the case, on account of the death of Buddamma, the appeal in RFA No.606/1989 abated in view of the LRs of Buddamma not being brought on record in the appeal?

vii. Whether, under the facts and circumstances involved in the case, the suits filed in O.S.No.8973 of 2006 and O.S.No.6873 of 2009 are hit by principle of res-judicata as per Section 11 of CPC?

viii. Whether, under the facts and circumstances involved in the case, re-conveyance of property

- 102 -

NC: 2026:KHC:19871

HC-KAR

made as per the settlement deed dated 22.12.1949 is applicable in determining the shares of parties in the suit in O.S.No.1318 of 1980 (O.S.No.334 of 1971) and in RFA No.606 of 1989?

REASONING:-

57. In V. Tulasamma, as noted supra, the Hon'ble

Supreme Court has authoritatively interpreted the

provisions of Section 14 of the Hindu Succession Act. In

the present case, the appellants have confined their

arguments to substantial questions of law pertaining to the

interpretation of sub-sections (1) and (2) of Section 14 of

the Hindu Succession Act, 1956. The following two points

arise for consideration in relation to the interpretation of

sub-sections (1) and (2) of Section 14 of the Hindu

Succession Act, as stated in paragraph No.4, as follows:

4. Thus the two points that fall for determination in this appeal may be stated thus:

"(1) whether the instrument of compromise under which the properties were given to the appellant Tulasamma before the 1956 Act in lieu of

- 103 -

NC: 2026:KHC:19871

HC-KAR

maintenance falls within Section 14(1) or is covered by s. 14(2) of the 1956, Act and

(2) Whether a Hindu widow has a right to property in lieu of her maintenance, and if such a right is conferred on her subsequently by way of maintenance it would amount to mere recognition of a pre-existing right or a conferment of new title so as to fall squarely within Section 14(2) of the 1956 Act."

58. Therefore, in view of the difference in the

factual matrix involved in the above-stated case and the

present case, the said case is not applicable to the present

case.

59. The sum and substance of the plaintiff's

contention, as urged in the plaint and in arguments, is that

the judgment passed in RFA No.606/1989 (Ex.P-29),

arising out of dismissal of O.S.No.1318/1980, is not

binding on the plaintiff firm. It is contended that the

plaintiff firm was not a party to O.S.No.1318/1980 or RFA

No.606/1989 and therefore was not represented therein.

- 104 -

NC: 2026:KHC:19871

HC-KAR

Consequently, the judgment and decree passed therein

are not binding on the plaintiff firm.

60. Per contra, it is the contention of the

defendants that C.R.Santosh Kumar, being a partner of

the plaintiff firm, represented the firm in both proceedings

not only in his individual capacity but also on behalf of the

partnership firm.

61. It is not in dispute that C.R.Santosh Kumar was

subsequently impleaded as Defendant No.6 in O.S.

No.1318/1980 on 03.06.1992. The question for

consideration is whether the plaintiff firm was represented

by its partner in the said suit and appeal and whether the

partnership firm had knowledge of the proceedings such

that the decree cannot be said to have been passed

behind its back.

62. It is the case of the plaintiff that the partnership

firm purchased the suit schedule property in Sy.No.39/4 of

Doddakallasandra Village, Uttarahalli Hobli, Bengaluru,

- 105 -

NC: 2026:KHC:19871

HC-KAR

measuring 1 acre 20 guntas from Buddamma under a

registered sale deed dated 18.05.1970 (Ex.P-24). Ex.P-18,

the partnership deed dated 26.04.1970, reveals that C.R.

Santosh Kumar and others formed the partnership firm

M/s. Master Products. It is not disputed that C.R.Santosh

Kumar was one of the partners and that the property was

purchased on behalf of the firm.

63. Learned Senior Counsel Sri Ananth Mandagi

contended that upon purchase, the property became

partnership property under Section 14 of the Act, 1932,

therefore, the firm was a necessary party in any suit

concerning the property. In the absence of impleading the

firm, decree passed would not bind the partnership firm.

64. Section 18 of the Act, 1932 provides that a

partner is an agent of the firm for the purposes of the

business of the firm. Section 4 of the Act, 1932 defines

partnership as a relationship between persons who agree

- 106 -

NC: 2026:KHC:19871

HC-KAR

to share profits of a business carried on by all or any of

them acting for all.

65. The Hon'ble Supreme Court, in the case of

Controller and Auditor General v. Kamlesh Vadilal

Mehta38, held that a partnership firm is not a separate

legal entity like a company but is a collective of individual

partners. Therefore, whether representation by one

partner amounts to representation of all partners requires

consideration.

66. Under Section 19 of the Act, 1932, acts done by

a partner in carrying on the business of the firm in the

usual manner bind the firm. There is implied authority in

such acts.

67. Therefore, if a partner appears in proceedings

with the intention to bind the firm, such participation may

constitute implied authority, and other partners are bound

under Section 22 of the Act, 1932.

(2003) 2 SCC 349

- 107 -

NC: 2026:KHC:19871

HC-KAR

68. In the present case, C.R.Santosh Kumar

represented the firm in the suit and appeal concerning

partnership property. The question is whether such

representation binds the firm, considering the evidence on

record.

69. In O.S.No.167/1966 filed by Anjanappa against

Buddamma and others in which, defendant No.5 is C.R.

Santosh Kumar, who has filed written statement in the

said suit, which is marked as Ex.D-21 and has made a

statement in the written statement that in Sy.No.39/4

(formerly bearing Sy.No.39/2) of Doddakallasandra village

measuring 04 acres 14 guntas was owned and possessed

by one Mystry Hucchappa S/o. Subbanna. The said

Hucchhappa sold the said property under a registered sale

deed dated 04.06.1928 to Avalahalli Hanumanthappa S/o.

Eerappa. The said Avalahalli Hanumanthappa was in

possession and enjoyment of the said property. The said

property was his separate and self acquired property. The

said Avalahalli Hanumanthappa sold the entire land under

- 108 -

NC: 2026:KHC:19871

HC-KAR

a registered sale deed dated 18.06.1949 to one

Hucchhappa S/o. Hoblappa and put him in possession of

the same. The said Hucchhappa S/o. Hoblappa transferred

and granted the said land under registered sale deed

dated 05.10.1950 to Avalahalli Hanumanthappa and his

son Chikka Munishamappa. On the same day, i.e., on

05.10.1950, Avalahalli Hanumanthappa and his son Chikka

Munishamappa conveyed, transferred and sold the

property under the registered sale deed to Muniyappa

Reddy and put in possession. The said Muniyappa Reddy

sold the property under registered sale deed dated

22.07.1963 in favour of defendant No.1-Buddamma (In

O.S.No.167/1966) and thereafter the said Buddamma sold

the property to M/s. Master Products represented by

defendant No.5-C.R. Santosh Kumar under a registered

sale deed dated 08.05.1970 and conveyed 01 acre 20

guntas out of said Sy.No.39/4.

70. Further, it is averred in the said written

statement that defendant No.5-C.R.Santosh Kumar,

- 109 -

NC: 2026:KHC:19871

HC-KAR

formed a layout with permission from the competent

authorities and a portion of Sy.No.39/4 was assigned as

Sy.No.39/4A and it is contended that defendant No.5-C.R.

Santosh Kumar had invested considerable amount for

business. It is contended that when Avalahalli

Hanumanthappa parted with his right over the said land on

18.06.1949 in favour of Hucchhappa S/o. Hoblappa he had

lost title and interest as on 22.12.1949. When the alleged

settlement deed was executed, therefore, Avalahalli

Hanumanthappa did not have competency to transfer any

right as on 22.12.1949. Hence, defendant No.5-C.R.

Santosh Kumar had appeared on behalf of firm-M/s.

Master Products in the earlier suit proceedings in

O.S.No.167/1966. Hence, the plaintiff-M/s. Master

Products, cannot contend that he was got surprised, it

proves that the plaintiff-M/s. Master Products, knew about

the legal proceedings.

71. Further, in the evidence of C.R.Santosh Kumar

in O.S. No.1318/1980, produced as Ex.D-2 in the present

- 110 -

NC: 2026:KHC:19871

HC-KAR

case, he deposed in chief examination that he was one of

the partners of M/s. Master Products and that the firm had

purchased the suit land. In cross-examination, he has

admitted that there were five partners, four of whom were

brothers and one the wife of a brother. Therefore, the

partners were not strangers to him. When C.R.Santosh

Kumar participated in O.S. No.1318/1980, it must be

inferred that the other partners were aware of the

proceedings and had authorized him to represent the firm.

Accordingly, the partnership firm cannot now contend that

it had no knowledge of the proceedings.Further after the

said land sold to the plaintiff partnership firm and same

was got re-surveyed and assigned Sy.No.39/4A.

Therefore, it is proved that C R Santosh Kumar definitely

having awareness of the property in question in the suit

proceedings and this fact is proved to be known by the

partnership firm and other partners.

72. Considering partners in the plaintiff partnership

firm all the partners are the family members and the

- 111 -

NC: 2026:KHC:19871

HC-KAR

partnership firm is family entity. It is further evident from

Ex.P-18, the partnership deed dated 26.04.1970, that the

partners were residing at the same address, namely

No.20, SST Street, V.V.Puram, Bengaluru. C.R.Santosh

Kumar's address is shown as the same. Therefore, it

cannot be contended that the partners were unaware of

the litigation and they are strangers.

73. Under Order XXX of CPC, a partner may sue or

be sued in the name of the firm. When a partner contests

proceedings concerning partnership property, it amounts

to representation of the firm. Therefore, the participation

of C.R. Santosh Kumar as partner constitutes

representation of the partnership firm, and the decree

cannot be said to have been passed behind its back.

74. Ex.P-18, though an unregistered partnership

deed dated 26.04.1970, discloses that C.R.Santosh Kumar

(Party No.7), C.P.Satyanarayana (Party No.8), Sooramma

(Party No.9), and Roopa (Party No.10) shared the same

- 112 -

NC: 2026:KHC:19871

HC-KAR

address. Hence, it cannot be asserted that they were

strangers to one another or unaware of the proceedings.

75. Certificate of Registration dated 03.01.1972

(Ex.P-59), Partnership Deed dated 01.06.1974 (Ex.P-20),

Retirement Deed dated 01.04.1980 (Ex.P-21), Partnership

Deed dated 01.04.1980 (Ex.P-22), Dissolution Deed dated

01.04.1987 (Ex.P-31), Agreement of Co-Ownership dated

01.05.1987 (Ex.P-33), and Deed of Transfer dated

04.12.1991 (Ex.P-34) demonstrate that all partners were

residing at No.20, Subramaniyaswamy Temple Street,

V.V.Puram, Bengaluru. Therefore, it is reasonable to

conclude that the firm was duly represented by C.R.

Santosh Kumar in both the suit and the appeal.

76. The plaintiff partnership firm is a family entity.

M/s Master Products partnership firm was registered on

03.09.1972. C.R.Santosh Kumar had filed impleading

application on 18.01.1972 in a suit filed on 29.05.1971,

therefore, as on the date of filing of the suit and on the

- 113 -

NC: 2026:KHC:19871

HC-KAR

date of sale deed dated 18.01.1970 the partnership firm

was unregistered. Therefore, the partnership firm was duly

represented by C.R.Santosh Kumar who is acted on behalf

of the firm and dependant estate of deceased Buddmma

throughout proceedings.

77. The admission of PW-1 Prashanth Hegde further

establishes that C.R.Santosh Kumar participated in the

proceedings on behalf of M/s. Master Products throughout.

Hence, the judgment and decree in RFA No.606/1989

(Ex.P-29) is binding on M/s. Master Products and its

partners.

78. Ex.D.69 is the application filed by C.R.Santosh

Kumar in O.S.No.1318/1980, (Ex.P-26) being defendant

No.5, and he deposed that M/s. Master Products,

represented by him, had purchased 1 acre 20 guntas of

land out of the suit land from its previous owner,

Buddamma, who was defendant No.1 in the suit, under a

registered sale deed dated 18.05.1970. He has also

- 114 -

NC: 2026:KHC:19871

HC-KAR

deposed in the written statement as to how his

predecessor-in-title, M/s. Master Products, acquired rights

in the said suit property and has given details of the

transactions. Therefore, by this very admission, it is

proved that C.R.Santosh Kumar, not only in his individual

capacity but also as a partner of the plaintiff partnership

firm, has contested the suit in O.S. No.1318/1980.

79. The plaintiff partnership firm filed an application

under Order I Rule X(2) of CPC in FDP No.41/1999 (Ex.D-

38) to implead C.R.Satyanarayana as respondent No.5(a),

C.R.Prabakar as respondent No.5(b), and

C.R.Ashwathnarayana as respondent No.5(c). In the

affidavit, the partnership firm deposed that the present

respondents are also partners of the said firm and that 1

acre 20 guntas of land was purchased by M/s. Master

Products from Buddamma by respondent No.5, and that

the proposed respondents are all partners of the said firm.

It is observed in the order (Ex.D-39) in FDP No.41/1999

that the firm M/s. Master Products was already

- 115 -

NC: 2026:KHC:19871

HC-KAR

represented by one of its partners, namely C.R.Santosh

Kumar. It is further observed in the order that

C.R.Santosh Kumar was not neglecting the interest of the

firm, nor was it the case of the partners that his interest

was conflicting with that of the proposed respondents.

Therefore, it is observed that C.R.Santosh Kumar duly

represented the proceedings on behalf of the other

partners and that his interest was not conflicting with that

of the other partners and the partnership firm. Therefore,

it cannot be said that the judgment and decree were

passed behind the back of the other partners and the

partnership firm.

80. Plaintiff No.4, who is a partner of the plaintiff

partnership firm, preferred Special Leave Petition

No.18464/2009 (Ex.D-10) before the Hon'ble Supreme

Court and raised the ground that in O.S.No.1318/1980,

(Ex.P-26) the plaintiff firm M/s. Master Products and its

partners were not made parties. Therefore, the judgment

and decree are not binding on the plaintiff firm, but this

- 116 -

NC: 2026:KHC:19871

HC-KAR

contention was not accepted by the Hon'ble Supreme

Court. Therefore, the plea taken by the plaintiff firm has

attained finality up to the Hon'ble Supreme Court, and the

Hon'ble Supreme Court has rejected their contentions.

