High Court Karnataka High Court

Indiramma W/O K B Rangegowda vs H M Parvathegowda S/O … on 27 August, 2008

Karnataka High Court
Indiramma W/O K B Rangegowda vs H M Parvathegowda S/O … on 27 August, 2008
Author: Jawad Rahim
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 27"' DAY OF AUGUST, 2008. 
BEFORE M%   VA

THE HON'BLE MR. JUSTICE JAWAD__R,A',EjI»M':wA.,,,:  3

R.S. A. No. 873  2CI{j2:j.  " 
BETWEEN:   * '

1 INDIRAMMA W/O K B RAI\l_GE_GOW'DA    
61 YRS, R/AT KUDUVALLI VILLAGE,   I "
CHICKMAGALUR TALUK &.D.T..ST.   

I  5     _  APPELLANT

(By SRI B.M.KRISHNA,--BHAT?,,iAD'v;}.,V  _

AND: ._ " R. T '   .. 

1 H M PAR\%'A'I'F,;1.,EGO\}'-.\lD;t\"S/O"MO-GANYNAGOWDA
46 YRS,~CL.AI-M51 T'O.jBE--LR*-.OF,LA_TE MALLAMMA
KOM Bi~1VAI32_REGO'V\f[)L'£\,i,'TR/AT HADIHALLI VILLAGE,
AMBLE_'HQBLiZ1,:;,C_HICKMAGALLIR TALUK & DIST.

H N NvINc;EGOwfD-,A'S/O-.N'I~NGEGOwDA
42 YRS , R/AT 'HAD.1'HALL_I"I/ILLAGE,
AMBLE HOBLI, NI.AL!3,LUFf{jPOST,
cHIcKMAGAL,uRwvTALuK,
CH4]?-CKI\"/EAGALUR .[)_I_ST.

I 'H;CV.JA'VAR!éGQWDA,S/O CHICKKEGOWDA,

I  'A,SED._A=.BOLJT.,5.2 YEARS,

 AH.S.ER,l§GOWDA, S/O SOMEGOWDA
 AG-ED ABOUT 52 YEARS,
I R/_A_,--HADIHALLI VILLAGE,AfVfBLE HOBLI,

a,,,_:ABATED

'R/AY'HADI'.HAL:;LI vILLAGE,AMBLE HOBLI,
MALUR-ROS--T CHICKMAGALUR TALUK & DIST.

".'-YEALUR POST CHICKMAGALUR TALUK & DIST.

if 1-;
AV'

if

''u./

 



Ex)

5. H.N.HONNEGOwDA, S/O NINGEGOWDA,
AGED ABOUT 57 YEARS,
R/A HADIHALLI VILLAGE,AMBLE HOBLI, , 
MALUR POST CHICKMAGALUR TALUK & DIST.  

6. H.N.GOvINDEGOwDA, S/O MALLEGOWDA
AGED ABOUT 45 YEARS,    
R/A HADIHALLI VILLAGE,AMBLE...H_OBLI,  '

MALUR POST CHICKMAGALUR:TALtJK..8I._DIST. 

7. H.N.PARvATHEGOwDA--_O_ELETED'<._

(av SRI C.N.KAMATH, AD'\)It.A.:F'OR RI)'     

THIS APPEAL IS FILED U/S'1:O0.--~QF-CP__C. AGAINST THE
JUDGMENT AND;D.EcREE"*DT. '1.3._.e.02QPASSED IN RA
NO.94/95 ON_THE...-FILE3._OF*~TH'E  C1fVIL___jUDGE (SR. DN.),
CHICKMAGA__|_UR,4 ;A_LLOwI_NG_ T-_HEQAPPEAL AND SETTING
ASIDE THE }UD;GENT'=--AN'DJ:iDEGREE,DT. 6.9.95 PASSED IN
O.S.NO.6.9.3,/'9'2,_ON=:IHEFILE OF..TH,E PRL. MUNSIFF & JMFC,
CHICKMVAGALUFL TRIA_L"«...COURT RE}ECTED THE SUIT.
APPELLATE»'cOUR'T...AA.LLOTwEDA THE APPEAL. SUIT FOR
PARTITION  SEPERATEF...APOS*SESSION AND ALTERNATIVE
RELIEF OF MAIl'JTE'NAI'AJ.C'E,'"_ETC.,

