Citation : 2026 Latest Caselaw 2564 Kant
Judgement Date : 24 March, 2026
-1-
R
IN THE HIGH COURT OF KARNATAKA AT BENGALURU
DATED THIS THE 24TH DAY OF MARCH, 2026
BEFORE
THE HON'BLE MR JUSTICE R DEVDAS
CIVIL REVISION PETITION NO. 193 OF 2026
BETWEEN:
1 . EKTA KUKREJA
D/O LATE NANDAKUMAR BASHOMAL
AGED 48 YEARS
R/A FLAT NO. 21B,
KINGFISHER TOWERS,
KASTURBA ROAD,
BANGALORE 560001
PETITIONER NO.1 IS REP BY HIS
SPA HOLDER DT.3/12/2025 I.E.,
MR. AVNASH AMARLAL
2 . ANUSHKA CONSTRUCTIONS PVT. LTD.
BEING A COMPANY REGD. UNDER
THE COMPANIES ACT HAVING ITS
REGD. OFFICE AT NO.100/1,
CITY CENTRE, OPP. TOWN HALL,
J.C.ROAD, BANGALORE 560 002
REP. BY ITS MANAGING DIRECTOR
...PETITIONERS
(BY SRI. G.L.VISHWANATH., SR. ADVOCATE FOR
SRI. SOURABH R. K., ADVOCATE)
AND
1. M/S SRINIVASA TRUST
A TRUST REGISTERED UNDER
THE INDIAN TRUST ACT, 1881
HAVING ITS PRINCIPAL OFFICE AT 7/21,
1ST CROSS, 9TH MAIN, RMV EXTENSION,
BENGALURU 560 080
REP. BY MANAGING TRUSTEE
-2-
D.A. SRINIVAS
2. KALPAJADALAVOI
AGED ABOUT 57 YEARS,
TRUSTEE OF M/S SRINIVASA TRUST,
R/A NO. 87, SAI KESHAV,
OPPOSITE SAI GARDENS, SEEGAHALLI,
BENGALURU 560 067.
3. D.A. THEJESHWARI
AGED 57 YEARS
W/O K.M. SRINIVASA MURTHY
TRUSTEE OF M/S SRINIVASA TRUST
R/A NO. 5/25, 10TH MAIN, 13TH CROSS
JAYANAGAR 1ST BLOCK,
BENGALURU- 56066.
4. SUB-REGISTRAR
OFFICE OF THE DISTRICT REGISTRAR
SHIVAJINAGAR, REGISTRATION DISTRICT
4TH FLOOR, NO.122/2,
MONARCH CHAMBERS, INFANTRY ROAD,
BANGALORE 560001
.....RESPONDENTS
(BY SRI. SREEVATSA., SR. COUNSEL FOR SRI. ROHAN HOSMATH., ADVOCATE FOR R1 & R2 SRI. V.SESHU., HCGP FOR R4 SRI. KARTIK FOR SMT. VANDANA P.L., ADVOCATES FOR R3)
THIS CRP IS FILED UNDER SECTION 115 OF CPC, PRAYING THIS HON'BLE COURT TO SET ASIDE THE IMPUGNED ORDER DATED 21.02.2026 PASSED IN MISC NO.785/2025 ON THE FILE OF PRINCIPAL CITY CIVIL AND SESSIONS JUDGE, AT BENGALURU, AT ANNEXURE A AND ETC.,
THIS PETITION HAVING BEEN HEARD AND RESERVED ON 09.03.2026 AND COMING ON FOR PRONOUNCEMENT OF ORDERS, THIS DAY, THIS COURT MADE THE FOLLOWING:
CORAM: HON'BLE MR JUSTICE R DEVDAS
CAV ORDER
(PER: HON'BLE MR JUSTICE R DEVDAS)
This Civil Revision Petition is filed under Section 115 of
the Code of Civil Procedure assailing the impugned order
passed by the learned Principal City Civil and Sessions
Judge, Bengaluru in Misc. Case No.785/2025.
2. O.S.No.1453/2024 was filed by the respondents
No.1 and 2 herein for the relief of specific performance of
an agreement dated 13.03.2023 and other reliefs.
O.S.No.2897/2024 was filed by petitioner No.1 herein for
relief of permanent injunction. The Misc. Case was also
filed by respondents No.1 and 2 herein seeking transfer of
the two suits along with Misc. Case No.576/2024 from
CCH-2 to any other court. The Misc. Case No.576/2024
was also filed by respondents No.1 and 2 herein before the
trial court alleging disobedience of the injunction order.
