Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 14, Cited by 0]

Karnataka High Court

Shri K Ganesh vs Shri Govind Reddy on 3 March, 2026

Author: Hanchate Sanjeevkumar

Bench: Hanchate Sanjeevkumar

                                                   -1-
                                                                NC: 2026:KHC:12942
                                                               RP No. 587 of 2025


                         HC-KAR




                      IN THE HIGH COURT OF KARNATAKA AT BENGALURU

                             DATED THIS THE 3RD DAY OF MARCH, 2026

                                              BEFORE
                      THE HON'BLE MR. JUSTICE HANCHATE SANJEEVKUMAR
                                  REVIEW PETITION NO.587 OF 2025
                        BETWEEN:

                        1.   SHRI K. GANESH
                             SON OF LATE M. KRISHNAPPA,
                             AGED 42 YEARS.
                        2.   SHRI C. MANJU
                             SON OF SHRI M. CHANNARAYA REDDY,
                             AGED 42 YEARS,
                             BOTH ARE RESIDENTS OF NO.329,
                             'VEERABHADRA NILAYA' 3RD CROSS,
                             KODIHALLI, AIRPORT ROAD,
                             BANGALORE-560008.
                                                                    ...PETITIONERS
                        (BY SRI ARUN B. M., ADVOCATE)

                        AND:
Digitally signed by
MALLIKARJUN
RUDRAYYA
KALMATH                 1.    SHRI GOVIND REDDY
Location: High
Court of
Karnataka,
                              SON OF LATE SHRI MUNIYAPPA,
Dharwad Bench
                              AGED 69 YEARS, REP. BY GPA AND SON
                              SHRI G. RAVI REDDY,

                        2.    SHRI G. RAVI REDDY,
                              SON OF SHRI GOVIND REDDY,
                              AGED 39 YEARS,
                              BOTH ARE RESIDENTS OF NO.19/1,
                              THIRUPALYA VILLAGE,
                              NEXT TO GOVERNMENT SCHOOL,
                              TOWARDS HULIMANGALA ROAD,
                              BOMMASANDRA INDUSTRIAL AREA,
                              BENGALURU-560099.
                             -2-
                                       NC: 2026:KHC:12942
                                       RP No. 587 of 2025


HC-KAR



3.   SMT. Y. SUGUNA
     WIFE OF LATE M. KRISHNAPPA,
     AGED 67 YEARS.

4.   SHRI K. MUNIRAJ
     SON OF LATE M. KRISHNAPPA,
     AGED 50 YEARS.

5.   SHRI PRITHVI KRISH
     SON OF SHRI K. MUNIRAJ,
     AGED 13 YEARS.

6.   MASTER ROHAN REDDY
     SON OF SHRI K. MUNIRAJ
     AGED 10 YEARS.

7.   KUMARI NEHA
     DAUGHTER OF SHRI K. GANESH,
     AGED 18 YEARS.

8.   MASTER NITHEN
     SON OF SHRI K. GANESH,
     AGED 10 YEARS.
9.   SMT. K. PADMA
     DAUGHTER OF LATE M. KRISHNAPPA,
     AGED 49 YEARS.
10. MASTER SHREYASH
    SON OF MRS. K. PADMA,
    AGED 16 YEARS.
11. SMT. K. BHAGYA
    DAUGHTER OF LATE M. KRISHNAPPA,
    AGED 47 YEARS.
12. MR. MANISH
    SON OF SMT. K. BHAGYA,
    AGED 23 YEARS.
13. MR. LOHITH,
    SON OF SMT. BHAGYA,
    AGED 19 YEARS.
14. KAMARI KAVITHA
                           -3-
                                       NC: 2026:KHC:12942
                                       RP No. 587 of 2025


HC-KAR



    DAUGHTER OF LATE M. KRISHNAPPA,
    AGED 39 YEARS.
15. SHRI M. CHANNARAYA REDDY,
    SON OF LATE MUNIYAPPA,
    AGED 73 YEARS.
16. SMT. Y. VANALAKSHMI,
    WIFE OF SHRI M. CHANNARAYA REDDY,
    AGED 64 YEARS.
17. SHRI C. VIJAYA KUMAR,
    SON OF M. CHANNARAYA REDDY,
    AGED 45 YEARS.
18. KUMARI MAHALAKSHMI
    DAUGHTER OF SHRI C. VIJAYAKUMAR,
    AGED 20 YEARS.
19. MASTER CHIRAG,
    SON OF SHRI C. VIJAYAKUMAR,
    AGED 16 YEARS.

20. SMT. HEMAVATHI
    DAUGHTER OF M. CHANNARAYA REDDY,
    AGED 49 YEARS.
21. KUMARI NAVYA
    DAUGHTER OF SMT. HEMAVATHI,
    AGED 23 YEARS.
22. MASTER ANKITH
    SON OF SMT. HEMAVATHI,
    AGED 19 YEARS.

23. SMT. USHA
    DAUGHTER OF SHRI M. CHANNARAYA REDDY,
    AGED 40 YEARS.
24. MASTER GURUSWAROOP
    SON OF SMT. USHA, AGED 10 YEARS.
    RESPONDENT NOS.5, 6, 8, 10, 19 & 24
    ARE MINORS AND REP. BY THEIR
    PARENTS/NATURAL GUARDIANS
    4TH RESP. 1ST PETR., 9TH RESP.,
                             -4-
                                        NC: 2026:KHC:12942
                                        RP No. 587 of 2025


HC-KAR



     17TH RESP. AND 24TH RESP.
     RESPS. NO.3 TO 24 ARE RESIDENTS
     OF NO.329 'VEERABHADRA NILAYA'
     3RD CROSS, KODIHALLI, AIRPORT ROAD,
     BANGALORE-560008.
25. SMT. CHANNAMMA
    DAUGHTER OF SHRI MUNIYAPPA,
    AGED 75 YEARS, RESIDENT OF NO. 329
    'VEERABHADRA NILAYA' 3RD CROSS, KODIHALLI,
    AIRPORT ROAD, BANGALORE-560008.

26. MR. KISHORE KUMAR,
    SON OF SHRI SHANTHILAL,
    AGED 51 YEARS, RESIDENT AT FLAT NO.102,
    1ST FLOOR, NO.432, 30TH CROSS, 7TH 'B' MAIN,
    4TH BLOCK, JAYANAGAR, BENGALURU-560011.

27   M/S. METRIK INFRA PROJECTS PVT. LTD.,
     A PRIVATE LIMITED COMPANY,
     HAVING ITS OFFICE AT FLOOR-11,
     'JAIN HEIGHTS SOLUS', NO.2, 1ST CROSS,
     J. C. ROAD, BENGALURU-560027,
     REPRESENTED BY ITS MANAGING DIRECTOR.
                                            ...RESPONDENTS
(BY SRI SUNIL KUMAR H., ADV. FOR R1 AND R2;
SRI PARUSHURAM AJJAMPUR, ADV. FOR R25
NOTICE TO R3 TO R24, R26 AND R27 ARE DISPENSED WITH)
     THIS REVIEW PETITION IS FILED UNDER ORDER 47 RULE
1 OF THE CODE OF CIVIL PROCEDURE, 1908, PRAYING TO
REVIEW THE ORDER DATED 05.11.2025 PASSED BY THIS
HON'BLE COURT IN MFA NO.7416/2025, VIDE ANNEXURE-'A'
AND CONSEQUENTIALLY, ALLOW THE APPEAL FILED IN MFA
NO.7416/2025 AND SET ASIDE THE ORDER DATED 17.09.2025
IN O.S.NO.4625/2025 PASSED BY THE XXIV ADDITIONAL CITY
CIVIL JUDGE, BENGALUR CITY (CCH NO.6) IN SO FAR AS
ALLOWING I.A.NO.1 IS CONCERNED AND ETC.
    THIS PETITION HAVING BEEN HEARD AND RESERVED
FOR ORDERS AND COMING ON FOR PRONOUNCEMENT OF
ORDERS THIS DAY, THIS COURT MADE THE FOLLOWING:

CORAM:   HON'BLE MR. JUSTICE HANCHATE SANJEEVKUMAR
                             -5-
                                              NC: 2026:KHC:12942
                                              RP No. 587 of 2025


HC-KAR



                       CAV ORDER

    This review petition is filed by the review petitioners,

who are defendants No.5 and 19 in O.S.No.4625/2025

challenging the order dated 17.09.2025 passed by the

Court of XXIV Additional City Civil and Sessions Judge,

Bangalore City (C.C.H.No.6). The review petitioners were

the appellants in MFA No.7416/2025, which was disposed

of by this Court on 05.11.2025.        The review petitioners

have preferred this petition seeking review of the order

dated    05.11.2025   passed      by   this     Court   in   MFA

No.7416/2025.


    2.   The appeal filed by the review petitioners in MFA

No.7416/2025 was allowed in part by modifying the order

dated    17.09.2025   passed      in   O.S.No.4625/2025       on

I.A.Nos.1 and 2 filed under Order XXXIX Rules 1 and 2 of

CPC.     This Court directed that the appellants in MFA

No.7416/2025, who are defendants No.5 and 19 in

O.S.No.4625/2025 shall reserve 1/4th share in all the suit

schedule properties in the name of plaintiffs and defendant
                             -6-
                                            NC: 2026:KHC:12942
                                            RP No. 587 of 2025


HC-KAR




No.25. The appellants/defendants were permitted to utilize

other remaining    respective     shares and    were   further

directed to furnish the details of apartments constructed

over suit Item Nos.8 and 9 and to submit such particulars

before the Trial Court, as ordered in MFA No.7416/2025.


    3.   Being aggrieved by the direction to reserve 1/4th

share in the name of plaintiffs and defendant No.25, the

present review petition is filed.     According to the review

petitioners, there ought not to have been any direction to

reserve 1/4th share in favour of plaintiffs and defendant

No.25.


