Bangalore District Court
) Sri.Rajappa vs ) Sri.Shamanna on 16 July, 2021
Govt. of Karnataka TITLE SHEET FOR JUDGMENT IN SUITS
Form No.9 (Civil)
Title Sheet for
Judgment in suits
(R.P.91)
IN THE COURT OF THE VI ADDL. CITY CIVIL & SESSIONS JUDGE
AT BENGALURU CITY
(CCCH.11)
Dated this the 16th day of July 2021
PRESENT: Sri. Rama Naik, B.Com., LL.B.,
(Name of the Presiding Judge)
O.S.NO.1178/1982
PLAINTIFFS 1) SRI.RAJAPPA
(Since dead by LRs)
i) SRI.N.MADHU RAVANA REDDY
S/o.Sri.H.Narayana Reddy
Major
ii) SRI.N.MADHU RAKSHASA REDDY
S/o.Sri.H.Narayana Reddy
Minor represented by his father and
natural guardian
Both R/at No.2, OMBR Layout
Banaswadi, Bengaluru -560 043.
iii) SMT.ANKAMMA
Since deceased by LR
2) Sri.H.Narayana Reddy
Aged about 68 years
OS.1178/1982
2
S/o.late Sri.Hanumappa Reddy
No.272, OMBR Layout
Bengaluru -560 043.
[By Pleader Sri.B.M.Mohan Kumar -
Dua Associates]
/Vs/
DEFENDANTS 1) SRI.SHAMANNA
Since deceased by LRs
a) SMT.LAKSHMAMMA
W/o.late Sri.Shamanna
Aged about 65 years
Dead by LRs
b) SRI.S.GOPAL REDDY
S/o.late Sri.Shamanna
Major, R/at Mangammana Palya
Bommanahalli Post, Begur Hobli
Bengaluru South
c) SMT.GOWRAMMA
W/o.Sri.Channappa Reddy
Major, R/at Pilla Reddy Nagar
Chikkabanasawadi
Banasawadi Post, Bengaluru - 43
d) SMT.YESHODAMMA
W/o.Sri.Anantha Rama Reddy
Major, St.John Medical College
Begur Hobli, Bengaluru City
e) SRI.S.PRAKASH REDDY
S/o.late Sri.Shamanna
Aged about 37 years
f) SRI.SRINIVASA REDDY
S/o.late Sri.Shamanna
Aged about 28 years
OS.1178/1982
3
g) SRI.S.RAVINDRA
S/o.late Sri.Shamanna
Aged about 25 years
h) SMT.BHAGYAMMA
W/o.Sri.H.Narayana Reddy
Aged about 34 years
R/at Chikka Banasawadi
Doddabaasawadi Post,
Bengaluru - 43
i) SMT.PUSHPA
W/o.Sri.Prabhakar Reddy
Aged about 30 years
R/at Hulimangala Village
Jigani Hobli, Anekal Taluk
Bengaluru District
No.a) is wife; and b) to I) are sons and
daughters of deceased 1st Defendant
Sri.Shamanna
No.(a) (e) (f) and (g) are residing jointly
in House No.211 Subbaiahnapalya,
Doddabanasawadi
Bengaluru - 43.
[By Pleader Sri.Mahabaleshwara
Hegde - M.G.C & Co.,]
2) SRI.GURUMURTHY
Since deceased by LRs.
a) SMT.RATHNAMMA
Aged 60 years
W/o.late Sri.Gurumurthy Reddy
Since dead by her LRs already on
record as Defendant 2(b) to (h)
b) SRI.NARAYANASWAMY
OS.1178/1982
4
S/o.late Sri.Gurumurthy Reddy
Major
c) SRI.RAMESH REDDY
S/o.late Sri.Gurumurthy Reddy
Major
Since deceased by LRs
a) SMT.ROOPA
W/o. Late Sri.Ramesh Reddy
b) KUM.VENNILLA
D/o. Late Sri.Ramesh Reddy
c) MASTER BHARATH
S/o. Late Sri.Ramesh Reddy
Since Defendant No.2(b) & (c) are
minors represented by their mother
and next friend Smt.Roopa
Defendant No.2(c) [(a) to (c)] are R/at
No.58, 5th 'B' Cross, Gurumurthy Reddy
Building, Chikkabanaswadi Main Road
Bengaluru - 43.
d) SRI.KRISHNA REDDY
S/o.late Sri.Gurumurthy Reddy
Major
Since deceased by LRs
i) SMT. ANITHA
Aged about 39 years
W/o.late Sri.Krishna Reddy
ii) SRI.SUNIL REDDY.K
S/o.late Sri.Krishna Reddy
Aged about 18 years
iii) MASTER VIJAY REDDY.K
S/o.late Sri.Krishna Reddy
Aged about 16 years
OS.1178/1982
5
Since minor reptd.by his mother and
next friend Smt.Anitha
Defendant No.2(d)(i) to (iii) are all
R/at No.58, 5th 'B' Cross,
Gurumurthy Reddy Building
Chikkabanaswadi Main Road
Bengaluru -560 043
e) SRI.RAJENDRA REDDY
S/o.late Sri.Gurumurthy Reddy
Major
Since deceased by LRs
a) Smt.Chaya
W/o.late Sri.Rajendra Reddy
b) Master Eshwar R Reddy
Aged about 8 years
S/o.late Sri.Rajendra Reddy
c) Master Daksha R Reddy
Aged about 8 years
S/o.late Sri.Rajendra Reddy
Since Defendant No.2(e)(b) & (c) are
minors, Reptd.by their mother and
next friend Smt.Chaya
Defendant No.2(e)(a) to (c) are
R/at No.58, 5th 'B' Cross,
Gurumurthy Reddy Building
Chikkabanaswadi Main Road
Bengaluru - 43
f) SMT.KOUSALYA
D/o.late Sri.Gurumurthy Reddy
Major
g) SMT.ANASUYA
D/o.late Sri.Gurumurthy Reddy
Major
h) SMT.RADHA
D/o.late Sri.Gurumurthy Reddy
Major
OS.1178/1982
6
Defendant No.2(a) is wife and (b) to (e) are
sons and (f) to (h) are Daughters of late
Sri.Gurumurthy Reddy
All are R/at Chikkabanasawadi
Bengaluru - 560 043.
[By Pleader Sri.K.V.Shyamaprasad]
3) SRI.PAPAIAH REDDY
Since deceased by LRs
a) Sri.P.Jayarama Reddy
S/o.late Sri.G.P.Papa Reddy, Major
b) Sri.P.Janardhana Reddy
S/o.late Sri.G.P.Papa Reddy, Major
c) Sri.P.Jagadish Reddy
S/o.late Sri.G.P.Papa Reddy, Major
d) Sri.P.Prabhakar Reddy
S/o.late Sri.G.P.Papa Reddy, Major
e) Sri.P.Lakshminarayana Reddy
S/o.late Sri.G.P.Papa Reddy, Major
f) Smt.Lakshmamma
W/o.late Sri.G.P.Papa Reddy,
Aged about 75 years
g) Smt.Amsha
W/o.Sri.Vasantha Reddy
Aged about 48 years
No.440, Udayanagar, A.Narayanapura
Bengaluru - 16
h) Smt.Komala
W/o.late Sri.Narayana Reddy
Aged about 40 years
R/at Vijaya Building
Next to Rajeshwari Theatre
Konena Agrahara, Airport Road
Bengaluru - 17
OS.1178/1982
7
i) Smt.Lalitha
W/o.Sri.Shivarama Reddy
Aged about 44 years
R/at Marathahalli, 2nd Main Road
Tulasi Theatre Road
Bengaluru -560 037
[By Pleader H.P.Leeladhar & Co.]
4) SRI.KRISHNA REDDY
Since dead by LRs
a) Smt.Rathnamma
W/o.Sri.Gopal Reddy
Aged about 47 years
b) Smt.Lakshmamma
W/o.Sri.Krishna Reddy
Aged about 62 years
Both are R/o Chikkabanaswadi
Bengaluru South
[By Pleader Sri.S.Vijayakumar]
5) SRI.KODANDARAMA REDDY
Since dead by LRs
5(a) SMT.SARASWATHI
Aged about 40 years
D/o.late Sri.Kodandarama Reddy
W/o.Sri.Prakash
R/at No.156, H.A.L Post
DoddaNekkundi,
Bengaluru -560 017
5(b) SMT.RAJAMMA
Aged about 57 years
D/o.late Sri.Kodandarama Reddy
W/o.Sri.Raja Reddy
R/at No.165, Marath Halli
OS.1178/1982
8
HAL Post, Bengaluru -560 017
5(c) SRI.RAJA REDDY
Aged about 55 years
s/o.late Sri.Kodandarama Reddy
R/at No.338/A, 3rd Cross,
Ward No.50, Kodandaramareddy
Garden, OMBR Layout
Chikkabanasawadi
Bengaluru -560 043.
5(d) SMT.SUNITHA
Aged about 54 years
D/o.late Sri.Kodandarama Reddy
W/o.Sri.Jagadeesha Reddy
R/at No.339/A, 3rd Cross
Ward No.50, Kodandaramareddy
Garden, OMBR Layout
Chikkabanasawadi,
Bengaluru -560 043.
[By Pleader Sri.Jayaprakash]
6) SRI.SHANKARAPPA REDDY
Since deceased by LRs
a) Sri.S.Gajendra Reddy
S/o.late Sri.G.P.Shankarappa Reddy
Aged about 46 years
b) Sri.S.Dhanavendra Reddy
S/o.late Sri.G.P.Shankarappa Reddy
Aged about 39 years
c) Sri.S.Bhuma Reddy
S/o.late Sri.G.P.Shankarappa Reddy
Aged about 37 years
d) Sri.Shiva Kumar Reddy
S/o.late Sri.G.P.Shankarappa Reddy
Aged about 33 years
All are residents of OMBR Layout
OS.1178/1982
9
3rd Main Road, Chikkabanasawadi
Bengaluru -560 043
[By Pleader Sri.A.M.Vijay]
7) SMT.ANKAMMA
Since deceased by LR
Sri.H.Narayana Reddy
Aged about 68 years
S/o.late Sri.Hanumappa Reddy
No.272, OMBR Layout
Bengaluru - 560 043
[By Pleader Sri.G.Papi Reddy]
Date of Institution of the suit : 16.04.1982
Nature of the Suit : Partition
Date of commencement of recording
of evidence : 01.02.2000
Date on which the Judgment was
pronounced : 16.07.2021
Year/s Month/s Day/s
Total Duration : 39 03 --
(RAMA NAIK)
VI ADDL.CITY CIVIL & SESSIONS JUDGE
BENGALURU CITY
OS.1178/1982
10
JUDGMENT
This suit is filed by Plaintiff for partition and separate possession of 1/6th share in suit schedule properties by metes and bounds, and for declaration of Plaintiff's entitlement of 1/6th share in compensation amount in the acquired lands. Further relief is for inquiry of Plaintiff's entitlement of income and profits derived by Defendants from suit schedule properties from the date of suit till delivery of Plaintiff's share.
2) In brief, Plaintiff's case is that his grand father is late Sri.Pillanna. Late Sri.Pillanna, late Sri.Ramaiah and late Sri.Patel G.Pilla Reddy were the sons of late Sri.Guruva Reddy. They were the members of Joint Hindu Family, and they were in joint possession and enjoyment of suit schedule properties.
OS.1178/1982 11
3) It is stated that Sri.Pillanna died leaving behind his three sons viz., Sri.Abbaiah Reddy, Sri.Shamanna and Sri.Gurumurthy. Sri.Abbaiah Reddy passed away leaving behind his son and wife i.e. Plaintiff and Defendant No.7 respectively.
4) It is stated that Sri.Ramaiah died issue-less, and his wife, Smt.Channakka is also dead.
5) It is stated that Sri.Patel G Pilla Reddy died leaving behind his sons viz., Sri.Papaiah Reddy, Sri.Krishna Reddy, Sri.Kodandarama Reddy and Sri.Shankarappa Reddy, who are Defendants No.3 to 6 respectively. Genealogy of the family as stated in the plaint is as under :
OS.1178/1982 12 " GURUVAREDDY G.Pillanna G.RAMAIAH Pate G.Pilla Reddy Abbaiah Reddy Shamanna Gurumurthy Rajappa (Plaintiff) Papaiah Krishna Kodandarama Shankarappa Reddy Reddy Reddy Reddy (D.3) (D.4) (D.5) (D.6) "
6) It is stated that, during the life time of Plaintiff's grand father, late Sri.Pillanna, he, being the eldest member of the family, was the Kartha and Manager of the joint family, and he was managing the joint family properties. After his OS.1178/1982 13 death, his younger brother, Sri.Patel G Pilla Reddy became the kartha of the joint family till his death.
7) It is stated that, after the death of Sri.Patel G Pilla Reddy, Defendants No.2 and 3 started managing all the joint family properties as kartha for and on behalf of joint family, as Defendant No.1 was unable to look after the affairs of joint family due to his constant illness.
8) It is stated that Items No.1 and 2 of suit schedule properties are subject to process of acquisition by the Special Land Acquisition Officer [for brevity 'SLAO'] for defence purpose.
9) It is stated that Plaintiff is physically handicapped. He has been ill-treated without giving his share of income and profits derived from the joint family earnings and income. With a view to make wrongful gain, Defendants were attempting to OS.1178/1982 14 dispose of the joint family properties and same was protested by Plaintiff by demanding his legitimate share in suit schedule properties. Even legal notice dated 25.01.1982 was issued demanding partition of suit schedule properties by metes and bounds.
Defendants neither complied with the demand made in the notice nor replied the same. Hence, prays for decree.
10) Defendants No.1 to 6 marked their appearance through their respective counsel, and filed their respective written statement. Despite service of summons, Defendant No.7 did choose not to appear. Hence, she was placed ex-parte on 18.06.1982.
11) Contents of written statement of Defendant No.1 - Defendant No.1, in his written statement dated 09.08.1988, states that late Sri.Pillanna had a daughter by name Smt.Papamma.
OS.1178/1982 15 Late Sri.Patel G Pilla Reddy had three daughters viz., Smt.Savitramma, Smt.Laxamma and Smt.Ramakka. They are all necessary parties to this suit. Hence, suit is liable to be dismissed for want of necessary and proper properties.
12) It is stated that Items No.15, 22 and 26 are his self acquired properties. No members of the family have any right, title and interest therein and therefore, suit is liable to be dismissed in respect of Items No.15, 22 and 26.
13) It is stated that there is no joint possession in respect of certain items of suit schedule properties. As Plaintiff is not in joint possession of suit schedule properties, suit is liable to be valued under Section 35(1) of the Karnataka Court Fees and Suits Valuation Act, 1958 [ for brevity 'KCF & SV Act'].
OS.1178/1982 16
14) It is stated that Plaintiff is not entitled to 1/6 th share as claimed in his plaint. As his mother is still alive, at the most, he is entitled to 1/12 th share in suit schedule properties except Items No.15, 22 and
26.
15) It is stated that he has no objection to partition the suit schedule properties except Items No.15, 22 and 26. In so far as Items No.15, 22 and 26, prays for dismissal of the suit.
16) Contents of additional written statement filed by legal heirs of Defendant No.1 - After bringing the legal heirs of Defendant No.1 on record as Defendants No.1(a) to (i), Defendants No.1(b) to (g) and (i) filed their additional written statement on 25.09.2014, stating that except Items No.15, 22 and 26, other properties are ancestral joint family coparcenary properties.
OS.1178/1982 17
17) It is stated that Plaintiff and his mother were suffering from ailments and they were mentally unsound. They were under the control of Sri.Narayana Reddy and his sons, Sri.Madhuravana Reddy and Sri.Madhurakshasa Reddy, who, having taken advantage of their dominant position, created the Wills by playing fraud. Plaintiff and his mother had no intention to deviate their share in suit schedule properties out of the family except the brothers of Sri.Abbaiah Reddy. There was no necessity to bequeath their share in suit schedule properties to Sri.Narayana Reddy and his sons, who were not looking after Plaintiff and his mother. Plaintiff and his mother never executed any Wills in favour of Sri.Narayana Reddy and his sons. Wills purported to have been executed by Plaintiff and his mother in favour of Sri.Narayana Reddy and his sons are concocted documents, by which Sri.Narayana Reddy and his sons derive no right, title and interest in suit schedule properties.
OS.1178/1982 18
18) Contents of written statement of Defendant No.2 - Defendant No.2 filed his written statement on 31.03.1984 and 03.04.1989. In his written statement dated 31.03.1984, relationship of the parties, management of joint family by Sri.Pillanna during his life time, and after his death, by late Sri.Patel G Pilla Reddy have been admitted.
19) It is further stated that Defendant No.2, his brothers and their father were residing separately from late Sri.Patel G Pilla Reddy and his sons due to some family reasons. After the death of father of Defendant No.2 and his brothers, they started living separately.
20) It is stated that not only Items No.1 and 2, but also Items No.20 and 21 and other items were acquired for Defence and Railways.
OS.1178/1982 19
21) It is stated that, during the life time of Sri.Patel G Pilla Reddy, in the year 1972, Plaintiff, his mother and Defendants No.1 and 2 separated by getting their shares in the properties left over after acquisition. Partition was effected before Panchayatdars. After the partition, the parties have been in possession and enjoyment of their respective properties. There exists no joint family after partition.
22) It is stated that Item No.21 and other properties had fallen to the share of Plaintiff and his mother, who received compensation for having acquired properties allotted to their share.
23) It is stated that Items No.1, 2 and 20 were allotted to Defendants No.3 to 6 along with other properties. In the acquisition proceedings, the parties filed their claim petitions for the acquired properties fallen to their respective shares.
OS.1178/1982 20
24) It is stated that Plaintiff is not in joint possession of suit schedule properties as he has already separated by taking his share in suit schedule properties, hence, Court Fee paid by Plaintiff is insufficient.
25) Defendant No.2, in his further written statement dated 03.04.1989, states that joint family properties were divided, and Plaintiff and Defendants have been enjoying the portions allotted to them under Palupatti entered into amongst family members in the year 1972. There are no joint family properties to partition.
26) It is stated that he was alloted the following properties under the Palupatti :
"
1. An extent of 2 Acres and 0.3 guntas in Sy.No.146/2
2. -"- 5 Acres and 0.4 guntas in Sy.No.153
3. -"- 1 Acre and 19 guntas in Sy.No.173/11
4. -"- 1 Acre and 21½ guntas in Sy.No.231
5. -"- 1 Acre and 20¾ guntas in Sy.No.128
6. -"- -- 0.5 guntas in Sy.No.175/2 OS.1178/1982 21 And half the portion in house property bearing No.69.
"
27) It is stated that Sy.No.146/2 and Sy.No.231 were acquired by Defence Department and BDA respectively, and compensation awarded was received by him as an absolute owner thereof. Hence, prays for dismissal of the suit.
28) Legal heirs of Defendant No.2, in their additional written statement dated 31.01.2002 and 11.09.2014, state that Wills relied upon allegedly executed by Plaintiff and his mother are false and concocted documents. There are no Wills as such, because Plaintiff and his mother had no right, title and interest over suit schedule properties to bequeath the same.
29) Contents of written statement of Defendants No.3 to 6 - Defendants No.3 to 6, in OS.1178/1982 22 their common written statement dated 31.03.1984, admit the relationship of the parties and management of the joint family by Sri.Pillanna during his life time.
30) It is further stated that Sri.Patel G Pilla Reddy was managing the family properties after the death of Sri.Ramaiah till the division of the joint family properties by family arrangement before the Panchaytdars in the year 1972.
31) It is stated that though the family properties were not effected by division between the brothers, due to certain differences in the family, they were living separately. There was no common mess, worship and roof for the members of the erstwhile joint family.
32) It is stated that Plaintiff and Defendants are no longer the members of joint family. Schedule OS.1178/1982 23 properties are not the joint family properties and same were divided in the year 1972. After partition and separation, the parties have been in separate possession and enjoyment of the properties fallen to their respective shares.
33) It is stated that Item No.21 allotted to Plaintiff and his mother was acquired, and they were awarded compensation for having acquired the same.
34) It is stated that, apart from Items No.1 and 2, Items No.20 and 22 were also acquired, and Plaintiff and his mother were also given their share in Item No.22 in addition to other properties.
35) It is stated that Items No.1, 2 and 20 and other properties were allotted to the share of Defendants No.3 to 6, which were acquired by the concerned authority. Plaintiff and any of the OS.1178/1982 24 Defendants are nothing to do with the properties allotted to the share of Defendants No.3 to 6.
36) It is stated that, in the court proceedings as well as acquisition proceedings, the parties have admitted the partition of the joint family properties and their separate possession and enjoyment thereof. Therefore, Plaintiff is estopped from contending that there has been no partition and that the parties still continue to be the members of the joint family. Hence, pray for dismissal of the suit.
37) Contents of additional written statement of Defendant No.6 - Defendant No.6, in his additional written statement dated 07.02.2002, states that Will relied upon is fabricated and fraudulent document, and legatees under the Will have no locus standi to continue the suit.
OS.1178/1982 25
38) Contents of additional written statement of legal heirs of Defendant No.3 - Legal heirs of Defendant No.3, in their additional written statement dated 22.09.2014, state that Sri.Narayana Reddy cannot claim any right, title or interest as an additional Plaintiff as he has already come on record as legal representative of Defendant No.7.
