High Court Karnataka High Court

Sri M Malleshaiah vs Smt Kamalamma on 15 February, 2010

Karnataka High Court
Sri M Malleshaiah vs Smt Kamalamma on 15 February, 2010
Author: V.Jagannathan


I

EN TH{‘€ I*”EEGf”I COURT OF KARNATAKA AT %.3AN(}ALOI{£C
i”)e:1t’.t:*.cl: This the 15″‘ day (.>I”Fe1)1’1,:a1z’y 2010

E53 ISFO R I353

m {+2 1—-Iom.31.£; MR .1 u&3″:’1c::.<: V JAGANN 'T .

M.F.A. NO6356/2.00E»'–«[-NIV=")

B I*Z'I'V\/ISEN :

SR1 M. MA1.1,:+:s1»1A1A1–.1.

S /0 LA’I”£3 MALLAIAH. ‘
R/AT NO 42. snip: No.2,.-.

BH0oPsAN1′)RA.; _ ..

1~~;<ANGA1.<)R;:-55o–09.4. r _ 2. 1.

{By 51-: N v v:.JAy & SR1KSL2iT'{“{A.N/xf§.A3{A’NA RAG.

Am/5.; ” ‘

1 S1x4f;”*KAw1A_f;A,3\zI ” v
xv/(}.._LAf1’££ K K.!.;I»13_uswAMY.

. A0131)” /v\_.13o.U”r 53 YEARS.

5:91 r:..Qo1.>1NA*I’£¥1.

_ 5/Q «I,/Y-‘I.’f_3 K KUI-‘PE;’SWA_l\/EY.

” . AjQV:31i3″A__13Qu’r 43 YEEIARS.

‘ ‘F3.

sVI21′(3’31:Ris1-41 GIRII)I~h~’\R.

53../o’:;m’E K KUPPUSWAMY.

“:’?gC§1.I%IIf) ABOUT 38 YEARS.

A ‘~ T.’ ” A L ” ” SR} (3 HAN 1.3 RASI—I EKAR.

S/O LATE) K KUi~”PUSV\7AI\/IY.

AGED ABOUT 35 YEARS.

ALL ARE R/AT NO.655.

2″” STAG I5. RAJAJ INAGAR.

E{.3AN(}1\i,ORE~E”3{‘5O O 1 O.

.. . E-‘€,E~3SPONI'”) }’:Z.N’I’S
[E:’3_\/ Sn” 8 G PRABHAKAR. Al.)V. FOR C/ R.)

V ~ /’-\PPEI..I..AN’I’

THIS MFA 1511,}?-I-I) U/ORDFZR 43 RULE Hr} OI’k (E,”E~?TC7.

/\(;AINS’I”TH 1:: ORIJEER I’)A’I’EIT) :27.o’?.2o0s3 14>/xssi+::.’j’:(>.é§;;’«(A-.’
NO} IN O.S.NO.26092/2008 ON ‘1’:—–Iii? 1″‘U_~—–3:
ADDIHONAL CITY CIVIL JUDGFZ. _.Fi3A_NQ!x:£;ORJ$

DISMISSING IA NO.1 I«*11_.z«:r) LJ/()I2’_I’>&:-‘a R’J.I,I’.§ .§_& ‘2

cpc FOR ‘1: 1.

THIS APPEAL COMING “”0;§”*;~’Qr’2 Am(‘1’1[s s:0 m THIS
DAY. ‘ms: COURT Dra:m;r5R1L;;3″”1’1–:.:s: I?O{,I,OWiN’G

This by it,}”‘:”e. pi.::_iI’11’i’ff–befbre the c()u1’1.’

befow ,:a1gg.rjie§.rc:d”1:3: “fhe. §p()1’1de1’1–1–s4defenda1’1t’.s sec-:k1’r1g \~’acat.%()i’1 of

ihé =r3_r*”c.§_e?:’z’ . c;fT_Vsratusvquc) g:’ar1ted eariier. ‘I’he trial

(*.,'(;r.;ft’_ h2_1.(.i”§*iis}’11issy”‘L.1.i’1e resp01’1denIs«ciefc:n(.ia1’1t$ and c\.-‘<–rn the

'=_"c:_zfde"1"_«()f stat1,1s–quo VVE:1S vacated. It is this order that

called in q1.1c:*,st'z'c'31'1 in this appeal.

