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 13, Cited by 0]

Karnataka High Court

Sri Rajashekar vs Sri Nagaraju on 18 March, 2026

Author: H.P.Sandesh

Bench: H.P.Sandesh

                                                1



                          IN THE HIGH COURT OF KARNATAKA AT BENGALURU

                             DATED THIS THE 18TH DAY OF MARCH, 2026

                                              BEFORE

                              THE HON'BLE MR. JUSTICE H.P. SANDESH

                          REGULAR SECOND APPEAL NO.2505/2010 (PAR)

                   BETWEEN:

                   1.     SRI. RAJASHEKAR
                          S/O CHIKKAMARAPPA

                   2.     KUM. PADMAVATHI
                          D/O CHIKKAMARAPPA

                          BOTH ARE RESIDING AT
                          DODDATHOGUR VILLAGE
                          BEGUR HOBLI
                          BENGALURU SOUTH TALUK.            ... APPELLANTS

VINAYAKA                        (BY SRI. KIRAN KUMAR, ADVOCATE)
BV
                   AND:
Digitally signed
by VINAYAKA B V
Date: 2026.03.24
14:33:37 +0530     1.     SRI. NAGARAJU
                          S/O LATE MUDDAIAH SHETTY
                          R/AT NO.127/5,
                          OPP. TO BANGALORE HIGH SCHOOL
                          BULL TEMPLE ROAD CROSS
                          BENGALURU-560019.

                   2.     SRI. CHIKKAMARAPPA
                          S/O LATE HONNURAPPA

                   3.     SRI. MAHESH
                          S/O CHIKKAMARAPPA
                                2



4.   SRI. MANJUNATH
     S/O CHIKKAMARAPPA

     RESPONDENTS NO.2 TO 4 ARE
     RESIDING AT DODDATHOGUR VILLAGE
     BEGUR HOBLI
     BENGALURU SOUTH TALUK-560019.         ... RESPONDENTS

                (R2, R3 AND R4 ARE SERVED;
              NOTICE TO R1 IS HELD SUFFICIENT,
               VIDE ORDER DATED 27.05.2013)

     THIS R.S.A. IS FILED UNDER SECTION 100 OF CPC,
AGAINST THE JUDGMENT AND DECREE DATED 09.08.2010
PASSED IN R.A.NO.05/2010 ON THE FILE OF THE PRL. DISTRICT
JUDGE, I/C 1ST ADDITIONAL DISTRICT JUDGE, BENGALURU
RURAL DISTRICT, BENGALURU, DISMISSING THE APPEAL AND
UPHOLDING THE JUDGMENT AND DECREE DATED 29.10.2009
PASSED IN O.S.NO.726/2008 ON THE FILE OF THE PRL. CIVIL
JUDGE (SR.DN), BENGALURU RURAL DISTRICT, BENGALURU.

     THIS R.S.A. HAVING BEEN HEARD AND RESERVED FOR
JUDGMENT ON 27.02.206 THIS DAY, THE COURT PRONOUNCED
THE FOLLOWING:

CORAM:    HON'BLE MR JUSTICE H.P.SANDESH

                       CAV JUDGMENT

Heard learned counsel for the appellants. Though the respondents are served, respondent Nos.2, 3 and 4 are served and unrepresented and notice to respondent No.1 is held sufficient vide order dated 27.05.2013.

3

2. This second appeal is filed by plaintiffs praying this Court to set aside the judgment and decree dated 09.08.2010 passed in R.A.No.5/2010 on the file of I Additional District Judge, Bangalore Rural District, Bangalore, in so far as dismissing the suit on the ground of limitation.

3. The factual matrix of case of the appellants/plaintiffs before the Trial Court is that the appellants herein are the son and daughter of the respondent No.2/defendant No.2. The respondent Nos.3 and 4 are also the children of respondent No.2. The respondent No.1 is the purchaser of the suit schedule property. It is contented that suit schedule property originally belongs to the grand-father of the appellants and the father of the respondent No.2 by name one Late Sri Honnurappa. The said Late Sri Honnurappa, had extensive agricultural properties, which were inherited by defendant No.2 and his brothers. After the death of Late Sri Honnurappa, all the ancestral joint family properties were partitioned among the brothers, as per the partition deed dated 05.10.1971. In the said partition deed, the suit schedule property had fallen to the share of respondent 4 No.2. After partition, the appellants herein and the respondent Nos.2 to 4 being the joint family, started cultivating the lands peacefully and in joint cultivation, and the family of the appellants and respondent Nos.2 to 4 were also doing milk vending and flower business which flourished, as such, there was absolutely no necessity for the respondent No.2 to sell the joint family ancestral property along with other two defendants. Under these circumstances, the property was sold under the influence of the defendant No.1 for a sum of Rs.4,81,250/- and the actual value of the property as on the date of sale was more than Rs.15,00,000/-. The suit schedule property is an ancestral property and plaintiffs have a right in the said property and when they come to know about the sale, after attaining the majority, they filed the suit for the relief of partition and separate possession and declare that the sale deed dated 11.08.1995 is not binding on them.

