Tuesday, 12, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Shri.Rohit S/O Madhusudan Joshi vs Vasudev @ Rayappap S/O Mahaveer Patil
2026 Latest Caselaw 2051 Kant

Citation : 2026 Latest Caselaw 2051 Kant
Judgement Date : 9 March, 2026

[Cites 1, Cited by 0]

Karnataka High Court

Shri.Rohit S/O Madhusudan Joshi vs Vasudev @ Rayappap S/O Mahaveer Patil on 9 March, 2026

                                             -1-
                                                           NC: 2026:KHC-D:3693
                                                       RSA No. 100956 of 2019
                                                   C/W RSA No. 100957 of 2019
                                                       RSA No. 100958 of 2019
                   HC-KAR



                        IN THE HIGH COURT OF KARNATAKA AT DHARWAD
                            DATED THIS THE 9TH DAY OF MARCH 2026
                                           BEFORE
                            THE HON'BLE MRS JUSTICE GEETHA K.B.
                         REGULAR SECOND APPEAL NO. 100956 OF 2019
                                          (DEC/INJ)
                                             C/W
                         REGULAR SECOND APPEAL NO. 100957 OF 2019
                         REGULAR SECOND APPEAL NO. 100958 OF 2019


                   IN RSA NO. 100956/2019
                   BETWEEN:

                   1.   SHRI ROHIT
                        S/O. MADHUSUDAN JOSHI,
                        AGED ABOUT 49 YEARS, OCC: BUSINESS,
                        R/O. CTS NO.253/A, RANADE ROAD,
                        TILAKWADI, BELAGAVI-560001.

                   2.   SHRI SACHIN
                        S/O. MADHUSUDAN JOSHI,
Digitally signed
by SAROJA
HANGARAKI
                        AGED ABOUT 52 YEARS, OCC: BUSINESS,
Location:
HIGH COURT
                        R/O. CT S NO.253/A, RANADE ROAD,
OF
KARNATAKA,              TILAKWADI, BELAGAVI-560001.
DHARWAD
BENCH                                                            ...APPELLANTS
                   (BY SRI. SHRIKANT T. PATIL AND
                      SRI. ROHIT S. PATIL, ADVOCATES)

                   AND:

                   1.   SMT. SONNAVVA
                        W/O. DHANPAL PATIL,
                        AGE: 72 YEARS, OCC: HOUSEHOLD WORK,
                        R/O. KORE GALLI, SHAHAHAPUR, BELAGAVI-560001.

                   2.   SHRI SANJAY
                            -2-
                                         NC: 2026:KHC-D:3693
                                     RSA No. 100956 of 2019
                                 C/W RSA No. 100957 of 2019
                                     RSA No. 100958 of 2019
HC-KAR



     S/O. DHANPAL PATIL,
     AGE: 37 YEARS, OCC: AGRICULTURE,
     R/O. KORE GALLI, SHAHAPUR, BELAGAVI-560001.

3.  SHRI SHEETAL
    S/O. DHANPAL PATIL,
    AGE: 35 YEARS, OCC: AGRICULTURE,
    R/O. KORE GALLI, SHAHAPUR, BELAGAVI-560001.
                                        ...RESPONDENTS
(BY SRI. ANIL KALE, ADVOCATE FOR R1-R3)

      THIS RSA IS FILED UNDER SECTION 100 OF CPC
PRAYING TO SET ASIDE THE JUDGMENT AND DECREE DATED
31.08.2019 PASSED BY THE VI ADDITIONAL DISTRICT JUDGE,
BELAGAVI IN R.A.NO.252/2018 CONSEQUENTLY DISMISS THE
SUIT OF THE RESPONDENTS/PLAINTIFFS PASSED BY THE I
ADDITIONAL SENIOR CIVIL JUDGE AND CHIEF JUDICIAL
MAGISTRATE,    BELAGAVI   IN      O.S.NO.243/2011,   DATED:
07.09.2018 AND ETC.


IN RSA NO. 100957/2019
BETWEEN:

1.   SHRI ROHIT
     S/O. MADHUSUDAN JOSHI,
     AGED ABOUT 49 YEARS, OCC: BUSINESS,
     R/O. CTS NO.253/A, RANADE ROAD,
     TILAKWADI, BELAGAVI-560001.

2.  SMT. PRADNYA
    W/O. ROHIT JOSHI,
    AGED ABOUT 41 YEARS, OCC: HOUSEHOLD WORK,
    R/O. CTS NO.253/A, RANADE ROAD,
    TILAKWADI, BELAGAVI-560001.
                                     ...APPELLANTS
(BY SRI. SRIKANT T. PATIL, ADVOCATE)
                                -3-
                                              NC: 2026:KHC-D:3693
                                         RSA No. 100956 of 2019
                                     C/W RSA No. 100957 of 2019
                                         RSA No. 100958 of 2019
HC-KAR



AND:
1. SMT. PADMAVATI
   W/O. BHARMANNA PATIL,
   AGE: 74 YEARS, OCC: HOUSEHOLD WORK,
   R/O. CTS NO.2133, KORE GALLI,
   SHAHAHAPUR, BELAGAVI-560001.

