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 9, Cited by 0]

Karnataka High Court

Smt. Girijamma vs Smt. Dhanalakshmi on 25 July, 2025

Author: H.P.Sandesh

Bench: H.P.Sandesh

                              1



     IN THE HIGH COURT OF KARNATAKA AT BENGALURU
                              TH
                                                          R
          DATED THIS THE 25        DAY OF JULY, 2025

                         BEFORE

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

      HOUSE RENT REV. PETITION NO.136/2011 (EVI)
                        C/W.
        HOUSE RENT REV. PETITION NO.115/2011
      REGULAR FIRST APPEAL NO.160/2021 (DEC/INJ)

IN HOUSE RENT REV. PETITION NO.136/2011:

BETWEEN:

1.   SMT. GIRIJAMMA
     W/O.NARAYANAPPA
     AGED ABOUT 45 YEARS
     R/AT.PROPERTY NO.1
     3RD MAIN, 6TH CROSS
     RAMAKRISHNANAGAR
     J.P. NAGAR
     BENGALURU-560078.                         ... PETITIONER

  (BY SRI. Y.R. SADASHIVA REDDY, SENIOR COUNSEL FOR
             SRI. V. RANGA RAMU, ADVOCATE)
AND:

1.   SRI. SEENAPPA
     AGED : MAJOR
     S/O. ABBAIAH
     NO.56, 3RD MAIN,
     6TH CROSS, 6TH PHASE,
     RAMAKRISHNANAGAR
     BENGALURU-78.                            ... RESPONDENT

             (BY SRI. A.S.MAHESH, ADVOCATE)
                            2



     THIS HRRP IS FILED UNDER SECTION 46(1) OF
KARNATAKA RENT ACT, AGAINST THE ORDER DATED
17.06.2011 PASSED IN HRC.609/2006 ON THE FILE OF THE
CHIEF JUDGE, COURT OF SMALL CAUSES, BENGALURU,
DISMISSING THE PETITION FILED UNDER SECTION 27(2)(a)
AND (r) OF THE KARNATAKA RENT ACT.

IN HOUSE RENT REV. PETITION NO.115/2011:

BETWEEN:

1.   SMT. GIRIJAMMA
     W/O NARAYANAPPA
     AGED ABOUT 45 YEARS
     R/AT PROPERTY NO.1
     3RD MAIN, 6TH CROSS
     RAMAKRISHNANAGAR,
     J.P. NAGAR
     BENGALURU-560078.                 ... PETITIONER

  (BY SRI. Y.R. SADASHIVA REDDY, SENIOR COUNSEL FOR
            SRI. S.G. VISHWANATH, ADVOCATE)
AND:

1.   SMT. DHANALAKSHMI
     W/O L. SHANKAR
     AGED ABOUT 35 YEARS,
     R/AT NO.38,
     3RD MAIN ROAD, 6TH CROSS,
     RAMAKRISHNANAGAR,
     6TH PHASE
     BENGALURU-560078.

2.   BASAVARAJU
     S/O LATE DUBBAGUBBAIAH
     AGED ABOUT 51 YEARS
     R/AT NO.38,
     3RD MAIN, 6TH CROSS
     RAMAKRISHNANAGAR,
                             3



     J.P.NAGAR
     BENGALURU-78.                      ... RESPONDENTS

         (BY SRI. A.S.MAHESH, ADVOCATE FOR R1;
           PETITION AGAINST R2 IS REJECTED)

     THIS HRRP IS FILED UNDER SECTION 46(1) OF
KARNATAKA RENT ACT, AGAINST THE JUDGMENT AND ORDER
DATED 30.05.2011 PASSED IN HRC.NO.554/2005 ON THE FILE
OF THE VII ADDITIONAL JUDGE, COURT OF SMALL CAUSES
(SCCH-3), BENGALURU, ALLOWING PETITION FILED UNDER
SECTION 27(2)(a) AND (r) OF THE KARNATAKA RENT ACT.

IN REGULAR FIRST APPEAL NO.160/2021:

BETWEEN:

1.   SMT. M. GIRIJAMMA
     AGE ABOUT 59 YEARS
     W/O NARAYANAPPA
     RESIDING AT NO.1
     3RD MAIN ROAD, 6TH CROSS
     RAMAKRISHNANAGAR
     BENGALURU - 560078.                ... APPELLANT

  (BY SRI. Y.R. SADASHIVA REDDY, SENIOR COUNSEL FOR
             SRI. V. RANGA RAMU, ADVOCATE)
AND:

1.   SMT. S. DHANALAKSHMI
     AGE ABOUT 25 YEARS
     W/O SRI. L. SHANKAR
     RESIDING AT NO.38
     3RD MAIN, 6TH PHASE
     RAMAKRISHNANAGAR
     BENGALURU - 560006.

2.   SRI. CHIKKAMUNIYAPPA
     SINCE DEAD BY HIS LEGAL HEIRS
                           4




2(a) SMT. KRISHNAPPA
     W/O LATE CHIKKAMUNIYAPPA
     AGE ABOUT 74 YEARS

2(b) SRI. GANGADHARA
     S/O LATE CHIKKAMUNIYAPPA
     AGE ABOUT 54 YEARS

2(c) SRI. PRAKASH
     S/O LATE CHIKKAMUNIYAPPA
     AGE ABOUT 52 YEARS

2(d) SRI. SHIVA KUMAR
     S/O LATE CHIKKAMUNIYAPPA
     AGE ABOUT 50 YEARS

    ALL ARE RESIDING AT
    JARAGANAHALLI VILLAGE
    UTTARAHALLI HOBLI
    BENGALURU SOUTH TALUK
    BENGALURU.                        ... RESPONDENTS

        (BY SRI. A.S.MAHESH, ADVOCATE FOR R1;
    R2(a) TO R2(d) ARE SERVED AND UNREPRESENTED)

     THIS R.F.A. IS FILED UNDER SECTION 96(1) OF CPC,
AGAINST THE JUDGMENT AND DECREE DATED 10.02.2021
PASSED IN O.S.NO.9741/2006 ON THE FILE OF THE XXIV
ADDITIONAL CITY CIVIL AND SESSIONS JUDGE, BENGALURU
CITY (CCH NO.6), DISMISSING THE SUIT FOR DECLARATION
AND PERMANENT INJUNCTION.

     THESE PETITIONS AND APPEAL HAVING BEEN HEARD AND
RESERVED FOR ORDERS ON 09.07.2024 THIS DAY, THE COURT
PRONOUNCED THE FOLLOWING:
                                 5



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

                            CAV ORDER

      1.      Heard the learned counsel for the appellant and

also the learned counsel for the respondents in respective

matters.

      2.      R.F.A.No.160/2021 is filed against the judgment

and decree passed in O.S.No.9741/2006 dismissing the suit

filed by the plaintiff who is the appellant before this Court.

      3.      The factual matrix of case of plaintiff/appellant

before the First Appellate Court that plaintiff is the absolute

owner of the suit schedule property bearing No.1 formed in

Sy.No.38, situated at 3rd main, 6th cross, J.P.Nagar, 6th

phase, Ramakrishnanagara, Bengaluru which is morefully

described in the schedule. The same has been purchased by

plaintiff under registered sale deed dated 19.08.2006

originally     the   suit   schedule    property   belongs   to

Chikkamuniyappa son of Hanumanthappa that is defendant

No.1. The defendant No.1 Chikkamuniyappa has executed a
                                6



power of attorney on 19.05.2006 in favour of plaintiff's

husband Narayanappa and also executed the agreement of

sale with affidavit and handed over the possession on

19.05.1986 i.e., on the very same day of execution of the

documents. In the year 1986, there was a prohibition of

registration   of   revenue   sites.   Hence,   original   owner

Chikkamuniyappa has executed general power of attorney

and affidavit and other documents having received the sale

consideration. The plaintiff's husband was put in possession

of the suit schedule property and he has been continuously

in possession and enjoyment of the suit schedule property

without    any      disturbance.   The    plaintiff's   husband

Narayanappa has executed registered sale deed in favour of

plaintiff. The plaintiff's husband Narayanappa has invested

his hard earned money for the purpose of construction of

residential house and he has obtained permission from the

Panchayat and also obtained electrical and telephone

connection.
                               7



     4.    It is also the contention that portion of the

property was let out to the tenants. The plaintiff has

constructed ground floor bedroom accommodations and

also the 1st floor two bedroom accommodation and in the

1st floor, plaintiff and her husband and other family

members are residing. The three portions are let out to the

tenants and khata stands in the name of the plaintiff. It is

further contended that alleged transaction took place

between the defendant Nos.1 and 2 is a sham transaction

as there is no consideration paid by her. The defendant

No.1 recently with malafide intention claiming the suit

property in order to grab the suit property illegally. Suit

schedule property is all together different from that of the

property   claimed    by   defendant   No.1   in    respect    of

measurement and nature of property and boundaries. The

defendant No.2 has executed general power of attorney,

agreement of sale on 19.05.1986 in respect of the suit

schedule   property   and    defendant   No.2      has   put   in
                                       8



