High Court Karnataka High Court

Ratnamma W/O Late Jogigowda @ … vs Kamalamma W/O Channegowda on 9 July, 2009

Karnataka High Court
Ratnamma W/O Late Jogigowda @ … vs Kamalamma W/O Channegowda on 9 July, 2009
Author: K.N.Keshavanarayana
m ms HIGH com? or KARHATAKA AT 

DATED THIS THE: 9%! DAY OF JUL\_*'H2(}?'(}.:£.9   % '

BEFORE 

THE H()N'BLE MR JUSTICE K N i§ES;H}4VANA'RAYAP§.§§«.f --:

R.S.A. No. é&§"0;"«> 2:593 V

cgw.  ' _ -
R.S.A,. No. 53.:-QP*_20Q9

IN RSA No. 680/2009 

BETWEEN:

1

   

W.;"O'LA'I'jE JC;s.{§;%IG{}i3JDA {:33 VSANTHLE
AJSED _ABi;7:I1T1' 45 YEARS, ;

R/"OF §iUNAG¥AN21E21,LLY VELLAE,
BAs.a_RALU -H<:=BL:,' ~  "

MANDYA TQ---_5?.14C:..i.

'5'YQ§E$H %  A %%%%% 14 «
'   JOGIGOWDA @ S ANTHLE

 " ».z§cr.ED_'AuB1'GUT 22 YEARS,
 R;-f)i3.HI3'NAGANAHA;,LY VILLAGE,

X A "'BAsA£;:m;U HOBLI,
 M£g.N;';3Y'A TQ.-57 1401.

EAVETHA

'T '-«D/G LATE JOGIGOWDA @ SANTHLE

" - -AGED AEQUT 20 YEARS,

R] C) HUNAGANAHALLY VILLAGE,
BASARALU HQBLE,

M2%,NDYA '1"Q.-E5? 149 1;  AFPELLANTS

(BY SEE : AMARNATH SEMHA, AEVOCATE )

 .



(BY SR1 : K A CHANDRASH§1K;'§.RA,«'A}:5V'OCfi,T§'5}AVV iI%fQ*R   .

R.A.N0.111/2005

JU§G1:MENi'V'An:-D»"DE<:R§,§;- EATED: 1,1200 1 PASSES
IN 0S.N.{). .233/1«9':. 3;%2.2oo9--vv~.% PASSED IN
om "i"HE FILE"  THE PRLDISTRICT
JUDGE -35 CQNCURIQENTET 1CI~i£Q.?(;}E FTC-IV, MANDYA,
msmxssme THE _AP'f'--;EAL  Fi'LED'i,V--- "AGAINST THE

JUDGE (JvR4.DN.);v--MP,NDVYA.'

IR 33A an. (33

  
A ' wxo mzra JOGIGOWDA @ SANTLE
 APE} gxsom 45 "mags,

Et¥Uf£'$AGANA}§ALLY VILLAGE,

 3E:sARAL:5 HOBLI, MANDYA--5'? 1401.

'YOGESH

S/'G LATE JOGIGGWDA {$3, SANTELE
AGES ABOUT 22 YEARS,
HUNAGANAHALLY VILLAGE

BASARALU HOBLLLMANDYA» 5? 140 I .

 _ .J.' A. j1.RE>S?AQ1€L~V:::1~§:*s: T 1:'



 

3 SAVITHA

1:)/0 LATE JOGEGOWDA @ SANTHLE

AGES ABOUT 20 YEARS,  =  

HUNAGANAHALLY VILLAGE %..  % j

BASARALU HOBLI, MANDYA--A5?.14O 4    Q. "
2  '4PPE'£,Lw;£! .MT§.. «

(BY SR}; ; AMARNATH SIMHE>;,_ADV{}£§3A*'}'E  A . _
w/0 CHANNEGQWDA.' 

