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 17, Cited by 0]

Karnataka High Court

Sri N Yogesh vs The Chairman on 27 May, 2025

Author: Suraj Govindaraj

Bench: Suraj Govindaraj

                                                -1-
                                                             NC: 2025:KHC:18405
                                                           WP No. 4280 of 2024
                                                      C/W WP No. 11886 of 2021

                   HC-KAR
                                                                            R
                   IN THE HIGH COURT OF KARNATAKA AT BENGALURU

                            DATED THIS THE 27TH DAY OF MAY, 2025

                                             BEFORE
                      THE HON'BLE MR JUSTICE SURAJ GOVINDARAJ
                         WRIT PETITION NO. 4280 OF 2024 (GM-RES)
                                               C/W
                      WRIT PETITION NO. 11886 OF 2021 (GM-RES)


                   IN WP NO.4280/2024
                   BETWEEN

                   SMT KRISHNAVENI
                   W/O P NAGARAJACHAR,
                   AGED ABOUT 71 YEARS,
                   R/O NO. 72, SUNDER RESIDENCY,
                   WEST OF CHORD ROAD,
                   BASAVAESHWARANAGARA,
                   BENGALURU 560 079.
                                                                   ...PETITIONER
                   (BY SRI. JAYKUMAR S. PATIL., SR. ADVOCATE FOR
                    SRI. PATIL SUMANTH KUMAR., ADVOCATE)
Digitally signed
by SHWETHA         AND
RAGHAVENDRA
Location: HIGH
COURT OF             1. THE CHAIRMAN
KARNATAKA               TRIBUNAL OF MAINTENANCE AND
                        WELFARE OF PARENTS AND SENIOR CITIZENS AND
                        ASSISTANT COMMISSIONER,
                        BENGALURU NORTH SUB DIVISION,
                        BENGALURU - 560 001.

                     2. SRI N YOGESH
                        S/O NAGARAJ,
                        AGED ABOUT 42 YEARS,

                     3. SMT SHWETA Y
                                -2-
                                            NC: 2025:KHC:18405
                                          WP No. 4280 of 2024
                                     C/W WP No. 11886 of 2021

HC-KAR




       W/O N YOGESH
       AGED ABOUT 41 YEARS,

       BOTH ARE RESIDENTS OF NO. 149,
       KARNATAKA LAY OUT, 1ST CROSS,
       WEST OF CHORD ROAD, 2ND STAGE,
       MAHALAKSHMPURAM, BENGALURU 560086.
                                               .... RESPONDENTS
(BY SRI. MAHANTESH SHETTAR., AGA FOR R1;
SRI. R. PADMANABHA., ADVOCATE FOR R2 & R3)

      THIS WRIT PETITION IS FILED UNDER ARTICLES 226 & 227
OF THE CONSTITUTION OF INDIA PRAYING TO ISSUE A WRIT OF
CERTIORARI, SETTING ASIDE THE IMPUGNED ORDER PERTAINING
TO DIRECTION TO R-2 AND 3 TO ACCOMMODATE PETITIONER IN
THE SUBJECT PROPERTY I.E SCHEDULE PROPERTY NO. 2 WITHIN 30
DAYS FROM THE DATE OF THE ORDER PASSED BY THE R-1 ON
29.01.2020 IN MISC CR 106/2018-19 VIDE ANNX-E AND ETC.

IN WP NO.11886/2021
BETWEEN

      1. SRI N YOGESH
         S/O NAGARAJ N
         AGED ABOUT 39 YEARS

      2. SMT. SHWETA Y
         W/O N YOGESH
         AGED ABOUT 38 YEARS

         BOTH PETITIONERS ARE
         R/AT NO.149,
         KARNATAKA LAYOUT,
         1ST CROSS,
         WEST OF CHORD ROAD 2ND STAGE,
         MAHALAKSHMIPURAM,
         BENGALURU-560086.

                                                 ...PETITIONERS

(BY SRI. PADMANABHA., ADVOCATE)

AND
                                    -3-
                                                  NC: 2025:KHC:18405
                                              WP No. 4280 of 2024
                                         C/W WP No. 11886 of 2021

HC-KAR




     1. THE CHAIRMAN
        TRIBUNAL OF MAINTENANCE AND
        WELFARE OF PARENTS AND SENIOR CITIZENS AND
        ASSISTANT COMMISSIONER,
        BENGALURU NORTH SUB-DIVISION,
        BENGALURU-560001.

     2. SMT. KRISHNAVENI R
        W/O NAGARAJ
        AGED ABOUT 64 YEARS,
        R/AT NO.78/2,
        RAGHAVA RESIDENCY,
        FLAT NO.104, S.V.K. LAYOUT,
        WEST OF CHORD ROAD,
        2ND STAGE, BASAVESHWARANAGAR,
        BENGALURU-560079.

                                              .... RESPONDENTS
(BY SRI. JAYKUMAR.S. PATIL., SR. ADVOCATE FOR
SRI. PATIL SUMANTH KUMAR., ADVOCATE FOR R2;
SRI. MAHANTESH SHETTAR., AGA FOR R1)

     THIS WRIT PETITION IS FILED UNDER ARTICLES 226 & 227
OF THE CONSTITUTION OF INDIA PRAYING TO ISSUE A WRIT OF
CERTIORARI, TO QUASH THE ORDER DTD. 29.01.2020 IN
PROCEEDINGS NO. MSC.CR.106/2018-19 PASSED BY THE R-1 VIDE
ANNX-D AND ETC.

     THESE WRIT PETITIONS COMING ON FOR ORDERS AND
HAVING BEEN RESERVED FOR ORDERS ON 24.04.2025, THIS DAY,
THE COURT PRONOUNCED THE FOLLOWING:

CORAM:        HON'BLE MR JUSTICE SURAJ GOVINDARAJ


                             CAV ORDER


1.     The Petitioner- Senior Citizen in WP No.4280/2024 is

       before this Court seeking the following reliefs:

         a.    Issue a writ of certiorari, setting aside the impugned
               order pertaining to the direction to R2 and R3 to
                                   -4-
                                                NC: 2025:KHC:18405
                                             WP No. 4280 of 2024
                                        C/W WP No. 11886 of 2021

HC-KAR



              accommodate petitioner in the subject property i.e.,
              schedule property No.2, within 30 days from the
              date of the order passed by the respondent no.1 on
              29.01.2020, in Misc.Cr.106/2018-19 vide Annexure-
              E.

         b.   Issue a writ of mandamus directing the R2 and 3 to
              hand over/ give possession of the subject property
              i.e., schedule property No.2 to the petitioner with
              immediate effect.

         c.   Pass such other orders as may be appropriate in the
              facts and circumstances of the case, in the ends of
              justice and equity.


2.   The Petitioners in WP No.11886/2021 are before this

     Court seeking the following reliefs:


         d.   Issue a writ in the nature of certiorari to quash the
              order dated 29.01.2020 in proceedings No.
              MSC.CR.106/2018-19 passed by the R1 vide
              Annexure-D

         e.   Pass such other orders as may be appropriate in the
              facts and circumstances of the case, in the ends of
              justice and equity.

3.   Facts in WP No.4280 of 2024:

     3.1. Petitioner No.1 in WP No.11886 of 2021 is the

              Son of Respondent No.2-therein, who is none

              other than the Petitioner in WP No.4280 of

              2024. It is not in dispute that the Petitioner in

              WP     No.4280       of    2024      Smt.Krishnaveni
                            -5-
                                             NC: 2025:KHC:18405
                                      WP No. 4280 of 2024
                                 C/W WP No. 11886 of 2021

HC-KAR




         (hereinafter referred to as "Mother") is the

         owner of Municipal Corporation bearing No.988

         situated   at   Hosur-Sarjapura         Road    layout,

         Sector-7, Bengaluru (herein after referred to as

         "HSR property") measuring East to West 9.14

         metres and North to South 12.19 metres which

         is allotted to her by the BDA and a sale deed

         executed in her favour on 07.06.2001. Mother

         is also stated to be the founder and promoter of

         Gayathri Educational Institution and Universal

         Education Institutions, running several colleges

         and schools. The said institutions were being

         run by Mother until respondents No.2 and 3,

         i.e., her Son and daughter-in-law, became the

         directors of the said Trust.

     3.2. Respondent No.2 is the Son of the Mother

         (hereinafter    referred       to      as      "Son"),

         Respondent No.2 is the Daughter-In-Law of the

         Mother (hereinafter referred to as "Daughter-
                               -6-
                                               NC: 2025:KHC:18405
                                          WP No. 4280 of 2024
                                     C/W WP No. 11886 of 2021

HC-KAR




         in-law").        Apart from Respondent No.2-son,

         Mother does not have any other children. After

         their marriage, Son and Daughter-in-law are

         stated      to       be      living      separately     in

         Chikkaballapura.           However,        since      they

         expressed financial difficulties, they were made

         directors of the aforesaid society and were

         given the post of Joint Secretary and Vice

         President of the Society. Mother claims that in

         the year 2016, they pleaded with her and

         sought permission to live with her, till they

         made alternate arrangements in Bangalore and

         as such they were accommodated in her home

         bearing No.149, Karnataka layout, 1st Cross,

         West       of       Chord        Road,     2nd     Stage,

         Mahalakshmipuram, Bangalore-560 086 (herein

         after    referred    to     as   "Mahalakshmipuram

         Property").
                                -7-
                                            NC: 2025:KHC:18405
                                          WP No. 4280 of 2024
                                     C/W WP No. 11886 of 2021

HC-KAR




     3.3. The Mahalakshmipuram property is stated to be

          purchased by the Mother under a sale dated

          02.12.1992, which is also not in dispute. The

          Mother claims that the Son and daughter-in-law

          taking undue advantage of her advanced age

          promised that they will look after her and got

          the petitioner to execute a gift deed in respect

          of the HSR property in the name of the Son,

          wherein they had stated that they would be

          putting up of a construction of a house. It is in

          pursuance thereof, that she executed a gift

          deed   on    18.03.2006,      which    came        to   be

          registered in the office of the Sub-registrar of

          Bangalore South.

     3.4. The    Son   and      daughter-in-law        had     been

          appointed in the society to enable them to

          receive certain salaries and emoluments. The

          Mother claims that the Son and daughter-in-law

          started   parallel    administration    of    both      the
                                -8-
                                               NC: 2025:KHC:18405
                                           WP No. 4280 of 2024
                                      C/W WP No. 11886 of 2021

HC-KAR




         societies and opened different accounts in the

         name of the society and transferred the monies

         collected    into    those     accounts        without   the

         permission of the Managing Committee. Mother

         received     many       complaints       regarding       the

         administration        and     found      the     Son     and

         daughter-in-law         having        opened       dubious

         accounts which was confronted to them, when

         they started abusing the Mother, threatened

         her and took her signatures on blank papers.