possession of the property in part performance of sale

agreement on that day itself and plaintiff's husband

Narayanappa continued even till today and on that day

itself Narayanappa who is husband of plaintiff continued in

possession and one portion in the ground floor was let out

on 04.03.2004 to the father of defendant No.1 by name

Seenappa and now he was residing somewhere else along

with   family    members.       The       defendant   No.1   somehow

obtained all the details of the scheduled property and with

an intention to grab the property of the plaintiff's husband,

he has contracted defendant No.2 and requested him to

sign as a witness in some documents before the Sub-

registrar, Kengeri and without intimating anything to

defendant No.2, fraudulently obtained the signature on the

alleged sale deed dated 26.02.2004. The defendant No.1 on

the    basis    of   a   fictitious       and   fraudulent   document,

attempting to harass the plaintiff and her family members

in one or the other way and they have filed HRC cases
                                     9



against the plaintiff's husband and other tenants before

Small Causes Court, Bangalore. The defendant No.1 has no

right, title or interest on the suit schedule property. On the

basis of fraudulent and fictitious documents, doing all sorts

of illegalities against the plaintiff and her family members

as well as claiming the schedule properties. The efforts

made by the plaintiffs and her family members on the

above subject matter went in vain and hence filed a suit

seeking    the     relief   of   declaration   and    injunction.   In

pursuance of suit summons, defendant No.1 appeared and

filed a separate written statement and during the pendency

of   the   suit,     defendant      No.2   died      and   his   legal

representatives are brought on record as D2(a) to 2(c) and

legal heirs of defendant No.2 did not appear before the

Court and they were placed ex-parte. The defendant No.1

filed written statement by denying the averments made in

the plaint and specifically denied the averment made in the

plaint that plaintiff is the absolute owner of the scheduled
                                 10



property and also the very execution of the power of

attorney on 19.05.1986, agreement of sale with the

affidavit and handing over the possession on 19.05.1986

and husband of plaintiff executed registered sale deed in

favour of plaintiff.

      5.    It   is    contended     by   defendant   No.1     that

defendant No.1 is the absolute owner of the suit schedule

property and he has purchased the same on 26.02.2004 by

Chikkamuniyappa who is defendant No.2. On the strength

of the said sale deed, defendant No.1 became the absolute

owner of the suit schedule property. It is contended that

defendant    No.2      never   executed    GPA   in   favour     of

Narayanappa. It is contended that the said Narayanappa

had no right to execute the sale deed in favour of plaintiff

which clearly goes to show that they have created fictitious

documents in order to harass the defendant No.1 and to

grab the suit schedule property. It is also contended that

the said Narayanappa who has filed O.S.No.675/2005
                               11



against the defendant and another for permanent injunction

alleging that suit schedule property originally belongs to

one Chikkamuniyappa and Chikkamuniyappa sold the suit

schedule property in favour of one Seenappa under a

registered sale deed dated 21.03.1986 and thereafter the

said Seenappa executed GPA along with possession on

21.01.1990 in favour of Sri.Narayanappa and said suit is

still pending before CCH-19. It is also contended that

defendant No.1 has filed HRC case against plaintiff's

husband under Section 27(1) (a) (r) of Karnataka Rent Act.

The plaintiff's husband has filed objections to the main

petition. In the objections filed by the plaintiff's husband, it

is stated that property bearing No.38 and now called as Site

No.1 measuring 35 x 37 feet and originally belongs to one

Chikkamuniyappa and he has formed private residential

layout and he sold the sites to the various persons and also

executed GPA in favour of Seenappa in respect to the

property in question. The said Seenappa sold and executed
                             12



a GPA and sale agreement on 21.01.1990 in favour of

Sri.Narayanappa     and     he    further    stated     that

Sri.Chikkamuniyappa and Narayanappa with consent have

sold the property by executing an agreement of sale deed

dated 24.12.2003 in favour of Sri.Doorvas in respect of the

property in question and on the same day received an

amount of Rs.2,00,000/- out of Rs.2,50,000/- by way of

cash as advance with the consent of Sri.Chikkamuniyappa,

such being the case, question of executing the alleged GPA

dated 19.08.1986 along with affidavit does not arise at all.

The plaintiff has created forged and concocted sale deed

dated 19.08.2006 in order to grab the property and plaintiff

has no right. The written statement also amended with

regard to the description of the property and earlier suit

O.S.No.675/2005 was dismissed for non-prosecution. One

Doorvas who is the brother of the plaintiff has filed a suit

against defendant and others for specific performance of

contract and the same was dismissed on 27.08.2009.
                                13



Hence, for the above reasons, defendant No.1 prayed to

dismiss the suit.

     6.    The defendant No.2 who had filed a separate

written statement denied the case of the plaintiff. However,

admitted that the suit schedule property originally belongs

to   him   and      contend   that   the   plaintiff's   husband

Narayanappa was the tenant of defendant till he sold the

suit schedule property in favour of defendant No.1 and

thereafter he continued as a tenant under defendant No.1

with respect to the suit schedule property. The boundaries

mentioned in the suit schedule property is not correct and

defendant No.2 has categorically denied the execution of

power of attorney, affidavit and other documents said to

have been executed in favour of the plaintiff's husband in

the year 1986 and put in possession and denied the alleged

sale deed said to have been executed by Narayanappa in

favour of plaintiff. But, it is contended that defendant No.2

has executed sale deed dated 26.02.2004 in respect of
                               14



property situated at Jaraganahalli village bearing No.38,

now comes under the jurisdiction of CMC of Rajarajeshwari

Nagar measuring 35 x 37 feet in favour of 1st defendant and

possession of suit schedule property was handed over to

defendant No.1 on 26.02.2004.

     7.   The Trial Court having considered the pleadings

of the parties, framed the issues at the first instance and

recasted issues are also framed which are as follows:

                              ISSUES

      1) Whether the plaintiff proves that sale deed
          dated 26.02.2004 is null and void?

      2) Whether the plaintiff proves that she is the
          absolute    owner    of   the    suit    schedule
          property?

          (**issue    No.2    deleted     as     per    order
          dt.19.01.2010)

      3) Whether       the    plaintiff        proves    the
          interference by the defendants?

      4) Whether the plaintiff is entitled for the
          damages as sought?
                         15



5) What Decree or order?

     Issues Nos.1 to 5 were recasted as per
     order dated.4.112015

                  RECASTED ISSUES

1)   Whether the plaintiff proves that, the sale
     deed dated 26.2.2004 executed by the 2nd
     defendant in favour of the 1st defendant is
     null and void and not binding on the
     plaintiff for the reasons stated in the plaint?

2)   Whether the plaintiff further proves that,
     she is in lawful possession of the plaint
     schedule property as on the date of the
     suit?

3)   Whether the plaintiff further proves the
     alleged interference of the defendants?

4)   Whether the plaintiff further proves that,
     she is entitle for damages from the 1st
     defendant for use and occupation of one of
     the room of the house in the ground floor
     of the plaint schedule property at the rate
     of Rs.1,500/- per month?
                                16



      5)   Whether the 1st defendant proves that the
           suit is not properly valued and the Court
           fee paid by the plaintiff is insufficient?

      6)   What order or decree?


     8.    In   order   to   prove   plaintiff's   case,   plaintiff

examined herself as P.W.1 and got marked Ex.P.1 to

Ex.P.31 and plaintiff's husband examined as P.W.2 and two

witnesses have been examined           as P.W.3       and P.W.4

(Ex.P.28 and 29 got confronted during cross-examination of

D.W.1 and Ex.P.30 and Ex.P.31 got confronted during

cross-examination of D.W.2). On the contrary, defendant

Nos.1 and 2 themselves examined as D.W.1 and D.W.2 and

got marked Ex.D.1 to Ex.D.16. The Court Commissioner

was also appointed in the case on hand for handwriting and

fingerprint expert who has also been examined as C.W.1

and got marked Ex.C.1 to Ex.C.6. The Trial Court having

considered both oral and documentary evidence, answered

all the issues as negative including the additional issue No.1
                                  17



and dismissed the suit. Hence, this first appeal is filed

before this Court.

      9.    The main contention of the counsel appearing for

the appellant before this Court in R.F.A is that suit is filed

for the relief of declaration and injunction. It is not in

dispute     that    originally   property   belongs      to     one

Chikkamuniyappa, Site No.1 which was carved out of in

Sy.No.38, the same is measuring 40 x 40. The              counsel

would vehemently contend that 3 documents are executed

in the year 1986 by the original owner Chikkamuniyappa in

favour of husband of plaintiff Mr.Narayanappa, those

documents are marked as Ex.P.1-agreement, GPA as

Ex.P.2-agreement and also the affidavit as Ex.P.3 and

received the entire sale consideration.

      10.   It is contended that at the time of selling the

property, there was a prohibition of sale of revenue sites.

