High Court Karnataka High Court

Smt Ningamma vs Smt H K Jayanthi W/O H L Karibasappa on 4 November, 2010

Karnataka High Court
Smt Ningamma vs Smt H K Jayanthi W/O H L Karibasappa on 4 November, 2010
Author: A.S.Pachhapure
3 WP E2350/O9 81
VV1' 14990/O9

IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 4'?" DAY OF NOVEMBER 2010

BEFORE

THE HONBLE }\/IRJUSTICE A.s.PAcHHApI}REV.'_*V:-fii 5  _

WRIT PETITION NO.1235O OF 2009 ('C}ivi--~:(:ji?Q1~i: 4- _  O'

AND   .,

WRIT PETITION NO. 14990 GE 2009; ((3vi.\/.i~.~.C'.P('i)'i  A ;_s T

IN WRIT PETITION NO. 1235001? 2009-.(GM;C?C'3'.s«:  ::
BETWEEN K % O O O

Smt. Ningamma,

Aged about 76 years, _
W/0 Late Veerappai   '
R/at Bychanahalily V}/illaige, O ' 

KushalnagarVV'TgIwfi;;:._ 
Somwairpet Taluk,  '
Koclagu... DI:su-ict'; -  ._ *
 -     PETITIONER/S
[Sri. B.S.N'agaraj,"Ad'V';) = V 

ANQQO "

    .HIK.Jayanihi

" _W'~,./_c.>i H':I,.VKaribasappa

- ._ IAgedv.,absV'u'E 40 years,

'  R/ai.;sA%i"5B1ock

 Si_ddai.€1h Puranaika Extension

Kushalnagar Town
I _ S'emwarpetTa1uk,

V "  Kodagu District.

 2% O Sr1'.B.V.Suresha

Aged about 39 years,

53/ 0 Late Veerappa

R/at Bychanahally Village.
Opp:Pe€:r0l Bunk,



2 XV?' 12350/O9 &
WP 14990 /09

Kushalnagar T own.
Somwarpet. Taluk,
Kodagu District.

3. Sri Rajeev

Aged about 45 years
S/0 B.S.Radha1{rishI1a, Deed Writer
R/ at Kushalnagar Town,
Somwarpet Taluk,
Kodagu District.

{Sri. G.Ba1akrishI1a Shastry. Adv.) T A V '
IN WRIT PETITION NO.1499O 0952009 (GM;cP_§:1   '

BETWEEN

Smt. Ningar__nI'I1"a,_  _.  
Aged about ''76 years,  ~
W/0 Later..Veer2ip}i+1_,  ._ 
R/at Bychariah5a1_i1y '{{iiiag'e,z'
Kushainagzir T0WI'i';-  T  "
Sornwarpet Taluky,   ._  1
Kodagu District. ' "

 "  PETITIONER/S

IL  Sri. H.i,.Karibasappa
 Aged -?lb'Ol.1t 43 years.
R/a._t, 4"? Biock.
n I Sicldaiah Puranaika Extension
' L " ~,.'Kusha1nagar Town
..*S0rr1Warpet Taluk,
Kodagu District.

"  Sri. B.V.Suresha

Aged about 39 years.
S/0 Late Veerappa

  .f.-r.RE;sIPoIsmIm.s1



3 VVP 12350/09 81
WP 14990/O9

R/at Bychanahally Village.
Opp. Petrol bunk
Kushalnagar Town.
Somwarpet. Taluk,

Kodagu District.

3. Sri Rajeev

Aged about 45 years 1 ' « i_ 
S/ o B.S.Radhakrishna. Deed Writ_er.. 
R/at Kushalnagar Town, 4' 
Somwarpet Taluk, T
Kodagu District.

..l 'rLést3oN;oE:NT/s

{Sri. G.Balakrishna Shalstry,   ~ 

These Writ }§§fe"tit.ior1s are filed ur1'c1e--r' Article 226 of the
Constitution "o'f.__h'i.di]a 'Vp«r_a.y"ir.1g '~--toyqu_ash the order dated
9.4.2009 p'-a,sseg_d'_.» in l.'.A.lE~Io.V1'~Atand VII in O.S.No.28 &
29/200.3,. on_ the' fill-:;_of thev._CiVii--~J.u_d'ge (Jr. DVn.] and JMFC,
at Sonjlwarpletg in 'which«V.iailco\2\zi.ng the application of the
defendant No.1 toa-;1}.end"*tche~.Written statement a copy of the
said order is=sub'nj1itted_ at~.A11e:»{--J and etc.

 Writ ..I}letitioV11s having been heard and reserved,

  foizpronodlrilcement of Orders, this day, the Court

' made 'the. fol] o'u{ir1--g:

ORDER

‘”l’l3el* petitioner is the plaintiff, whereas the

it j’respo;i–‘idents are the defendant Nos.l t.o 3 in the suit

_bearing O.S.No.28/2003 seeking the relief of declaration

that the sale deed dated 16.04.2001 registered in the

………. ..

