High Court Karnataka High Court

Richard Benedict vs Smt Lily Peter on 19 November, 2009

Karnataka High Court
Richard Benedict vs Smt Lily Peter on 19 November, 2009
Author: N.Kumar And C.R.Kumaraswamy
IN THE HIGH COURT OF KARNATAKA AT BANGALORE

Dated this the 19"' day of November, 2009

PRESENT
THE HOIWBLE MR. JUSTICE N KUMAR

AND

THE I-ION'BLE MR. JUSTICE c R KUMARAa1xrA:1srh?~:::   "

REGULAR FIRST APPEAL No.1_1298  2'ooi2._'  4'

BETWEEN:

Richard Benedict

S/0 late J P Anthony
Aged about 66 yearésf __ V  _  - 
R/at Anemahal        
SakleshpuraTa1uk.'  "      .
Hassar1Distric'L_   »     ...Appe11ant

{By Sri. i§¢ddg},"A§1v¢.;:ate} V
AND:  . A _, 1 ..

1 Smt. Li1y"Peter. _ 
Wgfov late J. Peter

 -  _ Agedgyabouyt 65 

 V   Jacob

 ._ 'S/o 1at"e..,J. Feter
. Ageci ab'01':t .42 years

  Shiti titizfaiavn Jacob

~.  _ VS/o late J. Peter
* V Aged about 39 years

 Respondent No.1 to 3

 Are r/at No.123 

 



JUDGMENT

This is a fourth plaintiffs appeal against the judgment

and decree of the trial Court which has dismissed theof

the plaintiffs for partition and separate possession.__= if

2. For the purpose of converiience,..*the._parties Ii’a;e’*:t,;*

referred to as they are referred lLG’:iI1~._t_’h€ original

3. The first plaintiff I}ill3§_ wifeof Shri
J.Peter and the plaintiffs First
defendant is the AGtérfan’d—-defendants 2 and
3 are their V. and defendants are
Christians; H iéitlvester are the sons of
Shri P.Jacob. it fpiainitiffs is that, both Shri J Peter

and Shri _J.SylIvesterpp’wei*ve jointly residing and cultivating

‘jliands in and ~~~ ‘around Banakal, Heggadulu and

Chikmagaltir District, under the

guidanhcefand’supervision of their father P.Jacob. After the

‘death ofllP.,Jiacoh, his sons were maintaining and looking after

Vthiei.propegrties jointly in Various survey numbers situated at

E}./Il.i–1dA1gere Taluk, Banakal Hobli, Heggaduiu, Biiosahalli and

‘ Baggasagodu Villages which is measuring about 86 acres and

t/

J Sylvester and his family members. However, J.Peter showed

love and affection towards his brother Shri J.Sylvester and

his family members. Subsequentiy, he became ill and

on 9.5.1984 leaving behind his wife, first plaintiff andffhis’

sons–plaintiffs 2 and 3 as his legal heirs. Afte_r~vthe’::dea~t11«.oi” if

Shri J Peter, plaintiffs 1 to 3 requesijed .l

give their half share from they’ s_chedu1_el”‘prope’i;’tiVes._

J.Sylvester advised the plaintiffs it neeeéssarytlfor the
parties of M / s Somagiri so
that the Plaintiffs can haveAAtheir.Vsli_ai any trouble.
Hence, on the wro’rig…..l«fadvise of Shri
J.Sylvester, ‘Evil/slvlgsoniagiii Estate was
dissolved _ said dissolution the
properties A and schedule-B.

Sche-dule_A consisted,.,’ofA’6(3l”‘acres and 23 guntas of coffee

‘estate zdwelling guest house, staff quarters, office,

store’; i)_addy oar shed, tractor shed, cattle shed, fodder

‘ store,fir’e woocllilisiiled, puiper house, 3 labour quarters and 3

*.,.._y__ba.throoms.l 5 schedule consisted of 25 acres of coffee estate

and only one labour quarters. The said dissolution was

___eii.ter~ed without the consent or knowledge of the plaintiffs No.

if V _ 3. They were not equally divided. Hence, the plaintiffs

V.

Rs.3,94.912.75 received by the plaintiffs from the Court

deposit has been adjusted towards annual coffee share partly.

They have referred to the correspondences and

plaintiffs were ready and willing to receive Rs. 10 .

their surprise they received a Court notice in _-i+3″x:e’ct1’tioi’i’e

46/93 and they were required to V’~atte’nd:’ the ‘Courtd..V’ion”*i(_’

24.4.1993. Ultimately, on 293.1-995 stat”J.syfit;estea;1fed h

leaving behind defendants 1 as his Llefigalheirs.

Defendants 1 to 3 as legal Rs.10 Lakhs
agreed to be paid by the As per
clause 9 of the plaintiffs have
authorised shff plaintiffs’ share
to any negotiated with Mrs.
Rukmini than Rs. 17 Lakhs, he has

neither paid to 4ti;e:Vpla.i.ntiffsVnor deposited in the Court. The

plaintiffsddiaryeentitled dtothev said sale consideration which has

and swindled by the defendants. The

d .v,vplaintiffsh are parties to the alienation in favour of Mrs.