AGED ABOUT 69 "§:'EAR'3_.'?*  ._  
MUTHAGERA VILLAGE  .V  ' '
BASARAl,U'I:IOB}_';I   
MANIDYA     

2 BHAGYAWM  A  .. 
D._£Q.CHANI:.?2At305 ON THE FILE 012' 'THE PRL. DISTRICT
JUIQGE av, CONCURRENT CHARGE 0? FI'C--IV, MANDYA,

; ALLWQM3' THE APPEAL AND FILED AGAENST THE

 'JUDGEMENT AND DEGREE D.A'I'EIZ):01.01.2{)()1 PASSED

   JIN *c:~.3.1~:0.233/1989 ON THE FILE'; OF THE PRHRICIPAL
 T  *$i'JIL='JUDGE (JR. DN.) MANDYA.

THESE RSAS. COMING ON F0? ABMISSION ANS

 kjkgggs RESPECTIVELY THIS DAY, THE COURT
% ~ DELIVERED THE FOLLOWIBJG:

®.



 

JUDGMENT

The ms, of the 3rd defendant in 0.8. 233/ 8f9~ é§1:the

file of the Principal Civil Judge (Jr.Dn.),

befsre this Court in this second.-‘ V’

legality and correctness 0f the the

T below decreeing the suit 1

&2.

2) Though fieen impleaded
to the apggéa-1} {20$?Vvf.%I’V }X§pre11ate Court as

resporitierits,’ not been impleaded to this

seconci aifipfial Res;-ondents 1 & 2 fiied the

< _sui,"§;"3:3e§=:1{(ir;_g reiief V 0f.pa1'1:itioI1 and separate passession of

tfi'§.€;25:* _ "~$-.:I"1.tf«§,I*e in all 1:116 suit scheduifi properties.

P.'i2¥;§%ii:ii'f_A % mg is the daughter of p1am:ia" N<).1«

and her husband Cihazmegewda.

“:3; The case 0f the plaintiifs in brief was that,

“‘0fi€ Clharznegcwda @ Kunte Channegowda was the

propositus of the family. 36 had in afl 5 sans namaiji,

6
Chaimegowda was entitled to. However, the defendants

did not heed te their requests. Therefore,

had no aitertlative but to file the S1133: seeking;ti1e.’ef

partitien and separate possession of “–:$ha1″e’$.–«..

D{‘3f€1′}.d8.I1tS- 3 to 4 contested

written statement denying-..__ the ge’erreefJ1’e§ss._Vof_’§

gerzealogz furnished by T_ fxeeemmg to
Deferzdants»-~ 1 he @, Kunte

Chatmegowda had sens 5 as stated by

the ificeegvgjirlg te the ziefendants one
Muddegmévda son of Charmegowda and the

saidVI\2iuddegQWc§,a;’–::i1ied :iesueless Iieavirzg behind his only

” V’ «_wi1i:;~: °KaragaA.mm3;”‘ “”” “therefore, the said Karagamma is

to the suit. ‘They further contendeci that

Ker;ggegew’§:§e;,AV.K0dig0wda and I-Iumarigowda, the three

5.: V_§é{u2″1te Channegowda were not gven in adoption

A te–.nf§1er families as contended by the plaintiffs. Thus,

V% disputed the adoption of these persons. They

V further eentended that Beregowda (Defenéant Ne.1) had

one more 503:} by name Nathegowda, who died issueiess
leaving behiztid his wife Puttachazmamma and t1’K§”»Said

Puttachannamma though a necessary

been impleaded as party] defendant to ‘L.i_’h1e1fs,.e

they contended that the suit is;__ barffof’

neceseary parties. In vieW.»0f.___the ebeve, ~:-4%

to 4 contended that the are ‘ 6fi’§tit}€d for
1/631 share as sought _1_:he suit schedule

properties. In. my fcaf ‘-the “eeIi;£er:§i0ns raised by

WI’i§1tE3I} statement,
subseqizefitiy, ‘:1e;”é;é,i-.:}§:ieiI’$ of Kengegowda, Kedigowda,

§{11II;arigew§iiaV’§&?eh1’*e iinfiieaded as Defendants: ‘2’ to 18.

fizxrehasefs ef some of the properties were

I vlffiefendant Nos. 5 82. 6. However, none ef

the””-.hei3:’S Kengegowda, Kedigewda aztzd Humarigewda

eenteeieel the ‘suit, nor any of them filed: written

‘”:3fa”3;ement.