         They also started misappropriating funds of the

         society. The daughter-in-law on 15.07.2017

         entered the chamber of the Mother in the

         society     and     threatened    her,    snatched       her

         mobile phone, broke it into two pieces and on

         the same night the Mother and father were

         thrown        out       of       their         home       in

         Mahalakshmipuram, when they started living

         with their friend Smt.Savitri Gundi.
                              -9-
                                           NC: 2025:KHC:18405
                                         WP No. 4280 of 2024
                                    C/W WP No. 11886 of 2021

HC-KAR




     3.5. In the absence of the Mother and father, the

          Son and daughter-in-law are stated to have

          forged    and    fabricated    resolutions,   opened

          another account in Vijaya Bank and siphoned

          off the funds of the institution. The Mother and

          father with the help of their friend rented out a

          house in Basaveswarnagar on monthly rental of

          Rs.20,000/-.     The     Son   and   daughter-in-law

          stopped    the   salary    and   other   honorarium

          facilities that she is getting from the Education

          institution, putting the Mother into financial

          difficulty, whereas the Son and daughter-in-law

          continue to draw salaries from the institution,

          as also usurped the property of the petitioner

          and her husband measuring nearly 1.6 acres of

          land which is also grabbed by the Son and

          daughter-in-law.

     3.6. It is in that background that the Mother alleges

          that she was constrained to approach the
                                 - 10 -
                                                 NC: 2025:KHC:18405
                                              WP No. 4280 of 2024
                                         C/W WP No. 11886 of 2021

HC-KAR




          Tribunal for Maintenance and Welfare of Parents

          and     Seniors           Citizens       and       Assistant

          Commissioner, Bangalore North Sub-Division,

          Bengaluru          (hereinafter        referred     to    as

          "Tribunal"),         in MSC.CR.106/2018-19 to get

          back         the      residential          premises       at

          Mahalakshmipuram and to reconvey the gifted

          property at HSR Layout. The Mother had also

          filed   an     application        to    hand      over   the

          Mahalakshmipuram                property       which     was

          forcefully occupied by the Son and daughter-in-

          law.

     3.7. The Assistant Commissioner vide the impugned

          order dated 29.01.2020 directed the Son and

          daughter-in-law to reconvey the HSR property

          on account of he having failed to look after the

          parents and directed the Son and daughter-in-

          law to accommodate the petitioner in the

          Mahalakshmipuram property within 30 days.
                           - 11 -
                                          NC: 2025:KHC:18405
                                        WP No. 4280 of 2024
                                   C/W WP No. 11886 of 2021

HC-KAR




     3.8. The Mother contends that such an order is

         perverse inasmuch as the Mahalakshmipuram

         property belongs to her, which is under the

         forceful occupation of the Son and daughter-in-

         law. The question of the Son and daughter-in-

         law accommodating her in her own house would

         not arise, there being a threat to the life of the

         Mother   she   being      mentally   and   physically

         abused by the Son and daughter-in-law she

         cannot live with the Son and daughter-in-law

         and as such they were required to be directed

         to vacate the property and hand over the

         property of the Mother which has not been

         done. She and her husband have been thrown

         on the streets by the Son and daughter-in-law,

         forced to take a rented premises in spite of

         them owning a property.

     3.9. The Son and daughter-in-law have also filed

         false police complaints, which have continued
                             - 12 -
                                               NC: 2025:KHC:18405
                                          WP No. 4280 of 2024
                                     C/W WP No. 11886 of 2021

HC-KAR




         the harassment against her. She contends that

         the Son and daughter-in-law had filed WP

         No.11886 of 2021 challenging the order passed

         by    the     Assistant      Commissioner           without

         exhausting the Alternate Remedy under Section

         16 of the Maintenance and Welfare of Parents

         and   Senior     Citizens    Act,     2007 (hereinafter

         referred to as "Senior Citizens Act"), the order

         has been stayed by this Court subject to the

         Son paying Rs.25,000/- to the Mother every

         month. The said payment was made for a few

         months and thereafter stopped. Even the said

         Rs.25,000/- is not sufficient to cater to the

         rental and the needs of the petitioner and her

         husband. It is in that background that the writ

         petition    WP    No.4280       of        2024    was   filed

         challenging      the    order        of     the    Assistant

         Commissioner without filing an appeal under

         Section 16. Since the stay granted by this Court
                            - 13 -
                                           NC: 2025:KHC:18405
                                         WP No. 4280 of 2024
                                    C/W WP No. 11886 of 2021

HC-KAR




          in WP No.11886 of 2021, there need not be

          parallel   proceedings      before   two   different

          forums.

4.   Facts in WP No.11886/2021:

     4.1. The above Petition has been filed by Son and

          doctor-in-law, the Mother being arrayed as

          respondent No.2. The relationship between the

          petitioners and respondent No.2 is not in

          dispute. The petitioner No.1 is referred to as

          the Son, the petitioner No.2 is the daughter-in-

          law, the respondent No.2 is the Mother.



     4.2. It is claimed that from and out of the marriage

          of the Son and daughter-in-law on 17.04.2008,

          there are two sons who are born, who are

          studying in the third standard and pre-nursary

          as on the date of filing of the Petition. It is

          claimed that earlier, the Son, Mother and father

          were residing in a rented premises at Nandini
                             - 14 -
                                            NC: 2025:KHC:18405
                                          WP No. 4280 of 2024
                                     C/W WP No. 11886 of 2021

HC-KAR




          Layout. Thereafter, in the year 2000 they

          moved to Mahalakshmipuram where they have

          been residing together. The Son claims to have

          utmost love and affection towards his Mother

          and father. After his marriage, there were

          certain    misunderstandings           between      the

          daughter-in-law and the Mother, which were

          blown out of proportion due to the ill-advise of

          sisters and relatives of the Mother which led to

          certain litigations.


     4.3. The Mother did not accept the daughter-in-law

          since it was a love marriage. The Son and

          daughter-in-law        claimed    to    be    software

          professionals,    the      Son   working     in   Wipro

          technology and the daughter-in-law working in

          JBA technologies. Both of them had a good

          chance of going to USA, however, the Mother

          and father prevailed upon them to stay back. In

          the year 2008-2009 the educational institutions
                             - 15 -
                                            NC: 2025:KHC:18405
                                          WP No. 4280 of 2024
                                     C/W WP No. 11886 of 2021

HC-KAR




          managed by the Mother were under severe

          financial crunch due to mal-administration by

          the sister of the Mother namely Smt.Mangala

          and    another      sister's     daughter    namely

          Smt.Poornima.


     4.4. There being huge debts incurred from Punjab

          National Bank, State Bank of India, National

          Bank and private financiers. The loan had

          become NPA and notices had been issued under

          the securitisation Act. At that stage, Mother

          prevailed upon the Son to resign from his

          lucrative job and join the educational society.

          In that background, the Son is stated to have

          joined the educational institution and brought

          about financial stability.


     4.5. It is contended that the Mother's sisters and her

          family brought about further misunderstanding

          between the Mother and daughter-in-law, and
                            - 16 -
                                           NC: 2025:KHC:18405
                                         WP No. 4280 of 2024
                                    C/W WP No. 11886 of 2021

HC-KAR




          when the Mother and father started living

          separately. It is claimed that the Son and

          daughter-in-law did not compel them to leave

          the premises. Thereafter, there were attempts

          to remove the Son and daughter-in-law from

          the post held by them in the society as regards

          which certain suits which have been filed. The

          Son   claims   that       the   Mother   is   getting

          Rs.45,000/- per month as honorarium as well

          as sum of Rs.65,000/- as rentals. Hence, she

          has sufficient means to take care of herself. It

          is claimed that the Son was served with only a

          notice in one matter i.e., is as regards the

          cancellation of the gift deed. There is no

          petition that has been served on him regarding

          the vacating of the Malakshmipuram property.


     4.6. Insofar as the gift deed it is contended that the

          gift deed has been executed out of pure love

          and affection, there are no preconditions in the
                                 - 17 -
                                                   NC: 2025:KHC:18405
                                               WP No. 4280 of 2024
                                          C/W WP No. 11886 of 2021

HC-KAR




            gift deed. Hence, no direction could have been

            issued to cancel the gift deed by declaring it to

            be null and void and it is in that background he

            submits that the present Petition has been

            found challenging the order of the Assistant

            Commissioner.

5.   Sri.Jaykumar       S.Patil.,        learned    Senior    counsel,

     appearing for the Mother, would submit that;

     5.1.   The   Mother       has        been     deprived   of    her

            properties. The impugned order does not take

            into consideration the relevant aspects of the

            case. By referring to the order of the Assistant

            Commissioner, he submits that in Para 1, there

            is a clear and categorical reference made to an

            earlier petition having been filed seeking a

            direction to hand over the Malakshmipuram

            property.

     5.2. However,        it   is        noted     that   during    the

            proceedings,       the       Mother     prayed    for   the
                               - 18 -
                                                 NC: 2025:KHC:18405
                                            WP No. 4280 of 2024
                                       C/W WP No. 11886 of 2021

HC-KAR




         cancellation of the above-said property from

         the Petition. He submits that no such prayer

         was ever made; the Mother asserts her claims

         regarding both properties, and therefore, the

         Assistant        Commissioner           ought      to     have

         considered the handover of the property from

         the proper perspective and issued necessary

         orders accordingly.

     5.3. Be   that as it      may,       he     submits that         the

         Mahalakshmipuram                  property              belongs

         exclusively to the Mother, with the Son and

         daughter-in-law        having      no     right,    title,    or

         interest in the said property. This Court, instead

         of remanding the matter to the Assistant

         Commissioner, could exercise its extraordinary

         powers      to   render       justice   by   directing the

         handover of the Mahalakshmipuram property to

         the Mother. Since no defence can be presented

         by a son and daughter-in-law concerning those
                              - 19 -
                                             NC: 2025:KHC:18405
                                           WP No. 4280 of 2024
                                      C/W WP No. 11886 of 2021

HC-KAR




          properties, the Son and daughter-in-law are not

          entitled to any portion of the said property.

     5.4. He submits that the matter would have to be

          only considered if there was any claim of the

          Son and daughter-in-law. If there is no claim

          which can be entertained, then this Court

          taking into consideration that the owner of the

          property is the Mother ought to allow the

          application which has never been withdrawn as

          falsely indicated by the assistant commissioner

          in the impugned order.