2. 1.,earnc~.(I c:(‘)m1sei for t.%’1e=. zxpgselfa-II11

sa1I:)I}1i1’:tcci that: the trial} (*<_)u1'1 c'J11;§}'1i' not" to have

%

that the very c01'1d1.1c1 of the E?1pp(TUE1l'1i is such that it

discmitlcs the appcllmil fbr emy relief 211 ihc l12,1ii'~'1_cyi5.5_<_i(';w1'"V

i1'1c court: more so ihc 1'c1i<=?f of 1('I11p()1'al"y_'iilj£l'i"i'(TviIi'-I}Iii ~

which relief is granted by the c_r;;u.:ft'i1ajx}'i11'g"'i*£:g2ii"d_'_Ai;o V

1:110 l'a.c1's of thc case and ('(')1i1(11f§('l "i,hc";)_éir1.ics

being a disc1*ctionary ()rdc1<,_i'hc said._0rdcrv=.'(ré1._fii'ic3t"be:
inte.1*fcrcd by this ()Q.L1l't, Lin-1–cs.sv–.it"~is sI*1(5Vm. 1':iia.t' the
View i'.e1kci'1 is iotially périwfcrsc 51;' c,e_1pifi'éiit)z£s.

4. Fpiritiiici” ;sLibf1’1.issi(“)ii~.._rI1’acic{ is ihat the

e1ppe?li’:%ifi’i ‘l1c;ijci1i”hashgi”:’cg2ii*ti”for the co11r1,s and it is
vicar ilsiohi the’xfiaiiy’~cp5nd1;ict_ of the appellant. in as

much_ asf”i:hc EIVRC”vpc1″i’ti()ii filed by 1’.1’1c rcspondcm:s

\.’\1″c'”‘l-..’.’3′:’i.¥}’-~,lE1.”Ji)Ll]” (_)’i””i’i”1’c rcsp(i>ndci’1ts and the order of

it’-:’VJi_1’C’f,–.i(:v)V£”._VVi{S,_1§:§1SSf3d and t4hcrc21i’i:c1-‘t.hc appellant’. did

iJO__iZV\?E1(f€i!’:€f’-nifht? premises cit-rspiic being given time till

S1.7.”O8’3~ and did not cv’c1″1 comply with me other

_AAc1iyr_c:C;t:.i(:)11s givcii with regard to filirig of affidavii and

v___z§.p21i’i_. from that the appellant” hcrcin filed 21 suit for

specific pcrforma1’1(:c in rcspc.c.i. of the vciy sanic ‘A’

sc11cd1.1lc pmpc1*1’y which is the s1.1b_jcct mattcr of 11%;?

is

p1’esei1t suit and ilidi. suit ().S.No.3846/O4 was

dismissed 21nd thc agi’ecrI11e1’11. of sale upon which”~1_h£>

said suit” was filed was held to be a fE.I1′)l’i(‘.E:1HI:’L’:ffiT()fit’iV

RFA filed algaiiist’ the said decisioii in [.hC.-__SL.1:i:i’~. Viv:-1si:–.”i

also dismissed in R.F.A.No. I Evteii;’i.}iE«.I_<1\~*ic§w

petition filed was also dismissed "by {:hiSj'A€?(}§_iiI't":"if'Ii V

R.P.N0.252/O6.

5. FL£l’fh(3I’ sLzb~::gjssi'()ii i.héii. .1″

i’e\gI-jcaiidceém ]’}Cl’t’.iI] d’A_’Q..»»_Sf..No.lO32/O4

gig:-1.ii1s’t””t’hs’Tprcrs€;:1’i1 “‘ai}j’pelia’i”ii:””in 1’espe(‘: of the very

same ..’$I1’i(‘_’.}’1E,’Ch:,|..»l”t’.V pvijciprgiity and {he trial coiirt has

passeci aui”~.r)I*’d€*1f}ui”‘–€,ci’i’i”p<)1'211'y iI'ljU1'1('1i(}1'] a§_"{£1i11st'. the

