High Court Karnataka High Court

M Paravaiah Since Decd By His Lrs vs Veeramma on 20 June, 2008

Karnataka High Court
M Paravaiah Since Decd By His Lrs vs Veeramma on 20 June, 2008
Author: A.S.Bopanna
IN THE HIGH mum or KARNAMIQ,    "  V

DATED THIS THE mm DAY:'»9FéR;I§i}?    "

BEFQRE,

THE HGNBLE MR.  Au 3 B2(}P1u§4Ni\lAV g

 

REGULAR   Q}? 2002

BETWEEN :

rd

M 1»ARAv.A3m'~1.T.V V} : f-- _ _ A 

snares z:;x:¢f;a.A;s-§:§i:_  V

SM? PA.I§V&fFfi?s.%.£M&_'.V M " %  
W go LA'I"E5$Ri PAR'AVAIAH_ %
smgzg --.l3ECE1%$*E}13M BY' .1-:39 LRS
MAL;;Esw.NNA   .--   %
S10 mm M FAPAV-Ala"
é';..(3w-'EI;) ABOiJT_ 60 YEARS

"  ' P 5631-I£lfa¥I'~IABAA'.5V'é;\'?A$iAIri

j = .. Sm LA'FE; 'MPARAVAIAH
"  _A€.'«E_.'D.V_A1%G1j'1f.58 YEARS

' A  'i' P mpmm

"-S/O-__'LA'-I'E M PARAVAIAH
smca; DECEASED BY HIS LRS

* =J_Ac.AmMBHA

v  W.'/0 LATE MALLAPPA

AGED ABOUT 50 YEARS
MAMATHA

D /0 LATE '12? MIALLAPFA
AGEE) ABOUT 25 YEARS

L

r
H



(BY SR! (3 s VENKATASUBBA FAQ; Ki)':
SR1 R B SADASIVAPPA, Abvs; ' 1. _ 

AND :

I

NANJAMMA
W/O SHNANNA
55 YEARS

ALL THE APPELLANTS ARE   V
R /0 THEETI-IA, KORATA/{(3.313 CROSS SEDDAGANGA EXTENSION

  {ii}  -.442§!ALL§¥{:A3RA.3UNAIAH

S] O" SADASHIVAIAH
AGE 45 YEARS

 " :  .R/O"IiI C-ROSS SIDDAGANGA EXTENSION

   S

"fi_JN£I<IUR

NIRAN-JAN

sxo LATE samsrvaxsm

AGE 39 YEARS

R/O III CROSS SIDDAGANGA EXTENSION

TUMKUR

t



(iv}'I' S SHASI-HDHARA

M

(Vii

S/O LATE SADASHIVAIAH
AGE 36 YEARS

R/O III CROSS SIDDAGANGA 

TUMKUR  

T S NANDESH  V'
S/O LATE SADASHIVAIAH  '
AGE 30 YEARS ' "

R/0 III (moss SIBDAQANGA  %

TUMKUR

'rss§~Io13HA_  ; '~ _  ' 
1)/0 IATE;SAm;sH:VA1AH" "   
AGE41_.Yi?';ARE'g.V_V..';'. 'V _;  "   .

R I 0 IR {GROSS SID~DA£?a-fiN(}u*h.IEX'EfEi5iSION

2. K s R11mRA§31i:;¢_  

W/ONKAPIN&I&H   _.
A<3Ei:xVAr3oLrr..6:s--.Y {ems  "

R/0 HI 530,33 SIDADAQANGA EXTENSION
'I.'U_MKUR" ,   %

v-.,._PA§?,1lA1?HAMMA"' ---- 
 w;o,P.N::-;osALLAPPA
 " AGE_S:'3_YEA}R'S

 R10. 1:1.,cRoss snzuzmczamn EXTENSION

1. A "-FUMKUR: 

""s;os;§.i«a';"§i~:E CHANNAPPA

S/'Q GHIKKEEERAPPA

_ 'T LSINCE DECEASED BY HIS ms

RUDRAMMA

W/O LATE HOSAMANE
CI-IANNAPPA

AGE "YO YEARS

DECEASED ANI) HER LRS ARE

is



Eb}

to")