The learned Principal City Civil and Sessions Judge passed
the impugned order, allowing the petition filed under
Section 24 of CPC while transferring the two suits and the
miscellaneous petition from CCH-2 to CCH-30, for disposal
in accordance with law.
3. Learned Senior Counsel Sri G.L.Vishwanath,
appearing for the petitioners, submitted that the
petitioners purchased the suit schedule property from
respondents No.3 herein under registered sale deed dated
13.03.2024. However, since respondents No.1 and 2
sought to interfere with the suit schedule property,
petitioner No.1 herein filed O.S.No.2897/2024 for
permanent injunction and obtained an ex-parte ad-interim
order on 23.04.2024. The trial court, thereafter confirmed
the interim order and aggrieved by the same respondent
No.1 herein filed MFA No.6603/2024 before this Court.
This Court allowed the MFA in part and directed the
parties to maintain status quo till the disposal of the suit
and further directed the trial court to dispose of both the
suits within a period of one year.
4. The learned Senior Counsel, while drawing the
attention of this Court to Annexure-E, a subsequent order
passed by this Court in MFA No.6603/2024, submits that
having regard to the conduct of respondents No.1 and 2
herein and the fact that the trial court was not able to
dispose of the suits within a period of one year, the
Presiding Officer sought extension of time and this Court,
in its order dated 28.11.2025 has taken note of the
information provided by the Presiding Officer that
respondents No.1 and 2 herein filed an application for
amendment and several adjournments were taken.
However, even after the said application for amendment
was disposed of, respondents No.1 and 2 filed one more
application for recasting of issues and the said application
was also allowed. However, this Court stayed all further
proceedings in a writ petition filed by respondent No.3
herein. After the disposal of the writ petition, a review
petition was filed and once again this Court directed the
trial court to defer the proceedings. Ultimately when the
matter was set down for evidence, respondents No.1 and
2 again sought for adjournments. This Court took note of
the statements made by the presiding officer, and called
for production of the order sheets and on verification of
the order sheets, this Court found that there was truth in
the statements made by the presiding officer. Accordingly,
while extending the time for disposal of the suits, this
Court imposed costs of Rs.50,000/- against respondents
No.1 and 2 herein.
5. Learned Senior Counsel further submitted that this
Court should take note of the fact that the orders for
extension of time was passed on 28.11.2025 while hearing
the parties on both the sides, but respondents No.1 and 2
herein did not disclose the fact that they had filed
Miscellaneous Petition No.785/2025 on 17.07.2025,
seeking transfer of the matters to another court. On the
other hand, vague allegations are made against the
Presiding Officer that the Presiding Officer made oral
remarks on 08.04.2025, 09.04.2025 and 11.04.2025
which clearly showed bias on the part of the Presiding
Officer. Learned Senior Counsel submitted that the
Presiding Officer was only trying to avoid unnecessary
adjournments having regard to the directions issued by
this Court for disposal of the suits within a time frame.
Learned Senior Counsel further submitted that more than
130 dates of hearing have taken place in the matter and
the order sheets clearly reveal the fact as alleged by the
Presiding Officer before this Court.
6. Per contra, learned Senior Counsel Sri. Sreevatsa,
appearing for respondents No.1 and 2 herein contended
that a civil revision petition under Section 115 of the CPC
is not maintainable in respect of an order passed under
Section 24 of the CPC. In that regard, learned Senior
Counsel placed reliance on two decisions of the Kerala
High Court in Wilson Paul Vs. Pathrose - 2008 SCC
OnLine Kerala 310 and V.Gopinath Panicker Vs.
Padmini Kunjamma in CRP No.329/2010 disposed of
on 25.06.2010 and a decision of the Gujarath High Court
in Harshad Babubhai Amin vs. Pravinaben
Chandrakant Patel and others - 2003 SCC OnLine
Guj 28.
7. However, learned Senior Counsel Sri
G.L.Vishwanath, has drawn the attention of this Court to a
decision of a Division Bench of Allahabad High Court
(Lucknow Bench) in the case of Babusingh and others
vs. Raj Bahadur Singh and Others, Transfer
Application (Civil) No.12 of 2021 decided on
10.11.2022, which took into consideration all the
judgments cited by the learned Senior Counsel for
respondents No.1 and 2. The Division Bench has held,
while agreeing with the interpretation given to Section 115
by the Allahabad High Court earlier in Jagdish Kumar vs.
