High Court Karnataka High Court

Channamma vs D Puttaswamy on 25 July, 2008

Karnataka High Court
Channamma vs D Puttaswamy on 25 July, 2008
Author: V.G.Sabhahit & Swamy
IN THE E-EIGH COURT OF KARN.A'I'A.KA AT 

nAmEn: wars wan 25"'nAy 0? JUL%f"é§$3tf\
was HO§'BLE MR.3Usf;c£~VLe}$A3SAHi¥_':'
was HOfl'BLE MR.JUsfI$$--;.HAkAfi§uA}swAMY

RER_R9.$57fi1$99_
BETWEEN ,' ~.*J .'=fa =
1 c§ANNAMMA_ ;j V j:_4afi._ v
W70 3xN3mGawnA;;S9 YRS; "~=
R/p"v3pKA£aRA35bcps:;;'V;
snfififififia "'. <} f"' E'
xauaxancnsmnap"9KQ2zRrIgsaRA-m-*
aanaasogs "w-. *; _ %, .
cnzxxarnyama .g_v._=,»
W70 Mmnzsomnn, 52 Y3s,fu
R/G axneAncfis@RAL}PRppEa2IEsAm&A
Mannvgntz. " "

  3  ll  ' ..... .. 'V

*«::2.:S.¥z'c::w..=»»2~a::zx.  '.

wxo.KaI3gHa&cEsraAL paopsnrxzsna
46 x23; Rio g3maaAAnAM

aanaagoaz-._g APPELANTS

 - ~  BHU$§§A.'NIKtEflR, ADVZ}

 § purmaswmmy
_'sfc*LArz nonnzeowsa

'»A "54 YRS, axe DAR QUARTERS
"~aAsxAvznmRA concur

C S TEAL PROBERTIESATNA
BANGALORE



tail

2 SAROJAIIEGA.

s/o mas sown, zcAaIya:«vw.s¢*n.:-'.t :¥§;oé2R'fi:I'Es§A E '

46 ms, R/O soema vI1gv9A:;s:§I'm1R;g '
mammncmsmm. paopaarmsarzia   

3 AFZAI.
s/0 MEER, mcroa  
R/O T RA  =  
 CEs :smLf- pRc}Pz:£;2rI'Esm11 _

(By Sri 3"   190:5. " 2:1)

 :/Vvnkspommms

_;2§51x"'~.3,?f:rI§'E.y;_ or C9: AGAINST THE

azmcamesu um 19_ 3fQv9__E5A,SS«@'*-__II*T _O.S.NO. 126/95 355
was cxvnz. atvoéz,' ..--~Jm'c,  ,
nxaozzrssxne'-; :t*Hg"=._st:x1'   " yjakmrwxox AND SEPARME
possmssxoufgv 'V  V"

 5191125., :1e:=§_. .c:§£m_Ie on FOR pmznamny HEARING

. THIS i3.a.ir,_- -J5; , MADE ma FOLLOWING:

ORIIER

 afiyééal is filed by the plaintiffs 2

E23 z~ro.126/1995 on 'the file of the

  "Senior Division, and JMFC,

 being aggrieved by the judgment

arid decree dated 19-8-3.999, dismissing the

suit: filed them for partition and separate
xw



€

plaintiff uo.4. Since suit 1,tttedt1e

properties are the se1f--acqa:i.::ed 

Doddegowda, the plaintiffis   

1/6"' share each in  st;-itt;:'  and 

sought for division  'vand   '

also sought for an    znesne
profits frcm  suit till the
date of separg*a::t_   The suit
prapertyw   of land and
a 1';*£1.-'tax:     . 4 .

3;'   resisted the suit by
£ii1n§i=writttt;:statement. The relationship

hgtwttn thé patties is adittad. zt is also

'  that Doddegowda died two years prior

"t5 the iiiing of the suit. It is stated that

the. ivetments made in the plaint that tha suit

 n_.-téhedule properties are the self'-acaquired

Viproperties are false and the plaintiffs are

suppressing the true.» facts to make a wmngful

gain at the csost of the defendant. It is

gm}.



2'?-4---1961 and her two daughters  was

also pezrfermed by Doddegewda.  -'-the

fourth plaintiff is concVe;:ned,.*"$i1e:j'_~v$¢Fla:;,-9; 

in marriage at her 14*" :=.yez;ree...:'  

all the jewels and "tiger   

dowry. boddegewda ixfthe name
of the    husband and
constructed._buiJ5c!.'£z:i9:f'V  a Sara
of Rs. 8  raised a
loan   eonstruction of the
hou;-;'§!e,_! Z . fazmzsunt was spent by
aadeggfidatfiéetefiewcénstructien of the heuse.

