Karnataka High Court
Sri Anjine Gowda vs Sri G N Annegowda on 2 February, 2024
Author: S.R.Krishna Kumar
Bench: S.R.Krishna Kumar
-1-
NC: 2024:KHC:4722
WP No. 28971 of 2023
IN THE HIGH COURT OF KARNATAKA AT BENGALURU
DATED THIS THE 2ND DAY OF FEBRUARY, 2024
BEFORE
THE HON'BLE MR. JUSTICE S.R.KRISHNA KUMAR
WRIT PETITION NO.28971 OF 2023 (GM-CPC)
BETWEEN:
SRI ANJINE GOWDA
AGED ABOUT 33 YEARS,
S/O LATE HANUMANTHARAYAPPA,
R/AT DODDAGOLLAHALLI VILLAGE,
KUNDANA HOBLI,
DEVANAHALLI TALUK,
BENGALURU RURAL DISTRICT 562 110.
...PETITIONER
(BY SRI. LAKSHMINARYANA LEARNED SENIOR COUNSEL FOR
SRI. GURURAJA S SANGUR.,ADVOCATE)
AND:
1. SRI G N ANNEGOWDA
S/O LATE SUBBANNA @ SUBBEGOWDA,
AGED ABOUT 65 YEARS,
AGRICULTURIST,
Digitally signed by 2. SRI S KRISHNAPPA
VANDANA S
Location: High S/O LATE SUBBANNA @ SUBBEGOWDA,
Court of Karnataka
AGED ABOUT 59 YEARS,
AGRICULTURIST,
3. SRI GOVINDAPPA
S/O LATE SUBBANNA @ SUBBEGOWDA,
AGED ABOUT 55 YEARS,
AGRICULTURIST.
R-1 TO R-3 ARE
R/AT DODDAGOLLAHALLI VILLAGE
KUNDANA HOBLI
DEVANAHALLI TALUK
-2-
NC: 2024:KHC:4722
WP No. 28971 of 2023
BENGALURU RURAL DISTRICT - 562 110.
4. SMT SHANTHAMMA
AGED ABOUT 73 YEARS,
W/O BACHEGOWD,
D/O LATE SUBBANNA @ SUBBEGOWDA,
AGRICULTURIST,
R/AT MARAHALLI VILLAGE,
THUBAGERE HOBLI,
DODDABALLAPURA TALUK,
BENGALURU RURAL DISTRICT 561 203.
SMT JANAKAMMA
SINCE DECEASED
ON 02-04-2022 REP BY HER LRS,
5. SRI NANGEGOWDA,
S/O LATE ANJINAPPA,
AGED ABOUT 56 YEARS,
6. SRI NAGARAJU
S/O LATE ANJINAPPA,
AGED ABOUT 54 YEARS,
7. SRI RAMESH
S/O LATE ANJINAPPA,
AGED ABOUT 52 YEARS,
8. SMT ASHWINI
W/O SRIKANTH,
D/O LATE ANJINAPPA,
AGED ABOUT 50 YEARS,
9. SRI SRINIVAS
S/O LATE ANJINAPPA,
AGED ABOUT 48 YEARS,
R-5 TO R-9 ARE
R/AT MELAKOTE VILLAGE,
THUBAGERE HOBLI,
DODDABALLAPURA TALUK,
BENGALURU RURAL DISTRICT 561 203.
-3-
NC: 2024:KHC:4722
WP No. 28971 of 2023
10. SRI ANJINAPPA
AGED ABOUT 70 YEARS,
H/O LATE DODDATHAYAMMA,
R/AT BEERASANDRA VILLLAGE,
KUNDANA HOBLI,
DEVANAHALLI TALUK,
BENGALURU RURAL DISTRICT 562 110.
SRI GOPALAPPA
SINCE DEAD BY HIS LRS
11. SMT SUBBAMMA
W/O LATE GOPALAPPA
AGED ABOUT 90 YEARS
12. SMT ANNEMMA
W/O K P ANJINAPPA
D/O LATE GOPALAPPA
AGED ABOUT 68 YEARS
13. SMT KAMALAMMA
W/O K P ANJINAPPA
D/O LATE GOPALAPPA
R-11 TO R-13 ARE
ALL RESIDING AT
DODDAGOLLAHALLI VILLAGE
KUNDANA HOBLI
DEVANAHALLI TALUK
BENGALURU RURAL DISTRICT - 562 110.
