High Court Karnataka High Court

M Sanjeevi vs Smt S G Rani on 23 June, 2008

Karnataka High Court
M Sanjeevi vs Smt S G Rani on 23 June, 2008
Author: N.Ananda
IN "FEE may COURT OF KARNATAKA AT  

DA'I'EI} THIS THE 2331?» DA): 'OF '1:.:;s:»:1§fij2.'*)t)kaé5' _  H  V

I3EFo:2I.%;   % '   %
THE HONBLE MRV.'g'fL§S'I'IVCa'&2'  5
R.F.;_mo. 1  (Si?)  1  
BETWEEN    é  

M.sa:£1jeevi   
S/0. Late My111i__§,r;§n  ;_  
Since dead by     

Sri 1:;-.  -. 

S/0. Late  

Aged 30 §'f:é3I"$  VA .   '

N 0.2841) .N0.-II ,SUf<::1t';Road Cross

S11ivajiI1f§.g;;11' _ V' _ ' . " 

BaJ1,<gaIOI~e."     '  Appeliaxtlt

 -  _ (By.§§1*i"S.A..£y1uje§§ifl2Xr;iv.)

 smr,§§3.G.Ram

  " Ramesh (dead)

   S.G.Veerabhadra Babu

Majal'

 4. Sundara Bai

Major

 



5. Kum. Savitha Devi
Majm'
No.3 to 5 being majors, sun and .
Dauglltem of late S.R.Govi1Miéia1':3ju--.& , _ V
R/a: No.66, Broadway Ftoagi  
Shivajinagar V  
Bangalore-I.   '

6. Smt.Kusu111a Thrim  
Majcar    "   
Widow of late S;'G;"I_'h1?fi1I:}1thuff _ " 
Tagore Mantessori-[-Schotflf _ _ ' 
Ibrahim Sahsbifitiwait " 
Civii Stfitiflft _ _  "
saaaxxgasét-:»:»e.      

Respon¢3er};$# '   
wide Af;§3fdei%'dat"esi 12.11.2002 ...Respondcnt

(By   Advocatt: for R 1)

 _1Ti1is 'ap}peai'*  under sactiorx 96 CPO pI'ayiI1g

   Ejafiitie fl1éfVju£1gme1'zt and decree dated 29.10.2001,
'  '$11 10960/' 1990, on tile fiie of XXVIII
   Judge at £3a1"1ga1cm:2, clismissirlg the suit

fm: _$pcc:iF1§:l{)e1'i'01*Inance.

 AA ; " Tiie appeal coming on for final hearirag this day,

  t;':1«::..u€.'.oi1rt dtzlivered the fuilowing:

W va»»<a--~»--



 

JQQQMELQ If

T In this appeal parties would be   V. 

array before trial court.

2. This appeal is . ?¥::yf__ the' " L1_IiS1;CC-fivgfifiiiv   *

in O.S.1C296O/1990 on cuefiie.pf_2§Xx?:11«}a:id1.fC::y Civii
& Sessions J udge,    triai Judge
dismissed the suit fO:1'='  

3.    in brief are as

:mows:%%kT   . 1 1;

    property belonged to 3

br§:§hé1*s  G;§viI1da1'ajulu, SR. Trimoorthy and

  _so11s cf late S.R.Rangaiah and each of

   share. SR. Ganesh died leaving Mhind

 };3.11d SD11 viz defendants I and 2. TI'imc)o1'thy

 V'  tiieti Raving behind his widow and SR. G0vi11da.:£'a}u1u

 leaving behiztlci his sen and daughters.

It is the case of plaizfiiiff that late SR.
C:oviI'1da1"ajulu~ defendailt 110.6 and defe11da11ts 1 anti fl
«ix

¢\7% 



Le. 1.6.88. 11; was also ageed that  :£<}i'-
registmtioll shall be borne: by   "   ' . '4

The suit. schtzdule      L»
brothem. S11bsequc1:1t1yV was V.  S 
Trimoorthy. The  LES of
SR. Gaxaesh. had  share of their
Iiability uI'1c1'e1':«AA£the  no.6. The
piaintiff   Vamount payable by
  ti} defendant 110.6

widow 0f SR.  