Rtilcmini Kivshore Kotecha. They have not executed any single

or document. If there is any document executed it is a

one. Shri J.Sylvester purchased a house property in

if ‘ Ag ‘I»'{.TI;.vl\Fagar by paying Rs.2O Lakhs. When the amounts were

\/

The properties allotted to the share of Shri J.SylVester is
shown as ‘A’ schedule and the properties allotted to the share

of the plaintiffs are shown as ‘B’ schedule properties. One

more registered deed of partition also came to be

and registered on 16.12.1985 between the family 9′

Plaintiffs 1 and 3 filed O.S.4/1986 before._-the {k:a;Sa:ion’cfm1 7

Judge at Chikrnagalur for a dee1a1′-a_tionV’that the: VA

deed of partnership dated 20.11.1985:’isggnot’ the
parties therein. The as
O.S.63/1986. Shri statement
countering the The plaintiffs
in the said suit. 23 Rule 1(a) and

(b) of CPC to file a fresh suit
if the ter}fi7f’..,o’f«.the. were not agreeable. By an

order dated 1l4’10.g_19w8ES– tfh_e9’s’t1it came to be dismissed as

the coursed of the aforesaid proceedings the

par_tiesT.en.tered.into”an agreement dated 20.9.1986, being the

9 if ,_c0mpromise,_ the differences between the parties while

lie.,.__bringing abuoni; an end to the joint family status and also

the dissolution. By the said compromise the

___plain”giffs became entitled to a sum of Rs.7,25,000/- payable

if V _ ubywthe deceased Shri J.Sylvester. Rs.50,000/- payable on or

X/.

complied with the second clauses of the payment. In
accordance with the terms agreed the deceased Shri

J.SyIvester deducted a sum of Rs.l,00,000/- being the

amounts due to him from the plaintiffs and on their faii_tiref”to”‘.VA

discharge the deceased J Sylvester from the f.[fa–é§ ‘

guarantor of M / s. B.L.J. Time Products. balance

of Rs.4,’75,000/– payable by the deceasedi :ti’ie°V.:

plaintiffs have permitted it to niakez paytmelntc todfaifriilnadu

Mercantile Bank as against the acc6dnL~..of Time

Products Limited. When the llljerform their
part of the obligatliorlrgt-lie .Sh:rii–lJ’;Sylizester instituted
o.s. No. 102 ;iuii;;e”at Chikmagaiur, for
specific dated 20.8.1986
against the suit came to be

decreed on plaintiff in the said case i.e., Shri

ld’.SylVe’ster:g_§xias.. directed”t0’V deposit a sum of Rs.-4,75,000/– in

heyaccordingly deposited. The Court had

awardedcosts the plaintiffs in a sum of Rs.78,690.50. The

llx_p__p}aintiffs aggrieved by the said judgment and decree

O.S. No. 102/1988 filed Misc. No. 9/90 for setting

‘aside; the said judgment. and decree. The Court allowed the

V V A if application, directed restoration of the suit, provided piaintiffs

i/

by that time who withdrew Rs.3,94,912.75 deposited the said
amount with interest at 6% from 9.2.1990 til} the date of

deposit i.e., 17.1.1991. The first plaintiff being aggrieved

the order passed in Misc. No. 9/90 filed

1015/1991 before this Court. In the 9

J .Sy1Vester filed EX.No. 46/ 93 for exeentie-nxovf if

and got the sale deed executed7in__ hisffayfour theft

Court. Therefore, it was contendedfféfthat the had no
right to the suit schedule therefore, they are

not entitled to partition and ‘separate ppos’sess’i:ojn..-V”

6. In the saidsuit an app1j:cation_~was ‘filed to bring the

fourth defendagri/{\’*fl.a,iri3haser.19:’ of the estate Srnt.
Rukmini more application
was filed {Lo irnpiead’:Richartd__:§5enedict, son of Anthonyfifth

defendant. Fifthdefendant’ a written statement Virtually

pieadingii ignorance”-..abou_t the transactions entered into

Ahettveen the and defendants and mentioned by them

in ftneir._Vrespee.tiv’e;.piaints. However, he contended that his

father had share in the suit property. After his father’s

he isfentitied to a share. He denied the dissolution of

“pa’rtriership. He contended he has 1 /3″‘ share in the suit

\/.

i Cm/’M913

36

own property or as property of the partnership firm.
Therefore plaintiff No.4 seeking to enforce the share of his’
mother, when her mother had no right to the said propert§,?;j”–«.lg””._f
Deed of dissolution and the said documents are not ‘7’
to be compulsorily registered. Whatever right’ she
extinguished and plaintiff No.4 is not entitletito

in this suit.

21. In that View of the any error
committed by the Trial_Court,… into the
legal proceedings, oral and
documentary evidence:_’4’o;ni in mind the
legal come to a
reasonable coneltisioln.’ find any infirmity in the

judgment and decree _of Vthe “Court, hence the appeal is

di_sini:ssed;- __.No osts.

Sd/~
JUDGE

Sd/ –

JUDGE