81. Shanthanath Shetty filed an application under

Order XXI Rule 97 read with Section 151 of CPC in

Execution Case No.2253/2006 (Ex.D-70) and the said

application was rejected, against which the plaintiff filed

RFA No.385/2009, but it was also dismissed.

82. The plaintiff filed RFA No.951/2008 against the

order passed in O.S.No.25813/2008, being aggrieved by

the rejection of the plaint under Order VII Rule 11(a) and

(d) of CPC. This appeal was also dismissed on 19.11.2009,

and the said document is marked as Ex.D-18.

83. In this appeal, this Court addressed this issue

and observed, giving findings that when the issue was

taken to the Hon'ble Supreme Court against the order

passed in the RFAs, the contention raised by the plaintiff

- 117 -

NC: 2026:KHC:19871

HC-KAR

attained finality, and the decree holders in O.S.

No.1318/1980 (Ex.P-26) have attained finality as they

have got half share in the suit schedule properties.

Therefore, Muniyamma and the LRs of Anjanappa are

entitled to 2 acres 7 guntas of land in the concerned

survey number. Therefore, even the share granted by this

Court in RFA No.606/1989 (Ex.P-29) has attained finality

on its merits. Therefore, the trial Court is correct in

dismissing the suit.

84. The further contention of the plaintiff that the

judgment and decree passed in O.S. No.1318/1980 (Ex.P-

26) against which RFA No.606/1989 (Ex.P.29) was filed, is

not binding on them, is well addressed in Execution Case

No.2253/2006 (Ex.P-128). The plaintiff herein filed an

application under Order XXI Rule 97 of CPC as an

obstructer in executing the decree, and it was observed

and found that C.R. Santosh Kumar was a party to the suit

proceedings and also in appeal, and that he represented

not only himself but also the partnership firm. Thus, the

- 118 -

NC: 2026:KHC:19871

HC-KAR

said obstruction application was dismissed, which was

challenged in RFA No.485/2008 (Execution) (Ex.D-64),

and the said RFA No.485/2008 was rejected.

85. At the time of filing O.S.No.1318/1980 (Ex.P-

25) (old O.S. No.332/1971) also O.S.No.167/1976 (Ex.D-

20 and 21) the firm M/s. Master Products was not a

registered firm, and it was not registered at the time of

purchasing the suit property. Therefore, the representation

made by C.R.Santosh Kumar in the suit was well thought

by the plaintiff, as C.R.Santosh Kumar had purchased the

property on behalf of an unregistered firm. Therefore,

C.R.Santosh Kumar was made a party as defendant No.5

in the suit, as there was no necessity to make the other

partners parties to the suit because the partnership firm

was not registered at that point of time.

86. The appellants/plaintiffs have raised the

question that the judgment and decree in RFA

No.606/1989 (Ex.P-29) are a nullity as Buddamma died

- 119 -

NC: 2026:KHC:19871

HC-KAR

during the pendency of the appeal in RFA No.606/1989

and her LRs were not brought on record; therefore, it is

contended that the judgment and decree passed in the

appeal abated in whole.

87. Here, the pertinent question to be considered in

this context is whether non-arraying of the LRs of

deceased Buddamma on record abates the appeal and

causes any prejudice to the appellants/plaintiffs. The

plaintiff partnership firm purchased the property from

Buddamma, and the said Buddamma was defendant No.1

in O.S.No.1318/1980. Initially, after notice to her, she

remained absent and was placed ex parte. The records

disclose that Buddamma filed an application for recalling

the order placing her ex parte, and the order was recalled

and she was allowed to contest the suit. However,

thereafter, she did not file any written statement and did

not contest the suit. It is pertinent to mention here that

the purchaser from Buddamma stepped into her shoes.

Therefore, Buddamma remained silent. C.R. Santosh

- 120 -

NC: 2026:KHC:19871

HC-KAR

Kumar, who is a partner of the plaintiff firm, namely M/s.

Master Products, represented the suit by stepping into the

shoes of Buddamma also, on behalf of the other partners

and the partnership firm. Therefore, there is no question

of non-representation in the suit affecting the rights of the

plaintiffs, including the firm.

88. The entire appeal would not abate when there

were other respondents who duly represented and

contested the appeal. Buddamma was given two

opportunities to contest the suit as stated above, but she

remained absent and was placed ex parte. She also

remained ex parte in the appeal upon issuance of notice,

as she had sold the excess land to the plaintiff. Therefore,

the plaintiff, in the place of Buddamma, was contesting the

suit through C.R.Santosh Kumar. C.R.Santosh Kumar

contested the suit as a partner of the firm and on behalf of

the other partners. It is pertinent to mention here that, as

discussed above, all were residing under the same roof at

the same address; therefore, at no point of time can it be

- 121 -

NC: 2026:KHC:19871

HC-KAR

said that the judgment and decree passed in the suit or in

the appeal were behind the back of the plaintiff.

89. The plaintiffs/appellants have brought the legal

heirs of Buddamma on record in RP No.46/2000 (Ex.D-3),

CP No.822/2001 (Ex.D-27), RP No.461/2001 (Ex.D-28)

and CP No.994/2001; therefore, the legal heirs of

Buddamma have also contested the issue in various

litigations. Therefore, the judgment and decree in RFA

No.606/1989 have merged with the orders passed in the

above review petitions and civil petitions. Thus, the appeal

is not abated. The other defendants/respondents

contested RFA No.606/1989 by representing the estate of

Buddamma. M/s. Luvac Engineering (presently known as

Metal Closers) was arrayed as defendant No.2 in O.S.

No.1318/1980.

90. After the judgment and decree were passed in

RFA No.606/1989 holding that Buddamma was entitled to

half share, M/s. Luvac Engineering purchased from M/s.

- 122 -

NC: 2026:KHC:19871

HC-KAR

Master Products an extent of 1 acre 20 guntas, which is in

excess of the half share; therefore, M/s.Luvac Engineering

is estopped from contending that the order passed against

a dead person is not binding on them. In the contest,

having regard to the fact that M/s. Luvac Engineering was

a party to the proceedings throughout, non-arraying of the

legal heirs of Buddamma cannot abate the appeal

proceedings.

91. In the final decree proceedings in FDP

No.41/1999 (Ex.D-40), RFA No.692/2003 (Ex.D-59), RFA

No.502/2003 (Ex.D-55) and SLP No.3278/2007, this Court

as well as the Hon'ble Supreme Court held that no land

was available to C.R.Santosh Kumar, who had purchased 1

acre 20 guntas, and the same was in excess of the share

of Buddamma. M/s. Luvac Engineering is holding 1 acre 5

guntas, knowingly well that the conveyance of the

property by Buddamma was in excess of her later

determined share of 2 acres 7½ guntas; M/s. Luvac

- 123 -

NC: 2026:KHC:19871

HC-KAR

Engineering purchased 1 acre 5 guntas from the partners

of M/s. Master Products.

92. Buddamma died on 12.11.1984 during the

pendency of the appeal in RFA No.606/1989. In RP

No.46/2000, CP No.822/2001 (Ex.D-27), RP No.461/2001

(Ex.D-28) and CP No.994/2001, in all the proceedings the

legal heirs of Buddamma were parties, and there is no

question that the legal heirs of Buddamma were not

heard. What was allotted to Buddamma's share in RFA

No.606/1989, the same quantum of extent of land would

go to the plaintiff firm. Further, the same was ratified by

subsequent legal proceedings as stated above. Therefore,

merely on technicality, substantial justice cannot be

curtailed, and the plaintiff does not have excess rights

beyond what was allotted to Buddamma in RFA

No.606/1989. The whole attempt of the plaintiff is nothing

but to thwart the rights, interests, and entitlements of

defendant Nos.1 to 8 as per RFA No.606/1989. Therefore,

- 124 -

NC: 2026:KHC:19871

HC-KAR

considering the provisions of Order XXII Rule 6 and Rule

10 of CPC, the appeal would not stand abated.

93. The plaintiff purchased land from Buddamma in

excess of what she was entitled to in RFA No.606/1989,

wherein the share was determined in the suit for partition

in O.S.No.1318/1980. C.R.Santosh Kumar has contested

the suit in the place of Buddamma on behalf of the

partnership firm and other partners. Therefore, the

technical contention that the legal heirs of Buddamma

were not brought on record in the appeal and that the

whole appeal stands abated is misconceived, and by such

misconceived arguments the plaintiff is now trying to

curtail the determined rights of defendant Nos.1 to 8 to

get the share that was awarded in RFA No.606/1989. The

whole scheme of the suits in O.S.No.8973/2006 and

O.S.No.6873/2009 is nothing but contesting on technical

aspects of law to somehow see that the judgment and

decree passed in RFA No.606/1989 are set aside so as to

cause deprivation of the rights of defendant Nos.1 to 8 for

- 125 -

NC: 2026:KHC:19871

HC-KAR

claiming their legitimate share. The plaintiff purchased the

property from Buddamma, and they do not possess any

independent title or right other than what Buddamma had;

therefore, the plaintiff and other defendants who are

claiming through the plaintiff and having beneficial interest

in the suit have stepped into the shoes of Buddamma.

Therefore, they are deemed to have the characteristics of

legal representatives as defined under Section 2(11) of

CPC. There is a difference between legal heirs and legal

representatives. Section 2(11) of CPC defines legal

representatives as follows:

"legal representative" means a person who in law represents the estate of a deceased person, and includes any person who intermeddles with the estate of the deceased and where a party sues or is sued in a representative character the person on whom the estate devolves on the death of the party so suing or sued;

94. Therefore, when C.R.Santosh Kumar and other

defendants who are claiming through the plaintiff were

representing the estate of deceased Buddamma, because

- 126 -

NC: 2026:KHC:19871

HC-KAR

C.R.Santosh Kumar, being one of the purchasers and

representing the partnership firm, is to be considered as a

legal representative of Buddamma. Therefore, upon

considering Section 2(11) and Order XXII Rule 10 of CPC,

it would clearly demonstrate that the plaintiff and

C.R.Santosh Kumar have already stepped into the shoes of

Buddamma, and it is not open for them to contend that

they were not represented in the suit and in RFA

No.606/1989.

95. In SLP No.6079/2011 (Ex.D-68), the Hon'ble

Supreme Court held that defendant Nos.1 to 8 are entitled

to land to the extent of 1 acre 36.5 guntas. Therefore, the

determination of the share has attained finality up to the

proceedings before the Hon'ble Supreme Court. Therefore,

when considering substantial justice vis-à-vis the technical

aspects raised in the suit, the Hon'ble Supreme Court,

while considering all these aspects, has correctly held that

the determination of the share made in RFA No.606/1989

- 127 -

NC: 2026:KHC:19871

HC-KAR

is correct by holding that defendant Nos.1 to 8 are entitled

to 1 acre 36.5 guntas of land.

96. Non-arraying of the LRs of Buddamma shall not

abate the appeal in whole, and in this regard I place

reliance on the judgment of the Hon'ble Supreme Court in

the case of Shivashankara and others vs.

H.P.Vedvyasa Char, Bhurey Khan Vs Yaseen Khan, as

stated supra, and State of Andhra Pradesh vs. Pratap

Karan39.

97. Upon the death of the deceased Buddamma,

the joint interest was fully and substantially carried

forward in the proceedings by the appellant along with the

substituted legal representatives of the deceased. This

aspect is agitated in RFA No.692/2003 C/w RFA

No.502/2003 (Ex.P-28), in which C.R.Santosh Kumar and

M/s. Luvac Engineering Corporation have challenged the

order dated 10.03.2003 passed in FDP No.41/1999 (Ex.P-

27) on the file of VI Additional City Civil Judge, Bengalore

(2016) 2 SCC 82

- 128 -

NC: 2026:KHC:19871

HC-KAR

City, CCCH-11 and in these appeals, the legal

representatives of Buddamma were made parties as

respondent Nos.9(a) to 9(i); therefore, the legality and

propriety of the decree passed in RFA No.606/1989 is also

considered and C.R. Santosh Kumar and M/s. Luvac

Engineering Corporation have pleaded equity and this

Court has observed that in the name of equity this Court

cannot interfere with or modify a valid and just order

passed by the Courts, however sympathetic it may be to

its cause.

98. In the order it is observed that though it may

cause considerable hardship and heartburn for

C.R.Santosh Kumar and M/s. Luvac Engineering

Corporation in losing the entire extent of land, though they

claim to be in possession to an extent of 01 acre 20

guntas from the year 1970, the suit itself is of the year

1971 (O.S.No.334/1971) and the interval between the

purchase and the date of filing of the suit being just one

year, such equities cannot be pleaded at this point of time.

- 129 -

NC: 2026:KHC:19871

HC-KAR

Hence, the validity of the decree passed in RFA

No.606/1989 is also considered and filing these appeals,

C.R. Santosh Kumar and M/s. Luvac Engineering

Corporation, as a lost hope, pleaded equity by accepting

the decree passed in RFA No.606/1989; therefore, the

grievance of the plaintiff/partnership firm and its partners

are fully heard and considered.

99. Further, the appellants/plaintiffs have filed an

undertaking and an affidavit dated 12.06.2001 before the

final decree proceedings Court that M/s. Luvac Engineering

Corporation and its partners will not plead equities and

sought for permission to complete the partly constructed

structures, etc.; therefore, it is at their risk that they have

started construction and filed the affidavit not to plead

equity. Therefore, considering all these aspects, it cannot

be said that the legal heirs of Buddamma as well as the

plaintiff/partnership firm and its partners have not been

heard.