39) Contents of additional written statement of Defendant No.5 - Defendant No.5, in his additional written statement dated 22.09.2014, states that suit summons was duly served to Defendant No.7. She did choose not to appear before the Court. She was placed ex-parte on 18.06.1982. She neither appeared before the Court nor substantiated her case. In that situation, application filed by a stranger claiming to be the legal representative of Defendant No.7 on the basis of the alleged Will dated 28.03.2005 is not OS.1178/1982 26 sustainable in the eye of law. Will relied upon is fraudulent and concocted document, and on the basis of it, legatee under the Will cannot be transposed to the position of Plaintiff. Hence, prays for dismissal of the suit.
40) From the material propositions affirmed and denied by the parties in their pleadings, following Issues and additional Issues have been framed by this Court :
1) Whether Defendants 2 to 6 prove that by a family arrangement partition had taken during the year 1972?
2) Whether the Plaintiff proves that plaint schedule are the joint family properties?
3) Whether the Plaintiff is entitled to get 1/6th share in all the plaint schedule properties?
4) To what relief the Plaintiff is
entitled to?
OS.1178/1982
27
Addl.Issues in view of written
st
statement of 1 Defendant:
1) Whether the 1st Defendant proves that the suit is bad for non joinder of necessary parties in as much Papamma, the daughter of Pillanna and three daughters of G.Pilla Reddy by name (1) Savitramma (2) Lakshmamma and (3) Ramaiah?
2) Whether the 1st Defendant proves that the court fee paid up is bad and it should be u/s.35(1) of C.F.Act as same provisions are not in joint possession as alleged?
3) Whether the 1st Defendant proves that Plaintiff is entitled to 1/12th share and not 1/6th share in all the suit properties except item Nos.
15, 22 and 26 as alleged?
4) Whether the first Defendant proves that item Nos. 15, 22 and 26 are his self acquired properties?
5) Whether the 1st Defendant proves that Plaintiff has to pay C.F on the share in the money claimed?
6) Whether the 1st Defendant is entitled to a share in other suit properties as claimed?
OS.1178/1982 28 Addl.Issue framed on 08.02.2002 :
1) Whether the LRs of deceased Plaintiff prove the due execution of the alleged Will dated 02.04.1997 by deceased Plaintiff Rajappa"
Addl.Issue framed on 30.06.2021 :
1) Does Plaintiff No.2 proves the due execution of the alleged Will dated 28.03.2005 by deceased Plaintiff No.1(iii), Ankamma?
41) Plaintiff No.1(i)-Sri.N.Madhu Ravana Reddy and LR of Plaintiff No.2-Sri.H.Narayana Reddy, have got examined as PW.1 and PW.3, and two attesting witnesses to Exs.P.1 and P.25 viz., Sri.Krishnappa and Sri.K.C.Murali Krishna, have been examined on behalf of Plaintiff as PW.2 and PW.4 respectively, and got marked Exs.P.1 to P.25.
On behalf of Defendants, Defendants No.3, 3(a), 2(b), 5, 6 and 1(e) have got examined as OS.1178/1982 29 DW.1 to DW.6 respectively, and got marked Exs.D.1 to D.124.
42) Heard learned Counsel for Plaintiff, and Defendants No.1 to 6. Perused the written synopsis filed by Plaintiff as well Defendants No.1 and 4 and the records.
43) My finding on the above Issues are :
Issue No.1 - In Negative;
Issue No.2 - In Affirmative;
Issue No.3 - Partly in Affirmative Addl.Issue No.1 - In Negative;
Addl.Issue No.2 - In Negative;
Addl.Issue No.3 - In Negative;
Addl.Issue No.4 - In Negative;
Addl.Issue No.5 - In Negative;
Addl.Issue No.6 - In Affirmative; Addl.Issue framed on 08.02.2002 - In Affirmative;
Addl.Issue framed on 30.06.2021 - In Affirmative;
OS.1178/1982 30 Issue No.4 - As per final order, for the following :
REASONS
44) Plaintiff's suit is for partition of suit schedule properties by metes and bounds and for declaration of his entitlement of 1/6th share in suit schedule properties and in the compensation amount awarded for the lands acquired by the authorities.
45) Learned Counsel for Defendant No.4 submits that no inquiry was held on the application filed by Plaintiff No.(i) and (ii) for permission to come on record as the legal representatives of Plaintiff as contemplated in Order XXII Rule 5 of CPC.
46) Further, it is submitted that, similarly, no inquiry was conducted on the application filed by Plaintiff No.2 for allowing him to come on record as the legal representative of Plaintiff No.(iii).
OS.1178/1982 31
47) Also, it is the submission that Orders passed by this Court allowing them to come on record as the legal representatives do not cure the defect, hence, their representation in the suit cannot be considered as legal representation in the eye of law.
48) It is to be noted that, during the pendency of this suit, Plaintiff died on 01.08.1997. Plaintiffs No.1(i) to (iii) came on record on 25.10.1997, contending that they are the beneficiaries of the Will dated 02.04.1997 allegedly executed by Plaintiff.
49) Plaintiff No.1(iii), who was arrayed as Defendant No.7 in this suit, died on 23.12.2012. Plaintiff No.2 came on record vide Order dated 13.03.2013, contending that he is the beneficiary of the Will dated 28.03.2005 allegedly executed by Plaintiff No.1(iii) [Defendant No.7], and he was OS.1178/1982 32 transposed as Plaintiff No.2 vide Order dated 01.09.2014.
50) Above Orders allowing Plaintiffs No.(i) to (iii) to come on record as legal representatives of Plaintiff, and Plaintiff No.2 as legal representative of Plaintiff No.1(iii)/Defendant No.7 have not been challenged and same have attained finality.
51) Further, this Court, vide Order dated 29.01.2002, observed that "....The LRs of Plaintif who are brought on record claims their right over the properties of the deceased Plaintif on the strength of the alleged Will executed by the Plaintif. They will succeed only if they prove the due execution of the alleged Will. Therefore, there is no impediment in prosecuting the suit which was filed in 1982 simultaneously along with the enquiry regarding the proof of the alleged Will...". It is further observed that "One of the LRs on record is OS.1178/1982 33 none other than the mother of the deceased Plaintif".
52) Also, it is to be noted that, after allowing Plaintiffs No.1(i) to (iii) to come on record, Defendants No.1 to 6 and their legal heirs contested the suit, and suit came to be decreed on 21.02.2003 vide judgment and decree dated 21.02.2003, which was assailed before the Hon'ble High Court of Karnataka by legal heirs of Defendant No.1, 3, 4, 6, and Defendant No.5 in RFA Nos.1002/2003, 1010/2003, 1021/2003, 1040/2003 and 1048/2003.
53) In the above RFA, legal heirs of Defendant No.4 did not rake up the issue allowing Plaintiffs No.1(i) to (iii) to come on record as the legal representatives of Plaintiff.
OS.1178/1982 34
54) The Hon'ble High Court was pleased to remand the suit for fresh disposal by observing that ".....it appears that there does not exist sufficient evidence on record to justly determine the issues raised in the suit regarding prior partition, D1 and D3 have also now filed application under Order 41 Rule 27 CPC to produce additional documentary evidence. The said documents require oral evidence for marking the same in the proceedings."
55) After remanding the matter, Defendant No.3(a) [DW.2] has adduced his further examination-in-chief and he has been thoroughly cross examined by the legal heirs of Defendant No.4, as well as other Defendants including Plaintiff. Defendant No.1(e) has given his evidence as DW.6, who has been elaborately cross examined by the legal heirs of Defendant No.4, as well as other Defendants including Plaintiff.
OS.1178/1982 35
56) Apart from that, Defendant No.4 and other Defendants have also cross examined PW.1 and PW.3 regarding their contention as to prior partition and alleged execution of the Wills by deceased Plaintiff and deceased Plaintiff No.1(iii) relied upon by Plaintiffs No.1(i) and (ii) and Plaintiff No.2.
57) Thus, it is clear that, after allowing Plaintiffs No.1(i) to (iii) to come on record as the legal representatives of deceased Plaintiff, and Plaintiff No.2 as the legal representative of Plaintiff No.1(iii), Defendant No.4 and other Defendants have proceeded with the suit without any demur. In the absence of assailing the Orders passed by this Court allowing Plaintiffs No.1(i) to (iii) to come on record as the legal representatives of deceased Plaintiff, and Plaintiff No.2 as the legal representative of deceased Plaintiff No.1(iii), this Court finds no substance in the contention of Defendant No.4/legal heirs of Defendant No.4.
OS.1178/1982 36 I. Issues No.1 and 2 and Additional Issue No.4
58) Relationship of Parties - Plaintiff's case is that late Sri.Pillanna [G.Pillanna], late Sri.Ramaiah [G.Ramaiah] and late Sri.Pilla Reddy [Patel G. Pilla Reddy] were the sons of late Sri.Guruva Reddy. Sri.Pillanna died leaving behind Sri.Abbaiah Reddy, Sri.Shamanna and Sri.Gurumurthy. Sri.Abbaiah Reddy died leaving behind Plaintiff and Defendant No.7. Sri.Ramaiah died issue-less and his wife, Smt.Channakka also died. Sri.Pilla Reddy died leaving behind Defendants No.3 to 6.
59) Defendant No.1 has not disputed the genealogical tree mentioned in the plaint. His contention is that Sri.Pillanna had a daughter by name Smt.Papamma, and Sri.Pilla Reddy had three daughters, viz., Smt.Savitramma, Smt.Laxamma and Smt.Ramakka.
OS.1178/1982 37
60) Defendant No.2 has emphatically admitted in his written statement that the relationship of parties and genealogy mentioned in plaint are correct.
61) Similarly, Defendants No.3 to 6 have specifically stated in their written statement that the genealogy and relationship of parties stated in the plaint are substantially correct.
62) Defendant No.3 and his son, Defendant No.3(a) have deposed as DW.1 and DW.2. Defendant No.5 and Defendant No.6 have deposed as DW.4 and DW.5 respectively. DW.1, DW.2, DW.4 and DW.5, in their examination-in-chief, have unequivocally admitted the genealogy and the relationship of parties mentioned in plaint.
63) Thus, fact as to relationship stated in plaint have been supported by the pleadings of OS.1178/1982 38 Defendants, as well as oral testimony of DW.1, DW.2, DW.4 and DW.5. In that view, there would be no impediment to hold that relationship of the parties stated in the plaint has been duly proved by Plaintiff.
64) Pleadings of the parties regarding Joint Family and Joint Family properties - Plaintiff's case is that suit schedule properties are the joint family properties consisting of Plaintiff and Defendants.
65) It is pleaded in the plaint that his grand father, Sri.Pillanna, was the kartha of the family and he was managing the joint family. After his death, his younger brother Sri.Pilla Reddy became the kartha of the family and he was managing the joint family, and after his death, Defendants No.2 and 3 started managing the joint family.
OS.1178/1982 39
66) Defendant No.1 claims Items No.15, 22 and 26 of the suit schedule properties as his self acquired properties and denies the right of Plaintiff over Items No.15, 22 and 26 of the suit schedule properties and joint possession thereof by Plaintiff.
67) It is the case of Defendant No.1 that he was doing business of cattle purchase and sale, and out of the earnings from the said business, he purchased Items No.15, 22 and 26 of the suit schedule properties.
68) It is his case that Item No.22 was purchased by him along with his uncle Sri.Pilla Reddy from his and his uncle's separate and independent funds.
69) Defendant No.1 has denied joint possession, cultivation and enjoyment of suit schedule properties by Plaintiff and Defendants so far as Items No.15, 22 and 26. However, it is stated that OS.1178/1982 40 he has no objection to partition the suit schedule properties except Items No.15, 22 and 26 of the suit schedule properties.
70) Defendant No.2, in his written statement, has admitted that during the life time of Sri.Pillanna, he was the manager of joint family, and after the death of Sri.Pillanna and Sri.Ramaiah, Sri.Pilla Reddy was managing the joint family till divisions were taken place.
71) It is contended that, during the life time of Sri.Pilla Reddy, in the year 1972, Plaintiff, his mother and Defendants No.1 and 2 were separated by getting the shares in the joint family properties left after the acquisition, and there is no joint family after partition.
72) Defendants No.3 to 6, in their common written statement, have contended that, during the OS.1178/1982 41 life time of Sri.Pillanna, he was the manager of the joint family and was managing the properties, and after his death, Sri.Ramaiah was managing the affairs of the joint family.
73) It is further contended that Sri.Pilla Reddy was managing the joint family after the death of Sri.Ramaiah till division of the joint family properties by family arrangement before Panchayatdars. It is contended that, after the partition, Plaintiff and Defendants are no longer the members of the joint family, and suit schedule properties are no longer the joint family properties as they were already divided.
74) Oral testimony of the parties relating to joint family and joint family properties - DW.1 [Defendant No.3], in his examination-in-chief, has emphatically admitted that his grand father is Sri.Guruva Reddy, who had three sons, namely OS.1178/1982 42 Sri.Pillanna, Sri.Ramaiah and Sri.Pilla Reddy; they were residing jointly; and they were enjoying the properties jointly. It is further deposed that his grand father had received the properties from his ancestor.
75) DW.1 has further deposed that Sri.Pillanna was looking after the entire properties, and after his death, Sri.Ramaiah was managing the properties. It is deposed that, after the death of Sri.Ramaiah, his father, Sri.Pilla Reddy, was managing the properties, and Defendant No.1 was managing the properties after Sri.Pilla Reddy was appointed as Patel for seven villages. It is further deposed that his father developed the properties out of the income of joint family properties.
76) DW.2 [Defendant No.3(a)], who is the son of DW.1, in his examination-in-chief, has emphatically deposed that his great grand father, Sri.Guruva OS.1178/1982 43 Reddy had three sons namely Sri.Pillanna, Sri.Ramaiah and Sri.Pilla Reddy.
77) It is deposed that, during the life time of Sri.Guruva Reddy, he and his sons were not divided. It is further deposed that even after the death of Sri.Guruva Reddy, his sons were not divided and they were living together owning and enjoying their ancestral joint family properties.
78) DW.2 has further deposed that Sri.Pillanna, being the head of the family, was managing the family properties, and after his death, Sri.Ramaiah was managing the family properties. He has also deposed that, after the death of Sri.Ramaiah, his grand father, Sri.Pilla Reddy was managing the family properties.
79) Also, DW.5 [Defendant No.6], in his examination-in-chief, has reiterated the fact of OS.1178/1982 44 managing the joint family by Sri.Pillanna, Sri.Ramaiah and Sri.Pilla Reddy.
80) Pleadings of Defendants No.3 to 6 go to show that Plaintiff and Defendants were the members of joint family and the properties were the joint family properties. Pleadings of Defendant No.1 themselves suggest that Plaintiff and Defendants are the members of the joint family and suit schedule properties are joint family properties. However, he asserts that Items No.15, 22 and 26 as his self acquired properties. Contention taken by Defendant No.1 substantially corroborates the plea taken by Plaintiff that Plaintiff and Defendants are the members of the joint family and suit schedule properties, being the joint family properties, are not yet effected by way of partition.
81) Evidence of Defendant No.5 with respect to Items No.17 to 19 of suit schedule OS.1178/1982 45 properties - Defendant No.5 has deposed as DW.4. In his examination-in-chief, it is deposed that he purchased Items No.17 to 19 and they are his self acquired properties. He has relied upon Sale Deed at Ex.D.39, which goes to show that he purchased Items No.17 to 19 from one Sri.C.Ramayya on 31.05.1972. He has deposed that he purchased Items No.17 to 19 after selling gold ornaments of his wife. He has further deposed that gold ornaments were sold to one Sri.Patel Muniswamy of Kothanur village and that he has no evidence for the sale of gold ornaments.
82) In support of DW.4, Defendant No.6 has deposed as DW.5. Be that as it may. Common written statement filed by Defendants No.4 along with Defendants No.3, 5 and 6 itself suggests that Items No.17 to 19 were joint family properties. Further, it is to be noted that Defendant No.1(e), who has deposed as DW.6, has clarified in his cross OS.1178/1982 46 examination by Defendant No.5 that Items No.16 to 18 were purchased in the name of Defendant No.5 by Sri.Pilla Reddy from the compensation amount received from Railway Department. 83) It is to be noticed that Defendants No.3 to 6 have filed their common written statement, contending that suit schedule properties were the joint family properties and that same were partitioned in the year 1972. It is not their case that Items No. 17 to 19 are the self acquired properties of Defendant No.5. Contrary, they have averred that suit schedule properties were the ancestral properties and same were partitioned in the year 1972.
84) Defendant No.5, in his cross examination by Plaintiff, has deposed that he gave the information to his counsel at the time of drafting the written statement that Items No.17 to 19 are his self OS.1178/1982 47 acquired properties. Evidence of Defendant No.5 was recorded on 28.10.2002, and Defendant No.6 on 31.10.2002. Thereafter, judgment was pronounced on 21.02.2003. Appeals preferred by them were disposed off on 16.12.2011. Even after remanding the matter, Defendant No.5 has filed his additional written statement denying the alleged execution of the Will by Plaintiff. He has chosen not to take the plea that Items No.17 to 19 are his self acquired properties. Had his earlier counsel appearing for Defendants No.3 to 6 not drafted the written statement as narrated by Defendants No.5 and 6, they could have stated so by their additional pleadings. Had Items No.17 to 19 really been purchased by Defendant No.5 from his own fund, certainly, same should have been stated in their common written statement, or in the subsequent additional written statement filed by Defendant No.5. Thus, it is clear that Defendant No.5 is trying to depict his case beyond the pleadings. His OS.1178/1982 48 admission of suit schedule properties as joint family properties in his written statement does not allow him to make out his own case other than his own pleadings. Departure from pleadings is not permissible under the rule of estoppel.
85) The Hon'ble Supreme Court, in Kashi Nath (Dead) Through Lrs. vs. Jaganath, [(2003) 8 SCC 740], was pleased to hold that "In case of variance between pleadings and evidence, such evidence cannot be relied upon. An adverse inference is to be drawn when pleadings and evidence are self-contradictory".
86) In Syndicate Bank, Saundatti, Belgaum District vs. Mahalaxmi Ginning Factory, Saundatti and Others, [2004 (5) Kar.L.J. 211G (DB)], the Hon'ble High Court of Karnataka was pleased to hold that "No amount of evidence, on a plea that is not put forward can be looked into".
OS.1178/1982 49
87) Further, the Hon'ble High Court of Karnataka, in B.S.Mohan Kumar vs. Smt. B.K.Nirmala, [2004 (5) Kar.L.J. 53C (DB)], was pleased to hold that "Evidence produced in the absence of pleading cannot be considered".
88) In State of T.N. and Another vs. Sun Paper Mills and Another, [(1998) 9 SCC 693], the Hon'ble Supreme Court was pleased to hold that "Arguments in absence of relative pleadings are not permissible".
89) Thus, evidence adduced by Defendant No.5 to the effect that Items No.17 to 19 are his self acquired properties, is without pleadings and same is contrary to pleadings. Similarly, arguments that have been canvassed by Defendants No.5 and 6 to the said effect have no relevance to consider in absence of relative pleadings.
OS.1178/1982 50
90) Plea of Defendant No.1 relating to Items No.15, 22 and 26 - Defendant No.1 has taken contention that Items No.15, 22 and 26 are his self acquired properties and same are nothing to do with joint family properties. It is contended that he was doing the business of sale and purchase of cattle, and out of the earnings of said business, he purchased Items No.15, 22 and 26 of suit schedule properties.
91) After remanding the matter for fresh disposal, Defendant No.1(e), who is one of the legal heirs of Defendant No.1, has deposed as DW.6 reiterating the facts stated in the written statement filed by Defendant No.1, and in support of his contention, he has mainly relied upon Exs.D.71 to D.86.
92) Ex.D.71 [Ex.D.84] is Sale Deed dated 22.04.1952 relating to Item No.15 of suit schedule OS.1178/1982 51 properties. Recital in Ex.D.71 goes to show that half right in Item No.15 was purchased by Defendant No.1 from one Sri.Muniswamappa.
93) Ex.D.73 is Form No.VIII showing the details of assessment payable to Government by Kadim, wherein, 03 acre 1.5 guntas is shown in the name of Sri.G.Pilla Reddy, and 03 acre 1.5 guntas is shown in the name of Defendant No.1 in Item No.15.
94) Ex.D.76 is Report dated 26.04.1958 issued by office of Special Tahsildar on the application filed by Defendant No.1 seeking occupancy right in respect of 03 acres 1.5 guntas in Item No.15. Accordingly, Special Deputy Commissioner for Inam Abolition issued endorsement dated 14.10.1958 as per Ex.D.75 [Ex.D.77] declaring Defendant No.1 and Sri.G.Pilla Reddy as cultivators and khatedhars of Item No.15 of the suit schedule properties. Ex.D.78 is Record of Rights relating to Item No.15 of suit OS.1178/1982 52 schedule properties between 1967-68 and 1970-71, wherein half right each has been shown in the name of Sri.Patel G Pilla Reddy and Defendant No.1.