The   counsel      would   vehemently   contend   that        having

purchased the property, he had put up the construction,
                                   18



i.e., house. The counsel also brought to notice of this Court

the   photographs       Ex.P.17        and        Ex.P.18   for     having

constructed the house. It is also the contention of the

counsel appearing for the appellant that the document

which have been marked as Ex.P.6 to Ex.P.31 clearly

discloses property stands in the name of the appellant and

electricity connection was also taken when the building was

constructed and so also taken telephone connection, LIC

premium receipt, tax paid receipt and also relies upon the

order passed in E.P.No.2885/2007, original agreement of

sale dated 19.05.1986 which is marked as Ex.P.21, original

GPA    dated     19.05.1986    and      original       affidavits   dated

19.05.1986 which are marked as Ex.P.22 and Ex.P.23, the

sale deed which the plaintiff got executed in her favour also

marked as Ex.P.24 and so also the rectification deed dated

as    Ex.P.25,     certified   copy          of     order   passed      in

R.F.A.No.648/2010, order passed in H.R.R.P.No.123/2007,

H.R.R.P.No.189/2009 as Ex.P.27 and Ex.P.28 and so also
                                 19



produced the copy of the sale deed dated 13.08.2004,

16.02.2004 as Ex.P.30 and Ex.P.31. The counsel referring

these documents would vehemently contend that these

documents evident regarding the property was purchased

and constructed the building and the electricity connection

was also taken.

       11.   The   counsel    also    vehemently   contend    that

defendant Nos.1 and 2 colluding with each other created a

sham document dated 26.02.2004 in terms of Ex.D.15. The

counsel also would vehemently contend that when the

document of sale deed Ex.P.4 was executed by GPA holder

in favour of the plaintiff in the year 2006 and also filed HRC

No.13/2006 and the same was decreed and Execution

No.28/2007 was filed wherein the plaintiff filed objector's

application and the same was allowed in order to put the

objector into possession. It is contended that against the

said   order,   R.F.A   was   filed   and   dismissed   and   also

contended that D.W.1 admitted the possession of the
                              20



plaintiff. The counsel also would vehemently contend that

schedule properties are distinct and not considered by both

the Courts and also counsel would vehemently contend that

that when the suit was filed, HRC petition was also filed and

what they contend is only measuring 35 x 37 feet that is

also different.

      12.   The counsel also vehemently contended that

when the documents have been disputed that is execution

of agreement, power of attorney and sale agreement with

the affidavit and the same are referred to the handwriting

expert and handwriting expert has given the opinion that

same are belongs to the same person that is disputed

signature as well as admitted signature. It is contended

that from 1986, possession is continued with the plaintiff.

The witnesses have been examined before the Court and

the Trial Court has not considered the same. The counsel

also vehemently contend that regarding the execution of

the   document    also   witnesses   have   been   examined
                                 21



categorically deposed the very execution and delivery of

possession, in spite of it, committed an error.

      13.   The counsel brought to notice of this Court,

when the HRC petition was filed in HRC No.555/2005

dismissing the eviction petition filed under Section 27(2)(a)

and   (r)   of   Karnataka     Rent   Act    and   this    Court   in

H.R.R.P.No.189/2009 made an observation that both the

parties claim title through a common original owner

Chikkamuniyappa and also brought to notice of this Court

that suit of O.S.No.9741/2006 is filed by the respondent's

wife Girijamma seeking to declare the sale deed in favour of

the petitioner as null and void and the petitioner herein is

only contesting defendant and no dispute that there is a

comprehensive suit. Hence, an observation is made that the

eviction petition in HRC No.355/2005 is kept in abeyance

awaiting     the    decision     of    the     Civil      Court    in

O.S.No.9741/2006. To that extent, the order of the Trial

Court dismissing HRC.No.555/2005 is set aside and the
                              22



proceedings are stayed till disposal of O.S.No.9741/2006,

depending on the result of the suit, further proceedings in

HRC.No.555/2005 has to be commenced by the Trial Court.

     14.   The   counsel   appearing   for   the   respondents

brought to notice of this Court paragraph No.3 of plaint

wherein specifically pleaded sale deed dated 19.08.2006

and counsel also brought to notice of this Court, the

schedule shown in the suit measuring 40 x 40 feet and also

contend that when the suit was filed in O.S.No.675/2005

before the Trial Court and the same was also dismissed.

The counsel would vehemently contend that the copy of the

statement of witness in O.S.No.42/2005 which is marked as

Ex.D.1 and also contend that in paragraph No.3 of Ex.D.1

that is the plaint wherein specifically pleaded with regard to

the suit schedule property categorically admitted that

originally property belongs to one Chikkamuniyappa and he

has in turn sold the property in favour of Seenappa under a

registered sale deed dated 21.03.1986. Thereafter, said
                                23



Seenappa sold and executed a general power of attorney

along with the possession on 02.01.1990 in favour of the

plaintiff.

      15.    The counsel would vehemently contend that the

very agreement of sale, GPA and also the execution of the

affidavit is not stated in the suit which was filed prior to the

sale deed. The counsel would vehemently contend that the

agreement, GPA and affidavit are created and the same are

created only for the purpose of filing the suit. The very

pleading made in the O.S.No.675/2005 is against the

averments made in the plaint. The counsel also would

vehemently contend that the cause of action in respect of

the earlier suit that is O.S.No.675/2005 and present suit

are   different.   The   counsel    also   would   contend    that

O.S.No.675/2005      was    dismissed      and     produced   the

document in terms of Ex.D.2 in 2007. The counsel also

would contend that when HRC No.555/2005 was filed,

objection statement was filed wherein no specific pleading
                             24



was made. The counsel would contend that the plaintiff's

brother one Doorvasa also filed the suit for specific

performance and the same was dismissed and Ex.D.4 was

marked. The pleadings of both the suits are different. The

counsel would contend that documents of 1986 which are

the basis for claiming the title are created. The counsel

would vehemently contend that admissions on the part of

P.W.1 to P.W.4 not substantiate the case of the plaintiff.

When the cross examination was made in respect of P.W.4,

no purpose would be served since he has totally denied the

same.

     16.   The counsel would vehemently contend that the

document Ex.P.8 which was relied upon and the same is

only for the small scale industries establishment and Ex.P.6

is license issued for the purpose of establishment of small

scale industry, Ex.P.7 electricity bill and also Ex.P.11,

Ex.P.4 address and Ex.P.15 only in order to prove the

address relies upon the LIC documents, tax paid receipts is
                            25



of the year 2006. The counsel would vehemently contend

that sale agreement and GPA are created documents. The

counsel also would vehemently contend that when the

H.R.R.P.No.136/2011 was filed and the same was dismissed

as not maintainable and the same was filed under Section

27(2)(a) and (r) of Karnataka Rent Act and judgment in

H.R.C was also produced before the Court.

     17.   The counsel would vehemently contend that

after the disposal of the suit, H.R.C proceedings was

continued and H.R.C.No.554/2005 was allowed and against

the said judgment, revision petition is filed and same is

allowed. The counsel would vehemently contend that there

is a clear admission on the part of the witnesses of the

plaintiff. The admissions of D.W.1 to D.W.3 supports the

case of the respondent. The counsel would vehemently

contend that judgment reported in AIR 1967 SUPREME

COURT 341 is very clear that admission by party in plaint

signed and verified by him and said admission may be used
                             26



as evidence against him in another suits. Such admissions

cannot, however, be regarded as conclusive and party can

show it as not true. The counsel referring this judgment

would contend that the pleading made in the earlier suit in

O.S.No.675/2005 is different from the present pleading

where they categorically admitted that there was a sale

deed in favour of one Seenappa in the month of March,

1986.

     18.   The counsel also relied upon judgment AIR

1966 SUPREME COURT 405 in case of Bharat Singh and

others V/s Mst.Bhagirathi and contend that admission is

substantive evidence even though party is not confronted

with the statement, weight to be attached to it is different

matter. The counsel would vehemently contend that even

though commissioner report is clear that signature made by

one and the same person and the same will not helpful to

the plaintiff since those documents are created documents
                                  27



and filed the suit based on the created documents, the

earlier admission is relevant.

     19.   The learned counsel for the respondent/s relied

upon the judgment reported in AIR 2006 Supreme Court

3229 in case of Steel Authority of India Ltd., V/s Union

of India and others and brought the notice of this Court

an admission in pleading and contend that a party cannot

be permitted to go beyond his admission.

     20.   The counsel also relied upon judgment reported

in AIR 2007 Supreme Court 2380 in case of Gannamani

Anasuya      and     Ors    V/s       Parvatini   Amarendra

Chowdhary and Ors and this judgment also is in respect

of the admission.

     21.   The counsel also relied upon judgment reported

in 2007 AIR SCW 3271 in case of THimmappa Rai V/s

Ramanna Rain and Ors and also in respect of the

admission made by party in earlier proceedings can be

taken note of by civil Court.
                               28



     22.   The counsel also relied upon judgment reported

in 2009 (5) SCC 713 in case of              Vimal Chand

Ghevarchand Jain and others V/s Ramakant Eknath

Jadoo and brought to notice of this Court admission in

pleadings and made by a party in his pleadings is

admissible against him proprio vigore.

     23.   The counsel also relied upon the judgment

reported in AIR 1974 SC 117 in case of Biswanth Prasad

and others V/s Dwaraka Prasad and others wherein

also discussion was made with regard to the admission

used against the party making them and made by a party

to suit need not be put to him when he is in the witness

box. Distinction between a party who is author of a prior

statement and a witness who is ought to be discredited by

use of his prior statement.

