High Court Karnataka High Court

Master Sathyajit S/O B N Sunil … vs Sri B N Sunil Kumar on 31 August, 2009

Karnataka High Court
Master Sathyajit S/O B N Sunil … vs Sri B N Sunil Kumar on 31 August, 2009
Author: K.Sreedhar Rao H.Billappa
 

 '11 11-5: 1 111111 (":?1.1 R1' 011' 1{/\E{1\?A'I'AK/\. 1-3,?§M§A.1:;: .

1'>,:\.'1'1«:1..> '1'1--11:3 11 11-2 :3 1 8'1' 1..)m" 01-" /\[:,?(:3'L;,?:§§"I'.b '2OG9  1'

1&1-{.1%:::31'-:;;1'1'   fr 1'
'1 *1 11-: 1----1N"1.;31,1:; MR. 1.1:: 1:311 (:15 _1_<;:31e1's:1.::1')"1 -1.31 V%
 _ ' V' ' V

'1"1---1 1:; 1 -1()N<1'§1.:1a: M 1%.  .1 1. E-3ILI,APPA
   
1. 1»:-1.=---\:3f.1'i*r':1'<   ._ . .
ts/<':=d_ 1'3.-f'\'._S[.}'NH.."f<i~;?.!\/IA.I.<.  
;\.1. 1'1' 1? \;'1s:A'_1a.$._H_ 

:2. ':_1~;1...;'?mV1é1--" :51-:>1_1'L3111}?";=11if1~1.A,* 5
11")'/o_. z3:.a.1\1. ., .,*.N11,..K-L,1;\z1iA1e.

..»\< 1.1:: 1 .1. A1 101 1 :2' 1:':,.a.1-es.

 

; ' "1.-a;.'1'*1 1 1""-a1::_1.!\'1(; :\/1jNc)1"<:5 1\1'<.1.«:
' :';L1:.,1  1.11' "11 1v:~¥:41--1--'«:~ 0'11 11:31-e.
 .=xu-\'1"1__.:1<1~\1, <'11;A1-a1'i)1AN.
 -::s,§1é:<1f.' $t.;N11, 1<1..11\/1/11%.
' mt,-,1';:1'; ...1;\-1-..:1v<;)1.:'1'.'37 Y1-'JARS.
' 14/ N11': '<j:'1<1.:1,1~\'.
 V1.:.}'1111\uJ:1<13;\1-a 1'\/£AI§\' R()A1.).
1%: 1-11: '1<1---m1-x<.;1x1.,1.::e cifm' - 577101 .

API"I3ZI..LAi\1TS

"  "1:s--:_i,'ss,1éé  .1m=u=\1)1:<:\:'1x  11.11. R1-'-'\'v'ISI---4I1»'-\é\J.1?{AR. .r\1)vs.,1

"  $1-<1 %:-%.E'\¥. ss1_.1:\:11.. 1-<1:1*1.~1,«'1.1-e.

z'\(_§£5I-1) 1r\I33{f){  --$7 YIC;'\.Rf.%.
99;,/"f ")1 i.,,1='\'¥"'!'I f*3Ri HI). §\U'\f\'/\'1"Ai\Jz'\ (..}(.')\-*VIJ5'\.
IE ,--'}'\'I' '{ _}("3§<1{ 

Qg/



 

[J

GANDI-EINAGAR MAIN ROAD.
CHICKAMAGALUR CITY - 577I01.

SIVIT. D.S. SHEELAMMA.
AGED ABOUT 75 YEARS.

W/O. LATE SR1 B.D. NARAYANA GOWDAIW 7  

R/AT 'ARADHANA HOUSE'.
VIJAYAPURA EXTENSION,
CHICAMAGALUR CITY ~ 577 I01.

SR1 BN. SUDESH KUIVEAR, 
AGED ABOUT 44 YEARS. 1

S/O. LATE SR1 BI). NVARAYAN'AvC(3OW{)~    I

R/AT "ARADHANA I~IOUS1':?
VIJAYAPURA 1;XTENS101\1.,_ ' _ -
CHICKAMAGALUR CITY------~ .577 101..

SMT. B.N. SANDuH'7A; 

;+é.O1%§L;1~1v 5'4.VY--1éA'RS';wVww-- 
aw'/Q. SR1 $1.1). S1_119,1_1x.\1<1AR.
'R/AT "GU'R'UCi--IAYA';

1;A1<SHME,S11A- 1\1ASA1é.
1.1112.,i1ow1\1.,._ 11711151111 TALUK.