     5.5. He submits that though there is a conditional

          stay which had been passed in WP No.11886 of

          2021, the amount of Rs.25,000/- which was

          directed to be paid has not been paid for all the

          months, it is only certain of the months that the

          payment has been made. The said payments

          are not sufficient to pay the rentals and to take

          care   of   the   daily     necessities   and   medical
                               - 20 -
                                                 NC: 2025:KHC:18405
                                            WP No. 4280 of 2024
                                       C/W WP No. 11886 of 2021

HC-KAR




         necessities of the Mother and father. There are

         several disputes between the Mother and the

         Son    and    daughter-in-law               as   regards    the

         educational    institutions,           as    regards      which

         several litigations have been filed. He contends

         that the Mother is not receiving any monies

         from those institutions and all monies have

         been blocked by Son and daughter-in-law.

     5.6. Be that as it may, those aspects will be

         addressed in the pending matters, as they

         cannot be raised in the current issue. He

         submits that        the       Mother and         father    have

         provided their Son with the best education. He

         joined a private company but could not keep his

         job and thus became dependent on his Mother.

         The Mother has accepted the marriage between

         the    Son    and     daughter-in-law,            which    was

         performed by both parents. After the marriage,

         they     chose         to       live         separately      in
                                - 21 -
                                                 NC: 2025:KHC:18405
                                             WP No. 4280 of 2024
                                        C/W WP No. 11886 of 2021

HC-KAR




          Chikkaballapura. However, since they wished to

          reside    in    Bangalore,      they    approached    the

          Mother and father in Malakshmipuram and

          requested to stay there, which the parents

          granted        without    suspecting     any    malafides

          intentions on the part of the Son and daughter-

          in-law.

     5.7. It is after they started living with them, that

          they prevailed upon the parents to make them

          part of the educational society, which also they

          did in the hope that they would run the

          educational       institution     properly     and   since

          anyway, on a future point of time, all the assets

          of the parents would anyway enure to the

          benefit of their only Son. However, the Son and

          daughter-in-law were in a hurry and were not

          willing to wait and had started swindling monies

          from the societies as if they were done by the

          parents, which resulted in several complaints.
                            - 22 -
                                           NC: 2025:KHC:18405
                                         WP No. 4280 of 2024
                                    C/W WP No. 11886 of 2021

HC-KAR




     5.8. The Managing Committee also filed complaints

         against the Son and daughter-in-law, which

         resulted   in   the    Son     and   daughter-in-law

         throwing the Mother and father out of the

         house on the night of 15.07.2017. He submits

         that thereafter, there were various complaints

         which have been filed by his Son and daughter-

         in-law in FIR No.207 of 2021, PCR No.17320 of

         2021, etc. He, however, submits that those are

         not the subject matter of the present Petition

         and as such he does not wish to get into the

         facts and disputes therein.

     5.9. He however, submits that the gift deed which

         had been executed though does not bear any

         particular Clause or condition of the Son being

         obligated to look after the parents. The said gift

         deed was executed in the year 2006 under the

         belief that the Son would look after the parents

         as is the normal expectation. In the Petition
                           - 23 -
                                          NC: 2025:KHC:18405
                                        WP No. 4280 of 2024
                                   C/W WP No. 11886 of 2021

HC-KAR




          which has been filed by the Mother, the Mother

          has clearly stated the expectation, wherein she

          has clearly stated, that the Son and daughter-

          in-law had promised to look after her, which

          they clearly have not and the Mother and father

          are now literally on the streets without anyone

          to care for them and they do not have any

          funds, the properties having been usurped by

          the Son and daughter in law.

     5.10.It is also clearly stated in the Petition filed

          before the Assistant Commissioner that the

          Mother has no income, she has also produced

          medical records as regards her hospitalisation

          and the expenses incurred in relation thereto

          and as such the prayer which had been made

          for reconveyance of the gifted property being

          proper and correct has been rightly considered

          by the Assistant Commissioner.
                              - 24 -
                                              NC: 2025:KHC:18405
                                           WP No. 4280 of 2024
                                      C/W WP No. 11886 of 2021

HC-KAR




     5.11.As regards an alternative remedy available

          regarding the non-grant of the relief seeking for

          the handing over of the possession of the

          Mahalakshmipuram property. He submits that,

          since the facts not being in dispute, the

          ownership of Mahalakshmipuram property not

          being in dispute, this Court could well consider

          the same and pass necessary orders.

     5.12.He further submits that there would be no

          purpose served by challenging the very same

          order before this Court by Son and daughter-in-

          law and by the Mother before the Deputy

          Commissioner in an appeal filed under Section

          16, if two forums were to consider two different

          appeals,   there     could     be   a   possibility   of

          contradictory orders being passed.

     5.13.That apart, he submits that if both the appeals

          were to be considered by the very same Court,

          like this Court, substantial justice could be
                            - 25 -
                                             NC: 2025:KHC:18405
                                         WP No. 4280 of 2024
                                    C/W WP No. 11886 of 2021

HC-KAR




          rendered in both the matters by taking into

          consideration all the relevant facts.

6.   Sri.R.Padmanabha., learned counsel for the son and

     daughter-in-law would submit that;

     6.1. WP No.4280 of 2024 is not maintainable in as

          much as the Mother has an alternative efficacy

          remedy under Section 16 of the Senior Citizens

          Act and as such WP No.4280 of 2024 is

          required to be dismissed in limine.

     6.2. Secondly, he submits that the Mother having

          given up her claim as regards handing over of

          the possession of Mahalakshmipuram property

          as indicated in para 1 of the impugned order.

          The    order    passed        by     the    Assistant

          Commissioner in accommodating the Mother

          within 30 days being bad in law.

     6.3. The question of the Mother filing WP No.4280 of

          2024 being aggrieved by an order on an

          application which has been withdrawn would
                               - 26 -
                                                  NC: 2025:KHC:18405
                                            WP No. 4280 of 2024
                                       C/W WP No. 11886 of 2021

HC-KAR




          not     arise.   Thus,       on     this    ground        also

          WP     No.4280      of   2024      is    required    to    be

          dismissed.

     6.4. Insofar as the HSR property is concerned, he

          submitted that the gift deed was executed in

          the year 2006 out of love and affection of the

          Mother in favour of the Son. There are no

          conditions which are attached to the said gift

          deed.    It   was    therefore,         required    for    the

          Assistant Commissioner to have dismissed the

          said application since the gift deed being

          unconditional one, no relief could have been

          granted of holding the said gift deed to be null

          and void as sought for by his Mother.

     6.5. He relies upon the decision of the Hon'ble Court

          in    Sudesh     Chhikara         vs.    Ramti      Devi    &

          Another reported in (2022) SCCOnline SC

          1684 more particularly para 12, 13, 14 and 15
                              - 27 -
                                             NC: 2025:KHC:18405
                                           WP No. 4280 of 2024
                                      C/W WP No. 11886 of 2021

HC-KAR




         thereof, which are reproduced hereunder for

         easy reference;


         12. Sub-section (1) of Section 23 covers all kinds of
         transfers as is clear from the use of the expression
         "by way of gift or otherwise". For attracting sub-
         section (1) of Section 23, the following two conditions
         must be fulfilled:

         a. The transfer must have been made subject to the
         condition that the transferee shall provide the basic
         amenities and basic physical needs to the transferor;
         and

         b. the transferee refuses or fails to provide such
         amenities and physical needs to the transferor.



         13. If both the aforesaid conditions are satisfied, by a
         legal fiction, the transfer shall be deemed to have
         been made by fraud or coercion or undue influence.
         Such a transfer then becomes voidable at the
         instance of the transferor and the Maintenance
         Tribunal gets jurisdiction to declare the transfer as
         void.

         14. When a senior citizen parts with his or her
         property by executing a gift or a release or otherwise
         in favour of his or her near and dear ones, a
         condition of looking after the senior Citizen is not
         necessarily attached to it. On the contrary, very
         often, such transfers are made out of love and
         affection without any expectation in return.
         Therefore, when it is alleged that the conditions
         mentioned in sub-section (1) of Section 23 are
         attached to a transfer, existence of such conditions
         must be established before the Tribunal.

         15. Careful perusal of the Petition under Section
         23 filed by respondent no.1 shows that it is not even
                              - 28 -
                                              NC: 2025:KHC:18405
                                           WP No. 4280 of 2024
                                      C/W WP No. 11886 of 2021

HC-KAR



         pleaded that the release deed was executed subject
         to a condition that the transferees (the daughters of
         respondent no.1) would provide the basic amenities
         and basic physical needs to respondent no.1. Even in
         the impugned order dated 22nd May 2018 passed by
         the Maintenance Tribunal, no such finding has been
         recorded. It seems that oral evidence was not
         adduced by the parties. As can be seen from the
         impugned judgment of the Tribunal, immediately
         after a reply was filed by the appellant that the
         Petition was fixed for arguments. Effecting transfer
         subject to a condition of providing the basic
         amenities and basic physical needs to the transferor
         - senior Citizen is sine qua non for applicability of
         sub-section (1) of Section 23. In the present case, as
         stated earlier, it is not even pleaded by respondent
         no.1 that the release deed was executed subject to
         such a condition.

     6.6. By relying on Sudesh Chhikara's case, he

         submits that the transfer by gift or otherwise

         must have been made subject to the condition

         that the transferee shall provide the basic

         amenities and basic physical needs and it is

         only if the transferee fails to provide such

         amenities,    then     could     a   proceeding   under

         Section 23 of the Senior Citizens Act be filed.

         The transfer if made out of love and affection

         and there being no condition an application

         under Section 23 is not maintainable.
                               - 29 -
                                              NC: 2025:KHC:18405
                                            WP No. 4280 of 2024
                                       C/W WP No. 11886 of 2021

HC-KAR




     6.7. He relies upon the decision of the Hon'ble Apex

          Court in Prabha Tyagi vs. Kamlesh Devi

          reported in (2022) 8 SCC 90 more particularly

          para 31 and 32 thereof, which are reproduced

          hereunder for easy reference;

           31. Section 12 of the D.V. Act states that an
           aggrieved person or a Protection Officer or any
           other person on behalf of the aggrieved person may
           present an application to the Magistrate seeking one
           or more reliefs under the D.V. Act. The proviso,
           however, states that before passing any order on
           such an application, the Magistrate shall take into
           consideration any Domestic Incident Report
           received by him from the Protection Officer or the
           service provider. The expression 'aggrieved person'
           as defined Under Section 2(a) means any woman
           who is, or has been, in a domestic relationship with
           the Respondent and who alleges to have been
           subjected to any act of domestic violence by the
           Respondent. Domestic relationship as defined in
           Section 2(f), means a relationship between two
           persons who live or have, at any point of time, lived
           together in a shared household, when they are
           related by consanguinity, marriage, or through a
           relationship in the nature of marriage, adoption or
           are family members living together as a joint family.
           Domestic violence has the same meaning as
           assigned to it in Section 3.