The District Judge, Budaun 1998 (1) ARC 305 and
Paras Jain .vs. Izhar Ahmad and Others - 2014 (11)
ADJ 281, that a transfer application is 'other proceedings'
and the order passed thereon is a 'case decided', because
the order passed on the transfer application by the District
Judge disposes it of finally. Therefore, a Civil Revision
Petition is maintainable.
8. Learned Senior Counsel Sri. Sreevatsa further
submitted that it is respondents No.1 and 2 who filed the
suit earlier in O.S.No.1453/2024 seeking specific
performance of the agreement of sale and the petitioners
herein have purchased the suit schedule property from
respondent No.3, after the suit was filed. It is submitted
that the learned Prl. District Judge has rightly considered
the grievance of respondents No.1 and 2 herein, while
directing transfer of the matters to another court.
9. Heard the learned Senior Counsels on both the
sides and perused the petition papers.
10. Insofar as the preliminary objection raised by the
learned Senior Counsel appearing for respondents No.1
and 2, regarding maintainability of the Civil Revision
Petition, the position has been made clear by the Division
Bench of the Allahabad High Court in the case of Babu
Singh (supra). The power conferred on a superior court in
Section 115 of the CPC empowers the superior court to
revise an order passed in a case 'decided' in an original
suit or 'other proceedings' by a subordinate court where
no appeal lies against the order. This Court is in respectful
agreement with the decision of the Division Bench of the
Allahabad High Court. A transfer application under Section
24 of CPC, when allowed by the District Court, it amounts
to final disposal of the proceedings. The proceedings
under Section 24 though ancillary to the suit are judicial in
- 10 -
nature, where the court has to consider the grounds for
transfer urged by one party and opposed by the other,
together with the material on record. The decision in that
regard may not have any direct impact on the lis involved
in the suit, appeal or other kind of proceedings, but a
decision is to be judicially arrived at by the District Judge
after due application of mind and hearing parties. The
Division Bench has therefore rightly held that a transfer
application is 'other proceeding' and the order passed
thereon is a 'case decided', because the order passed on
the transfer application by the District Judge disposes it of
finally. No appeal lies on the impugned order passed by
the learned Principal District Judge, therefore, this Civil
Revision Petition filed under Section 115 of CPC is
maintainable.
11. On the facts of the case, the learned Senior
Counsel appearing for the petitioners is right in his
submission that respondents No.1 and 2 did not disclose
before this Court, when it was considering the request for
extension of time, at the instance of the Presiding Officer,
that they have filed an application under Section 24 of
- 11 -
CPC, seeking transfer of the matters to any other court.
This Court was furious that its earlier direction issued on
30.10.2024 to dispose of the matters within a period of
one year could not be accomplished on account of several
interlocutory applications being filed by respondents No.1
and 2 herein and their non-cooperation in disposing of the
matters within the time frame fixed by this Court.
Accordingly, costs of Rs.50,000/- were imposed on
respondents No.1 and 2 herein, while extending the time
by three months and with a specific direction to
respondents No.1 and 2 herein to render assistance to the
trial court in disposing of the suit. In this background, no
fault can be found with the Presiding Officer in insisting
the parties to go on with the matter and not granting
adjournments. Such an action on the part of the Presiding
Officer cannot be painted red, alleging bias.
12. For the foregoing reasons, this Court is of the
considered opinion that the matters could not be
transferred to another court. The Presiding Officer who
took charge on 29.05.2024 is fully conversant with the
- 12 -
facts of the case and at this juncture, if the matters are
transferred to another court, the other Presiding Officer
will need additional time to understand the facts and
conclude the proceedings within the time frame fixed by
this Court. Therefore, the matters could not have been
transferred to another court.
13. Consequently, the Civil Revision Petition is
allowed. The impugned order dated 21.02.2026 passed
by the learned Principal City Civil and Sessions Judge,
Bengaluru in Misc.No.785/2025, is hereby quashed and set
aside. The learned trial judge is hereby directed to
proceed to conclude the proceedings in
O.S.No.1453/2024; O.S.No.2897/2024 and Misc.
No.576/2024, within a period of three months from the
next date of hearing, as directed in MFA No.6603/2024 in
the order dated 28.11.2025.
Ordered accordingly.
Sd/-
(R DEVDAS) JUDGE
KLY CT: JL
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!