2.   SHRI SUNIL
     S/O. BHARMANNA PATIL,
     AGE: 53 YEARS, OCC: SERVICE,
     R/O. CTS NO.2133, KORE GALLI,
     SHAHAHAPUR, BELAGAVI-560001.
                                      ...RESPONDENTS
(BY SRI. ANIL KALE, ADVOCATE FOR R1 & R2)

       THIS RSA IS FILED UNDER SECTION 100 OF CPC
PRAYING TO SET ASIDE THE JUDGMENT AND DECREE
DATED    31.08.2019   PASSED    BY      THE   VI   ADDITIONAL
DISTRICT    JUDGE,    BELAGAVI         IN     R.A.NO.253/2018
CONSEQUENTLY      DISMISS        THE        SUIT    OF    THE
RESPONDENTS/PLAINTIFFS PASSED BY THE I ADDITIONAL
SENIOR CIVIL JUDGE AND CHIEF JUDICIAL MAGISTRATE,
BELAGAVI IN O.S.NO.244/2011, DATED:07.09.2018 AND
ETC.


IN RSA NO. 100958/2019
BETWEEN:
1.   SHRI ROHIT
     S/O. MADHUSUDAN JOSHI,
     AGED ABOUT 49 YEARS, OCC: BUSINESS,
     R/O. CTS NO.253/A, RANADE ROAD,
     TILAKWADI, BELAGAVI.

2.   SMT. PRADNYA
     W/O. ROHIT JOSHI,
                                -4-
                                              NC: 2026:KHC-D:3693
                                         RSA No. 100956 of 2019
                                     C/W RSA No. 100957 of 2019
                                         RSA No. 100958 of 2019
HC-KAR



    AGED ABOUT 41 YEARS, OCC: HOUSEHOLD WORK,
    R/O. CTS NO.253/A, RANADE ROAD,
    TILAKWADI, BELAGAVI.
                                     ...APPELLANTS
(BY SRI. SHRIKANT T. PATIL AND
   SRI. ROHIT S. PATIL, ADVOCATES)

AND:
    VASUDEV @ RAYAPPAP
    S/O. MAHAVEER PATIL,
    AGE: 54 YEARS, OCC: AGRICULTURE,
    R/O. TIGADOLLI,, TALUK: BAILHONGAL, DISTRICT:
    BELAGAVI.
                                      ...RESPONDENT
(BY SRI. ANIL KALE, ADVOCATE)

       THIS RSA IS FILED UNDER SECTION 100 OF CPC
PRAYING TO SET ASIDE THE JUDGMENT AND DECREE
DATED    31.08.2019   PASSED    BY      THE   VI   ADDITIONAL
DISTRICT    JUDGE,    BELAGAVI         IN     R.A.NO.254/2018
CONSEQUENTLY      DISMISS        THE        SUIT    OF    THE
RESPONDENTS/PLAINTIFFS PASSED BY THE I ADDITIONAL
SENIOR CIVIL JUDGE AND CHIEF JUDICIAL MAGISTRATE,
BELAGAVI IN O.S.NO.245/2011, DATED:07.09.2018 AND
ETC.



       THESE APPEALS, COMING ON FOR ORDERS, THIS DAY
ORDER WAS MADE THEREIN AS UNDER:
                                      -5-
                                                      NC: 2026:KHC-D:3693
                                               RSA No. 100956 of 2019
                                           C/W RSA No. 100957 of 2019
                                               RSA No. 100958 of 2019
HC-KAR



                            ORAL ORDER

(PER: THE HON'BLE MRS JUSTICE GEETHA K.B.)

Learned counsel for the appellants has filed a memo

dated 09.03.2026 seeking withdrawal of the appeal, which is

duly signed by appellant Nos.1 and 2 who are identified by their

counsel.

2. Learned counsel for respondents has no objection to

the memo.

3. The memo reads as under:

"MEMO FOR WITHDRAWAL OF APPEAL

The Appellants above named most respectfully submit as follows:

1. The above Regular Second Appeal has been preferred by the appellants challenging the Judgment and Decree dated 31.08.2019 passed in R.A.No.253/2018 on the file of the VI Additional District Judge, Belagavi, whereby the Judgment and Decree dated 07.09.2018 passed in O.S.No.244/2011 by the Court of the I Additional Senior Civil Judge & CJM, Belagavi, came to confirmed.

NC: 2026:KHC-D:3693

HC-KAR

2. It is respectfully submitted that during the pendency of the present appeal, the parties have, with the intervention of well-wishers and elders, amicably resolved the dispute outside the Court, thereby setting all their inter se claims and differences of this appeal.

3. In view of the said amicable settlement and with a view to bringing a quietus to the long- standing litigation between the parties, the appellants do not intend to further prosecute the present appeal.

4. The appellants therefore humbly submit that they may be permitted to withdraw the present appeal, as the dispute giving rise to the appeal no longer survives for adjudication.

Wherefore, the appellants most respectfully pray that this Hon'ble Court may be pleased to Permit the appellants to withdraw the above appeal as having been settled out of Court, and consequently dismiss the same as withdrawn, in the interest of justice and equity."

4. It is stated in the memo that parties have amicably

settled the dispute outside the Court. Hence, the appellants are

withdrawing the appeal as settled out of Court.

NC: 2026:KHC-D:3693

HC-KAR

5. In view of the settlement of dispute between

parties, memo is accepted. The appeal is dismissed as

withdrawn.

6. Refund the Court fee to the appellants as per law.

Sd/-

(GEETHA K.B.) JUDGE

SSP CT-MCK LIST NO.: 1 SL NO.: 7

 
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