. _,c1+11cKMAGA1,U-R DISTRICT -- 577101.

 SMT;..B.N. S:%~£"o"S.11A.

.AGE13' 03111 49 YEARS.

I  7. Vw,/(3 E;~RI..K.T. KURPAL.

A f{;'A»'--f_" 'GABADI, TUDUR 13.0..

'1fH1R1'}1A1--1AL1,1 TALUK,

 SHMOGA DISTRICT ~ 577204.

I A' (E);._

SR1 1\1.1v1. JAYAD EV.

 AGED ABOUT' 60 YEARS.

S/O. SR1 MA1,I,I'£ GOWDA.

R / AT MAI,LESI-IWARA ES'I'ATE3.
KUIVIBARADI VILLAGE.
AREIIALLI. BELUR T ALUK.
HASSAN DISTRICT - 577201 .

(EDP,



7. MISS NAI\/ERATHA.

AGED ABOUT 27 YEARS,

D/O. SR1 N.M. JAYADEV.

R/ AT MALLESHVVARA ESTATE.
KUIVIBARADI VILLAGE;
AREHALLI. BELUR TALUK,
HASSAN DISTRICT -- 577201.

8. MISS NANDITHA,  ~
AGED ABOUT 24 YEARS, '
1;)/0 sR1 N.M. JAYADEV, . ._
R /AT MALLESHWARARESTATE3 
KUMBARADI VILLAGE,--,_ "_ "
AREHALL1. BELUR TALUEE" _
HASSAN DISTRICT" 57.7*?2._ov1_.   
V  5    _ . RESPONDENTS
(BY SR1 ASHWIN S. _I«fk:)AR R'1R..f_  'R5 ~ R8)

w"'I'H1S 'RFA'fES F1-LE-D U"/s~~9'6 R/W ORDER 41 RULE 1
OF ?CPC_AGA1NST 'FHE,__JUDGEMEN'I' AND DEGREE DT_
24.10.2005 RASSAEE»,1N._0".s.N0.165/2001 ON THE FILE OF
THE CIfgr1'L._JUv1'_)c,---E'--{sR,_DN.) CHICKMAGALUR, DISMISSING
THE sU"1T\FoR :)EcLARAT10N. PARTITION AND SEPARATE
POSSESSION. ' ~ * '

. E=7Tl1i"5~;, appeaf is commg on for hearing this day,

'  J .. delivered the f0110wiz1g:

JUDGMENT

” Narayana gowda is the propositus. He died

“ieg1Vr1’1ig behmd his wife. second defibndant/secend

‘i9eS:pondent’ and first and U”liI’d defendant. R1 and R-3 are

‘T the sons and R4} and R6 /D461 and 13-5 are the daLagl1I’,ers of

Nzirayaraa Gowda. One I.3.N. Sudha is the pI.”(-3–d€C€8.S€d

Gk

daughter of propositus and R-6 is t.he husband'”—-ol” late

B.N.Sudha. R-7 and R8 are the Children

The appellants are the minor children of

filed on behalf of minors by one t_.he’re’lieI”=&ofb T.

deelaiation and that the eompui=oi1’3ise decree . e«ffe-:;’te.<;iVV"ii1

o.s.74/98 on' the file Voiffihte t:iv_;1'.ti:uig;1g§""'tsi: Dh];

Chickainagalur is null ands-'*voiLd.. 'seek repartition of suit
properties.

3.’Fhe éniaizeriaii ‘facts _dis’e1ose gthat the propositus

durin’gh’hisi.ii;’fe e’xeVe1ii,e§iflt’h’eiV partition deed wherein the
p1*ope’i”_t.ies_ were a’i’iotit.ee1′-between himself and his children in
the yea1r’ii–.9h84.VR§SA’i_ii year 1998 has filed the suit after

lfi . . . . . . .~

d_ef’nise’olfVAi’.he up’i’ooos.i’t.us stiaiing that the partition effe-cted in

‘ _t’1’1e cieed was not acted upon and the properties eorltinuecl

jvoihjt— sought for partitiori of his share. At the time

Of44″I.Ai1..iI;ig” the suit, B.N. Sudha was alive. She died during

A’ pehdehcy of the suit. R6 to R-8 hereir1 have been impleaded

tiasiiher L.Rs. The other respondents in this appeal are the

iidelendamis in the said suit. The paE’1,i€*.S entered into

4/

amicable settlement”. by filing Cornprornise petition under
order XXIII Rule 3.

