High Court Karnataka High Court

Kale Gowda vs Channamma on 30 August, 2010

Karnataka High Court
Kale Gowda vs Channamma on 30 August, 2010
Author: Ravi Malimath
.. 1 ..
IN THE HIGH COURT OF KARNATAKA AT BANGAEQRE
DATED THIS THE 30"' DAY OF AuGusT...2'OEi':0"§'1; V.
BEFORE "  '

THE HOWBLE MR.3UST1CI:mRA\/1  

REGULAR SECOND~'APP1EAlQN.C5.662VC:'FC.'2:O0f? :3. V

BETWEEN:

Sri Kate Gowda

S/0 late D_O'c!da"ahan'n.e'---f3owd"a»,- 
Aged at)o_uf*S;7.years,u%  '
R/0 Neiamane'\f:'l.l.age,°»._ "
K.She't'ti_halJi Hub:-:.._,=  ._ 

Srirangapatrna Taluk,' 

Mandya Dist.ri'Ct;" ' ...APPELLANT

'   31.5 Ré,.G0pévié§vvamy, Advocate)

H '--  AN'Dx:  

 Sé*'eV":'t..C4'f.1annamma
VV/:5 late Dodda Channe Gowda,

AA '*-.__S£nc:e dead by her LRS

 2. Sri Deve Gowda

S/0 iate Dodda Channe Gowda,
Aged about 52 years.



3. Sri Nagaraju
S/o fate Dodda Channe Gowda,
Since dead by his LRS

3(a) Smt.Kempamma
W/0 iate Nagaraju
Aged about 47 years.

3(b) Sri Naveen
S/0 Eate Nagaraju,
Aged about 19 years.   

3(c) Nandeesha
S/o late Nagaraju _ _
Aged about 17 years.___V"'-...V_

3(a) Darianj:.ay_a V _ ._
 'S/0, _E ate Niaga r'aj>u-.
 Aged3b°1:'"~15"Y€3_F3~ J

3(b) t o,3(dy) a:e't.ad%rm§r~§t:;%"'« 
representeci by theiaf raatural
guiardjan/nfiother'i.e;, 3(a)

 '  SvrVi"i<aEve"g'owda @ Raja

._ AA'S,/.o«V..E.VatefDodda Channe Gowda
 Aged-"about 34 years.

5." Srr:_Papanna
Sfo iate Dodda Channe Gowda,

A ;"'«-._Aged about 30 years.

  Smt.Thayai<ka

D/o tate Dodda Channe Gowda,

Aged about 49 years. 



Respondents No.1 to 8

Are R/o Neiamane Viilage,

K.ShettyhaIié Hobli,

Srir angapatna Taluk,

Mandya District.

7. Smt.Devarnma
D/o iate Dodda ChanneVGowda__
Dead by her LR * ‘ v
Sri Venkatappa
S/o Ananthaiah, Major V
R/0 Kodimuddanahpaili Vi’|’i’age;

Hebbur Hobli, _
Tumkur District. ‘ ;._.RESPO|\EDE|\ETS

(By Sri K.V_…E\ia.fajsirnijang,’A«dvoc’ateVVfor”§R2 to 6,

–R7–abated)_ .0 = ‘

>i:>i<éi<_V H'

'Tvhi°s_RSiAtfi'ied_"-under section 100 cpc against the
Judgment and-_ D_ecte'e dated 18.3.2004 passed in
R.;A;!\igo.8/2000"on the file of the District Judge, Mandya,
aitowingg the'ap.p_e_a!v and setting aside the Judgment and

3 _d'ecre'3e dtated 13.3.2000 passed in O.S.No.2/1991 on the
' 'fiieg Civil Judge (Sr.Dn.), Srirangapatna.

t':'uh'is coming on for hearing this day, the court

d..e|iv_e'red..'.=the foiiowing : «

3UDGMENT

Aggrieved by the Judgment 8: decree of the first
appeilate Court dated 18~3–~2004 passed in R.A.No.8/2000

by the iearned District Judge, Mandya, aiiowing the appeal

'W'

..4..

and Consequently dismissing the suit of the plaintiffs, the

plaintiff No.1 has filed the present appeal.

2. The parties would be referred

rank before the trial Court. _

The plaintiffs fiied a suit

possession. They cohteh~d_% tha__t’._1t»-heii”‘”die’E:ease::il

Doddachannegowda ,.died, l.ea\l}iLn.q”~~.behind’him/itwo wives

namelvvDiiexfiarniiaa. a-nVd—-.VCha’nna~.’hma. The first wife pre-
deceiased her had one son and one daughter.
The piaVVi’n–.t,_iVlff’vs sV’e_con_d ‘Wife Channarnrna died after the fiiing

soit, li”eaV.i.U€,1» behind four sons and one daughter.

