High Court Karnataka High Court

Ramesh Kumar vs M R Murugeshappa on 19 October, 2010

Karnataka High Court
Ramesh Kumar vs M R Murugeshappa on 19 October, 2010
Author: S.N.Satyanarayana
- 1 -
IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE 19'?" DAY OF OCTOBER 2010

BEFORE

'I'HE H()N'BLE MRJUSTICE s.N.sA1:YANARAYAfNAf"--«.;' __

R.F.A.NO. 1033/2000
BETWEEN:   

RAMESH KUMAR

S/O. , MAJOR

R/O.NO.188, 2ND STAGE

INDIRANAGAR,

BANGALORE-38 

REPTD BY HIS P.A.H01.DER _ _

B R JAYANTH S/ORAMA BHATTLQ.

MAJOR, R/OBEDUR VIL1;,AGE,'j* A .   _ 
AVINAHALLI HOBLI   --  "  ; 0 APPELLANT

(By Sri,;:V OTTGGTZALTA ';?siDvj   T

AND

M RTTVIURYJGESTLAVPVPA 

 "  ..S/O..SHAN'FHAMALL'IKARJUNAPPA GOWDA
 .MA10E,A0RIcULTURIsT.
 __R/Q'.I»{fASAP,UR 'VILLAGE,

_P:QELI
Ho__sANA0AE._ 'Jag  RESPONDENT

‘V._(By Sri ;’H.K.BAsAVARAJ, ADV)

‘”‘j_~TH1s REA IS FILED U/S.96 CPC AGAINST THE

ORDER DATED 23.11.2000 PASSED IN 0.S.NO.99/97 ON
FILE OF THE CIVIL JUDGE (SR.DN.), SAGAR,

“W1

– 2 –

DISMISSING THE SUIT FOR THE RELIEF OF
DECLARATION.

THIS APPEAL COMING ON FOR FURTHER HEARING
THIS DAY, THE COURT DELIVERED THE FOLLOWING:

This is plaintiffs appeal challenging the

court below so far as it pertains to issue Nos,2;’!l, 7 _

The parties to this appeal are referredfltol lb}; their

court below.

2. Brief facts leading to this lfap.pea_l are as

Defendant is owner .landvl.,n1eastutfiilig_ to an extent of

11 acres 29. guntasviin f3;§f.fi’*IQ.].3_;} situate at Masroor viiiage,
Kerehalfilliiohli, The plaintiff entered into

an agreement with ‘defendant on 18.5.1992 for purchase of

woodland as well as jungle wood. The rate

the parties is Rs.350/– per Cft where girth of

teal—;__is 123.300/– per Cft where girth is 2 to 4 feet and

/{Zper Cft where girth is 2 feet. It was also agreed that

would be given fire wood free of cost. At the time of

“V1

– 3 –

agreement, a sum of Rs.1,()0,000/~ was paid by plaintiff to

defendant and balance was agreed to be paid at a later stage.

3. Plaintiff state that, subsequently he paid vanothser

sum of Rs.25,000/-. However, the same was

on the agreement of sale, which is at Ex.P2.f the

entire extent of Sy.No.134 measure acres’

In that, a tenant of defendarltg Eernioji tit’j:C.xt0V.”‘_’

an extent of 2 acres 36 guntas}..:Since said’VVS3%’.No;:134 was
not phoded demarking ‘the of defendant and
Bernioji Rao plaintiff couslddVfnot_.~.,_::i1ni’n_e,t1iate1y secure

permission for ‘i-C:t1_tting*__ and~~’:remov:i£ng____trees. In view of

circular.’ fjoxrerninent, which is at Ex.P3,
perrnissionrtoifellffftreées have to be obtained in the name

of o,Wat1eri*\of theaiand. Therefore, a power of attorney was also

‘exeontedwfbygdefendant in favour of plaintiff vide Ex.P27.

4._ plaintiff after getting dispute regarding the

“i.,.bound*ary:. of defendants property sorted out, secured

neeessary permission from the authorities for felling of trees.

