High Court Karnataka High Court

Shri Sanjay S/O Shamarao Chate vs Shri Shivanagouda S/O Doddagouda … on 24 August, 2009

Karnataka High Court
Shri Sanjay S/O Shamarao Chate vs Shri Shivanagouda S/O Doddagouda … on 24 August, 2009
Author: A.S.Bopanna
IN THE HIGH COURT OF IA:I\:?N;A'  '

CIVIL REVISION .PETIT}ON P$O:'iQ50 OEEOOS

SHRI SANJAY ES CRATE»
AGE : MAJOR, OCC: AGRIC_LIL'"I'URE»§ '
R /O MARI_HA.L.V,V'TA11_5;_ S5 DIST: BELQAUM

 I' :-: '  _  PETITIONER
(By Sri G.B"SHASTRYf,  

AND

 _1. v_"Ei<HR_i:SHIVAAIWIGQUDA S /O DODDAGOUDA PATIL

'I\J

_ 'AGE:jMAJI_OR, OCC: AGRICULTURE
 " R/O__MA'F.'_I1-EAL
._«TALi f&,DIST:~v"BELGAUM

-SMT.» MALLAVVA W /O RUDRAPPA GURUVANNAVAR
AGE':.75 YEARS
 OCC.;__ HOUSE HOLD 82; AGRICULTURE
 " 'R/O MARIHAL
- __'I'_AL: 82; DIST: BELGAUM

   FAKKIRAVVA @ BASAVANNI

J



f\J

W/O BHIMAGOUDA HOSAMAM
AGE: 60 YEARS

OCC: HOUSE HOLD WORK
R/O MARIHAL

TAL: 85 DIST: BELGAUM

SMT. SARITA W/O CHANNAPPA._BOLASH};TTY =
AGE: MAJOR, OCC: HOU's.EROL1)_wORR.'  
R/O MUCHANDI     
TAL: BELGAUM 

SMT. ROOPA w/O RAMELHS. ,N"1Ry'..AN1
AGE: MAJOR, OCC 5 ' H0-US. EH0 LO W0 R-K
R /O AKKITANGERHAL, .TQ:__G:OI»{AKV  
DIST: BELGAIJM    - 

SMT. A1m?A =-JV,/«sf) 'SCM'AI\§iN'Gw..'HOSA£\/INI
AGE: A'1AJO'R,'Occ: 'HOUSEHOLD WORK
R /O YALIJAP"UR,V"1'Q't' HUKKERIP
DIST'f"BELGAUi:'i»/I'  "

SMT; vs}UNANDA*§v,.IsETf: B,JELGA"UM----..A =

  sHRI"EAsAv_ARAJ S/O RUDRAPPA GURUVANNAVAR
. .J_A-AGE3'-~55 Y"EA~Rs

= A 'OCC5 AGRFCULTURE
»--.R/OMARIHAL

TALE' .& DIST: BELGAUM

A = __§HRI SUBHASH S /O RUDRAPPA GURUVANNAVAR
 AGE: 51 YEARS
% OCC: AGRICULTURE

E



THIS PETITION COMING ON FOR ADMIssiiQ1iI'__'_ThIis.'

DAY, THE COURT MADE THE FOLLOWING:

Q_E§_I2.,.EB 0  >

The petitioner is before this Courts 

dt. 16.10.2008. By the said,e'i--t1ei~ the.V_trialV cevitiiitiheeeiothe 

to the conclusion that it has theiijuirie-dictiori toienteirtairi the

suit in as. Ne.499/2005*-i. 