- 130 -

NC: 2026:KHC:19871

HC-KAR

100. Further, the Hon'ble Supreme Court has

observed that Order XXII Rule 1 of CPC declares that the

death of plaintiff or defendant shall not cause the suit to

abate if the right to sue survives. In the present case, the

purchasers through Buddamma have accrued their rights

by contesting in the final decree proceedings. Though the

legal representatives of Buddamma are required to be

brought on record, it would not be of any consequences as

the legal representatives of Buddamma would not benefit

out of the decree, since the purchasers of Buddamma are

already placed on record. Hence, though Buddamma died

and her legal representatives were not brought on record

in RFA No.606/1989, the right to sue survives as the

purchasers are contesting the appeal by stating in the suit

as the legal representatives of Buddamma. In this regard,

I place reliance on the judgment of Hon'ble Supreme Court

in the case of DDA VS. DIWAN CHAND ANAND AND

OTHERS, as stated supra, which has observed that non-

- 131 -

NC: 2026:KHC:19871

HC-KAR

impleading of legal representatives in all cases would not

abate the suit as a whole. It is held at Paragraph Nos. 9,

9.1, 9.2, 9.3,9.4, which reads as under:

"9. While considering the impugned order passed by the High Court dated 09.07.2007, dismissing the appeal as having abated, the law on abatement and on Order 22 CPC is required to be discussed. Order 22 CPC fell for consideration before this Court in the recent decision in the case of Venigalla Koteswaramman (supra) in which this Court considered in detail the earlier decisions of this Court in the case of Nathu Ram (supra) as well as the other decisions including the later decision in the case of Hemareddi (supra). The relevant discussion on Order 22 CPC in paragraphs 42 to 44.8 are extracted as under:

"42. The rules of procedure for dealing with death, marriage, and insolvency of parties in a civil litigation are essentially governed by the provisions contained in Order 22 of the Code.

42.1. Though the provisions in Rule 1 to Rule 10 A of Order 22 primarily refer to the proceedings in a suit but, by virtue of Rule 11, the said provisions apply to the appeals too and, for the purpose of an appeal, the expressions "plaintiff", "defendant"

and "suit" could be read as "appellant", "respondent" and "appeal" respectively.

- 132 -

NC: 2026:KHC:19871

HC-KAR

42.2. Rule 1 of Order 22 of the Code declares that the death of a plaintiff or defendant shall not cause the suit to abate if the right to sue survives. When read for the purpose of appeal, this provision means that the death of an appellant or respondent shall not cause the appeal to abate if the right to sue survives.

42.3. Rule 2 of Order 22 of the Code ordains the procedure where one of the several plaintiffs or defendants dies and right to sue survives to the surviving plaintiff(s) alone, or against the surviving defendant(s) alone. The same procedure applies in appeal where one of the several appellants or respondents dies and right to sue survives to the surviving appellant(s) alone, or against the surviving respondent(s) alone. The procedure is that the Court is required to cause an entry to that effect to be made on record and the appeal is to proceed at the instance of the surviving appellant(s) or against the surviving respondent(s), as the case may be.

42.4. However, by virtue of Rule 4 read with Rule 11 of Order 22 of the Code, in case of death of one of the several respondents, where right to sue does not survive against the surviving respondent or respondents as also in the case where the sole respondent dies and the right to sue survives, the contemplated procedure is that the legal representatives of the deceased respondent are to be substituted in his place; and if no application is made for such substitution within the time limited by law, the appeal abates as against the deceased respondent.

42.5. Of course, the provisions have been made for dealing with the application for substitution filed belatedly but the same need not be elaborated in the present case because it remains an admitted fact that no application for substitution of legal representatives of Defendant 2 (who was Respondent 3 in AS No.1887 of 1988) was made before the High Court.

- 133 -

NC: 2026:KHC:19871

HC-KAR

42.6. The relevant provisions contained in Rules 1, 2, subrules (1), (2) and (3) of Rule 4 and Rule 11 of Order 22 could be usefully reproduced as under

"1. No abatement by party's death, if right to sue survives.-- The death of a plaintiff or defendant shall not cause the suit to abate if the right to sue survives.

2. Procedure where one of several plaintiffs or defendants dies and right to sue survives.-- Where there are more plaintiffs or defendants than one, and any of them dies, and where the right to sue survives to the surviving plaintiff or plaintiffs alone, or against the surviving defendant or defendants alone, the Court shall cause an entry to that effect to be made on the record, and the suit shall proceed at the instance of the surviving plaintiff or plaintiffs, or against the surviving defendant or defendants.

* * *

4. Procedure in case of death of one of several defendants or of sole defendant.--(1) Where one of two or more defendants dies and the right to sue does not survive against the surviving defendant or defendants alone, or a sole defendant or sole surviving defendant dies and the right to sue survives, the Court, on an application made in that behalf, shall cause the legal representative of the deceased defendant to be made a party and shall proceed with the suit.

(2) Any person so made a party may make any defence appropriate to his character as legal representative of the deceased defendant.

- 134 -

NC: 2026:KHC:19871

HC-KAR

(3) Where within the time limited by law no application is made under sub-rule (1), the suit shall abate as against the deceased defendant.

                 *      *        *

   11.    Application       of       Order      to     appeals.--In       the

application of this Order to appeals, so far as may be, the word "plaintiff" shall be held to include an appellant, the word "defendant" a respondent, and the word "suit" an appeal."

43. For determining if Order 22 Rule 2 could apply, we have to examine if right to sue survived against the surviving respondents. It is not the case that no legal heirs were available for Defendant 2. It is also not the case where the estate of the deceased Defendant 2 passed on to the remaining parties by survivorship or otherwise. Therefore, applicability of Order 22 Rule 2 CPC is clearly ruled out.

44. Admittedly, steps were not taken for substitution of the legal representatives of Defendant 2, who was Respondent 3 in AS No. 1887 of 1988. Therefore, sub-rule (3) of Rule 4 of Order 22 of the Code directly came into operation and the said appeal filed by Defendants 16 to 18 abated against Defendant 2 (Respondent 3 therein). We may profitably recapitulate at this juncture that in fact,

- 135 -

NC: 2026:KHC:19871

HC-KAR

the other appeal filed by Defendants 4, 13 and 14 (AS No.1433 of 1989) was specifically dismissed by the High Court as against the deceased Defendant 2 on 25-4-2006.

44.1. Once it is found that the appeal filed by Defendants 16 to 18 abated as against Defendant 2 (Respondent 3), the question arises as to whether that appeal could have proceeded against the surviving respondents i.e. the plaintiff and Defendants 1 and 3 (who were Respondents 1, 2 and

4). For dealing with this question, we may usefully refer to the relevant principles, concerning the effect of abatement of appeal against one respondent in case of multiple respondents, as enunciated and explained by this Court.

44.2. The relevant principles were stated and explained in depth by this Court in State of Punjab v. Nathu Ram [State of Punjab v. Nathu Ram, AIR 1962 SC 89]. In that case, the Punjab Government had acquired certain pieces of land belonging to two brothers jointly. Upon their refusal to accept the compensation offered, their joint claim was referred to arbitration and an award was passed in their favour that was challenged by the State Government in appeal before the High Court. During pendency of appeal, one of the brothers died but no application

- 136 -

NC: 2026:KHC:19871

HC-KAR

was filed within time to bring on record his legal representatives. The High Court dismissed [Province of East Punjab v. Labhu Ram, 1954 SCC OnLine P&H 132] the appeal while observing that it had abated against the deceased brother and consequently, abated against the surviving brother too. The order so passed by the High Court was questioned before this Court in appeal by certificate of fitness.

44.3. While dismissing the appeal and affirming the views of the High Court, this Court in Nathu Ram case [State of Punjab v. Nathu Ram, AIR 1962 SC 89] enunciated the principles concerning the effect of abatement and explained as to why, in case of joint and indivisible decree, the appeal against the surviving respondent(s) cannot be proceeded with and has to be dismissed as a result of its abatement against the deceased respondent; the basic reason being that in the absence of the legal representatives of deceased respondent, the appellate court cannot determine between the appellant and the legal representatives anything which may affect the rights of the legal representatives. This Court pointed out that by abatement of appeal qua the deceased respondent, the decree between the appellant and the deceased respondent becomes final and the appellate court cannot, in any way modify that decree, directly or indirectly.

- 137 -

NC: 2026:KHC:19871

HC-KAR

44.4. The Court observed in that case, inter alia, as under: (Nathu Ram case [State of Punjab v. Nathu Ram, AIR 1962 SC 89] , AIR pp. 9091, paras 46 & 8)

"4. It is not disputed that in view of Order 22 Rule 4, Civil Procedure Code, hereinafter called the Code, the appeal abated against Labhu Ram, deceased, when no application for bringing on record his legal representatives had been made within the time limited by law. The Code does not provide for the abatement of the appeal against the other respondents. Courts have held that in certain circumstances, the appeals against the co respondents would also abate as a result of the abatement of the appeal against the deceased respondent. They have not been always agreed with respect to the result of the particular circumstances of a case and there has been, consequently, divergence of opinion in the application of the principle. It will serve no useful purpose to consider the cases. Suffice it to say that when Order 22 Rule 4 does not provide for the abatement of the appeals against the co-respondents of the deceased respondent there can be no question of abatement of the appeals against them. To say that the appeals against them abated in certain circumstances, is not a correct statement. Of course, the appeals against them cannot proceed in certain circumstances and

- 138 -

NC: 2026:KHC:19871

HC-KAR

have therefore to be dismissed. Such a result depends on the nature of the relief sought in the appeal.

5. The same conclusion is to be drawn from the provisions of Order 1 Rule 9 of the Code which provides that no suit shall be defeated by reason of the misjoinder or nonjoinder of parties and the court may, in every suit, deal with the matter in controversy so far as regards the rights and interests of the parties actually before it. It follows, therefore, that if the court can deal with the matter in controversy so far as regards the rights and interests of the appellant and the respondents other than the deceased respondent, it has to proceed with the appeal and decide it. It is only when it is not possible for the court to deal with such matters, that it will have to refuse to proceed further with the appeal and therefore dismiss it.

6. The question whether a court can deal with such matters or not, will depend on the facts of each case and therefore no exhaustive statement can be made about the circumstances when this is possible or is not possible. It may, however, be stated that ordinarily the considerations which weigh with the court in deciding upon this question are whether the appeal between the appellants and the respondents

- 139 -

NC: 2026:KHC:19871

HC-KAR

other than the deceased can be said to be properly constituted or can be said to have all the necessary parties for the decision of the controversy before the court. The test to determine this has been described in diverse forms. Courts will not proceed with an appeal (a) when the success of the appeal may lead to the court's coming to a decision which be in conflict with the decision between the appellant and the deceased respondent and therefore which would lead to the court's passing a decree which will be contradictory to the decree which had become final with respect to the same subject matter between the appellant and the deceased respondent; (b) when the appellant could not have brought the action for the necessary relief against those respondents alone who are still before the court; and (c) when the decree against the surviving respondents, if the appeal succeeds, be ineffective, that is to say, it could not be successfully executed.

* * *

8. The difficulty arises always when there is a joint decree. Here again, the consensus of opinion is that if the decree is joint and indivisible, the appeal against the other respondents also will not be proceeded with and will have to be dismissed as a result of the abatement of the appeal against the

- 140 -

NC: 2026:KHC:19871

HC-KAR

deceased respondent. Different views exist in the case of joint decrees in favour of respondents whose rights in the subject-matter of the decree are specified. One view is that in such cases, the abatement of the appeal against the deceased respondent will have the result of making the decree affecting his specific interest to be final and that the decree against the other respondents can be suitably dealt with by the appellate court. We do not consider this view correct. The specification of shares or of interest of the deceased respondent does not affect the nature of the decree and the capacity of the joint decree-holder to execute the entire decree or to resist the attempt of the other party to interfere with the joint right decreed in his favour. The abatement of an appeal means not only that the decree between the appellant and the deceased respondent has become final, but also, as a necessary corollary, that the appellate court cannot, in any way, modify that decree directly or indirectly. The reason is plain. It is that in the absence of the legal representatives of the deceased respondent, the appellate court cannot determine anything between the appellant and the legal representatives which may affect the rights of the legal representatives under the decree. It is immaterial that the modification which the Court will do is one to which exception can or cannot be taken.

- 141 -

NC: 2026:KHC:19871

HC-KAR

"9.1 After referring to the decision of this Court in the case of Nathu Ram (supra), in the case of Vennigalla Koteswaramma vs. Malampati Suryamba and Others, (2003) 3 SCC 272, it is observed by this Court that the nature and extent of the abatement in a given case and the decision to be taken thereon will depend upon the facts of each case and, therefore, no exhaustive statement can be made either way and that the decision will ultimately depend upon the fact whether the decree obtained was a joint decree or a separate one. It is further observed that this question cannot and should not also be tested merely on the format of the decree under challenge or it being one or the manner in which it was dealt with before or by the Court which passed it.

Thus, as observed and held by the Court:

(i) The death of a plaintiff or defendant shall not cause the suit to abate if the right to sue survives;

(ii) If there are more plaintiffs or defendants than one, and any of them dies, and where the right to sue survives to the surviving plaintiff or plaintiffs alone, or against the surviving defendant or defendants alone, the Court shall cause an entry to that effect to be made on the record, and the suit shall proceed at the instance of the surviving plaintiff or plaintiffs, or against the surviving defendant or defendants (Order 22 Rule

2);

- 142 -

NC: 2026:KHC:19871

HC-KAR

(iii) where one of two or more defendants dies and the right to sue does not survive against the surviving defendant or defendants alone, or a sole defendant or sole surviving defendant dies and the right to sue survives, the Court, on an application made in that behalf, shall cause the legal representative of the deceased defendant to be made a party and shall proceed with the suit. Where within the time limited by law no application is made under sub-rule 1 of Order 22 Rule 4, the suit shall abate as against the deceased defendant;

(iv) the provision of Order 22 shall also apply to the appeal proceedings also.

9.2 As observed and held by this Court in the aforesaid decisions while considering whether the suit/appeal has abated due to non-bringing the legal representatives of plaintiffs/defendants or not, the Court has to examine if the right to sue survives against the surviving respondents. Thereafter the Appellate Court has to consider the question whether non-bringing the legal representatives of some of the defendants, the appeal could have proceeded against the surviving respondents. Therefore, the Appellate Court has to consider the effect of abatement of the appeal against each of the respondents in case of multiple respondents.

- 143 -

NC: 2026:KHC:19871

HC-KAR

9.3 Applying the law laid down by this Court in the aforesaid decisions to the impugned judgment and order dated 09.07.2007 passed by the High Court, it appears that the High Court has mechanically and without holding any further enquiry which was required to be conducted as observed hereinabove, has simply dismissed the entire appeal as having abated due to non-bringing on record the legal representatives of some of the respondents - the original defendants who, as such, neither contested the suit nor filed the written statements. At the cost of repetition, it is observed that as such the original plaintiffs instituted the suit being co owners/co- sharers and for and on behalf of all the co owners/cosharers of the entire land sought to be acquired under the Land Acquisition Act.