T@e"_foutth:"§1e1ntiff and her husband had

°',ebetE§;fx_aver the first plaintiff and

I   'V utilized the entire earning of

the   family. The fourth

 ..pt1ait::tiff'$ husband is a Policze Head

taecc5stab1e, it is he who am behind this

.--tilitigation. The suggestion made regarding

non--payment of maintenanee and assault by him

and his wife on the first plaintiff is denied.

xsf' e



It is further averted that the plaintiffs

2 to 4 and the second defendant are-_'

and they are residing with 

such there is no reason  1.

manga garden. It is 

there are 120 1;;-é®s_   are-L'

yielding fruits £91:  tw.6' There
was no occasiozi   to stay in
Bukkasagara:"t;o   and it is
his    igrasi   the mango
P1a%tafiifix¢#%§ ufi§$«ft#e plaintiffs. The
usufifucfts   grcvxe is not 301:! he

agybady fiu:fi"ie$s the third defendant. It is

  "averted that the plaintiffs are not

    any share as they wexe giver: money

xtk:sre..__" 'thin their share. In the event of

"'xp;xti£1on, the plaintiffs 2 to 4 have to

ikjireimburse the amcsunt spent by Daddegowda for

Vitheiac marriage: and for the upbringing of their

children. Mcmeover, the suit: properties are

W'



f . What Carder?"

5. iblaintiff KG. 1 cue-:1 d}.zx§4:;$i:'g*s:4"V;~ 

pendency of the suit and sings"-..::.hs;fs~

representatives are  r:ssé§§:§rgS.,V"'V"th£ey T.

succmd to hex: estate.

7. on behalf' of t;1;iVéf'»vp1V.au1ntif£.sA,Vfiftaintiff
no.1 was exaxninscti7as'--_P¥51F51'4;"----Vj;>ia3,ntiff No.2, as
pm-2 and p.1ainti'ff- ij*;:'c>._:a.__ 'ale  plaintiff

No.4 a.s.4..i?W«-:'vV.£c$."2>_§"



13

wauld be entitled for a share in the sfiare of

their mother also. In that View i§ff the

matter, tha trial court was not jmrtifiéd'i§tr

disxnissing the suit of  

11. In reply ta this larrnaflqtéungal fart

the first respondent  "th,z;;t'ft3:e suit

for partitian Vbg7rmarrie&*@§§ughters ia not
maintainablaa V anwtzzéi.-j has rightly

held that tfi§ suit agheéfilé firqperties are the

ancestral é¢Q§éEtiég’o£ bbdegowda, therefore
the fihdihg fif the trial cart dismissing the

suit of ‘lens p1v._ai~3’;Stif’fs 15 justified and it

**,doe$5ngt gall far interference in this appeal.

V’9_l2@% Hiring regard to the contentions

tt_ urged by tfie learned counsel for the parties.

w”r§heipoifits that arise for our cansideration

(1) Whether, the finding of the trial
aourt that the plaintiffs hava
failed to pmova that the suit
schedule properties are the self-

\jM3

14

acquired properties af late

Doddegawda is justified ox: aalls for

interferance in this
(2) The finding af the

the suit schedule
ancestral propertieg
is ju.stif:i.edV’».__ 102:’ .

interferencit’ in i

(3) The trial co’ur:f:«l.havi’ng’ irhtliltriait that

suit .s.¢hedule”Lv-preqpertiesa Care the

ancestral.” of Doddegawda.

is 3ust_1Hgf_fm_4;1’t”__;L;-:1: fiititivssing the suit
jar; the §p1.§t’£hti.f V’ V

(4): ” and decree cf
‘ ‘the court calls for

in this appeal’?

‘ We “axnswerviiitiie above questions as follows:–

2.’; finding cf the trial court that
‘t’§1e plaintiffs have failed to prove
3 that the suit schemle properties are
the self-wacquired properties of late
Dowegowda is justified and it does net
call for interference in this appeal.
2} The finding of the trial court that
the suit schedule properties are the
ancestral properties of Doddegowda, is

mt»

E5

justified and it does not for
interfarence in this . A’

3) The trial court having hem: thée

scheaale properties» ..:,uf:e afiéégtrai’ ;

properties of wast–..é ‘*n_<::»t .
justified in di.e§mis$j._xig tnet"t'~.sa';t qt

plaintiffs. The-{"'-rp1air:t_i£f_V$ V"<:gat:i§1d he
entitled _.to 1V/1-x:iF*?'«. "ssnare"' –ea.c;{ in the
suit defendant
No.1Vand 2" entitled for
1/:1:;9?§'1- suit sczhadule
__-rlefenant No.1 is

6/10"' share aim: in
V """ H ..§:c'~.:§_§Vad111r$VV'properties.
finding on point No.3.

go .3 ” and decree passed by
tllxe” .. below is liable to be set

aside the final order.