     24.   The counsel also relied upon the judgment

reported in 2006 (1)     SCC 283 in case of Vishnu Alias

Undrya     V/s   State   of   Maharashtra   and   wherein
                                29



discussion was made with regard to the opinion of the

experts and counsel contend that opinion of the Medical

Officer used to assist the Court he is not a witness of fact

and the evidence given by the Medical Officer is really of an

advisory character and not binding on the witness of fact.

       25.   The counsel also relied upon judgment reported

in 2020 (3) SCC 35 in case of Padum Kumar V/s State

of Uttar Pradesh wherein also discussion was made with

regard to the opinion of the handwriting expert and the

corroboration of, if required that before acting upon opinion

of hand writing expert prudence requires that Court must

see that such evidence is corroborated by other evidence

either direct or circumstantial evidence.

       26.   In reply to the arguments of learned counsel for

respondent, counsel appearing for the appellant would

contend that Ex.D.1 is in respect of different properties and

also    owners      are    different    and      description   in

O.S.No.675/2005       is   also     different.   The    suit   in
                                    30



O.S.No.675/2005         is     dismissed       for    default   and

O.S.No.3136/2006 is filed in respect of site No.38 against

husband of plaintiff that is Narayanappa and same is also in

respect of different property and both Ex.D.1 and Ex.D.2

are in respect of different properties. The document Ex.D15

sale deed is in favour of Smt.Dhanalakshmi and the same is

in respect of different properties and boundaries are also

different. The counsel would contend that dismissal of suit

is erroneous relying upon these documents. It is also

contended that original owner denied the signature. But,

commissioner report is positive and observation of seal of

Small   Cause   Court        and   Civil   Court   cannot   help the

defendants.

     27.   In reply to this argument, the counsel would

contend that Court has to take note of paragraph No.9 of

plaint and counsel would contend that the pleadings is very

clear and not in respect of different property and same

property and in the plaint also admitted the same.
                                 31



     28.    The revision petition in H.R.R.P.No.115/2011 is

filed by the petitioner/tenant contending that the Trial Court

committed an error in allowing the petition filed under

Section 27(1) (a) and (r) of the Karnataka Rent Act, 1999

directing   the   respondent    to   pay    arrears    of    rent    of

Rs.1,15,500/- at monthly rent of Rs.1,500/- totally for 77

months i.e., from January 2005 to May 2011 to the

petitioner within one from the date of the order. If

respondent fails to pay the said rent arrears to petitioner or

deposit the same, then the respondent shall vacate the

petition schedule property and handover possession of the

same to petitioner. Further, it is also observed that the

respondent is entitled to get possession of the petition

schedule property from the respondent as per provisions of

Section 27 (2) (r) of the Karnataka Rent Act, 1999.

     29.    Learned       counsel    for     the     petitioner      in

H.R.R.P.No.115/2011 would contend that determination of

issues   between    the    parties   is    subject    to    result   of
                                 32



R.F.A.No.160/2021 and learned counsel for respondent

No.1 also not disputes the same and contend that this

revision     petition     is    subject          to     decision     in

R.F.A.No.160/2021.

      30.   The         other        revision          petition      in

H.R.R.P.No.136/2011        is   filed    by      the    appellant    in

R.F.A.No.160/2021 questioning dismissal of petition in

H.R.C.No.609/2006 which is filed under Section 27 (2) (a)

and   (r)   of    the   Karnataka     Rent      Act,   1999   as    not

maintainable which was filed against one Seenappa and the

Trial Court comes to the conclusion that absolutely there is

no evidence to establish jural relationship of landlord and

tenant between the parties and answered point No.1 as

'negative'. It is the case of the petitioner in the said petition

that the respondent was tenant in respect of the petition

schedule    premises. The petitioner's husband and                  the

respondent entered into a lease agreement on 01.03.2004

in respect of the schedule property situated in ground floor
                                33



of the building for a period of 11 months on a monthly rent

of Rs.1,000/- and the respondent has paid an advance of

Rs.20,000/-. Learned counsel for the petitioner also made

the submission that result of this petition is subject to result

of the appeal in R.F.A.No.160/2021.

     31.     Learned counsel for the respondent also made

the very same submission, since the issue involved between

the parties is with regard to sale of property and both the

appellant/plaintiff and respondent No.1/defendant No.1

claim title in respect of the very same property and the said

issue would be decided subject to the result of appeal in

R.F.A.No.160/2021.

     32.     Having heard learned counsel for the appellant

and learned counsel for respondent No.1, the points that

would      arise   for   consideration    of   this    Court   in

R.F.A.No.160/2021 are:

     (1)     Whether the Trial Court committed an error
             in dismissing the suit of the plaintiff in
             O.S.No.9741/2006       in   coming   to    the
                                 34



      conclusion that sale deed dated 26.02.2004
      executed by defendant No.2 in favour of
      defendant No.1 is not null and void in
      answering issue No.1 as 'negative'?

(2)   Whether the Trial Court committed an error
      in coming to the conclusion that plaintiff
      failed     to     prove   that   she   is   in   lawful
      possession of the plaint schedule property
      as on the date of suit in declining to grant
      the      relief    of   permanent      injunction    in
      answering both issue Nos.2 and 3 as
      'negative'         regarding     possession         and
      interference?

(3)   Whether the Trial Court committed an error
      in declining to grant the damages as
      claimed by the plaintiff in answering issue
      No.4 as 'negative'?


(4)   Whether the Trial Court committed an error
      in dismissing the suit and whether it
      requires interference of this Court?
                                      35



       33.   Having heard learned counsel for the petitioner

and learned counsel for respective respondents, the points

that    would     arise     for   consideration    of   this   Court   in

H.R.R.P.Nos.136/2011 and 115/2011 are:

       (1)   Whether the Trial Court committed an error
             in allowing H.R.C.No.554/2005?

       (2)   Whether the Trial Court committed an error
             in       dismissing             H.R.C.No.609/2006
             dismissing the same as not maintainable
             and whether it requires interference of this
             Court?

       (3)   What order?
Point Nos.(1) to (4) in R.F.A.No.160/2021


       34.   The case of the appellant/plaintiff in the suit filed

in O.S.No.9741/2006 while seeking relief of declaration and

injunction is that plaintiff is the absolute owner of suit

schedule property bearing No.1 formed in Sy.No.38 situated

at     3rd   Main,    6th     Cross,      J.P.   Nagar,    6th   Phase,

Ramakrishnanagar, Bengaluru which is morefully described
                              36



in the schedule. It is the case of the plaintiff that the

property was purchased by her under the registered sale

deed dated 19.08.2006. It is contended that originally suit

schedule property belongs to Chikkamuniyappa, son of

Hanumanthappa      i.e.,   defendant   No.2.    The    said

Chikkamuniyappa has executed a Power of Attorney on

19.05.1986 in favour of plaintiff's husband Narayanappa

and also executed the agreement of sale and affidavit and

handed over possession on 19.05.1986. In the year 1986,

there was prohibition for registration of revenue sites.

Hence, original   owner    Chikkamuniyappa   has executed

General Power of Attorney, affidavit and other documents

and thereafter, he received sale consideration amount and

plaintiff's husband Narayanappa was put in possession of

the suit property and plaintiff and her husband are in

continuous possession and enjoyment of the schedule

property without any disturbance. It is also the contention

that plaintiff's husband executed registered sale deed in
                                37



favour of the plaintiff. It is further contended that plaintiff's

husband Narayanappa has invested his hard earned money

for the purpose of construction of residential house and he

has obtained permission from Panchayath and obtained

electrical and telephone connection having constructed the

building.

       35.   It is also contended that plaintiff has let out

portion of premises to the tenants. The plaintiff has

constructed ground portion and first floor portion and in the

first floor, plaintiff, her husband and other family members

are residing. The three portions are let out to the tenants

and Katha stands in the name of plaintiff. It is contended

that   alleged   transaction   which    took   place   between

defendant Nos.1 and 2 is a sham transaction as there is no

consideration paid by her. Defendant No.1 recently with

malafide intention claiming the suit property, in order to

grab the suit property illegally. It is also contended that suit

schedule property is altogether different from that of the
                               38



property   claimed    by   defendant    No.1   in   respect   of

measurement, nature of property and boundaries and

possession is continued uninterruptedly.

     36.   It is also contended that one portion in the

ground floor was let out on 04.03.2004 to the father of

defendant No.1 by name Seenappa. Now, he is residing

somewhere else along with family members. However,

defendant No.1 somehow obtained all the details of the

schedule property and with an intention to grab the

property, played fraud on the defendant No.2 and obtained

the sale deed and defendant No.1 based on the fraudulent

and fictitious document is attempting to harass plaintiff and

her family members. It is also contended that H.R.C. case is

also filed against the plaintiff's husband and other tenants

and defendant No.1 had no right and no tenancy documents

in respect of plaintiff as well as the tenants of the plaintiff.

It is the claim of the defendants that defendant No.1 got

the sale deed from defendant No.2 and defendant No.2 also
                              39



supported the case of defendant No.1 denying the earlier

transaction in favour of plaintiff and defendant No.1 claimed

that she is the absolute owner. The defendant No.2

subsequently passed away and his legal representatives

were brought on record. It is contended that defendant

No.1 has filed H.R.C. case against plaintiff's husband and

contend that in the said objection statement, different

stand was taken and not stated anything about execution of

GPA, agreement of sale and affidavit. It is contended that

original owner has executed GPA in favour of Seenappa.

