Saturday, 09, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sri. S. Ramesh Raju vs Sri. P. Giridhar
2026 Latest Caselaw 1007 Kant

Citation : 2026 Latest Caselaw 1007 Kant
Judgement Date : 9 February, 2026

[Cites 1, Cited by 0]

Karnataka High Court

Sri. S. Ramesh Raju vs Sri. P. Giridhar on 9 February, 2026

                                                 -1-
                                                            NC: 2026:KHC-K:1173
                                                        MFA No. 200270 of 2020
                                                    C/W MFA No. 200269 of 2020
                                                        MFA No. 200271 of 2020
                      HC-KAR




                                 IN THE HIGH COURT OF KARNATAKA

                                        KALABURAGI BENCH

                             DATED THIS THE 9TH DAY OF FEBRUARY, 2026

                                               BEFORE
                               THE HON'BLE MR. JUSTICE E.S.INDIRESH


                           MISC. FIRST APPEAL NO.200270 OF 2020 (CPC)
                                                C/W
                               MISC. FIRST APPEAL NO.200269 OF 2020
                               MISC. FIRST APPEAL NO.200271 OF 2020

                      IN MFA No.200270/2020:

                      BETWEEN:

                      SRI S. RAMESH RAJU
                      S/O LATE S. RAMAKRISHNAN RAJU,
                      AGED ABOUT: 45 YEARS OCC: AGRICULTURIST,
                      RESIDING NEAR LOYOLA SCHOOL,
                      SINDHANUR ROAD, MANVI TALUK,
Digitally signed by
KHAJAAMEEN            RAICHUR DISTRICT,
MALAGHAN              C/O SHARANAPPA ADVOCATE,
Location: HIGH        #6-7-15, THIMMAPUR PET,
COURT OF
KARNATAKA             NEAR MAREMMA TEMPLE, RAICHUR.
                                                                   ...APPELLANT
                      (BY SRI MAHANTESH PATIL, ADVOCATE)

                      AND:

                      1.   SRI. P. GIRIDHAR S/O NAGAPPA,
                           AGED ABOUT: 42 YEARS,
                           R/ AT BELLARY,
                           TQ. & DIST. BELLARY-583 116.
                                                                 ...RESPONDENT
                            -2-
                                       NC: 2026:KHC-K:1173
                                   MFA No. 200270 of 2020
                               C/W MFA No. 200269 of 2020
                                   MFA No. 200271 of 2020
HC-KAR




     THIS MFA IS FILED UNDER SECTION XLIII RULE 1(r) OF
CPC, PRAYING TO SET ASIDE THE ORDER DATED 20.12.2019
PASSED BY THE LEARNED SENIOR CIVIL JUDGE AND JMFC,
SINDHANOOR, SITTING AT MANVI, ON I.A.NO.I IN
O.S.NO.129/2018 VIDE ANNEXURE-D AND ALLOW THE I.A.NO.I
BY GRANTING TEMPORARY INJUNCTION.

IN MFA NO.200269/2020:

BETWEEN:

1.       SMT. G. SRIDEVI W/O RAVI RAJU,
         D/O LATE S. RAMAKRISHNAM RAJU,
         AGE: 48 YEARS,
         OCC: AGRICULTURIST & HOUSEHOLD.

2.    SRI. S. RAMESH RAJU
      S/O LATE S. RAMAKRISHNAN RAJU,
      AGED ABOUT: 45 YEARS OCC: AGRICULTURIST,
      RESIDING NEAR LOYOLA SCHOOL, SINDHANUR ROAD,
      MANVI TALUK, RAICHUR DISTRICT,
      BOTH C/O SHARANAPPA ADVOCATE,
      #6-7-15, THIMMAPUR PET, NEAR MAREMMA TEMPLE
      RAICHUR.
                                        ...APPELLANTS
(BY SRI MAHANTESH PATIL, ADVOCATE)

AND:

SRI P. GIRIDHAR S/O NAGAPPA,
AGED ABOUT 42 YEARS,
R/AT BELLARY,
TQ & DIST. BELLARY-583 116.
                                           ...RESPONDENT

    THIS MFA IS FILED UNDER SECTION XLIII RULE 1(r)OF
CPC ACT, PRAYING TO, SET ASIDE THE ORDER DATED
20.12.2019, PASSED BY THE LEARNED SENIOR CIVIL JUDGE
AND JMFC SINDHANOOR, SITTING AT MANVI, ON I.A.NO.I IN
O.S.NO.128/2018 VIDE ANNEXURE-D AND ALLOW THE I.A
NO.I BY GRANTING TEMPORARY INJUNCTION.
                           -3-
                                     NC: 2026:KHC-K:1173
                                 MFA No. 200270 of 2020
                             C/W MFA No. 200269 of 2020
                                 MFA No. 200271 of 2020
HC-KAR




IN MFA NO.200271/2020:

BETWEEN:

SRI S. RAMESH RAJU
S/O LATE S. RAMAKRISHNAN RAJU,
AGED ABOUT 47 YEARS, OCC: AGRICULTURIST,
RESIDING NEAR LOYOLA SCHOOL,
SINDHANUR ROAD, MANVI TALUK,
RAICHUR DISTRICT,
C/O SHARANAPPA ADVOCATE,
#6-7-15, THIMMAPUR PET,
NEAR MAREMMA TEMPLE, RAICHUR.
                                           ...APPELLANT

(BY SRI MAHANTESH PATIL, ADVOCATE)

AND:

SRI. P. GIRIDHAR S/O NAGAPPA,
AGED ABOUT 42 YEARS,
R/ AT BELLAY,
TQ. AND DIST. BELLARY-583 116.

