High Court Karnataka High Court

C Ramesh S/O Late Chowdappa vs V N Rajkumar W/O Late Nyatha Reddy on 22 September, 2010

Karnataka High Court
C Ramesh S/O Late Chowdappa vs V N Rajkumar W/O Late Nyatha Reddy on 22 September, 2010
Author: A.S.Bopanna
IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE 22?") DAY OF SEPTEMBER 2010
BEFORE

THE'. HUMBLE MR. JUSTICE A.S. BOPANNA

REGULAR FIRST APPEAL NO. 2451/2007 (INJ)  

BEIWEEN :

1 C RAMESH
S/O LATE CHOWDAPPA   
AGED ABOUT 48 YEARS '

2 R UMESH S/0 C RAMESH _
AGED ABOUT 22 YEARS  
BOTH ARE R/AT NO. 329 '2
Sm CROSS, HULEMAVU _
SANNERGHATTA I{_OA_D  _ .,_ , 
SANGALoRE-- 560 "076. a_ 2-. ;   APPSLLANTS

{BY SRTM V ANVOROP-~
SR1 TM 'V';3NKATAVRE~I)DY*"& SR1 M NAGESH, ADVS.)

AND:V__

 "    --- ~ "

~ . A AGED ABOUT 40 YEARS
 T W/'  1'«%YA'I'I~IA REDDY
'-'_1R/A'3""I5:_O;.V2.7, 2ND CROSS
A ' B.C.C§'LAY OUT, 2ND STAGE
""VIJ£iYFEAGAR
BANGALORE -- 550 040

 I    GOVINDU

A  AGED ABOUT 22 YEARS

 



S/o C RAMESH 3

R/AT No: 329

5'1" CROSS, HULIMAVU

I3ANN§+:RC1-IATrA ROAD

BANGALORE A 560 076  RESPONDENTS

(BY SR1 M ERAPPA REIDDY &
SR1 G NARASI REDDY, ADVS FOR R1
NOTICE TO R2 DISPEZNSED WITFI)

THIS APPEAL IS FILED U/O 41 R 1 OF C9C:__Ac:AIN.S’I**-. ‘ I.
THE JUDGMENT AND DEGREE DATED ’05.o9;2007
PASSED IN o.S. NO. 9417/2005 oN TIIE FILE’O’F.:’FHE»}G[1I
ADDL. CITY CIVIL JUDGE, EANG,AL_o.RE.;« _{CCH~”1w6)
DECREEING TI-IE SUIT FOR PERMANENT AIINJUNCTION. A

This Appeal coming OIE’:fi’;3..I_f he.0ar.ing,V t11.iSA..da.y,H 1:’3heV0

Court delivered the following :

defendants in
O.S.No.0″4I10’7/ in question was filed by

the reS_ponde’nt_¥p1aivntiff Seeking judgment and decree of

‘ v’pe1*n;1Iahei-it injunCiiioI’1″Vto restrain the defendants from

‘peaceful possession and enjoyment of

the »SIz.it property. The trial Court after

{he rival Contentions has decreed the Suit

0 /:.§Af’)V’VJ~fV’ifS:fjL1dgfnCI1f. dated 06.09.2007. Only two among

E

<3

4':

3
the three defendants claiming to be aggrieved by the

said judgment. are before this Court.

2. The parties would be referred to in the same
rank as assigned to them before the trial Court for'”?_he

purpose of convenience and Clarity.

3. The plaintiff contended that

purchased the property described, inthe Ru

under a sale deed dated 2O.1O.;2OG’¥l”froh1

Anitha. T he Vendor of the the

property} Srikvadrivtaswamy by sale deed
dated Sri B.C. Srikantaswamy

had purchased’-theproperty from Sri M. Rarnesh, under

‘sale dated 1V§.Ht)l2.1988. After purchase of the

secured change of khatha from

the “City”Mtflriicipal Council and also obtained the

sian<:t'ior1Ve'd plan for putting up ctonstruction. At that

defendants No. 2 and 3 being the sons of

%.

we

4
the first defendant interfered with the peaceful

possession and enjoyment of the suit. schedule property
by the plaintiff, the plaintiff was constrained to file a

suit seeking for injunction.