9.4 As observed and held by this Court in the case of K. Vishwanathan Pillai (supra), the coowner is as much an owner of the entire property as a sole owner of the property. No coowner has a definite right, title and interest in any particular item or a portion thereof. On the other hand, he has right, title and interest in every part and parcel of the joint property. He owns several parts of the composite property along with others and it cannot be said that he is only a part owner or a fractional owner in the property. It is observed that, therefore, one co--

- 144 -

NC: 2026:KHC:19871

HC-KAR

owner can file a suit and recover the property against strangers and the decree would enure to all the co-owners. The aforesaid principle of law would be applicable in the appeal also. Thus, in the instant case, when the original plaintiffs - two co-owners instituted the suit with respect to the entire suit land jointly owned by the plaintiffs as well as defendants nos. 9 to 39 and when some of the defendants/respondents in appeal died, it can be said that estate is represented by others - more particularly the plaintiffs/heirs of the plaintiffs and it cannot be said that on not bringing the legal representatives of the some of the co sharers- defendants-respondents in appeal the appeal would abate as a whole".

101. The above view is fortified also by the judgment

of the Hon'ble Supreme Court in the case of

SIRAVARAPU APPA RAO AND OTHERS VS. DOKALA

APPA RAO40, wherein it was observed that the entire suit

cannot be held to be abated on the death of one of the

plaintiffs. The matter is still pending consideration before

the executing Court in Ex.No.2253/2006. The purchasers

- 145 -

NC: 2026:KHC:19871

HC-KAR

from Buddamma, namely the plaintiffs and C.R.Santosh

Kumar have filed cases are after other whatever the

possible in their attempt, even after the judgment of the

Hon'ble Supreme Court and now the executing Court has

issued delivery warrant.

102. Further, the Hon'ble Supreme Court in the case

of V. UTHIRAPATHI VS. ASHRAB41 has held that

abatement does not apply to execution proceedings. It is

relevant to mention here that as on the date of the filing

of the suit in O.S.No.1318/1980 (O.S.No.334/1971),

Buddamma has already transferred her interest in the

entire schedule property in favour of the other defendants;

therefore, quite naturally, Buddamma did not participate in

the above said suit and or in the appeal. The plaintiffs,

viz., plaintiff/partnership firm and its partners, being

purchasers from Buddamma filed a written statement and

stepped into the shoes of Buddamma and led evidence

before the Trial Court; hence, Buddamma was well

(1998) 3 SCC 148

- 146 -

NC: 2026:KHC:19871

HC-KAR

represented by her purchasers. Therefore, it cannot be

said that the judgment and decree were passed behind the

back of the plaintiffs.

103. In O.S.No.1318/1989, C.R.Santosh Kumar and

other purchasers from Buddamma have filed the written

statement by stating that they protected the interest of

Buddamma by contending that she was the absolute

owner of the suit schedule property and that she sold the

same to them for valuable consideration. M/s. Luvac

Engineering Corporation and C.R. Santosh Kumar have

contested the suit and appeal as the legal representatives

of Buddamma as they acquired interest over the suit

schedule property by way of sale deeds from Buddamma.

104. The cause of action to file the suit in

O.S.No.1318/1989 has survived and the adjudication of

claim has continued as the purchasers as well as

C.R.Santosh Kumar and the plaintiff/partnership firm have

substantially represented the estate of Buddamma in the

- 147 -

NC: 2026:KHC:19871

HC-KAR

proceedings and the plea of abatement or nullity of the

appeal in RFA No.606/1989 does not arise for

consideration. Further, the Hon'ble Supreme Court in the

case of SHIVSHANKARA AND ANOTHER VS.

H.P.VEDAVYASA, as stated supra has stated that non-

impleading of all legal representatives would not abate the

suit if the estate of the deceased is substantially

represented by other defendants. In the present case, the

plaintiff/partnership firm and other partners, being

purchasers from Buddamma were representing contesting

the suit; therefore, there is no question of abatement

merely because of the death of Buddamma. Also, places

reliance on the judgment of the Hon'ble Supreme Court in

the cases of BHUREY KHAN VS. YASEEN KHAN (dead)

by L.Rs. and others, and ANDHRA PRADESH VS.

PRATAP KARAN, as stated supra.

105. Hence, applying the principles of law laid down

by the Hon'ble Supreme Court stated above, upon the

death of the deceased Buddamma, the joint interest was

- 148 -

NC: 2026:KHC:19871

HC-KAR

fully and substantially taken forward in the proceedings by

the plaintiff/partnership firm and partners by substituting

the legal heirs of deceased Buddamma and also when the

said appeal was duly accepted. Therefore, it is not open

for the appellants to contend that the final judgment and

decree passed in RFA No.606/1989 have to be held abated

owing to the non-substitution of all the legal heirs of the

deceased Buddamma.

106. The plaintiff/partnership firm and partners

being purchasers from Buddamma stepped into the shoes

of Buddamma by virtue of Order XXII Rule 10 of CPC.

They were heard and thereafter, the judgment and decree

in RFA No.606/1989 was passed. It is contended that the

property in question has divested to Buddamma by virtue

of sale deed dated 22.07.1963 cannot be accepted as such

because of children of Avalahalli Hanumanthappa i.e.,

Chikka Muniswamappa (husband of Buddamma) and

Anjanappa/plaintiff in O.S.No.1318/1980, entered into a

settlement deed wherein 02 acres 07 guntas of land was

- 149 -

NC: 2026:KHC:19871

HC-KAR

allotted to Chikka Muniswamappa and Anjanappa each.

Thus, applying principle of Doctrine of Feeding out grant

by estoppel embodied under Section 43 of the Transfer of

Property Act, 1882, the land in question to the extent of

02 acres 07 guntas stood vested with the

plaintiff/Anjanappa by virtue of the said settlement deed.

This is also considered on its merits in the appeal in RFA

No.606/1989 (Ex.P-29) even in RP No.46/2000, CP

No.822/2001, RP No.461/2001 and CP No.944/2001

(which were filed seeking review of the judgment in RFA

No.606/1989) and in the final decree proceedings as well

as in the execution proceedings, where the plaintiffs have

sought allotment of their shares out of the shares of

Buddamma by accepting the decree.

107. The judgment and decree passed in RFA

No.606/1989 is accepted by the plaintiff/partnership firm

and its partners and other respondents/defendants, who

are supporting the plaintiff/partnership firm have accepted

the judgment and decree passed in RFA No.606/1989 and

- 150 -

NC: 2026:KHC:19871

HC-KAR

the review petitions and civil petitions filed by them are

also dismissed; but once again, the present suit for

recalling the judgment and decree passed in RFA

No.606/1989 is nothing but misconceived one. The

plaintiff/partnership firm has raised a technical ground

that the legal heirs of Buddamma were not represented;

this technicality is nothing but another attempt to curtail

the rights of defendant Nos.1 to 8, to get their shares as

per the decree passed in RFA No.606/1989. At one stage,

the decree passed in RFA No.606/1989 is accepted and at

another stage, it is being opposed; therefore, the conduct

of the plaintiff/partnership firm and its partners and C.R.

Santosh Kumar is nothing but approbation and

reprobation. The purchasers from Buddamma have

stepped into the shoes of Buddamma and therefore, being

legal representatives of Buddamma have contested the

suit and appeal; therefore, such representation is valid as

per Order XXII Rule 10 of CPC read with Sections 2 and 11

of CPC and therefore, there is no question of abating the

- 151 -

NC: 2026:KHC:19871

HC-KAR

appeal. Hence, the argument canvassed in this regard is

found to be meritless.

108. In Dhanalakshmi, case as stated supra, an

application for impleadment was filed and came to be

dismissed. In the said case, the appellants had purchased

the property under two registered sale deeds and,

therefore, claimed to be bonafide purchasers for value and

entitled to the share of the alienor in equity. On that basis,

they contended that they were necessary parties for the

effective adjudication of the dispute in the suit.

109. The said application having been dismissed, a

revision petition was preferred before the High Court;

however, the High Court also dismissed the application.

The same was thereafter challenged before the Hon'ble

Supreme Court. In this background, it was observed in

paragraph No.5 as follows:

"5. Section 52 deals with a transfer of property pending suit. In the instant case, the appellants have admittedly purchased the undivided shares of the

- 152 -

NC: 2026:KHC:19871

HC-KAR

respondents nos.2, 3, 4 & 6. It is not in dispute that the first respondent P. Mohan has got an undivided share in the said suit property. Because of the purchase by the appellants of the undivided share in the suit property, the rights of the first respondent herein in the suit or proceeding will not affect his right in the suit property by enforcing a partition. Admittedly, the appellants, having purchased the property from the other co-sharers, in our opinion, are entitled to come on record in order to work out the equity in their favour in the final decree proceedings. In our opinion, the appellants are necessary and proper parties to the suit, which is now pending before the Trial Court. We also make it clear that we are not concerned with the other suit filed by the mortgagee in these proceedings".

110. Therefore, the facts and circumstances of

the above-stated case are different from those of the

present case. Accordingly, the said judgment is not

applicable to the present case.

111. In Rajendra Prasad, case as stated supra,

the facts are that the suit was one for partition of

property. The suit came to be decreed; however, during

- 153 -

NC: 2026:KHC:19871

HC-KAR

the pendency of the appeal, the plaintiff died and his legal

heirs were not brought on record. Consequently, it was

held that the appeal stood abated. The facts and

circumstances are observed in paragraph No. 4 as follows:

"4. Though Shri A.K. Srivastava, learned counsel for the appellants sought to contend that the entire decree is a nullity as held by the High Court and the High Court ought to have held that as legal representative of donor was not brought on record the declaration that Tapeshari Kuer is not the daughter of Ramyad Mahto should not have been given and the dismissal of the suit in its entirety by the appellate decree is not warranted and the appellants are accordingly entitled to the preliminary decree in respect of Schedule 4 properties. It is not necessary to go into that question as per the findings of the High Court itself. It is seen that the preliminary decree for partition consists of two items, namely, Schedule 4 and Schedule 5. As regards Schedule 4 is concerned, it is declared that the appellants are entitled to half share and preliminary decree in that behalf was granted. Equally second part relates to Schedule 5 declaring that Tapeshari Kuer is entitled to half share therein. Pending appeal when Tapeshari Kuer died, her legal heirs were not brought on record. The

- 154 -

NC: 2026:KHC:19871

HC-KAR

appeal abates as against the interest of her in respect of second part of the decree relating to Schedule 5. As regards Schedule 4 is concerned, the appellants had already acquired interest even prior to the institution of the suit by virtue of gift over on June 28, 1965 and that they claimed that possession was also delivered and they are in possession of the Schedule 4 properties under the gift deed. In the appellate court the right of the respondent in regard to 4th Schedule properties depends upon the status of Tapeshari Kuer. The question whether she is the daughter of Ramyad Mahto or not is required to be gone into only when her legal representatives were brought on record and properly contested but the legal representatives were not brought on record. As rightly pointed out by the High Court, the decree as against the dead person is a nullity. Therefore, the declaration that Tapeshari Kuer is not the daughter of Ramyad Mahto also is not valid in law. Since the High Court has held that the decree of the appellate court is a nullity and the respondents did not file any appeal against that part of the decree. It is not necessary for us to go into that question as the entire appellate decree became a nullity. The result is that the preliminary decree became final".

112. However, in the present case, although

Buddamma has died and her legal heirs have not been

- 155 -

NC: 2026:KHC:19871

HC-KAR

brought on record, their interest is contested by the

plaintiff firm. Therefore, in light of the principles of law laid

down by the Hon'ble Supreme Court under Order XXII

Rules 4 and 9 of the Code of Civil Procedure, as discussed

above, the appeal does not abate. Accordingly, the

decision in Rajendra Prasad is not applicable to the present

case, having regard to the difference in the factual matrix.

113. In Sushil K. Chakravarthy, as stated

supra, the facts were that the defendant, Sushil K.C., died

and his legal representatives were not brought on record;

nevertheless, the proceedings were continued. In this

background, the issue that arose was whether the

continuation of the proceedings, without bringing the legal

heirs of the deceased Sushil K.C. on record, was legally

sustainable. In this regard, it was observed in paragraphs

Nos.26 and 27 as follows:

"26. We have given our thoughtful consideration to the submissions advanced at the hands of the learned Counsel for the Appellant. The real issue which needs

- 156 -

NC: 2026:KHC:19871

HC-KAR

to be determined with reference to the contention advanced at the hands of the learned Counsel for the Appellant under Order XXII Rule 4(4) of the Code of Civil Procedure is whether the learned Single Judge while proceeding with the trial of CS (OS) No.2501 of 1997 was aware of the death of the plaintiff Sushil K.C. (the Appellant herein). And further, whether the learned Single Judge of the High Court had thereafter, taken a conscious decision to proceed with the suit without insisting on the impleadment of the legal representatives of the deceased Defendant Sushil K.C. It is possible for us, in the facts of this case, to record an answer to the question posed above. We shall now endeavour to do so. It is not a matter of dispute, that Sushil K.C. had died on 3.6.2003. It is also not a matter of dispute, that on 29.8.2003 the plaintiff Tej Properties (the Respondent herein) had filed an interlocutory application, being IA No.9676 of 2003 under Order XXII Rule 4(4) of the Code of Civil Procedure, for proceeding with CS (OS) No.2501 of 1997 ex-parte, by bringing to the notice of the learned Single Judge, that Sushil K.C. had died on 3.6.2003. That being the acknowledged position, when the learned Single Judge allowed the proceedings in CS(OS) No.2501 of 1997 to progress further, it is imperative to infer, that the court had taken a conscious decision under Order XXII Rule 4(4) of the Code of Civil Procedure, to proceed with