14. SMT BHAGYAMMA
W/O ADESHA
D/O GOPALAPPA
AGED ABOUT 60 YEARS
R.AT KELAGANABEEDHI
KODIGEHALLI VILLAGE
YELAHANKA HOBLI,
BENGALURU NORTH TALUK
BENGALURU - 560 092.
15. SMT SUJATHAMMA
W/O KRISHNEGOWDA
D/O LATE GOPALAPPA
-4-
NC: 2024:KHC:4722
WP No. 28971 of 2023
AGED ABOUT 45 YEARS
R/AT RABBANAHALLI VILLAGE
KUNDANA HOBLI
DEVANAHALLI TALUK
BENGALURU RURAL DISTRICT 562 110.
16. SMT ANITHAKUMARI
W/O SURESH
D/O LATE GOPALAPPA
AGED ABOUT 50 YEARS
17. SRI MANJUNATHA
AGED ABOUT 40 YEARS
S/O GOPALAPPA
18. SMT PAPAMMA
AGED ABOUT 75 YEARS
W/O LATE HANUMANTHARAYAPPA
19. SRI SRINIVASA GOWDA
AGED ABOUT 38 YEARS
S/O LATE HANUMANTHARAYAPPA
20. SRI MANJUNATHA GOWDA
AGED ABOUT 36 YEARS
S/O LATE HANUMANTHARAYAPPA
21. SMT MANGALAL GOWRI
AGED ABOUT 25 YEARS
D/O LATE HANUMANTHARAYAPPA
22. SRI RAJAGOPAL
AGED ABOUT 35 YEARS
S/O VENKATARAMANAPPA
R-17 TO R-22
ARE R/AT DODDAGOLLAHALLI VILLAGE
KUNDANA HOBLI
DEVANAHALLI TALUK
BENGALURU RURAL DSITRICT - 562 110.
23. SMT PAPAMMA
AGED ABOUT 65 YEARS
W/O KRISHNAPPA
-5-
NC: 2024:KHC:4722
WP No. 28971 of 2023
R/AT AGALAGURKI VILLAGE
CHIKKABALLAPURA TALUK
KOLAR DISTRICT - 563 101.
24. SMT. CHANDRAMMA
AGED ABOUT 63 YEARS,
W/O MUNIRAMAIAH,
AGED R/AT MARENAHALLI VILLAGE,
THUBAGERE HOBLI,
DODDABALLAPURA TALUK
BENGALURU RURAL DISTRICT 561 203.
25. SMT. H NAGARATHNAMMA
AGED ABOUT 55 YEARS,
W/O MUNIVENKATAPPA,
R/AT NO. 60, O M B R LAYOUT,
4tH B MAIN ROAD, BANASWADI,
BENGALURU 560 043.
26. SMT. SHIVARATHNAMMA
AGED ABOUT 32 YEARS,
W/O SHIVAKUMAR
R/AT HEGGADADEVANAPURA VILLAGE,
MAKLI POST, ALUR POST,
NELAMANGALA TLAUK
BENGLAURU RURAL DISTRICT 562 123.
SMT. MUNITHAYAMMA
SINCE DECEASED REPRESENTED BY
HER LEGAL HEIRS
27. SMT. AMMAYAMMA
W/O LATE VEERAPPA
AGED ABOUT 60 YEARS,
28. SMT. MANJULA
W/O CHANNARAYAPPA
AGED ABOUT 57 YEARS,
29. SRI. VIJAYA PRAKASH
S/O LATE VEERAPPA
AGED ABOUT 55 YEARS,
30. SRI. UDAYA PRAKASH
S/O LATE VEERAPPA
-6-
NC: 2024:KHC:4722
WP No. 28971 of 2023
AGED ABOUT 51 YEARS,
31. SRI. HEMANTH
S/O LATE VEERAPPA,
AGED ABOUT 49 YEARS,
32. SMT. VEENA
W/O SUBRAMANYA
AGED ABOUT 45 YEARS,
33. SMT. USHA
W/O AMBARISH,
AGED ABOUT 43 YEARS,
R-27 TO R-33 ARE ALL
R/AT KODIGEHALLI VILLAGE,
SAHAKARANGARA POST,
YELAHANKA HOBLI,
BENGALURU NORTH TALUK
BENGALURU 560 092
34. SRI. K.M. VENKATESH
AGED ABOUT47 YEARS,
S/O GANIGAL MUNISHAMAPPA,
R/AT KODIGEHALLI VILLAGE,
YELAHANKA HOBLI,
BENGALURU NORTH TALUK,
BENGALURU DISTRICT - 560 092.