           32 . The expression 'shared household' in relation
           to the definition of domestic relationship as per the
           definition in Section 2(s) means a household where
           the person aggrieved lives or at any stage has lived
           in a domestic relationship either singly or along with
           the Respondent and includes such a household
           whether owned or tenanted either jointly by the
           aggrieved person and the Respondent, or owned or
           tenanted by either of them in respect of which
                               - 30 -
                                              NC: 2025:KHC:18405
                                            WP No. 4280 of 2024
                                       C/W WP No. 11886 of 2021

HC-KAR



           either the aggrieved person or the Respondent or
           both jointly or singly have any right, title, interest
           or equity and includes such a household which may
           belong to the joint family of which the Respondent
           is a member, irrespective of whether the
           Respondent or the aggrieved person has any right,
           title or interest in the shared household. The
           definition of shared household is thus an inclusive
           one.

     6.8. By referring to Prabha Tyagi's case, he

          submits that the Mother has an alternative

          efficacy remedy under the Protection of Women

          from Domestic Violence Act, 2005 (DV Act) and

          as   such,   an    application     under    the   Senior

          Citizens Act is not maintainable.

     6.9. Again, by referring to Prabha Tyagi's case, he

          submitted that the daughter-in-law cannot be

          thrown out of the house. The said house being

          the matrimonial house amounting to be a

          shared household, the daughter-in-law would

          be entitled to continue to stay in the said

          house.

     6.10. At this stage, on enquiry as to whether the Son

          would also be staying along with the daughter-
                              - 31 -
                                               NC: 2025:KHC:18405
                                           WP No. 4280 of 2024
                                      C/W WP No. 11886 of 2021

HC-KAR




          in-law in the household, if this contention were

          to be accepted, he submits that since the

          daughter-in-law will be living in the shared

          household, the Son would also be entitled to

          live in the same shared household and as such,

          both the Son and the daughter-in-law cannot

          be   made     to   vacate      the    Malakshmipuram

          property.

     6.11. He relies upon the decision of the Co-ordinate

          Bench of this Court the case of Sri.Vivek Jain

          vs. The Deputy Commissioner & others in

          WP No.14704 of 2021, dated 04.06.2024,

          more particularly para 10 thereof, which is

          reproduced hereunder for easy reference.


          10. The Apex Court in the case of Sudesh Chhikara v.
          Ramti Devi has held as follows:

          CONSIDERATION OF SUBMISSIONS

          11. We have given careful consideration to the
          submissions. Before dealing with the factual aspects, it
          is necessary to advert to the legal aspects. The Sub-
          Divisional Magistrate acting as the Maintenance Tribunal
          under the 2007 Act has invoked the power
          under Section 23 to declare that the subject release
                              - 32 -
                                             NC: 2025:KHC:18405
                                           WP No. 4280 of 2024
                                      C/W WP No. 11886 of 2021

HC-KAR



         deed was void. The 2007 Act has been enacted for the
         purposes of making effective provisions for the
         maintenance and welfare of parents and senior citizens
         guaranteed and recognised under the Constitution of
         India. The Maintenance Tribunal has been established
         under Section 7 to exercise various powers under the
         2007 Act. Section 8 provides that the Maintenance
         Tribunal, subject to any rules which may be framed by
         the Government, has to adopt such summary procedure
         while holding inquiry, as it deems fit. Apart from the
         power to grant maintenance, the Tribunal exercises
         important jurisdiction under Section 23 of the 2007 Act
         which reads thus:

         "23. Transfer of property to be void in certain
         circumstances.-- (1) Where any senior citizen who, after
         the commencement of this Act, has transferred by way
         of gift or otherwise, his property, subject to the
         condition that the transferee shall provide the basic
         amenities and basic physical needs to the transferor and
         such transferee refuses or fails to provide such
         amenities and physical needs, the said transfer of
         property shall be deemed to have been made by fraud
         or coercion or under undue influence and shall at the
         option of the transferor be declared void by the Tribunal.



         (2) Where any senior citizen has a right to receive
         maintenance out of an estate and such estate or part
         thereof is transferred, the right to receive maintenance
         may be enforced against the transferee if the transferee
         has notice of the right, or if the transfer is gratuitous;
         but not against the transferee for consideration and
         without notice of right.



         (3) If, any senior citizen is incapable of enforcing the
         rights under sub-sections (1) and (2), action may be
         taken on his behalf by any of the organisation referred
                              - 33 -
                                             NC: 2025:KHC:18405
                                           WP No. 4280 of 2024
                                      C/W WP No. 11886 of 2021

HC-KAR



         to in Explanation to sub-section (1) of section 5."
         (emphasis added)

         12. Sub-section (1) of Section 23 covers all kinds of
         transfers as is clear from the use of the expression "by
         way of gift or otherwise". For attracting sub-section (1)
         of Section 23, the following two conditions must be
         fulfilled:

         a. The transfer must have been made subject to the
         condition that the transferee shall provide the basic
         amenities and basic physical needs to the transferor;
         and

         b. the transferee refuses or fails to provide such
         amenities and physical needs to the transferor.

         If both the aforesaid conditions are satisfied, by a legal
         fiction, the transfer shall be deemed to have been made
         by fraud or coercion or undue influence. Such a transfer
         then becomes voidable at the instance of the transferor
         and the Maintenance Tribunal gets jurisdiction to declare
         the transfer as void.

         13. When a senior citizen parts with his or her property
         by executing a gift or a release or otherwise in favour of
         his or her near and dear ones, a condition of looking
         after the senior Citizen is not necessarily attached to it.
         On the contrary, very often, such transfers are made out
         of love and affection without any expectation in return.
         Therefore, when it is alleged that the conditions
         mentioned in sub-section (1) of Section 23 are attached
         to a transfer, existence of such conditions must be
         established before the Tribunal.

         14. Careful perusal of the Petition under Section 23 filed
         by respondent no.1 shows that it is not even pleaded
         that the release deed was executed subject to a
         condition that the transferees (the daughters of
         respondent no.1) would provide the basic amenities and
         basic physical needs to respondent no.1. Even in the
         impugned order dated 22nd May 2018 passed by the
         Maintenance Tribunal, no such finding has been
                               - 34 -
                                              NC: 2025:KHC:18405
                                            WP No. 4280 of 2024
                                       C/W WP No. 11886 of 2021

HC-KAR



         recorded. It seems that oral evidence was not adduced
         by the parties. As can be seen from the impugned
         judgment of the Tribunal, immediately after a reply was
         filed by the appellant that the Petition was fixed for
         arguments. Effecting transfer subject to a condition of
         providing the basic amenities and basic physical needs
         to the transferor - senior Citizen is sine qua non for
         applicability of sub-section (1) of Section 23. In the
         present case, as stated earlier, it is not even pleaded by
         respondent no.1 that the release deed was executed
         subject to such a condition.

         it is not even pleaded by respondent no. 1 that the
         release deed was executed subject to such a condition."

         (Emphasis supplied) Following the said judgment, a
         Division Bench of this Court in the case of NANJAPPA v.
         STATE OF KARNATAKA2 has held as follows:

         18. On careful reading of the aforesaid provisions makes
         it clear that all kinds of transfers as is clear from the use
         of the expression 'by way of gift or otherwise' so as to
         attract the provisions of Sub-section (1) of Section 23 of
         the Senior Citizens Act, the following two conditions
         must be fulfilled:

         a) The transfer must have been made subject to the
         condition that the transferee shall provide the basic
         amenities and basic physical needs to the transferor;

         and W.A.No.573 of 2022 Decided on 17-03-2023

         b) The transferee refuses or fails to provide such
         amenities and physical needs to the transferor.

         19. If both the aforesaid conditions are satisfied, by a
         legal action, the transfer shall be deemed to have been
         made by fraud or coercion or undue influence. Such a
         transfer then becomes voidable at the instance of the
         transferor and the Maintenance Tribunal gets jurisdiction
         to declare the transfer as void.

         20. Though a specific contention is urged by the learned
         Senior Counsel for the appellant that in view of the
         scope and object of the Senior Citizens Act, it is deemed
                              - 35 -
                                             NC: 2025:KHC:18405
                                           WP No. 4280 of 2024
                                      C/W WP No. 11886 of 2021

HC-KAR



         that the transferee shall provide the basic amenities and
         basic physical needs to the transferor and such
         transferee refuses or fails to provide such amenities and
         physical needs, the said transfer of property made by
         him would be null and void, it is an undisputed fact that
         when a senior citizen parts with his or her property by
         executing a gift or a release or otherwise in favour of his
         or her near and dear ones, a condition of looking after
         the senior Citizen is not necessarily attached to it. On
         the contrary, very often, such transfers are made out of
         love and affection without any expectation in return.
         Therefore, when it is alleged that the conditions
         mentioned in Sub-section (1) of Section 23 of the Senior
         Citizens Act are attached to a transfer, existence of such
         conditions must be established before the Tribunal.

         21. In the present case, on careful perusal of the
         document executed by the appellant in favour of the 3rd
         Respondent, who happens to be the brother of the
         appellant, it does not contain any stipulation that the
         3rd Respondent is under the obligation to maintain the
         present appellant. In the absence of the same and in
         view of the provisions of Sub-sections (1) and (2) of
         Section 23 of the Senior Citizens Act, the transaction
         could be declared as null and void provided the same
         contains the stipulation that the transferee shall
         maintain the senior Citizen and the aforesaid Gift Deed
         does not contain any such stipulation, in the absence of
         any condition stipulated in the documents provisions of
         Sub-sections (1) and (2) of Section 23 of the Senior
         Citizens Act are not attracted.

         20. Our view is fortified by the dictum of the Hon'ble
         Supreme Court in the case of Sudesh Chhikara vs. Ramti
         Devi reported in LAWS (SC) 2022-12-17 wherein at
         paragraphs 12, 13 and 14 it is held as under:

         "12. Sub-section (1) of Section 23 covers all kinds of
         transfers as in clear from the use of the expression "by
         way of gift or otherwise". For attracting sub-section (1)
         of Section 23, the following two conditions must be
         fulfilled:

         a. The transfer must have been made subject to the
         condition that the transferee shall provide the basic
                              - 36 -
                                             NC: 2025:KHC:18405
                                           WP No. 4280 of 2024
                                      C/W WP No. 11886 of 2021

HC-KAR



         amenities and basic physical needs to the transferor;
         and b. The transferee refuses or fails to provide such
         amenities and physical needs to the transferor.

         If both the aforesaid conditions are satisfied, by a legal
         fiction, the transfer shall be deemed to have been made
         by fraud or coercion or undue influence. Such a transfer
         then becomes voidable at the instance of the transferor
         and the Maintenance Tribunal gets jurisdiction to declare
         the transfer as void.