- 157 -

NC: 2026:KHC:19871

HC-KAR

the matter ex-parte as against interests of Sushil K.C., (the defendant therein), without first requiring Tej Properties (the plaintiff therein) to be impleaded the legal representatives of the deceased defendant. It is therefore, that evidence was recorded on behalf of the plaintiff therein, i.e., Tej Properties (the respondent herein) on 28.1.2005. In the aforesaid view of the matter, there is certainly no doubt in our mind, that being mindful of the death of Sushil K.C., which came to his knowledge through IA No.7696 of 2006, a conscious decision was taken by the learned Single Judge, to proceed with the matter ex-parte as against the interests of Sushil K.C. This position adopted by the learned Single Judge in CS(OS) No.2501 of 1997 was clearly permissible under Order XXII Rule 4(4) of the Code of Civil Procedure. A trial court can proceed with a suit under the aforementioned provision, without impleading the legal representatives of a Defendant, who having filed a written statement has failed to appear and contest the suit, if the court considers it fit to do so. All the ingredients of Order XXII Rule 4(4) of the Code of Civil Procedure stood fully satisfied in the facts and circumstances of this case. In this behalf all that needs to be noticed is, that the defendant Sushil K.C. having entered appearance in CS (OS) No. 2501 of 1997, had filed his written statement on 6.3.1998. Thereafter, the defendant Sushil K.C. stopped

- 158 -

NC: 2026:KHC:19871

HC-KAR

appearing in the said civil suit. Whereafter, he was not even represented through counsel. The order to proceed against Sushil K.C. ex- parte was passed on 1.8.2000. Even thereupon, no efforts were made by Sushil K.C. to participate in the proceedings of CS(OS) no.2501 of 1997, till his death on 3.6.2003. It is apparent, that the trial court was mindful of the factual position noticed above, and consciously allowed the suit to proceed further. When the suit was allowed to proceed further, without insisting on the impleadment of the legal representatives of Sushil K.C. it was done on the court's satisfaction, that it was a fit case to exempt the plaintiff (Tej Properties) from the necessity of impleading the legal representatives of the sole defendant Sushil K.C. (the appellant herein). This could only have been done, on the satisfaction that the parameters postulated under Order XXII Rule 4(4) of the Code of Civil Procedure, stood complied. The fact that the aforesaid satisfaction was justified, has already been affirmatively concluded by us, hereinabove. We are therefore of the considered view, that the learned Single Judge committed no error whatsoever in proceeding with the matter in CS (OS) no.2501 of 1997 ex-parte, as against the sole defendant Sushil K.C., without impleading his legal representatives in his place. We therefore, hereby, uphold the determination of the learned Single Judge, with

- 159 -

NC: 2026:KHC:19871

HC-KAR

reference to Order XXII Rule 4(4) of the Code of Civil Procedure.

27. For the reasons recorded hereinabove, we find no merit in the instant appeals and the same are accordingly dismissed".

114. In the above-stated case, the Court was

satisfied that it was an appropriate case to exempt the

plaintiff from the necessity of impleading the legal

representatives of the sole defendant, Sushil K.C.

Accordingly, it was observed that the interest of the

appellant was duly considered, and the proceedings were

held not to have abated.

115. In Jaladi Suguna, case as stated above it is

observed in paragraphs No.14 to 18 as follows.

"14. When a respondent in an appeal dies, and the right to sue survives, the legal representatives of the deceased respondent have to be brought on record before the court can proceed further in the appeal. Where the respondent-plaintiff who has succeeded in a suit, dies during the pendency of the appeal, any judgment rendered on hearing the appeal filed by the defendant, without bringing the legal representatives of the deceased respondent - plaintiff on record, will be a nullity. In the appeal before the High Court, the first respondent therein (Suguna) was the contesting respondent and the

- 160 -

NC: 2026:KHC:19871

HC-KAR

second respondent (tenant) was only a proforma respondent. When first respondent in the appeal died, the right to prosecute the appeal survived against her estate. Therefore it was necessary to bring the legal representative/s of the deceased Suguna on record to proceed with the appeal.

15. Filing an application to bring the legal representatives on record, does not amount to bringing the legal representatives on record. When an LR application is filed, the court should consider it and decide whether the persons named therein as the legal representatives, should be brought on record to represent the estate of the deceased. Until such decision by the court, the persons claiming to be the legal representatives have no right to represent the estate of the deceased, nor prosecute or defend the case. If there is a dispute as to who is the legal representative, a decision should be rendered on such dispute. Only when the question of legal representative is determined by the court and such legal representative is brought on record, it can be said that the estate of the deceased is represented. The determination as to who is the legal representative under Order 22 Rule 5 will of course be for the limited purpose of representation of the estate of the deceased, for adjudication of that case. Such determination for such limited purpose will not confer on the person held to be the legal representative, any right to the property which is the subject matter of the suit, vis-vis other rival claimants to the estate of the deceased.

16. The provisions of Rules 4 and 5 of Order 22 are mandatory. When a respondent in an appeal dies, the Court cannot simply say that it will hear all rival claimants to the estate of the deceased respondent and proceed to dispose of the appeal. Nor can it implead all persons claiming to be legal representatives, as parties to the appeal without deciding who will represent the estate of the

- 161 -

NC: 2026:KHC:19871

HC-KAR

deceased, and proceed to hear the appeal on merits. The court cannot also postpone the decision as to who is the legal representative of the deceased respondent, for being decided along with the appeal on merits. The Code clearly provides that where a question arises as to whether any person is or is not the legal representative of a deceased respondent, such question shall be determined by the court. The Code also provides that where one of the respondents dies and the right to sue does not survive against the surviving respondents, the court shall, on an application made in that behalf, cause the legal representatives of the deceased respondent to be made parties, and then proceed with the case. Though Rule 5 does not specifically provide that determination of legal representative should precede the hearing of the appeal on merits, Rule 4 read with Rule 11 make it clear that the appeal can be heard only after the legal representatives are brought on record.

17. The third respondent, who is the husband of the deceased, wants to come on record in his capacity as a sole legal heir of the deceased, and support the case of the Trust that there was a valid gift by the deceased in its favour. On the other hand, the appellants want to come on record as testamentary legatees in whose favour the suit property was bequeathed by will, and represent the estate of the deceased Suguna as intermeddlers. They want to continue the contest to the appeal. When Suguna - the first respondent in the appeal before the High Court died, the proper course for the High Court, was first to decide as to who were her legal representatives. For this purpose the High Court could, as in fact it did, refer the question to a Subordinate Court under the proviso to Rule 5 of Order 22 CPC, to secure findings. After getting the findings, it ought to have decided that question, and permitted the person/s who are held to be the legal representative/s to come on record. Only then there

- 162 -

NC: 2026:KHC:19871

HC-KAR

would be representation of the estate of the deceased respondent in the appeal. The appeal could be heard on merits only after the legal representatives of the deceased first respondent were brought on record. But in this case, on the dates when the appeal was heard and disposed of, the first respondent therein was dead, and though rival claimants to her estate had put forth their claim to represent her estate, the dispute as to who should be the legal representative was left undecided, and as a result the estate of the deceased had remained unrepresented. The third respondent was added as the legal representative of the deceased first respondent only after the final judgment was rendered allowing the appeal. That amounts to the appeal being heard against a dead person. That is clearly impermissible in law. We, therefore, hold that the entire judgment is a nullity and inoperative.

18. We may look at it from yet another angle. The relief sought by Suguna in the suit was one in regard to which the right to sue would have survived to her legal representatives if she had died during the pendency of the suit. She successfully prosecuted the suit and obtained the decree declaring the deed to be void. The said decree would continue to be in force unless it is set aside in a manner known to law. It could be set aside in an appeal filed by the aggrieved party, but only after hearing the plaintiff who had secured the decree. Pronouncement of judgment in a case, can be only after the case has been heard. (Vide section 33, Order 20 Rule 1 and Order 41 Rule 30 of CPC). When the respondent

- plaintiff died and his/her estate remains unrepresented, it cannot be said that the appeal was `heard'. When the respondent-plaintiff died, the legal representatives who succeeded to her estate will have to be brought on record and they should be heard in their capacity as persons representing the estate of deceased plaintiff. If they are not heard, there is no `hearing' of the appeal in the eye of law.

- 163 -

NC: 2026:KHC:19871

HC-KAR

Consequently the judgment of the trial court could not be disturbed or set aside by the appellate court. Be that as it may".

116. It was held in the above judgment that,

without impleading the legal representatives of a deceased

party, the proceedings cannot be continued. However, as

discussed above, during her lifetime, Buddamma had sold

the property to the plaintiff firm, exceeding her share.

Consequently, the plaintiff firm has stepped into the shoes

of Buddamma, and the plaintiff is contesting the suit on

legal heirs of Buddamma and since Buddamma has

already sold the land to plaintiff and bringing L.Rs. of

Buddamma on record is not necessary in the proceedings

as L.Rs. interest is taken care of by the plaintiff.

117. The question, therefore, arises whether

bringing the legal representatives of Buddamma is

necessary, or merely a legal formality, given that the

plaintiff firm already holds her interest and is actively

contesting the suit. This implies that the interest of

Buddamma's legal representatives is effectively

- 164 -

NC: 2026:KHC:19871

HC-KAR

represented and contested. Accordingly, even after

Buddamma's death, the right to sue survives.

118. This distinction in the factual matrix clearly

differentiates the present case from the above-stated

case. Therefore, the said judgment is not applicable to the

present case.

119. Similarly, for the reasons discussed above, the

judgments in T. Gnanavel vs. T.S. Kanagaraj,

Sharadamma vs. Mohammed Pyarejan, and

Gangabai Gopaldas Mohata vs. Fulchand and Others,

as stated supra are not applicable.

120. Further, the judgment relied upon by the

learned counsel for the appellant in B.L. Shreedhar, case

is also not applicable, having regard to the difference in

the factual matrix between that case and the instant case.

Therefore, the said case cannot be applied to the present

proceedings.

- 165 -

NC: 2026:KHC:19871

HC-KAR

121. The learned Senior Counsel for the

appellants also relied on the decisions in Vijay Narayan

Thatte and Madhya Pradesh Development Authority,

which, as discussed above, are rendered in pari materia.

However, the judgments delivered by this Court in RFA,

CP, and RP, as discussed above, are neither illegal nor

contrary to statute. Hence, the cited decisions are not

applicable to the present case.

122. In Budh Rama and Others, as stated supra,

while dealing with Order XXII Rules 1 to 4 of the Code of

Civil Procedure regarding abatement of appeal, the Hon'ble

Supreme Court considered the circumstances under which

an appeal stands abated upon the death of a party and

when the right to sue survives. The observations in

paragraphs Nos. 10 to 18 are relevant and are held as

follows:

"10. Abatement takes place automatically by application of law without any order of the court. Setting aside of abatement can be sought once the suit stands abated. Abatement in fact results in denial to hearing of the case on merits. Order 22

- 166 -

NC: 2026:KHC:19871

HC-KAR

Rule 1 CPC deals with the question of abatement on the death of the plaintiff or of the defendant in a Civil Suit. Order 22 Rule 2 relates to procedure where one of the several plaintiffs or the defendants die and the right to sue survives. Order 22 Rule 3 CPC deals with procedure in case of death of one of the several plaintiffs or of the sole plaintiff. Order 22 Rule 4 CPC, however, deals with procedure in case of death of one of the several defendants or of the sole defendants. Sub-clause (3) of Rule 4 makes it crystal clear that

"4. (3) where within the time limited by law, no application is made under sub-Rule (1) the suit shall abate as against the deceased defendant.

(emphasis in original)

11. The provisions of Order 22 Rule 4 (4) CPC, provide that in case, the deceased defendant did not contest the suit and did not file a counter affidavit, the substitution may not be warranted. In the instant case, the High Court repelled the submission regarding application of Order 22 Rule 4(4) CPC on the ground that the said provision requires the presentation of an application before the Court, before it pronounces its judgment for seeking such a relief and once such an application is allowed, in that case, it can only be taken against the said defendant notwithstanding the death of such defendant and such a decree shall have the same force and effect as if it was pronounced before the death had taken place. This view stands fortified by the Judgments of this Court in Zahirul Islam Vs. Mohd. Usmani and T. S. kanagarajii. Thus, it has rightly been held by the High Court that the provisions of Order 22 Rule 4(4) CPC were not attracted in the facts of this case.

- 167 -

NC: 2026:KHC:19871

HC-KAR

12. In State of Punjab Vs. Nathu Ramiii while interpreting the provisions of Order 22 Rule 4(3) CPC read with Rule 11 thereof, this Court observed that an appeal abates as against the deceased respondents where within the time limited by law no application is made to bring his heirs or legal representatives on record. However, whether the appeal stands abated against the other respondents also, would depend upon the facts of a case.

13. In Sri Chand Vs. M/s Jagdish Pershad Kishan ChanDiv, this Court held that in case one of the respondents dies and the application for substitution of his heirs or legal representatives is not filed within the limitation prescribed by law, the appeal may abate as a whole in certain circumstances and one of them could be that when the success of the appeal may lead to the courts coming to a decision which may be in conflict with the decision between the appellant and the deceased respondent and, therefore, it will lead to the court passing a decree which may be contradictory and inconsistent to the decree which had become final with respect to the same subject matter between the appellant and the deceased respondent in the same case.

14. In Ramagya Prasad Gupta V. Murli Prasadv, this Court examined the same issue in a case of dissolution of a partnership firm and accounts and placed reliance upon two judgments referred to immediately hereinabove and held as under: (SCC pp. 16-17 para 16)

"16. ........The courts will not proceed with an appeal (a) when the success of the appeal may lead to the court's coming to a decision which may be in conflict with the decision between the appellant and the deceased respondent and, therefore, it would lead to the court's passing a decree which will be contradictory to the decree which had become final with respect to the same subject

- 168 -

NC: 2026:KHC:19871

HC-KAR

matter between the appellant and the deceased respondent; (b) when the appellant could not have brought the action for the necessary relief against those respondents alone who are still before the court and (c) when the decree against the surviving respondents, if the appeal succeeds, be ineffective that is to say it could not be successfully executed. These three testes ....... are not cumulative tests. Even if one of them is satisfied, the court may dismiss the appeal".