95) Ex.D.72 [Ex.D.85] is Sale Deed dated 16.11.1956 relating to Item No.22 of the suit schedule properties. Ex.D.72 goes to show that Item No.22 was purchased by Defendant No.1 from one Sri.B.P.Bhabhoothmal Shet.
96) Ex.D.80 is Record of Rights relating to Item No.22 of suit schedule properties for the years 1976 to 1996-97, which stands in the name of one Sri.Sanjeevappa and Defendant No.1.
97) Ex.D.83 is ledger extract issued by Special Land Acquisition Officer. It goes to show that award of Rs.40,09,436.27 has been passed in favour of Defendant No.1 relating to Item No.22 of the suit schedule properties.
OS.1178/1982 53
98) Ex.D.82 is Special Notice issued by Revenue Officials stating the payment of tax for the year 1994-95 relating to Item No.26 of suit schedule properties, wherein owner's name is mentioned as Sri.Shamanna [Defendant No.1].
99) Ex.D.86 is House Assessment Notice dated 18.08.1993 issued by Administrator, Office of the Village Panchayat relating to Item No.25. It records the owner's name as Sri.Shamanna [Defendant No.1].
100) Documentary evidence produced by Defendant No.1 goes to show that Defendant No.1 purchased half portion of Item No.15 of suit schedule properties from one Sri.Muniswamappa in the year 1952, and in the year 1958, the entire Item No.15 was granted to Sri.Pilla Reddy and Defendant No.1 jointly under Inam Abolition Act.
OS.1178/1982 54
101) Further, documents relied upon by Defendant No.1 show that Item No.22 of suit schedule property, measuring 10 acres 13 guntas was purchased by Defendant No.1; same was acquired by Special Land Acquisition Officer for Defence; and compensation amount of Rs.40,09,436.27 was awarded in the name of Defendant No.1.
102) Also, documents at Exs.D.82 and D.86 go to show that Defendant No.1 is shown to be the owner of Items No.26 and 25 respectively.
103) It is to be noted that Defendant No.1 admits the joint family. He contends that Items No.1 to 14, 16 to 21 and 23 to 25 are the joint family properties and claims his share therein. At the same time, he wants to exclude Items No.15, 22 and 26 from the stock of joint family properties based on the documents favouring him. When Defendant No.1 OS.1178/1982 55 admits that he is the member of the joint family and claims his share in Items No.1 to 14, 16 to 21 and 23 to 25, contending that they are the joint family properties, in that circumstance, burden also lies upon him to prove that Items No.15, 22 and 26 were his self acquired properties.
104) Defendant No.1 has taken the contention that he was doing the business of purchase and sale of cattle, and out of the earnings of the said business, he purchased Items No.15, 22 and 26 of suit schedule properties. His son, Defendant No.1(e) has deposed as DW.6 stating the samething in his examination-in-chief. He has been elaborately cross examined by Defendants No.2, 3, 5 and Plaintiff. In his cross examination, he has deposed that he has no proof to show that his father was doing the business of purchase and sale of oxen and how much income he derived from the said business. Further, he has deposed that his father was doing OS.1178/1982 56 agriculture, as well as doing the business of purchase and sale of oxen. He has deposed that he does not know whether his father had kept the income derived from agriculture, and earnings from the business of purchase and sale of oxen separately. Also, it is deposed that at the time of purchasing Items No.15, 22 and 26, other Items of suit schedule properties were in the joint family.
105) PW.1 and PW.3 have been cross examined by legal heirs of Defendant No.1. They have been suggested that Items No.15, 22 and 26 are self acquired properties of Defendant No.1. They have denied the suggestion put to them by legal heirs of Defendant No.1. It has been suggested that Defendant No.1 had separated from joint family in the year 1943 and engaged in business of purchasing oxen at Mysuru. This has also been denied by PW.1 and PW.3. On the contrary, PW.3 has deposed that Defendant No.1 was residing with OS.1178/1982 57 the joint family of Sri.Patel G.Pilla Reddy. It is to be noted that DW.6 nevertheless deposed that his father had separated from joint family in the year 1943. Contrary, he deposed that his father was doing agriculture as well.
106) Ex.D.82 relating to Item No.25 of suit schedule properties stands in the name of Defendant No.1. He has been shown as owner of Item No.25 [house property]. It is to be noticed that he has claimed it as joint family property.. DW.6 has emphatically deposed that his father was residing in Item No.25 of suit schedule properties along with his family. This oral testimony of DW.6 makes it clear that Defendant No.1 was residing with his family in joint family house itself, and this itself falsifies the suggestion put to PW.1 and PW.3 that Defendant No.1 had separated from joint family in the year 1943 and started the business of selling oxen in Mysuru. By suggesting PW.1 and PW.3 as to OS.1178/1982 58 his separation from joint family in 1943, Defendant No.1 has not given up his right in joint family properties. He still claims that he is the member of joint family and suit schedule properties are the joint family properties excluding Items No.15, 22 and 26. This itself proves that, at the time of purchasing Items No.15 and 22, Defendant No.1 was the member of joint family.
107) Apart from this, Defendant No.1, in his written statement, has taken the contention that Item No.22 of suit schedule property was purchased by Defendant No.1 and Sri.Patel G.Pilla Reddy from their independent funds. It is to be noted that, later, Item No.22 was jointly granted to them under Inams Abolition Act. However, Defendant No.1 claims the portion mentioned in his name as his self acquired property, and the portion mentioned in the name of Sri.G.Pilla Reddy as joint family property. Similarly, Items No.17 to 19 which stand in the name of OS.1178/1982 59 Defendant No.5 are also claimed as joint family properties excluding Items No.15, 22 and 26. In this circumstance, this Court finds no rationale in excluding the properties stand in his name while claiming the right over the properties stand in the names of Sri.Patel G.Pilla Reddy and Defendant No.5 as joint family properties.
108) DW.1, in his evidence, has emphatically deposed that his father Sri.G.Pilla Reddy developed the properties out of the income of joint family properties. It is deposed that his father purchased 2-3 Items in his name, and 2 items in the name of Defendant No.1. It is further deposed that his father also purchased the properties in the name of Defendant No.5. It is also deposed that out of income of joint family, properties were purchased in the names of his father, Defendant No.1 and Defendant No.5.
OS.1178/1982 60
109) Oral evidence adduced by the parties makes it clear that, at the time of purchasing Items No.15 and 22, Defendant No.1 was the member of joint family, and he was doing agriculture in family properties. It is further clear that rest of the properties shown in the schedule still remained in the family. It is also clear that Sri.Patel G.Pilla Reddy, being the manager of the joint family, developed and purchased the properties in his name and in the names of Defendant No.1 and Defendant No.5 from the income of joint family.
110) Pleadings of the parties are also in the similar line. Plaintiff contends that suit schedule properties are the joint family properties. In the same way, Defendants No.2 to 6 also contends that suit schedule properties were the joint family properties. Defendant No.1 too claims that suit schedule properties are joint family properties excluding Items No.15, 22 and 26, and he seeks OS.1178/1982 61 partition of his share. In that circumstance, merely because he has a document in his favour with respect to purchasing of Items No 15 and 22 and a document demanding payment of tax with respect to Items No.25 and 26, same does not confer him to independent status in the joint family. In the presence of joint family and joint family properties, unless his separate income in purchasing Items Nos.15 and 22 is established by cogent evidence, there cannot be any scope for holding that Items No.15, 22 and 26 are his self acquired properties. It is to be noticed that both Items No.25 and 26 stand in the name of Defendant No.1. He claims Item No.26 as his self acquired property, whereas Item No.25 as joint family property. This anomaly has not been explained.
111) Reliance on Ex.D.83 by Defendant No.1 that award for acquiring Item No.22 has been passed in his name cannot be taken it as decision as to Item OS.1178/1982 62 No.22 is the self acquired property of Defendant No.1. At the most, it can be said that as Item No.22 stood in the name of Defendant No.1, the acquisition proceeding was taken in his name and award was passed in his name. Passing of the award in favour of Defendant No.1 cannot be construed as adjudication as to Item No.22 is his self acquired property.
112) The Hon'ble Supreme Court, in Adiveppa and Others vs. Bhimappa and Another, [(2017) 9 Supreme Court Cases 586], was pleased to hold that "There lies a legal presumption that every Hindu family is joint in food, worship and estate, and in absence of division, such legal presumption continues to operate in the family". It is worthwhile to read para-19, which reads thus :
"19. It is a settled principle of Hindu law that there lies a legal presumption that every Hindu family is joint in food, worship and estate and in the absence of any proof of division, such legal presumption continues to operate in the OS.1178/1982 63 family. The burden, therefore, lies upon the member who after admitting the existence of jointness in the family properties asserts his claim that some properties out of entire lot of ancestral properties are his self acquired property. (See Mulla, Hindu Law, 22nd Edn. Article 23 "Presumption as to coparcenary and self-acquired property", pp.346 and 347)."
(underlined by me)
113) Thus, above evidence abundantly makes it clear that Defendant No.1 has failed to establish that Items No.15, 22 and 26 are his self acquired properties.
114) Contention as to Partition - Main crux of the matter is that whether there has been partition of the suit schedule properties between the parties as on the date of the suit?
115) Plaintiff contends that suit schedule properties consisting of lands and residential houses are joint family properties, and Plaintiff and OS.1178/1982 64 Defendants are in joint possession and enjoyment of the same.
116) Defendant No.1 also contends that no partition has taken place in respect of suit schedule properties and seeks his share in suit schedule properties.
117) Defendant No.2 contends that partition was effected before the Panchayatdars in the year 1972, and as per partition and division of the family properties, parties have been in separate possession, enjoyment and cultivation of the respective properties fallen to their shares.
118) Defendant No.2, in his additional written statement, further contends that Plaintiff and Defendants have been enjoying the portions allotted to them under a division of palupatti.
OS.1178/1982 65
119) Defendants No.3 to 6 have taken the similar contention as that of the one taken by Defendant No.2. It is contended that parties became divided in the year 1972 and the properties of the erstwhile joint family were divided amicably between the members of the erstwhile joint family in the family arrangement, which took place in the year 1972.
120) Above contentions of the parties make it clear that Plaintiff and Defendant No.1 claim their respective shares in suit schedule properties, contending that suit schedule properties, being the joint family properties, are in joint possession and enjoyment of Plaintiff and Defendants. On the contrary, Defendants No.2 to 6 assert that suit schedule properties were divided by way of partition in the year 1972 and that Plaintiff and Defendants have been in possession and enjoyment of their respective shares.
OS.1178/1982 66
121) In the backdrop of the contentions of the parties, it is necessary to have regard to the law relating to partition.
122) Explanation to Section 6(5) of the Hindu Succession Act, 1956 defines the word "Partition". It states that "partition" means any partition made by execution of a Deed of Partition duly registered under the Registration Act, 1908 or partition effected by the decree of a Court. Thus, Explanation to Section 6(5) deals with only two modes of partition namely, Deed of Partition which requires registration, and partition effected by the decree of the Court.
123) Section 2(1)(k) of the Karnataka Stamp Act, 1957 defines "Instrument of Partition". It reads thus :
"(k) "Instrument of Partition" means any instrument whereby co-owners of any OS.1178/1982 67 property divide or agree to divide such property in severalty and includes -
(i) a final order for efecting a partition passed by any revenue authority or any Civil Court;
(ii) an award by an arbitrator directing a partition; and
(iii) when any partition is efected without executing any such instrument, any instrument or instruments signed by the co-owners and recording, whether by way of declaration of such partition or otherwise , the terms of such partition amongst the co-owners:"
124) In Vineeta Sharma vs Rakesh Sharma and others, [(2020) 9 SCC 1], the Hon'ble Supreme Court was pleased to hold thus :
"137.5. In view of the rigour of provisions of the Explanation to Section 6(5) of the 1956 Act, a plea of oral partition cannot be accepted as the statutory recognised mode of partition efected by a deed of partition duly registered under the provisions of the Registration Act, 1908 or efected by a decree of a court. However, in exceptional cases where plea of oral partition is supported by public documents and partition is finally evinced in the same manner as if it had been afected (sic efected) by a decree of a court, it may be accepted. A plea of partition based on OS.1178/1982 68 oral evidence alone cannot be accepted and to be rejected outrightly."
125) The Hon'ble Supreme Court, in Maturi Pullaiah Alias Naga Pullaiah and Another vs. Maturi Narasimham and Others, [AIR 1966 SC 1836], was pleased to hold thus :
"26. Briefly stated though conflict of legal claims in praesenti or in future is generally a condition for the validity of a family arrangement, it is not necessarily to. Even bona fide disputes, present or possible, which may not involve legal claims will suffice. Members of a joint Hindu family may, to maintain peace or to bring about harmony in the family, enter into such a family arrangement. If such an arrangement is entered into bona fide and the terms thereof are fair in the circumstances of a particular case, courts will more readily give assent to such an arrangement than to avoid it."
126) In Kale and Others vs. Deputy Director of Consolidation and Others, [(1976) 3 Supreme Court Cases 119], the Hon'ble Supreme Court was pleased to deal with the concept of family arrangement and its' registration. Para-9 and 10 read thus :
OS.1178/1982 69 "9. .... By virtue of family settlement or arrangement members of a family descending from a common ancestor or a near relation seek to sink their diferences and disputes, settle and resolve their conflicting claims or disputed titles once for all in order to buy peace of mind and bring about complete harmony and goodwill in the family. The family arrangements are governed by a special equity peculiar to themselves and would be enforced if honestly made. ................".
10. In other words to put the binding efect and the essentials of a family settlement in a concretised form, the matter may be reduced into the form of the following propositions :
"(1) The family settlement must be a bona fide one so as to resolve family disputes and rival claims by a fair and equitable division or allotment of properties between the various members of the family;
(2) The said settlement must be voluntary and should not be induced by fraud, coercion or undue influence;
(3) The family arrangement may be even oral in which case no registration is necessary;
(4) It is well settled that registration would be necessary only if the terms of the family arrangement are reduced into writing.
Here also, a distinction should be made between a document containing the terms and recitals of a family arrangement made under the document and a mere memorandum prepared after the family arrangement had already been made either for the purpose of the record or for information of the court of for making necessary mutation. In such a case the memorandum itself does not create or OS.1178/1982 70 extinguish any rights in immovable properties and therefore does not fall within the mischief of Section 17(2) of the Registration Act and is, therefore, not compulsorily registrable;
(5) The members who may be parties to the family arrangement must have some antecedent title, claim or interest even a possible claim in the property which is acknowledged by the parties to the settlement. Even if one of the parties to the settlement has no title but under the arrangement the other party relinquishes all its claims or titles in favour of such a person and acknowledges him to be the sole owner, then the antecedent title must be assumed and the family arrangement will be upheld and the courts will find no difficulty in giving assent to the same; (6) Even if bona fide disputes, present or possible, which may not involve legal claims are settled by a bona fide family arrangement which is fair and equitable the family arrangement is final and binding on the parties to the settlement."
127) From the above conspectus of law, it is clear that 'family arrangement' is also an instrument of partition, and registration would be necessary if the terms of the family arrangement are reduced into writing. A mere memorandum prepared after the family arrangement had already been made either for the purpose of the record or for information of OS.1178/1982 71 the revenue authority for making necessary mutation, is not compulsorily registrable. Whether registration would be necessary or not, it depends upon the nature of the document, which parties rely upon, and in that circumstance, it is an absolute necessity to produce the document which relies on by the parties before the Court to prove the contention taken by way of pleadings. Otherwise, necessary adverse inference would follow.
128) With the above backgrounds, contentions taken by Defendants No.2 to 6 have to be assailed of.
129) Defendant No.2 contends that suit schedule properties were divided between Plaintiff and Defendants under "palupatti", which took place in the year 1972. Whereas, Defendants No.3 to 6 contend that suit schedule properties were divided OS.1178/1982 72 before panchayatdars by "family arrangement" in the year 1972. It is clear that Defendant No.2, and Defendants 3 to 6 have taken divergent contentions regarding the instrument of partition. Whether it is a palupatti or family partition, the burden lies upon them to prove the same.
130) It is important to note that both Defendant No.2 as well as Defendants No.3 to 6 have not produced either 'palupatti' or 'family arrangement', except their bare plea of partition in their respective written statement.
131) Oral testimony regarding alleged partition - Defendant No.3(a) has deposed as DW.2. In his cross examination dated 07.10.2002 by Plaintiff, it is deposed that properties were measured; list of properties was prepared with the help of Village Accountant [Shanbogh]; only one palupatti was prepared on white paper; and OS.1178/1982 73 pachayatdars signed as witnesses. Further, it is deposed that they discussed about the partition within a day, and very next day, they decided for partition. Also, it is deposed that the parties agreed to register it. It is deposed that palupatti was given to the custody of Defendant No.1. It is further deposed that when Defendant No.1 was asked to give the same for registration, he told that the same was handed over to Defendant No.5. It is also deposed that Defendant No.5, despite the repeated requests, did not return the palupatti and evaded the same.
132) DW.2 has deposed that Sri.Sriramaiah, Sri.Papareddy, Sri.Nanjundappa and Sri.Gundappa acted as panchas and they are no more. He has further deposed that there is no document to show that they acted as panchas.
OS.1178/1982 74
133) After remanding the matter, DW.2 has adduced his further examination-in-chief on 18.12.2019. In his further examination-in-chief, he has deposed about the seven divisions of the suit schedule properties and allotment of properties to the share of Plaintiff and Defendants No.1 to 6 as per the alleged partition took place in the month of June 1972.
134) For the first time, DW.2, in his further examination-in-chief, has deposed about the alleged allotment of the properties to the share of Plaintiff and Defendants under alleged partition purported to have taken place in 1972. No such apportionment of shares with extent and boundaries have been stated in the written statement filed by Defendants No.2 to 6, or in the previous examination-in-chief of DW.2. Deposition of DW.2 as to alleged partition of the suit schedule OS.1178/1982 75 properties is without there being production of alleged partition deed or family arrangement.
135) DW.2, in his cross examination by Plaintiff, deposes that partition deed was with Defendant No.5. He further deposes that his father and Defendants No.1 and 2 asked Defendant No.5 to return the partition deed. He also deposed that Defendant No.5 told that he had already given partition deed to Defendant No.1.
136) It is deposed that all the members of the family were signatories to partition deed. It is further deposed that on the date of division of the properties, it was noted in the paper [chit] that which of the properties were to be allotted to which of the family members. He has also deposed that said chit was given to the custody of Defendant No.5.
OS.1178/1982 76
137) DW.2, in his cross examination by Defendant No.1, has deposed that no mutation proceedings were effected on the basis of partition deed as alleged by him.
138) DW.2 has also been cross examined by Defendant No.4, who has filed common written statement with Defendants No.3, 5 and 6. In his cross examination by Defendant No.4, it is deposed that he has produced the document to show that partition was effected as deposed by him. It is further deposed that except claim statement, no other documents have been produced to show that there was partition of suit schedule properties.
139) Defendant No.4 has suggested DW.2 that after partition of the properties between Sri.Pillanna and Sri.Pilla Reddy, a separate mutation was effected in the name of Sri.Pilla Reddy relating to the properties allotted to him as per Ex.D.38 and OS.1178/1982 77 that as per the said mutation, RTCs were entered in the names of children of Sri.Pilla Reddy. DW.2 has also been suggested by Defendant No.4 that no partition was effected between the children of Sri.Pilla Reddy and that there is no document to show that there has been partition between the children of Sri.Pilla Reddy. DW.2 has denied the said suggestions put to him by Defendant No.4 as false.
140) Thus, it is clear that Defendant No.4 disputes the contention taken in written statement filed by him and Defendants No. 3, 5 and 6 relating to partition of suit schedule properties between Plaintiff and Defendants No.1 to 6. Rather, by putting suggestion to DW.2, he asserts that only two divisions were effected in respect of suit schedule properties between the branch of Sri.Pillanna and branch of Sri.Pilla Reddy. This suggestion totally contradicts the contention taken in the written statement filed by Defendants No.3 to OS.1178/1982 78 6 that there has been partition of suit schedule properties between Plaintiff and Defendants.
141) DW.2 has been cross examined by Defendant No.6, who has filed common written statement with Defendants No.3, 4 and 5. Defendant No.6 has suggested DW.2 by tendering Ex.D.106 [Order- sheet in RFA No.1978/2010] that legal heirs of Defendant No.6 had filed a suit claiming that no partition was effected relating to suit schedule properties between Sri.Pilla Reddy and his children. This suggestion has been affirmed by DW.2. Thus, it would be clear that Defendant No.6, who has filed his written statement along with Defendants No.3, 4 and 5, has also disputed the partition of suit schedule properties between Plaintiff and Defendants. On the other hand, Defendant No.6 relies on Ex.D.106 and asserts that legal heirs of Defendant No.6 has filed suit for partition of suit schedule properties.
OS.1178/1982 79
142) DW.2 has also been cross examined by Defendant No.5, who has filed common written statement along with Defendants No.3, 4 and 6. Defendant No.5 has suggested that partition had taken place on 14.01.1972, the day of 'Sankranti'. DW.2 has denied the suggestion put forth by Defendant No.5. On the contrary, he has deposed that partition had taken place in the month of June 1972.
143) In the beginning, DW.2 has been cross examined by Defendant No.5 on 03.10.2002. It has been suggested to DW.2 that partition has taken place prior to 'Ugadi'. Thus, it would be clear that Defendant No.5 disputes the date of alleged partition.
