High Court Karnataka High Court

H.L.Srinivasa Gupta vs H.L.Sridhara Gupta on 1 July, 2009

Karnataka High Court
H.L.Srinivasa Gupta vs H.L.Sridhara Gupta on 1 July, 2009
Author: Anand Byrareddy
IN THE HIGH COURT OF  A': 

DATED THIS THE  943?  %
THE HON'BLE M1§."'Ji}ST}ZQIi, BYRA1§.E1)DY
REG:;1.;;ARF1I:sT  1993

BETWEEN'    % '

 

1. Sri H.'L'§Srir§iivas££fifi~u;5£-4 
Aged ahGutV53.y§»érs  -- .
SI' 0.M.«LalLsh1nip:i_i_i1i :3*».'.»_{"l' 3+,' ' 
Merch3nI_s,%A Resfidchts >5)?'  '
Hiriyur Téiwvja, Ckilr-adnijga District

.  "2,  Gupta
'  "Aged ab0:3t" 5.1 ywrs

._ *ISizi<;a:  by his
A L*egai Repraésentafives:

*3) A 'Swamnamba
 Wio.Latc H.L. Ananthapadmanabha

Gupta

Aged about 52 years

Residing at No.23, 7*' Main,

Near Yogeshwara Apartments
Hosakerehalli, Bangainre ~-- 560 085

3



b) Janardhana

Sfo.Latc H.L. Ananflmpadmanabha
Gupta

Aged ::tbou134 years

Residing at No.23, 7"' Main,   é
N63! Yugcshwara   _
Hosakerchalli, Bangalore --~  G85

S/0.Late I*I.L.¢/\11anthapadimvirL£!».l_3ha "  I

Agtxl about 30  _   ;  _ 

Residing at No.23, '}'-'"_Main;  " V  '

Near Yugges}1wa.t*.ei'I*;;3:.43'!_rrie.1{§!s .  »

fiosakéreiiaiii, B'2anga3ére'"--~_560"O8.§  APPELLANTS

(By   Advocates)
AND:     A % V %

1. S;i_§§}'!'.L.Sri¢Tlhém§VV(§up£ a

 V'  . about 48 

' A 'S/9.Mv.Lak$hm_ipalI1i Sully

     of

" Hiriyur'  Chilradurga District

:2. sg¥i.H.L.1<aga:a5

 .. Agedabeut 45 years

" _Sfcy..M.T.ak"shmipa1hi Setty
 hticfchanis, Residuals of

Hiriyur Town, Chitradurga Disnict

 .  Sri.H.L.Guvindardja Gupta

Major
SI'u.M.Lakshmipa1hi Salty

3



 

Merchants, Residents of  «  __ S _,_ 
Hiriyur Town, Chitradurga District   1 4_

{By Shri.RaInesh.P.KuIkami, Admaxe for    2 n

Shri.R.Chandra:ma, for Respondent 'No.25 eahd'eeReSp0néejn§ HQQ3

served) . V’ V ‘~

i=.=a=ei=–§_=__:c:

This Regular Firs1__Appea1__isV: fiI_ed_»_vunder’ «Sectiqél 96 of the
Code of Civil Procedure;__1~9G8,_«’Aagainst tilieeiudgenietit and decree
dated 23.04.93 in the Civil Judge,
Chitradurga, dismissing H_1;l_1V'<'v:*. .._suit : fe'r~~.Vp3§riit§'on and separate
Ebssession. A ' . –

This feasting been heard and reserved
on 16.06.2009 ‘am3_con:ing”‘v{)n fiir fironouncemcnt of Judgment
this day,’ ‘”l§ie’C§mrt difiiivered’-the fi)’1icr’\”».ri:1g,:-

A Heard fiir jc::;i1i3s;§2:I for the parties.

_ are referred to by their rank before the trial
4: sake uf convenience.

H The appeal is by the plaintiffs. The plaintiffs no. I and 2

defendants no.1, 2 and 3 are all was of late Lakshmipalhi

5

In the year 1967 a mew firm in the fitilfitt of “Sri Ganssha

Trading Cumpsngf’ was commenced. The firs! »~sli:$<:9nd

defendant and {Wu strangers to the family ware

in that firm. After about 10 months di.!I'srr:%nces's§i5se: V' r

sluod uscunstiiulcd with the

plaintiff being inducted as a is their

plsinLi{T was actively Vmsnagéfig * busiriesses: and [he
defisndanis were dormant for the business

had alwsys family funds. In 1970 3. brother

cf the and Dufcndanls? 1&2 got

_ lhcmsslses reicsscsfifrots the firm Ganesha Trading Company on

Capital. No funds were given to the first

partition of the business.

.. rnuvabic properiy dtsscribcsd under Schedule ‘B’ 8:. ‘C’

‘{L%VVlhc’i3l’sint were also acquired Burn the: juint family funds.