(C1)

(6)

%%[§; 

ALREADY ON RECORD
AS 4(1)) TO 46)

VEERABHADRAIAH
s/0 LATE HOSAMANE
CHANNAPPA

AGE 55 YEARS

CHIKKEERAPPA .  
s/0 LATE HOSAMANE _ I
CHANNAPPA T '
AGE 53 YEARS .... ..
CHANNASOMFsNNA  , 
S/0 I~{o_sA'MAa;E_--.cHANnA?Pr.<'  v

AGE 51%YEAR$'   

G0wRzuv.iNEA in  "

mg yIOSA?-fi~AHE'«CHA:N'NAPP&

AGE 49 'YEARS. 

RUDRAPPA,   " 
S/0 LATE I-EOSAMANE CHANNAPPA

  "§GE47YEAR$A
 .1m.    %
 '  " 53fC)_Vl.A"lfE HQSAMANE CHANNAPPA

(h)  '

"siiéijaéaezxvaran

Qzswsévzéman

';<3;0= LA'rE HOSAMANE CHANNAPPA
AGE 43 YEARS

'V 'T 'PRAKASH
V 9..-/0 LATE HOSAMAISIE CHANNAPPA

AGE 41 YEARS

VRISPHBHENDRAIAH
S/O LATE HGSAMANE CHANNAPPA
AGE 39 YEARS

"iv



RESPONDENTS ARE ALL  

R’/O THEERTHA VILLAGE V
KORATAGERE TALUK
TUMKUR DISTRICT

(BY SR1 J CHANDRASEKHA AH, _VR– 2

THIS ma IS FILED U_;’S. 0_1r-..c:9c–.A0A1Nsr THE
JUDGMENT AND 0001220 ’13V.e.o2,m’s.<;Ei3 10:" R.A.NO. 13/as
ON THE FILE 09*-ma ¢]VIL~…i1J.D:.";E.V_ {SR.1DN), MAD}-IUGIRI,
ALLOWING THE APP;..'-."s3_£.'L 10:0 ::SET1'ING'A'E«';ID.E THE JUDGMENT
AND DEGREE 23.3.1.8?' ~PA~ssEi3 I.1~:.o.s.N0.206/7'2 on THE
mm: 00 THE 30:33.'… MUbiSiP'FfANfl ggnupamwc, MADHUGIRI.

"0n~«.00R"?:~;~zAL HEARING THIS DAY,
THE comm' nEr.:x;fg,Rar«.'*:)%'mE+§0:,L0w1Ne:

H B x 'r

defendants in 0.8. 119.206,! 1972.

…m im judmcns: dated 23.1 1.1937 dismissai

tiii;-.'s£1;_i_t1df4 on the gmund of Iilnitafion, though

'the Ifiéatctifii igfiiues went held in favour of the plaintiffs. The

" " 'T to bc aggtricved by the said judgment and

were before the First Appclhtc Court in

ff v;2.AfNo.1s/as. The First Appcllairz Court by its judgment

ilatcd 13.06.2002 has allowed the appeal and deemed the

1.

suit. The defendants therefore c-laixnmg to be

the judment of the First Appellate C’ou:rt is before _

in this: appeal. The parties are mfened to ”

as assigned to them before the Trial T

convenience and clarity.

2. The plainfifis mmtmmmeme ir;*x§i:a1coug~t”scé1;i1ag fbr

a judgment and decree to are the

owners in the schedule ‘Av to
the 1:31.351′ and szepaxate pcs:3essau’ n

of the of Madhya Venkatapuxa

‘V V’ ‘i’he jmkaintifis in that regard was that the

gifted the eastern portion measuring 1

of land under a deed dated 10.01.1941.