4 WP 12350/O9 8:

VVP l 4990/O9

office of Sub–Registrar, Somwarpet is an irnfalid
document and is not binding upon the plaintiff-4jar1;.Ci«.;fo.r

cancellation of the said sale deed.

2. Likewise, the plaintiff ;,also..4ir1}st’it1ited.

suit in O.S.No.29/2003. 1t?iS__ the”‘ca’se of.’tViie:;;}.laili1tiff if

that they have never executed:sa_le of the
defendants at any rneasiiring one
acre out of Survey {lrummanakolli
Village, ‘Alter the written
staterrientsl allegations made, the
Trial :C§Aourt -‘ and PW~l was under

examination. ” V V’

thisjiincture, the defendants filed an

the provision of Order 6 Rule 17 CPC

r/W-.$ec_..~ of C.P.C. for deletion of the Word in Page

No.1 and 13111 Line afterword’s “several

odisciissions regarding price” and for insertion of another

l paragraph in the written statement in both the suits. As

“could be seen from the pleadings, it reveals that 40

o.’ /_,
4 \,
iv]: ,,,,,, W

5 ‘NP l2350/O9 81
WE’ 149530/O9

cents of land in the suit Survey No.76 was sold to one

defendant and 60 cents was sold to another defendant

in the said suit. The plaintiffipetitioner fil’€d”«d_’li€I’

objections to this application contending

admission made by the first defendant fl

is being withdrawn by the amen’drnen’t

therefore, it was her corite’1i.tionAl”that.vppthelilproposedl”V

amendment cannot be. granted./hiUri-xothese ‘grounds, she

sought for dismissal of the

4_._ he counsel for the parties
and record, has allowed the
application first defendant in both the

suits to~amend»._.the Virritten statement and aggrieved by

l these petitions have been filed by the

plai.ntilfi’llu.”.j:..

have heard the learned Counsel appearing

petitioner and also the respondents. It is

eonterition of the petitioner that there was an admission

the part of the defendant No.1 in both. the suits to

5.!
z”‘y

.4 N.

6 WP 12350/O9 82.

WP 14990/O9

the effect that the plaintiff had quoted Rs.70,000/– for

one acre of land and the defendant No.1 had finally

agreed to purchase one acre of land at

This Portion of the written statement has to”-..3,:3’€~

and the contention that the plaintiff ‘had ‘ioffei-e,d»’pri_ce”

Rs.5,65,000/– in addition to other: facts

the execution of agreement oiflsaie and”the persons who
were present as attestiiig persor1s,.etVc7;~.,duringAA execution
of the sale deed is sought to inserte_’d._’.in the Written

statement. €to”‘hei’,.::th’e’admission made by

the being’ withdrawn from the
proposed ,,amend.mient’gandsuch an amendment cannot

be granted. uh’

-this aspect of the matter, the counsel

the decision of the Apex Court in the

‘V..pcase’offiH_EERAIAL v. KALYAN MAL & ores. reported in

A (Civil) 41, wherein the Apex Court held that

in} case where there is admission in the written

statement, the amendment seeking to Withdraw such

admission cannot be allowed, if such withdrawal wouid
f

‘~.’ W “M .- V

7 \VP 12350/O9 8:.

WP 1.4990/O9

amount to totally displacing the case of plaintiff–___and

which would cause him irretrievable prejudiced.

7. Now, as could be seen from if

in the pleadings of the parties, it:-is”‘a’–sp&ecific.the”;

plaintiff that she never sold measyuring

acre out of revision Survey at
any time. It is her COriff3.11tiOiilllthifil; docurnent is bad
for want of consideration.-lhylt ‘is; als_o_:ll1ervcontention that

the defe11dant’xi\’I:yf;,1lging cases has taken

disadvantage also claims that there

was fraud– played’-».loy.the”defendants and they got the

land throiigh. llllthlej deed dated 15.04.2001.

Accoizdiing to Ifthe.._..1Z)lai.11tiff, there is no question of

1’eceiVi11g’~any”sale consideration by the defendants at

thenltirne alleged sale transaction. Whereas, the

‘.V.defendalln1_t No.1 in the written statement in both the

A though initially claimed that the plaintiff

proposed to purchase the land for Rs.70.000/– per acre

if has sought: for its deletion contending that the land was

re
1
, ../
.< '-w,.,g

8 \VP 12350/09 &
WE' E4990/09

agreed to be purchased for an amount of Rs.E3,65,000/~

and there were agreements for sale between the parties-

8. In my considered opinion, it daesi.fl’r:1ot

amount to any admission and in the eircum’st.anees M

cannot be said that the admissi:on”is«

In that View of the matter, theA:4’deC.ision».’:;_fhthe

Court referred supra is not”‘a}T5p1iCat)Ie._t0.et’he”.faets on

hand.

9. These petitions” any merit.

Hence; they accordingly.

Sdf;

JUDGE

m»;.__V