The said Seenappa sold the property, executed GPA and

sale agreement on 21.01.1990 in favour of Narayanappa

i.e., husband of plaintiff. Having taken such defence, issues

and recasted issues are framed as mentioned above.

     37.   Now, this Court has to reanalyze both oral and

documentary evidence placed on record, since this first

appeal is a statutory appeal and Court can consider both

question of fact and question of law. Now, the question of
                              40



fact is with regard to very execution of documents of Exs.P1

to P3 by the original owner Chikkamuniyappa. Both the

parties not dispute the fact that originally property belongs

to Chikkamuniyappa. It is important to note that plaintiff

mainly relies upon sale agreement, GPA and affidavit which

are marked as Exs.P1 to P3 respectively. It is important to

note that original of these documents are also marked as

Exs.P21 to P23 and signature of the original owner i.e.,

Chikkamuniyappa in these documents are marked as

Exs.P21(a), P22(a) and P23(a). Both the defendant Nos.1

and 2 have denied the very documents.

     38.   It is also important to note that it is the case of

the plaintiff that husband of the plaintiff had executed sale

deed on 19.08.2006 in terms of Ex.P4 and original sale

deed is also produced before the Court as Ex.P24. So also

rectification deed is marked as Ex.P25 and certified copy of

the said document as Ex.P5. The main contention of plaintiff

is that after delivery of possession in terms of documents
                                41



Exs.P1 to P3 and original Exs.P21 to P23, she has produced

No Objection Certificate issued by Tahsildar and also

certificate issued by Secretary, Sarakki Grama Panchayath

for having taken electricity connection, since construction

was made and also certified copy of licence is also produced

as Ex.P8 and these are the documents i.e., Exs.P6 to P8

came into existence long back prior to dispute between the

plaintiff and the defendants, since the defendant No.1

claims title based on the sale deed of the year 2004. Having

perused these documents, particularly with regard to

establishing possession of the plaintiff, it is the specific case

of the plaintiff that after having purchased the property,

construction was made, No Objection Certificate was issued

by the Tahsildar on 30.03.1994, wherein survey number is

mentioned as House List No.2152:94-95 which was given to

install 5HP power in respect of gramatana property.

     39.   It is also important to note that Sarakki Grama

Panchayath Secretary has issued No Objection Certificate to
                              42



issue electricity connection and this document came into

existence immediately after construction was made i.e.,

Ex.P7 and the same is in respect of utilizing the premises

for the purpose of running small scale industries and in this

document also, boundary is mentioned that on the west :

property of Seenappa. Hence, it is clear that Seenappa had

purchased the site in very same survey number when the

site was formed. It is also important to note that Ex.P8 is

the document of licence dated 19.03.1994 given by Sarakki

Grama Panchayath for running small scale industry in

consonance   with   the   document   at   Ex.P7.   No   doubt,

electricity bills Exs.P9 and P10 are dated 03.09.2004 which

is subsequent to the sale deed in favour of defendant No.1,

but Ex.P11 is the Certificate issued by Bescom showing the

details of R.R. number which is of the year 1999. The other

electricity bills Exs.P12 and P13 which are admitted by the

defendants in the cross-examination are dated 03.11.2006.
                               43



     40.   It is also important to note that Bangalore

Telecom District has also given telephonic connection on

11.11.2003 and the same is evident from Ex.P14 and these

are the materials which establishes the fact that plaintiff

having constructed the building, taken electricity connection

and also taken permission to run small scale industry. The

plaintiff even produced the document of LIC policy, wherein

the address of the very same property is mentioned in

terms of Ex.P15. No doubt, Ex.P16 is dated 31.08.2006 i.e.,

subsequent to the sale deed in favour of defendant No.1,

the plaintiff also produced the photographs of the building

which was constructed on the suit schedule property which

are marked as Exs.P17 and P18. It is also important to note

that when defendant No.1 filed H.R.C. petition and obtained

an order of eviction against one Hanumanthaiah and took

the possession, the very plaintiff filed objector's application

in Execution No.2885/2007 and the Trial Court having

considered the material available on record, particularly the
                               44



documents which have been produced similar in the original

suit i.e., tax paid receipt, electricity bill, photographs, No

Objection Certificate given by Panchayath, copy of sale

agreement, General Power of Attorney, affidavit, sale deed,

rectification deed and also letter issued by KEB, taken note

of the same and when the possession was taken in the

execution petition, allowed the application filed under Order

XXI Rule 97 and 99 read with Section 151 and directed the

decree holder to put the obstructor in possession of the

property dispossessed off, within two months from the date

of this order, failing which, the obstructor is entitled to

enforce this order. The Executing Court also conducted

enquiry by recording evidence and comes to the conclusion

that tenant was dispossessed in respect of the property of

the appellant/plaintiff wherein tenant of plaintiff was in

possession. No doubt, the said order was challenged and

this Court passed an order, the same is subject to the result

of the present suit. It is also important to note that plaintiff
                              45



has also relied upon rental agreement which is marked as

Ex.P20 and the same was entered into between husband of

plaintiff and the tenant A.C. Hanumantharaju which came

into existence on 14.10.1998.

     41.   It is also important to note that when defendant

No.2 disputed the document of execution of documents sale

agreement, GPA and affidavit at Exs.P21 to P23, documents

were also referred to Handwriting Expert along with

disputed documents and disputed signatures are also

marked in the Commissioner's report as Exs.D1 to D10. The

Commissioner's   report   is also    marked   as   Ex.C1   and

Commissioner report is very         clear and the admitted

signatures i.e., S1 to S19 so also disputed signatures of 'D'

series which are found in the sale agreement, GPA and

affidavit are taken note and the Handwriting Expert has

given the opinion that there is time gap of 18 years

between the disputed and admitted signatures and opined

that due to time gap, the acquired characteristic will not
                               46



change in the signatures made by the same person and also

adopted individualized characteristic method for comparison

of the disputed and admitted signatures and held that

admitted and disputed signatures shows similar writing

habit. It is also opined that in the admitted and disputed

signatures, the variations amounts to natural variations,

there are internal consistency between the disputed and

admitted   signatures,   in   the   admitted   and   disputed

signatures there is advance finger movement, there is

medium skill in the admitted and disputed signatures, there

is medium speed in the disputed and admitted signatures,

the construction and formation of the letters are similar in

the disputed and admitted signatures, the size of the letters

are medium in the disputed and admitted signatures, the

arrangement of the letters in the disputed and admitted

signatures are similar, in the disputed and admitted

signatures are in Kannada language, therefore slant is not

considered. The admitted signatures are in dot pen and
                               47



disputed signatures are in ink pen, therefore pen pressure

is not considered. The Handwriting Expert has taken note of

all these aspects i.e., discussed in total 38 points and

having perused the same, comes to the conclusion that

disputed signatures are made by the person, who made the

admitted signatures.

     42.   Having considered these signatures and also

documents, it is very clear that the documents, particularly

Exs.P1 to P23 are signed by defendant No.2 and the very

claim of the plaintiff is also that having sold the property by

executing those documents and delivered possession. These

are the materials which clearly disclose that defendant No.2

sold the property in the year 1986 itself and it is also

specific pleading of the plaintiff, at that time, there was

restriction for sale of revenue sites and hence, all these

documents are executed. No doubt, Commissioner is also

examined before the Trial Court as witness regarding the

opinion is concerned, nothing is elicited in the cross-
                               48



examination of Handwriting Expert with regard to the

opinion is concerned and though suggestions are made that

not properly conducted scientific examination, but nothing

is elicited to disbelieve the opinion of the Handwriting

Expert. The Trial Court failed to take note of all these

documents for having sold the property and possession was

delivered and in the year 1986, there was no restriction for

delivery of possession in part performance of the contract in

1986 and thereafter, put up construction by obtaining

licence and also taken electricity and telephone connection

and all these documents came into existence prior to

dispute   between   the   plaintiff   and   defendants,   since

defendants claim title based on to the sale deed which is

marked as Ex.D15 which came into existence in the month

of February, 2004. But, the fact is that possession has been

established and even the same is considered in Execution

No.2885/2007 when the enquiry was conducted considering

the objector's application and these materials were not
                                    49



considered by the Trial Court. But, the Trial Court having

considered     the   material      on     record,   particularly     the

documents of Exhibit 'D' series, filing of earlier suit in

O.S.No.675/2005,        no    doubt,      learned   counsel    for   the

respondent No.1 also brought to notice of this Court the

averments made in paragraph No.3 of the plaint, wherein it

is   pleaded     that        originally     property    belongs       to

Chikkamuniyappa and in turn, he sold the property in

favour of Seenappa under registered sale deed dated

21.03.1986 and thereafter, the said Seenappa executed

GPA and sale agreement on 21.01.1990 in favour of the

plaintiff. Though such pleading was there in the plaint, to

evidence the fact that Chikkamuniyappa had sold the suit

property in favour of Seenappa vide registered sale deed

dated   21.03.1986      and      Seenappa      executed       GPA    and

delivered possession on 21.01.1990, no documents are

placed before the Court and it appears that by mistake, the

same was pleaded and it is also important to note that the
                               50



said suit was dismissed not after adjudication of the matter

on merits and the same is dismissed for default in terms of

Ex.D2 and there was no any adjudication.