    4.   This review petition is filed by raising various

grounds, which are summarized as follows:

  4.1    This Court has not taken note of the conduct of

         plaintiff No.1/respondent     No.1 and defendant

         No.25/respondent No.25;

  4.2    That the defendant No.25 had filed suit earlier in

         O.S.No.2085/2021       and   was    unsuccessful   in
                                    -7-
                                                     NC: 2026:KHC:12942
                                                    RP No. 587 of 2025


HC-KAR




         obtaining interim order of injunction and in the

         meantime, the respondents No.1 and 2 herein

         have filed suit in O.S.No.4625/2025 and in this

         suit, the plaintiff in O.S.No.2085/2021 is arrayed

         as defendant No.25 and later on, defendant No.25

         has withdrawn the said suit OS.No.2085/2021;

 4.3     It   is   contended          that   the    above        fact    was

         suppressed        in      the       subsequent           suit    in

         O.S.No.4625/2025.               According to the review

         petitioners,      such        suppression         amounts        to

         misconduct on the part of plaintiffs and defendant

         No.25.     It is further contended that filing of

         O.S.No.2085/2021                and        O.S.No.4625/2025

         seeking partition of the suit properties amounts to

         abuse of process of Court.                Further, the review

         petitioners also contend that this Court while

         passing the order in MFA No.7416/2025 failed to

         extract    and        properly      consider      the    relevant

         paragraphs       of    the    judgment       of    the    Hon'ble
                                          -8-
                                                       NC: 2026:KHC:12942
                                                       RP No. 587 of 2025


    HC-KAR




             Supreme Court in MANDALI RANGANNA AND

             OTHERS vs. T RAMACHANDRA AND OTHERS1,

             regarding conduct of parties while considering

             grant of equitable relief of temporary injunction;

     4.4     It is further contended that this Court erred in

             reserving 1/4th share in favour of plaintiffs and

             defendant         No.25       despite    there   being    an

             inordinate delay of 12 years in challenging the

             joint development agreement dated 08.08.2013.

             According to the review petitioners, permitting

             such reservation despite the delay constitutes an

             error apparent on the face of the record;

     4.5     Further, the review petitioners contend that there

             is an error apparent on the face of record,

             inasmuch        as,    this    Court    has   observed   that

             whatever alienations made would be subject to

             Section 52 of the Transfer of Property Act, 18822

             this alone is sufficient, but proceeded to grant


1
    (2008) 11 SCC 1
2
    Hereinafter referred to as the 'T.P. Act'
                                     -9-
                                                    NC: 2026:KHC:12942
                                                    RP No. 587 of 2025


    HC-KAR




             temporary injunction albeit with modification.

             According to them, such direction is contrary to

             the judgment of the Hon'ble Supreme Court in the

             case of VINOD SETH Vs. DEVINDER BAJAJ AND

             ANOTHER3;

     4.6     It is further contended that this Court has wrongly

             interpreted the said judgment and also the

             judgment       in   MANDALI          RANGANNA's     case

             (supra) and the said judgment is contrary to the

             order dated 03.09.2025 passed by this Court in

             MFA No.2475/2024.            It is therefore contended

             that    this   Court   ought    to    have   confined   its

             observation only to the applicability of Section 52

             of the T.P. Act without directing reservation of

             shares in favour of plaintiffs and defendant No.25.


       5.    This Court hereby makes clear that whatever

observations and discussions made in this order are only

passed on the documents produced by both sides and not

3
    (2010) 8 SCC 1
                                        - 10 -
                                                          NC: 2026:KHC:12942
                                                          RP No. 587 of 2025


    HC-KAR




more than that.               This Court is required to examine

whether the order passed in MFA No.7416/2025 suffers

from any error apparent on face of the record so as to

warrant review of the said order.


       6.    The    Hon'ble      Supreme          Court    in   BOARD         OF

CONTROL FOR CRICKET IN INDIA AND ANOTHER vs.

NETAJI CRICKET CLUB AND OTHERS4, has laid down

the principles of law governing the scope of review under

Section 114 and Order XLVII Rule 1 of CPC. The relevant

paragraphs          of    the     said          judgment     are    extracted

hereinbelow:

                 "88. We are, furthermore, of the opinion that the
             jurisdiction of the High Court in entertaining a review
             application cannot be said to be ex facie bad in law. Section
             114 of the Code empowers a court to review its order if the
             conditions precedents laid down therein are satisfied. The
             substantive provision of law does not prescribe any
             limitation on the power of the court except those which are
             expressly provided in Section 114 of the Code in terms
             whereof it is empowered to make such order as it thinks fit.

                 89.     Order 47 Rule 1 of the Code provides for filing an
             application for review. Such an application for review would
             be maintainable not only upon discovery of a new and
             important piece of evidence or when there exists an error
             apparent on the face of the record but also if the same is
             necessitated on account of some mistake or for any other
             sufficient reason.


4
    (2005) 4 SCC 741
                                    - 11 -
                                                   NC: 2026:KHC:12942
                                                   RP No. 587 of 2025


HC-KAR



             90.   Thus, a mistake on the part of the court which
         would include a mistake in the nature of the undertaking
         may also call for a review of the order. An application for
         review would also be maintainable if there exists sufficient
         reason therefor. What would constitute sufficient reason
         would depend on the facts and circumstances of the case.
         The words 'sufficient reason' in Order 47 Rule 1 of the Code
         are wide enough to include a misconception of fact or law
         by a court or even an Advocate. An application for review
         may be necessitated by way of invoking the doctrine "actus
         curiae neminem gravabit".

             91.    It is true that in Moran Mar Basselios Catholicos
         Vs. The Most Rev. Mar Poulose Athanasius8, this Court
         made observations as regard limitations in the application of
         review of its order stating: (SCR p.529)

                    "Before going into the merits of the case it is
              as well to bear in mind the scope of the application
              for review which has given rise to the present
              appeal. It is needless to emphasise that the scope
              of an application for review is much more restricted
              than that of an appeal. Under the provisions in the
              Travancore Code of Civil Procedure which is similar
              in terms to Order XLVII, Rule 1 of our Code of Civil
              Procedure, 1908, the Court of review has only a
              limited jurisdiction circumscribed by the definitive
              limits fixed by the language used therein. It may
              allow a review on three specified grounds, namely
              (i) discovery of new and important matter or
              evidence which, after the exercise of due diligence,
              was not within the applicant's knowledge or could
              not be produced by him at the time when the
              decree was passed, (ii) mistake or error apparent
              on the face of the record and (iii) for any other
              sufficient reason. It has been held by the Judicial
              Committee that the words 'any other sufficient
              reason' must mean 'a reason sufficient on grounds,
              at least analogous to those specified in the rule'."

         but the said rule is not universal.

             92. Yet again in Lily Thomas (supra), this Court has laid
         down the law in the following terms: (SCC pp. 247-48, para
         52)

                  "52. The dictionary meaning of the word
              "review" is "the act of looking, offer something
              again with a view to correction or improvement". It
                                        - 12 -
                                                         NC: 2026:KHC:12942
                                                         RP No. 587 of 2025


    HC-KAR



                   cannot be denied that the review is the creation of
                   a statute."

             This Court in Patel Narshi Thakershi v. Pradyumansinghji
             Arjunsinghji, held that the power of review is not an
             inherent power. It must be conferred by law either
             specifically or by necessary implication. The review is also
             not an appeal in disguise. It cannot be denied that justice is
             a virtue which transcends all barriers and the rules or
             procedures or technicalities of law cannot stand in the way
             of administration of justice. Law has to bend before justice.
             If the Court finds that the error pointed out in the review
             petition was under a mistake and the earlier judgment
             would not have been passed but for erroneous assumption
             which in fact did not exist and its perpetration shall result in
             miscarriage of justice nothing would preclude the Court
             from rectifying the error."
                                                       (Emphasis supplied)

             93. It is also not correct to contend that the court while
             exercising its review jurisdiction in any situation whatsoever
             cannot take into consideration a subsequent event. In a
             case of this nature when the court accepts its own mistake
             in understanding the nature and purport of the undertaking
             given by the learned senior counsel appearing on behalf of
             the Board and its correlation with as to what transpired in
             the AGM of the Board held on 29th September, 2004, the
             subsequent event may be taken into consideration by the
             court for the purpose of rectifying its own mistake."


       7.    Further, the Hon'ble Supreme Court in SANJAY

KUMAR          AGARWAL          vs.     STATE       TAX      OFFICER        AND

               5
ANOTHER , has discussed regarding scope of review and

laid down the principles of law, which are extracted below:

           "10.   It is also well settled that a party is not entitled to
       seek a review of a judgment delivered by this Court merely for
       the purpose of a rehearing and a fresh decision of the case. The
       normal principle is that a judgment pronounced by the Court is
       final, and departure from that principle is justified only when

5
 R.P. (Civil) No.1620 of 2023 in Civil Appeal No.1661/2020 and connected
with other matters
                                        - 13 -
                                                       NC: 2026:KHC:12942
                                                       RP No. 587 of 2025


    HC-KAR



        circumstances of a substantial and compelling character make it
        necessary to do so6.

           11. In Parsion Devi and Others vs. Sumitri Devi and
        Others7, this Court made very pivotal observations: -

              "9. Under Order 47 Rule 1 CPC a judgment may be
              open to review inter alia if there is a mistake or an
              error apparent on the face of the record. An error
              which is not self-evident and has to be detected by a
              process of reasoning, can hardly be said to be an
              error apparent on the face of the record justifying
              the court to exercise its power of review under Order
              47 Rule 1 CPC. In exercise of the jurisdiction under
              Order 47 Rule 1 CPC it is not permissible for an
              erroneous decision to be "reheard and corrected". A
              review petition, it must be remembered has a limited
              purpose and cannot be allowed to be "an appeal in
              disguise."

            12. Again, in Shanti Conductors Private Limited vs.
        Assam State Electricity Board and Others8, a three Judge
        Bench of this Court following Parsion Devi and Others vs.
        Sumitri Devi and Others (supra) dismissed the review
        petitions holding that the scope of review is limited and under
        the guise of review, the petitioner cannot be permitted to
        reagitate and reargue the questions which have already been
        addressed and decided.

            13. Recently, in Shri Ram Sahu (Dead) Through Legal
        Representatives and Others vs. Vinod Kumar Rawat and
        Others9, this Court restated the law with regard to the scope of
        review under Section 114 read with Order XLVII of CPC.

            14. In R.P. (C) Nos. 1273-1274 of 2021 in Civil Appeal
        Nos. 8345-8346 of 2018 (Arun Dev Upadhyaya vs.
        Integrated Sales Service Limited & Another), this Court
        reiterated the law and held that: -

             "15. From the above, it is evident that a power to
             review cannot be exercised as an appellate power
             and has to be strictly confined to the scope and ambit
             of Order XLVII Rule 1 CPC. An error on the face of
             record must be such an error which, mere looking at

6
    AIR 1965 SC 845, Sajjan Singh and Ors. Vs. State of Rajasthan and Ors.
7
     (1997) 8 SCC 715
8
    (2020) 2 SCC 677
9
    (2021) 13 SCC 1
                                           - 14 -
                                                           NC: 2026:KHC:12942
                                                           RP No. 587 of 2025


 HC-KAR



            the record should strike and it should not require any
            long-drawn process of reasoning on the points where
            there may conceivably be two opinions."