 THIS }XPPEALV"I'S.V::COl$€ING ON FOR FINAL HEARING
T-E.-V|IS"DA'Y~, THE COURT DELIVERED THE FOLLOWING:--

aSffiUDGMENT

 defendant's second appeai against the

 R.A. No.94/1995 on the file of the learned

_MJ_u§dge (Sr.Dvn.), Chickmagaiur, aliowing the appeal

. R'ESP{QE\!.DE~NTS 



partly and decreeing the suit of the origina! plaintiff --
Mailamma in OS No. 693/92 by judgement dated 06.409-

1995.

2. The respondents are duly notifi_e"d.:.

absent.

3. Heard the !earnedf__V’co.unsei’-

appearing for the appeitagnt andApp.eru.sed_»the.frecordsvi
4- The C°F’te><i?Ua!tfa:txpa're:

One W/jofll*§ate-.5’Btivafdredowda filed a suit
seeking p.a.rtiti”o.n”o;f–It’h.e pjro_per’tiesHd,escribed in the schedule
to the gjliainti for’V’V’=;i:ssig.n4rn_:erit and to unto her haif share

therein. In”the_suit_ she” into party one Indiramma

.~vV.«(herV_»»s=f;ep daughter)_a_s_defendant No.1 and 6 more persons

“:__d*esc~riVbing’«tr’i«-ern __as purchasers of the different portions of

the:sc.iieVduiéL:property. In support of such reiief she averred

{that ii-kgdstegowda was the absoiute owner in possession of

“.js.en\/e’ra! properties. He had married two wives, viz.,

W7Ke§nchamma and Maliamma (piaintiff). Badregowda died in

year 1975 ieaving beyond piaintiff (Maliamma), the first

-‘\’ 5 ,.

/,:..c,;-.\ *V,/

wife Kenchamma and her daughter Indiaramma (defendant
No.1). However, the first wife of Badregowda, Kenchamiiia
died after his death leaving beyond only the plaintiffand the

Indiramma (defendant herein) to succeed to th_’ei.e_’stat,e of

Bhadregowda. In short, her plea was

died intestate and his first wife Kencham’rnaV”‘a’lis.,o ‘died. isiie.

and the defendant No.1 were o-tiiy”Vhei*rs”‘tov
the property in equal
factual position and lE’9al enti–t.iérg_”ne”i’–~..,l:,,_ ‘defentlant No.1 —
Indiramma, with sinliswltg her taking

advantage of t.he.__fact’th’at’:l§/ia_i”ia.rn_rna- shifted because of

her houlsvelll of her relatives, sold five
properties- to defeAnda’nt:A’N«o~.’2 to 7. Contending that deed of

Sale by wh’ic._h defendant No.1 — Indiaramma sold property

AtO’…,d’ef.end’ant No.2′””t’oV “7 was not binding on her, she sought

tilts Vain.,n”ti.EgiTsentv._j..

suit was contested by defendant No.1

throijgh1~ a detailed written statement denying the titie of the

‘pl_afi”ntiff and she supported the saie in favour of defendant

‘ __.i\lo.2. to 7. The defendant No.2 to 7 did not file any written

il/

2;» Ki
5,?

9

view. However, Mallamma claimed for maintenance was
granted. Before the learned first appellate Court the issue
was whether Mallamma was entitled to half share–.._in the

property and whether deed of sale executed b,y7Vfn’dji4′.rah1.ma

— defendant No.1 was valid. During pendencx/jof:the’app’eal’

Mallamma died. She had no issues.