35. SMT. MUNITHAYAMMA
AGED ABOUT 83 YEARS,
W/O BYRAPPA,
R/AT SHANAPANAHALLI VILLAGE,
KUNDANA HOBLI,
DEVANAHALLI TALUK,
BENGALURU RURAL DISTRICT - 562 110.
36. SRI. KRISHNAPPA
AGED ABOUT 63 YEARS,
S/O DODDANANJAPPA,
37. SRI. NANJEGOWDA
AGED ABOUT 63 YEARS,
S/O DYAVANNA,
-7-
NC: 2024:KHC:4722
WP No. 28971 of 2023
R-36 AND R-37 ARE R/AT:
DODDAGOLLAHALLI VILLAGE,
KUNDANA HOBLI,
DEVANAHALLI TALUK,
BENGALURU RURAL DISTRICT - 562 110.
SRI. HANUMANTHAGOWDA,
S/O MUNISHAMAPPA,
SINCE DEAD BY HIS LRS,
38. CHANDRAPPA,
S/O. HANUMANTHEGOWDA,
AGED ABOUT 38 YEARS,
AGRICULTURE,
R/AT ARAVANAHALLI VILLAGE,
KUNDANA HOBLI,
DEVANAHALLI TALUK,
BENGALURU RURAL DISTRICT - 562 110.
39. SANDHYA
W/O MUNIRAJU,
D/O LATE HANUMANTHEGOWDA,
AGED ABOUT 33 YEARS,
R/AT LINGANAHALLI VILLAGE,
KASABA HOBLI, DODDABALLAPURA TALUK,
BENGALURU RURAL DISTRICT - 561 203.
40. MANJULA
W/O RAJANNA,
D/O LATE. HANUMANTHEGOWDA,
AGED ABOUT 35 YEARS,
R/AT CHIKKAGOLLAHALLI VILLAGE,
KUNDANA HOBLI,
DEVANAHALLI TALUK,
BENGALURU RURAL DISTRICT - 562 110.
41. SRI. THIMMAIAH
S/O DODDANARAYANAPPA,
R/AT THARABANAHALLI VILLAGE,
JALA HOBLI, BENGALURU NORTH,
BENGALURU DISTRICT - 560 092.
42. SMT. ANNEMMA,
D/O LATE SUBBANNA @ SUBBEGOWDA,
-8-
NC: 2024:KHC:4722
WP No. 28971 of 2023
W/O LATE VENKATESHAPPA,
AGED ABOUT 70 YEARS,
R/AT BOMMANAHALLI VILLAGE,
NANDHI HOBLI, CHIKKABALLAPURA TALUK,
CHIKKABALLAPURA DISTRICT - 562 101.
43. SMT. MUNIRATHNAMMA,
D/O ANJINAPPA @ LATE. DODDATHAYAPPA,
W/O LATE. B.K. NANJEMARI,
AGED ABOUT 60 YEARS,
R/AT NO.333/5, NEAR P.M.S. SCHOOL,
BETTAHALASURU VILLAGE AND POST,
JALA HOBLI, YELAHANKA TALUK,
BENGALURU RURAL DISTRICT - 560 092.
44. SMT. YASHODAMMA,
D/O ANJINAPPA @ LATE. DODDATHAYAMMA,
W/O GOVINADAPPA,
AGED ABOUT 57 YEARS,
45. SRI. GOPALA B.A.
S/O. ANJINAPPA @ LATE. DODDATHAYAMMA,
AGED ABOUT 50 YEARS,
46. SRI. BYREGOWDA,
S/O ANJINAPPA @ LATE. DODDATHAYAMMA,
AGED ABOUT 45 YEARS,
RESPONDENT NO.44 TO 46 ARE R/AT:
BEERASANDRA VILLAGE,
KUNDANA HOBLI,
DEVANAHALLI TALUK,
BENGALURU RURAL DISTRICT - 562 110.