            15. It is very pertinent to note that recently the
        Constitution Bench in Beghar Foundation vs. Justice K.S.
        Puttaswamy (Retired) and Others10, held that even the
        change in law or subsequent decision/judgment of co-ordinate
        Bench or larger Bench by itself cannot be regarded as a ground
        for review.

            16. The gist of the afore-stated decisions is that: -

              i)      A judgment is open to review inter alia if there is a
                      mistake or an error apparent on the face of the
                      record.

              ii)      A judgment pronounced by the Court is final,
                      and departure from that principle is justified only
                      when circumstances of a substantial and
                      compelling character make it necessary to do so.

              iii)    An error which is not self-evident and has to be
                      detected by a process of reasoning, can hardly be
                      said to be an error apparent on the face of record
                      justifying the court to exercise its power of review.

              iv)     In exercise of the jurisdiction under Order 47 Rule
                      1 CPC, it is not permissible for an erroneous
                      decision to be "reheard and corrected."

              v)      A Review Petition has a limited purpose and
                      cannot be allowed to be "an appeal in disguise."

              vi)     Under the guise of review, the petitioner cannot be
                      permitted to reagitate and reargue the questions
                      which have already been addressed and decided.

              vii)    An error on the face of record must be such an
                      error which, mere looking at the record should
                      strike and it should not require any long-drawn
                      process of reasoning on the points where there
                      may conceivably be two opinions.

              viii) Even the change in law or subsequent decision/
                    judgment of a co-ordinate or larger Bench by itself
                    cannot be regarded as a ground for review.

10
     (2021) 3 SCC 1
                                   - 15 -
                                                     NC: 2026:KHC:12942
                                                     RP No. 587 of 2025


HC-KAR




      Analysis:
         17. Keeping in view the afore-stated legal position, let us
      examine whether the Review Petitioners have been able to make
      out any case within the ambit of Order XLVII of Supreme Court
      Rules, read with Order XLVII of CPC, for reviewing the impugned
      judgment."


       8.     Therefore, keeping in view the principles of law

laid down by the Hon'ble Supreme Court the present

review petition is considered on the materials produced

once again in the review petition. The materials produced

by the review petitioners through the learned counsel,

Sri.B.M.Arun were already submitted during the course of

his arguments in MFA No.7416/2025.                    According to the

learned counsel, Sri.B.M.Arun a comment is made on the

conduct      of   the    plaintiffs   and       defendant      No.25    in

O.S.No.4625/2025.             According         to   learned    counsel,

Sri.B.M.Arun the defendant No.25 has filed a suit in

O.S.No.2085/2021 for partition claiming 1/4th share and

was     unsuccessful     in   getting      an    order   of    temporary

injunction and later on the plaintiffs in O.S.No.4625/2025

(who were parties in O.S.No.2085/2021) have filed the

suit O.S.No.4625/2025 and obtained an interim order of
                              - 16 -
                                             NC: 2026:KHC:12942
                                             RP No. 587 of 2025


HC-KAR




temporary injunction on 02.07.2025 and later on, the

defendant No.25 who was plaintiff in O.S.No.2085/2021

has withdrawn the said suit.          Therefore, according to

learned counsel Sri.B.M.Arun this is misconduct.


     9.      Further   learned   counsel     Sri.B.M.Arun      has

contended that rejection of application for temporary

injunction    in   O.S.No.2085/2021     is   not   disclosed    in

O.S.No.4625/2025. Therefore, this suppression of fact is

misconduct on the part of plaintiffs and defendant No.25 in

O.S.No.4625/2025.


     10.     It is pertinent to mention here that both

O.S.Nos.2085/2021 and 4625/2021 are for partition. It is

stated that original propositus is Muniyappa, who has four

children namely, Govinda Reddy, Channamma, Krishnappa

and Channaraya Reddy. The relationship between them is

admitted.     Smt.Channamma has filed O.S.No.2085/2021

for partition and later on, it was withdrawn on 24.09.2025

with liberty to agitate her right in O.S.No.4625/2025 by
                                   - 17 -
                                                    NC: 2026:KHC:12942
                                                    RP No. 587 of 2025


HC-KAR




mentioning reasons that she is old aged woman and

therefore, could not pursue by engaging lawyer and as

such, she will agitate her right through O.S.No.4625/2025.

Accordingly,   the     trial   court       has    dismissed   the     suit

O.S.No.2085/2021 as withdrawn by reserving liberty to

Channamma         to    agitate       her        legitimate   right     in

O.S.No.4625/2025. When admittedly there are four joint

family members/co-sharers, among them two sons have

entered into exercise of executing the joint development

agreement, general agreement, etc.                   Here as per the

materials produced by the learned counsel Sri.B.M.Arun

the same have to be considered, which is apparent on the

face of record.


     11.   There is rival contentions among the members

of the joint family whether the suit item Nos.8 and 9 are

joint family properties or not. It is one of the contentious

issue in the suit and this is yet to be decided in full fledge

trial in the suit. There was joint development agreement

dated 25.10.2007 in which Govinda Reddy and his wife
                              - 18 -
                                          NC: 2026:KHC:12942
                                         RP No. 587 of 2025


HC-KAR




and children are recognized as owners of the suit item

Nos.8 and 9 properties, but Channamma (daughter of

Muniyappa) is not recognized as joint owner. As why the

review petitioners have left out Channamma from the

array of joint owners, is best reasons known to the review

petitioners.   This joint development agreement dated

25.10.2007 with one Kishore Kumar, who is developer. In

this agreement, except Channamma all others have been

considered as owners. It is not disputed that Channamma

(daughter of Muniyappa) is not a sister of Krishnappa and

Channaraya Reddy.        However, the sister Channamma is

given a go-by in this joint development agreement. Thus,

prima facie it is nothing but causing deprivation of right of

Channamma.


     12.   Again    on     12.04.2011    a   supplementary

agreement was executed in which also review petitioners

have been left out Channamma being made as party as

joint owner. Further there is one more joint development

agreement with the same developer by the same parties
                                     - 19 -
                                                  NC: 2026:KHC:12942
                                                  RP No. 587 of 2025


HC-KAR




on 08.08.2013, in which also the review petitioners, other

joint family members and plaintiffs, wife and children have

been made as parties but Channamma is left out for the

best reasons known to the review petitioners.                      Thus,

causing deprivation of right of Channamma.


        13.   Considering     all        these   three    documents,

Channamma is left out and admittedly she is a sister

review petitioners being daughter of Muniyappa has not at

all been considered in all these documentary transactions

while    executing    joint    development         agreement        with

developer.        Therefore,        Channamma       has    filed    suit

O.S.No.2085/2021 for partition seeking her 1/4th share in

all the properties including item Nos.8 and 9 in the suit

schedule properties. But Channamma was unsuccessful in

obtaining the order of temporary injunction. The plaintiff

in O.S.No.4625/2025 Govinda Reddy, admittedly he is

dumb and deaf.       Therefore, when these two co-sharers

one being physically disabled person and another being old

aged woman, being vulnerable at the hands of the review
                                    - 20 -
                                                      NC: 2026:KHC:12942
                                                      RP No. 587 of 2025


HC-KAR




petitioners, have filed the suit for partition claiming their

legitimate rights of share. Under these circumstances, the

suit    filed   by    Channamma         in    O.S.No.2085/2021      and

O.S.No.4625/2025 filed by Govinda Reddy are considered

and       Channamma             has          withdrawn       the    suit

O.S.No.2085/2021 by assigning reason that she being old

aged woman, she could not pursue the suit independently.

Therefore, when her own brother had initiated suit

O.S.No.4625/2025 and as such permission sought for to

agitate her right in O.S.No.4625/2025 and withdrew the

suit O.S.No.2085/2021. But according to learned counsel

Sri.B.M.Arun it is misconduct on part of Govinda Reddy

and Channamma, but the misconduct by the review

petitioners is also to be highlighted here.


        14.     In the joint development agreements of the

year 2007, 2011 and 2013 though plaintiff - Govinda

Reddy      was       shown    as   owner       in   joint   development

agreement of the year 2007 and 2011, but suddenly in the

joint    development         agreement        dated    08.08.2013   this
                               - 21 -
                                               NC: 2026:KHC:12942
                                               RP No. 587 of 2025


HC-KAR




Govinda       Reddy   has    made        as    confirming   party.

Furthermore, this joint development agreement executed

at the hands of the review petitioners and developer, it is

made as Govinda Reddy and his branch have no right, title

and interest whatsoever any person over the suit schedule

property, which are item Nos.8 and 9 in the suit schedule

properties.     Therefore, here the review petitioners and

developer both have decided the ownership and title of the

parties according to their convenient documents. If this is

not   misconduct,     then   no        other   things   would   be

misconduct.      Therefore, when this Court while passing

order in MFA No.7416/2025 ordered whatever alienations

or transactions are subject to Section 52 of T.P. Act, but

also protected the rights of plaintiffs of O.S.No.4625/2025

and Channamma just by ordering to reserve their 1/4th

share.


      15.     Sri.B.M.Arun, learned counsel appearing on

behalf of review petitioners being aggrieved and also

annoyed by this order of reserving 1/4th share, has argued
                             - 22 -
                                          NC: 2026:KHC:12942
                                         RP No. 587 of 2025


HC-KAR




in high pitch voice that this order of reserving 1/4th share

could not have been done according to him. Sri.B.M.Arun

while addressing his submissions thinking that this Court

has committed a blunder submitted that this order could

not have been made and virtually he has dictated the

Court to write the order according to his convenience and

his whims and fancies.     It is not disputed that on item

Nos.8 and 9 properties review petitioners with joint

development agreement with developer have constructed

hundred numbers of flats in apartment.


     16.   When the two co-sharers have filed the suit for

partition and considering the facts and circumstances

involved in the case, the review petitioners along with the

developer have constructed hundred number of flats and if

those flats are sold away entire property consisting of flats

then even if decree is passed for partition then there are

every possibilities of plaintiffs and defendant No.25 would

not get any fruitful share in reality and practically. Then

whatever decree would be paper decree. Therefore, when
                                     - 23 -
                                                         NC: 2026:KHC:12942
                                                         RP No. 587 of 2025


 HC-KAR




this Court has ordered with a view to protect the interest

of plaintiffs and defendant No.25, that too subject to result

in the suit with avowed object that even if a decree is

passed the parties must be able to get fruitful of decree

otherwise the decree would become a paper decree.

Therefore, if all the flats and apartments are sold out even

if decree is passed by granting share but for realising the

fruits    is    only    nightmares           for   the     decree    holders.

Therefore, protecting the rights of co-sharers as it is

inherent to claim share in joint family properties and such

order is made, which is attacked in this review petition.