‘ Tihough in the agreement three years time was stipulated

“H

substantial time was spent by defendant in getting his
portion of property identified to enable plaintiff t0_.-._’-‘3lZaI’t

felling of trees. Therefore, plaintiff himself

responsibility of sorting out problem between ‘

his tenant, thereafter, permission was secured byrhim ‘ingth’e_

year 1995. He also applied for perrnission ‘lfor’tsrans;>o1tatioi;1:

of wood in the naine of defend§3V.r_it~..e..g’

5. Before applying for p_erifnissi.on for’-transgfiortation,
plaintiff got entire stored in the
same survey number. obstructed

shifting of felled his and also moved

authorities for eanr:_ellat’ion”” of transportation permit issued

in his name ‘on Vtliellrstrenigtli of special power of attorney.

it matter” ‘stovod thus, the authorities issued an

.Aei1dorsen5.ent”«–to the effect that, since difference between

defelndant is in respect of agreement for sale of

timber i.;he’sa1ne will have to be resolved in a proceedings

jtiefore Civil court and until the same is resolved they will not

‘plerrnit removal of felled timber and the wood.

‘*4

_ 5 –

6. In this background, the suit is filed by plaintiff

seeking relief of declaration that he is entitled to shift timber
and fire wood cut and stored in suit schedule land andalso

for a declaration that he is entitled to secure

permit in his name from the Deputy Conservatorof *

Shimoga or any other appropriate __au.thority”fo’r’*:rernoval.V of

same after payment of baiance7.psa’le~”coi:1Si'(£eration–,’altoi

defendant as specified in agrecrnent dated

7. In the said:aproceedingsp,’._defendant”V entered
appearance, filed his written}’staten’1ent1′ in one breath

denying executionjpoff agreernent bettvjeen himself and plaintiff

on 18.31992 ‘timber and also receipt of advance of
Rs.l,25,00’0,_[¥ as” by plaintiff, in another breath

admitting that agreement was entered into between

apndjhimself on 18.5.1992 for cut and removal of

L-‘;:nber of agreement, however, subsequently

p1aintiff–.requ”ested him to refund entire advance amount paid

._by,,i_hirn”‘ under agreement. Hence, he himself secured

perniission from authorities for cutting of trees in his land,

-~-he cut the timber and as well as fire wood and stored it in

L’°\

his property.

-6-
When he applied for permission for

transporting the cut timber and the wood plaintiff raised

objection for the same before authorities.

8.

With these rival contentions trial Court

frame the following issues:

1} Whether the plaintiff proves th’_a1~

agreed to sell the enti_r_e standing

fire wood grown in suit on
18.5.1992 and _ received..gdvanlCs.,. attiottrlt of

Rs.1,00,000/– _exec1%tted agreement?

2) whether the plaintiiff ‘ptfeyee. ‘ at the time o

reeeivilng…V_furtfter”-a;jx_ra;t1ce amount of Rs.25,000/–

ldeferidgant’ orally agreed to sell the

remainirig-_varietjes of jungle wood timber at the

“rate of I?._s:.250/– per cubit feet?

Whether the defendant proves that the plaintiff

him stating that he is not interested in

and demanded to return the advance money

he agreed to receive the amount only after

selling the timber by him’?

W

– 7,

4) Whether the defendant proves that since the
plaintiff demanded for refund of the advance
amount and there after he has out and stooked the
timber and fire wood after obtaining necessgary

permission from the forest authorities?

5} Whether the suit is not properly

purpose of court fee and jurisdictioii? ” ”

6} Whether this court has tg

suit? _
7] ‘Whether the plaintiff is’.enf,it}e ‘the: reliefs sought
for? _ . %

8) To ‘oradecree?

_ .9. adduced evidence examining himself as

‘ he also exan1i1’1ed Mr.Basha, who is labour contractor

for cutting timber and fire wood standing

suit scherliulze land as P’W.2, Gopala, a watchman who was

l’,_appointe’d by him as watch and ward security for trees cut

andlstored in suit schedule iand was examined as PW.3,

Plrafulla Madhukar, a person who was witness to transaction

W

between plaintiff and defendant, which culminated in

execution of Ex.P2, agreement of sale of timberkwas

examined as PW/i and M.R.Ishwarappa. who is

than brother of defendant, who was to

transaction between plaintiff and (iefendant”_was’

as PW.5. In support of his case4plaintiff’produ,c’ed:in ali.

documents marked as Exs.Pl”* P27.” behalf of
defendant. he exaxninecl However, he did
not produce and mark ariv support of his

defence, which by statement.