4) In the light: ef the pieadéngs of the parties, the

tria} Court, framed several issues and additicmal issues.

After parties led evidence, the trial Court held thefi-filejee

sons of Chajrmegowda namely, Kengegowda;

Humexigowda, have been giveI)…..i11′ ac1(>}V}:$t;i:5;£i,L;V» fie ,e1:11eru

families during the lifetime ef iTé;tiier’T[

The trial 0911:’: also held defeedafiie f’ai1ed”

to prove that QhaIH1egewdaVAeha£i’:-oi1e_mete’ vsexrxfiby naxne
Muddegowda and died leaving
behind his ogglpgggiie Vk “trial Court also
held that to prove that one
Nathe{;ex£?da:.:%§fee:?flthe of Defendant No-.1«
8oregeeT§e;~ the matter, me Trial Court

held flilat is §*:oVf}::2:’3.d for non–joi1”::der of necessary

=T1′;e f1 irther held that the pIa3′;11:ifi’s

{hat the properties are all joint: famiiy

the piaintifis have 1/6311 share in all the

sehedule properties. Accordingly, the trial Court

e._é'(§Veereed the suit and declared that the p:am:ifi’s»1 & 2

-migether are entitieé for 1/em share in all the suit

sehedtfle properties and also directed that an enquiry

,&_

shall be held with regard to the 1nesz1e–profits as

provided under Order 20 Rule 12 of

aggrieved by the said Judgment and Dec:fe%§;’iibii€?:’::1e§’;8,1

representatives of the 3rd defe:_1da:1t, ‘j;2*1 g:d

bmught on record during the

appeal in RA. No.111/20O5_V:bef0reA'”t3ie at-

Mandya. Being dis~s.g1f£isfie§}_.a;e;iL.*1″t}1_e of share
granted by the: , filed appeal in
RA. 1 12/ 2005;”), V’ hmd together
by the V-{7§_fI$’1eer_ the Fest Traet Court-IV at
Mandfiéve; ‘andy and decree dated

03.02.20{§9, diese’1ieseéi’ifie appeal filee by the LES. ef the

~'”~.__3″?_f §1efe21fi’ani,AA”i;::1…..I§?«A. Ne.1i1/2805 and gnawed the

V,e13peai’v..ffiev(i. :b3? the plaintiffs in RA. No.11?/2005 and

meéified :’t:§§iew..3’1.V1dge1:aerzt of the trial Court by holding time:

the pieiiitiffs —1 £35 2 together are entitled for 1/433 share

A “if the suit schedule properties. Being aggieved by

h file said judgement and decree, the LES, of the 3511

defendarit are in appeal befere this Court.

10

5) I have heard Sri. Amamafli Simha, learned

counsel appearing for the appeilants in botli

appeals and perused the judgarnems of the

6) Learned counsel j;

vehemenfly contended that both «t;’1_e”*f3eut’té; L?