Here when the review petitioners have pointed out conduct

on   the       part    of   plaintiffs   and       defendant        No.25   in

O.S.No.4625/2025 filing suit for partition is abuse of

process of Court with a single finger, but other four fingers

are pointing towards the review petitioners is lost sight by

learned counsel, Sri.B.M.Arun.


         17.   Upon     considering          the   three    documents       of

agreement of the years 2007, 2011 and 2013, the plaintiff
                               - 24 -
                                             NC: 2026:KHC:12942
                                             RP No. 587 of 2025


HC-KAR




Govinda      Reddy   being   recognized     as   the   owner   in

agreement of the years 2007 and 2011, but in the

agreement of 2013 suddenly he has been shown as a

confirmed parties showing a recital in the agreement that

he has no right and title. Therefore, a question comes up

in the mind of the Court whether such title or ownership

can be changed in any agreement between some parties

at their whims and fancies in the family as in the present

case by review petitioners is to be considered in the suit in

the trial.    This is observed because of the fact that

admittedly Govinda Reddy is deaf and dumb moreover

Channamma is not at all included in the share. This is the

conduct and attitude shown by the review petitioners and

this is found prima facie apparent on face of the record as

submitted by learned counsel Sri.B.M.Arun himself.

     18.     Just because non granting order of temporary

injunction    in   O.S.No.2085/2021    is    not   disclosed   in

O.S.No.4625/2025 is not amounting to suppression of fact

prima facie. O.S.No.4625/2025 is filed by Govinda Reddy
                                 - 25 -
                                                  NC: 2026:KHC:12942
                                                  RP No. 587 of 2025


HC-KAR




and not by Channamma. Though the contents in both the

plaints are same, but are having different cause of actions

and filed by different members of Joint Family. In the suit

for   partition   the   cause   of       action   is   continues   and

concurrent one till the division takes place. Therefore, the

review petitioners have found fault that Channamma and

Govinda Reddy filing suit for partition is wrong. Therefore,

what the review petitioners desire is that other two co-

sharers namely, Govinda Reddy and Channamma are

being under the mercy of the review petitioners and to see

that Govinda Reddy and Channamma would not get any

share in reality. This is the conduct shown by the review

petitioners. Therefore, in this regard, there is no merit in

the grounds urged by the learned counsel Sri.B.M.Arun,

Advocate of the review petitioners.


      19.   Further, one of the document on the face of

record produced by the learned counsel for the review

petitioners Sri.B.M.Arun a deed of partition executed on

11.07.2018 between Mrs.Y.Suguna, who is wife of late
                                 - 26 -
                                                NC: 2026:KHC:12942
                                                RP No. 587 of 2025


HC-KAR




M.Krishnappa       and     M.Channaraya        Reddy   S/o.   Late

Muniyappa    and    other     children    of   M.Krishnappa   and

Channaraya Reddy entered themselves as first party,

second party and third party. This deed of partition is only

between     wife    and     children     of    M.Krishnappa   and

Channaraya Reddy and his children regarding division of

share of residential flats among themselves without taking

into consideration Govinda Reddy and Channamma in

respect of apartment and flats constructed on item Nos.8

and 9 properties.        This is one of the conducts shown by

the review petitioners on face of the record itself.

Therefore, systematically excluded Govinda Reddy and

Channamma in respect of properties item Nos.8 and 9.

The suit is filed for partition also in respect of item Nos.8

and 9 properties. Whether this is joint family property or

not, is a question to be determined in the trial in the suit.

Therefore, if all the flats mentioned in the deed of partition

dated 11.07.2018 are sold out and in the event the suit is

decreed in respect of item Nos.8 and 9 properties, Govinda
                              - 27 -
                                            NC: 2026:KHC:12942
                                            RP No. 587 of 2025


HC-KAR




Reddy and Channamma are compelled once again start

litigation against several hundred purchasers to realize the

fruit in terms of the decree to be passed in respect of

partition against by way of final decree proceedings and

execution. Therefore, in order to protect the right of share

to get in the share this Court has ordered to reserve 1/4th

share.   But according to review petitioners filing of suit

itself is abuse of process of Court which can be certainly

termed   as   ridicule.   Therefore,   it   is   very   redicule

submission that when Govinda Reddy and Channamma

have filed suit for partition for claiming their legitimate

share in the properties, is abuse of process of Court.

Considering the conduct of the review petitioners that they

are making every attempt to deprive the legitimate share

of the Govinda Reddy and Channamma on the one hand

and submission made by the review petitioners that filing

of such suit for partition is abuse of process of Court, the

review petitioners are going to make new definitions of

what is legitimate exercise of right and abuse of process of
                                 - 28 -
                                                NC: 2026:KHC:12942
                                                RP No. 587 of 2025


 HC-KAR




Court. This attempt of the review petitioners on the face

of      the    record    produced    by   the    learned   counsel

Sri.B.M.Arun are considered while observing in the order

that the protection under Section 52 of the T.P. Act is

weak protection, therefore, ordered to reserve shares till

disposal of the suit.        Justice must be given really and

substantially, but should not be a mere paper decree.

Whatever order of reservation in MFA is subject to result in

the suit. Therefore, this conduct of the review petitioners

on the face of record is also considered. Hence, there is

no merit in the grounds urged by the review petitioners

through learned counsel Sri.B.M.Arun.


         20.   The Hon'ble Supreme Court in the case of

MANDALI                RANGANNA          AND     OTHERS        vs.

T.RAMACHANDRA AND OTHERS11 case it is observed

that while granting relief of injunction the conduct of

parties also be considered. Learned counsel Sri.B.M.Arun

has argued much and taken on this Court that this Court

11
     (2008) 11 SCC 1
                                   - 29 -
                                                   NC: 2026:KHC:12942
                                                   RP No. 587 of 2025


HC-KAR




has   not   extracted      the    paragraph        21   in   MANDALI

RANGANNA's case. Non extracting of this paragraph 21

of the judgment according to Sri.B.M.Arun is a misconduct

on the part of the Court.          This argument is very ridicule

and misconceived and untenable when considering the

gross misconduct on the part of review petitioners as

above discussed. The Hon'ble Supreme Court in the said

case at paragraph 21 has held as follows:

             "21. While considering an application for grant of
         injunction, the court will not only take into
         consideration the basic elements in relation thereto viz.
         existence of a prima facie case, balance of convenience
         and irreparable injury, it must also take into
         consideration the conduct of the parties."


      21.   Therefore, the conduct of the review petitioners

has to be considered while granting equitable relief of

injunction in the order. This Court in MFA No.7416/2025

has ordered by modifying the order of trial court that the

review petitioners shall make claims of other share of

properties, which they would get in the suit for partition,

but reserved shares of plaintiff and defendant No.25 in

order to protect their rights.             Therefore, when this Court
                                  - 30 -
                                              NC: 2026:KHC:12942
                                              RP No. 587 of 2025


HC-KAR




protects the rights of co-sharers being members of joint

family this is being annoyed and aggrieved by learned

counsel Sri.B.M.Arun.       Therefore, the review petitioners

desire the Court shall pass order according to whims and

fancies    and    their   convenience,    which   argument    of

Sri.B.M.Arun is having found no merit against ethics f

advocacy profession.       Considering the argument virtually

the      review    petitioners      through   learned   counsel

Sri.B.M.Arun is amounting to dictating and browbeating

the Court in order to see that the order be passed in their

favour.     According to learned counsel Sri.B.M.Arun filing

of suit for partition by two co-sharers who are Govinda

Reddy and Channamma are abuse of process of Court.

This attitude of the review petitioners is found with

malafide intention having oblique motive just to see that

Govinda Reddy and Channamma do not get any fruitful

share in reality even if the suit is decreed and making

them frustrated and relegating to further litigations in

future with purchasers of flats to get share.
                                   - 31 -
                                                   NC: 2026:KHC:12942
                                                   RP No. 587 of 2025


HC-KAR




        22.    According to the learned counsel for the review

petitioner Sri.B.M.Arun filing of suits by Channamma and

Govinda Reddy as stated above claiming their legitimate

right of share is abuse of process of Court. Channamma

was not at all party in any of the agreements from 2007 to

2013 as explained above. Therefore, she filed the suit for

partition.     When Channamma with apprehension that all

the     suit   properties   are    being    sold    only   by     review

petitioners who are representing two branches in the

family and she may not get any share or fruit in the joint

family properties, therefore, she filed a suit but was

unsuccessful in obtaining interim order of temporary

injunction.     Considering the factors that the suit filed for

partition,     there   might      have     been    other   documents

executed but the main relief is to seeking partition in the

joint    family/ancestral      properties    is    inherent     right   of

members of joint family/coparceners and that cannot be

taken away by any of the documents.                  Therefore, when

considering the main relief is partition, unless there is a
                              - 32 -
                                         NC: 2026:KHC:12942
                                         RP No. 587 of 2025


HC-KAR




division/severance in the joint family properties, the cause

of action continuous. The review petitioners with a desire

to deprive the legitimate share of Govinda Reddy and

Channamma have executed the agreements above stated.

Channamma is not at all taken into confidence in the

agreements, whereas Govinda Reddy is made a party in

the agreement of the year 2007 and 2011 as owners and

sharers, but suddenly in the agreement of the year 2013

Govinda Reddy and his branch were made as only

confirming parties and also by mentioning the recitals that

he has no right and title.    Therefore, this is an attempt

made by the review petitioners apparent on the face of the

record. Somehow to exclude the shares to Govinda Reddy

and Channamma so far as item Nos.8 and 9 properties are

concerned, when this being the facts revealed on the

materials placed by the review petitioners itself, observing

that whatever transactions made are subject to Section 52

of the T.P. Act, is a weak protection for the reason that

suppose if 1/4th share each to plaintiff and defendant
                                - 33 -
                                              NC: 2026:KHC:12942
                                              RP No. 587 of 2025


HC-KAR




No.25 is not reserved and the review petitioners and

developers   would   sell    all   the   properties   during   the

pendency of the suit, then, in real terms Section 52 of

T.P.Act would not come to give real fruit of decree to

plaintiffs and defendant No.25.            In such an event,

whatever decree would be passed in future would become

a mere paper decree.        At the most the decree would be

paper tiger or cinema tiger.             If this protection of

reservation is not given and mere if Section 52 of the

T.P.Act is made a shield, then this shield is a weak shield

unable to protect the interest of the plaintiffs and

defendant No.25. In case all the flats are sold out, then,

the co-sharers/members of joint family once again will

relegate to cumbersome legal proceedings against every

purchasers of the review petitioners and developers who

are hundred in numbers and in such an event, the rights

of plaintiffs and defendant No.25 would be frustrated and

rendering virtually impossible to get share practically.