         13. When a senior citizen parts with his or her property
         by executing a gift or a release or otherwise in favour of
         his or her near and dear ones, a condition of looking
         after the senior Citizen is not necessarily attached to it.
         On the contrary, very often, such transfers are made out
         of love and affection without any expectation in return.
         Therefore, when it is alleged that the conditions
         mentioned in sub-section (1) of Section 23 are attached
         to a transfer, existence of such conditions must be
         established before the Tribunal.

         14. Careful perusal of the Petition under Section 23 filed
         by respondent no. 1 shows that it is not even pleaded
         that the release deed was executed subject to a
         condition that the transferees (the daughters of
         respondent no.1) would provide the basic amenities and
         basic physical needs to respondent no. 1. Even in the
         impugned order dated 22nd May 2018 passed by the
         Maintenance Tribunal, no such finding has been
         recorded. It seems that oral evidence was not adduced
         by the parties. As can be seen from the impugned
         judgment of the Tribunal, immediately after a reply was
         filed by the appellant that the Petition was fixed for
         arguments. Effecting transfer subject to a condition of
         providing the basic amenities and basic physical needs
         to the transferor - senior Citizen is sine qua non for
         applicability of sub-section (1) of Section

         23. In the present case, as stated earlier, it is not even
         pleaded by respondent no. 1 that the release deed was
         executed subject to such a condition."

         23. Though in the present case, a specific contention is
         being taken by the learned Senior Counsel for the
                               - 37 -
                                              NC: 2025:KHC:18405
                                            WP No. 4280 of 2024
                                       C/W WP No. 11886 of 2021

HC-KAR



         appellant that, the appellant being the absolute onwer of
         the property in question, out of love and affection
         executed a Gift in favour of his brother/respondent No.3
         under a Gift deed, dated 23.2.2018, with a ray of hope
         that the 3rd Respondent/brother would take care of basic
         needs of medical necessities as his Son was not keeping
         well and his daughter was settled with her husband, but
         respondent No.3 has changed attitude towards him and
         has failed to show even love and affection towards him.
         The fact remains that, on the application filed by the
         appellant against respondent No.3, the Assistant
         Commissioner, who is the authority under the provisions
         of Sub-sections (1) and (2) of Section 23 of the Senior
         Citizen Act has allowed the application filed by the
         present appellant ignoring the conditions stipulated
         under the provisions of Sub-sections (1) and (2) of the
         Senior Citizens Act as held by the Hon'ble Supreme
         Court. Thereby, the learned single Judge has rightly
         allowed the writ petition. In identical circumstances, the
         Full Bench of the Kerala High Court in the case of
         Subhashini-vs District Collector, Kozhikode reported in
         LAWS (KER)-2000-9-81 at paragraph-52 has held as
         under

         "52. We conclude by answering the reference, that the
         condition as required under Section 23(1) for provision
         of basic amenities and basic physical needs to a senior
         citizen has to be expressly stated in the document of
         transfer, which transfer can only be one by way of gift
         or which partakes the character of gift or a similar
         gratuitous transfer. It is the jurisdictional fact, which the
         Tribunal will have to look into before invoking Section
         23(1) and proceeding on a summary enquiry. We
         answer the reference agreeing with the decision in W.A.
         No. 2012 of 2012 dated 28.11.2012 [Malukutty
         Ponnarassery v. P. Rajan Ponnarassery). We find
         Shabeen Martin v. Muriel [2016 (5) KHC 603) and
         Sundhari v. Revenue Divisional Officer [2018 KHC
         4655(2013) 3 KLT 1082) to be wrongly decided. We
         approve Radhamani v. State of Kerala [2016 (1) KHC 9]
         which had a recital in the document akin to that
         required under Section 23(1)."

         24. On careful reading of the contents of the Gift Deed,
         dated 23.2.2012, the impugned order passed by the
                             - 38 -
                                            NC: 2025:KHC:18405
                                          WP No. 4280 of 2024
                                     C/W WP No. 11886 of 2021

HC-KAR



         learned Single Judge of this Court is in consonance with
         the provisions of Sub-sections (1) and (2) of Section 23
         of the Maintenance and Welfare of Parents and Senior
         Citizens Act, 2007, as the Gift Deed, dated 23.2.2011,
         does not contain any stipulation that respondent No.3 is
         under obligation to maintain the present appellant. In
         the absence of the same, it cannot be held that the
         impugned order passed by the learned Single Judge is
         not in consonance with the provisions of Section 23 of
         the Senior Citizens Act.

         25. Though our conscious is in favour of the welfare of
         the Senior Citizens considering the scope and object of
         Maintenance and Welfare of Parents and Senior Citizens
         Act, 2007, but our hands are tied in view of the dictum
         of the Hon'ble Supreme Court in the case of Sudesh
         Chhikara, wherein while interpreting the very provisions
         of Sub-section (1) of Section 23 of the said Act, it has
         been held that the two conditions must be stipulated in
         the document, which is binding on all including this
         Court as contemplated under Article 141 of the
         Constitution of India.

         26. The judgments relied upon by the learned Senior
         Counsel for the appellant are not applicable the peculiar
         facts and circumstances of the present case, in view of
         the latest dictum of the Hon'ble Supreme Court
         rendered on 6th December 2022 in the case of Sudesh
         Chhikara-vs-Kamthi Devi reported in LAWS(SC) 2022-
         12-17.

         27. For the reasons stated above, the point raised in the
         present Intra Court Appeal is answered in the negative
         holding that the appellant has not made out any ground
         to interfere with the impugned order, dated 26.2.2019,
         passed by the learned Single Judge in Writ Petition
         No.52010/2016.

         (Emphasis supplied) In the light of the aforesaid
         judgment of the Apex Court and that of the Division
         Bench of this Court what would unmistakably emerge is,
         the Assistant Commissioner could not have annulled the
         gift deed, unless the condition that is observed by the
         Apex Court in RAMTI DEVI is fulfilled in a gift deed.
                               - 39 -
                                              NC: 2025:KHC:18405
                                            WP No. 4280 of 2024
                                       C/W WP No. 11886 of 2021

HC-KAR




     6.12. He submits that the Co-ordinate Bench of this

          Court took into consideration the decision of the

          Hon'ble Apex Court in Sudesh Chikkara's

          case, and has come to a conclusion that

          without a condition being imposed in the gift

          deed, no such condition can be presumed nor

          can the said sale deed be declared to be null

          and void.

     6.13. He relies upon the decision of the Hon'ble Apex

          Court in Samtola Devi vs. Sate of Uttar

          Pradesh & Ors in SLP No.26651 of 2023

          dated 27.03.2025, more particularly para 30,

          31, 32 thereof, which are reproduced hereunder

          for easy reference:

          30. The Senior Citizens Act vide Chapter-II provides
          for maintenance of parents and senior citizens. It inter
          alia provides a senior citizen or a parent who is unable
          to maintain himself from his own earning or the
          property owned by him shall be entitled to make an
          application against his parent or grand parent or
          against one or more of his children (not a minor) or
          where the senior Citizen is issueless against specified
          relatives to fulfil his needs to enable him to lead a
          normal life. The Tribunal constituted under the Act on
          such an application may provide for the monthly
          allowance for the maintenance and expenses and in
                              - 40 -
                                             NC: 2025:KHC:18405
                                           WP No. 4280 of 2024
                                      C/W WP No. 11886 of 2021

HC-KAR



         the event they fail to comply with the order, the
         Tribunal may for breach of the order issue a warrant
         for levying fines and may sentence such person to
         imprisonment for a term which may extend to one
         month or until payment is made whichever is earlier.

         31. The provisions of the Senior Citizens Act, nowhere
         specifically provides for drawing proceedings for
         eviction of OPPO Reno8 Tr5 Gremises owned or
         belonging to such a senior person. It is only on
         account of the observations made by this Court in S.
         Vanitha vs. Commissioner, Bengaluru Urban District &
         Ors that the Tribunal under the Senior Citizens Act
         may also order eviction if it is necessary and expedient
         to ensure the protection of the senior citizens. The
         Tribunal thus had acquired jurisdiction to pass orders
         of eviction while exercising jurisdiction under Section
         23 of the Senior Citizen Act which otherwise provide
         for treating the sale of the property to be void if it is
         against the interest of the senior Citizen.

         32. The aforesaid decision was followed by this Court
         in Urmila Dixit (supra). However, even in the aforesaid
         case the Court has only held that in a given case, the
         Tribunal "may order" eviction but it is not necessary
         and mandatory to pass an order of eviction in every
         case. The Appellate Tribunal has not recorded any
         reason necessitating the eviction of Krishna Kumar or
         that in the facts and circumstances of the case, it is
         expedient to order eviction so as to ensure the
         protection        of       the       senior      Citizen.
         In our opinion, the Appellate Tribunal was, therefore,
         not justified in ordering for his eviction merely for the
         reason that the property belongs to Kallu Mal,
         completely ignoring the fact that the claim of Krishna
         Kumar regarding 1/6th share and the cancellation of
         gifts and sale deeds is pending adjudication before the
         civil Court.

     6.14. By referring to Samtola Devi's case, he

         submits that the provision of the Senior Citizen

         Act does not provide for eviction of persons
                              - 41 -
                                             NC: 2025:KHC:18405
                                           WP No. 4280 of 2024
                                      C/W WP No. 11886 of 2021

HC-KAR




          from any premises owned or belonging to a

          senior citizen. It is if the requirements of the

          decision in (2021) 15 SCC 730 were satisfied

          that   the   Tribunal       may   order   eviction,    if

          necessary    and      expedient     to    ensure      the

          protection of senior Citizen. Thus, he submits

          that the Tribunal may order eviction, it is not

          necessary to order eviction.

     6.15. In the present facts and circumstances, no such

          eviction could be ordered and it is for that

          reason that the Tribunal has directed the Son

          and daughter to accommodate the Mother in

          the house which they are willing to do so and in

          this regard an affidavit has been filed by the

          Son    and    daughter-in-law        on    25.1.2022,

          wherein they have category stated the house is

          a duplex house having ground and first floor,

          the ground floor consists of one room with

          attached bath, one hall, one common bath,
                              - 42 -
                                               NC: 2025:KHC:18405
                                           WP No. 4280 of 2024
                                      C/W WP No. 11886 of 2021

HC-KAR




          kitchen, pooja room and garage and the first

          floor   consists   of   two       bedrooms,   one    with

          attached bath, one study room and sit out, the

          study room can be converted into a kitchen

          there would be a staircase provided from the

          outside to the first floor and as such, the

          Mother and father could stay in the ground

          floor. The Son and daughter-in-law along with

          their children would stay in the first floor and

          that the Son would also take care of the health

          emergencies of the Mother and father.