4. The Trial Judge having answered issue Nos.1 and 2 as 'affirmative' comes to the conclusion that without any legal necessity and for the benefit of the family, property was sold and 5 consideration is not fully paid and suit is not filed in collusion with defendant Nos.2 to 4. The Trial Court also answered issue No.4 as 'affirmative', in coming to the conclusion that suit is barred by limitation and no cause of action for the suit and dismissed the same.

5. Being aggrieved by the judgment of dismissal of suit, an appeal was filed before the First Appellate Court in R.A.No.5/2010. The First Appellate Court also comes to the conclusion that Trial Court rightly comes to the conclusion that suit is barred by limitation and it does not require any interference. Hence, the present second appeal is filed before this Court.

6. The learned counsel appearing for the appellants in this second appeal would vehemently contend that the judgment of both the Courts are illegal, capacious and committed an error. Though the Trial Judge answered issue Nos.1 and 2 as 'affirmative' and comes to the conclusion that suit is not conclusive, but committed an error in dismissing the suit. The First Appellate Court also failed to take note of law of limitation 6 while dismissing the suit as barred by limitation and failed to take note of Sections 6 and 9 of Limitation Act which clearly provides that suit can be instituted within 3 years from the date of minor attaining majority or from the date of knowledge.

7. In the instant case, it is specifically averred in the plaint that date of knowledge of the plaintiffs is in the first week of January, 2008. The defendants also not specifically dispute the said fact. As such, the present suit is clearly within the law of limitation and failed to take note of specific finding given by the First Appellate Court that limitation for the purpose of relief sought in the present suit has to be calculated under Article 109 and not under Article 60. But, the Trial Court committed an error in invoking Article 60 of the Limitation Act. The counsel would submit that Article 109 provides for limitation of 12 years from the date of alienee taking possession of the property. Section 6 gives an exception to minors, to institute a suit within the same period after the disability as has ceased, as would otherwise have been allowed from the time specified thereof in the third 7 column of the schedule. This point of law has been completely overlooked by the First Appellate Court

8. The counsel in support of his argument relied upon the judgment of Apex Court in K.C. LAXMANA vs. K.C. CHANDRAPPA GOWDA AND ANOTHERS reported in (2022) 18 SCC 483, wherein the Apex Court held that suit by a Hindu governed by Mitakshara law to set aside his father's alienation of ancestral property filed within twelve years from the date of alienee took possession of property and the same is not barred by time. The counsel also brought to notice of this Court paragraph No.9 and so also paragraph No.10.

9. The counsel also relied upon the judgment of Division Bench of this Court in GANAPATI SANTARAM BHOSALE AND ANOTHER vs. RAMACHANDRA SUBBARAO KULKARNI AND OTHERS reported in AIR 1985 KARNATAKA

143. The counsel referring this judgment would contend that this Court discussed with regard to suit filed for setting aside alienation made by guardian of property of minor and also discussed Article 60 and Article 109 of Limitation Act i.e., 8 alienation by karta or guardian is of joint family property and not property of minor. Hence, suit for setting aside such alienation is governed by Article 109 and not Article 60. The counsel referring these judgments would vehemently contend that the suit is in time, but the Trial Court and the First Appellate Court committed an error in dismissing the suit on the ground of limitation.

10. This Court issued notice to the respondents and inspite of service of notice, respondent Nos.2, 3 and 4 are served and unrepresented. Notice to respondent No.1 is held sufficient vide order dated 27.05.2013.

11. Having considered the grounds which have been urged in the appeal memo as well as the arguments canvassed during the course of argument and in keeping the principles laid down in the judgments, this Court has to analyze the material available on record.

12. This Court, while admitting the second appeal has framed the following substantial questions of law which reads as hereunder:

9

1) Is the date of reckoning commence to run from the date of alienation as per Section 109 of the Limitation Act, subject to the exceptions provided to a minor under Section 6 of the said Act ?
2) Will the period of limitation commence to run from the date of alienation as per Section 109 of the Limitation Act, subject to the exceptions provided to a minor under Section 6 of the said Act ?