Therefore, this Court has modified the order of trial court
                                   - 34 -
                                                 NC: 2026:KHC:12942
                                                 RP No. 587 of 2025


HC-KAR




allowing MFA No.7416/2025 in part permitting the review

petitioners to utilise the remaining portion, but reserved

1/4th share each to the plaintiffs and defendant No.25.

Therefore, this order is completely in protecting the rights

and   interest   of   the     plaintiffs   and   defendant   No.25.

Therefore, the contention taken by the learned counsel

Sri.B.M.Arun that filing of suits for partition is abuse of

process of Court is nothing but a redicule and ferocious

submission virtually making the plaintiffs and defendant

No.25       cannot    claim     their      legitimate   share/right.

Therefore, virtually the review petitioners are in abuse of

process of the entire legal proceedings including the

transactions made through agreements above stated.

Hence, there is no merit found in the submission of the

learned counsel for the review petitioners.


      23.    There is no bar under law if one member of the

joint family files a suit for partition and another member of

the joint family cannot maintain the suit for portion.
                                    - 35 -
                                                   NC: 2026:KHC:12942
                                                   RP No. 587 of 2025


HC-KAR




        24.    Learned counsel for respondent Nos.1 and 2,

who are plaintiff in O.S.No.4625/2025 submitted that the

suit filed by Channamma in O.S.No.2085/2021 the cause

of action is different and there is no specification of

identifying the property with its boundaries, therefore trial

court has not granted an order of temporary injunction.

Later     on,       Govinda       Reddy      has    filed     the        suit

O.S.No.4625/2025 for partition as in Channamma's suit

there is no order of temporary injunction.                 Therefore, to

protect       his   right   and   interest   he    filed    the   suit     in

O.S.No.4625/2025, but the learned counsel Sri.B.M.Arun

pointed out that this is abuse of process of Court.

Therefore, the review petitioners wanted no share would

be given to plaintiff and defendant No.25. Therefore, this

desire of review petitioners is nothing but abuse of process

of entire legal proceedings and by this trying to engulp

entire properties.


        25.    Learned counsel Sri.B.M.Arun places reliance on

the judgment of Hon'ble Supreme Court in the case of
                                      - 36 -
                                                      NC: 2026:KHC:12942
                                                     RP No. 587 of 2025


 HC-KAR




Y.B.PATIL AND OTHERS v. Y.L.PATIL12 at paragraph 4,

which reads as follows:

                "4.    In appeal before us Mr. Gupte on behalf of the
          appellants has contended that the High Court was in error
          in not interfering with the order of the Tribunal whereby
          the revision petition filed by the appellants had been
          dismissed. It is urged that the Tribunal in affirming the
          findings of the Assistant Commissioner and the Deputy
          Commissioner regarding the question of the appellants
          being strangers qua the land in dispute took a very
          restricted view of section 79 of the Act dealing with
          revision. This contention, in our opinion, is not well
          founded. The High Court at the time of the decision of the
          earlier writ petition on December 18, 1964 recorded a
          finding and gave directions to the Tribunal not to reopen
          the questions of fact in revision. The Tribunal while
          passing the order dated September 12, 1967 complied
          with those directions of the High Court. The appellants are
          bound by the judgment of the High Court and it is not
          open to them to go behind that judgment in this appeal.
          No appeal was filed against that judgment and it has
          become final. It is well settled that principles of res
          judicata can be invoked not only in separate subsequent
          proceedings, they also get attracted in subsequent stage
          of the same proceedings. Once an order made in the
          course of a proceeding becomes final, it would be binding
          at the subsequent stage of that proceeding. In view of the
          High Court judgment dated December 18, 1964, the
          Tribunal while passing the order dated September 12,
          1967, disposing of the revision petition filed by the
          appellant, could not reopen the questions of fact which
          had been decided by the Assistant Commissioner and the
          Deputy Commissioner. The High Court, in our opinion, was
          right in holding in the judgment under appeal that the
          concurrent findings of fact arrived at by the Assistant
          Commissioner, the Deputy Commissioner and the Tribunal
          cannot be set aside in the writ petition. The appeal
          consequently fails and is dismissed but in the
          circumstances with no order as to costs."


         26.   The above said judgment is found to be

distinguishable on facts in comparison with the facts
12
     (1976) 4 SCC 66
                                      - 37 -
                                                      NC: 2026:KHC:12942
                                                      RP No. 587 of 2025


 HC-KAR




involved in the present case. Therefore, this judgment is

not helpful to the review petitioners.


         27.   According to the learned counsel Sri.B.M.Arun

appearing for the review petitioners making observations

that whatever transactions made are subject to Section 52

of the T.P. Act is sufficient and not more than that.                    He

places reliance on the judgment of Hon'ble Supreme Court

in the case of VINOD SETH v. DEVINDER BAJAJ AND

ANOTHER13 wherein at paragraphs 41, 42 and 43 it reads

as under:

                "41. Having found that the direction of the High
          Court is unsustainable, let us next examine whether we
          can give any relief to the defendants within the four
          corners of law. The reason for the High Court directing the
          plaintiff to furnish an undertaking to pay damages in the
          event of failure of the suit, is that Section 52 of the
          Transfer of Property Act would apply to the suit property
          and the pendency of the suit interfered with the
          defendant's     right   to  enjoy    or  deal     with   the
          property. Section 52 of TP Act provides that during the
          pendency in any court of any suit in which any right to
          immovable property is directly and specifically in question,
          the property cannot be transferred or otherwise dealt with
          by any party to the suit or proceedings so as to affect the
          rights of any other party thereto under any decree or
          order which may be made therein except under the
          authority of the court and on such terms as it may
          impose. The said section incorporates the well-known
          principle of lis pendens which was enunciated in Bellamy
          v. Sabine [(1857) 1 De G & J 566] 44 ER 842:

13
     (2010) 8 SCC 1
                                      - 38 -
                                                        NC: 2026:KHC:12942
                                                        RP No. 587 of 2025


HC-KAR




                  "It is, as I think, a doctrine common to the
            Courts both of Law and Equity, and rests, as I
            apprehend, upon this foundation - that it would
            plainly be impossible that any action or suit could
            be brought to a successful termination, if
            alienations pendente lite were permitted to prevail.
            The plaintiff would be liable in every case to be
            defeated by the defendant's alienating before the
            judgment or decree, and would be driven to
            commence his proceedings de novo, subject again
            to be defeated by the same course of proceeding."

               42.    It is well-settled that the doctrine of lis
         pendens does not annul the conveyance by a party to the
         suit, but only renders it subservient to the rights of the
         other parties to the litigation.      Section 52 will not
         therefore render a transaction relating to the suit property
         during the pendency of the suit void but render the
         transfer inoperative insofar as the other parties to the
         suit. Transfer of any right, title or interest in the suit
         property or the consequential acquisition of any right, title
         or interest, during the pendency of the suit will be subject
         to the decision in the suit.

               43.    The principle underlying section 52 of TP Act
         is based on justice and equity. The operation of the bar
         under section 52 is however subject to the power of the
         court to exempt the suit property from the operation
         of section 52 subject to such conditions it may impose.
         That means that the court in which the suit is pending,
         has the power, in appropriate cases, to permit a party to
         transfer the property which is the subject-matter of the
         suit without being subjected to the rights of any part to
         the suit, by imposing such terms as it deems fit. Having
         regard to the facts and circumstances, we are of the view
         that this is a fit case where the suit property should be
         exempted from the operation of Section 52 of the TP Act,
         subject to a condition relating to reasonable security, so
         that the defendants will have the liberty to deal with the
         property in any manner they may deem fit, inspite of the
         pendency of the suit."


     28.      The     principle     of    law    laid    down      regarding

pendente lite transactions attract Section 52 of the T.P.

Act. The Hon'ble Supreme Court in VINOD SETH's case
                              - 39 -
                                          NC: 2026:KHC:12942
                                          RP No. 587 of 2025


HC-KAR




(supra) has dealt with the challenges made to the order

passed by the High Court regarding validity of a novel and

innovative direction by the High Court, purportedly issued

to discourage frivolous and speculative litigation.       The

facts in the above case are that the appellant/plaintiff is a

builder cum real estate dealer and filed the suit for specific

performance upon oral agreement and defendants are the

owners of the property.     Therefore, the High Court has

imposed cost of Rs.25 Lakhs on the appellant as it has

brought false and frivolous litigation.   In these facts and

circumstances, the observations were made at paragraphs

41, 42 and 43 as above stated. Also at paragraph 45, the

Hon'ble Supreme Court has highlighted the need for

reform for curbing false and frivolous litigations. The High

Court and the Hon'ble Supreme Court have expressed

concern to protect the right of defendants, who are owners

of the property and held several transactions made are

subject to Section 52 of T.P. Act. In those circumstances,

it is observed that whatever transactions to be made by
                              - 40 -
                                            NC: 2026:KHC:12942
                                            RP No. 587 of 2025


HC-KAR




defendants conveying the property attracts Section 52 of

T.P.Act    and   observed    that     imposition   of   cost   is

unnecessary.     In that case, the High Court both Single

Bench and Division Bench have concluded that the suit

filed by appellants is vexatious, frivolous and speculative

litigation and therefore, imposed cost of Rs.25 Lakhs. But

the Hon'ble Supreme Court at paragraph 45 observed that

there is need to make reform and if there is no any

effective provision to curb frivolous litigations, then the

High Courts may impose costs.          Therefore, in that case

virtually High Court and Hon'ble Supreme Court have

arrived to protect the rights of defendant, who is the

owner of the property.      Therefore, considering the same

spirit expressed by the Hon'ble Supreme Court in VINOD

SETH's case (supra), this Court has also in the same spirit

has passed the order protecting the rights and interest of

the co-sharers/members of the joint family.


     29.    In the present case, this Court held that under

the facts and circumstances involved in the case ordered
                              - 41 -
                                          NC: 2026:KHC:12942
                                          RP No. 587 of 2025


HC-KAR




to reserve 1/4th share to Channamma and Govinda Reddy

as the shield of Section 52 of T.P.Act is a weak protection

to protect the right and interest of Govinda Reddy and

Channamma for the reasons above stated.          Also at the

cost of repetition why this order is made for the reason

that the entire transactions are made by the review

petitioners only with builders and if the review petitioners

and the builders sell all the flats in the property during the

pendency of the suit though those transactions are hit by

Section 52 of the T.P.Act, then the real litigation will start

between the purchasers who are large in numbers and

Govinda Reddy and Channamma on the other side and

therefore, it would frustrate Channamma and Govinda

Reddy to get their legitimate share and will keep remain

litigation in getting fruitful decree even in case the suit is

decreed.    Therefore, subject to result in the suit and

Section 52 T.P.Act this Court has ordered to reserve 1/4th

share each.    Therefore, there is no merit found in the
                                       - 42 -
                                                        NC: 2026:KHC:12942
                                                        RP No. 587 of 2025


 HC-KAR




submission made by the learned counsel Sri.B.M.Arun for

the review petitioners.