4. On service of suit sumnions, ‘4

appeared and filed their writteryv..sta’tehm’ent”V::a_nci:;_Ad

contended that the suit is liable-..to be’~dismis*s;ed.;

their contention that they are .o_wn_ers..of property
bearing Sy.No.4/2 of though the
plaintiff contendsthat he”lia}sj site situate

in Sy.No.,4/1. does not indicate so and in

fact. the ” Vpitarchased the site situate in

withndregaijdtyto which vendors of the property

‘no right’..§(fi1a.tsoeve1*. It was further contended that

ifi’–1§espe§t property bearing Sy.No.4/2, he had

Calready. suit for partition in O.S.l\§o.8’78/2004» a.nd

the injunction sought for by the plaintiff

” ‘rcaiginoti be granted.

5.

framed as

5

The trial Court noticing the rivai contentions

many a.s four issues for its consideration,

which reads as hereunder:

Whether the plaintiff proves that he isf”””iTn

lawful possession of the suit sclieduie gro_f43e1ftyt:4’or’1V”«2

the date of suit ‘?

Whether the plaintiff fL}I’U’],-3I'”‘pi-‘OV€S’_’ that “c1efenVdan.tsViV.,

are interfering with tiis”-posse’ssiori~. of. the

schedule property?

Whether the piaintiff i>$V”‘Vé1’j.’€VV}-Vt/3-e(}.ti.:’.:#11-6 injunction
prayed for’? V A

WT1a’t..Orc13e1′ or Decree”-

“idn the burden cast on the

parties, t.he~-.his-isiVnt:iif’._exafnined hirnseif as P.W.i and

V’ ‘ i

‘V..Vmari§e.d3___?docume’f1’ts …. at EXhs.P1 to F12. The first

himself as D.W.i and marked

E.Xhs.D1 to D7. The trial Court on

i.

as

6

analyzing the said docunients held that the suit is to be

decreed and accordingly, granted the injunction.

7. Learned Counsel for the appellants xvhile

assailing the judgment of the trial Court

that the trial Court has not properly .the:”

evidence available on record. It is the yeontei1.tio.n’ ‘ofithe; e .l

learned counsel that even though thVe”‘salea.deVeds. wjerel

produced and marked beforeflithe trial: the
schedule indicated in the sale;_d.eed’v.does not indicate

319 SUTVEY number :’D1*gE{,’€Tf}}’§v_ is therefore

contended ‘-thatllin-~,1th.eV”-su*hsequent documents, even

assuming Vxforhh a m_oment.7’ that the survey number is

.–.fimenV_ti~3;3ned, ‘then is without basis and without

-site number being allocated in the said

survey nurnfi:}e.i”‘. As such the documents in any event

‘does “riotlsprove the case of the plaintiff. It is also

that even though the RTC record was

_._wp1’o%dL1ced and marked at Ex.P7, the same does not refer

Q’

i

-W

to t.he details of the property and as such, the trial

Court could not have relied on the same. The learned

Counsel further contends that. when the

have filed a suit for partition relating to the it

same is pending in final decree ‘»proe.:eedirigs~, lthett-r_ial:1VaA

Court could not have granted~..the linjlunctiovn to

defeat the right of the ‘–.l_Il%l_enc?e, the
judgment of the trial Co”urt.. i”.equi,rels«lcIl0iplbepset aside and
the appeal is to allow’ed’.* ii”: V

8., ——– learned for the plaintiff-
respondent that the very perusal of the

judgment llwouldl that the trial Court has

-“‘~a_VrefeI’fr’l’edE the lenti.re.vora1 as well as the documentary

eVidence._available on record. In this regard, the learned

counsel to each of the documents to point out

‘that t’h_e”:. property purchased in fact is situate in

“‘il-S_’jy.l\l.oA_«4/1 regarding which there can be no dispute

whatsoever. It is further contended that the property in

8
Sy.i\io.4/1 was purchased by one Sri Ramesh who

thereafter formed layout and sold sites. Since the City
Municipal Council had by then issued khatha numbers

in respect the property, the same were indicated in'”the

sale deed. As such. the trial Court was V.

conclusion and the same does not call for interferefnee. C’

9. In the light of has been if

the respective learned counsel”a:i”1’divn yiiew the
issues framed before trial perusal of the
judgment keeping in Vifiwithve.’lf€C01″ti’S.. s~ec–u1″ed from the

trial Court that the plaintiff while
examininglvlliiirnselt’.as;_P.Wi;1 has at the outset relied on

the _s’a:1e: deed as The documents of his vendors

produced and marked at Ex.P2. It is no

doubt that said documents do not indicate

Vb”‘–«.__4’xreference*;_to Sy.No.4/1. However, the fact. that the

in question is situate within the City Municipal

–..bwCo%unc:i1 of Bonimanahalli at this point in time. is not in

E

is

iv.