13. Having heard learned counsel appearing for the appellants and also the principles laid down in the judgments referred supra and also considering the substantial questions of law, this Court has to take note of whether the date for reckoning the period of limitation adopted by the Trial Court and the First Appellate Court is right or whether the period of limitation commence to run from the date of alienation as per Section 109 of the Limitation Act, subject to the exceptions provided to a minor under Section 6 of the said Act.

14. Having considered the factual aspects of the case, there is no dispute with regard to the factual aspects of the case 10 is concerned, since suit is filed on 15.04.2008 challenging the sale deed executed by the father i.e., defendant No.2 and other two brothers dated 11.08.1995. It is also not in dispute that suit is filed for the relief of partition and separate possession of their 1/5th share each and both the plaintiff Nos.1 and 2 are minors at the time of selling the property. It is to be noted that in the plaint, it is stated that property originally belongs to Late Sri Honnurappa i.e., grand-father of the plaintiffs and he got the property by way of partition as per the partition deed dated 05.10.1971. It is contended that after getting the partition by defendant No.2, defendant Nos.3 and 4 intensively cultivated the land along with the father and family was also having flourishing income and sale was not made for legal necessity. But, defendant No.1 has influenced the defendant No.2 and purchased the suit schedule property and received sale consideration of Rs.4,81,250/- on 11.08.1995. It is also not in dispute that possession was delivered in favour of defendant No.1 by defendant Nos.2 to 4 having received the sale consideration.

11

15. The Trial Court also considered the pleadings of plaintiffs. The defendant Nos.2 to 4 have not contested the matter. But, defendant No.1, who is the purchaser has contested the matter. Hence, the Trial Court framed the issues and answered issue Nos.1 and 2 as 'affirmative' and issue No.3 as 'negative'. But, while answering issue No.4 regarding limitation, the Trial Court comes to the conclusion that suit is barred by limitation. The Trial Judge while considering the issue of limitation, taken note of Ex.P1-genealogical tree, wherein the names of plaintiffs and defendant Nos.2 to 4 are also mentioned. The plaintiffs and defendant Nos.3 and 4 are said to be the children of defendant No.2. Even, it reveals their respective age and there is age gap of 3 or 4 years in the age of defendant Nos.3 and 4 and plaintiff Nos.2 and 1. Their age is shown as 34, 30, 27 and 23 respectively. The Village Accountant issued this document on 08.04.2008 just prior to filing of the suit and in the said document, the very plaintiffs have shown their age as 23 and 27 respectively. It is thus considered as the authentic document, since no other document is produced before the Trial Court with regard to proof of age of plaintiff Nos.1 and 2. 12

16. But in the plaint, age of plaintiffs are shown as 20 and 22 as against their own document of Ex.P1 and intentionally the plaintiffs have given lesser age while filing the suit. The Trial Court also in paragraph No.13 taken note that Sections 6 and 9 of Limitation Act contends that soon after within 3 years after attaining the majority, the minors can institute the suit for cancellation of this registered sale deed, it is must brought within 3 years after attaining the majority. In the present case, the suit has been brought by the plaintiffs beyond the limitation prescribed. Hence, comes to the conclusion that suit is barred by limitation.

17. The First Appellate Court also, while re-appreciating the evidence available on record, while answering the issue of limitation, taken note of Ex.P1-genealogical tree filed by the plaintiffs and the same is signed by plaintiff No.1 in the presence of jurisdictional villagers and the same is attested by four persons and the same was issued by the Village Accountant on 08.04.2008 and taken note of age mentioned therein as 23 years to the plaintiff No.1 and 27 years to the plaintiff No.2 and 13 an observation is made that this would go to show that 3 years had already elapsed from the date of attaining majority. Therefore, the age of the plaintiffs as mentioned in the suit was incorrect and the age mentioned in the genealogical tree marked as Ex.P1 is to be treated as correct and the same is also supported by the Age of the appellants mentioned in the appeal memo.

18. In paragraph No.13, the First Appellate Court taken note that, if 12 years is reckoned from 11.08.1995, suit should have been filed before 11.08.2007. But, suit came to be filed almost 1 year 2 months later. Even, if 3 years is considered from the date of cessation of disability i.e., minority of the plaintiff No.1, suit was filed long after the expiry of 3 years from the date of cessation of disability. Even on that ground also, the suit was specifically barred by time. The First Appellate Court also taken note of Article 60 of Limitation Act to opine that suit should have been filed within 3 years from the date of attaining majority and comes to the conclusion that dismissal of the suit on the question of limitation as opined by the learned Civil Judge is not 14 correct. On re-appreciation of entire evidence for the purpose of proper computation of the limitation as contemplated under Article 109 of Limitation Act, the ultimate decision of the learned Civil Judge in dismissing the suit on the question of limitation will have to be upheld.