committed serious error in ‘£hafQ_VV:(Zvhaiig1eg0wda,
the propositus of theA—.fé;mi£s} ” so13′.eHa11d not 6
some as contemied by,t$1e in this regard,
both the Veefmpleteiy ignored the
evide:eee.–.of .. W/0. Muddegowda. He

further cE;1;teI1ded.’4i;3jat:’::t;he Courts below have committed

_ A’ ergjefitf holding: Kengegowda, Kodigowda arid

‘ §iu:ea§jgeW§ia.we:e given in adoption to ether families. It

his “submission that even if the finding of the

eei1¢w that these three sons of Channegewda had

A if gven in acieption to other families is accepted, the

fgiaetum of adoption could not divest their Vested rights,

namely the rights acquired by them in eewpareenaxy

11

property by birih as provided by Sectien 12 (2)03) of the

Hindu Adoption and Maintenance Act, 1956, flxefézfore,

the heirs sf these three persons are entit1¢~d~–

share in the co-parcenary property

position has not been considereciii iv

is his further submission that thmggh C(‘yg”tf”3.1:1*.>:4_V{‘3’£7i(_§;ff3}I1(:£”,_ ‘;

has been led to Show that Bo:€:g§}w*da Iiadkaiiéotficr son by
name Natixegowda, ti3.{§§:%’* i;6;’1z}iv»_»have omitted to
Consider the same a:1d~1.:1f:is’ -has in erroneous

.iudgement_ :53′ 3′ b¢1o:a%. With these

$1,11i)II1i§§SiO1’lS; ‘*31€.._ C€’)3’l’£§§31£i_€;-5} I that the matter requires
(3(}I1Si€}.$I’é?’£’?’1i'()I}. i’)V:;;’ and therefore, the appeal
d:3sr*;_§1f?ées,.to a.c;iIi1i{£§:d.

lfivhave bestowed my aitenfion to the

“‘:3.:.1EmiSsii’_;z;swfiatiaée by the ieamad counsel for the

V V’ _ ap1§ei1a1its.v kfiowevsr, I find no substance in any of these

H K 4” :c:-:>;*13;c3:}fie;:11s. Both the Courts beiow have concmtrently

–‘ that Kengegewda, Kodigawda and

” “”Hu§narigow§a, the 3 sens 9:’ Chaxmegawda ware given in

12

adoption to other families during the lifetime: of their

father. Both the Courts below have rej::*;¢té_'(_1.V:”‘t13e

contentions urged by Befondants- 1 to 4

This being a question of fact,-I oaI1not’_4′ VVo’o7i)jée11titlr:ci*1:o”,oof§éiéior tho

correctness of the so-;:’.(;1V f111;:1’i31g ‘_:of ‘fa_ot 1;o(:’o1’-flojd by the

Courts below.

8) itos i’é:gféi””VCoz1tentioI}s urged

with wfersnée to to oii§i4oocfion (2) of Section-« 12
of the Vfiizoidu Maintenance Act, no doubt,

the said praofifsoo Siatos the mere: adoption would not

,.._div’£éj§1′: the ‘Iightoo”‘i%os£od on the adopted. child prior to

course, a co-par<:onar of the joint famiiy

actyooirevs right in the comparcemaljy property by birth.

*'~.__V'fiowes?eVr,A:' in the case on hand, Dofendants– I to 4, who

o:&'ooI1ioStod the suit, did not raise any defence in this

V% hohaif, nor the LES. of those 3 persons, who were

V broughi on record Suosoquonfiy contested the suit by

13

eiainiing the share in the property by enforeiI1gV_.f_1_’1e

previso of sub–seetie1t:: (2) to Section 12. of the .

Therefore, the Courts below had I10 H

consider the said aspect ef the ::;:.éite1e~; «As ” {)a,ftie’s

have not raised these eoz1te:3t;.io1″;s,*..i’€”-is ne1:;;_e’pi°eper*:.’te%V”

permit these appeilants to urgeV”fl%:i;es;e eef:tef1tiLeI1W’§§.}{‘ei9 etxe
firs’: time before this e,ppee’_L A Hence, I
reject the said c0:1_ter1tio;1_,_vXff?i1efj.’__Vee;ge:*§i contention
that _;Ii1Aac?2 by name
Muddegoyvfie. ‘Sm1:. Karagemlna,
stated be Sa;iVé’§ziudciege\a.7da has been