47. THE SPECIAL LAND ACQUISITION OFFICER,
MAHARSHI ARAVINDA BHAVANA,
NRUPATHUNGA ROAD,
BENGALURU - 560 001.
...RESPONDENTS
(BY SRI. S.K. VENKATACHALAPATHY.,ADVOCATE FOR C/R-1 TO R-3
SMT. SAVITHRAMMA, AGA FOR R-47)
THIS W.P IS FILED UNDER ARTICLES 226 AND 227 OF
CONSTITUTION OF INDIA PRAYING TO SET ASIDE THE ORDER
-9-
NC: 2024:KHC:4722
WP No. 28971 of 2023
DATED 24/11/2023 PASSED BY THE HONBLE 3RD ADDL. SENIOR
CIVIL JUDGE AND JMFC, DEVANHALLI IN O.S.NO.2076/2006 AS PER
ANNEXURE-A ON APPLICATION FILED UNDER ORDER 6 RULE 17
READ WITH 151 C.P.C. DATED 30/10/2023 AND ALLOW THE ABOVE
WP THEREBY REJECT THE APPLICATION FILED BY THE PLAINTIFF
FILED UNDER ORDER 6 RULE 17 READ WITH SECTION 151 OF
CPC.
THIS PETITION, COMING ON FOR ORDERS, THIS DAY, THE
COURT MADE THE FOLLOWING:
ORDER
This petition is directed against the impugned order dated 24.11.2023 passed in O.S.No.2076/2006 by III Addl. Senior Civil Judge and JMFC, Devanahalli, whereby the application I.A.No.65 filed by the respondents 1 to 3 - plaintiffs seeking amendment of the plaint was allowed by the Trial Court.
2. Heard learned counsel for the petitioner and learned counsel for the respondents and perused the material on record.
3. A perusal of the material on record will indicate that the respondents 1 to 3 - plaintiffs instituted the aforesaid suit for partition and separate possession of their alleged share in the suit schedule property and for other reliefs. In the said suit, the petitioner is arrayed as defendant No.9 and is contesting the suit.
After commencement of a trial, the petitioner filed the instant -10- NC: 2024:KHC:4722 WP No. 28971 of 2023 application seeking to make certain corrections in body of the plaint as sought for in the application. The said application having been opposed by the petitioner, the Trial Court proceeded to pass the impugned order allowing the application as holding as under:
"This application is filed by the plaintiffs U/o.6 Rule.17 of C.P.C seeking permission to amend the plaint.
2. It is stated in the accompanying affidavit that plaintiffs have filed suit for partition. The father of plaintiff No.2 namely Subbanna @ Subbegowda was the Foster son of Anneppa. The said Anneppa was the propositus of the family of plaintiffs and defendants. During his lifetime, he had got Foster son who is the father of plaintiff No.2, at the age of 10 months after his birth from natural father and mother, said Subbegowda became the Foster son. Thereafter he had been living as joint family member of late Anneppa and late Subbegowda married Subbamma, in the house of Anneppa. The plaintiffs are the joint family members along with defendants. As per the registered relinquishment deed dated 10.01.1944, it is clearly stated that Subbegowda is the Foster son and he and plaintiffs are the joint family members of family of Anneppa. They have been in joint possession and enjoyment of schedule properties. The said document shows the same. This is the factual situation. But at the time of filing suit, by way of mistake, it is mentioned as adopted son instead of Foster son. The plaintiffs are the villagers and are not having worldly knowledge. They are poor people and -11- NC: 2024:KHC:4722 WP No. 28971 of 2023 illiterate persons doing coolie work. At the time of preparing the plaint, the mistake was happened, it has to be rectified. Recently, he was told by the advocate while discussing the case. Subsequently, Hanumantharayappa and Subbegowda jointly executed Sale Deed in favour of Nanjappa on 18.02.1976. Therefore, the plaintiffs have instructed to the advocate to file the application for rectification of mistake. It is necessary to amend the plaint for effective adjudication of the suit. Proposed amendment does not alter the structure of the suit and cause of action in any manner. Therefore, it is prayed to allow the application.
