High Court Karnataka High Court

Sri Gopal vs Smt Lakshmamma on 14 September, 2009

Karnataka High Court
Sri Gopal vs Smt Lakshmamma on 14 September, 2009
Author: S.N.Satyanarayana
 I  T   "(By Sri : S P KULKARNI, ADV)

IN THE HIGH COURT OF KARNATAKA AT  

DATED THIS THE     V'
BEFORE;   A  V'  
THE HON'BLE MR.JUSft§'c.E SN'.
RSA.NQ,.1-Eff'?!/f2--0A§)6 .' " 

BETWEEN:

1. SR1 GOPAL_    
S/o LAfl'E3MARIGOWDA"= X S  R. 
AGED. A;t3C1j§Ji{' 38_'Y_RS_    

2.   M
5/0 Lani, MAR1C}OWDA_'
AGED Asomj  YRS 

3. K M cHENNAK9;Sz.-{AVA
,-- S/o LATEMARIGOWDA
~  AGED A.I30LJfr__3.:a YRS

  R"/o"KoDIKoPPALU VILLAGE
* 1.  I3ASA1f2AJ_,_ HOBLI, MANDYA

  
 W./.O"LATE MARIGOWDA
" AGED ABOUT 55 YRS

A I 4_  ARE R/O KODIKOPPALU VILLAGE
 BASARAL HOBLI, MANDYA

 APPELLANTS



fw-t

SMT LAKSHMAMMA
AGED ABOUT 42 YRS,
KODIKOPPALU VILLAGE,
BASARAL HOBLI
MANDYA

 

[By M/S P NATARAJU A/S, _ADv"s_)l 

THIS RSA IS E11,ED-_U/.5 .tp10'b~v,OE--':,ePc AGAINST THE
JUDGEMENfr--IAND :DEci§EE4V"'D%:.,31.cr3'.2006 PASSED IN
R.A.NO.21{1j(20§34_. ON  l+"--lL'EV"O'F THE PRESIDING
OFFICER; O  'TRACK ,(:'OIjRT»_11:.,-- MANDYA, DISIVIISSING
THE APPEAL AND C'ONFif.'.MING THE JUDGEMENT AND
DEGREE "DT.27.Cf7;1998' ON THE FILE OF THE PRLCIVIL

JUDGE 

 1' THIS APEEA:,..cOM1NG ON FOR ADMISSION THIS

 V'  --. DAY, Ti-IEA' COURT DELIVERED THE FOLLOWING:

JUDGMENT

defendants’ Second appeal challenging

concisiffent findings of both the Courts below.

2. Facts leading to this appeal are that, respondent

V uuherein is plaintiff and appellant is defendant in the trial

Court. The plaintiff filed Suit for declaration and permanent

E

“*2

injunction against defendant in respect of _,.:of,2

acres of dry land situated in

village, Basaral Hobli, Mandya wh’ich’Awas*grantedto T.

her by Tahsildar, Mandya Talluk. –grantcertific’ate*.

in favour of plaintiff is at””e«I?;§ii..P1 beforeralghellllvtrlial Court,
wherein the property” plaintifffis i’dentified°by extent and
boundary correspondingto within which it is

situated. Based’:-on. related documents ie.,

= extract and other revenue
records,” the ” proceeded to frame appropriate
issues aridlllield sarrie in favour of plaintiff and decreed

svuxity which’ wasilchallenged by defendant in first appeal

V R.A;No«..@2″i4_/2004 on the file of Fast Track Court–IH,

if = the judgment and decree passed by trial

‘OfS.No.99/ 1996 was confirmed. The present appeal

” is. directed against the aforesaid concurrent findings.

3. The ground on which the present appeal is filed by
defendant/appellant is that, earlier he had filed a suit in

OS.No.874/1993 for the relief of permanent injunction

Lew}

.4.