pi-96.:s'e1:ji'{.Az'1ppella1i'fi""i'iithe said suit and the said order

s'{;.:?1;i"' the City Civil

Cm.1r£ at. Mayo Hall amd i§’lETl'{‘éifi.E’I’ the appevlleliit

%

f §

wii’1’1(irew the suit O.S.:\T0.5733/O2 after obtaiiiiiig an

order of st”‘aI.us–qLio in the subseque1’H V-‘suit

O.S.i_\io.26092/O8 and all these show the

the appellam arid i’1.11’i;her ex-‘en in the “”~eXej¢iaI:’i(>rsi

pi’c’>ceedihgs in Ex. N.14l by

respondem herein the app_c-:11a11t7.l’iie:d an»2i.;);jiitf*21i.ii)h.’4~4i»9./_2f)i0~.. ‘vvi(_’1;ii*–i1 was also

her.’ E111 .i.h’e’ ‘appeii21r1I has filed

dismissed and’
the p?:&:sei*it. VS”§1V§’;~.__iVI”.. wi:1_ir:.ir1 he been unsuccessful
in geI.i’ii’i.g an “‘–r.:>1″‘(1i.ei’.« rift: ‘il]_j{.il’i(.’i’Ii’0Il 2-incl hence the

ap.p_e}i2u:1Ie }1EV1″Su_(‘.()l)1C up before this em,ii’£. in this

. 21p,D(*::»1_lA. i_A–sA’s.u(3h. the conciuet. of the appellant speaks

H t:i;ii*1″‘;§1i1i*ci1<'c:* is

called for by this <t;r1e(i .Qr’»r.i’é:1._

In i’~3i,1ppOl”1′ the aiiacwe cont.c1″it_ions, 1″c:iia1i1(>£.–3Vi9″p!éi’c%¢{.1-‘.__._ .

by the learneti (TOLIIISEI for t’h(fml”E?Sp(Jl.ifiC~1iii’.’SV’.E)i’I’_a

decision 1’epc)rt:’céd in 1988(1)

NOC 96 (KANT) 39, AIR ‘l:9i;3Q s.”(:~. 1156;:’%i*ii{Ri…1.,9V92%

KAR 554, 1983(2) Kgu. 979.249,
AIR 1977 RAJAs’1’HAt§i7 MYSORE 74.

1965(1) KLJ :”‘VIV”l”1V(>”:i1’1 U’1€? writ
Pet-M0″ ::”§’*1″$V€V7*v’Mi9I’0L1ght: to the

a t.t.(:-1’1 if j_(:)11 cf V'[V1’V’Euiv’L_~”*f,7iI)’i.!ft”.~ i ‘

i In the’iiig11t::”9,i;4ti’1e (_:o11E,e1’1t.i0ns put i01″ward

by 4t;h’e –.].. (:(.)urt:
b-€7l<)'w*' calls for i11t'eri'e1*c'1'acrc~'?
As far as gram of temporary iI]jt.iI'}(',1,i()I"1 is

Ci()1'1Ct?I'I']G?C}. it is relc-évant tio 1*c:"!'e1' at this Vflil'1(f'Il,ll'€ to 21

CiCCiSi()l'1 0ft.l1is Court. 1'ep():'t:c:c:i in 1965(1) KL} 1370.

in the (".2199 of La.icxshn'zir"ic1rasz'iiz1ic1t'{:1I"i. t'§z. othears Vs.

;9/ff'.

ii}

to which he seeks iI’1_jE.1I1(‘1.i\r'(‘ i’eiz’c-‘*f pi’e<.'1i.ic1es
him i"m111 obtaining such 1'e1i('*i'. Ii'1V;'L.11'i1('?1.ion"V
will not be gr2':ii'1ted in aid of' .21 p0ssessi'(i'I'i~.f"*4.

sec:L.ired by st.i'e1t.e;_$erii or trick.

8. As far as ii’1i.c’*ri’i’->i’c2i’1cfe &1§;:éIil:1S«I_ tii1e.__:(>’i~.g.lw-*:j_i9″iii

the iriai Court gl”E1I11′.iI’1g v(}_1′ I’€f%.iSi’i1g injtii1(€tiit)i*i”: is

(_’.(}I’1(_’.€i’I1t’,d. ii: is also per€ii’i»:::ji:iii Io 1*cr.£ci’i’i’:(_3 i’:l_i’10111(‘.1′
decisioil oi’ this CO{i__1;Y~,. i~ep’oi~ieci »,ii:if~–i.968{ii 1VI.ys.L.J.