144) Defendant No.5 has deposed as DW.4. In his examination-in-chief, he has deposed that he has given palupatti to his Advocate Sri.Hanumanthaiah.
OS.1178/1982 80 Further, it is deposed that Defendant No.3 and his sons have given the palupatti to their Advocate, Sri.Hanumanthaiah.
145) DW.4 has been thoroughly cross examined by Plaintiff. In his cross examination, he has deposed that talks about partition were taken in his house and that talks went on for 3-4 days. It is deposed that no pachayatdar was called for, and no measurement and valuation were made. It is further deposed that palupatti was written in the office of Advocate Sri.Hanumanthaiah; he signed the palupatti; and he did not see whether witnesses signed the palupatti. It is deposed that palupatti was prepared mentioning seven shares; for each sharer, separate palupatti was made; all sharers signed each palupatti; and they did not read the palupatti and did not ask the counsel to give palupatti. It is further deposed that he has not OS.1178/1982 81 made any efforts to get khata in his name. It is also deposed that he has not paid kandayam separately.
146) Defendant No.6 has deposed as DW.5. He has been cross examined by Plaintiff. In his cross examination, it is deposed that talks were held for one day and only two shares were made.
147) Contrary, Defendant No.5 has suggested to PW.1 that the written palupatti was given to all the members of the family after dividing the suit schedule properties. Further suggestion is that said palupatti was with the custody of father of PW.1 and that he has not produced the same intentionally.
148) Thus, it would be clear that evidence of DW.2, DW.4 and DW.5 is quite contrary to each other's evidence relating to partition of suit schedule properties.
OS.1178/1982 82
149) Further, alleged allotment of properties as deposed by DW.2 in his further examination-in-chief has been emphatically denied by Plaintiff, as well as Defendant No.1. Also, Defendant No.4 and 6 dispute the alleged allotment of properties as deposed by DW.2.
150) Defendant No.4 has suggested to DW.2 that 10 acres 13 guntas in Sy.No.31/1 were given to Defendant No.1. It has been further suggested that 7.5 guntas each were given to mother-in-law of DW.2 and male children of one Smt.Laxmamma.
151) Similarly, Defendant No.6 has suggested to DW.2 that DW.2 has deposed falsely that Item No.12 has been allotted to Defendants No.1 and 2 and that Item No.16 has been allotted to Plaintiff and Defendant No.1.
OS.1178/1982 83 152) DW.2 has deposed that Items No.17 to 19 were equally allotted to Defendants No.3 to 6. However, Defendant No.5 has disputed such divisions by suggesting that said Items are his self acquired properties.
153) Thus, it is clear that alleged divisions of properties as deposed by DW.2, in his further examination-in-chief, have also been disputed by Defendants No.4, 5 and 6, who have filed common written statement along with Defendant No.3.
154) Documentary evidence at Exs.P.10 to P.13, Index of Lands, make it clear that after the death of Sri.Pillanna bin Guruva Reddy, the name of Sri.Patel G Pilla Reddy got entered relating to suit schedule properties. Exs.P.18 and P.19, Records of Rights, mention the name of Sri.Pillanna bin Guruva Reddy.
OS.1178/1982 84
155) Exs.P.16 and P.20, Index of Lands, mention the names of Defendant No.1 [Sri.Shamanna] and late Sri.G.Pilla Reddy relating to Item No.15 of the suit schedule property. Exs.P.22 and P.23 are Index of Lands relating to Items No.17, 18 and 19 of the suit schedule properties. They stand in the name of Defendant No.5.
156) Exs.D.27 to D.36, Records of Rights between 1988-89 and 1990-91, produced by Defendant No.3 in the evidence of DW.2 relating to Item Nos.3, 4, 6, 8, 9, 10, 11, 12, 13 and 15 make it clear that after the death of Sri.Patel G Pilla Reddy, the names of Defendant No.3 to 6 have been entered therein as per Ex.D.38 [mutation entry No.4/1982-83]. This clearly establishes the fact that till the death of Sri.Patel G Pilla Reddy, suit schedule Items stood in his name. It is to be noted that names of Defendants No.3 to 6 are entered in Ex.D.27 to D.36 being the legal heirs of late Sri.Patel G. Pilla Reddy, OS.1178/1982 85 and not entered on the basis of the alleged partition as contended by Defendants No.2 to 6.
157) As per the contentions taken in written statement by Defendants No.2, and 3 to 6, seven shares were made and same were allotted to Plaintiff and Defendants No.1 to 6. As per their version, no share was allotted to late Sri.Patel G.Pilla Reddy. However, Exs.D.27 to D.36 remained continued in the name of late Sri.Patel G Pilla Reddy till his death. Ex.D.27 to D.36 itself falsify the contention of Defendants No.2 to 6 that suit schedule properties were partitioned and that seven divisions were made.
158) It is not in dispute that Sri.Patel G. Pilla Reddy was managing the suit schedule property after the death of Sri.Pillanna. It is also not in dispute that suit schedule properties were the family properties which stood in the name of OS.1178/1982 86 Sri.Patel G Pilla Reddy till his death. Had the partition taken place as contended by Defendants No.2 and 3 to 6 in their written statement, there would be no occasion to continue the name of Sri.Patel G Pilla Reddy till his death.
159) Submissions of the parties - Learned Counsel for Defendant No.3 submits that in the claim petitions filed before the Assistant Commissioner and SLAO for enhancement of compensation amount for the lands acquired, Plaintiff and Defendants have admitted the partition of suit schedule properties.
160) It is further submitted that Plaintiff and his mother Smt.Ankamma, filed claim statement in respect of the property bearing Sy.No.175/2, measuring 26.5 guntas [portion of Item No.21] and award was passed in their favour.
OS.1178/1982 87
161) Defendant No.3 has relied upon Exs.D1, D.2, D.6, D.7, D.11 to D.19, D.26. D.40, D.93, D.94, D.97, D.98 and D.100 in support of his submission.
162) Learned Counsel for Plaintiff, as well as Defendant No.1 submit that joint family owns an extent of 68 acres and more consisting of wet, dry and bagayath in different survey numbers. Theory of partition mentioned in various documents is only to avoid possible legal action from the Government under the Land Reforms Act and the Urban Land Ceiling Act. They have relied upon Ex.D.96 [Affidavit dated 01.01.1976] sworn in by Sri.Patel G Pilla Reddy to substantiate their submission.
163) In the backdrop of the submissions of learned Counsel for Plaintiff, Defendants No.1 and 3, it would be appropriate to delve into the documents relied upon by them.
OS.1178/1982 88
(a) Ex.D.104 is copy of Notice dated 19.01.1973 under Section 9(1) and (10) of the Land Acquisition Act issued by SLAO to Sri.Patel G. Pilla Reddy for having acquired Sy.No.175/2, measuring 26.5 guntas of Banasavadi village for the purpose of Defence vide Notification dated 05.01.1973. In Ex.D.104, Sri.Patel G.Pilla Reddy was informed to give his statement showing his interest in the land.
(b) Ex.D.103 is Notice dated 23.02.1973 issued by SLAO to Sri.Patel G. Pilla Reddy intimating him to produce the title documents including encumbrance certificate.
(c) Ex.D.100 is an application dated 28.02.1973 filed before SLAO by Sri.Patel G.Pilla Reddy, whereby he has produced certain documents in respect of Sy.No.175/2, measuring 26.5 guntas of Banasavadi village.
(d) Ex.D.102 is notice dated 18.02.1974 issued by SLAO to Sri.Patel G.Pilla Reddy for production of title documents in respect of Sy.No.175/2, measuring 26.5 guntas of OS.1178/1982 89 Banasavadi village. In Ex.D.102, reference of claim statement dated 20-02-1973 filed by Sri.Patel G.Pilla Reddy has been made.
(e) Ex.D.1 is petition dated 12.09.1975 filed before SLAO by Sri.Patel G. Pilla Reddy along with Sri.Rajappa [Plaintiff] and Smt.Ankamma [Defendant No.7] for payment of compensation in the name of Sri.Rajappa and Smt.Ankamma in respect of Sy.No.175/2, measuring 26.5 guntas of Banasavadi village.
(f) Ex.D.7 is application dated 13.10.1976 filed by Smt.Ankamma under Section 18 of the Land Acquisition Act for referring the matter to the competent court for determination of just and reasonable compensation in respect of Sy.No.175/2, measuring 26.5 guntas of Banasavadi village.
(g) Ex.D.93 is statement dated 12.04.1976 of Smt.Ankamma and
Sri.Rajappa recorded by SLAO. In Ex.D.93, Smt.Ankamma gave her no objection regarding the receipt of compensation by Sri.Patel G. Pilla Reddy towards the yield of OS.1178/1982 90 the land, and Sri.Rajappa gave his no objection to give compensation to his mother Smt.Ankamma with respect to Sy.No.175/2, measuring 26.5 guntas of Banasavadi village.
(h) Ex.D.94 is statement dated 12.04.1976 of Sri.Patel G.Pilla Reddy
recorded by SLAO. In Ex.D.94, Sri.Patel G. Pilla Reddy gave a statement to the effect that he has received compensation towards yield of the land in respect of Sy.No.175/2, measuring 26.5 guntas of Banasavadi village.
(i) Ex.D.97 is Notice of Award dated 27.07.1976 issued by SLAO in respect of Sy.No.175/2, measuring 26.5 guntas of Banasavadi village. In Ex.D.97, it is mentioned that award is made in favour of Smt.Ankamma.
(j) Ex.D.98 is handing over and taking over possession of Sy.No.175/2, measuring 26.5 guntas of Banasavadi village. It goes to show that on 30.07.1976 Sri.Patel G. Pilla Reddy is shown to have handed over the possession of Sy.No.175/2, measuring 26.5 OS.1178/1982 91 guntas of Banasavadi village to SLAO. It also bears the thumb impression of Smt.Ankamma.
(k) Ex.D.5 is judgment dated 15.04.1980 passed in LAC No.245/76 and other connected cases, whereby compensation awarded in various LAC cases was enhanced.
164) In Ex.D1, there has been recital to the effect that partition of joint family properties was effected some years back. In Exs.D.93 and D.94, it has been recorded that partition had taken place two and half years back.
165) Defendant No.3, having relied upon Ex.D.1, D.93 and D.94, submits that Plaintiff and his mother have admitted the fact of partition in LAC proceedings.
166) It is to be noted that Sy.No.175/2 measuring 26.5 guntas of Banasavadi village was acquired OS.1178/1982 92 under Notification dated 05.01.1973. Sri.Patel G. Pilla Reddy filed his claim petition on 20.02.1973 in respect of the said property. As per Defendants No.2 to 6, the alleged partition had taken place in the year 1972. Had the partition taken place in the year 1972, and Plaintiff and his mother Smt.Ankamma were really allotted Sy.No.175/2 measuring 26.5 guntas under the alleged partition, there would be no necessity for Sri.Patel G. Pilla Reddy to file claim petition on 20.02.1973 in respect the said property, and same should have been filed by Plaintiff and his mother Smt. Ankamma.
167) In the year 1975, in a petition for enhancement of the compensation [Ex.D.1], the names of Plaintiff and his mother Smt.Ankamma have been shown along with Sri.Patel G.Pilla Reddy as petitioners, and statement of Smt.Ankamma at Ex.D.93 is shown to have been recorded by SLAO.
OS.1178/1982 93 The reason assigned in Ex.D.1 is that joint family properties were partitioned some years back, and as khata was in the name of Petitioner No.1 [Sri.Patel G.Pilla Reddy], he had preferred the claim application. It is recited in Ex.D.1 that as the said property [Sy.No.175/2, measuring 26.5 guntas] has come to the share of Petitioners No.2 and 3 [Plaintiff and Smt.Ankamma], Petitioners No.2 and 3 are entitled for compensation. Said reason assigned and recital made in Ex.D.1 would be relevant to consider if alleged partition had taken place after filing of claim petition. In the instant case, it is the case of Defendants No.2 to 6 that partition had taken place in the year 1972. Land in question was acquired in the year 1973. Claim Petition was filed by Sri.Patel G Pilla Reddy in the year 1973. Had the partition taken place in the year 1972 and share was allotted to Plaintiff and Smt.Ankamma, claim petition should have been filed in their names only. Instead, Sri.Patel G Pilla Reddy filed claim petition OS.1178/1982 94 and later, in the year 1975, Plaintiff and Smt.Ankamma were made as parties to petition at Ex.D.1 along with Sri.Patel G Pilla Reddy. This very fact does not support the reason assigned in Ex.D.1 and recital of partition in Ex.D.1.
168) So far as Ex.D.93, statement allegedly given by Smt.Ankamma before SLAO is concerned, it is clear that said statement was recorded for the purpose of confirming the compensation received by Sri.Patel G Pilla Reddy towards yield of Sy.No.175/2, measuring 26.5 guntas. Same statement is shown to have been recorded from Sri.Patel G Pilla Reddy as per Ex.D.94. In Exs.D.93 and D.94, it is recorded that palupatti was effected two and half years back. Statements at Exs.D.93 and D.94 were recorded on 12.04.1976. If said statements are taken into consideration, partition should have taken place in year 1973. Then also the OS.1178/1982 95 theory of partition put forth by Defendants No.2 to 6 would become redundant.
169) Ex.D.2 is application dated 17.01.1977 filed by Sri.Patel G. Pilla Reddy, Defendants No.1, 4 and 6, Plaintiff and his mother Smt.Ankamma under Section 18 of the Land Acquisition Act for referring the matter to the competent court for determination of just and reasonable compensation in respect of Sy.No.32/1A, measuring 12 acres 20 guntas of Bendiganahalli village.
170) Ex.D.11 is application dated 02.02.1977 filed by Sri.Patel G. Pilla Reddy and Sri.Gurumurthy [Defendant No.2] under Section 18 of the Land Acquisition Act, for referring the matter to the competent court for determination of just and reasonable compensation in respect of Sy.No.146/2, measuring 02 acre 03 guntas.
OS.1178/1982 96
171) Ex.D.12 is application dated 12.09.1975 filed by Sri.Patel G.Pilla Reddy and Defendants No.1, 2, 5 and 6 under Sections 9 and 10 of the Land Acquisition Act, claiming compensation in respect of Sy.No.153, measuring 05 acres 05 guntas of Banasavadi village.
172) Ex.D.13 is application filed by Defendants No.3 to 6 under Sections 9 and 10 of the Land Acquisition Act, claiming compensation in respect of Sy.No.157/1, measuring 02 acres 28 guntas of Banasavadi village in LAC No.65/1981-82.
173) Ex.D.14 is application dated 12.09.1975 filed by Sri.Patel G.Pilla Reddy and Defendant No.3 under Sections 9 and 10 of the Land Acquisition Act, claiming compensation in respect of Sy.No.160/2, measuring 07 guntas of Banasavadi village.
OS.1178/1982 97
174) Ex.D.15 is application filed by Defendant No.2 under Sections 9 and 10 of the Land Acquisition Act, claiming compensation in respect of Sy.No.173/11, measuring 01 acre 19 guntas of Banasavadi village in LAC No.85/1981-82.
175) Ex.D.16 is application filed by Sri.Patel G.Pilla Reddy and Defendants No.1 and 2 under Sections 9 and 10 of the Land Acquisition Act, claiming compensation in respect of Sy.No.230 measuring 03 acres 11 guntas of Banasavadi village.
176) Ex.D.17 is application filed by Sri.Patel G.Pilla Reddy and Defendants No.1 and 2 under Sections 9 and 10 of the Land Acquisition Act, claiming compensation in respect of Sy.No.231 measuring 03 acres 15 guntas of Banasavadi village.
177) Ex.D.18 is application filed by Defendant No.1 under Sections 9 and 10 of the Land OS.1178/1982 98 Acquisition Act, claiming compensation in respect of 01 acre 27.5 guntas in Sy.No.231 measuring 03 acres 15 guntas of Banasavadi village in LAC No.160/1981-82.
178) Ex.D.19 is application dated 1/3.04.1989 filed by Defendant No.3 before SLAO claiming his right over compensation in respect of Sy.No.130. In Ex.D.19, Defendant No.3 objected to release the compensation amount to his other brothers.
179) In Exs.D.2 and D.11 to D.19, there has been recital that partition was effected some years back. It is to be noted that, all applications except applications at Exs.D.13, 15 and 18 were filed by Sri.Patel G Pilla Reddy either with Plaintiff or Defendants or with both during his life time.
180) Ex.D.13 was filed by Defendants No.3 to 6 in the year 1981-82 after the death of Sri.Patel G.Pilla OS.1178/1982 99 Reddy. Exs.D.15 and D.18 were filed by Defendant No.2 in the year 1981-82 after the death of Sri.Patel G. Pilla Reddy.
181) From the above documents, it is clear that the manager, Sri.Patel G Pilla Reddy had filed all applications claiming compensation in the lands acquired till his death. After his death, Defendant No.2 has filed applications in respect of Sy.No.173/11 and Sy.No.231, and Defendants No.3 to 6 have filed application in respect of Sy.157/1.
182) Exs.D.96 is Affidavit sworn in by Sri.Patel G. Pilla Reddy on 30.12.1975. In Ex.D.96, Sri.Patel G. Pilla Reddy, stated that they became divided effecting partition orally before panchayatdars about three years back and that they have also got subsequently palupatties of the properties fallen to their respective shares pursuant to above said oral partition. Further, he made a declaration that the OS.1178/1982 100 total extent of the properties of the joint family (erstwhile) for the purpose of determining ceiling limit is 63 acres and 17.5 guntas or approximately 7.00 units. He made further declaration that the erstwhile joint family will be entitled for the purpose of ceiling 80 units, whereas it has got approximately 7.00 units.
183) From the very statement in Ex.D.96, it is clear that though there is a writing as to division of properties orally in Ex.D.96, the very recital itself indicates that as on the date of declaration made by Sri.Patel G. Pilla Reddy, joint family owned 63 acres 17.5 guntas. Further, it would be clear that said declaration at Ex.D.96 seems to be made only for the purpose of showing that holding of joint family is within the ceiling limit.
184) In Ex.D.96, Sri.Patel G Pilla Reddy further declared that if it has come to the knowledge of the OS.1178/1982 101 Government that he and his joint members possess more than the land detailed or above the ceiling limit, the Government is at liberty to take action to recover the compensation amount paid to him and his family members. This would lead only the potential conclusion that Sri.Patel G Pilla Reddy made declaration at Ex.D.96 to avoid the possible action of the Government under the Karnataka Land Reforms Act and the Urban Land Ceiling Act, and in that circumstance, Ex.D.96 cannot be considered as proof for partition. If there had been palupatti as recited in Ex.D.96, there would be no necessity for Sri.Patel G. Pilla Reddy to give such declaration and to file applications in his name along with other family members for compensation. Instead of giving declaration at Ex.D.96, he could have produced the palupatti showing the divisions of family properties by metes and bounds among the members of the joint family. In that view, there would be no impediment to accept the argument OS.1178/1982 102 advanced by learned counsel for Plaintiff as well as Defendant No.1 that declaration at Ex.D.96 made by Sri.Patel G. Pilla Reddy is only to avoid possible legal action under the Land Reforms Act and the Urban Land Ceiling Act by the Government.
185) Submissions of Defendant No.3 - Learned Counsel for Defendant No.3 submits that Plaintiff has admitted the partition effected in the joint family in the written statement filed by him in OS No.1320/78 filed by one Sri.Krishna Reddy. He has relied upon Exs.D.8 and D.20 in support of his contention.
186) Ex.D.20 makes it clear that one Sri.Krishna Reddy son of Sri.Munivenkatappa filed suit for permanent injunction against Defendants No.2 to 6 and Plaintiff in the year 1978 in OS No.1320/1978. In the said suit, Plaintiff was arrayed as Defendant No.6, and Defendant No.2 in this suit was made as OS.1178/1982 103 Defendant No.5. Plaintiff and Defendant No.2 [Sri.Gurumurthy] filed their common written statement as per Ex.D.8 in OS No.1320/1978, contending that joint family properties were divided under a family arrangement. It is further contended in Ex.D.8 that the suit schedule property [property in respect of which relief is claimed in OS No.1320/1978] was allotted to the share of Sri.Patel G. Pilla Reddy, and after his death, his sons are in possession of the property.
187) It is to be noted that as per pleadings and evidence of the parties, Sri.Rajappa was not physically abled person. He could not move without the help of others. As deposed by DW.2, after 1972, Sri.Rajappa and his mother were residing with Sri.Narayana Reddy [PW.3], who is the maternal uncle of Plaintiff and brother of Plaintiff's mother. In that circumstance, whether Plaintiff had accompanied Defendant No.2, who contended that OS.1178/1982 104 Plaintiff and his mother were separated after taking their share in suit schedule properties, in filing written statement at Ex.D.8, and whether Plaintiff had really given such information to draft the written statement, are the broader aspects of the matter, which has not been proved in this suit. Be that as it may.