(Emphasis added)

15. In Sardar Amarjit Singh Kalra V. Pramod Guptavi a Constitution Bench of this Court, while dealing with the similar issue, has after considering large number of judgments of this Court, reached the following conclusion :

(SCC p. 294, para 21)

"21.....(a) In case of "Joint and indivisible decree", "Joint and inseverable or inseparable decree", the abatement of proceedings in relation to one or more of the appellant(s) or respondent(s) on account of omission or lapse and failure to bring on record his or their legal representatives in time would prove fatal to the entire appeal and require to be dismissed in toto as otherwise inconsistent or contradictory decrees would result and proper reliefs could not be granted, conflicting with the one which had already become final with respect to the same subject matter vis-a-vis the others; (b) the question as to whether the Court can deal with an appeal after it abates against one or the other would depend upon the facts of each case and no exhaustive statement or analysis could be made about all such circumstances wherein it would or would not be possible to proceed with the appeal, despite abatement, partially; (c) existence of a joint right as distinguished from tenancy in common alone is not the criteria but the joint character of the decree, dehors the relationship of the parties inter se and the frame of the appeal, will take colour from the nature of the decree challenged; (d) where the dispute between two groups of parties centerd around claims or based on grounds common relating to the respective groups litigating as distinct groups or bodies --

- 169 -

NC: 2026:KHC:19871

HC-KAR

the issue involved for consideration in such class of cases would be one and indivisible; and (e) when the issues involved in more than one appeals dealt with as group or batch of appeals, which are common and identical in all such cases, abatement of one or the other of the connected appeals due to the death of one or more of the parties and failure to bring on record the legal representatives of the deceased parties, would result in the abatement of all appeals."

(Emphasis added)

The Court further observed that any relief granted and the decree ultimately passed, would become totally unenforceable and mutually self-destructive and unworkable vis-`-vis the other part, which had become final. The appeal has to be declared abated in toto. It is the duty of the court to preserve and protect the rights of the parties.

16. In Shahazada Bi v. Halimabivii , this Court considered the same issue and held as under :-

(SCC P. 360, para 9)

"9..................That, so far as the statute is concerned, the appeal abates only qua the deceased respondent, but the question whether the partial abatement leads to an abatement of the appeal in its entirety depends upon general principles. If the case is of such a nature that the absence of the legal representative of the deceased respondent prevents the Court from hearing the appeal as against the other respondents, then the appeal abates in toto. Otherwise, the abatement takes place only in respect of the interest of the respondent who has died. The test often adopted in such cases is whether in the event of the appeal being allowed as against the remaining respondents there would or would not be two contradictory decrees in the same suit with respect to the same subject matter. The Court cannot be called upon to make two inconsistent decrees about the same property, and in order to avoid conflicting decrees the Court has no alternative but to dismiss the appeal as a whole. If, on the other hand, the success of the appeal would not lead to conflicting decrees, then there is no valid reason why the Court should not hear

- 170 -

NC: 2026:KHC:19871

HC-KAR

the appeal and adjudicate upon the dispute between the parties."

(Emphasis added)

19. Therefore, the law on the issue stands crystallised to the effect that as to whether non- substitution of LRs of the defendants/respondents would abate the appeal in toto or only qua the deceased defendants/ respondents, depend upon the facts and circumstances of an individual case. Where each one of the parties has an independent and distinct right of his own, not inter- dependent upon one or the other, nor the parties have conflicting interests inter se, the appeal may abate only qua the deceased respondent. However, in case, there is a possibility that the Court may pass a decree contradictory to the decree in favour of the deceased party, the appeal would abate in toto for the simple reason that the appeal is a continuity of suit and the law does not permit two contradictory decrees on the same subject matter in the same suit. Thus, whether the judgment/decree passed in the proceedings vis-`-vis remaining parties would suffer the vice of being a contradictory or inconsistent decree is the relevant test.

18. The instant case requires to be examined in view of the aforesaid settled legal propositions. Every co-owner has a right to possession and enjoyment of each and every part of the property equal to that of other co-owners. Therefore, in theory, every co-owner has an interest in every infinitesimal portion of the subject matter, each has a right irrespective of the quantity of its interest, to be in possession of every part and parcel of the property jointly with others. A co- owner of a property owns every part of the composite property along with others and he cannot be held to be a fractional owner of the property unless partition takes place".

- 171 -

NC: 2026:KHC:19871

HC-KAR

123. It is well established that non-substitution of

the legal representatives (L.Rs.) of a deceased party does

not automatically result in abatement of the appeal.

Whether non-substitution leads to abatement depends

upon the facts and circumstances of each case. As

discussed above, the principle of law is that where the

right to sue survives, mere non-joinder of the L.Rs. of the

deceased does not cause the appeal to abate.

124. In the present case, the plaintiffs are contesting

the suit in place of Buddamma. Consequently, the interest

of the L.Rs. of Buddamma is effectively represented.

Undisputedly, Buddamma had sold the property to the

plaintiff firm, after which respondent Nos. 1 to 8 filed a

suit for partition, which was decreed in RFA No. 606/1989.

Therefore, the interests of Buddamma and her L.Rs. have

already been considered.

125. In these circumstances, mere non-joinder of the

L.Rs. of Buddamma does not abate the appeal, and the

- 172 -

NC: 2026:KHC:19871

HC-KAR

appeal survives for consideration. Abatement would occur

only if the rights of the L.Rs. of the deceased were

affected by their non-joinder. In the present case, since

Buddamma had already sold the property to the plaintiff

firm, the rights of her L.Rs. are not prejudiced, as the

plaintiffs stand in her place. Therefore, the death of

Buddamma does not give rise to abatement of the appeal.

126. Accordingly, the judgment in Budh Rama is not

applicable to the present case. Similarly, the judgment in

Guramma Singa, supra, is also not applicable, having

regard to the difference in the factual matrix between that

case and the present case.

DOCTRINE OF MERGER:

127. C.R. Santosh Kumar, who was respondent

No.22 in RFA No.606/1989 filed I.A. under Section 148 of

CPC for restoration of possession in Ex.No.2253/2006

(Ex.P-128) and the same was allowed. Respondent Nos.1

to 8 (defendant Nos.1 to 8) in O.S.No.8973/2006, being

the children of Anjanappa have challenged the same

- 173 -

NC: 2026:KHC:19871

HC-KAR

before this Court in W.P.No.2338/2010 and RFA

No.904/2010 (Ex.P-81), which were also dismissed.

Respondent Nos.1 to 8 filed a Special Leave Petition in SLP

No.6079/2011 (Ex.D-68), wherein, the Hon'ble Supreme

Court was pleased to allow the special leave petition by

confirming the delivery warrant of land measuring to an

extent of 01 acre 36.5 guntas in favour of respondent

Nos.1 to 8 vide order dated 21.08.2012.

128. It is submission of the learned counsel

appearing on behalf of respondent Nos.1 to 8 that the

order passed in RFA No.606/1989 arising out of

O.S.No.1318/1980 has merged with the order passed in

SLP No.6079/2011; therefore, the allotment of shares

made in RFA No.606/1989 is also dealt with in SLP

No.6079/2011 and the Hon'ble Supreme Court has

confirmed the said allotment of shares. Hence, all the

judgments, decrees and orders by passed by way of the

preliminary decree in RFA No.606/1989 on its merits

- 174 -

NC: 2026:KHC:19871

HC-KAR

merged with SLP No.6079/2011 and reliance is placed on

the judgment of Hon'ble Apex Court.

129. The Hon'ble Supreme Court in the case of A.V.

PAPAYYA SASTRY AND OTHERS VS. GOVT. OF A.P.

AND OTHERS, as stated supra at Paragraph No.38, it is

held as follows:

"38. The matter can be looked at from a different angle as well. Suppose, a case is decided by a competent Court of Law after hearing the parties and an order is passed in favour of the applicant/plaintiff which is upheld by all the courts including the final Court. Let us also think of a case where this Court does not dismiss Special Leave Petition but after granting leave decides the appeal finally by recording reasons. Such order can truly be said to be a judgment to which Article 141 of the Constitution applies. Likewise, the doctrine of merger also gets attracted. All orders passed by the courts/authorities below, therefore, merge in the judgment of this Court and after such judgment, it is not open to any party to the judgment to approach any court or authority to review, recall or reconsider the order."

130. Further, the Hon'ble Supreme Court in the case

of KUNHAYAMMED AND OTHERS VS. STATE OF

KERALA AND ANOTHER, as stated supra at Paragraph

No.44, it is held as under:

"44. To sum up, our conclusions are:

- 175 -

NC: 2026:KHC:19871

HC-KAR

(i) Where an appeal or revision is provided against an order passed by a court, tribunal or any other authority before superior forum and such superior forum modifies, reverses or affirms the decision put in issue before it, the decision by the subordinate forum merges in the decision by the superior forum and it is the latter which subsists, remains operative and is capable of enforcement in the eye of law.

ii) The jurisdiction conferred by Article 136 of the Constitution is divisible into two stages. First stage is upto the disposal of prayer for special leave to file an appeal. The second stage commences if and when the leave to appeal is granted and special leave petition is converted into an appeal.

(iii) The Doctrine of merger is not a doctrine of universal or unlimited application. It will depend on the nature of jurisdiction exercised by the superior forum and the content or subject-matter of challenge laid or capable of being laid shall be determinative of the applicability of merger. The superior jurisdiction should be capable of reversing, modifying or affirming the order put in issue before it. Under Article 136 of the Constitution the Supreme Court may reverse, modify or affirm the judgment-decree or order appealed against while exercising its appellate jurisdiction and not while exercising the discretionary jurisdiction disposing of petition for special leave to appeal. The doctrine of merger can therefore be applied to the former and not to the latter.

iv) An order refusing special leave to appeal may be a non-

speaking order or a speaking one. In either case it does not attract the doctrine of merger. An order refusing special leave to appeal does not stand substituted in place of the order under challenge. All that it means is that the Court was not inclined to exercise its discretion so as to allow the appeal being filed.

v) If the order refusing leave to appeal is a speaking order, i.e. gives reasons for refusing the grant of leave, then the order has two implications. Firstly, the statement of law contained in the order is a declaration of law by the Supreme Court within the meaning of Article 141 of the Constitution. Secondly, other than the declaration of law, whatever is stated in the order are the findings recorded by the Supreme Court which would bind the parties thereto and also the court, tribunal or authority in any proceedings subsequent thereto by way of judicial discipline, the Supreme Court being the apex court of the country. But, this does not amount to saying that the order of the court, tribunal or authority below has stood merged in the order of the Supreme Court rejecting special leave petition or that the order of the Supreme

- 176 -

NC: 2026:KHC:19871

HC-KAR

Court is the only order binding as res judicata in subsequent proceedings between the parties.

(vi) Once leave to appeal has been granted and appellate jurisdiction of Supreme Court has been invoked the order passed in appeal would attract the doctrine of merger; the order may be of reversal, modification or merely affirmation.

(vii) On an appeal having been preferred or a petition seeking leave to appeal having been converted into an appeal before Supreme Court the jurisdiction of High Court to entertain a revew petition is lost thereafter as provided by sub-rule (1) of Rule (1) of Order 47 of the C.P.C".

131. The Hon'ble Supreme Court in the case of

EXPERION DEVELOPERS PRIVATE LTD., VS.

HIMANSHU DEWAN AND SONALI DEWAN AND

OTHERS42, at Paragraph Nos.32, 33, 34.

"32. The dismissal of the appeal in the case of Pawan Gupta (supra) without any reasons being recorded would not attract Article 141 of the Constitution of India as no law was declared by the Supreme Court, which will have a binding effect on all courts and tribunals in India. There is a clear distinction between the binding law of precedents in terms of Article 141 of the Constitution of India and the doctrine of merger and res judicata. To merge, as held in Kunhayammed (supra), and

2023 Live Law (SC) 674

- 177 -

NC: 2026:KHC:19871

HC-KAR

Khoday Distilleries Ltd. (supra) means to sink or disappear in something else, to become absorbed or extinguished. The logic behind the doctrine of merger is that there cannot be more than one decree or operative orders governing the same subject matter at a given point of time. When a decree or order passed by an inferior court, tribunal or authority is subjected to a remedy available under law before a superior forum, then the decree or order under challenge continues to be effective and binding; nevertheless, its finality is put in jeopardy. Once the superior court disposes the dispute before it in any manner, either by affirming the decree or order, by setting aside or modifying the same, it is the decree of the superior court, tribunal or authority, which is the final binding and operative decree. The decree and order of the inferior court, tribunal or authority gets merged into the order passed by the superior forum. However, as has been clarified in both decisions, this doctrine is not of universal or unlimited application. The nature of jurisdiction exercised by the superior court and the content or subject matter of challenge laid or could have been laid will have to be kept in view.

33. What is important is the distinction drawn by this Court between the law of precedents and res

- 178 -

NC: 2026:KHC:19871

HC-KAR

judicata. In State of Rajasthan v. Nemi Chand Mahela and Others14, it is held:

"11. The learned counsel for the petitioners had drawn our attention to para 22 of the decision in Manmohan Sharma case , (2014) 5 SCC 782 which refers to the case of one Danveer Singh whose writ petition had been allowed and the order had attained finality as it was not challenged before the Division Bench or before the Supreme Court. Termination of services in the case of Danveer Singh, it was accordingly held, was not justified and in accordance with law. The reasoning given in paras 22 and 23 in Manmohan Sharma case relating to the case of Danveer Singh would reflect the difference between the doctrine of res judicata and law of precedent. Res judicata operates in personam i.e. the matter in issue between the same parties in the former litigation, while law of precedent operates in rem i.e. the law once settled is binding on all under the jurisdiction of the High Court and the Supreme Court. Res judicata binds the parties to the proceedings for the reason that there should be an end to the litigation and therefore, subsequent proceeding inter se parties to the litigation is barred. Therefore, law of res judicata concerns the same matter, while law of precedent concerns application of law in a similar issue. In res judicata, the correctness of the decision is normally immaterial and it does not matter whether the previous decision was right or wrong, unless the erroneous determination relates to the jurisdictional matter of that body."

This ratio was followed and approved by a three judges' Bench in Malook Singh and Others v. State of Punjab and Others15.

