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 19, Cited by 0]

Bangalore District Court

) The Karnataka State Judicial vs ) Smt.Thara Thimmaiah on 30 October, 2021

KABC010148442010




Govt.of Karnataka           TITLE SHEET FOR JUDGMENT IN SUITS

      Form No.9(Civil)
 Title Sheet for Judgment
      in suits (R.P.91)



 IN THE COURT OF THE VI ADDL. CITY CIVIL & SESSIONS JUDGE
                 AT BENGALURU CITY
                      (CCCH.11)


         Dated this the 30th day of October 2021


      PRESENT: Sri. Rama Naik, B.Com., LL.B.,
                       (Name of the Presiding Judge)


                      O.S.NO.3884/2010

PLAINTIFFS                  1) THE KARNATAKA STATE JUDICIAL
                               EMPLOYEES HOUSE BUILDING CO-
                               OPERATIVE SOCIETY LIMITED
                               No.7/2, 'Surya Chambers'
                               2nd Floor, 1st Main Road
                               Seshadripuram, Bengaluru -560 020.
                               Reptd.by its Secretary

                            2) THE KARNATAKA STATE JUDICIAL
                               EMPLOYEES HOUSE BUILDING CO-
                               OPERATIVE SOCIETY LIMITED
                               No.7/2, 'Surya Chambers'
                               2nd Floor, 1st Main Road
                                        O.S.NO.3884/2010
                            2


                        Seshadripuram, Bengaluru -560 020.
                        By its President

                      [By Pleader Smt.B.V.Vidyulatha]

                     /Vs/

DEFENDANTS           1) SMT.THARA THIMMAIAH
                        W/o.Sri.R.Prashanth
                       aged about 39 years
                       R/o No.1176, 10th Main
                       R.P.C.Layout, vijayanagar
                       Bengaluru -560 040

                             [By Pleader Sri.Sadashiva.K]

                     2) SRI.C.SHIVALINGAIAH
                       S/o.Sri.Channe Gowda
                       Aged about 70 years
                       R/o No.421, 12th Cross
                       Sadashivanagar, Bengaluru.

                     [By Pleader Sri.Nataraju B.Halemane]


Date of Institution of the suit : 07.06.2010


Nature of the Suit              : Declaration & Injunction

Date of commencement of
recording of evidence           : 09.11.2012


Date on which the Judgment
was pronounced                  : 30.10.2021
                                          O.S.NO.3884/2010
                             3



                             Year/s     Month/s     Day/s

Total Duration         :         11       04         23




                              (RAMA NAIK)
                 VI ADDL.CITY CIVIL & SESSIONS JUDGE
                            BENGALURU CITY




                       JUDGMENT

Suit is filed by Plaintiffs [for brevity 'Society'] for declaring it as the absolute owner of suit schedule property and for handing over vacant possession of suit schedule property to it.

2) Further relief is for declaration that Sale Deed dated 07.05.2003 registered in the name of Defendant No.1 as Document No.BNG(U)- YLNK/4599/2003-04/1-10 at the Office of Senior Sub-Registrar at Yelahanka, Bangalore, is null and void and same is not binding on it; and for O.S.NO.3884/2010 4 consequential relief of permanent injunction restraining Defendants No.1 and 2 from interfering with its peaceful possession and enjoyment of suit schedule property.

3) Facts as stated in plaint are that Society is registered under the Karnataka Co-Operative Societies Act, 1959. Its incorporation is for the purpose of acquiring the land and to distribute sites formed in the layout formed to its members.

4) It is stated that Society formed residential layout in the lands bearing various survey numbers of Allalasandra, Chikkabommasandra and Jakkur Plantation villages, and suit schedule property viz., Site bearing No.701/1 measuring East to West : 40 feet and North to South : 40 feet, in all 1600 sq.ft., is carved out in the said residential layout.

O.S.NO.3884/2010 5

5) It is stated that, as per the provisions of the Karnataka Co-Operative Societies Act, 1959 and Bye-laws of Society, sites carved out in the said residential layout can be allotted to its members only after collecting the costs incurred for the acquisition of the land.