7{‘hcugh~~ said area was: gven to the plaintififi, the same

Vtjict demarcated definitely, but being a close relative, the

was being ctfltivated by the defendants for the

“”v.V1.:’ne’t1efit of piainfifis and some produce was being fiver: every

A

:-

0′

year. Ultimately szinee the said ext_e11t._ef ‘A u

been gified had not been handed baa; :¢_yfz;:;e

the demand wee made, the plaiitgtiifs were

the suit.

3. The defendant; emm the suit;

summons filed    the Clfiilil put
forth by the    itself was disputed
and in    since the p}aintifi's

had Iaotiebeeeu’ of the ploperty alleged to

have been deed, no right can be clan’ ned

by ” edth regard to the case put forth by

‘ ing the produce being gven every year,

tiie S;-éjgeev’ by the defendants. In addition to the

said the defendants had 3131:) set–up the

” ” “that in any event, considering the time lapse, the

had perfected the title 130 the property by way of

possession and the contention with regantl no the

A” ~ itation waa also raised.

L

‘as

4». The ‘I’.ual’ Court on eon:.=uic}cI’z3:.:11g

put fcarth by the mxties, framed. as méxz13;’–as eight 1

its eonsidelafion, which read as fiefezmder; ”

1. Whether    that
first defi::udé1:1_t  
mil:   ofmd in

% .   011 1501. 1941

 u ' ~ proves that

" _ 4' ,   the parfion of 1
"  of land?

. 7-._W1:1ethc:r the first defendant proves
” V”1~tii.at he is in possession of 9 acres
« >6 guntas in S.No.50 and he is in
3 enjoyment of the same?

H 4. Whether the defendant proves that
he is “m poasession of the property
adverse to the plaintiff since 1941

1

openly and as a .’

the plamtifi?

5. Whether the
that is .1:get_7
maintaisggime as i:t.Vi:§~«1;a1:*1e(l under
My.-3-are Land’ . V n

6. J u by

A
_ Xi’eiv3;¢£he;+-:1§’ee.p1aiaeeis entitled for
A’ ” M

‘V8; V”}’e..;s:e_ttat:I’eliefs p£aintifi’ Tm entitled?

‘ ” 53 E1;V01*_de§i*’to discharge the burden «met on the parties,
flee’ examined herself as PW-1 and marked

* ;io(:u1¥ic1..1iiea.t 4Exs.P1 to P12. The defendants examm ed DW3

marked documents at Exs.D1 to D8. The Trial

assessing the evidence on zeemd though heki
J “that the 911 deed had been executed in favour of the

” ‘”p1aimi£rs, ultimately dismissed the suit as being barred by

J:

p
t

7. In order to cxmsider the ezf

framed in this appeal, I have ‘V

Rae, learned counsel for
Chandrashekamiah, the
Ie9P0ndent3. t Vt

8. The question of law
framed the queseoa to
be oonsitieled’ regard to the question as

to whether “the anti ” the plaintiffs was within time.

On uaepect bf ;tt1_atter as already noticed, the Triai

isaue 110.6 for its oo1mide1’at1on’ . While

issue, the Tag; Court had 11ot:aoed’ the

t ease “put fettittlztvy the plainiifih and also the date of the gift
which the praimaes had claimed right. In that

T'”x~égm:1;.–‘thc me extracts at Ex3.P1O and P11 were nohced’ .

K Trial Court aflier considering these aspects of the matter

taking note of the fiaet that the gift deed had been

1

G

executed on 10.01.1941 and sinus}: tl-15 suit

year 1973?, was cf the vu:’vv’ that

instzitutcd the suit for
that the suit was institutefi as 32;-ch, the
Trial Court came to the ‘suit was barmd
by time. That being go, had held the
main issues. regard to the
cxec1,;t1’on_gvVfE ” the plaintiifs had
decIinod’.fltk1c}_ . the suit was dismissed.

