High Court Karnataka High Court

H M Ravindra Kumar vs M Keshava Reddy on 11 November, 2010

Karnataka High Court
H M Ravindra Kumar vs M Keshava Reddy on 11 November, 2010
Author: B.S.Patil
WP 344} 2/2009

IN THE HIGH COURT OF' KARNATAKA AT BANGALORE
DATED THIS THE 11TH DAY OF NOVEMBER, 
BEFORE  > L. 3
THE HON'BLE MR.JUsT1eE E.s.pA'11~EZi'  
W.P.No.34412/2009:'»('GN§~L5P(5}J   4'
BETWEEN: A' 1' 

SR1 H.M.RAVINDRA KUMAR.

Aged about 49 years.

S/O Sri C.H.Madan La},

R/at NO. 19, _ .

Someshwar Koil Street,   '

Ulsoor,    '  _   

BaI1ga1Ore~560     4'   PETITIONER

{By Sri K.K.va§sgn:;:§;;_,Ad&;3»    =

AND:

1. SR1 M.KESHAVA"REQD'f,"*~ J
Aged _abOut'51 'yea1fs,  ' 
S / 0' 1a'teuMunis Wgrnappa,

 - § R/.:;1_'N0___._1  1st cross;-~« *

V' Lingayyanapalya.
  _   
 Ba.+.1g_aI*ore  0'08.

 2. sri"O.Atq'A1~.I13),

 Aged abcszt 57 years.
" S/To Sri=Chi1<kananjappa,

  R/E£t..NO.39/12, 7"' Main,
' _ 'Appajreddypalya.

hgdiranagar,

%   .,._Eianga10re--560 038.

    SE1 GOPINATH REDDY.

Aged about 47' years,
8/ O late Chinnathambi Reddy,



WP 34412/2009

R/at No.6, 15' 'B' Cross.

Behind Sandya Talkies,

Old Madivala,

Bar1galore--560 068.  RESPONDENTIS

(By Sri K.M.Somaiah, Adv. for R1,
Sri A.V.Rajendra Babu. Advxfor R2.

Sri B.N.Jayadeva, Adv. for R3)

This Writ Petition is filed under.Articles ’22s1:’aa’e1’v227 of”

the Constitution of India, praying” to call’: for-_reco.rds’ in

O.S.No.793/O3 on the file of the 1: Add:1;’C.i.vi1″Judge (s,i~;I)fi.n’a;

Bangalore Rural District, Bangalore, and etc.

This petition coming on for”‘Preliminary_Hearing day,

the Court made the following:

1. Order datec1_t31_.1o.:2’o’os:I’pass.ed_V_by learned 11 Add].

Civil Rural District, in

O.S.No.793/’?.-Q03_ No.19 and rejecting the prayer

___made .,ft{jrlVai11end1l.)i1e.titv of the plaint is called in question in this

A ‘ ~ .w1’it vp,etiti_on.. , it ”

. ‘”Retit:ettse: isthe plaintiff in the Trial Court. He has filed

V the suit declaration of his title to the suit schedule

‘bearing sy. No.134~/1, Khatha No.134/1 situated at

l_l_i__)lo’dda’Lhogur village, Begur Hobli, Bangalore South Taluk,

T –ll_4:m’easuring 80′ X 60’ with certain specific boundaries. He has

Sought for a declaration that the sale deed dated

WP 34412/2009

13.03.2000 executed by defendant No.1 in favour of defendant

No.2 and the sale deed dated 30.09.2002 executed

No.2 in favour of defendant No.3 were not bindingon»

his case that defendant No.1 after selling 2

petitionenplaintiff on 26.07.1989 haas;_e1andestin.e1y».effected’a_

further sale illegally in favour at-.r.1:é:rendafit.:\:o.2: fqn””~’1.é’;’03’.’2000l’

and defendant No.2 has.» 2th? Sa2m’e’*~inv’V:favour of

defendant No.3 on 30.09.2002. ”

3. Defendant” contending
inter alia that of land in Sy. No.l34/ 1
from andhlthverefore had become the
absolute owner of measuring 0.4.65 guntas. He

furtherycontenldedv that under a sale deed dated 18.08.2003 Sri

_Vend0r yvho”‘had acquired title to the portion of the

conveyed 0.4.65 guntas of land in his

favourfifandp”xa.s*:: such he asserted that himself and his

predecessor=;:in~title had absolute title to the property and

plaintiffcannot claim any portion of the property comprised in

No. 134/1.