19. Now, this Court has to, in considering the grounds which have been urged in the present appeal and also the substantial questions of law has to take note of Section 6 and also Articles 60 and 109 of the Limitation Act.

20. This Court would like to extract Articles 60, 109, 110 and 113 of the Limitation Act which is extracted in the judgment of the Apex Court in NARAYAN vs. BABASAHEB AND OTHERS reported in (2016) 6 SCC 725 in Paragraph No.17 which reads as hereunder:

                                      Period of        Time from which period
        Description of suit
                                      limitation           begins to run

60. To set aside a transfer of
property made by the guardian of a
ward -

(a) by the ward who has attained     Three years   When the ward attains majority.
majority.
                                              15


(b) by the ward's legal representative-

   (i)       When the ward dies within      Three years    When the ward attains majority.
             three years from the date of
             attaining majority.
   (ii)      When the ward dies before      Three years    When the ward dies.
             attaining majority.

109. By a Hindu governed by                 Twelve years   When     the    alienee     takes
Mitakshara law to set aside his father's                   possession of the property.
alienation of ancestral property.

110. By a person excluded from a joint      Twelve years   When the exclusion becomes
family property to enforce a right to                      known to the plaintiff.
share therein.

113. Any suit for which no period of        Three years    When the right to sue accrues.
limitation is provided elsewhere in this
Schedule.




21. The Apex Court in the said judgment held that Article 60 is applicable to suit by quondam minor to set aside alienation of his property by his guardian and limitation period of three years will start from the date of minor attaining majority and in paragraph Nos.26 and 28 held that there cannot be any doubt that a suit by quondam minor to set aside the alienation of his property by his guardian is governed by Article 60. To impeach the transfer of immovable property by the guardian, the minor must file the suit within prescribed period of three years after attaining majority. Therefore, quondam minor plaintiff 16 challenging the transfer of an immovable property made by his guardian in contravention of Sections 8(1) and 8(2) of the 1956 Act and who seeks possession of property can file the suit only within the limitation prescribed under Article 60 of the Act and Articles 109, 110 or 113 of the Act are not applicable to the facts of the case.

22. Even the Apex Court in paragraph Nos.27 and 29 also taken note of the fact that the High Court as well as the Trial Court erred in applying Article 109 of the Act, where Article 109 of the Act clearly speaks about alienation made by father governed by Mitakshara law and further Courts below proceeded in discussing about the long rope given under Article 109 of the Act and comparatively lesser time specified under Article 60 of the Act. It is well settled principle of interpretation that inconvenience and hardship to a person will not be the decisive factors while interpreting the provision. When bare reading of the provision makes it very clear and unequivocally gives a meaning, it was to be interpreted in the same sense as the Latin maxim says dulo lex sed lex, which means the law is hard, but it 17 is law and there cannot be any departure from the words of the law. Further, the Limitation Act neither confers a right nor an obligation to file a suit, if no such right exists under the substantive law. It only provides a period of limitation for filing the suit.

23. The Apex Court also in paragraph No.25 of the said judgment held as follows:

"25. A close analysis of the language of Article 60 would indicate that it applies to suits by a minor who has attained majority and further by his legal representatives when he dies after attaining majority or from the death of the minor. The broad spectrum of the nature of the suit is for setting aside the transfer of immovable property made by the guardian and consequently, a suit for possession by avoiding the transfer by the guardian in violation of Section 8(2) of the 1956 Act. In essence, it is nothing more than seeking to set aside the transfer and grant consequential relief of possession."

24. Having considered the principles laid down in the judgments referred supra, it is very clear that suit should be filed 18 within 3 years after attaining the majority under Article 60 of the Limitation Act.

25. Even considering Article 109 of the Limitation Act, it is very clear that if any property by Hindu governed by Mitakshara law to set aside his father's alienation of ancestral property filed within twelve years from the date of alienee took possession of property and the period of limitation starts to begin when the alienee takes possession of the property. In the case on hand, possession was delivered on 11.08.1995 itself and the plaintiffs ought to have filed the suit within 12 years. But, this suit is filed after more than 13 years. Hence, the very contention of learned counsel appearing for the appellants cannot be accepted.

26. No doubt., learned counsel appearing for the appellants relies upon the judgment of the Apex Court in K.C. LAXMANA's case referred supra, wherein it is held that suit by a Hindu governed by Mitakshara law to set aside his father's alienation of ancestral property filed within twelve years from the date of alienee took possession of property. This judgment is 19 also very clear that limitation begins from the date when the alienee takes possession of the property, that means, possession was delivered as on the date of sale of the property itself and even though the plaintiffs were minors, they were having the knowledge that family was parted with possession of the property as on the date of sale itself.

