High Court Karnataka High Court

M H Mallikarjunaiah vs M R Lingadevaru on 24 September, 2008

Karnataka High Court
M H Mallikarjunaiah vs M R Lingadevaru on 24 September, 2008
Author: V.Jagannathan
IN THE wen comm' OF' KARNATAKA AT BANGALORE
Dated the 2491 day of September 2008  
;BEFORE: j'e__
'THE HQNBLE MRJUSTICE ; v.JAGANN;4é€1"H«}ésr§.f: 5  _
REGULAR SECOND APPEAL Ne. 11,  T' T

BETWEEN :

M.H.Ma11ikaIjunaiah,  _  -  A ,
S/o Huchaveeraiah, Aged. abo_1_it»?0 yeéxxs,'    
Agriculturist, R/0  '~ " ' "
Kasaba I-Iobli, Arasfliere Taiuk-,---- _  "
Hassan District -- 571-2 103.  

 ' --. * ...Appel1a11t

( By_iSri__ A.V;'Gi1r1§g:dha§=a;§§§a,fitieocate. )

AND:

   ' 
S/0 Matatla «Aged about
45 yeézfs; R/<5 
Kasaba Hobli, Amsikereffaluk,
Hassan Bi311"ic1:¢-573 103.

= ' "  V' V ' ...Resp0ndent

'    { Byv B.N.Shivanna, Advocate. )
e Z Appeal filed under Section 100 of the

(A3;'P.C,.'_v'ag.é§i::ist the judgment and decree dated 6.1.2007
 R.A.Nc:). I29/2W2 on the fiie of the Civil Judge

 . n{Sr...«D11V.) 6:. Add}. C.J,M., Arasikere, dismissing the appeal and
  __  the judgment and decree dated 1.10.2001 passed
 V'  C),S.No. 33/1996 01}. the file of the Add}. Civil Judge

(Jr.D11.), Ara$ikere.

This appeal corazirug on for hearing this day, the court
delivered the faiiowzing :



2
JUDGMENT

This seeonci appeal is by the defendant

trial court and he calls in question

findings of facts of the courts below’ by ‘suit »

the pzamee for declaration in: ‘am :”petti’1afient

injunctiozz against the ‘- to L’

decreed. and the lower _eotirt’ –r:o1i11:’im1ed the
same by dismissing } by defendant.

2. The in that the suit

was ffieé seeking the relief of
deciaifation’ injunefion against the

appe11aIit”” ~herei1’1 on the foundation that he

the of the suit property foliowing the

“father and his father had purchased the

1:1t.<ie1'::e regstered sale deed dated 23.6.1969 and,

eversiiiee the plaintiffs possession of the suit property,

'hejfhas been in enjoyment of the same and when the

_ eppeilant herein tried to interfere with the possession of

the suit property by the plamtifi by making a claim over
the two eeeonut trees and one neem tree, the plaintiff

had to fiie the present suit

%

3. The appeiiant herein denied the above stand of the

plaintiff’ and contended that the neem teas in

existence in his iand but not in the

4. The trial court framed Vfenr issues: _a3:’te’r \

eonsidezing the evidence on reco:jd,..

and 2 in favour of the dee1’eedi._’i:heV L’

the plaintiff as prayed for.’u:The.._viou}er«eppeilate court

confirmed the same appeal preferred

by the defendant.

5. §__Th_e. 1 -the learned counsel for the
apmlanfi &3hri.’15’§,’f»’;4(::i>e{;ii1g’fiadharappa is that both the

c91§1’I’;’:sA. have ~ sight of the fact that the real

between the parties was as to the neem tree

owner of the said neem tree and, though

does not dispute the fact of the suit

., ” being the pmperty belonging to the plaintiztf,

it is the specific: ease of the defendant that the neem

V trm exists not in the pie-33°31fi’ff’s “land but, in the

defendant’s land. Referring to Exs.P-1, [‘.>-1 and D-8,

the submission made is that the neem tree is found in

2

the land which was purchased by the defexxdarrt and,

therefore, the courts below missed the real eoiifftélfifersy

between the parties but, on the other 4_

suit property as the property ‘ 1.

regard to which the parties

the matter requires “to; . real

controversy between-‘ ‘dle this”eoI1eeefion, he
also referred to the passed in
O.S.No. 152.,Ii9e3 of the suit filed
by the 143/ 1994.

6. the learned counsel for the
= I?3.N.Shiva1ma argued that

the does not dispute the ownership of

‘ Viethe by the plaintiff and when the trial

d ‘*oour{‘Vhe§s3–3_det;:reed the suit of the plaintiff insofar as the

the owner and in possession of the same,

~ Argos-..e1ror can be found in the judgment of the trial court:

or in that of the lower appeiiate court and no question of

law also arises for consideration.

%

A

5

7. In the light of the above submissions made, I am
of the View that though the suit was filed by the ‘plaintiff

seeking declaration of title and permanent

against the defendant in respect of the 4, 4′

yet, the res! controversy appears’ to toVIw’1.9io4.’_is the ‘ ; ii

owner of the neem tree in question” ‘i the’

have failed to address this end iiaire ‘feeorded V

any finding in to the”ie.s§-eontroversj; between the
parties. As such, Vqiiesfion of law that

arises for eonsiderafltioii irl is as to whether

the in not adjudicating the
real the parties having regard to
the _oatuee’ the; pieatiings.

e .,iI1he«ei;swer to the above question will have to be in

because, the learned judge of the lower

eourt has clearly stated in paxagaph-13 of his

2 ~ }1i1dog:ment that though no dispute is there between the

“peieties with regard to the suit property Ming the

V’ “absolute property of the plaintifl’ and that the plaintiif is

in possession of the same, yet, the dispute only pertains

to the existence of eight coconut trees and one neem

5/

./

:3
tree in the suit property. In View of the said affirmative

statement made by the lower appellate

regard to the pleadings and the evidence

was but expected of the lower

decided the real controversy between t–i1*1d”‘3.1_ot

merely declaring that the to L’

plaintiff in regard to do not
dispute. V A l V

9. Therefore; we to the trial
eourt so eohttoversy between the
tree in question and hence,
I pass

lV’l’he allowed and the judwzents of the

‘ _eeurtsv ‘t:e§ov’v set aside and the matter is remanded

to decide the real controversy between

the perfies viz, as to the ownership over the neem tree

~ question, is concerned and after affordizzg mm sides

lopportunity in this regard, the trial court shall proceed

to dispose of the matter within a period of three months

from the date of this judgment and both the parties

9/

\)

shall co-aperate in this regard and they shall appear

befere the tria} court on 2 1.10.2008.

The records be sent Back to the

foithwith.

eke] «-