   .:a:nd 2 were: Jziot mady to perfarm

»A  'the contract tiimugh piaintifi' was ready and

H V -1'  his part of 0<)I'1tra(:t. 'l'I1erefo1'€,

   a suit ibr specific pviz1da1'aju1y and    t.1'1t-::m had I/3m
Sfiaifi' in the 'élld 2 admitted
that fi'1ey..at§;2   G81'i{3S3f}.. They
have     .'§'1'hn00'1fi"1y died leavirlg
 }1is1fli:).6 and SR. Govitaciéaléajuiu
died léaV'§1g   3 to 5 as his legal

repijeSt311tati\€€3's. A  H _

   -  have coxztended that they were not

afitfire _.«;=;f  deed executed by defe1:da11t in respect 0f

   her 1%%;'s%v slam in the suit px°ope:m:y and also about firing

 §;s§.. :-§i_1i't agaixmt defantiants 3 to 5. Defe11daI'1ts have

   ..._.*_ienit':d that they' had ageed to sell their 1 / 31"" share to

pIa;i:'1tiiT for Rs.53,333/ --. T1163?' havte also  6d they

IV -  '  17$-\»--0x.T-~ 4

 



3.,

 AT the impugned

1i

 (1
W1'1€:the1' piai1'1i:iff has proved that Defezlaiagfza

had ex-muted an agreeme11t cf sale datedff}  

for Collsidelatiorl of RS.53,-333.],-__iI1  E51'   K 2

sham in suit sclleduie p1'0pe1F§_y.  A. .3

Wlxether piailiitiff E1a§--.,_i;S1:s;vedV' =t;I1atT  e3f 

Rs.i35,()0iZ}/ ~ was paid  éid.vi311_<::e cd£=1$id§:faii0n to

Deft::nda1%1ts- 1 anti'««i2iT'?' 

Whether'    piailitiif had

dischargéd   

 proved that he has been
ealw-£5355"zx3ati§"aéj'i¢i"w_i1fi.Iig to perform 111:5 part of the
c:Q11t:ra(:'t.?'V _  V "V

V"L"J;?113véé'i.i1é1.'A'_ €116" "" Mgfiiaigtltiif is entitled for specific

 pezrfoigilaimcé?

judglzlent Calis fer

 x T i1'1tc.rf<:reI1ct2 1-'

V'  $2) Plaintiff has cotltended that the entire suit

dc:ai:h his 550113 namely,

 

%    échedme property belorlged to SR. Raghavalu, after his

SR. Govinda1"aju}.u, 8.1%.

\

N



paper was sold. Even it does not contain   ' 

of stamp vendor and his license   " "
of document ---~Ex.P1 does not Stete er; 
executed.

20) The . '_ é_ 1_nac1e*-ixflg .Patfa--12 of the plaint
would lead that, late  ."G:§r1ea1:~..1~;jad executed an
agreement iI1"f3§LKfQiH' ef  01.0€s.1988 and
Iiéefendanteg  Win"  Qimd son are bound to
pezforfie   _ .:§eIigations in terms of
amememe Adatgfd 1988. Even as per the
averuzezgts "c;r.f'h   *aii1.e:m:led plaint, plaintiffs had

.' V.    Ganesh and Defendants 1 and 2
  part of contract, but they have not done

so.*-._

u 221} 'Hams on a careful consirgieration of the
'  &i'fJ61'H1€I1tS of plaint, it is not clear as to whether SR.

'4 Ganesh had executed an ageement in favour of

[V . (:3¢Lx- [3-~ "#54 ~-----

 



22) Dtiririg CI'0SS'-®}£aII1iI1&tiOI1, FW. 1   
that he had seen defendants 1    K " 
is no ;{};1()1'€. When he wee    
defendant, he was not able'i;o"--ideidttiijfdi    L'
He has deposed, the ;_other  of  T-edglitdproperty
have delivered the  to him.