examined – fithe trial Court, both the

_ “below i1e§§Ie’ diebelieved her evidence and have

Muddegowda was not the son of

(§i1e§er;e§e€i?_£i_e;;i;;'”The said Karagamma did not file any

jap§1§ea:fien” ieefore the trial Court seeking to implead

V’ ‘A es party” en the geufid that her husband

hIfi;e@:’ieg0Wda is the sen of Chaxmegewéa. Ne eviéence

‘ ezerthy ef aeeeptaflce has been produced to substantiate

14

the said contention. Therefore, both the: Co11:’t:{ ‘i3¢loW

have mcorded the concurrent finding sf fact

Muddegowda was not the son of . .V

being a question of fact, cannijt beT’A(?oi1$id erad~w’in £11.13

seconci appeal.

9) From thft above,’ V’ “(:1§53ar A’ ilpon the
death of Channcgowdét; .§)’y”a’:V’i1§}ti§jri5i;§.Vi3;§.jrtiti0n, the (:0-
parcenary profiértées divided among

other su§€i:iv_ing”‘.’ me’:}::;jbéi’~53 r:§f’_ “the family namley,

Boreg{§s.vdT9;TA.. V1) and Jogigowda (433
Cififtifldzéiliiiy. ‘IV’l:”x13:S’,f of these two surviving sons

of chaJmegm;aakgotAha1f (V2) sham. P1aiI1tii¥s- 1 35 2 are

dafighiéf 01′ Channegowda, S/0. Boregawda.

,_.’I’h_€ ‘ ” 4VV(3h émnegoWda pre–~d€:<:eased his father.

'I'1'ic:.1j;<:foV_m, L' the death of $aid Channegowda by a

"':10tjor.ia1&:'paz'£ifi0;"1, Wife and daughter Gf Chaimegoavda

entitled to 1/4m share in all the suit schedule

-~pt§*{::perties, :0 which Chazmegowda was entitied is and

Boragowda was; entitied to the I’eI1}air1i:1g 1/4th share.

1
K
\ .

u to disturb the said abservatjons.

15

Upon the death of Chanzlegowda, the shares to w§1}it:h he

was entitled to namely 1/4th» was to be

his Wife, éaughter namely, P1air1tjfi’s~ I

nameiy, ifiefendant No.2. HoWe’§er,::fiIifi”§i1g

of {ha suit, both Boregawdg Iizis

(Defefidants -~ 1 85 2} died plaixltfifs
and three daughte’r%_”‘:’*as 1’ refifisentatixres.
Therefore, the allotmgnt-:’»1 piaintiffs by
the Lower. étbéjordance with law.

The Vbeefl anottea to the
daughtgrg ‘N._()::«.-‘ 1 & 2. D6f¢E*3I1C§3I1tS- 3 85 4

togethef “apt? Vthe remaining 2/431 shares.

&i’11v1!:§i,’Vvti:e vvgfipfseflate Court has rightly modified
of share allotted by the trial Court. In
iiudgeznerit of the Lewer Appeilate Court,
;%¥fi¥.3%Nati$ns have been with regard to working

V’ V’ v:d§1t”Qf Efiuities in faveur of the purchasers of saeomc of the

‘ 0f the suit scheduje properties. 1 have no masons

In my epi_n:lcen,’ the

16

judgement; and decree passed by the Lower Appeilate

Court is in accordance with law and does for

imerferenee and there is no error of iawi T’ ‘

the Lower Appellate Court. In

do not see any merit in any.o;{‘_ tt1e&g1fe’undseV1i:”ged«’a1i;d.’t}1e’~ e

eentemions of the learned eet11e;ee§ ‘vepfvisfsllzant-5 in
these appeais. The VLi1at»eifi%IQ1ve question
ef law. Therefore, ere be rejected.

10). _II§)._ of . the’ atéove’ Vdiseussions I see no

§”0uIi:d” ‘E0 Hence, the appeals are
rejectef} ffikitifiotlf; .e§d1i1.§tted.

e Sd/-in
…..