%

This first plaintiff is said to have been cxpeilcd {he

joint family residcncc: in the year 1970 and was dcnigii _

A

the family properiiczs. It is stated that i§;:.~.’pilt: c3{“ii rag =

to contribute to the family busincsagiss l% l’i? “I

Sectmd plaintiff was alsu expei1Vlf5c1..VfIu;:fiv-i}1c.I}§;i§fi’ii’jg(_:’§:Vs3n:{: gn.z f%

denied his share of the property.

It is alleged lhat til the insianct: uf

mac J.R.Ashwa_thzi§:rayaaé§§VV’ the terms of

véifi§”‘&§;:istt:nc:: of plainfiff no.1 ~
huwevcr, ~ih&i– {H31 an-{ed upun. Later the father of

lhfi’ plaintiffs s§zid-in éifcctud at parliliun in the year I9′?9

‘whiéiz (mag rvgi§$ie11:¢ The: pxamam xvcrc: nu: Piiriics to am

s;a.¥11¢:_,V lhcrein. It was alleged that the Scuund

4 his sislrsfis daughter and was thus able: to

” H influence over his father and lhus kepi him along with

his death, in 3986. And during this pcriud has cwcn

T their falhcr lu csxmzuie a will bequcathing vaxiuus

Z

M

plainiilll; that he has been excluded fmm lhc juini family’ was

denied a sham as early as in I970. The pkaa urm

claim of adverse posscssiun by the other that. 9

[hertz was no positive: action uf uusltsrfis nr.-tef, ;i:nabIé:~.ai3¢1 be

pressed into service.

7. The several Cijuiisel for the
appellant wuuid not apply’ a*$l*~;§éiév¢$_;–Vwhich turn an 111::
facts limrcin anti gameicgl t:5i”.1:§1§.;’i’a::–t:;sun mud.

The Qbyfisgl has mlitsd on 2»: large number

of aulhu_2i£it;3 in $upp’ori’his’cun1cniiuns:

Parzickzm vs. Vehmgpi Kztnji, AIR 1953

‘~».Rad}rué’zq_A’&3e:loba Vagiz and oiherts vs. Abumo Bhagvmntnw

cmdalhem, AIR I929P.C’. 2347

Chettzyar vs. Kathwsdztpanbi Chetfiiar and

VV anaiher, AIR 1927Ar{ac!rus 111

%

15

ikfczllzczri Hznzzzrz Kranrznrcmt and vfherzx vs.

Kramczvani and oihers, AIR I929 Bombay 3&3 ‘

Goumrnga Saba amd others vs . Bhaga: u ‘ x

1976 Orissa 43

Reliance is placed an iizcfzzlzyuvcz .2k:!.§hear§£ie;:s “i1§IV”sa2g7:;iurl of V

the uuntcnlioxl that ii,» is 1:cii!Ie:*;’–..’t::i:t:’3;:-:»;f.~;t: of first .p IainliiT not
111:: case of sccund dcf:§1id_é1n{ £f:idt:;cc is adduccad to

show that thy: ;c»A1.;:V1i _1xtifliA_11u.:_’1′ iii-s [he suit schcdnlt:

prupétfies; uf’advt:rsc pusamssion or ouster or
cxt:lusi¢3fi»…t_5I’.vI’1Vi*3.1_ 4V1:;~.Iain:fiIT from joint family pmpcrlics in

\f€ti:§.le;z_1 s1.;;ium¢i1£v!x2.m:h less any evidence in terms of Article:

‘ the suit is barred by time. The totality of the

.’ iytfilplainl and evidence of PW~i, the firs! plainiifi’

unfy’ gsfiuws that he was expcsflcd fmrn join! famiiy residence:

lhiii (hart: was sumc; panchayatflis and that rtssgxmdcnis

promised to give share but did not give and hence he was

compelled tux file the suit, Exsciusiun cuntcmpiaied under

‘é

16
article 110 is a cunsciuus and deliberate: act on the part of ulhtzr

side amuunting 1:.) denial of right of plainfiff and lhgai such

cxulusinn bccmnes known 1:; plainiiffl

As is evident from the pleadings

circumstances, it is plain thal the V ‘

from the family home and awarding

share — hence: limitation 1ht:

suii is barred under I I963.

.P.LaI;.»,-xngi Ag-; Redazy, AIR 1957 Supreme

C’0?I*§t31}1%%%%L’ AA X

. % A,sgé;ls;:t:»*z§¢;.::% <3u14z;;¢;»¢me zidbhiuzlzlin and athem: 12.;-. Syed Shah

AIR 19?] Szgpreme Court 2184

vs. A<{ohclScz_32eed and zmolher, AIR 1981

.A Court ,7?