27. No doubt, learned counsel appearing for the appellants also relied upon the judgment of Division Bench of this Court in GANAPATI SANTARAM BHOSALE's case referred supra, wherein also, the Division Bench of this Court discussed Articles 60 and 109 of the Limitation Act and held that suit filed for setting aside alienation made by guardian of property of minor and also discussed that alienation by karta or guardian is of joint family property and not property of minor. Hence, suit for setting aside such alienation is governed by Article 109 and not Article 60 and even Article 109 is also very clear that suit should be filed within 12 years, since time starts from the date of alienee taking possession of the property. Hence, this 20 judgment also will not come to the aid of learned counsel appearing for the appellants as contented is in his argument.

28. This Court also would like to rely upon the judgment of this Court in H.M. RUDRARADHYA VS. UMA & OTHERS reported in ILR 2014 KAR 1293, wherein also this Court in detail taken note of Article 60 and so also Article 109 in a case of sale made by the guardian and the finding of the Trial Court that the suit was governed by Article 60 of the Limitation Act, and the plaintiffs have not filed the suit within 3 years from the date of attaining majority when an appeal was filed and also taken note of Article 109 and the finding of the Appellate Court is that Article 109 is applicable and not the Article 60 of the Limitation Act and the same is reversed by this Court in second appeal, wherein discussion was made that period of limitation prescribed under transfer of minor's interest by the natural guardian, suit for setting aside the sale within 3 years from the date of minor attaining the age of majority and held that the transfer of minor's property by a natural guardian in contravention of Clauses (2) and (3) of Section 8 of the Act of 1956 is a voidable 21 transaction and suit to set aside the sale and for possession has to be within 3 years under Article 60 of the Limitation Act and discussed the same in paragraph No.12.

29. In paragraph No.13, this Court also discussed that plaintiff has prayed for a declaration that the Sale Deed is not binding on her interest in the suit property and this relief is similar to setting aside the sale, which is contemplated under Article 60 of the Limitation Act and in the absence of the said relief, the suit itself cannot be maintained. Hence, reversed the judgment.

30. Having analyzed Articles 60, 109 and also Section 6 of the Limitation Act and considering the material available on record, it is not in dispute that sale was made on 11.08.1995 and suit was filed on 15.04.2008 after 12 years from the date of alienation as per Section 109 of the Limitation Act. Here is a case where challenge is made by the minors and Article 60 of the Limitation Act is very clear that suit should be filed within 3 years from the date of attaining majority and the same is not within the prescribed limit either under Article 60 or Article 109 22 of the Limitation Act. The principles laid down in the judgments of the Apex Court both in K. C. LAKSHMAN's case and also in NARAYAN's case is very clear that suit ought to have been filed within the prescribed limit. The Apex Court held that Article 60 is applicable to suit by quondam minor to set aside alienation of his property by his guardian and limitation period of three years will start from the date of minor attaining majority. In the case on hand, it has to be noted that both the Courts have taken note of Section 6 and Articles 60 and 109 and particularly, taken note of document Ex.P1 which is an undisputed document and the same is signed and got marked by the plaintiffs themselves, wherein it is stated that the age of plaintiff No.1 is 23 years and age of the plaintiff No.2 is 27 years and the suit is not filed within 3 years of attaining majority. Hence, the suit is hopelessly barred by limitation and the same is not filed within the prescribed time limit of 3 years.

31. When such being the material available on record, the Trial Court as well as the First Appellate Court have taken note of the same and observed that suit ought to have filed the 23 suit within 3 years from the date of attaining majority. Hence, it is very clear that as per Article 60, suit ought to have been filed by the minors within 3 years from the date of attaining majority and Article 109 will also not come to the aid of the appellants that it should have been filed within 12 years, since the limitation period starts from the date of alienee taking possession and in the case on hand, possession was delivered in the year 1995 itself and suit was filed in 2008 after 12 years. When such being the case, question of reversing the findings of the Trial Court does not arise and the very plaintiffs themselves have declared their age as 23 and 27 years at the time of filing the suit and given wrong age as 20 and 22 years while filing the suit and the same is against their own material i.e., Ex.P1 which is attested and got marked by themselves. When such being the case, it is not a fit case to reverse the findings of the Trial Court and the First Appellate Court. Hence, I answer substantial questions of law No.1) and 2) accordingly.

24

32. In view of the discussion made above, I pass the following:

ORDER The Regular Second Appeal is dismissed.
SD/-
(H.P. SANDESH) JUDGE ST