188) In Smt.Shamlata vs. Vishweshwara Tukaram Giripunje, [2008 SCC OnLine Bom 90], the Hon'ble Bombay High Court was pleased to hold that "certified copy of plaint is not a public document, and for proving such document, the original plaint should have been called in the Court". In para-5, having regard to the facts of the case, it has been held thus :
"5. .... It appears that the learned Judge of the trial Court as well as the appellate Court have relied upon the certified copy of the plaint in Civil Suit No.312 of 1965 (Exh.52). Both the judges have held that the document i.e. plaint can be read as it is a public document. Both seem to be under misconception. The certified copy of OS.1178/1982 105 the plaint is not a pubic document. Hence, it requires proof. For proving such document, the original plaint should have been called in the Court....".
189) If the statement made in Ex.D.8 is taken into consideration, it would remain contrary to the contentions of Defendants No.2 to 6 taken in their respective written statement in this suit. They have taken the contention that seven divisions were made. According to them, no share was allotted to the manager Sri.Patel G. Pilla Reddy. In Ex.D.8, it is pleaded that two divisions were made, and schedule property [property mentioned in OS No.1320/1978] was allotted to the share of Sri.Patel G Pilla Reddy, and after his death, his sons are in possession of it. This itself makes it clear that what Defendants had contended in OS No.1320/1978 is totally contrary to the contentions taken by Defendants No.2 to 6 in this suit.
OS.1178/1982 106
190) In the Order dated 23.03.1979 at Ex.D.20 on IA No.1 passed in OS N0.1320/1978, it has been observed that "defendants' father had right over the portion of suit schedule property and the defendants being their successors have derived title and possession to said portion involved in O.S.No.58/1954".
191) Had the partition taken place as contended by Defendants 2 to 6, and had they produced the partition deed in the said suit, the same should have been mentioned in the Order at Ex.D.20. Instead, it has been observed that after the death of Sri.Patel G Pilla Reddy, Defendants No.3 to 6 [Defendants No.1 to 4 in Ex.D.20] succeeded the property [property mentioned in Ex.D.20]. In that view, merely there exists recital in Ex.D.8, which is too contrary to the contentions of Defendants No.2 to 6, it cannot come to the conclusion that there has been partition of suit schedule properties OS.1178/1982 107 between Plaintiff and Defendant in absence of discharging the burden of proving partition as contented by Defendants No.2 to 6 by placing palupatti/family arrangement.
192) Defendant No.3 has also relied upon Exs.D.21 to D.25 and Exs.D.87 to D.91 in support of his contention as to partition.
(a) Ex.D.21 is Order-sheet, which goes to show that Defendant No.3 filed suit against SLAO and another in OS No.4903/88 seeking permanent injunction in respect of Sy.No.223, measuring 3 acres 11 guntas and Sy.No.232/1, measuring 1 acre 7 guntas.
(b) Ex.D.22 is order dated 13.04.1993
passed in OS No.4903/1988 on the
application filed under Order 6 Rule 17 of CPC.
(c) Ex.D.23 is the common judgment dated 21.12.1991 passed in OS.No.4590/90, 4591/90, 4592/90, 4593/90, 4594/90 and 4595/90 filed by Defendant No.3 and his sons, Defendants No.3(a) to (d); and OS.1178/1982 108 Defendant No.5 against BDA and 2 others. Ex.D.23 goes to show that said suits filed for declaration of acquisition proceedings as null and void were dismissed and for injunction were decreed restraining BDA and others from interfering with the peaceful possession and enjoyment of property bearing Sy.No.128 of Banasavadi village by plaintiffs without due process of law.
(d) Ex.D.25 is Order dated 18.12.1991 passed in OS No.4595/90 on the application filed by Sri.G.P.Shankarappa Reddy [Defendant No.6 in this suit] for his impleadment.
(e) Ex.D.24 is Order-sheet in O.S.No.10094/96, which goes to show that Defendant No.3 filed suit for injunction against SLAO and another.
(f) Exs.D.87 and D.88 are certified copies of judgment and decree dated 19.10.2010 passed in OS No.2707/1998 filed by legal heirs of Defendant No.6 against Defendant No.3 and his children; legal heirs of Defendant No.4; and Defendant No.5 and his children for partition of the properties.
OS.1178/1982 109 They make it clear that said suit came to be dismissed.
(g) Ex.D.89 is certified copy of plaint in OS No.4842/1997 filed by Defendant No.4 against Defendants No.3, 5 and 6 and 2 others in respect of Items No.17 to 19 of suit schedule properties for declaring him as absolute owner and for permanent injunction.
(h) Ex.D.90 is certified copy Order- sheet in O.S.No.4842/1997, which discloses that suit filed by Defendant No.4 in O.S.No.4842/1997 was dismissed for non- prosecution.
(i) Ex.D.91 is certified copy of written statement filed by Defendant No.4 in OS No.10436/1993 filed by Defendant No.5 against Defendant No.4 seeking injunction in respect of Sy.No.229/1.
193) In addition to above documents, Defendant No.5 has produced Exs.D.3 and D.4 in the cross examination of DW.2.
OS.1178/1982 110
(a) Ex.D.3 is certified copy of judgment in OS No.56/92 filed by Defendant No.5 against his brothers, Defendants No.3 and 4; and sons of Defendant No.3, for permanent injunction in respect of Sy.No.232/1, measuring 1 acre 7 guntas of Banasawadi village. Ex.D.3 makes it clear that suit filed by Defendant No.5 came to be dismissed.
(b) Ex.D.4 is True copy of Order passed in Regular First Appeal preferred by Defendant No.5 in RFA No.455/1997 against the judgment passed in OS No.56/92 which also came to be dismissed.
194) It is to be noted that above referred proceedings as relied upon by Defendants No.3 and 5 are the proceedings, which have been taken subsequently by Defendants No.3, 4 and 5. Exs.D.21 to D.25, D.89 to D.91, D.3 and D.4 are relating to suits for injunction filed by Defendants No.3 to 5 and children of Defendant No.3 against SLAO and BDA. It has nothing to do with this suit for OS.1178/1982 111 partition where the rights of the parties are to be adjudicated upon. Neither Plaintiff nor Defendant No.1 is a party to all those said proceedings.
195) Exs.D.87 and D.88 are judgment and decree dated 19.10.2010 passed in OS No.2707/1998 filed by legal heirs of Defendant No.6 against Defendant No.3 and his children; legal heirs of Defendant No.4; and Defendant No.5 and his children for partition of the properties. Exs.D.87 and D.88 abundantly make it clear that either Plaintiff and his mother Smt.Ankamma or Defendants No.1 and 2 are not parties to the said suit. Most important is that said suit was filed during the pendency of this suit. In the said suit, it was not the issue that whether partition had taken place between Plaintiff and Defendants of this suit. More important is that no 'palupatti' or 'family arrangment' was produced in the said suit.
OS.1178/1982 112
196) Further, in the said suit, children of Defendant No.6 contended that there was no partition between the children of Sri.Patel G.Pilla Reddy [Defendants No.3 to 6 of this suit]. Defendant No.1 [Defendant No.3 in this suit] filed his written statement contending that there had already been partition between Sri.Patel G. Pilla Reddy's sons and his brother's sons [Plaintiff and Defendants No.1 to 6 in this suit]. Defendant No.8 [wife of Defendant No.4 of this suit] took the same contention as that of Defendant No.1 in that suit. Defendants No.10 and 13 [2nd and 3rd wives of Defendant No.4 of this suit] contended that there was no partition between the children of Sri.Patel G Pilla Reddy, and Defendants No.14 to 16 [children of Defendant No.5 of this suit], and also contended that there was no partition between the children of Sri.Patel G. Pilla Reddy. Above pleadings of the parties are quite contrary to the contentions taken OS.1178/1982 113 in the common written statement filed by Defendant No.3 to 6 in this suit.
197) In City Municipal Council vs. C. Ramu, [1988 SCC OnLine Kar 286], the Hon'ble High Court of Karnataka was pleased to hold that "judgment of court is relevant only when its existence bars courts from taking cognizance of suit or deciding it". In para-43..., it is held thus :
"43. .... Section 40 of the Evidence Act makes the judgment and order or decree relevant only when they are required for the purpose of preventing the Court from taking cognizance of the suit or holding a trial. In other words, the judgment under Section 40 of the Evidence Act is relevant only when the existence of which bars the Courts from taking cognizance of the suit or deciding it. In other words, the judgment, if it operates as res judicata, then only it is relevant and admissible and it can be looked into..."
198) The Hon'ble Bombay High Court in Smt.Shamlata vs. Vishweswara Tukaram Giripunje (supra), having regard to the facts of the OS.1178/1982 114 case, was pleased to observe in para-5 of the judgment as under :
"5. ...The judgment does not fall within the scope of Section 11 of Code of Civil Procedure since the present defendant was not party to that suit. Obviously, therefore, that judgment does not fall within the scope of Section 40 of the Evidence Act. It is not relevant under Section 41 because it is not a judgment delivered in exercise of probate, matrimonial, admiralty, or insolvency jurisdiction. It is no relevant because it does not relate to matter of public nature. It also does not fall within the scope of Section 43 since existence of such judgment is not fact in issue...".
199) Thus, it would be clear that documents at Exs.D.21 to D.25, D.87 to D.89 relied upon by Defendant No.3, and Exs.D.3 and D.4 relied upon by Defendant No.5, have no relevancy in deciding the rights of the parties in this suit because the proceedings taken at Exs.D.21 to D.25, D.87 to D.89 and D.3 and D.4 are between Defendants No. 3 to 6 and their children and between Defendants No.3 to 6 and SLAO and BDA, wherein, Plaintiff and OS.1178/1982 115 his mother and Defendant No.1 in this suit are not parties to the said proceedings.
200) Alleged allotment of Plaintiff's share - DW.2, in his further examination-in-chief dated 18.02.2019, has deposed about divisions of suit schedule properties and allotment of Plaintiff's share in suit schedule properties. As per his evidence, Plaintiff was allotted Item No.16 bearing Sy.No.102, measuring 02 acres 09 guntas; Item No.21 bearing Sy.No.175/2, measuring 26.5 guntas; Item No.22 bearing Sy.No.32/1, measuring 02 acres; and Item No.26, bearing House List No. 59.
201) Plaintiff's case is that there has been no partition in the family and alleged partition as deposed by DW.2 has been denied. Similarly, the case of Defendant No.1 is that there has been no partition in the family.
OS.1178/1982 116
202) Regarding Item No.16 is concerned, DW.2, in his cross examination by Defendant No.4, has deposed that Item No.16 was allotted to Plaintiff and Defendant No.1, whereas, in his examination- in-chief, he has deposed that Item No.16 was allotted to Plaintiff only.
203) Defendant No.6 has suggested to DW.2 that Item No.16 was acquired by BDA and that award was made in the names of Sri.B.K.Krishna, Sri.Kallappa and Sri.Pilla Reddy. It has also been suggested that DW.2 has deposed falsely that Item No.16 was allotted to Plaintiff and Defendant No.1.
204) In OS No.2707/1998 filed by the children of Defendant No.6 at Exs.D.87 and D.88 [judgment and decree], they claimed Item No.16 as the share of Defendants No.2 to 6, contending that said item was allotted to Sri.Patel G. Pilla Reddy.
OS.1178/1982 117
205) Relating to Item No.21, as observed above, initially, claim petition was filed by Sri.Patel G Pilla Reddy, and later, Sri.Patel G. Pilla Reddy filed petition at Ex.D.1 along with Plaintiff and Smt.Ankamma. Contrary to measurement shown in Ex.D.1, Defendant No.4 has suggested to DW.2 that Plaintiff and Smt.Ankamma received the compensation of the entire extent of 01 acre of Item No.21.
206) So far as Item No.22 is concerned, DW.2, in his cross examination by Defendant No.4, has deposed that compensation amount of Item No.22 was received by Defendant No.1 and same was apportioned between all family members. He has further deposed that additional compensation amount of Item No.22 was paid to Defendant No.1.
207) Ex.D.82 [Special Notice] issued with respect to Item No.26 goes to show that even after the OS.1178/1982 118 alleged partition, Item No.26 still stands in the name of Defendant No.1.
208) Thus, it would be clear that Defendants No.3 to 6, who have filed common written statement, have disputed the alleged allotment of share to Plaintiff in the cross examination of DW.2. In that circumstance, there is no document to say that there had been partition of suit schedule properties; Plaintiff was allotted his share therein as deposed by DW.2; and Plaintiff and his mother were signatories to the partition. In absence of production of alleged 'palupatti/family arrangement', evidence adduced by Defendants No.2 to 6 itself demonstrates that there has been no partition of suit schedule property as contended by them.
209) Keeping aside the above evidence, extent of the suit schedule properties is taken into OS.1178/1982 119 consideration, joint family owns 68 acres and odd, in which, 04 acres and odd are said to have been allotted to Plaintiff as deposed by DW.2 [Defendant No.6 has deposed that 03 acres and 02 guntas were given to the share of Plaintiff], which certainly cannot be called as fair and honest divisions of the properties. At any stretch of imagination, it cannot come to the conclusion that there has been partition of suit schedule properties between Plaintiff and Defendants.
210) Summarization of evidence of alleged partition - Evidence relating to alleged partition of suit schedule properties may be summarized as follows :
(a) Defendants No.2 to 6 have failed to produce the alleged 'palupatti/family partition' as contended in their respective written statement, and as deposed in the evidence.
OS.1178/1982 120
(b) No documents have been produced to say that Plaintiff and Defendants were allotted their respective shares as deposed by DW.2, and that they are signatories to the alleged 'palupatti/family arrangement'.
(c) DW.2 has deposed that before partition all the lands were measured, whereas, DW.4 and DW.5 have deposed that no measurement was made and properties were not valued.
(d) DW.2 has deposed that only one palupatti was made describing seven shares, whereas, DW.4 has deposed that for each sharer, separate palupatti was made.
(e) DW.2 has deposed that father-in-law of Defendant No.1 had prepared palupatti, whereas, DW.4 has deposed that palupatti was written in the office of Advocate, Sri.Hanumanthaiah.
(f) DW.2 has deposed that palupatti was with Defendant No.1. He has further deposed that palupatti was with Defendant No.5. Whereas, DW.4 [Defendant No.5] has deposed that all the palupatties were kept in OS.1178/1982 121 the office of the Advocate, Sri.Hanumanthaiah.
(g) No mutation, for having entered the names of Plaintiff and Defendants on the alleged 'palupatti/family arrangement', has been produced. On the other hand, DW.2 has deposed that, on the basis of alleged 1972 partition, no mutation has been effected in respect of suit schedule properties.
(h) Defendant No.2, in his written statement, contends that palupatti had taken place in the year 1972. On the contrary, Defendants No.3 to 6, in their written statement, contend that properties were divided before Panchayatdars by family arrangement.
(i) Pleadings of Defendant No.2 to 6 do not disclose the date of partition.
(j) DW.1 [Defendant No.3] has deposed that after the purchase of Items No.17 to 19 in the name of Defendant No.5, during the festival of Ugadi, partition had taken place. As per evidence of DW.4 [Defendant No.5], Items No.17 to 19 were purchased on OS.1178/1982 122 31.05.1972. It is to be noted that 'Ugadi' usually comes in the month of March.
(k) Defendant No.5 has suggested to DW.2 [Defendant No.3(a)] that partition had taken place prior to 'Ugadi'. In the further cross examination of DW.2, Defendant No.5 has improved his case and suggested to DW.2 that palupatti had taken place on 14.01.1972 at Sankranti.
(l) DW.1, in the cross examination by Plaintiff, has deposed that one and half month after the 'Ugadi', the partition had taken place.
(m) In Exs.D1, D.2, D.12, D.13, D.14, D.16 and D.17, it has been stated that partition had taken place 'some/several years back'.
(n) In Exs.D.93 and D.94, it has been recorded that 'two and half years back' partition had taken place.
(o) Alleged 'palupatti/family arrangement' has not been produced in the proceedings mentioned in Exs.D1, D.2, D.3, D.4, D.6, D.7, D.11 to D.19, D.21 to D26, D.40, D.87 to D.91, D.93, D.94, D.97, D.98 and D.100.
OS.1178/1982 123
(p) Defendants No.2 to 6, in their respective written statement, contend that properties were divided into seven shares between Plaintiff and Defendants No.1 to 6.
(q) DW.1 and DW.2, in their evidence, have deposed that seven divisions were made in the properties and same were allotted to Plaintiff and Defendants No.1 to 6.
(r) Defendant No.4 has suggested to DW.2 that only two divisions were made between the branches of Sri.Pillanna and Sri.Patel G Pilla Reddy. Similarly, Defendant No.6 has suggested to DW.2 that only two divisions were made between the branches of Sri.Pillanna and Sri.Patel G Pilla Reddy. Whereas, Defendant No.5 has suggested that properties were divided between Sri.Pillanna and children of Sri.Pilla Reddy.
(s) Divisions of properties as deposed by DW.2 have been disputed by Defendants No.5 and 6, who filed common written statement along with Defendants No.3 and
4. OS.1178/1982 124
(t) Even after the alleged partition, properties remained in the name of the manager Sri.Patel G. Pilla Reddy, and Sri.Patel G. Pilla Reddy filed claim statement along with his family members in respect of the properties acquired.
(u) Affidavit at Ex.D.96 sworn in by Sri.Patel G. Pilla Reddy stating the alleged partition only leads to the conclusion that it was sworn in by him only for the purpose of avoiding any plausible legal action which would be initiated by the Government under the Karnataka Land Reforms Act and Urban Ceiling Act for having excess land as contemplated under the Karnataka Land Reforms Act.
(v) Lastly, alleged divisions of shares as deposed by DW.2 could not be considered as honest divisions of the properties.
211) Defendants No.2 to 6 have failed to produce the alleged 'palupatti/family arrangement'. According to them, they kept the same in their advocate office. No efforts were made by them to OS.1178/1982 125 secure and produce it in this suit, and thereby, they withheld the best evidence, which, if they produce, the actual fact of partition as contended by them would be known to the Court. In that circumstance, only presumption would arise is that either there shall be no document as such or if the said document is produced, the same would adverse to Defendants No.2 to 6.
212) Section 114 of the Evidence Act states that the Court may presume existence of certain facts. Section 114(g) states that the Court may presume the fact that evidence which could be and is not produced would, if produced, be unfavourable to the person who withholds it. Thus, there would be no impediment to draw adverse inference against Defendants No.2 to 6 in not producing 'palupatti/family arrangement'. In absence of producing the best evidence, above stated oral and OS.1178/1982 126 documentary evidence, which falsify the theory of partition, get primacy.
213) In Nagaraja Shetty vs Krishna, [1995 SCC OnLine Kar 186], the Hon'ble High Court of Karnataka was pleased to hold as follows :
"6. The provisions of Hindu Law as far as the act of partition is concerned are well defined and I only need to restate them very briefly. As repeatedly laid down by the Courts in the aforesaid decisions, it is only by act of parties namely the coparceners that a partition can take place and in a case where one or more members of a Hindu Undivided Family decide to severe the joint family status, that intention must be very clear from the material before the Court. The fact that the partly decides to reside separately or to start business separately or to dispose of his share of the joint family assets is strong supportive evidence of an intention to put an end to the joint family status but each of these by themselves may not necessarily be conclusive. Invariably the Court will look to the totality of the circumstances at the point of time when the severance has taken place and one of the predominant factors would be the question as to whether a pro-rata share has been carved out of the assets and whether that share has in fact been taken away by the separating party. A partition is not to be confused with a mere domestic or family arrangement whereby for a variety of reasons some sort of loose divisions may take place, unless all the necessary ingredients as laid down by law namely the definite intention to separate, the carving out of shares and the physical division thereof and the separating or handing over or taking away of that share. It is the totality of these factors alone that OS.1178/1982 127 can lead to the conclusion that partition has in fact taken place."
214) In the wake of abundant evidence which disproves the contention of partition taken by Defendants No.2 to 6, it is fair to hold that Defendants No.2 to 6 have failed to prove the alleged partition and divisions of suit schedule properties between Plaintiff and Defendants; accordingly, I answer Issue No.1 in the Negative; Issue No.2 in the affirmative; and Additional Issue No.4 in the Negative.
II. Additional Issue framed on 08.02.2002 and Additional Issue framed on 30.06.2021:
215) Plaintiffs No.1(i) and (ii) have relied on the Will dated 02.04.1997, which is got registered on 16.04.1997 allegedly executed by Plaintiff [Sri.Rajappa] relating to his share in suit schedule properties in favour of Plaintiffs No.(i) to (iii), who OS.1178/1982 128 came on record as the legal representatives of Plaintiff.
216) Plaintiff No.2 has relied upon the Will dated 28.03.2005, which is registered on 18.06.2005 allegedly executed by Plaintiff No.1(iii)/Defendant No.7 relating to her share in suit schedule properties in favour of Plaintiff No.2, who came on record as the legal representative of Plaintiff No.1(iii)/Defendant No.7.
217) Pleadings of Defendants No.1(b) to (g) and (l), Defendants No.2(b) and (e), and Defendants No.5 and 6 Legal heirs of Defendant No.1 has taken the contention that Sri.Rajappa and Smt.Ankamma were suffering from several ailments; both were uneducated and innocents; and they were physically weak and mentally unsound.
OS.1178/1982 129
218) It is contended that they were completely under the control of Sri.Narayana Reddy [Plaintiff No.2] and Sri.Madhuravana Reddy and Sri.Madhurakshasa Reddy [Plaintiffs No.1(i) and (ii)], and they had no competency to bequeath the properties in favour of Plaintiffs No.1(i), (ii) and Plaintiff No.2.