” vs. K.Domisa:r;y, AIR 1996 Supreme Cctzurt 1724

V’ ” Sing}? and o£her.s* vs. Gufiar Sirgh and o£}w?:s, AIR

2002 Supreme Court 606

g

17

In support of the wnicnlion that possession «;:>1″‘=s)_h;:’V’a,f’o~

owner or on-sham! is possession of other

and men: possession by other forféiiy”

participation in rent and profits, mul§iiioi§–

shamrs would not amount to     other,'

that is appellant no.1 in    the af§pollan1's right
is no1z:x[inguis_hcdA._   

This    j_ or1vl ' 'ofizonlcxt. The above

proposiiion : Chore is no axpulsion of a co-

parccncr ioui:i_:;Vi<.noihr'icd;_;t§. V .

,{\fl}I£,;x.'*zzH1muuIl7E":'& o __kaz" gas;;mzm» Shaikh And Othem vs. Abdulla

i{os::;;§:b}oii"f'§?zfi?if}:.:3;§;' (2004) 13 SCC' 335

_ – and another tax. ML. Sztblmraya Salty And

14 , 4; ; T ' V. Qghepzs, }«11R 1972 Sttpreme Cam 1279

Nagappa Divate vs. Vlslrvamzlhsa Rurnchtmclrustz

k T Kczbacli, AIR 1943 Bombay 419

%

Hi

– Sml. Lajwanf Kaz:rAncI cmolher vs. Abnzwhi Singh

AIR 19?9P &H268

– Kumarappa Chettiar and Olirers vs.

ozhm, 11.12 42 Alczdraztx Series 43;?

Rclying on the said authm_*itit:s,t’it contcizdcii tthzit i’:’\;t:2.’iQ

uthcrwisc: in view of the contantitni’ by defendant
and the findings trial (,–1n”ui*-t_’t”!1.z’1tt was scsveranee

in status gr 1;;-st .p1ainiivft7–Vi§i_ t%t197q,tt%t5e ‘vfilainfifi beuemcs

tenants fkrliclc 110 is not applicable
but A.r!icAi’t:_65_is’utii;té:V’atjpIi§3bic in which event also unless the

dcfcn£;ia3:tA.plfi§§d’-.va;id”‘prt5’vcadverse posstsssiun the first piaintiff

ctéiaigd the share and the trial court ought to have

and granted decree for partition on the plea uf

V . df-tfexiitant himself and faiium to consider the 531113

” ” v . judgmcnt unsustainable.

b’ This proposition is 313:: rarrvnmousiy pressed into service.

distinction ought to be made: (sf of a cu-pawtzncry

3’9

enjoying properly jointly and that of cu-wnc:rs in of

whom alone: the cunccpt uf advcrsc possession maynbfi»

Hence, the contention 1ha1A:£icl¢: 65 ought lu

a? Firm Srim’wa.s Ram Kumar vs.

.4112 1951 Supreme Caurt177: ° =
In support of the ;;ran1o<! on
the case :3? defendant piaintiif.

Though the’ ..i1:V.fi:2¥v’nnu1 be said that it

can be in hand.

5:) }t@. Kulita mm’ Others, (2004) I

~ 3};-. and/inother, (1993) 1 SCC 614

In suyépnrl of the contention that no gfmrtiliun of suii

fzrupcrlics has lakcn place by males and bounds and w

H _1fu.: suit ought lo have been decreed in the absence of plea

3

21

other cxrparccncrs. However, in the cast: on hazztgnit

piaintiffs own assesrtion that ht: was c;:gg:l»;1dod_- st’ »

share in the joint family property, the stititivist

limitation. Hence, there is tho the’ V

trial court in having dismissed vthe:§oit'”L»_t’ the Atpiaintiff as being

barred by limitation.

Insotlar     the trial court
having fuogjct      in the year 1976

itself,  said  'a;1I'irxi1od.

Howcvof, porttttg with the case-., it is to be seen that

of and the defendants, have died

of the proceedings and that they have

_l’t7£3t3i§*”‘3(.t ;:;a’:”é.);2w.-j.-“i*ty in the course of partition as bctwccn the:

4′ , éigrmdanogna the ram father of the ptatnms.

By virtue of the provisions of the Hindu Succession Act,

» 4956 and in the absence: of any testamentary disposition having

g

22
been established in the course: of prucctsdings, the plai11fiII’s”–__wuuId

be entitled alungwith the dcfundanis and their sislcr§j9″”

the pmperiy Id’! behind by the: parents. 11 is meg-gaggg apmme

[11:11 the plaintiffs and lhc defendant;

apportioned their ncspccfivc shaV1iv..-34.91′ iliTc._;»§i0pcr1ig.§S–M. *’

their parents in appropriate final

In the reach, the app£:£1i is a}3′(§xéIc;'{A:ir: terms as about

and the judgmeg1i’fi;§;i_’ Z: hccurdingly.

3d/5.-.§
Iudéé