3. The defendants No.5 to 8 and 15 have filed objections to the application stating that application is not maintainable, the suit is filed in collusion with other family members,. The application is barred by limitation. It is filed at belated stage. Defendants already filed written statement on 17.02.2007 and they have denied the plaint averments stating that plaintiffs have filed false case. It is also specifically contended that Anneppa and his wife Akkayamma had never adopted a son at the age of 10 months from their natural guardian by complying all the custom and usages as per the Hindu adoption Act. It is also contended that on the basis of concocted documents, suit is filed. The plaintiffs have filed several applications earlier. But they have not sought the present amendment although having knowledge of the same. Now they have come up with the present application to harass the defendants. Amendment introduces new facts. It is contrary to the pleading of their case. If it is permitted, it would change the -12- NC: 2024:KHC:4722 WP No. 28971 of 2023 nature of suit and cause of action. It will be disadvantage to the defendants. Plaintiffs have specifically pleaded that their father was adopted son of Anneppa and said adoption was taken place by observing the religious usages and customs. It is totally denied. There is also issue with regard to the same. Therefore application cannot be considered. It will lead to new set of facts and it is not necessary to determine the real questions. Hence it is prayed to dismiss the application.
4. Heard both and perused the materials on record.
5. The plaintiffs have filed suit for partition seeking share in the suit properties. They have also sought for declaration that Sale Deeds of Hanumantharayappa and defendants are not binding on them. It is a fact that plaintiffs have filed many applications in the present suit from 2006. Only on the basis of said fact, the present application cannot be rejected. In the present application, it is stated about the difficulty of the plaintiffs. It is also stated that in the relinquishment deed 10.01.1944, it is clearly mentioned about Foster son. But the defendants have seriously objected the present application stating that it is filed at belated stage and it introduces new cause of action and new set of facts. In support of arguments, advocate for plaintiffs has produced documents pertaining to the year 1944. In the said document it is mentioned that, ನನ ತಂ ೆ ಅ ೆಪ ನು ಾಲಕ ಪತ ಾ ೕಷ ೆ ಾ ಮ ೆಯ ಇಟು !ೊಂ ರುವ ಸುಬ'ಯ(. It is enough to say that plaintiffs are contenting that Subbayya is -13- NC: 2024:KHC:4722 WP No. 28971 of 2023 the Foster son. The said document is more than 30 years old. Therefore the averments in the said relinquishment deed can be considered. It supports the application averments. The document for the year 1976 is also produced by the plaintiffs. In the said document also, it is mentioned that, ಅ ೆಪ ನ )ಾಕು ಮಗ ಸು+ೆ'ೕ,ೌಡ ಆದ ಾವ ಮೂವರು ಏಕಸ23ಾ ಬ3ೆ4!ೊಟ ಶುದ6 ಕ ಯಪತ . In this document also, the children of Anneppa sold property. Since the recitals with respect to Foster son is mentioned in the oldest documents pertaining to year 1976 and 1944, the objection of the defendants does not hold good. Delay can be met by imposing cost. But only on the basis of the ground of delay, application cannot be rejected. But the defendants are at liberty to file additional written statement and to take contentions in this regard. Their right cannot be curtailed by way of allowing this application. If the application is allowed, it does not mean that plaintiffs have proved that their father Subbayya @ Subbegowda is the Foster son of Anneppa. It is also burden to prove the version taken in the application. In the mutation register produced by the plaintiffs advocate also, it is mentioned as Subbegowda (ಅ ೆಪ ನ )ಾಕು ಮಗ). It is for the year 1975-76. All the documents produced by the advocate for plaintiffs support the application averments. Therefore objection of the defendants is not sustainable.