6) It is stated that Defendant No.1 is not a member of the Society and she is not eligible for allotment of site.

7) It is stated that Defendant No.1, having knowledge that she is not eligible for allotment of site, in collusion with Defendant No.2, has got registered Sale Deed dated 07.05.2003 in respect of suit schedule property in her name. There are gross irregularities in registration of the Sale Deed in the name of Defendant No.1. No right, title and interest passed on to Defendant No.1 over suit schedule O.S.NO.3884/2010 6 property and title of suit schedule property remains with the Society.

8) It is stated that entire transaction of execution and registration of Sale Deed dated 07.05.2003 in respect of suit schedule property is vitiated by fraud.

9) It is stated that the execution and registration of Sale Deed dated 07.05.2003 are not preceded by any resolution passed by the Society and hence, the Sale Deed executed in the name of Defendant No.1 by Defendant No.2 is non-est in the eye of law.

10) It is stated that as the possession of suit schedule property remains with the Society, Sale Deed dated 07.05.2003 was never acted upon and therefore, there was no occasion for the Society to get to know about the fraudulent transaction O.S.NO.3884/2010 7 entered into between Defendant No.1 and Defendant No.2.

11) It is stated that as Defendant No.2 was the President of the Society during 1999-2005, every care has been taken by Defendants to see that the said collusive transaction of execution of Sale Deed in respect of suit schedule property is not known to the Society.

12) It is stated that the present President of the Society took over the administration of the Society on 23.04.2008.

13) It is stated that in the context of few other fraudulent transactions in respect of certain other properties belonging to Society, an inquiry was ordered by the Assistant Registrar of Co-Operative Societies, Bangalore, and during the month of February 2009, when he was checking the papers O.S.NO.3884/2010 8 regarding all the sites owned by the Society, the fraudulent transaction which took place between Defendants came to the knowledge of the present President of Society. Thereafter, the Secretary of the Society obtained the certified copy of the Sale Deed dated 07.05.2003 on 08.07.2009 and after verifying the records, it has come to the knowledge that no consideration has been paid to the Society by Defendant No.2 in respect of the execution of the Sale Deed dated 07.05.2003.

14) It is further stated that Secretary of the Society issued legal notice dated 31.07.2009 to Defendant No.1, calling upon her to give explanation in getting Sale Deed in her favour and same was replied by Defendant No.1 contending false recitals. If the Sale Deed executed in favour of Defendant No.1 is not interfered with, Society will be put to great hardship and injustice. Hence, pray for decree.

O.S.NO.3884/2010 9

15) Defendants No.1 and 2 marked appearance through their respective counsel and filed their respective written statement.

16) Defendant No.1, in her written statement, states that she, being a member of the Society, has been allotted suit schedule property vide Allotment Letter dated 20.04.2003. Society has executed registered Sale Deed dated 07.05.2003 in her favour after receiving sale consideration of Rs.98,000/- from her and thereafter, Possession Certificate dated 10.07.2003 has been issued to her. Sale Deed has been validly executed by the Society. She has been in actual peaceful possession and enjoyment of suit schedule property since the date of purchase. Khatha and assessment of the suit schedule property have been entered in her name. She has paid up to date tax to BBMP.

O.S.NO.3884/2010 10

17) It is stated that if the present Board of the Society is not in cordial terms with former members of the Board, it is its internal matter, and Defendant No.1 is no way concerned with the administration of the Society.

18) It is stated that Defendant No.2, being the President of the Society, rightly executed the Sale Deed and transferred the suit schedule property in her favour. Society has no locus standi to question the Sale Deed executed in her favour.

19) It is stated that Society has no cause of action to file the present suit. Claim made by the Society is barred by limitation. Society ought to have filed the suit within the period of three years as provided under the Limitation Act, 1963. Hence, prays for dismissal of the suit with exemplary costs.