         30.   Here it is worth to refer the judgment of the

High Court of Delhi in the case of MRS DEEPAK KAUR vs.

S HARI SIMRAN SINGH & ORS14 wherein at paragraph

7 it is observed as follows:

                "7. As far as the filing of the earlier suit
          CS(OS)738/2010 (713/2007) is concerned, it is admitted
          fact that no decree of partition was passed in that suit. It
          was agreed that the plaintiff would have 20% undivided
          share in the land. The plaintiff now seeks partition of the
          property seeking to have her share of 20% of the suit
          property determined. The right to seek partition is a
          recurring cause of action. In Sri. Kishan v. Shir Ram
          Kishan, 2009 (110) DRJ 323 this court held as follows:--

                "17. The right to enforce partition is a legal incident
          of a co-ownership and as long as such co-ownership
          subsists, the right to seek partition continues. The mere
          fact that a co-owner files a suit for partition and then
          abandons or withdraws it will not deprive him of his right
          to seek partition of the joint property. The substantive
          right of a co-owner to seek partition of the joint property
          will not be extinguished by the provisions of Order XXIII
          Rule 1. If the plaintiff brings a suit for partition and then,
          for any reason, decides not to enforce the right
          immediately and withdraws the suit, then he would be
          deemed to have chosen to continue the ownership in
          common for some time more till he would find it
          necessary again to seek its termination. A suit which is
          barred by withdrawal of the claim under Order XXIII Rule
          1(3) is one which is based on the same cause of action
          but a suit for partition and separate possession of the
          share which may be brought subsequently will be on a
          cause of action arising upon a demand subsequently made
          and refused [See Radhe Lal v. Mulchand: AIR 1924 ALL
          905].
14
     2019 SCC Online 7487
                                      - 43 -
                                                       NC: 2026:KHC:12942
                                                       RP No. 587 of 2025


HC-KAR




               18. A Division Bench of this Court in Jai Devi v. Jodhi
         Ram: 6 (1970) DLT 549 has held that the bar of second
         suit contemplated in Order XXIII, Rule 1(4) is not
         applicable to a partition suit, as the cause of action in
         such a suit is a recurring one. In the said case the
         husband of the appellant therein, Mr. Babu Ram had filed
         a suit in the Court of Subordinate Judge Ist Class, Delhi
         for partition of the joint family properties. An application
         was moved in the said suit by the plaintiff stating that he
         intended to withdraw the suit and did not want to pursue
         the same. Liberty was not reserved by the plaintiff either
         in his application or in his statement in Court to institute a
         fresh suit in respect of the subject matter of the suit nor
         was permission granted by the Court to withdraw with
         liberty to institute a fresh suit. Thereafter the wife of the
         plaintiff and his sons filed a suit for the partition of the
         same properties. One of the issues before the Court was
         whether the subsequent suit was barred by Order XXIII
         Rule 1 of the Code of Civil Procedure. The Court observed:

                 (13) Coming to the merits of the appeal the
           only Issue which require determination is whether
           the suit out of which the present appeal has arisen
           was barred by Order 23, Rule 1 of the Code of Civil
           Procedure. The learned Subordinate Judge came to
           the conclusion that where a party withdraws a suit
           without seeking permission to bring a fresh suit on
           the same cause of action or abandons a part of the
           claim, he is precluded from claiming the abandoned
           relief or from bringing a fresh suit on the same cause
           of action. This proposition, as a general proposition,
           is correct but it does not apply to suits for partition.
           In 1967 (1) Mlj 175 in re: Bajah V. Maheswara
           Rao v. Bajah V. Bajeswara Rao it has been held that:

                  So far as a suit for partition or a suit for
            redemption is concerned, it is axiomatic that, when
            the plaintiff withdraws his suit, he will be entitled to
            file a fresh suit as the cause of action is recurring
            cause of action. Even if the plaintiff is not granted
            permission, under Order 23, Rule 1, Civil Procedure
            Code, he will nevertheless have a right to file a suit
            for partition at any time he pleases.

              (14) To the same effect are the cases reported
         in AIR 1944. Sindh 192; AIR Mad 112;: AIR 1935 Mad 909
         and: AIR 1924 All 905. We may only mention one other
         case reported in AIR 1950 FC In re: Thota China Subha
                                     - 44 -
                                                         NC: 2026:KHC:12942
                                                         RP No. 587 of 2025


HC-KAR



         Rao v. Mattapalli   Raju where      it   has   been   observed:

               Provisions like Order 9, Rule 9 or Order 23, Rule 1
         will not debar the mortgagor from filing a second suit for
         redemption because, as in a partition suit the cause of
         action in a redemption suit is a recurring one.

               (15) Even though, therefore, liberty was not
         reserved while withdrawing the earlier suit, the present
         suit would not be barred by Order 23, Rule 1 of the Code
         of Civil Procedure."



        31.    Considering the prayers made in both the suits,

one is for seeking partition of 1/4th share and other one is

seeking       relief   of    declaration          to    declare    that    joint

development agreement dated 08.08.2013 as null and

void.     The right of filing suit for partition is having

recurring effect and cause of action is continuous one till

severance is taken place. Just because in subsequent suit

filed in O.S.No.4625/2025 by Govinda Reddy, if he has not

mentioned that Channamma has filed O.S.No.2085/2021

and not granted order of temporary injunction that would

not amount to abuse of process of Court considering the

facts and circumstances involved in the case.                         The trial

court has exercised discretionary power while granting

equitable relief of temporary injunction protecting the
                                     - 45 -
                                                        NC: 2026:KHC:12942
                                                     RP No. 587 of 2025


HC-KAR




rights of plaintiff and defendant No.25. In such an event

where an inherent right is involved in deciding the case,

the limitation is to be considered on the main relief of

seeking     partition       but    not       on   any     other    ancillary

documentary transactions.


      32.    The joint development agreement is dated

08.08.2013, but this joint development agreement is only

at the behest of review petitioners having executed to

deprive     rights    of    Govinda          Reddy   and     Channamma,

considered Govinda Reddy as a confirmed party making

recital that he does not have any right, title and

Channamma is not made a party.                    When this being the

position, the limitation is counted for main relief of

partition and would be dealt in the suit as it is a mixed

question of fact and law, such alone cannot make

deprivation of claiming legitimate right of partition. Under

these facts and circumstances, the judgment relied on by

the   counsel    for       the    review      petitioners   in    the   case

M.R.VINODA           vs.     M.S.SUSHEELAMMA                (DEAD)       BY
                                       - 46 -
                                                        NC: 2026:KHC:12942
                                                        RP No. 587 of 2025


 HC-KAR




LEGAL REPRESENTATIVES AND OTHERS15 could be

distinguished and not applicable in the present case. The

learned       counsel       for    the         review   petitioners        while

highlighting the factual matrix and observations made at

paragraphs 4 to 11 (which are extracted below) has

submitted that suit filed for partition is bared by limitation.

              "4. On 13-3-1969, M.R. Rajashekar, the eldest among
         five sons of M.C. Rudrappa who had expired in 1967, and
         M.P. Basavaraju, only son of Mogannagowda alias
         Puttaswamygowda, who it appears had also expired,
         executed a relinquishment deed, marked Ext. P-2, of the
         property admeasuring 6 acres 34 guntas in Survey No. 29,
         Madenahalli Village (the suit property), in favour of Patel
         Mallegowda.

              5. On 18-11-1994, M.R. Shivakumar (Plaintiff 1),
         M.R. Mallesha (Plaintiff 2), M.R. Vinoda (Plaintiff 3) and
         M.R. Chidananda (Plaintiff 4), all younger sons of late M.C.
         Rudrappa, filed a suit seeking a declaration that the
         relinquishment deed dated 13-3-1969, Ext. P-2, executed
         by their eldest brother M.R. Rajashekar, Defendant 4, and
         their cousin, M.P. Basavaraju, Defendant 3 in favour of
         their eldest uncle Patel Mallegowda, is null and void. Patel
         Mallegowda, having expired, his sons M. Shantappa and H.
         M. Puttappa were impleaded as Defendants 1 and 2.

              6.      The plaint, in a nutshell, states that Plaintiff 4
         being minor on 13-3-1969, their eldest brother M.R.
         Rajashekar, the fourth defendant, had no right to
         relinquish their shares. [As per the plaint, all the plaintiffs
         had attained majority at the time of execution of the
         relinquishment deed except Plaintiff 4. It is observed that
         there is some discrepancy with regard to the year of birth
         of four plaintiffs. However, in the context of the present
         judgment this would not make any difference.] The
         relinquishment deed dated 13-3-1969, Ext. P-2, being
         void, the property remained the joint Hindu family
         property and should be partitioned equally amongst them.

15
     (2021) 20 SCC 180
                                     - 47 -
                                                      NC: 2026:KHC:12942
                                                      RP No. 587 of 2025


HC-KAR




             7.       The suit was resisted by Defendants 1 to 3
        primarily on the ground that the relinquishment deed is
        valid and the suit is barred by limitation.

              8. The trial court dismissed the suit as barred by
        limitation and that Defendant 4, being the eldest male
        member, was entitled to execute the relinquishment deed
        on behalf of his branch of the family.

             9.      In the regular first appeal, the Additional
        Sessions Judge decreed the suit inter alia holding that
        Defendant 4 was not competent to execute the
        relinquishment deed, which being void, the suit was not
        barred by limitation.

              10.     Legal   representatives    of   Defendant   1
        preferred Regular Second Appeal No. 1989 of 2006 and
        have      succeeded      by      the     judgment     [M.S.
        Susheelamma v. M.R. Shivakumar, 2008 SCC OnLine Kar
        548] under challenge passed by the High Court of
        Karnataka at Bangalore on 19-11-2008 inter alia ruling
        that the relinquishment deed is not void ab initio and the
        suit having been filed beyond three years as stipulated
        under Articles 58 and 59 of the Schedule to the Limitation
        Act, 1963 was barred by limitation. The prayer for the
        partition was rejected as the property had ceased to be a
        joint Hindu family property inter se the three branches.