552. in the case of Raij’ganifn{1 V’/”S, E”{..ifVi«s:hr1appa, and

the relcivziiifobfi :ifvs;ii’i(ii’is”inside 2i1?é”i—h”e following:

{NI oi’ i~.i;iii1}’3()i*2iry irijunc1’i0I1
f€%S14i:5«.()li i:h’e.”‘:sQi.ir1jéi”.§2:ei’cise 0fd1’sci’et:.ioi1 by
t’ihe VC.§%m.i’1:.V’ ._ exercist: of CiisCi’et:ic)1’i

__§ biii311()t. V’b€i ligli:’.:]y i1’1£’e1*fe1’e(1 with by the
C(a”L’irt,. unless it. is shown that

“i§X(i’ii’_CiS€ of clisc1’et:.ion is 1,1l1I’€E1S()I18.b]€

‘ ‘(‘)l’ ‘(7, ic:l:pI7i::(?iC)lIS. ‘I’i1at a differc->1’1i View was

‘ ptjssible on the {Butts and CiI”(?Ll1’1’1S1.’c1.I1(}€S of

“V . tl’V1’e.c’c.ise. by itself will not be szifficieiii. to

_,5ii’it’.erfci’e with the 01*ciei’.

9. Keeping the é:1f()]”(“3′.S’c1id priricriples in view, if

we €iXE’1f}’}il’I(‘ the orcieif oi” the 1″i’i2;1i Court. it is iiotziced

tile’-it the 2-ippeilaiit lmrciii IRES iiiectri fi;3;l’it:irigg the

Ex

9;

$3

seinie ‘A’ S(‘.l’1Cdl1l€ property and order o1″i1’1ju1’iC1io1’1

also gxaiiteci in favoui’ of first respoiidem herein.

to show that the siibjeet matter of the suit p1_f£>_g§’::1’iy.4’i.s

also the subject maiiiier of suit filed by thetiespofideof

No.1. Apart. from this. the 2-ippellaij1t1’«_l1:2ivi.1fig;.ubeeii_

Linsuecessllll in c%hal1er1ging_i..lie oifclei’ pa$»5é.ed”by f’he dvismissecl and so also the review

.pe.tii.ioni,1.ha’t.is ended in dismissal. The appellant

in O.S.l\lo’57’33/2002 ag_§ai1’ist the

ver}2xs’aar1ie “A’ schedule property and being not

sLie/

‘st

[fa

I.here21i”i’.e1″w21rcis. the appeliaiit witliciraws c-:2u’li<=;*1' .~_sL1ii_

O.S.N0.5733/2002. Apart fl'()l"I1 this. the e1ppeVl.}:v;ui1I "

ever} pi."<3\=-'€Ii{'t'.d the execution of the order c)bt:4i':1é:'L*i–'~..

the first: l'€Sp()l'1d€1'1I in HRC N0.705/ 2001 H

applicatioii for 21pp0i1'1tmer1t ¢)ff°e1vC'<,mmis.siQiiie:pémd

the said request, was I'€j(3(?ti}':'.C1 bythe_ExecL1_i:iArig Co'1.'.1Ar'i, V

and ()l1(',t'.' eig,{ai1'1 the 21ppei1?£ui'iI'i.1i10w¥s;._'t"hi,ré1 C;j)1,11*1 in
W.P.N0.449/2010 xvhieh vxiéié; giisg r§e3:;c:t;e»d.

10. Thus. on ti”lv_(‘4:'(1116:i1{iI’1(1f’;.fiifi’:Ei§Dpf311&’tflT gc)e:.~:;

on tiliiig”‘:.’i1§€7:ce1Sé1: ‘r;as3r1″”c;.1fé’-()i’13′”t)1’* the other Court in one
or tEié”r)ti1ef $’t3rI:iZ”{31’i£.._,€ii=-,,t.h..e same tirne, has no regard