O.S.NO.3884/2010 11

20) Defendant No.2, in his written statement, states that the paid Secretary/Executive Secretary and other office bearers of the Society could process the application for allotment of site and receive the amount paid towards allotment of site. After scrutinizing the application and after receipt of of the sale consideration, the Secretary prepared the Sale Deed for and on behalf of the Society and same was brought before him for his signature. Only after the completion of the formalities by the office of the Society, he would put his signature on the Sale Deed to be registered in favour of the intending purchasers.

21) It is stated that he neither scrutinizes the application, nor processes the allotment, nor receives the sale consideration, and same is being done by the Secretary as per the bye-laws of the Society.

O.S.NO.3884/2010 12

22) It is stated that he has not executed the Sale Deed in favour of Defendant No.1 in his individual capacity or personal capacity. Sale Deed has been executed by the Society itself. He has represented the Society being the President of the Society.

23) It is stated that the Society, for the reasons best known to it, has filed the present suit falsely alleging that there was no occasion for the Society to get to know about the fraudulent transaction entered into between Defendants.

24) It is stated that Society has its Auditor. Society transacts through Directors and other office bearers. He cannot take any independent decision. It is only the Society can take the decision.

25) It is stated that Sale Deed has been executed and got registered by the Society in favour of Defendant No.1 and therefore, it cannot claim that O.S.NO.3884/2010 13 it had no knowledge of the execution of the Sale Deed executed in favour of Defendant No.1 by the Society.

26) It is stated that Society used to get the accounts audited including the allotment of sites, execution of the Sale Deeds and receiving of the sale considerations every year, and therefore, Society cannot aver its ignorance of the Sale Deed executed in favour of Defendant No.1. Hence, prays for dismissal of the suit.

27) Issues and Additional Issues that have been framed by this Court are as under :

1) Whether the Plaintiff's prove that they are the absolute owners of the suit schedule property?
2) Whether the Plaintiff's proves that the sale deed dated 7.5.2003 executed by 2nd Defendant in favour of 1 st defendant is a fraudulent, fabricated & collusive as such it is a null & void document?

O.S.NO.3884/2010 14

3) Whether the Plaintiff's prove that they are in lawful possession & enjoyment of the suit schedule property as on the date of suit?

4) Whether the Plaintiff's prove the alleged interference?

5) Whether the Plaintiff's are entitled for the relief's claimed?

6) Whether the suit is barred by law of limitation?

7) What decree or order?

ADDL.ISSUES FRAMED ON 22.02.2014

1) Whether the Plaintiff proves that the 1st defendant is not a member of Plaintiff society and as such 1st defendant is not eligible for allotment of site belonging to plaintiff society as stated in para 6 of the plaint?

2) Whether the 2nd defendant proves that the suit is bad for non-joinder of necessary parties?

ADDL.ISSUE FRAMED ON 23.6.2014 "Whether the Plaintiff in alternative proves that Plaintiff is entitled for the possession of O.S.NO.3884/2010 15 the plaint schedule property from the defendants in case if the Court holds that the Plaintiff is not in possession of the plaint schedule property as prayed for ? "

28) Society has examined its President as PW.1 and Exs.P.1 to P.5 have been marked in support of its case.

Defendant No.1 has got examined as DW.1 and got marked Exs.D.1 to D.12 on her behalf.

29) Heard learned Counsel for Plaintiff, as well as Defendant No.1. Perused the written argument filed by both Plaintiff and Defendant No.1 and the records.

30) My findings on above Issues and Additional Issues are as under :

Issue No.1 : In Negative;
Issue No.2 : In Negative;
Issue No.3 : In Negative;
O.S.NO.3884/2010 16 Issue No.4 : In Negative;
Issue No.5 : In Negative;
Issue No.6 : In Affirmative;
Additional Issue No.1 : In Negative;
Additional Issue No.2 : Does not survive;
        Additional Issue    : In Negative;
        framed on 23.6.2014

            Issue No.7 : As per final Order,
                         for the following :


                   REASONS


31) Issues No.1 to 4 and Additional Issue No.1 framed on 22.02.2014 : These issues being interrelated are taken together for discussion.