     6.16. His submission is also by relying on the very

          same affidavit that both the Mother and father

          were tested positive for COVID and it is the Son

          who lookafter them. He therefore submits that

          if   the   arrangement       as    undertaken   in   the

          affidavit were to be accepted in terms of

          decision in Samtola Devi's case, there would
                                - 43 -
                                               NC: 2025:KHC:18405
                                             WP No. 4280 of 2024
                                        C/W WP No. 11886 of 2021

HC-KAR




          be no reason to evict the Son and daughter-in-

          law from the premises.

     6.17. He relies upon the decision in Sri.P.Gopal vs.

          The    State    of     Karnataka       &   Orthers       in

          WP No.44175 of 2016 dated 5.10.2021, more

          particularly para 3A and 3B thereof, which are

          reproduced hereunder reference;

          a) Fourth Respondent had transferred the subject
          property by a registered Gift Deed dated 22.08.2005
          in favour of the fifth Respondent who is none other
          than her daughter; this donee of the property sold it
          to the petitioner vide registered Sale Deed dated
          26.08.2014; apparently, petitioner is a bonafide
          transferee for value; thus, he was a necessary &
          proper party to the proceedings under the 2007 Act
          before the authorities below; in his absence, the
          impugned order dated 16.07.2015 could not have
          been made by the Assistant Commissioner; for the
          same reason, petitioner's appeal ought to have been
          allowed by the Deputy Commissioner, however, the
          appeal was wrongly rejected vide order dated
          21.07.2016: thus, there is an error apparent on the
          face of the impa orders warranting their invalidation.

          b) The fourth respondent Mother had transferred the
          subject property in favour of the fifth respondent
          daughter by a registered Gift Deed dated
          22.08.2005; apparently, this transfer happened long
          before the 2007 Act came into force; Section 23(1)
          reads as under:

             "Where any senior citizen who, after the
             commencement of this Act, has transferred by
             way of gift or otherwise, his property, subject
             to the condition that the transferee shall
                               - 44 -
                                              NC: 2025:KHC:18405
                                            WP No. 4280 of 2024
                                       C/W WP No. 11886 of 2021

HC-KAR



             provide the basic amenities and basic physical
             needs to the transferor and such transferee
             refuses or fails to provide such amenities and
             physical needs, the said transfer of property
             shall be deemed to have been made by fraud
             or coercion or under undue influence and shall
             at the option of the transferor be declared void
             by the Tribunal.

              It leaves no manner of doubt as to the text of this
          Section     not   enclasping    the    pre-enactment
          transactions; contention of the respondents that the
          property was later transferred to petitioner and by
          that time, the Act was at place is a ridiculous
          argument; the focal point of Section 23(1) is the date
          of a first transaction in this case; if both the
          transactions had happened after the Act came into
          force, that amely, the transaction being post-
          enactment, is lacking in this case; thus, the
          impugned orders are liable to be voided; this view is
          supported by the Hon'ble Punjab & Haryana High
          Court decision in HARVINDER KAUR BAWA / THE
          APPELLATE TRIBUNAL, PANCHKULA AND ORS in
          CWP.No.17482/2015 disposed of on 17.10.2016.

     6.18. By relying on P.Gopal's case he submits that

          the gift having been executed prior to the act of

          2007 coming into force, the gift being a

          pre-enactment transaction Section 23 would

          not be applicable to the said gift.

     6.19. He relies upon the Division Bench judgment of

          this      Court        dated        16.11.2021            in

          Smt.C.Kamalamma vs. Sri.P.Gopal & Ors,

          in WA No.1170 of 2021, more particularly
                              - 45 -
                                             NC: 2025:KHC:18405
                                           WP No. 4280 of 2024
                                      C/W WP No. 11886 of 2021

HC-KAR




          para 7 thereof, which is reproduced herein for

          easy reference;

         7. In the present case on hand, the appellantes phed
         the property inson under registered dated 22.08.2005
         much prior to the commencement of the Are and
         therefore, all transactions which are pre-enactrient are
         saved and therefore, the respondent No.4/Assistant
         Commissioner had no authority to entertain the
         Petition filed by the appellant herein. Even ottierwise,
         we are of the view that the appellant, cannot pursue
         two parallel remedies on the same cause of action. It
         is not in dispute that the appellant has already
         approached the competent civil Court seeking relief of
         declaration and has challenged the registered gift deed
         and also consequent sale deed executed by the
         respondent No.5. All these significant details are
         examined by the learned Single Judge.

     6.20. By relying on C.Kamalamma's case, he again

          submits that the gift in that case also had been

          executed on 22.08.2005 prior to the Act of

          2007 coming into force, the transaction being

          pre-enactment, the Assisatant Commissioner

          would not have any authority to entertain the

          Petition.

     6.21. On the above grounds, he submits that WP No.

          4280 of 2024 is required to be dismissed, WP

          No. 11886 of 2021 insofar as a direction setting
                                - 46 -
                                                NC: 2025:KHC:18405
                                             WP No. 4280 of 2024
                                        C/W WP No. 11886 of 2021

HC-KAR




           aside the gift deed as null and void, is required

           to be quashed.

     6.22. As regards accommodation to be provided in

           Mahalakshmipuram property, he submits that

           the Son and daughter-in-law are ready to

           provide the same, as per the affidavit indicated

           (supra).

7.   Heard Sri.Jaykumar S. Patill., learned Senior counsel

     for the Mother         and Sri.R.padmanabha.,         learned

     counsel   for    Son    and        daughter-in-law.   Perused

     papers.

8.   The points that would arise for consideration are;

     1.   Would the Maintenance and Welfare of
          Parents and Senior Citizens Act, 2007 which
          came into force on 29.12.2007 would apply
          to a gift deed executed before the
          Maintenance and Welfare of Parents and
          Senior Citizens Act, 2007 came into force?

     2.   Is the appeal filed by the Son and daughter-
          in-law    in   WP     No.11886    of    2021
          maintainable without having exhausted the
          alternative   efficacious    remedy    under
          Section 16 of the Maintenance and Welfare
          of Parents and Senior Citizens Act, 2007?
                             - 47 -
                                            NC: 2025:KHC:18405
                                          WP No. 4280 of 2024
                                     C/W WP No. 11886 of 2021

HC-KAR




      3.   Is WP No.4280 of 2024 filed by the Mother
           maintainable    without    exhausting    the
           alternative   efficacious   remedy     under
           Section 16 of the Maintenance and Welfare
           of Parents and Senior Citizens Act, 2007?

      4.   Can this Court exercise its powers under
           Articles 226 and 227 of the Constitution to
           consider WP No.4280 of 2024, despite the
           same having been filed without exhausting
           the remedy under Section 16 of the
           Maintenance and Welfare of Parents and
           Senior Citizens Act, 2007?

      5.   Does the impugned order passed by the
           Assistant Commissioner dated 29.01.2020
           require any interference?

      6.   What order?

9.    I answer the above points as under;

10.   Answer to point No.1: Would the Maintenance
      and Welfare of Parents and Senior Citizens Act,
      2007 which came into force on 29.12.2007
      would apply to a gift deed executed before the
      Maintenance and Welfare of Parents and Senior
      Citizens Act, 2007 came into force?


      10.1. This issue is no longer res integra. A single

            judge of this Court in P. Gopal's case had

            categorically held that the gift deed executed

            on 22.08.2005 prior to the coming into force of
                                 - 48 -
                                                  NC: 2025:KHC:18405
                                              WP No. 4280 of 2024
                                         C/W WP No. 11886 of 2021

HC-KAR




          the Maintenance and Welfare of Parents and

          Senior     Citizens      Act,     2007      would      not   be

          governed by the Maintenance and Welfare of

          Parents and Senior Citizens Act, 2007.

     10.2. The said decision having been taken on appeal

          in WA No.1170 of 2021, the Division Bench of

          this Court confirmed the judgment of the single

          bench and categorically came to the conclusion

          that all transactions which are pre-enactment

          are      saved   and           therefore        the   Assistant

          Commissioner      would          have      no    authority   to

          entertain the Petition filed by a senior citizen.

     10.3. There is no other decision to the contrary which

          has been brought to the notice of this Court,

          the respective counsels submit that there is no

          decision of the Hon'ble Apex Court on this

          issue.

     10.4. In that view of the matter, I answer point No.1

          by holding that           any transaction envisaged
                            - 49 -
                                           NC: 2025:KHC:18405
                                         WP No. 4280 of 2024
                                    C/W WP No. 11886 of 2021

HC-KAR




          under Section 23 of the Maintenance and

          Welfare of Parents and Senior Citizens Act,

          2007 if executed prior to coming into force of

          the Senior Citizens Act cannot be challenged

          under Section 23 of the Maintenance and

          Welfare of Parents and Senior Citizens Act,

          2007 and the only remedy which is available for

          any aggrieved party is to file appropriate suit

          before the appropriate Civil Court.


11.   Answer to point No.2; Is the appeal filed by the
      Son and daughter-in-law in WP No.11886 of
      2021 maintainable without having exhausted
      the alternative efficacious remedy under
      Section 16 of the Maintenance and Welfare of
      Parents and Senior Citizens Act, 2007?


      11.1. What has been challenged in WP No.11886 of

          2021 is an order passed by the Assistant

          Commissioner, the Son and daughter-in-law,

          had not filed an appeal under Section 16 of the

          Senior Citizens Act.
                              - 50 -
                                             NC: 2025:KHC:18405
                                           WP No. 4280 of 2024
                                      C/W WP No. 11886 of 2021

HC-KAR




     11.2. Though there are several orders of the single

           benches of this Court holding that even a

           person other than a senior citizen could file an

           appeal under Section 16, what holds the Court

           now is the Division Bench judgment of this

           Court    in   WA           No.1170/2021           dated

           16.11.2021      in         Smt.C.Kamalamma          vs.

           Sri.P.Gopal   &      Ors     wherein   it   has    been

           categorically held that an appeal under Section

           16 being a statutory remedy can only be

           availed by a senior citizen and/or a parent and

           not by anyone else. The Son and daughter-in-

           law in the present case are neither the senior

           Citizen nor parent, and as such, they cannot file

           an appeal under Section 16 of the Maintenance

           and Welfare of Parents and Senior Citizens Act,

           2007.

  11.3. In that view of the matter, I answer point No.2 by

         holding that there being no appellate remedy
                              - 51 -
                                              NC: 2025:KHC:18405
                                           WP No. 4280 of 2024
                                      C/W WP No. 11886 of 2021

HC-KAR




         available for the Son and daughter-in-law, the

         only remedy available is a writ petition under

         Article 226 and 227 and as such, I am of the

         considered opinion that WP No.11886 of 2021

         filed   by   the   Son       and   daughter-in-law   are

         maintainable.

12.   Answer to points No.3: Is WP No.4280 of 2024
      filed by the Mother maintainable without
      exhausting the alternative efficacious remedy
      under Section 16 of the Maintenance and
      Welfare of Parents and Senior Citizens Act,
      2007?