219) It is further contended that Sri.Rajappa and Smt.Ankamma never executed the purported Wills, and same have been created without their consent and knowledge to make wrongful gain.
220) Legal heirs of Defendant No.2, and Defendant No.6 have contended that Sri.Rajappa had not executed the alleged Will, and same has been created for the purpose of this case.
221) Defendant No.5 has taken the contention that Smt.Ankamma had not executed the alleged OS.1178/1982 130 Will dated 28.03.2005, and same has been created, concocted and fabricated.
222) Will dated 02.04.1997 allegedly executed by Sri.Rajappa [Plaintiff] in favour of Plaintiffs No.1(i) to
(iii), and Will dated 28.03.2005 allegedly executed by Smt.Ankamma [Plaintiff No.1(iii)/Defendant No.7] have been marked as Exs.P.1 and P.25 respectively.
223) Sri.Madhuravana Reddy [Plaintiff No.1(i)] and Sri.H.Narayana Reddy [Plaintiff No.2] have deposed about the Wills as PW.1 and PW.3.
224) Sri.Krishnappa, the attesting witness to the Will dated 02.04.1997 [Ex.P.1], and Sri.Muralikrishna K.C, the attesting witness to the Will dated 28.03.2005 [Ex.P.25], have been examined as PW.2 and PW.4 respectively.
OS.1178/1982 131
225) Signature of Sri.Rajappa on Ex.P.1 has been marked as Ex.P.1(c), and signature of attesting witness Sri.Krishnappa [PW.2] has been marked as Ex.P.1(b). Signature of PW.3, who identified Sri.Rajappa before the Sub-Registrar, has been marked as Ex.P.1(a). Further, PW.1, in his cross examination by Defendant No.4, has identified the signatures of Sri.Rajappa on Ex.P.1, and same have been marked as Exs.D.121 to D.124.
226) Signatures of Sri.Krishnappa and Sri.Murali Krishna K.C [PW.4], who are the attesting witnesses to Ex.P.25 have been marked through Sri.Murali Krishna K.C [PW.4] as Ex.P.25(b) and P.25(a) respectively.
227) Will dated 02.04.1997 [Ex.P.1] :
In the Will, it has been recited about the suit filed by Sri.Rajappa for partition of suit schedule OS.1178/1982 132 properties and bequeathing of his 1/6th share in suit schedule properties in favour of Sri.Madhuravana Reddy, Sri.Madhurakshasa Reddy and Smt.Ankamma [mother of Sri.Rajappa]. It has been further recited about the disability of Sri.Rajappa, and taking care of him by his mother Smt.Ankamma and Smt.Ankamma's younger brother Sri.H. Narayana Reddy [PW.3]. Suit schedule properties have also been described in Ex.P.1.
228) It has been declared in Ex.P.1 that Will is being executed out of free will and in a sound disposing state of mind of the testator without any sort of influence.
229) From Ex.P.1, it is clear that Sri.Rajappa's share in suit schedule properties was bequeathed to his mother Smt.Ankamma and her brother's sons, namely Sri.Madhuravana Reddy and OS.1178/1982 133 Sri.Madhurakshasa Reddy, who are Plaintiffs No.1(i) to (iii) in this suit.
230) Ex.P.1 further goes to show that Will was got registered before the Sub-Registrar, Krishnarajapuram on 16.04.1997. Sri.Rajappa is shown to have signed and put his thumb impressions in the Office of Sub-Registrar and same were identified by Sri.H.Narayana Reddy [PW.3], who is stated to have present before the Sub-Registrar as requested by Sri.Rajappa.
231) It is necessary to have regard to the settled position of law with regard to proof of Will.
(a) In P.P.K. Gopalan Nambiar vs.
P.P.K. Balakrishnan Nambiar and
Others, [1995 Supp (2) Supreme Court Cases 664], the Hon'ble Supreme Court was pleased to hold thus :
"5. ... It is trite that it is the duty of the propounder of the will to prove the Will and to remove all the suspected features. But there must be real, OS.1178/1982 134 germane and valid suspicious features and not fantasy of the doubting mind".
(b) In H. Venkatachala Iyengar vs. B.N. Timmajamma and Others, [1959 Supp 1 SCR 426], the Hon'ble Supreme Court was pleased to hold thus :
"22. ... It may, however, be stated generally that a propounder of the will has to prove the due and valid execution of the will and that if there are any suspicious circumstances surrounding the execution of the will the propounder must remove the said suspicions from the mind of the court by cogent and satisfactory evidence. It is hardly necessary to add that the result of the application of these two general and broad principles would always depend upon the facts and circumstances of each case on the nature and quality of the evidence adduced by the parties".
(c) In Sridevi vs Jayaraja Shetty, [(2005) 2 Supreme Court Cases 784], the Hon'ble Supreme Court was pleased to observe as follows :
"11. It is well settled proposition of law that mode of proving the Will does not difer from that of proving any other document except as to the special requirement of attestation prescribed in the case of a Will by Section 63 of the Indian Succession Act, 1925. The onus to prove the Will is on the propounder and in the absence of suspicious circumstances surrounding the execution of the Will, proof of OS.1178/1982 135 testamentary capacity and proof of the signature of the testator, as required by law, need be sufficient to discharge the onus. Where there are suspicious circumstances, the onus would again be on the propounder to explain them to the satisfaction of the court before the Will can be accepted as genuine. Proof in either case cannot be mathematically precise and certain and should be one of satisfaction of a prudent mind in such matters. In case the person contesting the Will alleges undue influence, fraud or coercion, the onus will be on him to prove the same. As to what are suspicious circumstances has to be judged in the facts and circumstances of each particular case".
(underlined by me)
232) Thus, it would be clear that the onus of proving the due execution of the Will in absence of suspicious circumstances always lies on the propounder of the Will. At the same time, the onus of proving the allegations of undue influence, fraud or coercion are on the person, who contests the Will.
233) In the above background, the evidence adduced by PW.1 to PW.4 has to be viewed.
OS.1178/1982 136
234) Evidence adduced by the parties makes it clear that Plaintiff and his mother Smt.Ankamma were residing with Sri.H.Narayana Reddy [PW.3], and they were looked after by PW.3 and his children till their death by providing fundamentals of life. Said fact has also been narrated in Ex.P.1, which reads thus :
"ಆದದಗ ಈಗಗಗ ಸಸಮದರಸ ಹದನಗನದಸ ವರರಗಳ ಹಹದಗ ವರಮ ಶಶತ ಜಜರದಹದದಗ ನನನ ಕದಲಸಗಳಸ ಸದಜಧಶನ ತಪಪ ಒಡದಡಲಸ ಸದಧಧವದಗಸತತಲಲ. ಅಹದನಹದ ಇಹದನ ವರಗಗಗ ನನನನಸನ ನನನ ತದಯ ಹದಗಗ ಆಕಗಯ ತಮಮ ಹಗಚಚ.ನದರದಯಣ ರಗಡಡಯವರಸ ನನನನಸನ ಪಶರಣಗ, ಆರಗನಕಗ ಮದಡಕಗಗಹಡಸ ಬರಸತತದದದರಗ. ಹದಗಗ ಸದರ ಹಗಚಚ.ನದರದಯಣ ರಗಡಡಯವರ ಇಬಬರಸ ಮಕಕಳಸ ಅಹದರಗ ಮಧಸರದವಣ ರಗಡಡ ಮತಸತ ಮಧಸರದಕಕಸರಗಡಡ ಯವರಸ ಸಹತ ನನಗಗ ವಧಗಶಯರದಗ, ಗಗರವ ಅಭಮದನಗಳಹದ ನನನನಸನ ನಗಗಶಡಕಗಗಳಸಳತತದದದರಗ."
235) It is not in dispute that PW.2 and PW.3 are the direct brothers of Plaintiff's mother. It is also not in dispute that PW.1 and Sri.Madhurakshasa Reddy [Plaintiff No.1(ii)] are the children of PW.3. PW.3 married the daughter of Defendant No.1.
OS.1178/1982 137
236) It is a matter of record that Plaintiff was unable to move as he lost his mobility in his legs due to typhoid. It is also a matter of record that Plaintiff died on 01.08.1997 during the pendency of this suit. He died in Malya Hospital as deposed by PW.1 and PW.3.
237) Will at Ex.P.1 was made on 02.04.1997, whereby, Sri.Rajappa bequeathed his share in suit schedule properties to his mother mother Smt. Ankamma and children of PW.3, namely Sri.Madhuravana Reddy [PW.1] and Sri.Madhurakshasa Reddy. Will was attested by Sri.Krishnappa [PW,2], Sri.Raghavendra Reddy and Dr. Ananda.
238) PW.2, who attested the Will, has emphatically deposed that he was called by 'Rajappa' through his mother in the house of PW.3, where, Sri.Rajappa expressed his intention to execute the Will. It has OS.1178/1982 138 been deposed that after a week, he was again called by 'Rajappa' through his mother in the house of PW.3, where, one Sri.Raghavendra Reddy, Dr. Anand and mother of Sri.Rajappa were present. He has deposed that Sri.Rajappa affixed his signature on the Will; Will was given to the hand of Sri.Raghavendra Reddy to read over the same; and he read over the Will. It has been deposed that himself, Sri.Raghavendra Reddy and Dr.Anand put their signatures on the Will.
239) PW.2 has reiterated the samething in his cross examination by Defendant No.3. When he has been cross examined as to whether Will was typed or written, he has deposed that he does not know whether Will was typed or written. His further deposition is that Will was written by hand. He has deposed that he does not know where the Will was written, and who had written it. He has further deposed that he was not present when Will was OS.1178/1982 139 drafted. He has also deposed that the draft Will was handed over to Sri.Raghavendra Reddy to read the same.
240) It is to be noted that merely because PW.2 could not recall his memory to the question that whether Will was typed or written by hand, same does not invalidate the evidence given by him about the due execution of the Will. He has emphatically deposed in his examination-in-chief that Sri.Rajappa told him that his Will was got typed. Further, PW.2 has identified the Will at Ex.P.1 which got typed, and identified his signature at Ex.P.1(b) and signature of Sri.Rajappa at Ex.P.1(c). Also, in his further cross examination, he remained deposing that draft Will was handed over to Sri.Raghavendra Reddy to read over the same. Thus, it is abundantly clear that entire evidence of PW.2 is in respect of Ex.P.1 and same substantiates the due execution of the Will.
OS.1178/1982 140
241) PW.2 has also been cross examined about his signature. He has been shown his signature in Ex.D.6, Sale Deed executed by him and his brothers. His signature is marked as Ex.D.6(a). Signature in the Register at Ex.D.7 maintained by the office of Sub-Registrar, K.R.Puram has been identified by him as his signature and same has been marked as Ex.D.7(a). Then he has been suggested that signature on the Will is not of his signature.
242) PW.2 signed as 'Krishnappa' [in Kannada] in Ex.P.1. In Ex.D.6 and D.7, Sale Deed and Register maintained by Sub-Registrar, he signed as 'H Krishna Reddy' [in Kannada]. It is to be noted that PW.2, in his cross examination, has explained that he put his signature as 'Krishnappa' and also as 'Krishna Reddy'. Identity of PW.2 is not a matter in dispute. In view of explanation given by PW.2, and identification of his signature in the Will, there is no OS.1178/1982 141 significance in the suggestion of Defendant No.3 that signature on the Will is not the signature of PW.2.
243) PW.2, in his further cross examination by Defendant No.3, has deposed that he does not know where the Will was written and who had written it. He has deposed that he was not present when the Will was drafted.
244) Section 63 of the Indian Succession Act, 1925 states that testator shall execute his Will according to the rules stated in clauses (a) to (c). Clauses (a) to (c) state as under :
(a) Testator shall sign or affix his mark to the Will;
(b) Signature or mark of the testator shall be so placed that it shall appear that it was intended to give effect to the writing as a Will;
OS.1178/1982 142
(c) Will shall be attested by two or more witnesses, each of whom has seen the testator sign or affix his mark to the Will and each of the witnesses shall sign the Will in the presence of the testator, but it shall not be necessary that more than one witness be present at the same time, and that no particular form of attestation shall be necessary.
245) Section 63 does not mandate that attesting witnesses should know about the facts that where the Will was written and who had written it. It is not a requisite under Section 63 that attesting witness shall be present while Will was drafting. It only requires the signature of the testator, which shall be so placed that it shall appear that it was intended to give effect to the writing as a Will and Will shall be attested by two or more witnesses each of whom has seen the testator's sign or affix his mark on the Will and each of the witnesses shall sign the Will in the presence of the testator. Thus, OS.1178/1982 143 cross examination as to where the Will was written; who had written it; and whether attester was present when the Will was drafted are not all relevant to consider in deciding the due execution of the Will.
246) PW.2 has unequivocally deposed that Sri.Rajappa called PW.2 through his mother in the house of PW.3, where he expressed his intention to execute the Will. When PW.2 was called by Sri.Rajappa for the second time, he told him that he got prepared the draft Will. In the house of PW.3, Sri.Raghavendra Reddy, Dr.Ananda and Sri.Rajappa's mother were present. Sri.Rajappa handed over the Will to Sri.Raghavendra Reddy, who read over the same to all. After signing the Will by Sri.Rajappa, himself, Sri.Raghvendra Reddy and Dr.Ananda signed the Will.
OS.1178/1982 144
247) Above evidence of PW.2 makes it clear that PW.2 has seen the Will executed by Sri.Rajappa and heard and knew the contents of the Will. He has seen Sri.Rajappa signing to the Will, and thereafter, he signed in the presence of Sri.Rajappa. Will at Ex.P.1 makes it clear that Sri.Rajappa put his signatures on Ex.P.1. Even Sri.Rajappa's signatures in the Will have also been identified by PW.1 in his cross examination by Defendant No.4 as Ex.D.121 to D.124.
248) PW.1 Sri.Madhuravana Reddy [Plaintiff No.1(i)], who is one of the legatees under the Will at Ex.P.1 has been cross examined by Defendant No.3. He has deposed that Sri.Rajappa disclosed about the Will 15 days prior to his death. At that time, Sri.Rajappa's mother Smt.Ankamma was present. He has further deposed that after the death of Sri.Rajappa, his mother Smt.Ankamma gave the Will.
OS.1178/1982 145
249) PW.1 has further deposed that he does not know who dictated the contents of Ex.P.1, and the place at which it was scribed. He has further deposed that he does not know who is the scribe and attestor of the Will. He has also deposed that he does not know the date of registration of the Will and the date on which it was written.
250) PW.1, in his cross examination by Defendant No.6, has deposed that Sri.Rajappa was residing with PW.3. He has deposed that PW.3 was guiding the mother of Sri.Rajappa. Sri.Rajappa had reposed confidence on PW.3. Sri.Rajappa was reading and writing Kannada and he studied up to High School. PW.2 reposed confidence on PW.3. Sri.Raghav Reddy is a friend of PW.3. Sri.Rajappa had reposed confidence and faith in his mother and her brothers. Thereafter, he has been suggested that Ex.P.1 was not voluntarily executed by Plaintiff and same was obtained by coercion.
OS.1178/1982 146
251) PW.3 Sri. H.Narayarana Reddy [Plaintiff No.2], in his cross examination by Defendant No.3, has deposed that Smt.Ankamma and Sri.Rajappa came to his house after the death of Sri.Pilla Reddy. He has deposed that he does not who is the scribe of the Will. He has deposed that he does not know where the Will was written. He was told by Sri.Rajappa that Will was written at his instructions. He does not know who had furnished the particulars of the properties shown in Ex.P.1 to Sri.Rajappa. He has further deposed that until the registration of the Will, he was not aware of anything about the execution of the Will by Sri.Rajappa. He has also deposed that his sons did not tell him about the Will. It has been deposed that he does not know when all the witnesses signed the Will. Then he has been suggested that he has fabricated the signature of Sri.Rajappa and created the Will to knock off the properties of Sri.Rajappa.
OS.1178/1982 147
252) From the evidence of PW.1, it is clear that he does not know about the execution of the Will till the same was disclosed to him by Sri.Rajappa. PW.1 has deposed that Sri.Rajappa disclosed about the Will 15 days prior to his death. Will was executed on 02.04.1997. Sri.Rajappa died on 01.08.1997. Sri.Rajappa disclosed about the execution of the Will made in favour of his mother, PW.1 and Sri.Madhurakshasa Reddy just before 15 days prior to his death, and after his death, his mother handed over the Will to PW.1.
253) Further, from the evidence of PW.3, it is also clear that PW.3 does not know about the execution of the Will till he was asked to present before the Sub-Registrar by Sri.Rajappa. From the evidence, it has been clear that PW.1 and PW.3 have not taken any part in execution of the Will by Sri.Rajappa. Nothing has been placed on record that PW.1 and PW.3 have played prominent part in executing the OS.1178/1982 148 Will by Sri.Rajappa. On the contrary, PW.1 came to know about the Will only through Sri.Rajappa just before 15 days prior to his death, and PW.3 came to know about the Will when the Will got registered by Sri.Rajappa. Nevertheless, it has been established that either PW.1 or PW.3 has misused the confidence reposed in them by Plaintiff. Merely because Plaintiff and his mother were residing in the house of PW.3, same would not lead to any inference that PW.1 or PW.3 had taken prominent part in execution of the Will or misused the confidence reposed in them by Plaintiff. The Hon'ble Supreme Court, in Sridevi and Others vs. Jayaraja Shetty and Others (supra), was pleased to observe that "mere presence in the house would not prove that propounder had taken prominent part in the execution of the Will unless no other part is attributed to him".
OS.1178/1982 149
254) Merely because attesting witnesses, PW.2 is the brother of PW.3; Sri.Raghavendra Reddy was known to PW.3; and PW.1 had taken treatment from Dr.Anand, it cannot be said that Will was created at the instance of PW.1 and PW.3 in absence of role played by PW.1 and PW.3. It should not be forgettable that said witnesses had been chosen by testator himself in the presence of his mother, and his mother remained present throughout and she kept the Will in her custody till the death of testator being the one of the beneficiaries under Ex.P.1.
255) Defendants' contention is that Plaintiff and his mother were suffering from several ailments, and they were physically weak and mentally unsound. It is their contention that Will has been created by playing fraud upon them.
256) In the beginning, it was not at all the contention of Defendants in their respective written OS.1178/1982 150 statement that Plaintiff and his mother were suffering from several ailments and they were mentally unsound. After the death of Plaintiff, when Plaintiffs No.1(i) to (iii) came on record claiming right under the Will executed by Sri.Rajappa, Defendants began to contend that Plaintiff and his mother were suffering from several ailments and were mentally unsound. It is to be noted that Defendants have not produced any documents as such to show that Plaintiff and his mother were suffering from ailments. Moreover, it is not the case of Defendants that they had looked after Plaintiff and his mother and that they had given treatment to Plaintiff and his mother for the alleged ailments as contended by them. More so, it is nowhere mentioned that what type of ailments from which Plaintiff and his mother were suffering. Be that as it may.
OS.1178/1982 151
257) Plaintiff was unable to move as he lost his mobility in his legs due to typhoid. This fact has been specifically averred in plaint itself. Testator has recited the same fact in the Will at Ex.P.1. At the time of executing the Will, he was 55 years old. It is apparent from the evidence that said physical disability could not come as an impediment to live his life with the help of his mother and her brother [PW.3].
258) Coming to the evidence of PW.1 and PW.3, PW.1 has deposed that Plaintiff was admitted to Malya Hospital on 23.03.1997 and discharged on 27.03.1997. PW.1 has further deposed that he and his father admitted Sri.Rajappa to Malya Hospital in the month of March and April, 1997. He has denied the suggestion that because of bronchitis Sri.Rajappa was not in a position to talk for several years. On the contrary, he has deposed that Sri.Rajappa was talking in low voice.
OS.1178/1982 152
259) PW.3 has been suggested that Sri.Rajappa was not keeping in good health from February 1997 to April 1997. For which, he has deposed that by birth, he was not keeping in good health. He has further deposed that he and his children and his brother used to take him to doctor for treatment.
260) Above evidence of PW.1 and PW.3 goes to show that Sri.Rajappa was taking treatment for bronchitis. PW.1 has deposed that Plaintiff was admitted to Malya Hospital on 23.03.1997 and he was discharged on 27.03.1997. It is to be noted that Will was not executed between 23.03.1997 and 27.03.1997 the period in which Plaintiff was hospitalized as deposed by PW.1. It was executed on 02.04.1997. PW.2 has emphatically deposed that Will was executed by Sri.Rajappa in his presence in the house of PW.3 where Sri.Rajappa's mother and other attesting witnesses to the Will were present. Only suggestion put to PW.1 is that due to OS.1178/1982 153 bronchitis, Plaintiff was unable to talk for several years. PW.1 has denied it and emphatically deposed that Plaintiff was talking in low voice. Defendants have not substantiated their contention that Plaintiff had several ailments, for which, he was unable to know what he was doing. Moreover, there is no cross examination of PW.1 to PW.3 to the effect that Plaintiff was not in a sound disposing state of mind or he was unsound as contended by Defendants.
261) Section 59 of the Indian Succession Act, 1925 states that every person of sound mind not being a minor may dispose of his property by Will. Illustration (iii) to Section 59 makes it clear that "testator, being very feeble and debilitated, but capable of exercising a judgment as to the proper mode of disposing of his property, makes a Will, it is a valid Will."