Suit is for declaring the Society as absolute owner of suit schedule property and for directing Defendant No.1 to handover the vacant possession of suit schedule property to Society. Consequent reliefs are for declaring the registered Sale Deed dated 07.05.2003 executed by the Society in favour of Defendant No.1 as null and void and same is not O.S.NO.3884/2010 17 binding on the Society, and for permanent injunction restraining Defendant No.1 and 2 from interfering with peaceful possession and enjoyment of suit schedule property by the Society.

32) Ex.P.1, Sale Deed dated 07.05.2003, makes it clear that Sale Deed has been executed by Defendant No.2 representing the Society, in favour of Defendant No.1 and same has been registered in the office of Senior Sub-Registrar, Yelahanka, Bangalore vide Document No.BNG(U)- YLNK/4599/2003-04/1-10.

33) Sale Deed is sought to be declared as null and void and same is not binding on the Society. In fact, Society has executed the Sale Deed in favour of Defendant No.1. In the Sale Deed, Defendant No.2, who was the then President of the Society, has represented the Society. Thus, Society is a party to the Sale Deed.

O.S.NO.3884/2010 18

34) Chapter-V of the Specific Relief Act, 1963 deals with 'Cancellation of Instruments'. Section 31 reads as under :

"31. When cancellation may be ordered - (1) Any person against whom a written instrument is void or voidable; and who has reasonable apprehension that such instrument, if left outstanding may cause him serious injury, may sue to have it adjudged void or voidable; and the court may, in its discretion, so adjudge it and order it to be delivered up and cancelled."

35) It is, therefore, clear that Society ought to have sought for cancellation of the Sale Deed instead of seeking for declaration that the Sale Deed be declared as null and void and same is not binding on the Society.

36) It is to be noticed that Society seeks possession of suit schedule property from Defendant No.1 by paying court-fee under Section 38 of the Karnataka Court-Fees and Suits Valuation Act, 1958 [KCF & SV Act]. Section 38 of KCF & SV Act deals with suits for cancellation of decrees or O.S.NO.3884/2010 19 other document. In that view, it can be fairly said that Society seeks possession of suit schedule property after cancellation of the Sale Deed.

37) In Vikram Ravi Menezes vs. Victor Goveas, [WP No.38868/2013 (GM-CPC), dated 24-04-2015)], the Hon'ble High Court of Karnataka, in para-13, was pleased to hold thus :

"13. ... Any person against whom a written instrument is void/voidable and who has reasonable apprehension that such instrument, if left outstanding may cause him serious injury, may sue to have it adjudged void or voidable. Therefore, only a person who is a party to the instrument is entitled to such relief. Any person against whom the instrument is void/voidable reasonably apprehends that such instrument if left outstanding, it may cause him serious injury, he may bring a suit to get the document annulled. That is precisely what is done by the plaintiff by filing the suit. A clever drafting would not enable the plaintiff to avoid payment of court fee. Instead of seeking possession after cancellation, the relief is sought by way of mandatory injunction directing the defendant to surrender the schedule property, failing which he would get it through process of court. In other words, after the sale deed is cancelled, the plaintiff wants delivery of possession. Therefore, he ought to have sought for cancellation of the sale deed under Section 31 of of the Specific Performance Act, valued the suit under Section 38 of O.S.NO.3884/2010 20 the Karnataka Court Fee and Suit Valuation Act, and sought for consequential reliefs. ..."
38)      In      Guru      Prasad       and      Others      vs.

S.A.Rudraradhya                 and         Others,          [WP

No.13120/2008 connected with WP Nos.13121 and 13123/2008 (GM-CPC)], the Hon'ble High Court of Karnataka, in para-7, was pleased to hold thus :
"7. ... However, the suits clearly indicate that the plaintiffs are seeking declaration that the sale deed executed by their alleged Powers of Attorney is not binding on them. The nomenclature or nature may be different. The effect of such declaration amounts to cancellation of sale deed as against the plaintiffs are concerned. In my opinion, the relief sought for by the plaintiffs clearly falls under Section 38 of the Act, as the plaintiffs themselves want to get rid of the sale deed and Powers of Attorney....."