      And

      Answer to points No. 4: Can this Court exercise
      its powers under Articles 226 and 227 of the
      Constitution to consider WP No.4280 of 2024,
      despite the same having been filed without
      exhausting the remedy under Section 16 of the
      Maintenance and Welfare of Parents and Senior
      Citizens Act, 2007?



      12.1. Both the above points are related to each other

            and are taken up for consideration together.

      12.2. In terms of the decision of the division bench of

            this Court in WA No.1170 of 2021 dated
                               - 52 -
                                               NC: 2025:KHC:18405
                                            WP No. 4280 of 2024
                                       C/W WP No. 11886 of 2021

HC-KAR




         16.11.2021          in        Smt.C.Kamalamma         vs.

         Sri.P.Gopal & Ors, this Court has held that an

         appeal by a person other than the senior

         Citizen or parent is not maintainable under

         Section 16.

     12.3. In the circumstances of the present matter

         where a single order has been passed by the

         Tribunal,     the    senior      citizens/parent    being

         aggrieved would be required to file an appeal

         under Section 16. However, insofar as the, Son

         or daughter or the like against whom the said

         proceedings under Section 23 of the Senior

         Citizen Act was filed, if they are aggrieved they

         would have to file a writ petition under Article

         226/227.      Thus,      as     rightly   contended   by

         Sri.Jayakumar S.Patil., learned Senior counsel

         the same would result in duality of proceedings,

         one being an appeal under Section 16 filed by a

         senior      citizen/parent       before    the     Deputy
                             - 53 -
                                               NC: 2025:KHC:18405
                                          WP No. 4280 of 2024
                                     C/W WP No. 11886 of 2021

HC-KAR




          Commissioner insofar as the aspect of the order

          as regards which the senior citizen/parent is

          aggrieved of and the other before this Court

          filed   by   a   person      other    than   a   senior

          citizen/parent since such person namely the

          Son//Daughter, daughter-in-law/Son-in-law or

          the like would not be entitled to file an appeal

          under Section 16 of the senior Citizen so on so

          act, if they were themselves not a senior

          citizen.

     12.4. When two such proceedings are filed before two

          different fora and/or prosecuted by the parties

          before two different foras. It could also happen

          that there could be two different findings, which

          are rendered by the two different forums.

          However, it could also happen that it could be

          the same finding is rendered by both the

          forums.
                             - 54 -
                                            NC: 2025:KHC:18405
                                          WP No. 4280 of 2024
                                     C/W WP No. 11886 of 2021

HC-KAR




     12.5. Be that as it may, even the possibility of a

          different finding being rendered by two different

          foras would have to be considered by this Court

          in all seriousness that it deserves. Of course, it

          would also be for the legislature to look into

          this anomaly and rectify the same. What would

          be required of this Court to do is to implement

          the   law   "as     is"     considering   the   rival

          submissions.

     12.6. In answer to point No.2, I have already come to

          a conclusion that WP No.11886 of 2021 filed by

          Son and daughter-in-law would be maintainable

          insofar as the Son and daughter-in-law being

          aggrieved by the impugned order.

     12.7. The impugned order consists of two portions.

          The first portion as regards the declaration of

          the gift deed as regards the HSR property being

          null and void. The second portion, as regards

          the direction of the Assistant Commissioner to
                               - 55 -
                                              NC: 2025:KHC:18405
                                            WP No. 4280 of 2024
                                       C/W WP No. 11886 of 2021

HC-KAR




          provide accommodation to the Mother and

          father in the Mahalakshmipurum property of

          which the Mother is the exclusive owner.

     12.8. Holistically speaking, an appeal filed by a senior

          citizen or parent under Section 16 would be

          maintainable. However, no appeal filed by the

          Son or daughter or daughter-in-law or son-in-

          law would be maintainable challenging the very

          same order of the Assistant Commissioner be

          maintainable before the Deputy Commissioner

          under Section 16. Thus the Son, daughter,

          daughter-in-law, son-in-law would have to file a

          writ   petition     invoking       the     extraordinary

          jurisdiction as well as supervisory jurisdiction of

          this Court under Article 226 and 227 of the

          Constitution   of     India,     whereas    the   senior

          citizen/parent, the Mother in this case could file

          an appeal under Section 16 of the Act.
                               - 56 -
                                                NC: 2025:KHC:18405
                                            WP No. 4280 of 2024
                                       C/W WP No. 11886 of 2021

HC-KAR




   12.9. As referred to Supra, there is a possibility of

         conflicting    decisions       being    passed   by    two

         different foras as regards the very same subject

         matter and as regards the very same facts.

         Thus, in my considered opinion, if it is only the

         senior citizen/parent who is aggrieved by the

         order, then such senior citizen/parent could file

         an appeal under Section 16 of the Act. If it is

         only the Son, daughter, daughter-in-law, son-

         in-law or a third party, where to be aggrieved

         by the order of the Assistant Commissioner,

         then the only remedy available for such person

         is to approach this Court and Article 226 and

         227   of      the   Constitution.       This   being   the

         straitjacket remedy available, when it is only

         one set of persons who can be said to be

         aggrieved by the order passed by the Assistant

         Commissioner.
                               - 57 -
                                               NC: 2025:KHC:18405
                                            WP No. 4280 of 2024
                                       C/W WP No. 11886 of 2021

HC-KAR




   12.10. The present case is a peculiar one, inasmuch as

         from the very same order, both the Son and

         daughter-in-law on the one hand are aggrieved,

         on the other hand the Mother is also aggrieved

         by the very same order. Thus, resulting in both

         of them having approached this Court by way

         of writ petitions.

   12.11. Though    normally,           when     an   alternative

         efficacious remedy is available this Court would

         relegate a person who has approached this

         Court to such an alternative efficacious remedy,

         namely the Mother in this case to an appeal

         under Section 16 of the Senior Citizens Act.

   12.12. I am of the considered opinion that doing so in

         the present case would firstly result in a

         separate order being passed in a writ petition

         filed by a son and daughter-in-law and a

         separate order being passed by a Deputy

         Commissioner in appeal under Section 16,
                              - 58 -
                                             NC: 2025:KHC:18405
                                           WP No. 4280 of 2024
                                      C/W WP No. 11886 of 2021

HC-KAR




         which order of the Deputy Commissioner could

         also be challenged before this Court under

         Article 226 and 227 of the Constitution.

   12.13. The entertainment of the present writ petition,

         dehors the alternative efficacious remedy of an

         appeal under Section 16, available to the

         Mother, would deprive the Mother on the one

         hand or the son/daughter-in-law on the other

         hand, of one more challenge by way of a writ

         petition   before      this     Court.     However,   as

         observed supra, if there is a possibility of a

         conflicting opinion being rendered by this Court

         on the one hand, and the Deputy Commissioner

         on the other hand this Court would be required

         to do everything within its powers to avoid such

         conflicting decisions being passed.

   12.14. In the peculiarity of the present matter, taking

         into   consideration         that   both    the   senior

         citizen/parent is aggrieved by the order passed
                                - 59 -
                                               NC: 2025:KHC:18405
                                             WP No. 4280 of 2024
                                        C/W WP No. 11886 of 2021

HC-KAR




            by the Assistant Commissioner, as also the Son

            and daughter-in-law are aggrieved by the very

            same order. The writ petitions which have been

            filed by both of them could be entertained by

            this Court and both the writ petitions taken up

            for disposal together.

   12.15. As such, I answer point No.3 and 4 by holding

            that

         12.15.1. Normally, if a senior citizen/parent is

                   aggrieved by an order passed by the

                   Assistant   Commissioner,       the   remedy

                   available is an appeal under Section 16 of

                   the Senior Citizens Act.

         12.15.2. If a Son, daughter, daughter-in-law, son-

                   in-law or a third party who is not a senior

                   citizen/parent is aggrieved by an order

                   passed by the Assistant Commissioner,

                   the remedy of an appeal under Section 16

                   of the Senior Citizen Act is not available to
                               - 60 -
                                              NC: 2025:KHC:18405
                                            WP No. 4280 of 2024
                                       C/W WP No. 11886 of 2021

HC-KAR




                 them, unless the person challenging the

                 order is a Senior Citizen, they would have

                 to approach this Court under Article 226

                 and 227 of the Constitution of India.

         12.15.3. If both the senior Citizen or parent, as

                 also the Son, daughter, daughter-in-law,

                 son-in-law or a third party, who is not a

                 senior citizen or a parent, are aggrieved

                 by an order passed by the Assistant

                 Commissioner and both of them were to

                 file writ petitions before this Court both

                 the   writ   petitions    would   have   to   be

                 considered together and a common order

                 be    passed so       as to avoid conflicting

                 decisions.

         12.15.4. This situation can only be addressed and

                 or rectified by the Parliament. Hence, the

                 Registrar (Judicial) is directed to forward a

                 copy of this order to the Hon'ble Law
                                  - 61 -
                                                  NC: 2025:KHC:18405
                                               WP No. 4280 of 2024
                                          C/W WP No. 11886 of 2021

HC-KAR




                 Commission of India, with a request to

                 look into this issue and take such action as

                 deemed          fit      by   the      Hon'ble      Law

                 Commission of India.


13.   Answer to point No.5: Does the impugned order
      passed by the Assistant Commissioner dated
      29.01.2020 require any interference?

      13.1. As indicated supra, the impugned order of the

           Assistant Commissioner comprises of two parts.

           (1) Where a gift deed executed as regards to

           HSR property executed on 18.03.2006 prior to

           coming into force of the Maintenance and

           Welfare of Parents and Senior Citizens Act,

           2007 on 29.12.2007 has been declared to be

           null and void. (2) A direction issued by the

           Assistant Commissioner directing the Son and

           daughter-in-law to provide accommodation for

           the Mother in the Malakshmipuram property.

      13.2. Insofar   as   the     gift    deed      relating   to   HSR

           property is concerned, in my answer to point
                            - 62 -
                                              NC: 2025:KHC:18405
                                         WP No. 4280 of 2024
                                    C/W WP No. 11886 of 2021

HC-KAR




          No.1, I have clearly and categorically come to a

          conclusion that the Senior Citizen Act will not

          be applicable to a transaction mentioned in

          Section 23 of the Senior Citizens Act executed

          prior to the Act coming into force. Thus, insofar

          as the first portion of the order of the Assistant

          Commissioner is concerned, the same would

          have to be set aside since the Assistant

          Commissioner has not considered this aspect.