OS.1178/1982 154
262) Thus, only because Plaintiff was talking in low voice, no presumption would arise that he was unable to know what he was doing.
263) It has been suggested to PW.1 and PW.3 that Will has been obtained by coercion and by playing fraud upon Plaintiff and his mother.
264) As defined in Section 15 of the Contract Act, 1872, coercion is the committing, or threatening to commit, any act forbidden by the Indian Penal Code, 1860, or unlawful detaining or threatening to detain any property to the prejudice of any person whatever, with the intention of causing any person to enter into an agreement.
265) Except suggestion put to PW.1 that Will has been obtained by coercion, no foundational pleadings have been pleaded as to what type of act, which is forbidden by IPC, had been committed OS.1178/1982 155 by PW.1 or PW.3 on Plaintiff in executing the Will by Plaintiff. No evidence as such has been placed before the Court to say that PW.1 and PW.3 had threatened Plaintiff to execute the Will. On the contrary, evidence on record establishes the fact that Plaintiff's mother and Plaintiff, being the elder sister and sister's son of PW.3, were voluntarily residing with PW.3 till their death and they were looked after by PW.3 by providing necessities of life.
266) "Fraud" as defined in Section 17 means acts committed by a party to a contract with intent to deceive another party or induce him to enter into a contract, and it includes the suggestion, as a fact, of that which is not true, by one who does not believe it to be true; the active concealment of a fact by one having knowledge or belief of the fact; a promise made without any intention of performing it; any other act fitted to deceive; and OS.1178/1982 156 any such act or omission as the law specially declares to be fraudulent.
267) None of the acts envisaged in Section 17 are attributable to PW.1 and P.W.3 in the premise of evidence on record. There is no pleading as to how Plaintiff and his mother were deceived by PW.1 or PW.3 in execution of Will by Plaintiff, and there is no evidence to the said effect except the suggestions.
268) In Afsar Sheikh vs. Soleman Bibi, [ AIR 1976 SC 163], the Hon'ble Supreme Court was pleased to hold that "undue influence, fraud and misrepresentation though cognate should be separately pleaded with particularity."
269) In Varanaseya Sanskrit Vishwavidyalaya vs. Dr. Rajkishore Tripathi, [(AIR 1977 SC 615], the Hon'ble Supreme Court was pleased to OS.1178/1982 157 hold that "general allegation that there was collusion, without more particulars is not enough."
270) In the instant case, nothing has been proved that Will at Ex.P.1 is being the product of undue influence, fraud, misrepresentation, coercion and collusion, except bare suggestions. Thus, onus to prove undue influence, fraud, misrepresentation, coercion and collusion have not been discharged by Defendants.
271) As envisaged in Section 68 of the Indian Evidence Act, 1972, due execution of the Will at Ex.P.1 has been proved by examining one of the attesting witnesses to the Will. Thus, in view of unimpeachable evidence of PW.2, due execution of the Will at Ex.P.1 and testamentary capacity of the testator have been proved in this case.
OS.1178/1982 158
272) Oral Evidence regarding registration of Will at Ex.P.1 - PW.1 has been cross examined by Defendant No.3 about the registration of the Will. In his cross examination, he has deposed that Sri.Rajappa was again admitted to Malya Hospital on 16.04.1997, and he was in hospital for 3 to 4 days. In his further cross examination by Defendant No.5, he has been asked whether permission was sought for from Malya Hospital on 16.04.1997 to leave the hospital. For which, he has deposed that he does not know about that. He has been further asked about the processes which were taken place in the office of Sub-Registrar on 16.04.1997. He has deposed that he does not know what processes were taken place in the office of Sub-Registrar. Then, he has been suggested that Ex.P.1 is a fabricated document.
273) It is to be noted that PW.3 has emphatically deposed that he identified Sri.Rajappa before the OS.1178/1982 159 Sub-Registrar at the time of registration of the Will. Will makes it clear that after execution of the Will by Sri.Rajappa in the presence of attesting witnesses, Sri.Rajappa got it registered in the office of Sub-Registrar on 16.04.1997 between 2 p.m. and 3 p.m. Will further makes it clear that PW.3 identified Sri.Rajappa before the Sub-Registrar, and his signature got marked as Ex.P.1(a). Will got registered as Document No.12/97-98. Will bears the thumb impressions and signatures of Sri.Rajappa. There has been endorsement by Sub-Registrar to the effect that executant had acknowledged the execution of the Will. Will bears the seal and signatures of Sub-Registrar which placed in the manner so as to give effect to the identification of thumb impressions and signatures of testator. Thus, it would be clear that Sri.Rajappa presented the Will at Ex.P.1 before the Sub-Registrar on 16.04.1997 between 2 p.m. and 3 p.m. for registration where he was identified by PW.3 by OS.1178/1982 160 putting his signature, and then Sub-Registrar put an endorsement that testator had acknowledged the Will. Only because Sri.Rajappa was admitted to hospital on 16.04.1997 as deposed by PW.1, it cannot be inferred that Will is fabricated. It has not been clarified in the evidence of PW.1 that at what time, Sri.Rajappa was admitted to hospital. No such question has been put to PW.1. Sri.Rajappa might have been hospitalized on 16.04.1997. In view of his presence in the office of Sub-Registrar between 2 p.m. and 3 p.m., no presumption can be drawn that Sri.Rajappa was in the hospital during the whole day in absence of evidence.
274) It is clear that such alibi has been developed by Defendants on the basis of cross examination of PW.1. It is to be noted that PW.1 is totally unrelated to process of registration of the Will. Only person who appeared before the Sub-Registrar and identified the testator is PW.3. He has emphatically OS.1178/1982 161 deposed that he identified the testator before the Sub-Registrar. He is the best witness to unravel the facts. It is to be noted that he nevertheless deposed that on 16.04.1997 Sri.Rajappa was admitted to hospital. No such question has been put to him by Defendants.
275) In Ishwardeo Narain Singh vs. Srimati Kamata Devi and Others, [AIR 1954 SC 280], the Hon'ble Supreme Court was pleased to hold that "there is nothing in law which requires the registration of a will and wills are in a majority of cases not registered at all [para-4]."
276) In the instant case, it is to be noted that Will was executed by Sri.Rajappa in presence of attesting witnesses on 02.04.1997 in the house of PW.3 where he and his mother were residing with PW.3. One of the attesting witness has deposed as PW.2. From him due execution of the Will has been OS.1178/1982 162 proved as observed above. Later, Will was presented for registration by Sri.Rajappa on 16.04.1997 between 2 p.m. and 3 p.m. and same got registered. If it is hypothetically assumed that if Will is not registered on the date and time mentioned in the Will by Sub-Registrar, due execution of the Will and testamentary capacity of testator have been proved by the attesting witnesses, and moreover, registration of the Will does not take away the validity of the Will which has been proved in this case. In that circumstance, there would be no reason to harp upon the deposition of PW.1 to say that Will is fabricated one.
277) Oral evidence regarding Will dated 28.03.2005 at Ex.P.25 executed by Smt.Ankamma [Plaintiff No.1(iii)] in favour of Plaintiff No.2, Sri.H.Narayana Reddy [PW.3] :
PW.3, in his examination-in-chief, has deposed that Smt.Ankamma is his sister and she OS.1178/1982 163 was residing with him. It is deposed that Smt.Ankamma died on 23.12.2012 leaving behind a Will dated 28.03.2005 bequeathing her share in suit schedule property in his favour.
278) In his cross examination by Defendants No.1 and 3, he has deposed that he came to know about the Will around 13-14 days after the death of Smt.Ankamma. He has deposed that he read out the Will and that he knows and admits the contents of the Will. He has been suggested by Defendant No.3 that thumb impressions found in the Will are not belonged to Smt.Ankamma and same were created by him, his brother, Sri.Krinshappa and Sri.Muralikrishna. Defendant No.5 has suggested that Smt.Ankamma was unable to hear the sound and to perceive the facts. It has been further suggested that Will has been created.
OS.1178/1982 164
279) Except the above evidence, nothing has been elicited from PW.3 that PW.3 had taken prominent part in execution of the Will by Smt.Ankamma in his favour or Smt.Ankamma had no capacity to make her testament. On the contrary, he has been asked whether the contents of the Will are true. He has deposed that contents of the Will are true.
280) In the Will, testator declares that she was looked after by her brother Sri.Narayana Reddy [PW.3] and that he has been with her for her good and bad times.
281) Be that as it may. Attesting witness to the Will at Ex.P.25, Sri.Muralikrishna.K.C has deposed as PW.4. In his examination-in-chief, he has deposed that Smt.Ankamma used to reside in Chikkabanasawadi during the year 2005, and at the time of executing the Will, she was aged about 78 OS.1178/1982 165 years. He has deposed that during 3 rd week of March 2005, Smt.Ankamma called him to her house and told her intention to execute the Will. He has further deposed that she asked him to come to her house on 28.03.2005. It has been deposed that he went to the house of Smt.Ankamma on 28.03.2005 and at that time, Smt.Ankamma, her brother Sri.Krishnappa and one Sri.Puttaswamy were present. It has been further deposed that Smt.Ankamma showed him the unsigned Will and told him that the same had been prepared by Sri.Puttaswamy as per her instructions. He has further deposed that Sri.Puttaswamy read over the contents of the Will to Smt.Ankamma and she accepted the same as true and correct. It has also been deposed that she put her left thumb marks on each page of the Will in his presence and in the presence of Sri.Krishnappa and Sri.Puttaswamy, and thereafter, Sri.Puttaswamy wrote her name on her LTMs.
OS.1178/1982 166
282) He has further deposed that Sri.Krishnappa attested the Will in the presence of Smt.Ankamma, and thereafter, he attested the Will in the presence of Smt.Ankamma. He has deposed that, at that time, Smt.Ankamma was physically and mentally sound. He has identified the Will at Ex.P.25. His signature in the Will has been marked as Ex.P.25(a), and signature of Sri.Krishnapa as Ex.P.25(b).
283) He has been cross examined by Defendants No.3, 4 and 5. In his cross examination, he has reiterated the facts what has been deposed in his examination-in-chief. Further, he has deposed that Smt.Ankamma gave instructions to write her Will; it was morning at about 11 to 11.30 a.m.; he was personally present when Will was written; instructions were given by Smt.Ankamma in the house of Sri.Narayana Reddy, because Smt.Ankamma was residing there; said instructions were given by Smt.Ankamma to the scribe OS.1178/1982 167 Sri.Puttaswamy; at the time of giving instructions by Smt.Ankamma to write her Will, himself, Smt.Ankamma's brother Sri.Krishnappa and Sri.Puttaswamy were present; Sri.Puttaswamy wrote the instructions given by Smt.Ankamma and then got the informations typed on stamp papers; at that time he remained with Smt.Ankamma; contents of the Will were read over by Sri.Puttaswamy.
284) So far as cross examination as to address of PW.4, he has deposed that he is residing in Koramangala. Will bears the address of PW.4 as "Chikabanasawadi, Bengalore". It is to be noted that his identity is not in dispute. Further, he is the son of testator's sister. He has specifically deposed that he has signed the Will in the presence of testator. At the same time, he has clarified that he has not written his address as 'Chikkabanaswadi'. When entire process of execution of the Will was taken place in his presence as a witness to the Will OS.1178/1982 168 and his identity is not at all disputed and in that circumstance, merely because mentioning of his address as 'Chikkabanaswadi' instead of 'Koramangala', same cannot be taken as a suspicious circumstance to invalid the Will.
285) PW.4 has been cross examined that how the thumb impression can be identifiable. He has deposed that generally thumb impression of all people cannot be identified. However, PW.4 has specifically deposed that Smt.Ankamma put her thumb impressions to the Will in his presence and deposed about the thumb impressions of Smt.Ankamma in the Will. Merely because he does not know the science of identifying the thumb impressions, it cannot be said that evidence adduced by PW.4 regarding the thumb impressions put by testator in the Will is not believable.
OS.1178/1982 169
286) Further, it is to be noted that Will at Ex.P.25 got registered by Smt.Ankamma on 18.06.2005 before the Sub-Registrar, Krishnarajapuram, Bangalore, as Document No.57/2005-06. Will makes it clear that Smt.Ankamma was present before the Sub-Registrar, and her photo and thumb impressions were taken in the office of Sub- Registrar and same were scanned on the backside of the Will. She was identified by one Sri.Krishnappa [her brother] and Sri.Madhurakshasa Reddy [Plaintiff No.1(i)] before the Sub-Registrar. Sub-Registrar put his endorsement to the effect that testator has produced the Will and she has admitted the execution of the Will. Will bears the seal and signatures of Sub-Registrar. Thus, there exists no dispute about the photo and thumb impressions of testator scanned on the backside of the Will.
OS.1178/1982 170
287) In Pentakota Satyanarayana vs. Pentakota Seetharatnam, [AIR 2005 Sc 4362], the Hon'ble Supreme Court was pleased to hold that "Endorsement by Sub-Registrar that executant had acknowledged execution before him amount to attestation".
288) Thus, it is clear that nothing has been elicited in the cross examination of PW.4 to say that Will was not duly executed by Smt.Ankamma and she had no testamentary capacity to execute the Will. On the contrary, from the evidence of PW.4, it is clear that Will was validly executed by Smt.Ankamma with a sound disposing state of mind.
289) Learned Counsel for Defendant No.1 submits that claim of Plaintiffs that they are entitled for the share which Sri.Rajappa and Smt.Ankamma are entitled, does not sustain because claim of Plaintiffs OS.1178/1982 171 is based on the Wills claimed to have been executed by Sri.Rajappa and Smt.Ankamma in their favour.
290) It is submitted that right under the Will comes into existence on the death of executant, whereas, interest of the deceased on the properties shall go back to the surviving legal heirs at a point of time when the party dies.
291) It is further submitted that on the death of Sri.Rajappa, by operation of law, his interest in the share shall vest with Smt.Ankamma and immediately, after the death of Smt.Ankamma, her share shall go back to the surviving legal heirs of Sri.Abbaiah Reddy i.e. legal heirs of Defendants No.1 and 2.
292) It is also submitted that when a person dies without having self acquired properties, and leaves OS.1178/1982 172 his interest in the joint family, his immediate legal heirs acquire his interest.
293) Learned Counsel for Plaintiffs submits that, as per Section 30 of the Hindu Succession Act, 1956, a Hindu can bequeath undivided share/interest in joint family or co-parcenary property.
294) In the backdrop of the above submissions, it would be relevant to read Section 30 of the Hindu Succession Act, 1956, which reads as under :
"30. Testamentary Succession.- Any Hindu may dispose of by Will or other testamentary disposition by property, which izs capable of being so disposed of by him [or by her], in accordance with the provisions of the Indian Succession Act, 1925 (39 of 1925), or any other law for the time being in force and applicable to Hindus.
Explanation.- The interest of a male Hindu in a Mitakshara coparcenary or the interest of a member of a tarwad, tavazhi, illom, kutumba or kavaru in the property of the tarwad, tavazhi, illom, kutumba or kavaru shall, notwithstanding anything contained in this Act or in any other law for the time being in force, be deemed to be property OS.1178/1982 173 capable of being disposed of by him or by her within the meaning of this section."
295) In Radhamma vs. H.N.Muddukrishna, [2005 SCC OnLine Kar 612], the Hon'ble High Court of Karnataka was pleased to hold that "Section 30 removes the disability against a coparcener disposing of his interest in coparcenary property by Will."
296) Above principles of law has been upheld by the Hon'ble Supreme Court in Radhamma and Others vs. H.N.Muddukrishna and others (supra), [(2019) 3 SCC 611], which was being appealed before the Hon'ble Supreme Court. In Para-7, the Hon'ble Supreme Court was pleased to hold thus :
"7. Section 30 of the Act, the extract of which has been referred to above, permits the disposition by way of will of a male Hindu in a Mitakshara coparcenary property. The significant fact which may be noticed is that while the legislature was aware of the strict rule against alienation by way of gift, it only relaxed the rule in favour of disposition by OS.1178/1982 174 way of will of a male Hindu in a Mitakshara coparcenary property. Therefore, the law insofar as it applies to joint family property governed by the Mitakshara School, prior to the amendment of 2005, when a male Hindu dies after the commencement of the Hindu Succession Act, 1956 leaving at the time of his death an interest in Mitakshara coparcenary property, his interest in the property will devolve by survivorship upon the surviving members of the coparcenary. An exception is contained in the Explanation to Section 30 of the Act making it clear that notwithstanding anything contained in the Act, the interest of a male Hindu in Mitakshara coparcenary property can be disposed of by him by will or any other testamentary disposition and in the given facts and circumstances, the testator Patel Hanume Gowda was indeed qualified to execute a will bequeathing his undivided share in the joint family properties by a will, ext.D-2 dated 16-6-1962."
297) Thus, it is clear that under Section 30 of the Hindu Succession Act, 1956, interest of a male Hindu in Mitakshara coparcenary property can be disposed of by him by Will. Sri.Rajappa executed his Will on 02.04.1997 after coming into force of Hindu Succession Act, 1956. Under Section 30, at the time of executing the Will, he was entitled to bequeath his interest in Mithakshara coparcenay property. Similarly, Hindu Succession Act, 1956 has been OS.1178/1982 175 amended by Hindu Succession (Amendment) Act, 2005 with effect from 09.09.2005 and accordingly, in Section 30, the words "or by her" have been inserted and thereby female is allowed to dispose of her interest by Will being the full owner in view of Section 14 of the Hindu Succession Act, 1956. Smt.Ankamma executed her Will on 28.05.2005 and died on 23.12.2012. Even though she executed the Will at Ex.P.25 before coming into force of the Hindu Succession (Amendment) Act, 2005, same was executed when the Amendment Act was debated before the Parliament on 20.12.2004 which is the cut off date for claiming coparcenary property already been alienated. Apart from that, Will can be enforced only after the death of testator, and accordingly, Will executed by Smt.Ankamma came into force on her death on 23.12.2012 after coming into force of the Hindu Succession (Amendment) Act, 2005. In that view, during her life time, she was entitled to bequeath her interest in suit schedule OS.1178/1982 176 properties being the legal heir of her husband late Sri.Abbaiah Naidu and the right bequeathed to her under the Will at Ex.P.1 by her son Sri.Rajappa. That being the case, this Court finds no substance in the submission of learned Counsel for Defendant No.1; accordingly, I answer the above additional Issues in the affirmative.
III. Additional Issue No.1 :
298) Defendant No.1 has taken contention that Sri.Pillanna had a daughter by name Smt.Papamma, and Sri.Pilla Reddy had three daughters, namely Smt.Savitramma, Smt.Laxamma and Smt.Ramakka.
They are necessary parties to this suit. They are not made as parties, and hence, prays for dismissal of the suit.
299) It is to be noted that Defendant No1 contends that Sri.Pillanna had a daughter by name Smt.Papamma and Sri.Patel G Pilla Reddy had OS.1178/1982 177 daughters, namely Smt.Savitramma, Smt.Laxamma and Smt.Ramakka. It is nowhere stated in his written statement that whether they had deceased leaving behind their respective legal representatives. Had they died leaving behind their respective legal representatives, the same would have been stated by Defendant No.1. It is also to be noted that no such cross examination has been made either to PW.1 or PW.3 to the effect that late Smt.Papamma, Smt.Savitramma, Smt.Laxamma and Smt.Ramakka had died leaving behind their respective legal representatives. Further, there is no cross examination as to the names of the legal representatives, who are alive as on the date of filing of this suit. Except bare plea, nothing has been produced to say that late Smt.Papamma, Smt.Savitramma, Smt.Laxamma and Smt.Ramakka had died leaving behind their respective legal heirs and they are necessary parties to come on record. Even Defendants No.2 to 6 remained kept silent OS.1178/1982 178 about the contention taken by Defendant No.1. More important is that Defendants nevertheless dispute the genealogical tree mentioned in plaint.
300) On the contrary, Defendant No.1 has conceded in his written argument that though there are female members such as Smt.Papamma, Smt.Savitramma, Smt.Laxamma and Smt.Ramakka, he was unable to prove that due to lack of documents and supportive witnesses he was unable to establish the issue framed in this aspect.
301) In that view, there requires no scope for discussion in absence of evidence, and in view of the honest conceding of the fact of non-proving of contention raised by Defendant No.1.
302) Thus, it abundantly makes it clear that contention raised by Defendant No.1 to the effect that Smt.Papamma, Smt.Savitramma, OS.1178/1982 179 Smt.Laxamma and Smt.Ramakka are necessary parties to this suit, has not been proved by Defendant No.1. Accordingly, I answer the above Issue in the negative.
IV. Additional Issue No.2 :
303) It is the contention of Defendant No.1 that there is no joint possession in respect of certain items of the properties mentioned in plaint. Plaintiff being out of possession and not being in joint possession, suit is liable to be valued under Section 35(1) of the Karnataka Court Fees and Suits Valuation Act, 1958. Thus, Court Fee paid is improper.
304) It is apparent that Defendant No.1 has taken the said contention in the backdrop of his contention that Items No.15, 22 and 26 of the suit schedule properties are his self acquired properties.