9

dispute. In that regard, the document at EXP4 viz., the
endorsement which is issued by City Municipal Council
would indicate that in addition to the khatha number.

the property number also refers to No. 4/1, thoL1.gr:,pit

has not been specifically mentioned as SurVe},.t…nu.rr1b’_€rV”

as against mentioning No. 4/1.

10. Further, to point: out the of

larger extent measuring Sfllllvgluntas l”w.a:si’V’:situ§ate in
Sy.No.4/1, the doCurner_1.tp«.at i_i’.X.é’?’ Rrc isrelied on.
The column No.9 of /indicates the

r1ame the Ramlesh. Though the learned

Counsel for__the_ appellan:t”_.~eontended that the same does

not iijrdicate survey number, a perusal of the same

would indioa_te.that the survey number is mentioned as

number as 1. As such the said

‘.VdocurnentV would indicate that one Sri M. Ramesh was

lciwner of the property bearing Sy.l\lo.4/ 1. In that

if the oral evidenria of the parties is taken into

{

we

H}

consideration. it is seen that the piaintiff has referred to
the fact that the layout has been formed by Sri Ramesh
and thereafter the said property was sub~divided into

plots being soid to different. site owners. It is i1″1.p’t’hat

regard, one of the plots which was demarcate.d._’4″inl’tfie*V.

said property was sold to the vendor of they

thereafter the plaintiff had purchazsedthe p_

ii. In the light of what._Vhadl’belen

plaintiff as P.W.1, a perusalof”-the__cross–zigisgiarrifination

portion of D.W.1 wou1d–lin.di’cat§e :the_ said Witness

has admittedlltiieij’ifao’t.i:_:””tl1’at the property bearing

Sy.No.éi/ by Sri M. Ramesh from one

.a_11dv thereafter he had formed layout.

” also admitted with regard to the

distaiicelbévtiwéaéh Sy.Nos. 4/1 and 4/2 being about 100

lprntis fronreach other. If the docurrientary evidence in

._ “«ti:eVba_ckground of the said oral evidence is kept in View

also considering the fact that after purchase of the

2″”

is.»

1 1

property. the plaintiff had also secured the change of
khatha in his name and also obtained the plan for
construction and paid tax as per documents at Exhs.P4

to P12. the said evidence would indicate thatffthe

plaintiff after purchase of the property is in

and enjoyment of the same. Mere1y_.Vb.e’c–aus_e’ l._ti1e’l

defendants contended that theyzilhaye ;filed:l_a–..:

O.S.No.878/2004 and theV.a’fi_nall”c1_eeree cypirgfeeédiigsl

relating to the same are itself
cannot permit the de.fenda~nts– .lVto..c__’in”terfere with the

peaceful possession and..enj.oyInentl”olf property by

the plaintiff.’ p _ c

12. ” Therefore; circumstance, where the

plaintiff has only established that a plot had been

lijiythe plaintiff but had also established that

isin and enjoyment of the same, the trial

V _ Court was jxistii’ied in granting injunction in favour of

if the plaintiff. Hence, inga suit for bare injunction filed

,9.

by the plaintiff, the tria} Court in fact has appiied itseif

in an appropriate manner to consider the evi(je.1_i<:e

relating to the said aspect of the matter and %

the decree in favour of the appeliaigt. I1'1.~1'iif,7'.: the

said judgment does not caii foixj ir3:te:3;eu1*'e.1"ic.é"" .'

hands of this Court.

Accordingly, the ?.;.be1f1g=.:CieVo1d of merit

stands disposed ofwith-‘f1’0*ei’jde1*,as te’.ee’s.ts.

Sd/-4