2. The  faicts  iariex'I1ecessary for disposal
of the present "tih'eidres"pionder1t Nos. 1 Lo 11
herein    / 2006. The petitioner
herein  in the said suit. The second

defendant raised ia'v«.conte'n"tion that the value of the suit

.---.ascheciitlet__ipi'Qpert5f'being more than Rs.50,000/--, the civil

does not have the jurisdiction to entertain the

suit.' "--i'rhe'pihih_ttitfs opposed the said contention. The trial

«Vcourtiiafterw considering the rival contentions has come to the

 :concl"iizsion that from the materials available on record the

 of the suit land as on the date of the suit was beyond

 pecuniary jurisdiction i.e., more than Rs.50,000/-- .

l

'rc



However, the Court below has thereafter  

consider the provisions of the Karnataka   and

Suits Valuation Act and also keepingmin'viewith-e 

made to Sec. 17 of the Civil Courts   Court  'hia'vei'=.}

jurisdiction since the value oi"'--vther.bsubieethirnattéeriilthias heen
enhanced. The second..defendan£_:i*isi"thereiore"beiore this
Court. The respondentsiiiiaveiit'iled::'th:eir.  statement

to this petition. V V C it it

3.v ____ for the parties and
penised-the the valuation of the property
the trial the conclusion that it was

beyond ” the pecuniary. jurisdiction, namely more than

on the date of the filing of the suit.

iii’Fhierefoire,:iit-he question for consideration in the present

it petition wotild’ have been with regard to the effect of the

till’-‘4«___iamendrnen’t to the Civil Courts Act and as to whether in that

A .CQA1’1f€_XAi.-C the suit was entertainable. However, considering the

Viinnature of contention put forth in the objection statement

l

–v

6

filed to this petition, I am of the View that a-

question need not be gone into in this petition, since the _

respondents though have sought to i_iiustify thegorder p_a’s’sed’.

by the trial Court have also indiciateidithat I”1aii\I’.–ei”1’»2ioi’–

objection to receive back theéjgint to the
Court of Civil Judge (Sr..Dn.)_.iBeil}§fuafi:i._.’ Noiidoubit in this
regard in the objection’ fithe”‘»i.respondents have
contended thatflpthere is pending
between the a.ndif_’thVeiireispondents in 0.55.
No. 142 Ijudg_ei(Sr.Dn.) Belgaum and it
is also stated suits are to be clubbed and
tried together. i learned counsel for the

petitioner would ‘contend that clubbing cannot be permitted

ii i’at«th’isi.st-ageii’ since thieiiplaintiffs in OS. No.l42/2002 would

thc.i:f”Sa)’iiinVVt:l’1e matter if such clubbing is sought before

the trial Couibtiiand therefore no orders be passed in this

“regard. ”

J:

4. In the light of What has been contendede

as permitting the respondents herein namely thle._V:plaintiffsi’ini C

0.8. 910.499/2006 to receive _back:’thie”pla_int

to the Court of the Civil judge (Srl§ff)’_n;’).V_iBeIgau’rAr’i-

absolutely no difficulty, sineeeiallgcoinplieatiorislleould be
avoided and suit can be ltlh.e_fiI Adidl’.’~Ci’\lril Judge
(Sr.Dn.) Belgaunri. }”ler1le’e’,l the order dt.
16.10.2008 pas4g¢.¢1.__ b,y:,*{he.[gi~f§ieiIpe1Judge (Jr.Dn.)
Belgaum petition stands
modified. ____ is directed to order
for return of ‘No.499/2006 to the plaintiffs
to enableithem. same before the 1 Addl. Civil

Judge§'{“Sr,Dn.l) With regard to the clubbing as

ilpra3fé’d. lithe said question is left open and if the

irespondenitsildets-ire clubbing, it is open for them to exercise

their-.opti_o’n law as contemplated under See.24 of the Civil

– ‘«4___lProcedu.re__Code and in that regard all questions are left open

begoonsidered by the Court below.

,1

In terms of the above the petition StarI.._Ci_S. _

disposed of . No order as to costs.

Since, CRP has been Vdispes_e€1’_ . of, n .

Cx/1.101132/2009is also disposed ¢ra.§”mfruc£uags;V..e

BNS