6. The advocate for defendants No.6 to 10 and 15 has produced the Judgment of Hon'ble Supreme Court in Civil Appeal No.7251/2008 in between Vidyabai & others Vs. -14- NC: 2024:KHC:4722 WP No. 28971 of 2023 Padmalatha & another, in Civil Appeal No.6921/2009 in between M/s Ravajeetu Builders Vs. M/s Narayanaswamy & Sons, Civil Appeal No.3703/2022 in between Asian Hotels (North) Ltd. Vs. Alok Kumar Lodha & others and Civil Appeal No.154/2009 in between Alkapuri Co-operating Housing Society Vs. Jayantibai Naginbhai and judgment of Hon'ble High Court of Karnataka Karnataka in RSA.No.1671/2005. It is held that if the amendment application is filed at belated stage, it cannot be allowed, it is also held that if amendment is to be introduced certain new facts, it cannot be allowed. But in this case, there are previous documents which are more than 30 years old to support the application averments. Therefore it cannot be said that they are new facts.
7. Advocate of plaintiffs has produced the rulings reported in 1) AIR 2002 SCC 3369 in between Sampath Kumar Vs. Ayyakannu and another, 2) AIR 1964 SC 818 3) AIR 2017 SC 5822 4) ILR 2015 KAR 3997. He has also produced the judgment in Writ Petition No. 59143 of 2016(GM-CPC) in between Kum. Meenakshi Vs. Smt. Nagarthanamma, 2) Civil Appeal No.5909/2022. I have perused them with due respect. They support the application averments. Because it is held that amendment can be allowed as it would curtail multiplicity of proceedings. It is also held that basic principles ought to be taken into consideration while allowing are rejecting the amendment application. It is held in 2022 (SC)Live Law 729 in between LIC of India Vs. Sanjeev Builders Pvt, and another that all amendments are to be allowed which are necessary for determining the real question in controversy provided it does -15- NC: 2024:KHC:4722 WP No. 28971 of 2023 not cause injustice or prejudice to the other side. In this case also, if amendment is allowed and liberty is given to the defendants to file additional written statement, it does not cause injustice to them. Therefore I am of the opinion that the Judgments and rulings produced by the advocate for defendants No.6 to 10 and 15 are not helpful to them in this case by considering the entire facts and materials of the case. Hence by considering the entire materials on the record, I am of the opinion that the application filed by the plaintiffs is liable to be allowed. The plaintiffs have made out the grounds to allow the application. It is also sought for insertion of name of Akkiyamma in place of Akkayamma. It is to be allowed for the reasons stated therein. Therefore I proceed to pass the following:
ORDER I.A.No.65 filed by the plaintiffs U/o 6 Rule 17 read with Section 151 of Civil Procedure of Code is hereby allowed with cost of Rs.1000/-.
For amendment and amended plaint.
Call on 25.11.2023."
4. As can be seen from the impugned order, the Trial Court has come to the correct conclusion that the proposed amendment will not change or alter nature and character of the suit or its cause of action. The Trial Court has also noticed the fact that if the amendment is allowed, no right vested in the petitioner would be taken away nor would the amendment would have the effect of the -16- NC: 2024:KHC:4722 WP No. 28971 of 2023 respondents 1 to 3 - plaintiffs withdrawing or rescinding from any admission already made in the plaint. Under these circumstances, I am of the considered opinion that the impugned order passed by the Trial Court deserves to be modified by permitting the amendment and directing that the amendment shall not relate back to the date of the suit but shall be reckoned/considered from the date of filing the application as held in the case of Sampath Kumar v Ayyakannu and Ors. - AIR 2002 SC 3369 and L.C. Hanumanthappa v H.B. Shivakumar - (2016) 1 SCC 332.
5. In the result, I pass the following:
ORDER
(i) Petition is hereby disposed of.
(ii) Impugned order dated 24.11.2023 in O.S.No.2076/2006 passed by the III Addl. Senior Civil Judge and JMFC, Devanahalli, is hereby modified.
(iii) I.A.No.65 filed in O.S.No.2076/2006 is allowed subject to the condition that the proposed amendment shall not relate back to the date of the suit but shall be reckoned/considered from the date of the application which was filed on 30.10.2023. -17-
NC: 2024:KHC:4722 WP No. 28971 of 2023
(iv) Liberty is reserved in favour of the petitioner and other defendants to file additional written statement to the amended plaint and take up all contentions including limitation.
(v) All rival contentions including limitation, are kept open.
SD/-
JUDGE DHA List No.: 1 Sl No.: 19