10}”Tile;’court?-:below”*on apprevciation of the pleadings,
oral it bdocunisntaryu”=..evi_dence available on record

proceeded ta answerA’._issn”e Nos.1, 3 and=6 in favour of

._V’pla..fii|.[‘1.3;é§.ift: enteiin_g__i_nto agreement between plaintiff and

‘d.efendant’ifo.rfl”sale of timber on 18.5.1992, defendant not

being’ ablefto establish that plaintiff opted out of agreement

andfagreedhto receive advance amount paid by him in lieu of

V’ to remove trees and the court below having

‘ iinfisdicuon to try the suit filed by plaintiff. However, issue

it ml\Ios.2, 4., 5 and 7 were held. against plaintiff. in favour of

“*1

defendant, wherein court below held that plaintiff has failed
to establish payment of second advance of Rs.25,000/_–___ and

held that defendant himself has cut and stored

fire wood in suit schedule land and suit filed ~

not properly Valued, consequently, denied the if V’

to issue No.7. It is pertinent to ment,ion;’at..jfiun:ctu_ire”ithati_:

so far as issues that were” held in. favour ‘of’-pylajntiff –. ‘

defendant did not choose to file:”‘any-.yappe’al.accepting the
finding given by court..i:DelGi_AI. gs Hoysrever, plaintiff has
challenged the finding of far as issue
Nos.2, 4, 5

Ii, In éiiotice is duly served on defendant,

he has entered ap1f;ea:’aric&e’_.’cVthrough counsel. This court on

perusal of grounds. urged in the appeal and also reason given

for holding issue Nos.2, 4, 5 and 7 against

the following poi.nts arise for consideration

V . in

is 1)VV’Whether court below was justified in holding that

plaintiff has failed to establish payment of further
advance of Rs.25,000/–?

‘M1

-19..

2} Whether the court below after holding issue No.3
against defendant was justified in holding issue

No.4 in favour of defendant?

3) Whether the court below was justified .

that court fee paid is not proper

holding aforesaid issue

plaintiff and dismissing suit? T ‘

Heard the counsel for appellantnand On

reappreciation of the pleadings,. oral ldocnigmentary
evidence available on record this conrt_’answer point No. l for
consideration in__affirma.t_ifre-., poivnt’*:Vi.’Nos.2 and 3 in

negatiyrelfor V V V
i.?;;« The fact deficnriant is owner of an extent of 1 1

acres .29 .o:’:’ landhlin Sy.No.134 of Masrur village,

V. _,Keretialiis.,Hoh1i, Elosanagar Taluk is not in dispute. It is also

in “that as on the date when plaintiff and

into agreement, Ex.P2 the said land in

“..,gSy.No.~l(i¢1 was not phoded and the extent of land granted in

,,:l,”favvVo’i1~r of Berrnoji Rao, a tenant of defendant, was not

identified and demarked fixing boundaiy to the said extent.

“””\

-11-

Ex.P2 also discloses that as on 18.5.1992 defendant agreed
to sell the standing teak timber and also fire wood in favour

of plaintiff for the price agreed therein. In that behalf

of Rs.1,00,()0O/– was received by him as advancelatl ~

of entering into agreement on 18.5,.1.992. ” ll’

payment of Rs.25,000/a though pltiadeti

plaint and stated in his evidelncei he has notl’isuijgvt,3ntiated

the same by adducing cogent e_\_r_idenc’e_»_vthroughiindlependent
evidence regarding payrnenti advance. The
payment of suchafurther evidenced by
proper pin’tlieabsence of shara to
that refused to accept further
payment of” “plaintiff to defendant towards

additional acivance for ‘purchase of timber.

coming to point No.2 for consideration, the

has-“‘framed two issues i.e., issue Nos.3 and 4,

which are interconnected. The said issues are based on the

gl”dAefence’v.r*aised by defendant in his written statement to the

it ‘effect that though he has entered into agreement with

“‘1

-12-

plaintiff for sale of teak timber and forest wood on
18.5.1992, subsequently plaintiff opted out of agreemerit and

decided to receive advance amount paid by

further contended that after such request ‘

plaintiff he has cut and stored teak »timberjand \’J_l70Od_V ll

in suit schedule land pursuant to felling permission

by him. So far as this defence’i–s_ concerned, d.efei_ida,nt–‘has v ‘

not adduced any acceptable ex/:id»enceq exceptvtheii defence
raised in his written staternent_a,ri_d~V0’raIV’vei}idence that he has
adduced in support thereof…’i.’he ‘coia_irtl.beio\%v’ on appreciation

of the oral iiocurnenltaiy _..eVVidence”l has come to the

conclusion failed to establish the alleged
request rnadeqqby –tosiirrender his right to purchase