     13.3. Insofar as the second portion of the order is

          concerned, it is the senior citizen/parent who is

          before this Court. The facts as regards this is

          not   clear,   inasmuch        as      the   Assistant

          Commissioner in the impugned order at para 1,

          has stated as under;

           1. The petitioner earlier had filed the
           Petition   seeking   relief   to   direct
           respondents to handover to her the
           property bearing municipal corporation
           No.149 carved out of Sy.Nos.184, 185, 186
           and 38 of Laggere Village, Yeshwanthpura
           Hobli, formed by Karnataka Co-operative
           House Building Society Ltd., situated at
                               - 63 -
                                                     NC: 2025:KHC:18405
                                             WP No. 4280 of 2024
                                        C/W WP No. 11886 of 2021

HC-KAR



           Karnataka Layout, 1" Cross, WOC Road 2nd
           stage, Mahalakshmipuram, Bengaluru, (Herein
           after referred to as Subjected property)
           however      during    the   course      of
           proceedings, the petitioner has prayed to
           cancel the above said property from the
           Petition.

                            ... Emphasis supplied by me



     13.4. A perusal of the above para 1 would indicate

          that the petitioner had filed a petition seeking

          relief to direct the Respondent - Son and

          Daughter-in law to hand over to her the

          Malakshmipuram property. However, during the

          course of proceeding, the petitioner has prayed

          to cancel the above said property from the

          Petition. If that be so, the question of any order

          being passed in respect of the Malakshmipuram

          property    would      not        arise,    since   the   said

          property,    even            as     per      the    Assistant

          Commissioner has been cancelled from the

          Petition. The operative portion of the order

          reads as under;
                               - 64 -
                                                  NC: 2025:KHC:18405
                                            WP No. 4280 of 2024
                                       C/W WP No. 11886 of 2021

HC-KAR



                                   ORDER

In the light of this observation the Tribunal opines that the respondent son has failed in this, as so the gift deed dated 18.03.2006 registered as Doc No.BAS-1-20055/2005-06, in Book I and stored in CD No.BASD228 in the office of the Senior Sub-Registrar, Bengaluru South Taluk is held as null and void, further that the direct that, the petitioner shall be accommodated in subjected property within 30 days from the date of this order by this the Petition is hereby allowed. 13.5. The direction issued is for the petitioner to be accommodated in the subject property within 30 days from the date of the order. The subject property is detailed in para 2 of the order, which reads as under;

2. Later the petitioner has filed Petition under Section 4 and 23 of the Maintenance and Welfare of Parents and Senior Citizens Act 2007 to declare the gift deed dated 18.03.2006 registered as Doc No.BAS-1- 20055/2005-06, in Book I and stored in CD No.BASD228 in the office of the Senior Sub- Registrar, Bengaluru South Taluk (subject property) executed by her in favour of Respondent in respect of property bearing site No.988, situated at Hosur Sarjapura Road Layout, Sector 7, Bengaluru, measuring east to west 9.14 mtrs and north to South 12.19 mtrs, as null and void and also to pass such other order/s which this Hon'ble Tribunal may deem fit in the interest of equity and justice. 13.6. A perusal of the above would indicate that the subject property is the HSR property.

- 65 -

NC: 2025:KHC:18405 WP No. 4280 of 2024 C/W WP No. 11886 of 2021 HC-KAR Admittedly, there is no construction which has been put up in the HSR property. The said property continues to be a vacant property and was subject matter of the gift deed dated 18.03.2006 which has been dealt with above. 13.7. Without reference to my answer to point No.1, if the order of the Assistant Commissioner were to be looked at by itself, then what the Assistant Commissioner has done is to declare the gift deed dated 18.03.2006 as regards the subject property to be null and void and has directed the Mother to be accommodated in the subject property within 30 days. 13.8. Thus, this direction does not in any manner relate to the Mahalakshmipuram property as contended by the Son and daughter-in-law in WP No.11886 of 2021 or by the Mother in WP No.4280 of 2024.

- 66 -

NC: 2025:KHC:18405 WP No. 4280 of 2024 C/W WP No. 11886 of 2021 HC-KAR 13.9. The original records pertaining to the proceedings were also secured through the Additional Government Advocate. The same indicates that on 07.03.2019, an application had been filed by the Mother wherein the following reliefs has been sought for:

"Wherefore, it is humbly prayed that this Hon'ble Authority be pleased to direct the respondents to hand over the property forthwith in the interest and equity"

13.10. The schedule property described therein was the Mahalakshmipuram property. There is no relief which had been sought for in the said proceeding as regards the gift deed or the property subject matter of the gift deed i.e., HSR Property.

13.11. On 03.07.2019, one more application under Section 4 and 23 of the Senior Citizen Act was filed by the Mother, wherein the relief which had been sought for was "Wherefore it is humbly prayed that this Hon'ble Authority be pleased to direct the respondents to

- 67 -

NC: 2025:KHC:18405 WP No. 4280 of 2024 C/W WP No. 11886 of 2021 HC-KAR reconvey the scheduled property forthwith in the interest of justice and equity". 13.12. The scheduled property described therein was the HSR layout property, and in this application, allegations had been made as regards the false, promises on which basis the gift deed had been executed.

13.13. Thus the application which had been filed on 07.03.2019 was as regards the handover of the Malakshmipuram property, which stands in the name of the Mother, as regards which no gift deed has been executed, and the same is in possession of the Son and daughter-in-law. 13.14. The application filed on 03.07.2019 is as regards the reconveying of the HSR property by challenging the gift deed executed in favor of the Son by the Mother on 18.03.2006. Both these applications were filed at different points in time and relate to different aspects.

- 68 -

NC: 2025:KHC:18405 WP No. 4280 of 2024 C/W WP No. 11886 of 2021 HC-KAR 13.15. The order sheet which has been maintained in the said proceedings, notes the filing of the Petition on 07.03.2019 and on 19.03.2019 notice was issued. On 03.07.2019 there is a noting made of the second application being filed. However, no notice had been issued thereon. On 20.11.2019, objections were filed and on that day, it is noted, "petitioner prays to cancel scheduled property mentioned in Petition. R1 states that he is ready to take care of his Mother, but petitioner is not ready to go and stay with them as her daughter-in-law is ill-treating petitioner, petitioner wants to get back her property and house. Hence, Mother prays for orders". 13.16. It is this statement of petitioner praying to cancel the scheduled property mentioned in the Petition which is mentioned in the impugned order at para 1.

13.17. This reproduction by the Assistant Commissioner is contrary to the further recordal in the order sheet dated 20.11.2019 in

- 69 -

NC: 2025:KHC:18405 WP No. 4280 of 2024 C/W WP No. 11886 of 2021 HC-KAR as much as the Assistant Commissioner has categorically observed that petitioner wants to get back her property and house, the property being the HSR layout property and the house being the Malakshmipuram property. Hence the reference to cancellation in para 1 of the impugned order can only refer to cancellation sought for by the petitioner of the gift deed and not cancellation of the property from the Petition as recorded by the Assistant Commissioner which is now sought to be taken advantage of by the Son and daughter-in-law. 13.18. Be that as it may notice had been issued to the Son and daughter-in-law only as regards the application filed on 07.03.2019 and no notice had been issued as regard the application filed on 03.07.2019. Thus depriving the Son and daughter-in-law of their right to file their

- 70 -

NC: 2025:KHC:18405 WP No. 4280 of 2024 C/W WP No. 11886 of 2021 HC-KAR objections to the application filed on 03.07.2019.

13.19. Be that as it may, the same has been contested and I have come to a conclusion that the gift deed executed in respect of the property subject matter of the application on 03.07.2019 being prior in point of time, then the coming into force of the Senior Citizen Act, no such relief was maintainable before the Assistant Commissioner under Section 23. 13.20. As regards the original prayer sought for in the application dated 07.03.2019, the Assistant Commissioner has wrongly come to a conclusion that the petitioner has prayed to cancel the above property from the Petition have not been considered properly and the final declaration the final direction which has been issued is to accommodate the petitioner in the

- 71 -

NC: 2025:KHC:18405 WP No. 4280 of 2024 C/W WP No. 11886 of 2021 HC-KAR subject property within 30 days which subject property refers to the HSR layout property. 13.21. In that view of the matter, I am of the considered opinion that the matter would have to be remitted back to the Assistant Commissioner for consideration of all these aspects relating to the Mahalakshmipuram property keeping all the contentions open as regards the said property, it is for this reason that the contentions urged in relation to the same are not dealt with in the present order, lest it cause any prejudice to the case of the respective parties. The Tribunal would have to independently consider this aspect and pass necessary orders in accordance with law, this court has not expressed any opinion on the same.

13.22. As such, I am of the considered opinion that the order of the Assistant Commissioner comprising

- 72 -

NC: 2025:KHC:18405 WP No. 4280 of 2024 C/W WP No. 11886 of 2021 HC-KAR of two different portions the aspect relating to the declaration of the gift deed dated 18.03.2006 being null and void would be required to be set aside and the matter be remitted to the Assistant Commissioner for fresh consideration as regards the original application filed on 07.03.2019 relating to Mahalakshmipuram property.

14. Answer to point No.5: What order?

14.1. In view of my answers to points No.1 to 3, I pass the following:

ORDER i. Writ petition in WP No.11886 of 2021 is partly allowed.
ii. The order dated 29.01.2020 passed by the Assistant Commissioner, Bengaluru North Sub- Division on 29.01.2020 in MSC CR 106/2018-19 insofar as the gift deed dated 18.03.2006 declaring it to be null and void is set aside,
- 73 -
NC: 2025:KHC:18405 WP No. 4280 of 2024 C/W WP No. 11886 of 2021 HC-KAR liberty is however reserved to the Senior Citizen/Mother to challenge the same in an appropriately instituted suit. iii. The further direction that the mother shall be accommodated in the subject property within 30 days from the date of the order is also set aside.

iv. The matter is remitted for fresh consideration to the Assistant Commissioner insofar as the Mahalakshmipuram property is concerned as per the application filed by the Mother on 03.07.2019.

v. Writ petition in WP No.4280 of 2024 is also partly allowed.

vi. The remittal of the matter to the Assistant Commissioner for fresh consideration as directed above would answer the grievance of the Mother, raised in WP No.4280 of 2024.

- 74 -

NC: 2025:KHC:18405 WP No. 4280 of 2024 C/W WP No. 11886 of 2021 HC-KAR vii. Since order is passed in the presence of both counsels, both parties shall appear before the Assistant Commissioner without the requirement of any further notice on 16.6.2025. viii. The Assistant Commissioner shall proceed with the matter by providing an opportunity to both parties to file such documents and pleadings on record as permissible, hearing both of them and passing necessary orders as expeditiously as possible.

ix. The Registrar (Judicial) is directed to forward a copy of this order to the Hon'ble Law Commission of India, with a request to look into this issue and take such action as deemed fit by the Hon'ble Law Commission of India.

SD/-

(SURAJ GOVINDARAJ) JUDGE SR, List No.: 3 Sl No.: 43