” –ifa; plaintiffs have claimed xfsth

sh.a1:e=,-‘” the suit schechzle properties on the

..preu3:t.§é that the suit schedule properties are

t tiaé selfwacquired properties of late

\fi«J>

hp’

16

15. The first plaintiff is examined as

PW-1 and she has d%sed in her exm1:.:i.netion-

:i.n–c:hief that the suit. schedule peégséeihjfiies

belong to her husband. Suit: 4′

properties consists of.~~t1.0Q mmahlni’

Herself and her husband ”

plants in the suit:

husband was looking ei-tear. he-he éfeaihis <3: the
family during 'a,z:<i after his
death her i.«=.{""iz:c';-3j;2.;:r:g':'V=–:;.£¥:e.:.§"?che affairs of

thei.V%'£a;:».a.i§r…««.._the death at her husband,
she re.sir.$.ihg~.. her daughter plaintiff

3.~¥gj.’4,e.. as heriyisoh drove her out cf the house.

prcperties were net divided

._éhri’1i§i’_~v.,tr£.=e-‘iife-t:i.me of her husband. The yield

suit schedule properties is more than

he R3.1″‘J.a3ch. She is entitled for a share in the
ifiiisuit schedule properties. she hag produced

“:Ex.P-1§the death certificate of her husband.

S:x.P—2 is the death ceremony card of her

husband. Ex.P–3 is the certificate in that

\Q.J>

17

regard. Ex.P~4, P-5 and 9-6 are_tth¢t,RTC

extracts. Ex.P–7 is the khatng””étttatt,

Ex.P~8 and p~9 are the» d&man§} rég1stérlt

extracts of the house.

16. In her ctoé§%ex§fi1n§ti¢nEg$fié’ hat
stated that she I.’:t¢jtVVV'””t1;novtA–Vwhéther her
husband or1ginti;g’tt£§;§§gg$t_ to Badnru
Varageraha1i;;ofJtténtfittngmfitluk. She dnes
not knéfifiiwflethéétmfittt»husbamd possessed
prqpértfitt gt Bétfitrtfitrégarahalli She denied
tut w&tggett£§ttttttt§ her husband sold the
prqgetty.at $atdtrt¢aregerahal1i and purchased

tfitittit sthedaie prqperties. It is further

‘tfit3ta§”th§t her son is employd in Maharashtra

“afia ht £3 residing with his wife and children

at Mtfiatashtra. she has denied the suggestion

Avf’ttflat hex husband performed the marriage of his

tgrand. daughters. sha has also denied the

suggestion that there are 200 nango trees in

the suit schadule prqperties and that the are

‘\,n}«

RI

and settled down at atllatuppe Boddi ans hex

uncle Doddegowda went and :31;

Bukkasagara.

22 . From the appreft;:§.a:*t’i<rA}nA'tt»e;$f~

stated material on *j_1:'e.~gor:;.I',.. 2

found that the p1ainti_.__ff1§_ to pmve

that the suit' "";$t*:§parties are the

se1f–acqnirad prettttigs'ttff§t§ddegowda and

that ttgfggggefitg trtattéé By the defendants
woultmtugttgyrstttftttt}toddegowda had some
village and
thatitttltes was sold. under Ex.D1,

ti:-gereaftér . fgaromrties under Ex.D2 and :33

at Bukkasagara.

‘ re-appreciation of the evidence,

we h-:;1d.’:’that the finding of the trial court is

.. j1;stified and it does not call for

V’ Accordingly we answer paint

17Nos.1 and 2.

24. The trial court having rightly held.

that the suit schedule properties are the

\5′-J’

50% of the suit schedule propert:Les,_..___which

would come to 1/12″‘ share. It in

dispute that the first plaintiff 4_

during the pendency of the’ »s;1it H aieggraxé’ ; a

hex 1/12″” shame would

children plaintiffs 47″ gnc1VV ‘c:1ei{e::’e:a§zts

and 2. Thereforo tug $ignt;ffo and éefendant
Ho. 2 would be share in the
suit schocf’.tt1.g=.f tefandant No. 1
would 6/10″‘ share in
the!’ . The trial court
has the suit of the

pgjaxzztirfs .. holding that the plaintiffs are

to any shara.

* is submitted by the learned

doun$al.’:”‘for the appellant that in View of the

.. to the Act by Amenctnent Act

“”._Vv§¥o?.’39/2005, the plaintiff should. be ciemod to

the co-parceners and would be entitled to

equal share with the first deiendant. In

support of this contention, the learned

‘\;.x./5*’

24

counsel has relied upon a decision this

Coart in mm 20a? KAR 4790 <suga.i';;1:}eiV;~ ,:"v_s.

Gundappa Axnaracli & others) . %

settled in View of a eigklsien F

of this court in RFA No… Athat

of the Amendment: "ls not
retrospective '_ woa'i§ éavgvipivlcable to
pending only in
respect or from the
.$11.:e;*.e'és1on Act , 2005 . In
vie}? Bench of this oourt,
learned single judge,

eiF'3'd ~.the'~_ counsel for the

ollants isnot helpfiul to the appellants.

'V ..;FE't;.rther, there is no merit in the

'l of the learned counsel for the"

first-Vt":.defendant that the suit for partition by

.v::~:ta'rriec1 daughters is not maintainable, as the

l 'Epre.-sent suit filed by the plaintiff is not for

partition of ancestral properties but it is

for partition and possession of the separate

Va}

26

To that extent the judgment and

pass& by the court below dismissing “”

of the plaintiff is liable to %

The finding of the trig},

other respects ranains unait:-;g:ed–‘.”v-
It is open to the
equitable partition’ tlje, decree

proceedings. . if V