The the said fiding were before

the. Apptgliatfi Since the First Appellate Court

}’1asV fimiing has also come to the

suit filed was within time and thercfbzrc

the entitled to a decme. The reasoning

~ : -v, adoptw” the First Appellate Court based on the re-

of the ev1d’ cnoe which was avafia’ bk: on this

of the matter mquIm’ 3 to be natured’ in the

Lbackgmulld of the said contcnticxn. However before

i

J
‘I

cozlsieiering this aspect of the mafier,__e13e_ethei? u ”

requJre’ s to be not1eed° is that as ahead’ rye

other material issues with
deed and the ownership illfiitespect
of the said extent of 1 tieed had
been held in favetzr of findings
rendered by chailenged by
the defendmite ‘agpeaz not had the
vemss-appeal when the
judgment and decree of the

T1173} as which had been Iendeled

the **** 11:1 this context, the First Appellate

that theme is no challenge to that porizion of

the defendants, has not adverted to that

‘ ‘aspect Qf matter and has only answered the issue with

the limitation which had been eilaflellged by the

It Though the laeanled eouzuaci for the appellants

” eentcnds that the First Appellate Court was not

L

:-

Pr

justified in not eonaitieling the iaaae, xaatme V

could have been exaaxined by the Firat

by exercising the power under njttier 4-1*.’
Rule 33 of CPC, what is be -iau even
in the absence of a 05;’ whether
any contentions were before the
First Appellate Fizst Appellate

Court had in the absence of

9. A of ttigiudwent of the First Appellate

mag that the only oontmtion urged Was’

V. possession aspect of the matter which also was

{ereoaskier the question regarding liinitatitrm

_a;ud as siatehgkthe judgment passed by the First Appellate

£3063″ not on the fme of it indicate that the findings

Iendexed against the defendants had been

assailed even in the absence of an appeal or

~ “Verna;-‘m-objecizion. in this Iegard, the learned counsel for the

L

’11

35

appellants has placed reliance on a decision of the

Suprczsm: Court in the case cyf SHRE
SHARMA vs. THE STATE 0;? ASSAM 65 ”
1999 SAR (CIVIL) 837 to cxmtcnd

cmsswobjection under Older I

but purely optional. Insofar 1″.’i 1e1§can31ot
be any quarrel, but the isf th4§ alixs.cn(:c: of

such c:mss~4:1-bjcction or would have

to be “”” ‘b3;jV5»§:}1et¢:)u;:'<§nte1:£i that the findings
which wém againsf 'ti;g:. ap;§§11a§-aats had been assailed and the

First Viiifusod to oo;u$;ic1c1' the same. The

appellants has pi reliance on

of the H¢,)Il'b}c Suplemc Court in the case af

K.§;1;}*i'HU$§§i;;§;:i1V GOUNDER vs. N.PA!.ANIAPPA GOUNDER

i;epon§c.1 1993 SAR {CIVIIJ 322 to contend with regard to
tiizscrtgfionaxy powers available to the Court under Order
I' 33 also would not be ofasaiatancc to the appellants

" the very same reason, since the same has not been

I

a.

fir

poinhed out. Even assuming for a moment it is _

all the contentions which have been put__ VV ”

appellants were not in fact noted by {no e

during the course of the o1fiex,_”it wés3.”‘i:1cu1n}3é1;ttV on
defendants] appellants to raise nan.

in the present second    urged
challenging the findings    against the

appellants had ;::o€.#b’_een jig’ Vpresent case, a

perusal ‘ doesanot indicate such gmumi
and as xézzeh, First Appellate Court not

itself oo;esis1ef”‘.the correctness or othelwise of

* the 1§ere’–*i’;eld against the defendants cannot be

‘fo1nVitfi any contention with regard to the same

calinot be by this malt

” ~ is in this backdlop, the substantial question of

llave to be considered based on the findings

T “–.:f1*e1iTclerc>£i by the First Appellate Oourt lelating in linfltation.