39) Thus, it can be conveniently said that even though Society seeks declaration that Sale Deed executed in favour of Defendant No.1 be declared as null and void and same is not binding on it, in fact, it seeks cancellation of the Sale Deed as O.S.NO.3884/2010 21 envisaged in Section 31 of the Specific Relief Act, 1963 by paying court-fee under Section 38 of the KCF & SV Act, which deals with cancellation of decrees and other document. In that view, there is no impediment to entertain the suit filed by the Society.

40) It is the contention of Defendant No.1 that the frame of suit itself is bad in law. It is contended that there are two Plaintiffs. Both are the Karnataka State Judicial Employees House Building Co- Operative Society Ltd. Plaintiff No.1 is represented by its Secretary, and Plaintiff No.2 is represented by its President. Society, for its business purpose, is being represented by its Secretary and not by its President. It is stated that, in the present suit, President has no authority to represent the Society.

41) On the contrary, Society contends that as an abundant caution President of the Society has been O.S.NO.3884/2010 22 arrayed as Plaintiff No.2. It is further contended that the President of the Society has got knowledge about the execution and registration of fraudulent, fabricated and collusive Sale Deed dated 07.05.2003 and he adduced his evidence on behalf of the Society as he had personal knowledge of the facts stated in plaint. It is also contended that the inclusion of the President of the Society as Plaintiff No.2 and his giving evidence are in accordance with the powers vested in him by virtue of the provisions of the Karnataka Co-Operative Societies Act, 1959, and as per the Board's decision.

42) Ex.P.2 is extract of Resolution dated 16.04.2010 passed by the Executive Committee under the Chairmanship of the President of the Society. It goes to show that Executive Committee has taken the decision to institute a suit against 16 persons and instructed the Secretary to take further action in that regard.

O.S.NO.3884/2010 23

43) In fact, no resolution, which specifically authorizes either the Secretary or the President to institute the suit against Defendant No.1 and to prosecute the matter on behalf of the Society, has been produced by the Society.

44) Ex.P.3 is certified copy of bye-laws of the Society. Rule-49 of the bye-laws makes it clear that "the President of the Society shall preside over all the meetings of the committee and in his absence, the Vice-President may preside over the meeting".

45) On the contrary, Rule-51 makes it clear that "the Secretary shall be the paid servant of the society and he may be either full or part time official". His duties have been clearly mentioned in Rule-52, which states that "he shall be the chief Executive Officer of the society". Be that as it may.

O.S.NO.3884/2010 24

46) There has been a provision in bye-laws that Society to be represented by the Secretary in all litigations relating to the Society under Rule-52 of the Bye-laws. Apart from that, only Executive Committee may by resolution authorize its officials to institute the suit on its behalf and to prosecute the matter before the Court. At a time, two or more persons cannot be authorized as its representatives to institute the suit on its behalf and prosecute the same before the Court. In the present case, neither the Secretary nor the President has been specifically authorized to institute the suit on behalf of Society and to prosecute the same. A plain reading of Ex.P.2 makes it clear that such authorization is conspicuously absent in Ex.P.2. Be that as it may. Bye-laws authorizes the Secretary to represent the Society in all litigations relating to the Society. Moreover, there is no dispute about the post and designation held by the Secretary and the President, who represent the Society in the instant O.S.NO.3884/2010 25 suit. Anyway, arraying both the Secretary and the President in the instant suit, does not go to the root of the matter, at the most, it can be said that it may be an irregularity and same does not dis-entitle the Society to get the decision on the reliefs claimed in the suit.

47) Society has challenged the Sale Deed dated 07.05.2003 executed by it in favour of Defendant No.1 on the ground that Defendant No.1, in collusion with Defendant No.2, seems to have got registered Sale Deed dated 07.05.2003 in respect of suit schedule property. It is contended that there are gross irregularities in execution of Sale Deed dated 07.05.2003 and therefore, no right, title and interest have been conveyed in favour of Defendant No.1 under the Sale Deed dated 07.05.2003.