‘ ;VV’DuVring’~.t:he””vlifetime of Doddachannegowda the plaintiffs

‘qa’nd tVhe”.”tdeffendants were living together jointly. A ciaim

was Vsethiop for their share and the same having been

if if denied the suit was filed seeking for partition and separate

possession.

PA»–~

_5_

3. The defendants claim that theVV.de:Ce_ased

Doddachannegowda had oniy one

Channamrna and not Devamrna as alie.gve.du_j’:’aVnd-lflthat

pfalntlffs are not at all the i;_hild.renj. wolf'{4th’e4dec_ea.sed. ‘

Consequently they contend’ that thev.ai!otme’nit”nfvant};

does not arise for conslderatlV6in_.i’ _

4. The trial _(_:Q:l’urt i_fra’rn.in§gf_-6″ Issues came to
the conclusi_bn}:;h.at the p;_la’int’i_’rrs:’ liaveenmade out a case and
acco.rdlngh/’li:g3a_rt:l3y’A djetreed the suit. It held that the
plaintiffs “toget.h«er.’A’aré._Aj_e”r:t’l.tled for 1/4″‘ share in the suit

Iteimsul td Band 6.”‘toT9. The claim for suit Etems 4 & S

. _v§;’as Erejeltted. Vnéwgérieved by the same, the defendants

Va”n:’.appea£ wherein by the Judgment & decree

d-atedd.-1$Vl¥4i3¥l2O04 the appeal was allowed and the suit of

n the “plaintiffs was dismissed. Hence, the present appeai.

?_%/—-/

……’]…..

decree. He contends that the substantial question of law
requires to be answered in their favour by hoidinVg7′.t:ha_t the

reappreciation of evidence by the first app_e’i’ia’te.s’_~Cjourt”is

just and reasonable and there is no error. =c–orfimitted«_by_’tii«e»’°–._

first appeilate Court while doing so…eAi%Iveu’c»o”:ntend’s”that:the ”

evidence on record wouid.__ disciosfe the”‘i’c!ai_m ]_3f”th’e;

plaintiffs with regard to theft’ivrelatyionsh-inf’:of the deceased
and as to whether..4_._”they-ifareVl”t.he:”‘re_ai children of the
deceased or not. A

8._ — Aif’lite-aideico’uris,e|s and examined the records.
. “”fi’rst””–._aijiaeilate Court considering the

Jugdghoentlf &__de’creVe and by examining all the material

«.ye”vidé.?i¢cei”‘«oh record came to the conclusion that the

‘.ip_:afint4iffsl’_ iia_ve’ failed to make out a case entitiing them for

at de_;ire-er” for partition. The first appeliate Court having

.. Vuframeifi 5 issues for its determination came to the

«’1_V”conclusion that the suit of the plaintiffs requires to: be

if rejected.

We

..g_

10. A perusal of the Judgment of the first appellate
Court would indicate that there is no reference made by

the Court with regard to the impugned

before it. There is no reference by the firs_t:ap.pei,il:at’e Cotiff

as to the reasons as to why it;.’dis’a’g’i-gégg withi ‘Eh-€v:g’fé’VFi_dgi:ng 7.

recorded by the trial Court._ The’-first appei’.i.ate Court'<was

in tangent in reappreciatingi'i».othie entire 'ma-iterial evidence
on record without re':fe.ren(:'e to iitihegnvfindings iir"me reasons

of the trial Court. It'fivth'eréf§zr§_'..aPDegr that the

JudgmentJ'§'§i._-igdygecriee.;:of___the first appellate Court has no
reference at 'allA'to'A'the—._i'rr.';3'ugned Judgment & decree under

appeal. i'VheJud'gin"erit 8: decree of the first appellate Court

_ V'b'eing"iirindependentwof the Judgment of the trial Court would

V.ithel'eVfo..re unsustainable and hence cails for

i–n_terferen~ce.

11. The first appeliate Court while considering the

Judgment & decree is duty bound. to consider the

reasoning given by the trial Court to interfere with the

rrr

.. lg ..

In view of the aforesaid reasons, the appeat is

a!Eowed and the matter stands remitted

appellate Court to hear both the partie:svjV’aVnd”h

appropriate orders in accordanceiwwith law; .V:In._rjvo’Eng So, 7.

the first appellate Court shall Vnotfihe in.f§_ue’ricedn

manner whatsoever by the”‘}4udigment–of’the Vappeiiate
Court.

In view of the o_.f:.ifthAfe.V’s’;git since the year

199:, it V3so:§r1:,ddI’~beJirstfia’nd~.i”.i?e.@_§§fh3We to direct the

appeiiate:xCfo_urt_:nto and dispose of the same by the

end of

I__fOffice’is*di.r.eCted to return the records forthwith.

-v._V4Bo:th””the parties are directed to appear before the

‘– .rrrs’t apfiejisérté Court on 13-9-2010.

Swal-

Judge

Rsk/–