     43.   The defendant also relies upon the document of

Ex.D3-statement of objections filed by the appellant's

husband    wherein   specifically   denied   the   relationship

between the petitioner and respondent in HRC No.555/2005

and also specifically pleaded that at any point of time, he is

not the tenant under Chikkamuniyappa and he has not paid

any rent under any circumstances to Chikkamuniyappa. It

is specifically pleaded that the property originally belongs to

Chikkamuniyappa and subsequently, he has formed private

residential layout and sold it to various purchasers and he,

in turn, has executed a GPA in favour of Seenappa on

21.03.1986 to look after or to act and also to proceed on

obtaining the nil encumbered titled documents. Thereafter,

the said Seenappa had sold and executed a General Power

of Attorney and Sale Agreement on 02.01.1990 in favour of
                                51



Narayanappa. Thereafter, the Narayanappa has improved

the said property. This pleading is also similar to the

pleading made in the plaint in terms of Ex.D1. This Court

already pointed out the fact that no such documents are

placed on record and mistakenly, the same was pleaded by

the counsel.

     44.    The other document is Ex.D4 that is the suit in

O.S.No.3136/2006 filed by one Doorvas seeking the relief in

respect of Site No.1 i.e., suit schedule property. The said

suit is against the original owner Chikkamuniyappa and also

Narayanappa who is the husband of the plaintiff and also

Seenappa,      wherein   claimed    the    relief   of   specific

performance     in   respect   of   Sale   Agreement      dated

24.12.2003 and also to declare that Sale Deed dated

26.02.2004 is null and void. Admittedly the said suit also

was not decided on merits and the same was withdrawn in

terms of the memo at Ex.D5. The other document is Ex.D6

which is the certified copy of the order sheet pertaining to
                             52



the very same suit in O.S.No.3136/2006. The defendants

also relies upon the document of Ex.D7 which is a letter

issued by Karnataka State Bar Council informing that one

Late Anantha Samayaji B Bantwal was enrolled as an

advocate in the office under Roll No.MYS/56/58 and his

name is removed from the Roll of the Bar Council vide

Resolution No.40/98 dated 15.02.1998 since he died. No

doubt, the Tax paid receipt is produced as Ex.D8 and so

also the receipts at Ex.D9 and D10 are produced to show

that katha was entered subsequent to the sale made in

favour of the defendant and also Form-B Property Register

is produced as Ex.D11 and the Electricity bills are produced

as Ex.D12, D13 and D14. The document of original sale

deed dated 26.02.2004 is produced as Ex.D15.       The said

sale deed is in respect of katha No.38 and property No.38

and Rectification Deed dated 12.08.2008 is produced as

Ex.D16. No doubt, the defendant relies upon the document

of Ex.D15 that is the sale deed to show that there was a
                              53



sale    in   favour   of   the    defendant   executed   by

Chikkamuniyappa and also the Rectification deed at Ex.D16.

These documents are title Deed of the defendant.

       45.   Now, this Court has to examine with regard to

the claim made by the defendant in the suit. This Court has

to consider the evidence of the DW1 and DW2. The DW1

reiterates that she had purchased the property from DW2

i.e., Chikkamuniyappa and relies upon the documents of 'D'

series and also reiterated the contents of the written

statement in her affidavit in the Chief Evidence. DW1 claims

that Chikkamuniyappa had constructed the house in the

suit schedule property and no documents are produced to

show that husband of plaintiff and others are the tenants of

D.W.2 but, admits that she has not having any documents

to show with regard to for having paid the rent by any of

them to D.W.2. It is also claimed that Chikkamuniyappa

produced the document for having constructed the building.

But no such documents are placed before the Court to show
                               54



that defendant No.2 constructed the house. It is suggested

that she is claiming falsely that Chikkamuniyappa had

constructed   the   house   and    after   she   purchased   the

property, she was collecting the rent and the same was

denied. However, she admits in the cross-examination that

after her marriage, she herself and her husband were

residing in the house of the plaintiff i.e., the suit schedule

property. It is also an admission that when they gave

trouble to the husband of plaintiff, they filed a suit in terms

of Ex.D1. It is also categorically admitted that when her

husband filed a suit against the husband of the plaintiff, the

relationship was not cordial and developed enemity. It is

also admitted that thereafter, herself and her husband

started to live in the ground floor premises of suit schedule

property in 2002. Hence, it is clear that she occupied the

house of the plaintiff even prior to the sale deed at Ex.D15.

It is also admitted that after purchasing the property, she

has not given any notice to the tenants to pay the rent and
                                  55



also defendant No.2 who sold the property in her favour,

not given any rental receipt and also not given any rental

agreement to D.W.1. When a suggestion was made that

tenant Hanumantha Raju had denied the relationship, she

deposed that she is not aware of the same. However,

admits that the said HRC was dismissed, but claims that a

revision petition was filed before the High Court wherein,

High Court ordered to reconsider the same and admits

Ex.P26 and the same was confronted.

     46.   It is also admitted that when a case was filed

against Basavaraju, the same was dismissed and against

the said order, a revision petition was filed wherein ordered

to reconsider the same in terms of Ex.P27, subsequent to

the decision made in the original suit. It is also admitted

that in the case of Basavaraju, there was an order to vacate

the premises and also the same was questioned before the

High Court and stay was obtained. The witness also

admitted   that   case   filed    against   Narayanappa   was
                                56



dismissed and the same was challenged before the High

Court wherein the High Court made an observation that the

same is subject to the result of the suit and document also

admitted   as   Ex.P28   and    all   these   documents   are

confronted. However, admitted that when HRRP was filed

before the High Court and the same was dismissed by the

mistake of appellant, Execution Petition was filed and

possession was taken and document was confronted and

made an observation against the said order in terms of

Ex.P29 and the same is admitted. It is also admitted that

one Venkatappa had constructed a house in Site No.2. It is

also admitted that there were no mediators for purchasing

the property. But claims that she was a tenant and hence

she spoke to the owner and this falsify the case of

defendant No.1, in one breath admits that the plaintiff

allowed her to stay and in other breath, tenant of DW2. It is

also categorically admits that she has not produced any

document to show that she was a tenant in the same house
                             57



with defendant No.2, but claims that the same was

purchased on 26.02.2004 and she also identifies the

signature of defendant No.2 in Ex.D15(a) and D15(g) and

so also identifies the signature of DW2 in the Rectification

Deed at Ex.D16 as Ex.D16(a) and D16(e).

     47.   In the further cross examination, she admits that

no house number in which she was a tenant, but claims

that the same is No.38. It is also claim that there was an

oral agreement between her and defendant No.2 and she

was making payment of rent of Rs.1,400/-. But she claims

that she gave Rs.20,000/- as an advance and no proof for

having paid the amount. A suggestion was made that she

was not a tenant of the house of Chikkamuniyappa, the

same was denied. She also admits that she cannot tell the

house address of the defendant No.2 and also cannot tell

that what was the extent of Sy.No.38 and also cannot tell

how many sites are sold by the Chikkamuniyappa and she

also cannot give the details. However, she categorically
                              58



admits that her father and Chikkamuniyappa are friends. It

is suggested that Site No.2 was sold to Munivenkatappa,

she deposed that she is not aware of the same and she

cannot tell the boundaries of Site No.2. DW1 admits that

the Rectification Deed was obtained after 4½ years. DW1

admits that one Basavaraju was a tenant in respect of

ground floor premises and suggestion was made that after

he vacated the premises, the same was given to the

Sampamma and the same was denied. But she claims that

still Basavaraju is residing in the very same address.

However, she admits that ExP12 and P13 are standing in

the name of the plaintiff. The suggestion was made that

electricity connection was sanctioned in favour of the

husband of the plaintiff and the same was denied. The claim

that she was tenant of defendant No.2 is falsified in her

admission that the plaintiff allowed her to stay in her house.