23) It   was a litigation
between   his brothers nemeiy,
SR.  The suit for
pariifioix   of 2007 by s.R. {3at:1esh in
1'espe::t. eff elld subsequently, final decree

 V.   be filed by Defendants 1 and :2
  No.6. During the pendency of this
 Ajthe rexaeonsnip of 3.12. Gajnesh with

 1 and 2 was not cordial. In these
VA    the wee of plaintiff that Defendants 1
   2 and the above said Govinclarajuiu together

agreed to Se}! the suit schedule property for total

I\_}_  (,Aeu-£.£}:«._.

 



considczatriozrx of Rs.1,60,000/~ looks impmbabi-3.' on
01.06.1988

said ‘I’hI’imo0rthy and Ganesfi
alive. It looks impmbable K 2
obtaillcd decree in 0.8. No.
and separate possession of the: ‘
suit property and 113d
together had agreed 1/31″‘? share

to plaintiffs for’: $50,000 / ~.

V if is avermd that. the
R~S.25,(}O0/– to SR. Ganfish.

It is net’:z1j%%d:sp::ieo’ on 01.05.1933, 3.12. Ganesh

wa:5_§f’i1o’t. alive.’ ~ Pafi*a– 12(1) of the plaint, it is averred

V. ?afi4vA’agreetn1ent of saie dated 01.06. 1988, signed

of late SR. Ganesh , he

-V sell his 1/3*” share in the Suit schedule:

K V’ V prugqcxfir for 3 31.1111 of Rs.53,333/– and defendants 1 and

bound to execute and register the sale deed in

Hi€Z’II}5 of the agreement and deliver the vacant

XL? A.-~ .{;’I.-~~–€1. W.

20

poseessiolz of the property. Subsequexltly, the
amexided to include LE3 of SR. Ganesh
parties. Thus the averments of Zpiaizat ” 2
1:2(ii) would establish that amt
by SE. (}a1’1e3h and 1 V
cf the plaint it is averted 3130 a
party to the $1,1it agreeifieiexe. averments

of the plaint V’

25) emit property belonged
to 8.1%. ‘I’hrim()orthy and SR.

(}anesI1′.A referred to above had

1:0 eel} ~ fjndivided 1/31″” slmre in the suit

–4;Hq)§srever in the suit agreement dated

stated the (iefe1″1daI1tS 1 and 2 haci

–V ag1;éed”‘*V!;g and deliver the vacmat possession of the

‘A I/T31? eshare within three 111011613 from 01.06.1988.

~ 3-“:h’11’s, evidence of plajniiii’ is not cor1sistent. PM/.1 has

Wfieposeé that SR. GOVifld3I”dU1H, SR. Thririloortlzzy and

ax’? _ (\M$/\_»&.§”w”~”0l”””

26

plaintiff that Defe11daI’1ts «-1 and 2 arid .
together had ag1’ee£1 to sail T1163′; if _31″d sham K V’

in {ht-;: suit rscheduie p1″‘ope1″ty, is ‘A1’a1e§f5:;A. :’ A

33} PW J. in his ev’idéi’§r€é.»¥1as; fiztfi; as to
w’11<'~:ti2e1'1'1e was Q11 t.I:1e é{gi'éE§meI'1t. It
is also f{)£lI'1f.i 'U131 file fifiérxdors nazliely,
SR. G0viI1cla§;*~aj'a:gi §, SR. Raznesh

have not Lseeltg 1.i1€I'Iii{112ltf::Li ééuii; 8.gL{'6(iII1&i'IlL The

copy the acknowledgement
prtzvducfiii by 110$: estabiish that the Iegai

Iloticztzs ij1ad"bec:1"x~S'e1"(é*eci. on Deft':1'1d:ani;s – 1 and

A V' " (3-4}4)"a View 0f the discr&1;ra¢11t and i1"1he1'eI'1tly
ii11.i):°0b£i.bi&i'jfiiifiiezice, I hold {I131 plai11'tifi's failed to prove:

the: éig1*ét{11ie11't. of sale dated 01.06. 1988.
V' ' "i'he lea3:'11e(i trial court; on propel' appmciatioil

_H__@xv*- id ~—–

” -mi’ €ViCl€iI1(;'(:”i, hats a1″1″:iv{:(i at right Corlciusion.
f\aV C ‘4″-‘