/

against plaintiff/respondent, based on the saguvali the

said suit was decreed. The case of defendantflis ‘tiia:’t,.:’when

once the issue regarding possession was”‘adju’_dic’ate’dy upolnp

and decided by the same Court;»A,thc;”‘saidf’Court slioiipldiignot .

have taken-up the matter pei=taining._to injur:1ction_Hin ..respect*

of the suit schedule property. .

4. On going through decree of trial

Court and firstappellateiserioticed that saguvali

chitissued vi’n7faVo*ur’of plaintiff in the present suit is earlier
one in the order of tiinef wherein an extent of 2 acres granted

inpgfai/our of plaintiff and the same is identified with reference

A «to surve_y_rii.1mber as well as boundary bordering on all four

_ property. Based on that, title as well as

p”0.sse.ssion° of plaintiff over the suit schedule property is

.c confirrned in the present suit, which is confirmed by first

if ‘A._V’a-ppellate Court. In the said suit, the trial Court and first

appellate Court while assessing facts and documents

available on record have come to the conclusion that
saguvali chit/ grant certificate issued by Tahsidlar, Mandya

i,/ifizgi

district in favour of defendant is to an extentiof

guntas and does not contain boundary

which is said to be situated within of ”ileggad’thalli ‘

village. It is further noticed-by bath the C.ourts_belc;wlti1ati»

there is nothing on record that tfboundfaiy of land
granted in favour of of land granted
in favour of plaintiff is ‘in the absence of

any bouri’dafg,r.i-‘ beinig ‘” mentioned in the grant

certificate.[saguvali« chit”issu,e(l’vtolthe land granted in favour
of defen’da11t.: “liJ.ndeVr°’t.he.__lcircumstance, both the Courts
below vvlerel unab_1efr.to=come to a conclusion that the land

granted in favourof plaintiff and defendant are one and the

» lsarne.vor.yt’he”adjacent properties. There is also no basis as to

H llthe.”p:.de:fendant would identify his property without

referencehlto any of the documents. In the light of these

“tit1i.ngs,l both the Courts below have rightly come to the

lavconfclusion that plaintiff has made out a case not only to

“prove her title based on documents but also her possession

in respect of the suit schedule property. Whereas, defendant

who is appellant herein has miserably failed to substantiate

W

his claim with supporting documents tha_tlth.e’ of

plaintiff and that of defendant and_the-lsamxevvpianpd the if.

exparte judgment and decree obtainedby
in 0.3.847/93 would act
hand. Even assumin’g~..f0r said principle
would apply, it matters are for
permanentiinjurietionnlonlyi case, the case of
plaintiff is” not tfoijj-:.p:iértnla:nentip.injunction, it is both for

decla1’ation”jof h’e;r.ti”t1e”–as Wellas permanent injunction to

protect “her icifer the suit schedule property,’

which sll”ie_pllhaslp._roVediin support of documents produced in

suit. V Whe’rea__s_,__ihe earlier suit filed by defendant is only

‘ ufor inju.ne.tion_, that too, on the basis of a document, which

if ‘- :do.esl’lno”t~..contain any boundary to the extent mentioned

therein’ and it is also in respect of an extent of 3 acres 20

l guntas of land as against the suit schedule property which is

extent of 2 acres. Under the circumstance, the

contention of appellant that principles of res-judicata applies

to the matter on hand and both the Courts below have failed

to notice the same and have given a wrong finding holding

that the present suit is not barred by fres-

judicata is without basis and the same_.is.’:”1e_jeeted: iblteisb

further seen that there is no or the id.

judgment and decree of botlfx the7sC:o–urts are

well reasoned and based on””efaets and’ d_oeu”:nentsVVavailab1e
on record. In the lightof thistwnoiisubstantialvquestion of law
arises for consideration tlivisVia}_3pe.a1.AA_’.’V .Si1j.ce no substantial

question of _1aw_a-riseflforf e_onsidera~tio”n;j’there is no scope for

admitting” “*–.VHenee;””‘the appeal is dismissed

without ax_1y”order_ asfto costs; __

Sd/:1
Ifiag-“5