4.The trial court. decreed the suit _of

com_prornise. In the said coinproriiise. A sch-eVdu:l_ei. gjropertyd

consisting of 25 acres of coffee e;std,slte’ ‘ii3i._Eti.lot:te.d”t:o_ t.:he’l’shs«re ii.

of the third respondent herein. ‘lfh__eleoffee eststxe ineasuring

25 acres is allotted to t’.he”–vi.slh–:«ire of’–the.iirsti.»respondent.
herein. The house pr”Qpei’tyt”i’s*etl’lotted to the ‘share of the

second respondent herein.’ I

“5′(i’Thei§’pletii?i {ii’ts’mfho sons of R1 have now filed
a suit start.IIv1g;l’that;Ii[.he*eoin}jromise effected in O.S.No.74/98
is inequ;itable.”‘– The .xrl.£1′:l1,1el of t.he properties allotted to the

share of I,l’lii7{l respoi*,-delnt. is around 5750.000/–. The value

O’f..:Ch€3″~.hCJ1,z1S€ allotted to the second respondent is around

I the value oi’ the properties allotted to the

I first; is around 37.50,000/–. It is thus stated that

the p..rop’e’rty which is lesser in value to the extent of

AA 25.0u0v.D:’OO/» is ziilotted to the share of the first respondent.

I ut;he”reby the in’t’.ere.st’ of the minor c1ii.1.dren arid the first

Altresporidem are adversely al”fe<:t.ed. Hence su§omit.t.ed that the

('1

COI1'1pl'OIl1iS€ decree is null and void and seeE<.sV"p_ar1_'iition

afresh.

6. The trial eouri, after recordir1g-*’t;i1ve.:’eVi’d.enee __has

found that the pariiiion €ff€(tl=.¢d iunder,ihe”e’o’rn-p.rc3:}:ise ‘

decree is just and fair. The,pi.ainLifi’s_1’1’a\/e i”aiiedAtQ prolvelthat»

the value of the property allloited Lo tlie- respondent is
grossly low Compare’ .’_\x/ali oi Elie.pi’opei’iies allotted to
R2 and R3. The strip plaintiffs are in

appeal.

rnifiiéllerniho is””r:e3§i friend or the plaintiffs is
exa:ir1’iA\ned’l_ is the bank Manager of t1’1e
Ka1°natal<a_pE5'ari.lk.._ is the offictial of the ABC Trading

C'o5i:".f1panyV. PW "i~iJ:a_..i;i1e evidence vaguely states that there is

' ;llar,ge~disp'ari'iy_ in the rnarkei. value of the properties allotted

" of R1 to R-3. She further states ihai the value

oil'ihe,p.roperties allotted to third respondent is around

A'Ris.,u57l,l5O,0O0/~ and 'die Value of the property allotted to

respondenii around R.s.58.50.000/– and the value

H of the properties a1lo1':i".ed to the share of first respondent: is

Rs.37,50.000/-. The plaintiffs have no: produced any

Cg//_

documentary evidence to prove the market Value of the

properties to substantiate the allegation. PW 1 in'_erossv

examination states that she did not ascertain

value of the properties from the _office oi'_–the"Snhsfiegistrarfi » _

However. states that she made enquiries Wiih'~s'ome.d"pefsons

but can not say the person's_wit,h whom she"n'iade…enq4uiries,"

The evidence of PW 1 is s_eV1'f..V_wservin.gW–and there is no
convincing evidence _Ap'r_o\»'evVt.'hef~1:f1arket value of the

properties.

~’8)”It,is:pwetifl:seti’ied*-proposition that first respondent as
a of affect. partition including the
shares mi-noi?.Vco..«parceners. At the time of partition,

t,_he. Iirst. piaintVi’fi’vx_i.zas a minor. There is nothiiig on record to

‘ ,.Vs’how._Vthatv..the compromise effected in O.S.74/94 is grossly

” .i.1’I’1_’f’LlS{‘ afirjrdipdineqtiiiable offending the interest. of the minors.

The..ev.ide’hce of DW 1. on the other hand discloses that

it it eiiaboriate consultation was effected before effecting partition

i.i1’AO.S.NO.7-4/98. The value of each of items of the properties

was considered hefor partition was effected.

In View of the reasons and discussions _1_E;i’2’%.’C1c«=..’;5x-.P.)__(_)’vc_,_ we

do no find any good ground to interfere.witfif~’i1ie~:ju.c1gniént ~.

and decree of the trial court. ap:;:> e§1fj3 :.
Sdfi
“JUDGE

Sd/-9
JUDGE

NM*