for c)1’&1~e:’V’p2;$–scéA(i_ by the HRC Court and ciofss not

€V.f3IC’1 p:)n’1i.p1y with””‘i.he directions 1.0 vacate the suit

“m<e1n:'sas ~\%§2hi"c:h. was the sub'e(:i_. m21t..tie1' of the HRC

}jr_g)(:eeVdi;1i'gs'arid does not c:\.-*e.:1 pay rent and does 1101

evL%:1"fi_lE3 the z:1ffid'c1vii'. within the time 'limii: prescribed

'wfhjiiea the HRC order was passeci. All tliese Show thaf

___§1ppe1lar1t. litter disregard for the orders of the

Court and wliethei" such a persoii can be gr;:1r1i:eci an

()l'dE.'1' of i1-'1jur1c%i.i01'1 is the p()ii-ii" '[0 be (',(,}i'lSid€:'l'€('i arici

la»

in 21 de(?isi(m wliich I laave 1'el'errec,i in the bC'{_§ll'i1'}iI'1g of

this 0rd€r. this C()uri' has l'1E'.ld that 21 persQ1'1Vl"wl1~(_)

C1()t'.S rmt. C.()me to the Court with (Tl("?E:ll'l l1.;§1_1"1'<"'l;'s-iv."}1—-3:ic}'.._ '

who himself is guilty of i1llS(2()I'1d'L.l()l. in .r'éSp£i(':t' '()fvt1l1€=.V

matter in controversy. does I1()E.7_<:*.niéji"i1l£;?d 'f~Z;)I'A":~'t_E"1:Ju16§ll§?Vlivl_A

at the hands ofi.l1e Court." _'I'l1zc_- wrong c':;')ri;.di.1{i1waif tfhc:

plaimiff in the pai"t:i(;u1ar f1f1_.'c1l.V:l:.(3If 'ogf {.1-ari3-a(;t.iQii with

respect to which he '-ii_1'1_§f-£2}r1(fi:ix2ci§"elief prec:lL1des
him from c')bt:ai1'ié1_1g sstlbli';i.;’i_j1in;ti’Vi()11 will not be

granted i1j_:.=’a”i<71__ i,5..lI.'_a 'pQ_:3siV€vssiciii'-5Vsepaired by straiiegem

_ll. "hi" ._{1;he'=_ 'i"f1st:a.r11 case. the above

c)b$€r\r:,¢1§:.ic;vs’1s are-V’a;’r’i”1’Vl ‘ a. 3 )licta.b1c=r and tiller trial Court.
. . I E

t’_l1<_2i*c.f§)'r"£;:; »v'ii;%c1$f=f_;ust:ified in de(.:1ini1"1g to grant an order

OfU/1_i1lI'1.C?t,iO.E"lKU1 favour of the appellant. At" the same

l'IiETi1(i,zEi}]é: llfiéll Court. has E.-akei'1 great pain to ctonsider

" of the d()Cumem;s pmciucred by t'l1c'r parties and

.. Ml,'-ZEIS giveii its opinion as to why the c:l0cL1n1em.s plactecl

by tl'1<;~.m 1:1.l't:'. not 1"e1cv-'a2'at for the pL,11"p()-gee of

(1c')I1si(ie1"in;;§ the applicrz1i_i(')n l.A.:\:'0.2. 'l'here'f<)re._ I

.2»

«.4

3 .'-

holci i”}’1z1i the disc1’c~1’ion cxc’1″(‘isc(i by (“F10 trial Com’!
does r10i C()l1’1€’ wit.11i1′: the (7aic*g_;_;'()1’~\-‘ of di9i5(.’1’t’1i01′}

exemiseci ce.1p1’i(::i0us1y or 1.11’11*E~as01’1e1biy, 1101’ _.._1,he

(‘.Ol1(‘.1L1Si()l1 nvaclled by {he trial} Court. can be ‘a_érn_i’e;i’._

as [;)t’I’\=’C1″SC’. The oiher dc(‘isi()11s 1’cfe1*1*ec1–,

by “t 1i'<;:. : "

learned Counsel for the appe1iarz’t””(,:a111T1(i1. (§.r)rf1e _10 ‘his

1’escue pa_rticuie11’Iy in the fa(‘.(‘ ()Vfv\”(“¥_’y. c;’fn.pV(jVra1’y

i1’1junct:i0n in fav(>L11*V(5f7j.h(> a]5p@I.l”211’ii’ ».\{e1’y difi’ict.1it.

VvV’Wi111. §,11t3«’:?a?£b<J'i«~'e3a"'-<)b:sé€i'V2itions. the appeal is

dis111i§st*£'i.;

sd/-

3UDGE

‘:ib\’}1v./;V’i”1V:’ –