                                        ...RESPONDENT

   THIS   MFA IS FILED UNDER SECTION XLII RULE 1(r)OF
CPC ACT, PRAYING TO, SET ASIDE THE ORDER DATED-
20.12.2019, PASSED BY THE LEARNED SENIOR CIVIL JUDGE
AND JMFC SINDHANOOR, SITTING AT MANVI, ON I.A.NO.1 IN
O.S.NO.130/2018 VIDE ANNEXURE-D AND ALLOW THE I.A
NO.1 BY GRANTING TEMPORARY INJUNCTION.



    THESE APPEALS, COMING ON FOR ORDERS, THIS DAY,

JUDGMENT WAS DELIVERED THEREIN AS UNDER:
                              -4-
                                         NC: 2026:KHC-K:1173
                                    MFA No. 200270 of 2020
                                C/W MFA No. 200269 of 2020
                                    MFA No. 200271 of 2020
HC-KAR




CORAM:     HON'BLE MR. JUSTICE E.S.INDIRESH


                     ORAL JUDGMENT

IN MFA.NO.200270/2020 :-

This appeal is preferred by the plaintiff assailing the

order dated 20.12.2019 in O.S.No.129/2018 on the file of

Senior Civil Judge and JMFC, Sindhanur, sitting at Manvi,

dismissing the application filed by the plaintiff under Order

XXXIX Rule 1 and 2 of CPC.

02. Having taken note of the submission made by

the learned counsel appearing for the parties, the plaintiff

has filed suit seeking relief of declaration and assailing the

sale deed dated 13.04.2018 in respect of the suit schedule

property. Along with the suit, the plaintiff has filed

application under Order XXXIX Rule 1 and 2 of CPC,

seeking relief that the defendant cannot alienate the suit

schedule property.

NC: 2026:KHC-K:1173

HC-KAR

03. In this regard, the perusal of the finding

recorded by the Trial Court would indicate as per

paragraphs 10 and 11 that the plaintiff has not produced

the document as to establish that the property in question

has fallen to the share of the plaintiff as per the Final

Decree Proceedings.

04. In that view of the matter, taking into

consideration the fact that the defendant has purchased

the suit schedule property as per the registered sale deed

dated 13.04.2018, no interference is called for, as there is

no perversity in the impugned order passed by the Trial

Court. Accordingly, the appeal is dismissed.

05. The Trial Court is directed to expedite the

hearing since the suit is of the year 2018.

IN MFA.NO.200269/2020 :-

06. This appeal is preferred by the plaintiffs

assailing the order dated 20.12.2019 in O.S.No.128/2018

on the file of Senior Civil Judge and JMFC, Sindhanur,

sitting at Manvi, dismissing the application filed by the

plaintiff under Order XXXIX Rule 1 and 2 of CPC.

NC: 2026:KHC-K:1173

HC-KAR

07. Having taken note of the submission made by

the learned counsel appearing for the parties, the plaintiffs

has filed suit seeking relief of declaration and assailing the

sale deed dated 13.04.2018 in respect of the suit schedule

property. Along with the suit, the plaintiffs have filed

application under Order XXXIX Rule 1 and 2 of CPC,

seeking relief that the defendant cannot alienate the suit

schedule property.

08. In this regard, the perusal of the finding

recorded by the Trial Court would indicate as per

paragraphs 10 and 11 that the plaintiff has not produced

the document as to establish that the property in question

has fallen to the share of the plaintiffs as per the Final

Decree Proceedings.

09. In that view of the matter, taking into

consideration the fact that the defendant has purchased

the suit schedule property as per the registered sale deed

dated 13.04.2018, no interference is called for, as there is

no perversity in the impugned order passed by the Trial

Court. Accordingly, the appeal is dismissed.

NC: 2026:KHC-K:1173

HC-KAR

10. The Trial Court is directed to expedite the

hearing since the suit is of the year 2018.

IN MFA.NO.200271/2020 :-

11. This appeal is preferred by the plaintiff assailing

the order dated 20.12.2019 in O.S.No.130/2018 on the file

of Senior Civil Judge and JMFC, Sindhanur, sitting at

Manvi, dismissing the application filed by the plaintiff

under Order XXXIX Rule 1 and 2 of CPC.

12. Having taken note of the submission made by

the learned counsel appearing for the parties, the plaintiff

has filed suit seeking relief of declaration and assailing the

sale deed dated 13.04.2018 in respect of the suit schedule

property. Along with the suit, the plaintiff has filed

application under Order XXXIX Rule 1 and 2 of CPC,

seeking relief that the defendant cannot alienate the suit

schedule property.

NC: 2026:KHC-K:1173

HC-KAR

13. In this regard, the perusal of the finding

recorded by the Trial Court would indicate as per

paragraphs 10 and 11 that the plaintiff has not produced

the document as to establish that the property in question

has fallen to the share of the plaintiff as per the Final

Decree Proceedings.

14. In that view of the matter, taking into

consideration the fact that the defendant has purchased

the suit schedule property as per the registered sale deed

dated 13.04.2018, no interference is called for, as there is

no perversity in the impugned order passed by the Trial

Court. Accordingly, the appeal is dismissed.

15. The Trial Court is directed to expedite the

hearing since the suit is of the year 2018.

Sd/-

(E.S.INDIRESH) JUDGE KJJ List No.: 1 Sl No.: 2 CT:PK

 
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