     48.   The other witness is DW2, who is the original

owner of the suit schedule property. DW2 also reiterates
                             59



that he sold the property in favour of the defendant No.1

and identified the signature in Ex.D15 as D15(a) and

D15(g) and so also in the Rectification Deed at Ex.D16. This

witness was subjected to cross examination. He claims that

this suit was filed by him and as per the instructions,

written statement was prepared. But he says that he cannot

see the signature in the written statement and also he

admits that he cannot tell who had prepared his chief

examination and do not know the contents of the affidavit

and no credence can be given to his evidence. Seenappa

told him about the date of the case and he knows him from

last 20 to 30 years and he also his friend and he had sold

one site in favour of Seenappa. He also categorically admits

that Seenappa only told him to give site in favour of

defendant No.1 and no one gave instructions to prepare the

sale deed and he did not give any instructions, but stamp

vendor prepared the sale deed and he did not produce the

EC and admitted that the husband of the plaintiff is the
                              60



friend of Seenappa. He claims that in Sy.No.38, he

constructed a house in the year 1990 and also admitted

that by that time, Panchayath was in existence. But he

admits that he did not obtain plan and license from

Panchayath and also he cannot tell to whom he gave the

contract to construct the house. But he contended that he

made the payment of Rs.80,000/- and 3 RCC houses were

constructed with AC sheet roof and admits that in 3 RCC

houses, room, hall and kitchen is in existence. It is also

admitted that Basavaraju, Hanumantharaju, etc., are the

tenants. But he claims that defendant No.1 was also a

tenant. He admits that he has not produced any rental

agreement to the Court and for having receipt of rent also,

not produced any receipt. But he claims that they were

taking signature on the book maintained by them. He also

admits that he is not having any document to obtain the

electricity connection for the house. It is suggested that he

never constructed the building and not obtained any plan as
                             61



well as electricity connection and the suggestions are

denied. It is suggested that the husband of the plaintiff

obtained the documents from Panchayath in terms of Ex.P8

and so also Ex.P9 to P13 are the electricity bills which are

standing in the name of the plaintiff and her husband, but

the witness deposed that he is not aware of the same and

not specifically denies the same. He claims that in his

name, electricity connection was taken but, he has not

produced any document to prove the same. He also admits

that when the property was sold, he has not given any

instructions to the tenants to give rent to defendant No.1.

He admits that in 2004, he sold the Site No.2 to

Munivenkatappa and the said document is also confronted

to him and he admits the same as Ex.P30. It is suggested

to him that in the said sale deed, on the west, property

number Narayanappa was shown, but he denies the same

and he deposed that he cannot tell who wrote Ex.P30. But

he admits the measurement shown in Ex.P30. When
                              62



specific question was put to DW2 that Ex.D15 and D16 were

created only to trouble the husband of the plaintiff and

plaintiff, the same was denied.

     49.   Having perused these evidences available before

the Court, it is very clear that though both of them claim

that building was constructed by DW2, DW2 categorically

admits that he did not obtain any license and though he

claims that he obtained the electricity connection, but he

has not produced any document in that regard. It is also

important to note that DW1 and DW2 claim that the tenants

who were there in the building are the tenants of DW2. It

is categorically admitted by both of them that there is no

any rental agreement and for having paid any rent also no

documents are placed before the Court. The admission of

DW1 and DW2 was very clear that DW2 was the friend of

one Seenappa, who is the father of defendant No.1.

     50.   It is important to note that the admissions which

have been extracted above are very clear that the building
                                63



was constructed by the husband of the plaintiff since he had

taken electricity connection, permission for construction of

the house from the Panchayat. DW2 also categorically

admits that Panchayat was in existence and though he

claims that in the year 1990, he had constructed the

building, nothing is placed on record. Hence the admissions

are very clear that DW2 had not constructed the house and

not delivered the possession in favour of the tenants and

none of the tenants have been examined before the Court.

Even not known the contractor to whom he entrusted the

work to construct the building. Though DW1 claims that she

was a tenant of DW2, but answer elicited from the mouth of

DW1 is very clear that after her marriage, she was residing

in the first floor of the building of the plaintiff along with her

husband and hence, it is clear that building belongs to

plaintiff. This admission is very clear that she was given

permission to stay by the plaintiff.     It is also categorically

admitted that when her husband had filed a suit for
                                  64



partition against plaintiff's husband, the relationship was

strained with the husband of the plaintiff and thereafter she

started to live in the ground floor premises and hence, it is

clear that DW2 has not allowed DW1 to occupy the

premises as a tenant and plaintiff's husband only given

permission and this admission takes away the case of the

defendants, wherein it is clear that after straining of

relationship only she was allowed to live in the ground floor

premises. It is very clear that she started residing in the

ground floor in 2002 prior to sale in her favour and also

categorically admits that when both of them have given

trouble to the husband of the plaintiff, they were forced to

file a suit in terms of Ex.D1.

     51.   These are the admissions were not taken note of

by the Trial Court while coming to a conclusion that there

was no sale in favour of the plaintiff and the Trial Court fails

to take note of the opinion of the handwriting expert who

has been examined as CW1 before the Court along with the
                              65



report   wherein   she   categorically   deposes   that   the

signatures disputed i.e., 'D1' series as well as the admitted

signatures are signed by one person i.e., DW2 and also

confronted the documents of Ex.P26 to P29. Apart from that

when the document of Ex.P15 was confronted to DW2, he

categorically admitted the said document and he deposed

that he is not aware of the contents of the sale deed

executed in favour of defendants No.1, but stamp vendor

has prepared the same, when no instruction was given.

Hence, it is clear that the said document was created only

in order to trouble the plaintiff and her husband as admitted

by DW1. DW2 also admitted the document which was

confronted to him at Ex.P30. But when the suggestion was

made that on the west, the property of Narayanappa is

shown in the sale deed, denied the same. On perusal of

document Ex.D30, it is very clear that on the west, property

of the plaintiff is shown as property of Narayanappa i.e.,

suit schedule property since site No.1 sold to Narayanappa
                              66



and property No.38 shown only with an intention to create

documents with defendant No.1 and her father Seenappa.

It is important to note that the sale deed at Ex.P30 is in

respect of Site No.2 and plaintiff is claiming the title and

right in respect of the Site No.1. When all these admissions

were given by DW1 and DW2 that goes against the

evidence of DW1. It is also very clear that the document

was created to trouble the husband of the plaintiff as well

as the plaintiff since her husband filed the suit. But the

document    of   Ex.D15   came    into   existence   as   sham

document as contended by the plaintiff since it is a collusive

document. All documents and admissions which have been

given are very clear that property was sold long back in the

year 1986 in favour of the Narayanappa who is the husband

of the plaintiff and executed the power of attorney wherein

also all rights are given to the purchasers including to

construct the house and sell the property. Having perused

the document dated 19.05.1986 that is Ex.P21 to P23
                             67



discloses that those stamp papers are purchased on

17.05.1986 and document was executed on 19.05.1986

and the very same day, the stamp papers were purchased

and the same is evident from the record. The Trial Court

magnified with regard to the seal put by the Judge in

respect of the said document. The document of Ex.P7

wherein the notarized advocate register number is 56/958

and not 56/95 as given in Ex.P7 and also it was notarized

before the Additional Judge, Court of Small Causes,

Bengaluru but seal was put by the Metropolitan Magistrate

and the same is magnified by the Trial Court doubting the

same. But the fact is that the stamp paper was issued prior

to the issuance of the stamp paper by the stamp vendor

and the same was issued on 19.05.1986 and on the very

same day, the document came into existence and Trial

Court fails to consider all these documents when defendants

Nos.1 and 2 have contend that tenants are their tenants,

but nothing is placed on record to prove the same.
                             68



     52.   Having considered the material on record and

also the principles laid down in the judgments referred by

the respondent's counsel, no dispute with regard to the

principles laid down in the judgment with respect to

admission is concerned. If there is an admission in the

pleadings, the same also to be taken note of as held in the

judgments referred and so also the principles laid down in

the judgment with regard to the opinion of handwriting

expert and in the case on hand, the respondent disputed

the very execution of the document Ex.P.21 to Ex.P.23 and

now the commissioner report is against the defence of

defendant No.2 and no dispute with regard to the principle

that corroboration requires and also the opinion of the

expert is an advisory in nature and also to be considered

along with other material available on record and the

answers elicited from the mouth of witnesses D.W.1 and

D.W.2 clearly indicates that though Ex.P.21 to Ex.P.23 are

denied, but the fact is that possession was delivered and
                              69



plaintiff acted upon in terms of the said documents and

constructed the building and also D.W.1 claims that she is

tenant of D.W.2 but, her admission is very clear that she

was in possession of the property of the plaintiff as

admitted and she is in permissive possession in the first

floor and thereafter after the difference arises between

them went to the ground floor premises and this Court also

pointed out that no material to show that she was a tenant

under D.W.2 and also nothing is placed on record that she

was a tenant under the plaintiff also. But, the fact is that

she is in occupation of the premises belongs to the plaintiff

and she was permitted to reside in the premises belongs to

the plaintiff is clear in view of admission. When such being

the case, the handwriting expert opinion along with the

other material could be considered and hence the defence

cannot be accepted and the evidence of D.W.1 and D.W.2

falsifies their defence in view of the admissions and no

material are placed before the Court to substantiate their
                              70



contention and no sale agreement before the execution of

Ex.D15 and hence these judgments will not come to the aid

of respondent and the earlier pleading and admission not

the conclusive proof and court to take evidence available on

record in toto.