11. Therefore, the: .,re|evanVt”‘ c;ue,st’io.n:,_é.th’e “‘*?§rs’t,

appellate Court to be decilfdend _was”‘~wuhaVt will be the
consequence of her :heA”‘ha_d half share in the
schedule property, upo._n,:’her.’dVea,th”‘it.’frag. -to pass on to her

legal heirs.?_” |”ega–l-~” heir, Indiramma ~

defendant’ daughter, who was no doubt,
defendarit.__,Nio,.wloruldahecome entitled. Instead of deciding

th.is,,.iss’ue the “iear_n_ed appellate Judge held Parvathegowda,

» lone’ o.f’th’e,,”de_fendant, to come on record as legal heir of

H ‘–i\:/lai.lanfirha:dehspite opposition to such order.

if z The learned counsel for appellant is right in

if ff,p’o”i.ntin’g out that when the appellant had pointed out that

AV’,?arf\/athegowda was not related to Mallamma and was not a

I 0

legal heir he could not have bee brought on record as legal
heir of Mallamma to Continue the appeal. It must be
noticed that when the dispute is raised as to whoT’i’s. legal

heir, under Order XXI Rule 5 detailed enquiry-f_lfia_cl’C?to”..I;)e

held. That becomes very essential in th,i_s’V_A’_jcasel,”

Parvathegowda had not shown1:lho\iy,,ne””.wa’s’r.lh:egalDhVei_r’:’of

Mallamma. The order direactlng
therefore, unjust and erronelolusl’ _ V V. V ‘V

13. Viewed be seen that
undoubtedly: in the schedule
DroDertY: Court and in the
appeal the accordingly modified. However,
as durinlglthev petition since Mallamma died

vv.h§at’ev~er rig’h’t–..VsVh_e__had passed on to her legal heir and in

» Vlthils case’4i.,t”~tv__as undoubtedly Indiramma — defendant No.1,

H vvaVs’_”,:adjrnittedly a step daughter. Since except her no

ori’e,.e’i’lse’is pointed out to be heir of Mallamma, Indiramma

Padefvendant No.1 should have succeeded in her appeal

Atgactlon. The consequence would have been appeal filed by

H Mallamma had to abate, as right to sue did not survive on

any body. In the resultant position, appeal filed by
Indiramma — defendant No.1 in RA No. 100/1995 had to be
allowed in its entirety. Instead of examining this issue the
learned appellate Judge brought Parvathegowd.aVV_gl’-as~._|egal

heir of Mallamma, whose right was not atltalll'”t’e-sl;efd._.”‘a_s

required under Order xxx: Rulewss CPC'”t’g,…:’gj’ro’S’ecLiyte..:the

appeal. Further, appellate Court has:’ei*red.’

Judgment and granting re:i’_ef._to lifiallllammiaiyvlh’iry.p.oVse.:’§ai§Deaq.
had abated in the absence

14. It must Parvathegowda
had sought to_co_me the Will purported

to have been V’e:{‘e.c’ut.e’d..:by’–.Mallamma in his favour. In other
words, i5>a._rvathVégow.d”aisought to continue the appeal action

asfillelvgal helr”ef:Vl$(lalAl:.amma on the basis of the Will, which

» V:Vconte,nt«i.on.:’was urged for the first time in the appeal to

Whether there was a Will executed by

Ma’llanV1.m’afin favour of Parvathegowda was not the issue for

fcornsidleration in appeal. Rightly the appellate Court held

such contention of Parvethegowda could not be

H entertained but learned appellate Judge erred in holding

that he can continue appeal action and in the result by
allowed the appeal filed by Mallamma (deceased) granting
her share in the schedule property and declared

Parvethegowda to succeed. This order is unsustaji’i’2–afble;..A’

15. In the result, the Judgment and _§:i’ecre~e__j:p3a__ssed

in RA 94/1995 is set aside and the matter. -to

the appellate Court to reconsider as:.,tojj.W’h_ett3e–t ‘upondeiath

of Maliamrna right to sue.i’surviy\\§;,yn
including Parvathegowda. to viiili be the
consequence of her g, filed Mallamma
abate on her__death_.. the appeal in

acco rd a race .wlitnf-l.aw,,» ‘ H

“§”vhe”app’eal:”i’_s accordingly disposed of.

sag.

HJDQE