teak timber forrefund amount from defendant. When

. if “theis helduagainst defendant, consequently, court

.beio.vlV’ held issue No.4 which is framed regarding

cutting andistoring of timber in suit schedule land against

V’-.defe11d’an_t;~ for the reason that, under Ex.=P2 and Ex.P2’7

l”iidefent’.arit permitted piaintiff to approach the concerned

authorities for securing necessary permission for felling

“vi

-13-

timber and to secure necessaiy permit for transportation of
the same. The said documents namely permission granted
by forest authorities for felling of trees are produced by

plaintiff and marked in his evidence.- Assuniirigr

moment if, said permission is secured by defei’1:da1i1t} *

was no reason for said documents. to be pro-d;u.cé’df_’ it

marked by plaintiff. The court bie.low?_’_’c0VmI’l)let€ll’?

this aspect has blindly accepted the defence by

defendant in his written staternent,__which’is« not stipported
by any evidence. Per con’tra,’–.co{urt” has conveniently

ignored to look into th:g~fact”tha,§ that are

secured eitlie:7._for_.’of _tr_ces or for transportation of
felled timber’ is by to Ex.P2’7, special power

of attorney eicccuted favour by defendant and the said

.°*per1nissions were produced and marked by plaintiff in his

on the part of court below in looking

into4_Vthese:iaspects has resulted in court below giving an

V’-».erroneo,us finding on issue No.4, which is required to be

,,/.4’1’r3V_€r’:3ed and held that it is plaintiff who has secured

necessary permission from competent authority for felling

W

.14..

trees and thereby he has cut and stored the same in suit

schedule land.

14. New Coming to point No.3 for consideration? it is

seen that prayer of plaintiff is for declaration that pt1rs.i,ia.i1t

to agreement at Ex. P2 he has cut and stored .

forest wood in suit schedule land has ‘figh:t_vvt:o”reIn0ve’

the same and therefore, he has vahied_”tl1e ire’

Section 24(1)) of the Karnatalga

Valuation Act and for the pnrp0se.of cponrtffce the has valued
the said relief at — court fee that

is paid has not sought for

declaration owner of timber which is cut

and storedi«-in suit._sche(iiiied land, the question of vaiuing

thefisarne and ‘Apayingv court fee thereon does not arise.

~’}fh’erefo.re;.pcoiirtpbeiow has failed to appreciate the same in

‘prope’r Vperspejctiive and has erred in holding the said issue

‘ V .

V ” r 4_ Now coming to the aspect of relief that is required

‘ the granted in this appeal, it is seen that plaintiff having

“””\

-15-

entered into an agreement with defendant for purchase of
teak timber in terms of price agreed therein has secured
necessary permission for felling teak timber and secured
necessary permission for transportation of same pur_su:ant”*to

the right given to him under Ex.P2’7, speciaf.

L’ w.

attorney executed by defendant, »~~’i7tiereiIbHrew,”‘ is if

entitled to remove the same. Howe’xrer,1’_it is seen’ that’

the Dendency of this procetif’-1.,ii*:g% entilfe .titii13ei€,.Vithat–§wasrd’

stored in suit schedule gland wasVVVre1noyed:soldi§by forest

department pursuant to’-orderppassedlpjibgrthis court and the

sale proceeds totthe tu:n’e”of: deposited into

this C.’._:ourt_A –.dep_art1nent a portion of which is
deposited__pursua_ni–:fto of this Court and balance is

lying -in the” court} in terms of memo filed by appellant

. .”‘-herein’:,.,”as “per meimtes agreed in agreement vide Ex.P2,

entitled to a sum of Rs.2,95,451.50. Since

paid a sum of Rs.1,()0,000/– at the time of

enteriiigffinto agreement with defendant on 18.5.1992, what

to defendant is Rs.1,95,451.50. From out of the

K funds which is lying in the Court and as well as put in fixed

‘””\

-16..

deposit in bank a sum of Rs.1,95,451.50/« shall be released

in favour of defendant on filing of necessary voucher’.

The balance amount from out of the deposit ‘ .

any accrued thereon. shall be released in fa’vm.:i{‘of”plai:ni:i:_ff “~

on filing of necessary voucher by inlltlhlslllbehltalf. ll at

16. Accordingly, appeal by’1:laintlft’~Vts”:.allowed in” V

part. The office is direeted toVAyrelfease”~»t,l1e a1nount_.deposited
in bank to plaintiff aforesaid manner
on filing of necessary volziohelflhy’ tl:1te_rn.for…jpEiyrI1ent.

Sd/,..

Iudge