- 179 -

NC: 2026:KHC:19871

HC-KAR

34. In Makhija Construction & Engg. (P) Ltd. v. Indore Development Authority and Others16, after referring to several earlier decisions, this Court has observed that a precedent operates to bind in similar situations in a distinct case, whereas res judicata operates to bind parties to proceedings for no other reason, but that there should be end to litigation. Principle of res judicata should apply where the lis was inter-parties and has attained finality on the issues involved. The principle of res judicata will have no application in cases where the judgment or order has been passed by the Court having no jurisdiction thereof or involving a pure question of law.17 Law of binding precedents, in terms of Article 141 of the Constitution of India, has a larger connotation as it settles the principles of law which emanates from the judgment, which are then treated as binding precedents".

132. Ex.D-68 is the copy of the order passed in SLP

No.6079/2011; Ex.D-69 is the copy of order passed on

I.A. filed in O.S.No.1318/1980 and Ex.D-70-copy of order

sheet in Ex.No.2253/2006.

133. The Hon'ble Supreme Court in SLP

No.6079/2011 (Ex.D-68) has passed order as follows:

"ORDER

We have heard Mr. Rajesh Mahale, learned counsel for the petitioners, and Mr. T. S. Doabia, learned senior counsel for the respondent.

- 180 -

NC: 2026:KHC:19871

HC-KAR

Special leave petition is disposed of by the following order:-

(i) The petitioners are entitled to the land admeasuring 1 acre 36.5 guntas details of which has been given in the Schedule in the final decree which reads as under:-

SCHEDULE

Area marked as- B, C, D, E, F, G, H, measuring 1 acres in respect of Sy. No.39/4 situated at Doddakalasandra village consisting of 4-14 guntas of land."

(ii) The land in excess of the above land, if delivered to the petitioner pursuant to the delivery warrant, shall be taken back by the executing court from the petitioners and restituted to the respondent."

134. Therefore, the order passed by the Hon'ble

Supreme Court in SLP No.6079/2011 has become final and

has attained finality and the only recourse is to execute

the decree passed in RFA No.606/1989; therefore, when

the preliminary decree is passed by this Court in RFA

No.606/1989 and the merits of making allotment of shares

is confirmed by the Hon'ble Supreme Court and also

considering that the question of abatement and on the

issue of legal representatives are all answered and an

order is passed on merits. Hence, whatever orders are

- 181 -

NC: 2026:KHC:19871

HC-KAR

passed in Regular First Appeals, Civil Petitions, Review

Petitions and Execution Petition, all are merged with the

order passed in SLP No.6079/2011.

135. Upon considering all the evidence on record,

the judgment and decree passed in RFA No.606/1989 has

not been challenged and the said judgment and decree

has attained finality. Now, the grounds taken that the

appeal has abated and the order passed against a dead

person is a nullity cannot be accepted as the said

contentions are nothing but an attempt to protract the

proceedings merely to defeat the fruits of the decree

passed in RFA No.606/1989.

136. Arising out of the decree passed in RFA

No.606/1989, the shares were finally demarcated in FDP

No.41/1999. Being aggrieved in the order passed in FDP

No.41/1999, the appeals were filed before this Court in

RFA Nos.502 and 692/2003, against which SLP

No.3278/2007 was filed; however, the same was

- 182 -

NC: 2026:KHC:19871

HC-KAR

dismissed. Therefore, the orders passed at the

intermediary stage while getting the fruit of decree in RFA

No.606/1989 are all merged with SLP No.3278/2007.

Hence, the doctrine of merger is applicable in the present

case as per the principle of law laid down above stated by

the Hon'ble Supreme Court.

137. Further, defendant Nos.1 to 8 in

O.S.No.8973/2006, who are plaintiffs in

O.S.No.1318/1980 have initiated Execution Petition in

Ex.No.2253/2006 (Ex.P.128) to get their share as per

divisions in FDP No.41/1999 and objections filed in this

regard by C.R. Santosh Kumar and the partnership firm

under Order XXI Rule 97 of CPC are rejected. Against

which, RFA No.485/2008 (Ex.D-64) was filed and the same

was also dismissed. Against which, SLP No.18464/2009

(Ex.D-17) was filed and the same was also dismissed;

therefore, as discussed above, whatever intermediary

stage was initiated and orders passed by the executing

Court and by this Court are merged with SLP

- 183 -

NC: 2026:KHC:19871

HC-KAR

No.18464/2009 (Ex.D-17). Hence, the principles of law

laid down by the Hon'ble Supreme Court are squarely

applicable to the case on hand as per doctrine of merger.

Further, the Hon'ble Supreme Court in SLP No.6079/2011

(Ex.D-68) has put to rest the controversy involved in the

case and the judgment and decree passed in RFA

No.606/1989 has attained finality; therefore, the appeal

does not stand abated in view of the death of Buddamma

as the purchasers from Buddamma have represented in

the appeal. Therefore, there is no technical law and also

the judgment and decree passed in RFA No.606/1989 are

found to be well merited; hence, respondent Nos.1 to 8,

who are children of Anjanappa are entitled to 01 acre 36.5

guntas of land as per the judgment and decree passed in

RFA No.606/1989. Thus, the Trial Court is correct in

dismissing the suit in O.S.No.8973/2006 and

O.S.No.6873/2009. Hence, the present appeals are also

liable to be dismissed.

- 184 -

NC: 2026:KHC:19871

HC-KAR

138. As discussed above, the judgment and decree

passed in RFA No.606/1989 has attained finality and the

objectors' applications filed by the partners under Order

XXI Rule 97 of CPC in Ex.No.2253/2006 (Ex.P-128) and

the order passed in RFA No.485/2008 (Ex.D-64) are all

merged with the order passed in SLP No.18464/2009

(Ex.D-10); therefore, this Court and the Hon'ble Apex

Court have considered the entire issue on its merits as

well as the plea of technical aspects and ultimately it is

held that the children of Anjanappa, who are respondent

Nos.1 to 8 in this appeal (defendant Nos.1 to 8 in

O.S.No.8973/2006 and O.S.No.6873/2009) are entitled to

the share of 01 acre 36.5 guntas of land. Hence, the entire

issue went before the Hon'ble Supreme Court and all the

orders passed at intermediary stages as discussed above

have been merged with the order passed in SLP and

ultimately the rights of children of Anjanappa are

recognized by the Hon'ble Supreme Court in SLP

No.6079/2011 (Ex.D-68). Therefore, as per doctrine of

- 185 -

NC: 2026:KHC:19871

HC-KAR

merger, the appeals filed are found to be devoid of merits

and also are not maintainable. Thus, the judgment and

decree passed by the Trial Court are liable to be

confirmed.

139. Learned counsel appearing on behalf of

defendant Nos.1 to 8 (the children of Anjanappa) has

argued that the suit in O.S.No.8973/2006 and

O.S.No.6873/2009 are hit by the principle of res-judicata.

It is submitted that no person should be vexed twice for

the same cause of action. Learned counsel appearing on

behalf of the plaintiff/partnership firm and its partners and

C.R.Santosh Kumar submitted that the above two suits are

not hit by principle of res-judicata.

140. The judgment and decree passed in RFA

No.606/1989 has attained finality. There is no challenge to

this and the rights of parties in getting their respective

shares are finally decided in RFA No.606/1989, respondent

Nos.26 and 28 in RP No.645/2005 (Ex.D-32). The objector

- 186 -

NC: 2026:KHC:19871

HC-KAR

application filed under Order XXI Rule 97 of CPC was filed

by them in Ex.No.2253/2006 (Ex.P-128) and the same

was dismissed. Thereafter, respondent No.26/C.R.

Santosh Kumar preferred RFA No.485/2008 before this

Court, which was also dismissed. Against which, SLP

no.18484/2008 was filed before the Hon'ble Supreme

Court and was also dismissed as having no merits, since

the proceedings under Order XXI Rule 97 of CPC in

Ex.No.2253/2006 were adjudicated as a suit and all the

questions have attained finality including the allotment of

share and whatever orders were passed under Order XXI

Rule 97 of CPC is a decree.

141. Therefore, when an issue is finally and

substantially decided in RFA No.606/1989 and for

enforcement of the preliminary decree in the execution

petition filed in Ex.No.2253/2006 (Ex.P-128), the rights

are determined finally and substantially; therefore, filing of

the suits in O.S.No.8973/2003 and O.S.No.6873/2009 are

hit by principle of res-judicata.

- 187 -

NC: 2026:KHC:19871

HC-KAR

142. Though, C.R.Santosh Kumar, in his written

statement and also in his affidavit evidence in

O.S.No.1318/1980 has taken the plea that he has acted

on behalf of the firm in the dispute. The partnership firm,

after accepting the judgment and decree in RFA

No.606/1989 has filed Review Petitions, Civil Petitions and

participated in the final decree proceedings and execution

of decree since the judgment and decree in RFA

No.606/1989 has attained finality and the Civil and Review

Petitions and I.A's filed in FDP and in execution cases are

dismissed. Hence, the right of sharers is finally

determined; therefore, it operates as res-judicata. Thus,

the suit in O.S.No.8973/2006 and O.S.No.6873/2009 are

not maintainable, as the same are hit by the principle of

res-judicata, which is correctly decided by the Trial Court.

143. Further, the grounds urged in the present

appeals and the grounds urged in SLP No.18464/2009

(Ex.D.10) are one and the same and the Hon'ble Supreme

Court in SLP No.18464/2009 has dealt with this issue;

- 188 -

NC: 2026:KHC:19871

HC-KAR

hence, filing of the subsequent suit and appeal are not

permissible, as they are hit by principle of res-judicata.

Therefore, the suits filed in O.S.No.8973/2006 and

O.S.No.6873/2009 are not maintainable in view of the

principle of res-judicata, which is correctly appreciated by

the Trial Court and there is no perversity found in the

order passed by the Trial Court. Thus, the appeals are

liable to be dismissed.

144. Section 43 of the Transfer of Property Act, 1882

stipulates as follows:

"43. Transfer by unauthorised person who subsequently acquires interest in property transferred.-- Where a person 43[fraudulently or] erroneously represents that he is authorised to transfer certain immoveable property and professes to transfer such property for consideration, such transfer shall, at the option of the transferee, operate on any interest which the transferor may acquire in such property at any time during which the contract of transfer subsists.

Nothing in this section shall impair the right of transferees in good faith for consideration without notice of the existence of the said option."

Ins. By Act 20 of 1929, sec. 13.

- 189 -

NC: 2026:KHC:19871

HC-KAR

145. It is contention taken by the

plaintiffs/partnership firm, C.R.Santosh Kumar and other

partners that the settlement deed dated 22.12.1949

(Ex.P-73) is relevant in the suit. This Court, in RFA

No.606/1989, has discussed it as follows:

"8. The point is there was settlement deed by Huchappa on 22-12-1949 through which B. schedule property was allotted to plaintiff Anja.... And defendant of defendant -1 Chikka Muniswamappa. It is seen that after the purchase of the property under Ex.D-1, Huchappa, the settler, had sold to avalahalli Hanumanthappa under Ex.D.19 on 13.06.1949 the entire property, 4 acres 14 guntas, on 22-12-1949 the settlement deed in question in respect of B-schedule property consisting the suit property came into existence. Under Ex.D.2 Avalahalli Hanumanthappa has sold the property back to Hanumanthappa and Chkka Muniswamappa on 05-10-1950 and Chikka Muniswamappa and Hanumanthappa sold the property to one Muniyappa Reddy under Ex.D.3 on the same day i.e., on 05.10.1950. Now Muniappa Reddy's wife seslls to defendant-1 under Ex.D.20 again the entire property and defendant-1 in turn has sold 1 acre 20 guntas to one santosh kumar who is 5th respondent herein under Ex.D.27 dated 18-5-1970. The property so sold to him was only 1 acre 20 guntas.

9. The suit was dismissed by the trial court on the ground that the settlement deed conveyed onbly a right of reconveyance and not the property. The trial court omitted to consider the application of section 43 of the T.P. Act. When the property is sold back to Hanumanthappa and chikka

- 190 -

NC: 2026:KHC:19871

HC-KAR

Muniswamappa, in my opinion, Chikka Muniswamappa's name appering in the sale deed does not give any better title than the half share as granted to him under the settlement deed dated 22-12-1949. Therefore, Hanumanthappa has no right to sell after Settlement and any sale exercised by Hanumanthappa to others after the settlement deed is not valid in the eye of law and they are no est in the eyr of law. In any event the share of the plaintiff, namely, 2 acres 12 guntas, can never be held by anybody and any sale taken between by any partly will not bind the plaintiff's Share. Once it is held that by virtue of repurchase made by Hanumanthappa, he gets back the right which he conveys under the settlement deed on 22-12-1949. Under the sale deed the plaintiff is entitled to 2 acres 12 guntas of land which right cannot be denied by anybody."

146. As discussed above, the judgment and decree

passed in RFA No.606/1989 has attained finality. Upon

considering the same, the plaintiff/partnership firm, C.R.

Santosh Kumar and other partners cannot rake up the

issues that are already settled. Upon considering the

pleadings in the suit in O.S.No.8973/2006 and in

O.S.No.6873/2009, there is no pleading or issues

regarding this non appreciation of Section 43 of the TP

Act, 1882. There was a settlement deed by Hucchhappa on

22.12.1949, through which the schedule property was

- 191 -

NC: 2026:KHC:19871

HC-KAR

allotted to plaintiff - Anjanappa and defendant No.1 -

Chikka Muniswamappa. After purchase of the property

under Ex.D-1 (O.S.No.1318/1980), Hucchhappa, the

settler, sold the property to Avalahalli Hanumanthappa

under Ex.D-19 (O.S.No.1318/1980) on 13.06.1949, the

entire property to the extent of 04 acre 14 guntas.

Avalahalli Hanumanthappa sold the property back to

Hanumanthappa and Chikka Muniswamappa on

05.10.1950 and Chikka Muniswamappa and

Hanumanthappa sold the property to one Muniyappa

Reddy on the same day i.e., on 05.10.1950. Buddamma,

who is the wife of Muniyappa Reddy sold the entire extent

to defendant No.2 represented by C.R. Santosh kumar.

Once it is held that by virtue of the repurchase made by

Hanumanthappa he gets back the right which he conveyed

under the settlement deed dated 22.12.1949; therefore,

under the said sale deed, the plaintiff is entitled to an

extent of 02 acre 07 guntas of land. Therefore, the

applicability of Section 43 of the TP Act, 1882 has attained

- 192 -

NC: 2026:KHC:19871

HC-KAR

finality and when it is held in RFA No.606/1989, Section 43

of the TP Act, 1882, is applicable to the settlement deed

dated 22.12.1949 (Ex.D-73). In this regard, I place

reliance on the judgment of Kerala High Court

RAMASWAMY PATTAMALI AND OTHERS VS.