             11. Aggrieved by the decision, Plaintiff 3 has
        preferred this appeal. Plaintiff 1, who is represented by his
        legal representative, Plaintiffs 2 and 4, having not
        preferred this appeal are the pro forma Respondents 8, 9
        and 10. Defendant 1, represented by his legal
        representatives are Respondents 1 to 4, and Defendant 2
        represented by his legal representative is Respondent 5,
        and Defendant 4 is Respondent 7 in the present appeal.
        Defendant 3, Respondent 6 herein, has been deleted from
        the array of parties."


     33.      The facts in the above said case are that on

15.04.1961 there are partition deed dividing the joint

hindu     family     properties      inter-se     between       the     three
                                   - 48 -
                                                NC: 2026:KHC:12942
                                                RP No. 587 of 2025


 HC-KAR




branches and the validity of legality of the partition deed,

is accepted and not under challenge.            On 13.03.1969 a

relinquishment deed was executed. On 18.11.1994 filed a

suit seeking declaration that relinquishment deed dated

13.03.1969 is null and void. The trial court dismissed the

suit as barred by limitation. The said suit is for declaration

to declare the relinquishment deed dated 13.03.1969 is

null and void and the trial court dismissed the suit as

barred by limitation.        The above said suit is not for

partition and the main relief involved in the above stated

case is for declaration to declare relinquishment is null and

void. The suit was dismissed on the limitation, but in the

present case the substantive relief asked is partition. The

relief    of   declaration   to       declare   agreement   dated

08.08.2013 is null and void is ancillary one. This makes

distinguishment in the facts and circumstances in the

above said case and in the present case. Therefore, this

judgment is not applicable to the case of the review

petitioners.
                               - 49 -
                                           NC: 2026:KHC:12942
                                           RP No. 587 of 2025


HC-KAR




      34.   The learned counsel for the review petitioners

has placed reliance on the order passed by this Court in

MFA      No.1416/2022    dated    25.03.2022   wherein   it   is

observed that the suit is for partition and the facts are that

there was already partition on 26.10.2004 and then after

13 years once again the suit is filed for re-partition. Under

these factual matrix and circumstances it is observed that

while denying to grant the relief of temporary injunction

but observed whatever alienations are subject to Section

52 of the T.P. Act.      Here in the present case Govinda

Reddy and Channamma have not filed the suit for seeking

re-partition. Also in the present case it is not the case of

review petitioners that there was prior partition. For the

first time, the suits are filed for partition but in the above

cited stated case there is already a registered partition in

the year 2004 and the appellant was party to the said

partition deed.    This makes difference in the facts and

circumstances involved in the above cited case and in the

present case.     In the present case, it is not sufficient to
                                     - 50 -
                                                     NC: 2026:KHC:12942
                                                     RP No. 587 of 2025


 HC-KAR




safeguard the rights and interest of the Govinda Reddy

and Channamma with the aid of Section 52 of the T.P.Act

only and prima facie warrants to give more protection.


         35.   Further, learned counsel Sri.B.M.Arun appearing

for the review petitioners argued that the relief prayed in

prayer (iii) in the plaint regarding seeking declaration of

the joint development agreement 08.08.2013 as null and

void by contending that said prayer is barred by limitation

and where main relief could not be granted, then interim

relief shall also not be granted. He places reliance on the

judgment of Hon'ble Supreme Court in the case of

COTTON          CORPORATION             OF     INDIA       LIMITED     v.

UNITED INDUSTRIAL BANK LIMITED AND OTHERS16

wherein at paragraph 10, it has held as follows:

                "10. Mr Sen, learned counsel for the respondent
          Bank, contended that Section 41(b) is not at all attracted
          because it deals with perpetual injunction and the
          temporary or interim injunction is regulated by the Code
          of Civil Procedure specially so provided in Section 37 of
          the Act. Expression 'injunction' in Section 41(b) is not
          qualified by an adjective and therefore, it would
          comprehend both interim and perpetual injunction. It is,
          however, true that Section 37 specifically provides that
          temporary injunctions which have to continue until a

16
     1983 (4) SCC 625
                                      - 51 -
                                                      NC: 2026:KHC:12942
                                                      RP No. 587 of 2025


HC-KAR



         specified time or until further order of the court are
         regulated by the Code of Civil Procedure. But if a
         dichotomy is introduced by confining Section 41 to
         perpetual injunction only and Section 37 read with Order
         39 of the Code of Civil Procedure being confined to
         temporary injunction, an unnecessary grey area will
         develop. It is indisputable that temporary injunction is
         granted during the pendency of the proceeding so that
         while granting final relief the court is not faced with a
         situation that the relief becomes infructuous or that during
         the pendency of the proceeding an unfair advantage is not
         taken by the party in default or against whom temporary
         injunction is sought. But power to grant temporary
         injunction was conferred in aid or as auxiliary to the final
         relief that may be granted. If the final relief cannot be
         granted in terms as prayed for, temporary relief in the
         same terms can hardly if ever be granted. In State of
         Orissa v. Madan Gopal Rungta [1951 SCC 1024 : AIR
         1952 SC 12 : 1952 SCR 28 : 1951 SCJ 764] a Constitution
         Bench of this Court clearly spelt out the contours within
         which interim relief can be granted. The Court said that
         'an interim relief can be granted only in aid of, and as
         ancillary to, the main relief which may be available to the
         party on final determination of his rights in a suit or
         proceeding'. If this be the purpose to achieve which power
         to grant temporary relief is conferred, it is inconceivable
         that where the final relief cannot be granted in the terms
         sought for because the statute bars granting such a relief
         ipso facto the temporary relief of the same nature cannot
         be granted. To illustrate this point, let us take the relief
         which the Bank seeks in its suit. The prayer is that the
         Corporation be restrained by an injunction of the court
         from presenting a winding up petition under the
         Companies Act, 1956 or under the Banking Regulation
         Act, 1949. In other words, the Bank seeks to restrain the
         Corporation by an injunction of the court from instituting a
         proceeding for winding up of the Bank. There is a clear bar
         in Section 41(b) against granting this relief. The court has
         no jurisdiction to grant a perpetual injunction restraining a
         person from instituting a proceeding in a court not
         subordinate to it, as a relief, ipso facto temporary relief
         cannot be granted in the same terms The interim relief
         can obviously be not granted also because the object
         behind granting interim relief is to maintain status quo
         ante so that the final relief can be appropriately moulded
         without the party's position being altered during the
         pendency of the proceedings."
                               - 52 -
                                           NC: 2026:KHC:12942
                                           RP No. 587 of 2025


HC-KAR




     36.   It is the principle of law laid down in the above

said case that if the final relief cannot be granted in terms

as prayed for, temporary relief in the same terms can

hardly be granted. There is no complete bar for granting

an order of temporary injunction. The word used is "can

hardly be granted".      Considering the prayer made in the

suit in the present case and also in O.S.No.2085/2021, the

substantive relief is seeking partition.     Considering the

relief claimed by the plaintiffs in both the above said suits

filed by Channamma and Govinda Reddy, the substantive

relief in the suits is partition of suit properties.   Other

prayers are ancillary.    The right seeking partition cannot

be curtailed by any instrument by some of members of

joint family.   Main relief is to be considered which is

partition here and if it is proved the properties are joint

family properties then there could be grant of relief of

partition as it is prima facie revealed in the present case.

On the factual matrix involved in the above said case it

can be distinguished from the present case, as above
                             - 53 -
                                          NC: 2026:KHC:12942
                                          RP No. 587 of 2025


HC-KAR




explained, therefore this judgment is also not applicable to

the present case.


     37.   Therefore, the grounds taken at paragraph 13

in the review petition that interim relief could not be

granted is found to be meritless and this Court has not

extended undue latches, but this Court by allowing the

appeal in-part has safeguarded and protected the interest

and right of the co-sharers/members of the joint family for

the reasons stated supra during pendency of the suit. Also

the court has permitted the review petitioners utilize other

portion of properties for consideration. Hence, there is no

absolute bar to utilize other portions.   There is no merit

found in the review petition to review the order and

whatever arguments addressed by the learned counsel for

the review petitioners in MFA were already canvassed in

the appeal and those are considered and as such, there is

no error apparent on the face of the record.
                                  - 54 -
                                                  NC: 2026:KHC:12942
                                                  RP No. 587 of 2025


HC-KAR




       38.   Learned counsel           for the review petitioners

Sri.B.M.Arun has filed a Memo stating that in respect of

item     Nos.8   and    9   of   schedule       properties the   joint

development agreement dated 08.08.2013 is executed

with the developer/respondent No.27 stating that the

plaintiffs have no claim over the suit schedule properties

as they are not parties to the suit and submitted

calculation, which reads as follows:

    1)    Total number of Towers: 7.
    2)    Total number of Flat: 380.
    3)    Share    of   Flats     of      the   Petitioners   and
          Respondents 3 to 24/Defendants 1 to 24: 129.
          The have sold 69 Flats, remaining 50 Flats are
          available.
    4) Share of Flats of the Developer (Respondent
          No.27) 216. All 216 sold.
    5)    Share of Vasudeva Reddy and family: 31 (nor
          part of the suit).
    6)    4 Flats-kept as vendors Hold in the Sharing
          Agreement dated 12.08.2013.
    7)    Estimated Amount towards Completion of
          the remaining portion of the Share of the 50
          Flats of Petitioners and respondents 3 to
          24/Defendants 1 to 24-Rs.10 Crores (approx).
                                  - 55 -
                                               NC: 2026:KHC:12942
                                               RP No. 587 of 2025


HC-KAR



    8)   Settlement      with     the     Appellant   Owner's
         Association amount payable Rs.3 Crores.
    9)   Pending works (BWSSB, BESCOM, Occupancy
         Certificate etc., of the entire project), Petitioners
         and Respondents 3 to 24/Defendants 1 to 24
         share -Rs.10 Crores.
    10) It is of note that Maintenance Charges and
         Electricity   Charges      may    become     applicable
         towards unsold flats.


     39.    Considering the above said memo with factual

figures of the flats is found to be false one for the reason

that it is stated that still amount is required for completion

of remaining portion of share of the 50 flats of the

petitioners and respondent Nos.3 to 24 of Rs.10 Crores by

showing pending works as BWSSB, BESCOM, Occupancy

Certificate, etc. But at the same time, in the Memo it is

stated that the share of flats of developer which are 216

were sold and the share of flats of petitioners and

respondent Nos.3 to 24, which are all 129 flats out of

which 69 flats were sold and remaining 50 flats are

available, but at the same time it is stated some pending

works are required.        Therefore, without completion of
                               - 56 -
                                               NC: 2026:KHC:12942
                                               RP No. 587 of 2025


HC-KAR




pending works and without obtaining completion certificate

how the flats were sold out is a question for consideration

on the Memo        filed by   the counsel        for the review

petitioners.   If some works of BWSSB, BESCOM and

obtaining occupancy certificate and completion certificate,

etc., are pending, how the flats were sold out without

there being these essential things to be done. Therefore,

this itself falsifies the contention of the review petitioners.