OS.1178/1982 180
305) Section 35(1) of the Karnataka Court Fees and Suits Valuation Act, 1958 states that "in a suit for partition and separate possession of a share of joint family property or of property owned, jointly or in common, by a plaintif whose title to such property is denied, or who has been excluded from possession of such property, fee shall be computed on the market value of the plaintif's share."
306) In Jai Singh and Others vs. Gurmej Singh, [(2009) 15 SCC 747], the Hon'ble Supreme Court was pleased to state the principles relating to inter se right and liabilities of co- shares. Para-9 and 10 read as under :
"9. It is to be noted that in the subsequent Full Bench judgment in Bhartu case, the earlier decision in Lachhman Singh case was distinguished on facts. The principles relating to the inter se rights and liabilities of co-sharers are as follows :
(1) A co-owner has an interest in the whole property and also in every parcel of it.
OS.1178/1982 181 (2) Possession of joint property by one co-owner is in the eye of the law, possession of all even if all but one are actually out of possession.
(3) A mere occupation of a larger portion or even of an entire joint property does not necessarily amount to ouster as the possession of one is deemed to be on behalf of all.
(4) The above rule admits of an exception when there is ouster of a co- owner by another. But in order to negative the presumption of joint possession on behalf of all, on the ground of ouster, the possession of a co-owner must not only be exclusive but also hostile to the knowledge of the other as, when a co-owner openly asserts his own title and denies, that of the other.
(5) Passage of time does not extinguish the right of the co-owner who has been out of possession of the joint property except in the event of ouster or abandonment.
(6) Every co-owner has a right to use the joint property in a husband like manner not inconsistent with similar rights of other co-owners.
(7) Where a co-owner is in possession of separate parcels under an arrangement consented by the other co-owners, it is not open to anybody to disturb the arrangement without the consent of others except by filing a suit for partition.
10. It is thus evident that when a co- sharer is in exclusive possession of some portion of the joint holding he is in possession thereof as a co-sharer and is entitled to continue in its possession if it is not more than his share till the joint OS.1178/1982 182 holding is partitioned. A vendor cannot sell any property with better rights than himself. As a necessary corollary when a co-sharer sells his share in the joint holding or any portion thereof and puts the vendee into possession of the land in his possession what he transfers is his right as a co-sharer in the said land and the right to remain in its exclusive possession till the joint holding is partitioned amongst all co- sharers."
307) Plaintiff has specifically pleaded in the plaint about his joint possession of suit schedule properties with Defendants. There has been no evidence as such to say that Plaintiff is out of possession of suit schedule properties. On the contrary, Defendant No.1 specifically contends that suit schedule properties [except Items No.15, 22 and 26] are the ancestral joint family properties, and he is having equal share therein. Further, it has also been proved in this suit that all the properties including Items No.15, 22 and 26 are the joint family properties of Plaintiff and Defendants. In absence of denial of Plaintiff's title over suit schedule properties and in absence of proof of OS.1178/1982 183 exclusion of Plaintiff from possession of suit schedule properties, presumption of joint possession remains in favour of Plaintiff. In that view, this Court opines that Plaintiff has paid proper Court fee as envisaged in Section 34(2) of the Karnataka Court Fees and Suits Valuation Act, 1958; accordingly, I answer the above Issue in the negative.
V. Issue No.3, additional Issues No.3, 5 and 6 :
308) Plaintiff claims 1/6th share in suit schedule properties. On the contrary, Defendant No.1 contends that Plaintiff is entitled to 1/12th share instead of 1/6thshare, and further contention is that Plaintiff is required to pay Court Fee on the share claimed in money. Inter alia, Defendant also claims his share in suit schedule properties.
OS.1178/1982 184
309) There are two branches. One is Sri.Pillanna's branch, and other one is Sri.Patel G.Pilla Reddy' branch. Sri.Guruva Reddy is the father of Sri.Pillanna and Sri. Patel G. Pilla Reddy. He had three sons, namely Sri. Pillanna, Sri. Ramesh and Sri. Pilla Reddy. There has been no dispute that Sri. Ramesh and his wife died issue-less. As per doctrine of representation, suit schedule properties are to be divided into two parts between Sri Pillanna's branch and Sri. Patel G.Pilla Reddy's branch. Each branch would get half share in suit schedule properties. Sri. Pillanna died leaving behind three sons, namely late Sri.Abbaiah Reddy and Defendants No.1 and 2. Each would get 1/6th share in suit schedule properties [1/3rd of 1/2nd]. Late Sri. Abbaiah Reddy died leaving behind Plaintiff [Sri.Rajappa] and his wife, Smt.Ankamma [Plaintiff No.1(iii)/Defendant No.7]. Each would get 1/12th share in suit schedule properties [1/2nd of 1/6th]. In that view, the contention taken by Defendant No.1 that Plaintiff OS.1178/1982 185 [Sri.Rajappa] is entitled to 1/12th share in suit schedule properties is as per the doctrine of representation. However, both Sri.Rajappa and Smt.Ankamma being the legal heirs of late Sri.Abbaiah Reddy jointly entitled to 1/6 th share in suit schedule properties. As Sri.Rajappa bequeathed his interest in suit schedule properties in favour of his mother Smt.Ankamma, who is Plaintiff No.1(iii)/Defendant No.7 and Plaintiffs No.1(i) to (ii), and Smt.Ankamma bequeathed her share in suit schedule properties under Ex.P.25 including the share bequeathed to her by her son under Ex.P.1 in favour of Plaintiff No.2, Plaintiffs No.1(i) and (ii) and Plaintiff No.2 are jointly entitled to 1/6 th share in suit schedule properties which was represented by Sri.Rajappa and his mother Smt.Ankamma being the legal heirs of late Sri.Abbaiah.
310) Similarly, Defendant No.1 being one of the legal heirs of late Sri.Pillanna, his share in suit OS.1178/1982 186 schedule property would be 1/6th which Defendants No.1(a) to (i) are jointly entitled, subject to payment of Court Fee towards their share.
311) Plaintiff, in his plaint, pleads that Items No.1 and 2 are under acquisition by the SLAO for defence purpose, in which, he claims his share in compensation amount.
312) On the contrary, Defendants No.2 to 6 contend that not only Items No.1 and 2, but also Items No.20 and 22 were acquired for defence purpose.
313) Thus, it is clear that, at the time of filing this suit, Items No.1, 2, 20 and 22 were acquired by defence purpose by SLAO.
314) Learned Counsel for Defendant No.4 submitted that no properties are available for partition and all are acquired by the authorities.
OS.1178/1982 187
315) Documents at Exs.D.1, D.2 and D.11 to D.19 whereunder claims are made for compensation for acquisition of the lands by SLAO make it clear that certain portions of lands in Items No.2 to 6, 12, 13, 20, 21 and 22 of suit schedule properties have been acquired and claims have been made for compensation. Thus, it is clear that there are properties, which are still available for partition between the parties.
316) Learned Counsel for Defendant No.1 has rightly submitted in his written argument that, in preliminary decree, parties entitlement of share can very well be declared by the Court, and whether properties are available or not, and whether parties are entitled for proportionate share out of award amount, if available, to be decided in final decree proceedings only. In that view, it can be fairly said that Plaintiffs' entitlement of share and compensation amount can be worked out in final OS.1178/1982 188 decree proceedings on the basis of preliminary decree which is being passed in this suit. In that circumstance, declaration of share of Plaintiffs in suit schedule properties, and consequent entitlement of compensation in the acquired properties on the basis of share declared, do not invite Plaintiffs with liability to pay Court Fee on the compensation amount to be disbursed by the authority. In that view, there is no impediment to hold that Plaintiffs are entitled to the relief as prayed for, sans mesne profits as claimed in prayer
(b) which is not proved in this suit. Accordingly, I answer Issue No.3 partly in the affirmative; Addl.Issues No.3 and 5 in the negative, and Issue No.6 in the affirmative.
317) Issue No.4 : For the foregoing discussion and findings on Issues No.1 to 3, Additional Issues No.1 to 6, and Additional Issues framed on OS.1178/1982 189 08.02.2002 and 30.06.2021 regarding Exs.P.1 and P.25, I proceed to pass the following :
ORDER (1) Suit filed by Plaintiff is hereby decree in part with costs.
(2) It is hereby ordered that
Plaintiffs No.1(i) and (ii) and
Plaintiff No.2 together are entitled to 1/6th share in suit schedule properties being the legatees under the Wills at Exs.P.1 and P.25, which have been proved to have been validly executed by Plaintiff [Sri.Rajappa] and his mother Smt.Ankamma [Plaintiff No.1(iii)/ Defendant No.7].
(3) It is further ordered that
Plaintiffs No.1(i) and (ii) and
Plaintiff No.2 are together entitled to 1/6th share in the compensation amount for the properties acquired.
OS.1178/1982 190 (4) It is also ordered that Defendants No.1(a) to (i) are together entitled to 1/6th share in suit schedule properties and in the compensation amount for the properties acquired.
(5) It is made clear that Plaintiff's relief for mesne profits is hereby rejected as not proved.
(6) Draw Preliminary Decree
accordingly.
(Dictated to the Judgment Writer directly on computer, typed matter corrected and then pronounced by me in open court, on this the 16th day of July 2021).
(RAMA NAIK) VI Addl.City Civil & Sessions Judge Bengaluru City OS.1178/1982 191 ANNEXURE I. List of witnesses examined on behalf of :
(a) PLAINTIFFS SIDE :
P.W.1 Sri.Madhu Ravana Reddy, dtd.01.02.2000 P.W.2 Sri.Krishnappa, dtd.12.10.2000 P.W.3 Sri.H.Narayana Reddy, dtd.28.02.2002 P.W.4 Sri.K.C.Murali Krishna, dtd.23.10.2019
(b) DEFENDANTS SIDE :
D.W.1 Sri.G.P.Papareddy, dtd.17.08.2002 D.W.2 Sri.P.Jayaram Reddy, dtd.01.10.2002 D.W.3 Sri.G.Narayana Swamy, dtd.21.10.2002 D.W.4 Sri.P.Kodandarama, dtd.28.10.2002 D.W.5 Sri.Shankarappa Reddy, dtd.21.10.2002 D.W.6 Sri.Prakash Reddy, dtd.18.11.2019 II. List of documents exhibited on behalf of :
(a) PLAINTIFFS SIDE :
Ex.P.1 Registered Will dtd.02.04.1997 executed by Sri.Rajappa in favour of Sri.Madhu Rakshasa Reddy, Sri.Madhu Ravana Reddy and Smt.Ankamma Ex.P.1(a) Signature of Sri.H.Narayana Reddy Ex.P.1(b) Signature of Sri.Krishnappa Ex.P.1(c) Signature of Sri.Rajappa OS.1178/1982 192 Ex.P.2 Registered General Power of Attorney dtd.06.02.2002 executed by Smt.Ankamma in favour of Sri.H.Narayana Reddy Ex.P.3 Legal Notice dtd.25.01.1982 issued by Plaintiff to Defendants seeking Partition Ex.P.4 To Postal Acknowledgments Ex.P.6 Ex.P.7 To Postal Receipts Ex.P.9 Ex.P.10 Copy of Index of Lands issued by Tahsildar, Bengaluru South Taluk, dtd.16.02.1982 Ex.P.11 Copy of Index of Lands issued by Tahsildar, Bengaluru South Taluk, dtd.16.02.1982 Ex.P.12 Copy of Index of Lands issued by Tahsildar, Bengaluru South Taluk, dtd.16.02.1982 Ex.P.13 Copy of Index of Lands issued by Tahsildar, Bengaluru South Taluk, dtd.16.02.1982 Ex.P.14 Copy of Index of Lands issued by Tahsildar, Bengaluru South Taluk, dtd.16.02.1982 Ex.P.15 Copy of Index of Lands issued by Tahsildar, Bengaluru South Taluk, dtd.16.02.1982 Ex.P.16 Copy of Index of Lands issued by Tahsildar, Bengaluru South Taluk, dtd.16.02.1982 Ex.P.17 Copy of Index of Lands issued by Tahsildar, Bengaluru South Taluk, dtd.24.03.1977 Ex.P.18 Copy of Records of Rights issued by Tahsildar, Bengaluru South Taluk Ex.P.19 Copy of Records of Rights issued by Tahsildar, Bengaluru South Taluk, dtd.16.02.1982 OS.1178/1982 193 Ex.P.20 Copy of Index of Lands issued by Tahsildar, Bengaluru South Taluk, dtd.16.02.1982 Ex.P.21 Copy of Records of Rights issued by office of Tahsildar, Bengaluru South Taluk, dtd.16.02.1982 Ex.P.22 Copy of Index of Lands issued by Tahsildar, Bengaluru South Taluk, dtd.16.02.1982 Ex.P.23 Copy of Index of Lands issued by Tahsildar, Bengaluru South Taluk, dtd.16.02.1982 Ex.P.24 Vidhana Sabha Election Voters List - 1993 in respect of Varthur Constituency Ex.P.25 Original Will dtd.28.03.2005 executed by Smt.Ankamma in favour of her brother Sri.H.Narayana Reddy Ex.P.25(a) Signature of Sri.Murali Krishna.K.C Ex.P.25(b) Signature of Sri.Krishnappa
(b) Defendants side :
Ex.D.1 Certified copy of Petition in LAC No.64/72-73 Ex.D.2 Certified copy of Petition in LAC No.425/72-73 Ex.D.3 Certified copy of Judgment dtd.27.05.1997 in OS.No.56/1992 Ex.D.4 Certified copy of Judgment dtd.19.03.2001 in RFA.No.455/1997 Ex.D.5 Certified copy of Judgment dtd.15.04.1980 in LAC.No.245/76 and other connected cases Ex.D.6 Original Sale Deed No.9139/99-2000 dtd.24.02.2000 Ex.D.7 Thumb Impression Book Ex.D.8 Certified copy of writtern statement of D-5 to 6 in OS.No.3453/1980 OS.1178/1982 194 Ex.D.9 True copy of Award in MFA No.880/1984 Ex.D.10 Certified copy of Petition in LAC No.486/72-73 Ex.D.11 Certified copy of Petition in LAC No.488/72-73 Ex.D.12 Certified copy of claim statement in LAC.No.58/1975-76 Ex.D.13 Certified copy of claim statement in LAC.No.65/1981-82 Ex.D.14 Certified copy of claim statement in LAC.No.69/1975-76 Ex.D.15 Certified copy of claim statement in LAC.No.85/1981-82 Ex.D.15(a) Signature of Petitioner-Sri.Gurumurthy Reddy Ex.D.15(b) Signature of Petitioner-Sri.Gurumurthy Reddy Ex.D.16 Certified copy of claim statement in LAC.No.159/1975-76 Ex.D.17 Certified copy of claim statement in LAC.No.160/1975-76 Ex.D.18 Certified copy of claim statement in LAC.No.160/1981-82 Ex.D.19 Certified copy of Petition in LAC.No.459/72-73 Ex.D.20 Certified copy of Order on IA.1 dtd.23.03.1979 in OS.1320/1978 Ex.D.21 Certified copy of Order Sheet in OS.No.4903/88 Ex.D.22 Certified copy of Order on application U/O.6 R.17 dtd.13.04.1993 in OS.No.4903/1988 Ex.D.23 Certified copy of Common Judgment dtd.21.12.1991 in OS.No.4590 to 4595/1990 Ex.D.24 Certified copy of Order Sheet in OS.No.10094/96 Ex.D.25 Certified copy of Orders on IAs. No.IV & V dtd.18.12.1991 in OS.No.4595/90 Ex.D.26 Certified copy of Claim Statement in LAC No.157/1975-76 OS.1178/1982 195 Ex.D.27 To Records of Rights Ex.D.36 Ex.D.37 Certified copy of Endorsement issued by Taluk Sheristedar, Bengaluru East Taluk, Krishnarajpura Ex.D.38 Certified copy of Mutation Register Ex.D.39 Certified copy of Sale Deed dtd.31.05.1972 bearing No.1684/72-73 Ex.D.40 Certified copy of Order in LAC.No.547/1982 dtd.09.02.1984 Ex.D.41 Certified copy of Amended Decree in LAC.No.547/1982 Ex.D.42 Certified copy of decree in LAC.No.547/82 Ex.D.43 Photographs - exhibited in cross-examination of To PW.1 dd.05.07.2019 by LRs., of Defendant-3 Ex.D.69 Ex.D.70 Signature of Plaintiff No.2 on Verifying Affidavit in OS.No.1178/1982 Ex.D.71 Certified copy of Sale Deed dtd.22.04.1952 executed by Sri.Muniswamappa in favour of Sri.Shammanna Ex.D.71(a) Typed copy of Ex.D.71 Ex.D.72 Certified copy of Sale Deed dtd.16.11.1956 executed by Sri.B.P.Bhabhoothmal Shet in favour of Sri.Shammanna Ex.D.72(a) Typed copy of Ex.D.72 Ex.D.73 Certified copy of Form No.VIII showing details of Assessment payable to Govt. issued by Spl.LAO in the name of Sri.Shammanna and Sri.Pilla Reddy Ex.D.74 Certified copy of Notice regarding inspection of land isused by Spl.LAO Ex.D.75 Certified copy of endorsement dtd.14.10.1958 issued by Spl.LAO OS.1178/1982 196 Ex.D.76 Certified copy of Report td.26.04.1958 issued by Taluk Sheristedar, Bengaluru East Taluk Ex.D.76 Certified copy of Endorsement dtd.14.10.1958 issued by office of Spl.Dy.Commissioner for Inams Ex.D.77 Certified copy of Endorsement dtd.14.10.1958 issued by office of Spl.Dy.Commissioner for Inams Ex.D.78 Certified copy of RTC in respect of Item No.15 of Sy.No.128 of Banaswadi Village Ex.D.79 Endorsement dtd.29.10.2007 issued by Taluka Sheristedar, Bengaluru East Taluk, Krishnarajpura Ex.D.80 Certified copy of Record of Rights of Sy.No.32/1A of Benniganahalli Village for the year 1976-77 to 2001-02 Ex.D.81 Certified copy of Record of Rights of Sy.No.32/1A of Benniganahalli for the year 1976-77 to 2001- 2002 Ex.D.82 Certified copy of Special Notice issued by Tax Assesser, Byappanahalli, Bengaluru Ex.D.83 Certified copy of Ledger Extract issued by Spl.LAO. Dtd.03.01.1977 Ex.D.84 Certified copy of Sale Deed dtd.22.04.1952 executed by Sri.Muniswamappa in favour of Sri.Shammanna Ex.D.85 Certified copy of Sale Deed dtd.16.11.1956 executed by Sri.B.P.Bhabhoothmal Shet. in favour of Sri.Shammanna Ex.D.86 House/Factory Assessment Notice dtd.18.08.1993 issued by Administrator, Banasvadi, Bengaluru South Taluk. Ex.D.87 Certified copy of Judgment dtd.19.10.2010 in O.S.No.2707/1998 Ex.D.88 Certified copy of Decree in O.S.No.2707/1998 OS.1178/1982 197 Ex.D.89 Certified copy of Plaint in OS.No.4842/1997 Ex.D.90 Certified copy of Order Sheet in OS.No.4842/1997 Ex.D.91 Certified copy of Written Statement of Defendant in OS.No.10436/1993 Ex.D.92 Copy of Final Notice dtd.23.03.1976 issued by Sp.L.A.O to Sri.Patel G.Pillareddy Ex.D.93 Certified copy of Mahazar dtd.12.04.1976 Ex.D.94 Certified copy of Mahazar dtd.12.04.1976 Ex.D.95 Certified copy of Order Sheet in ADJ SR 187/1976-77 Ex.D.96 Certified copy of Affidavit dtd.01.01.1976 filed by Sri.Patel Pilla Reddy before Land Acquistion Officer Ex.D.97 Certified copy of Award Notice dtd.27.07.1976 Ex.D.98 Certified copy of Handing over and taking over possession Certificate dtd.13.09.1976 Ex.D.99 Certified copy of letter dtd.13.10.1976 given by Smt.Ankamma to Spl.LAO for issue of copy of free award copy Ex.D.100 Certified copy of application filed by Sri.Patel Pilla Reddy in LAC No.64/72-73 Ex.D.101 Certified copy of claim petition filed by Sri.Patel Pilla Reddy in LAC No.64/72-73 Ex.D.102 Certified copy of Notice dtd.18.02.1974 issued by SLAO to Sri.Patel G.Pilla Rddy, for production of certified extract of Form No.VIII Register Ex.D.103 Certified copy of Notice dtd.23.02.1973 Ex.D.104 Certified copy of notice dtd.03.02.1973 along with sketch Ex.D.105 Certified copy of Order Sheet in LAC No.513/72- 73 Ex.D.106 Certified copy of Order Sheet in RFA No.1978/2010 OS.1178/1982 198 Ex.D.107 Certified copy of Award passed in LAC No.159/1981-82 Ex.D.108 Certified copy of the Award passed in LAC No.86/86-87 Ex.D.109 Signature of Plaintiff Sri.Rajappa on Plaint dtd.
To 16.04.1982 Ex.D.120 Ex.D.121 Signature of Plaintiff Sri.Rajappa on Ex.P.1 To registered Will dated 02.04.1997. Ex.D.124
VI ADDL.CITY CIVIL & SESSIONS JUDGE BENGALURU CITY OS.1178/1982 199