A

17

A perusal of the judment of the First Appellate ”

indicate that the First Appellate Court had ‘

as point No.1 for its consideration. ea-nei1i:.ei”i1;gv

aspect of the matter, the First VAppeiiate’__€L’om’f 1jes».nolaeeein ”

the evzidelaee pie on If:(}0I’liV ef the
wherein mm who had ‘~-carliez?’ the
evidence of DWS 5 and 6.” than son of the

original fest defendant «figs referred to by

the Fi1’sf; I§%1;;v:eB.;=i?;e jte.§omc.’et;55¢om1usien with regard
to the of was being enjeyed by the

plaintiffs as 4332 ‘the kflefendants as contended in the

v A ….. .. e

regard, the evidence tendered by PW-1 is

Though the platint averments are not very

V’ the ultimate case however put forth by the

~«T.’1’p1;3ig§tifls is that by the said gr: deed dated 10.01.1941 an

” eéfitent of 1 acre 30 guntas had been game in savour of the

J:

original plaintifi’ and thexeafter since fhe vibe ” ” 2

first defendant being close xelafivee,

possession had been given to’ -the

proper demarcation had been ti1e~ itself.
In that context, the plaii§flfifi’a the that
since the defendants cultivated
the property for§ihe«£.}§enei:«’Ait of giving flflem
mmm Plnduee the said land. The
on’@1aJ as PW–1 has humm-

stated of the matter and in her

deposition she’ “stated that “the defeneiant is

” :13: la¥id”‘{§i1 my behalf’. it is further stated by

which was gifted had been shown to

thm’ g is that the same had not been

_ ‘ngeasuxeed given to her by metes and btzrund.-3.

N In this background, the evidence tendered by

‘ and 6 would assume impolfanee as if to compiiment

L

‘0

the said evidence put forth by flue ” ”

also stated that they were culfivaflzjg t11e..2§3id “:’lv§é.t1’Al.i”‘7.e

was being gven to the
ta the produce which was as
“keru” to contend as if the finds as
tenants and lease.

In this regard, cnlfivafing the
property in rejected by the
Trial t§+t}i¢” Land Refmms Act and
this the First Appellate Court.

However, what requ:i1’es to be noticed

v ._i._’3 no for occupancy right whatsoever

_DWs.5 and 6 claiming to be tenants of the

etvetement made at this juncture that the

was being given to the piainiifis was by

V’ “koru” cannot be accepted. Therefom, in that

the evidence of the plainfifis that the defendants.

T u were cnlfivating the land an their behalf and tevwanis the

L

4-

It

20

same, the produce was being gven to them would , V.

accepted. Tllerefere, once the DVJS 5 and 6 tttaifi M

are cultivating the land as the

piaintifih, the First Appellate Court

the end” enee of the said’ uritneiefie. define
that the possession of the defepdeiits the laaeds can
only be permissive. No d6tfl5t,. which the First

Appellate Court hf indicate that

it is notglaappiiye’ the feet that the plaiutifi’s had
stated the? uthep cultivating the land on their

behalf’ and gsiefcsldénigv has aim» indicated that it was

V’ beingréuitivated produce was being given to the

Izee fort1fie’ :3 the eontenflan of the p}.a1′:nt.ifi’s

met deed was executed, there was no proper

and the joint possession of the property was

to that extent of the property which had been

under the gifl deed, the F113′ t Appellate Co-urt in any

uefient, was justified in cmning to the oolztelusion that it was

i

‘n

pe:rm1’asIve’ possession, though the ‘A x

such specific words in that regani but the

The First Appellate Oourt piilef
documents which were marked that

the land revenue was :’Of__tI1e plaintifi.

13. The :eensieie1′:i:ng this
aspect of the nature of
defiandant.-5 and also
failed in their contention

with award posse: “~ ‘ 11 before the ‘T1131′ Court, has

appxegfiiaiely in the present facts and

the ease, Article 65 of the schedule to the

apply and in such circumstance, the

_p;esents.azit-am bytheplaintiffsiswithm time’ . Smce’ the

-hm E jam had already been held in favour of the plaintiifs

the First Appellate Court W88 of the view’ that the

anigt was within time, the First Appellate Court was justified

decret:ing the suit of the plajnfifls.

la