After the evidence commenced and defendant No.3

produced the registered sale deed dated 18.08.2003. plaintiff

%”

WP 344 £2/2009
4

filed this application seeking amendment of the plaint
incorporating in the prayer coiumn particulars of the sale deed

dated 18.08.2003 stating that the same was also as not lbiriding

on him. This was resisted and the Trial Court has;”‘rejected7

application holding that after a lapse of three…ye_ars pp

date of filing of the written state1ri1entA’p’and_yp

commenced, the application seeking amenldmentéirasvlvmadie and’ *’

hence the same could not be alloyved)»

5. I have heard the Vl*€arned*'”Counslei’.for the” parties and

Derused the materials on record. 7

6. In 1.app1i’;:at:.c}fr1 —plaintiff has contended that the

very same to him which he had purchased

__in 199.9!has been again sought to be sold by defendant No.2 in

utefaifotirl uf_fid:efend.ant No.3 on 18.08.2003 by describing it this

tiriielbypgluiitas. It is thus clear that the grievance made

V by by the”p1ai.ntiff’l’in the plaint as originally filed and by way of the

:'”v4.”‘present application, relates to the same property. The plaintiff

not’ laying claim in respect of any other property apart from

‘:l_”thve—-lplaint schedule property by way of incorporating the new

it ‘relief.

WP34412/2009
5

7. His specific assertion is that the sale deed dated

18.08.2003 in respect whereof the present amendment is

sought pertains to the same land which was sold in faivottr of

the plaintiff and which was subsequently illegally

defendant No.1 to defendant No.2 and thereafte_r00″i;=y defendaiit

No.2 to defendant No.3. In such circumstan.ces’. ‘relief

sought by the petitioner by way of amendment is .:g1fan’te’d,n

not be against the ends of justice”~a3s”iplaintiffnotaattlefmpting V

to introduce any new subject rntatterf;noi*.._is 1’1e0Va’ss’erting any
right based on any new causeof ‘all he intends to

incorporate is eV_en*:th’_e. sate pertained to

the same,property’:w:hiCh”dhefendant No.2 sold in favour of

defendant No.3 deed dated 30.09.2003, but this

__time yjnfillvthe salegldeedidated 18.08.2003 the property is

-gu.ntas. Thus, in my view is there no legal

impeditnentlffto.”allow this amendment in order to adjudicate the

V 3′ _disput”e be=twe’en the parties fully and finally.

is .Learned Counsel for the respondents has placed reliance

po_n’ffh’eji1dgment in the case of RAJKUMAR GURAWARA (DEAD)

‘:fri=zr<ioUGH ms vs M/S. S.K.SARWAGI 8: co. PVT. LTD. 8: ANR. —

'fiiR5"2O08 SC 2303, to contend that such belated amendment

WP 34412/2009

should not be allowed, particularly because the relief by

the plaintiff by way of amendment has been barredfby: if H

9. I have carefully perused the judgment the

learned Counsel and find that in the’:.saidicase;~.at

arguments, the plaintiff had soujghtppto incorpora’tveAa:.__total1y new” i

material that too by impleading and in
such circumstances, held that such
amendment could not be circumstances
of the present haye no parallel to the
facts and decided by the Apex

Court.

10. Hencefthis is allowed. The impugned order

is set The ‘ap.pliCNac;’tion IA No.19 is allowed. Petitioner

A”shall’car1y:ouyt* amendment with the permission of the court

below.f’l.~.,Vi’

Séf
lodge

Vt ,