      40.   Furthermore, it is stated that there are total 7

towers and total number of flats are 380 and the shares

are   apportioned     between          the   developers,   review

petitioners and defendant Nos.1 to 24, but there is no

allotment of shares to be made to plaintiffs and defendant

No.25. Therefore, in this context, if all the flats are sold

out then nothing remains for plaintiff and defendant No.25

for getting fruits out of decree in case the suit is decreed

for partition. Therefore, the review petition filed is found

to be nothing but threatening and dictating the Court to

pass such orders according to the convenience of the
                                 - 57 -
                                                  NC: 2026:KHC:12942
                                                  RP No. 587 of 2025


HC-KAR




review petitioners and at their whims and fancies. In this

regard the arguments canvassed by the counsel for the

review petitioners in such a way that virtually it is

amounting to dictating and threatening the Court. I have

my own doubt whether the review petitioners have

instructed the learned counsel Sri.B.M.Arun in this regard

to make these types of submissions, which are witnessed

in the open Court Hall.


     41.    Therefore,    the      entire    review       petition    is

misconceived one.         Apart from vexatious, false and

frivolous as present case is one of the example how the

mighty     people   are   controlling       and    dominating        the

vulnerable sections, vulnerable parties to deprive the

legitimate rights of getting share in the properties.                The

petitioners have entered into an agreement in such a way

that there could not be share given to plaintiffs and

defendant    No.25    hand-to-hand          with    the    developer.

Therefore, in these circumstances, this case would be one

of the example how the mighty people are causing
                              - 58 -
                                          NC: 2026:KHC:12942
                                          RP No. 587 of 2025


HC-KAR




deprivation of co-sharers/members of the joint family in

giving their legitimate share, who are vulnerable people.

Whether suit item Nos.8 and 9 properties are joint family

properties or not is the question to be decided in the suit.


     42.    Therefore, the review petition is found to be

misconceived, frivolous and vexatious and thus, liable to

be dismissed for the reasons above discussed. Hence, it is

dismissed with cost of Rs.25,000/-.


    43.     Hence, I proceed to pass the following:

                             ORDER

(i) The review petition is dismissed with cost of Rs.25,000/-.

ON ADVOCACY:

44. Now let me make observations on the manner in which the learned counsel Sri.B.M.Arun has argued on the review petition is to be observed and considered here.

- 59 -

NC: 2026:KHC:12942 RP No. 587 of 2025 HC-KAR

45. Sri.B.M.Arun, learned counsel argued the matter on review petition in the tone of virtually threatening the Court and with an intention to compel to pass the order according to his whims and fancies what he wants. Just because in MFA No.7416/2025 according to his understanding he failed to get the order according to his wishes and by making certain remarks on the Court he has argued with all vehemence showing his anguish personally to the Court. These submissions are made on three occasions dated 18.12.2026, 09.02.2026 and 06.02.2026. Therefore, this Court is constrained to make some observations, which are as follows:

(i) There are several duties of an Advocate to the Court and one among prominent is the Advocate shall act in the Court in a dignified manner and respect the court;
(ii) This court need not make any observations on Sri.B.M.Arun, Advocate but because of his submissions which are virtually threatening and remarking on the Court, compelled this Court to make some observations not with any punitive
- 60 -

NC: 2026:KHC:12942 RP No. 587 of 2025 HC-KAR action but to make remembering to the said Advocate. This observation is confined to only learned counsel Sri.B.M.Arun, Advocate.

(iii) It appears to the Court prima facie by his argument that said advocate has too much personally involved in the case as if it is his own brief and when he is dissatisfied with the order passed by this Court in MFA No.7416/2025 it is an option for him to approach the Hon'ble Apex Court, but without doing so on the guise of filing review petition has browbeaten, threatening and dictating in nature and his submissions are appearing to disrespect the Court and virtually he wanted to get orders according to his wishes. This makes the Court unhappy regarding conduct of the learned counsel Sri.B.M.Arun.

46. The Hon'ble Supreme Court in the case of CHETAK CONSTRUCTION LTD. vs OM PRAKASH AND OTHERS17, reminds the Lawyers and Judges of their duties and functions and towards dispensation of justice. The words expressed by Hon'ble Supreme Court in the above said case at paragraphs 16 and 17 should remind all 17 (1998) 4 SCC 577

- 61 -

NC: 2026:KHC:12942 RP No. 587 of 2025 HC-KAR of us the duties of Lawyers' and the Judges' as to how they are important in the voyage of justice. At paragraphs 16 and 17 their Lordships were pleased to observe as follows:

"16. Indeed, no lawyer or litigant can be permitted to browbeat the court or malign the presiding officer with a view to get a favourable order. Judges shall not be able to perform their duties freely and fairly if such activities were permitted and in the result administration of justice would become a casualty and rule of law would receive a setback. The Judges are obliged to decide cases impartially and without any fear or favour. Lawyers and litigants cannot be allowed to "terrorize" or "intimidate"

Judges with a view to "secure" orders which they want. This is basic and fundamental and no civilised system of administration of justice can permit it. We certainly, cannot approve of any attempt on the part of any litigant to go "forum-shopping". A litigant cannot be permitted "choice" of the "forum" and every attempt at "forum- shopping" must be crushed with a heavy hand.

17. At the same time, it is of utmost importance to remember that Judges must act as impartial referees and decide cases objectively, uninfluenced by any personal bias or prejudice. A Judge should not allow his judicial position to be compromised at any cost. This is essential for maintaining the integrity of the institution and public confidence in it. The credibility of this institution rests on the fairness and impartiality of the Judges at all levels. It is the principle of highest importance for the proper administration of justice that judicial powers must be exercised impartially and within the bounds of law. Public confidence in the judiciary rests on legitimacy of judicial process. Sources of legitimacy are in the impersonal application by the Judge of recognised objective principles which owe their existence to a system as distinguished from subjective moods, predilections, emotions and prejudices. Judges must always ensure that they do not allow the credibility of the institution to be eroded. We must always remember that justice must not only be done but it must also be seen to be done."

- 62 -

NC: 2026:KHC:12942 RP No. 587 of 2025 HC-KAR

47. The Hon'ble Supreme Court in the case of RAMESHWAR PRASAD GOYAL, ADVOCATE, IN RE18 has observed that an Advocate being an Officer of the Court has a duty to ensure smooth functioning of the Court and also Lawyers are equal partners with the Judges in the administration of justice.

48. The Lawyers play an important and pivotal role in the administration of justice. The profession itself requires the safeguarding of high moral standards. Since the main job of lawyer is to assist the Court in dispensation of justice, therefore, the Advocate cannot behave with the Court in a disrespectful manner. But, in the present case, the way in which Sri.B.M.Arun, Advocate has argued is nothing but shouting to the Court derogative to the dignity and decorum of the Court, which is witnessed by the Officials of the Court as well as Advocates, who were present in the Court Hall at Dharwad Bench.

18

AIR 2014 SC 850

- 63 -

NC: 2026:KHC:12942 RP No. 587 of 2025 HC-KAR

49. It is worthwhile to mention here in what way the order is passed in MFA No.7416/2025. The suit is filed for partition. This Court has ordered to protect the interest of co-sharers by passing the orders of reserving the shares to plaintiff and defendant No.25 on the reason that the other co-sharers have played dominant role virtually causing deprivation of giving a share to defendant No.25 and to the plaintiff both who are old aged woman and deaf & dumb respectively. The agreement of the year 2007, 2011, 2013 and 2018 above stated are the example that protection by mere Section 52 of the T.P. Act is not sufficient, also compelled this Court to make order for reserving shares of plaintiff and defendant No.25. The reason is, if all the flats and apartments are sold out during the pendency of the suit though Section 52 of T.P.Act is applicable, but virtually plaintiff and defendant No.25 would be relegated to more litigations with hundred number of persons who are purchasers of flats in future that frustrate the parties who seeks justice at the hands of

- 64 -

NC: 2026:KHC:12942 RP No. 587 of 2025 HC-KAR the Court. Dispensation of justice must be real and practical but shall not be a mere paper decree. Therefore, in this context, the observations are made in MFA No.7416/2025 but learned counsel Sri.B.M.Arun Advocate became angry and made remarks in the Court, which are unwarranted.

50. The Court has witnessed that Sri.B.M.Arun has frustrated himself by the order passed in MFA NO.7416/2025. Even this Court has expressed its view if being aggrieved by the order passed in MFA No.7416/2025, then the parties are at liberty to approach the Hon'ble Supreme Court. Filing of review petition is statutory right of the parties and let them file, but on the guise of filing review petition no one should threaten or defame or browbeat the Court, just because they did not receive the order what they want. Therefore, this Court is constrained to make above observations.

51. The Hon'ble Supreme Court in the case of MAHABIR PRASAD SINGH v. M/S. JACKS AVIATION

- 65 -

NC: 2026:KHC:12942 RP No. 587 of 2025 HC-KAR PVT. LTD.19 has observed that the judicial function cannot and should not be permitted to be stoneward by browbeating or bullying methodology either it is by litigants or by counsel. Therefore, this Court is compelled to make the above observations what it transpired in the Court while hearing the review petition.

52. A client engages a lawyer for addressing his grievances. The lawyer is not an agent of his client, but he is dignified, responsible spokesman. The lawyer cannot wear shoes of his client. The Court cannot satisfy both parties; one party obviously being dissatisfied and the Advocate - Sri.B.M.Arun could not have stepped into the shoes of the client to express his dissatisfaction as if it is a personal case and ought not to have addressed the Court in the conduct disrespecting the Court and harming dignity and decorum of the Court. In this review this Court observed the learned Advocate - Sri.B.M.Arun has 19 AIR 1999 SC 287

- 66 -

NC: 2026:KHC:12942 RP No. 587 of 2025 HC-KAR exceeded his limits while addressing the Court on the review petition.

53. Though this may be one of the factors to request the Bar Council to take necessary disciplinary action against said Advocate - Sri.B.M.Arun, but this court has restrained itself not to take such excessive steps as the Court has highest regard to Advocates.

54. For the aforesaid reasons discussed from paragraph Nos.1 to 43, the review petition is dismissed on its merit. It is made clear that the observations made at paragraph Nos.44 to 53 are only regarding the manner in which the arguments are canvassed by the learned counsel Sri.B.M.Arun and these observations are nothing to do with the merit and result in the review petition.

Sd/-

(HANCHATE SANJEEVKUMAR) JUDGE DR List No.: 19 Sl No.: 1