LAKSHMI AND OTHERS44, at Paragraph Nos. 14,15, 16,

19, and 20 it is held as under:

"14. Counsel for the appellants contended that on the date of Ext. M. the plaintiffs' branch had no real interest in the suit properties which were then held by Ananthalakshmi Ammal in succession to her father, that they had nothing more than a mere possibility of becoming the reversioners in the off chance of Ananthalakshmi Ammal dying, issue-less, that such a possibility not being transferable there could not be a transfer in regard to the suit properties under Ext. M. The recitals in Ext. M ??? not purport to transfer an expectancy or a possibility of reversion. What it purports to transfer is property in praesenti. It might be that the assignors had at the time only a chance of becoming-reversioners, and therefore had nothing further than that to assign; but certainly that was not what they professed to assign to the defendants' branch as per the terms and recitals in Ext. M. It may be that the assignors had no real title to the properties assigned; but as observed by Viswanatha Sastri, J. in Veeraswami v. Durga Venkata Subbarao, AIR 1957 Andh Pra 288:

AIR 1962 KERALA 313

- 193 -

NC: 2026:KHC:19871

HC-KAR

To attract an application of Section 43 of the Transfer of Property Act, it is not prohibited by law though it may not be effective to vest ownership of the property in the transferee".

To attract an application of Section 43 of the Transfer of Property Act, it is enough if the transferor in form professed to transfer property which he erroneously or fraudulently represented to be within his power to transfer and received consideration for his act. In other words, if a person who has no title to the property purports to transfer it to another by a deed which in form carries the legal estate and receives consideration therefor and he subsequently acquires an interest in the property sufficient to satisfy the transfer, the estate will pass to the transferee without any further act on the part of the transferor provided the transferee having not rescinded the transfer opts for such effectuation.

15. That such a case is covered by Section 43 of the Transfer of Property Act, is clear from the illustration to the section, which reads:

"A, a Hindu who has separated from his father B, sells to C three fields X, Y and Z, representing that A is authorised to transfer the same. Of these fields Z does not belong to A, it having been retained by B on the partition; but on B's dying A as heir, obtains Z.C., not having rescinded the contract of sale, may require A to deliver Z to him."

In the property Z, retained by B at the partition, what A can have at the time of the transfer is nothing but a chance of succession on B's death, which, by the provisions of Section 6(a) of the Act, cannot be the subject of a transfer. Nonetheless the legislature has said that the transfer would become valid if ever in fact A became the owner of that property. Illustrations in enactments provided by the legislature are valuable aids in under-standing the real scope of the text thereof. It may be that if the text is clear and an

- 194 -

NC: 2026:KHC:19871

HC-KAR

illustration is beyond it, the illustration cannot be taken as extending or limiting the scope of the text. But in all other cases the illustration shall be taken as explanatory of the section. It has been laid down by the Privy Council:

"In the construction of the..... Act, it is the duty of a Court of law to accept--if that can be done-- the illustrations given as being both of relevance and value in the construction of the text". (Mahomed Syedol Ariffin v. Yeoh Ooi Gark, AIR 1916 PC 242.)

16. Nor is the principle far to seek. If a person purports to transfer property to which he has really no title then and receives consideration therefor, he will he held always bound by his transfer and will not be heard to assert the contrary thereto. If subsequent to the transfer, the property besoms his then also he will not be heard to disown the title of his transferee to the property, if the transfer has not been rescinded by the transferee.

(See Kamaraju v. Venkatalakshmipathi.--AIR 1925 Mad 1043) Here one distinction has to be kept in view. If the transfer was one forbidden by law, that cannot be effectuated by an application of Section 43 of the Transfer of Property Act. Thus in the illustration cited above if A has purported to transfer his chance of succession to his father in the estate Z, the transfer will not be validated by the section when subsequently the chance turns a reality.

19. Counsel for the appellants contended further that the right to a limited estate vested in Ananthalakshmi Animal at the time of Ext. M was well known to the members of the defendants' branch and therefore the representation could not have misled them to act on its faith as now to entitle them to the benefit of Section 43 of the Transfer of Property Act. The section prescribes only three conditions for its applicability, and they are: (1) the transferor should have made a fraudulent or erroneous representation (2) the transfer should be for consideration, and (3) there

- 195 -

NC: 2026:KHC:19871

HC-KAR

should not be another transferee in good faith for consideration without notice of the existence of the option to be pre-judicially affected by its exercise. No fourth requirement for the attraction of Sec. 43 finds a place in the enactment. As held in Parmanand v. Champa Lal, (S) AIR 1956 All 225 (FB).

"Section 43 of the Transfer of Property Act, does not require that the transferee who can take advantage of it should be one to whom not only a fraudulent or erroneous representation about the transferor's authority to transfer the property is made but should also be one who did not have knowledge of the true factual position and had merely acted on the belief of the erroneous or fraudulent representation made to him by the transferor".

AIR 1957 Andh Pra 288 also held:

"In the application of the doctrine of equity it is immaterial that the transferee knew the truth that the transferor had no authority to transfer the interest which he purported to transfer".

We are in respectful agreement with the above dicta and hold that even if the defendants' branch knew of the defect in the title of the plaintiffs' branch it is of no relevance so far as the applicability of Sec. 43 is concerned.

20. The principle applicable to a case of this kind has been pointed out by the Supreme Court in T.V.R. Subbu Chetty's Family Charities v. M. Raghava Mudaliar, AIR 1961 SC 797 (801) thus:

"...........it may be taken to be well-settled that if a presumptive reversioner is a party to an arrangement which may properly be called a family arrangement and takes benefit under it, he would be precluded from disputing the validity of the said arrangement when reversion falls open and he becomes the actual reversioner."

- 196 -

NC: 2026:KHC:19871

HC-KAR

It is often characterised as a rule of estoppel (See Dhiyan Singh v. Jugal Kishore, (1952) 1 SCC 184 : AIR 1952 SC 145) but it is not the estoppel which is a rule of evidence preventing a party from alleging and proving the truth of facts. Plaintiffs are not prevented from proving anything in the case. Having allowed the parties to prove every detail about the transaction we are only finding the legal consequences thereof; and the consequence is found to be that the arrangement or transfer made by the plaintiffs for consideration is binding on them and their interests in the properties though made before they became actually entitled thereto. (See Sahu Madho Das v. Mukand Ram, (S) AIR 1955 SC 481). If it be a rule of estoppel in the words of Denning L.J. in Lyle- meller v. A. Lawis and Co. (Westminster), Ltd.(1956) 1 All ER 247 (251)

"It was not the old kind of estoppel, which was only a rule of evidence. It was the new kind of estoppel which affects legal relations."

147. Further, I place reliance on the judgment of

Hon'ble Supreme Court in the case of N.P SASEENDRAN

VS. N.P POONAMMA AND OTHERS45 at Paragraph

Nos.14, 14.1, it is held as under:

"14. In Mathai Samuel v. Eapen Eapen0, while examining a composite document, this Court outlined the requirements for both a Will and a gift, which read as under:

Civil Appeal No.4312 of 2025 (arising out of SLP (C) No.698/2023

- 197 -

NC: 2026:KHC:19871

HC-KAR

"16. We may point out that in the case of a will, the crucial circumstance is the existence of a provision disposing of or distributing the property of the testator to take effect on his death. On the other hand, in case of a gift, the provision becomes operative immediately and a transfer in praesenti is intended and comes into effect. A will is, therefore, revocable because no interest is intended to pass during the lifetime of the owner of the property. In the case of gift, it comes into operation immediately. The nomenclature given by the parties to the transaction in question, as we have already indicated, is not decisive. A will need not be necessarily registered. The mere registration of "will" will not render the document a settlement. In other words, the real and the only reliable test for the purpose of finding out whether the document constitutes a will or a gift is to find out as to what exactly is the disposition which the document has made, whether it has transferred any interest in praesenti in favour of the settlees or it intended to transfer interest in favour of the settlees only on the death of the settlors.

17. A composite document is severable and in part clearly testamentary, such part may take effect as a will and other part if it has the characteristics of a settlement and that part will take effect in that way. A document which operates to dispose of property in praesenti in respect of few items of the properties is a settlement and in future in respect of few other items after the deaths of the executants, it is a testamentary disposition. That one part of the document has effect during the lifetime of the executant i.e. the gift and the other part disposing the property after the death of the executant is a will. Reference may be made in

- 198 -

NC: 2026:KHC:19871

HC-KAR

this connection to the judgment of this Court in M.S. Poulose v. Varghese [1995 Supp (2) SCC 294].

18. In a composite document, which has the characteristics of a will as well as a gift, it may be necessary to have that document registered otherwise that part of the document which has the effect of a gift cannot be given effect to. Therefore, it is not unusual to register a composite document which has the characteristics of a gift as well as a will. Consequently, the mere registration of document cannot have any determining effect in arriving at a conclusion that it is not a will. The document which may serve as evidence of the gift, falls within the sweep of Section 17 of the (2012) 13 SCC 80 Registration Act. Where an instrument evidences creation, declaration, assignment, limitation or extinction of any present or future right, title or interest in immovable property or where any instrument acknowledges the receipt of payment of consideration on account of creation, declaration, assignment, limitation or extinction of such right, title or interest, in those cases alone the instrument or receipt would be compulsorily registerable under Section 17(1)(b) or (c) of the Registration Act, 1908. A "will" need not necessarily be registered. But the fact of registration of a "will" will not render the document a settlement. Exhibit A-1 was registered because of the composite character of the document."

14.1. Thus, the legal position is well settled. There must be a transfer of interest in praesenti for a gift or a settlement and in case of postponement of such transfer until the death of the testator, the document is to be treated as a will. The fact that a document is

- 199 -

NC: 2026:KHC:19871

HC-KAR

registered, cannot be the sole ground to discard the contents and to treat the document as a gift, just because the law does not require a will to be registered. The act and effect of registration depends upon the nature of the document, which is to be ascertained from a wholesome reading of the recitals. The nomenclature given to the document is irrelevant. The contents of the document have to be read as a whole and understood, while keeping in mind the object and intent of the testator. What is not to be forgotten is that in case of a gift, it is a gratuitous grant by the owner to another person; in case of a settlement, the consideration is the mutual love, care, affection and satisfaction, independent and resulting out of the preceding factors; in case of a will, it is declaration of the intention of the testator in disposition of his property in a particular manner. Therefore, even when there is any ambiguity in understanding the nature of the documents from its contents, we are of the view that the subsequent conduct of the executant must also be considered to take a decision. It is possible that in a single document, there could be multiple directions in different clauses though seemingly repugnant but in reality, it could only be ancillary or a qualification of the earlier clause. Therefore, the document must be harmoniously read to not only understand the true intent and purport, but also to give effect to each and every word and direction".

148. The said settlement deed dated 22.12.1949 is

found to be for valid consideration. Therefore, upon

considering the nature of the settlement deed, Section 43

- 200 -

NC: 2026:KHC:19871

HC-KAR

of the TP Act, 1882, is applicable and moreover, this issue

has attained finality in RFA No.606/1989. Therefore, in

conclusion, when the entire evidence, both oral and

documentary evidence are meticulously perused and

scanned, the right of entitlement of shares in the suit

schedule properties by the children of Anjanapa has

attained finality on its merits up to the Hon'ble Supreme

Court as discussed above.

149. Further, the entire suits in O.S.No.8973/2006

and O.S.No.6873/2009 are framed on technical plea that

C.R.Santosh Kumar, who is the 5th defendant in

O.S.No.1318/1980, has duly represented the firm has

given evidence on behalf of the partnership firm as one of

the partners. Moreover, the plaintiff/partnership firm is

mainly a characteristic family entity and were living under

one roof; therefore, the other partners of the firm knew

very well the proceedings and were watching the

proceedings amounting to deemed participation through

C.R. Santosh Kumar. Hence, they defended the suit and

- 201 -

NC: 2026:KHC:19871

HC-KAR

the appeal very well and the partnership firm and other

partners had full and complete knowledge of the

developments in the suit and in the appeals.

150. Though, C.R. Santosh Kumar alone is defendant

No.5 in O.S.No.1318/1980, upon considering his evidence,

both oral and documentary evidence as discussed above

and appreciated by the Trial Court and once again upon

re-appreciation by this Court in the appeal, there is no

merit found in the contention urged by the partnership

firm, C.R. Santosh Kumar and other partners.

151. Further, it is borne out from the entire records

as discussed above, filing of two suits above stated

O.S.No.8973/2006 and in O.S.No.6873/2009 are nothing

but a futile attempt just to avoid respondent Nos.1 to 8

getting fruitful decree in RFA No.606/1989. Furthermore,

the Hon'ble Supreme Court in SLP No.6079/2011 (Ex.D-

68) has upheld the share to be given to the children of

Anjanappa to an extent of 01 acre 36.5 guntas. Therefore,

- 202 -

NC: 2026:KHC:19871

HC-KAR

the appeals are found to be devoid of merits and the same

are liable to be dismissed. Accordingly, I answer point

Nos.(i) to (iii), (vii) and (viii) in the Affirmative and point

Nos.(iv) to (vi) in the Negative. Therefore, for the

aforesaid reasons, the appeals are liable to be dismissed

with cost of Rs.25,000/-.

152. In the result, I proceed to pass the following:

ORDER

i. The Regular First Appeals are dismissed with cost of Rs.25,000/-.

ii. The common judgment and decree dated 30.06.2016 passed in O.S.No.8973/2006 and O.S.No.6873/2009 by the I Additional City Civil and Sessions Judge, Bengalore City (CCH-2) is hereby confirmed.

iii. Registry is directed to send back the Trial Court Records along with a copy of this judgment to the Trial Court.

- 203 -

NC: 2026:KHC:19871

HC-KAR

In view of dismissal of the appeals, pending IAs' if

any, shall stand disposed of.

Sd/-

(HANCHATE SANJEEVKUMAR) JUDGE

SRA, ASN List No.: 19 Sl No.: 1

 
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