     53.   Before concluding the matter, this Court would

like to refer the judgment of the Apex Court reported in

MANU/SC/1222/2011 in the case of SURAJ LAMP AND

INDUSTRIES PVT. LTD., vs STATE OF HARYANA AND

OTHERS decided on 11.10.2011 wherein a discussion was

made with regard to the value attached to the sale

agreement and GPA.      While discussing the same, taken

note of Section 54 of the Transfer of Property Act which

defines 'sales' as well as Section 53A of the Transfer of

Property Act which defines 'part performance' and so also

discussed Section 17 of the Registration Act, which makes a

deed of conveyance compulsorily registerable.         Having

discussed the same, it is very clear that a contract of sale,
                              71



that is, an agreement of sale does not , of itself, create any

interest in or charge on such property and so also the

power of attorney is not an instrument of transfer in regard

to any right, title or interest in an immovable property. The

power of attorney is creation of an agency whereby the

grantor authorizes the grantee to do the acts specified

therein, on behalf of grantor, which when executed will be

binding on the grantor as if done by him. It is important to

note that the immovable property can be legally and

lawfully transferred/conveyed only by a registered deed of

conveyance.    Transactions of the nature of GAP sales or

sale agreement/GPA/Will transfers do not convey title and

do not amount to transfer, nor can they be recognized or

valid mode of transfer of immovable property. The Courts

will not treat such transactions as completed or concluded

transfers or as conveyances as they neither convey title nor

create any interest in an immovable property. They cannot

be recognized as deeds of title, except to the limited extent
                               72



of Section 53A of the Transfer of Property Act.         Such

transactions cannot be relied upon or made the basis for

mutations in municipal or revenue records.

     54.     This Court would like to rely upon the judgment

of the Apex Court reported in MANU/SC/0387/2003 in

the case of RAMESH CHAND ARDAWATIYA vs ANIL

PANJWANI decided on 05.05.2003 wherein discussion

was made that if a person has entered into possession over

immovable property under a contract for sale and is in

peaceful and settled possession of the property with the

consent of the person in whom vests the title, he is entitled

to protect his possession against the whole world, excepting

a person having a title better than what he or his vendor

possesses.    If he is in possession of the property in part

performance of contract for sale and the requirements of

Section 53A of the Transfer of Property Act are satisfied, he

may protect his possession even against the true owner.
                                  73



      55.   The Apex Court also in the recent judgment

reported in 2025 SCC Online SC 1208 in VINOD INFRA

DEVELOPERS LTD., vs MAHAVEER LUNIA AND OTHERS

discussed scope of power of attorney do not convey title,

but recognises limited extent of Section 53A of TP Act and

possession to be protected.

      56.   In the case on hand, it has to be noted that as

per the Commissioner report; document of sale agreement,

GAP    and     affidavit   are        with   the   signature   of

Chikkamuniyappa who is the original owner of the property.

In view of these judgments, the possession under contract

which was given as per Section 53A of the Transfer of

Property Act has to be protected. Apart from that it is clear

that the documents which have been executed by the

original owner were not cancelled either the sale agreement

or the GPA and without canceling the same, indulged in

creation of sale deed which is marked as Ex.D15 which

cannot be done and the said document is collusive and
                             74



sham document and the same is executed without the

possession.   Having discussed in detail the material on

record, it discloses that the said document is a sham

document and created in collusion with defendant Nos.1

and 2 and with and with Seenappa who is the friend of

Chikkamuniyappa. Hence, no value can be attached to the

said document.      When this Court comes to such a

conclusion that no value can be attached to the said

document and based on the power of attorney executed in

favour of the husband of the plaintiff by defendant No.2,

Chikkamuniyappa who is the original owner, rights given for

selling of property and for construction of the building and

building was also constructed by husband of plaintiff and

the same is in possession of the plaintiff and based on the

said GPA which was not cancelled, executed the document

in favour of the plaintiff. Hence, this Court can recognize

the said sale deed as a document registered by the agent of

defendant No.2. In view of the registration of the said
                               75



document, there is a transaction of sale under Section 54 of

the Transfer of Property, thus, the plaintiff can be declared

as a owner of the property.

     57.   The Trial Court Committed an error in coming to

the conclusion that the plaintiff has not proved the case and

also committed an error in dismissing the suit instead of

considering the material available on record. Hence, I

answer all the points Nos.1, 2 and 4 as affirmative holding

that Trial Court committed an error in dismissing the suit in

coming to the conclusion that sale deed dated 26.02.2004

executed by defendant No.2 in favour of defendant No.1 is

not null and void since the material discloses that document

of sale deed is created at the instance of the defendant

Nos.1 and 2 along with Seenappa to trouble the plaintiff

and the documents which have been placed on record

clearly establish that the plaintiff is in lawful possession of

the suit schedule property since plan is obtained, sanction

of NOC for obtaining the electricity connection was also
                               76



taken   from   the   concerned     authority   and   electricity

connection was taken immediately after the construction of

the building. Though defendant No.1 claims that defendant

No.2 had constructed the building in the year 1990, nothing

is placed on record to prove the same and to show that

defendant No.1 was also a tenant under defendant No.2,

nothing was placed on record and in respect of other

tenants also, no receipt or rental agreements are also

produced. Hence, the Trial Court committed an error in

dismissing the suit and ought to have granted relief for

declaration and permanent injunction as sought by the

plaintiff as there is a sale deed in favour of the plaintiff as

well as earlier under Section 53A Part performance of the

contract possession was given.        Though sale deed at

Ex.D15 is a registered one and the same is a created

document between defendant Nos.1 and 2 and the same is

a sham document in view of collusion and no possession

with defendant No.2 to deliver the same to defendant No.1.
                                77



In fact, the building is constructed by the plaintiff's husband

and let out the premises to the tenants. The document of

Ex.D15 does not create any right in favour of defendant

Nos.1 and 2 as the same is collusive and sham document.

Hence, answered all the Point Nos.1, 2 and 4 as affirmative.

The damages cannot be quantified in the absence of any

sufficient material and the appellant is given liberty to take

possession in accordance with law inclusive of damages and

the same requires an enquiry.

Point No.1 in HRRP Nos.136/2011 and 115/2011:

        58.   This Court has framed Point No.1 as whether the

Trial    Court   committed    an    error   in   allowing   HRC

No.554/2005. Both the counsels also made submission that

the decision of HRRPs are subject to the result of the

decision of this Court to be passed in RFA No.160/2021 and

this Court has given the finding that the Trial Court has

committed an error in dismissing the suit and this Court

reversed judgment of the Trial Court by granting the relief
                              78



of declaration as well as permanent injunction in favour of

the appellant having perused the material available on

record in coming to the conclusion that while dismissing the

suit, the Trial Court erroneously proceeded to comes to a

conclusion that a jural relationship has been established

and allowed the HRC No.554/2005 and there is no any

rental agreement as well as the rental receipt. In the

absence of such a rental agreement and rental receipt, the

Trial Court ought not to have allowed the HRC No.554/2005

since, first of all the jural relationship has not been

established and nothing was also considered regarding the

jural relationship and carried away in view of the finding of

the Trial Court in O.S.No.9741/2006 and granted the relief

and hence the same requires interference of this Court and

hence, the order passed by the Trial Court in the HRC

No.554/2005 is requires to be set aside by answering the

same as the affirmative.
                                79



Point No.2 in HRRP Nos.136/2011 and 115/2011:

     59.    The second point is whether the Trial Court

committed    an   error   in   dismissing   HRC   No.609/2006

dismissing the same as not maintainable and whether it

requires interference of his Court. Both the counsels have

made the submission before this Court while arguing RFA

No.160/2021 that the same is also subjected to the result

of the RFA and this Court answered the Point Nos.1, 2 and

4 as affirmative while considering RFA No.160/2021 and

comes to the conclusion that document of sale deed of the

year 2004 which was claimed by the defendants is created

in collusion with the defendants inter se that is defendant

Nos.1 and 2 and the same is a sham document and no right

was existed with defendant No.2 in view of execution of the

documents at Ex.P21 to P23 and also in view of the report

of the commissioner as the signatures are held to be the

signatures of defendant No.2, the GPA and sale agreement

are not cancelled and so also the possession was not with
                                80



the vendor i.e., defendant No.2 since under Section 53A of

the Transfer of Property Act, possession with the petitioner.

The clear admission of DW1 and DW2 was also taken in the

proceedings that they have not produced any documentary

proof with regard to the tenants as claimed by defendant

Nos.1 and 2. On the other hand, the plaintiff, who filed the

eviction petition against Seenappa also not produced the

document of rental agreement and any rental receipt,

though examined the witnesses in order to prove the jural

relationship, no document is produced.           The petitioner

relied upon rent receipt but no signature of respondent.

When this Court answered the Point Nos.1, 2 and 4 as

affirmative in RFA No.160/2021, the judgment and order

passed by the Trial Court in HRC No.609/2006 does not

requires interference since jural relationship of tenancy not

established but permitted defendant No.1 to reside in the

premises as admitted by D.W.1 in original suit. Hence,

petitioner   is   permitted   to   take   possession   from   the
                               81



respondent and from his daughter by initiating separate suit

and claim damages as his daughter admitted that she is in

possession of plaintiffs/petitioner property.

     60.   In view of the discussions made about, I pass

the following:

                              ORDER

The RFA No.160/2021 is allowed. The judgment and decree of the Trial Court in dismissal of the suit in O.S.No.9741/2006 is set aside and granted the relief of declaration and permanent injunction in favour of the appellant/plaintiff.

HRRP No.115/2011 is allowed. The impugned order passed in HRC No.554/2005 is dismissed.

HRRP No.136/2011 is dismissed and the petitioner is given liberty to initiate appropriate 82 proceedings to take possession and claim damages as jural relationship is not established, since defendant No.1 has admitted that she is in occupation of the petitioner/plaintiff's property.

Sd/-

(H.P. SANDESH) JUDGE RHS/ST/SN