48) It is the contention of the Society that Defendant No.1 is not a member of the Society and O.S.NO.3884/2010 26 that execution and registration of the Sale Deed dated 07.05.2003 are not preceded by any resolution passed by the Society.

49) On the contrary, Defendant No.1 contends that she is the member of the Society. Her membership number is 482. She was allotted site No.701/I vide Allotment Letter dated 20.04.2003 by the Society. Possession certificate was given to her on 10.07.2003. After payment of sale consideration, Sale Deed was executed by Defendant No.2 representing the Society in her favour. As per Sale Deed, khatha and assessment in respect of suit schedule property were entered in her name. Tax was paid to BBMP. As per Sale Deed, she is the absolute owner in possession of suit schedule property.

50) At this stage, it is relevant to state the contention taken by Defendant No.2 in his written O.S.NO.3884/2010 27 statement. Defendant No.2 contends that it is the Society which executed Sale Deed in favour of Defendant No.1. He was authorized to execute the Sale Deed in favour of Defendant No.1. He only represented the Society being the President of the Society. He never executed Sale Deed in his individual or personal capacity.

51) It is contended that, as per the bye-laws of the Society, the Secretary and other office bearers process the application for allotment and receive the amount paid towards allotment of site. After scrutinizing the application received for allotment of site and after receipt of the sale consideration paid to the Secretary, they prepare Sale Deed to be executed in favour of the allottee. Only after completion of formalities by the office, document would be brought before him for signature on the Sale Deed to be executed in favour of the intending purchaser.

O.S.NO.3884/2010 28

52) It is also contended that Society has its own Auditor. All the proceedings of the Society are taken place through Directors and Office bearers. He has done nothing except the decision of the Society. Merely because he signed the document on behalf of the Society, he cannot be held responsible.

53) In the backdrop of the contention taken in written statement of Defendant No.2, it is necessary to have regard to the bye-laws of the Society.

54) Rule-52 of the Bye-laws at Ex.P.3 deals with duties of the Secretary. It reads as under :

"52. DUTIES OF THE SECRETARY : -
To summon all the meetings of the General Body and the Board.
(b) To record proceedings of such meetings in the minutes book.
(c) To call for first meeting of the newly constituted committee.
(e) To maintain account books, registers and other records, unless otherwise decided by the committee.

O.S.NO.3884/2010 29

(f) To produce records of the society before different authorities concerned with the working of the Society.

(g) To sign all the documents for and on behalf of the Society.

(h) To receive the application for membership, for withdrawal of deposits, and shares etc., and place the same before the Board.

To place before the Board of directors all documents relating to the loan applications from members, all vouchers and receipts pertaining to the receipts and payments statements.

Subject to such rules as may be framed from time to time or any resolution in that behalf, the secretary is empowered to sign all papers to transact business on behalf of the society, to acquire, draw interest or endorse all Government and other remittances, debentures, or shares and to represent the society in all litigations relating to the society. He shall be responsible for the the safe custody of the registers and all other records of the society inclusive of cash, stock and other properties of the society. The overall responsibilities of all financial transactions lies on the secretary. "

55) Chapter-VI of the Bye-laws deals with MISCELLANEOUS PROVISIONS. It reads as under :
O.S.NO.3884/2010 30 " (1) Register of members. (2) Share Register (3) Nomination Register (4) Receipt book. (5) Voucher book. (6) Cash book .(7) General Ledger. (8) Site deposit ledger. (9) Register of allotment of sites. (10) Property Register. (11) Investment Register. (12) Loan Register. (13) Mortgage Register (14) Register of furniture, fixtures and other equipments. (15) Register of Library. (16) Minutes book of the General Body meeting. (17) Minutes book of the Board of directors meeting. (18) Audit rectification register.
DOCUMENTS : The society shall maintain the following documents. (1) Application for members. (2) Letter of resignation of members (3) Application for transfer of shares/interest on the capital. (4) correspondence with the Registering Authority.
(5) Conveyance of property. (6) Agreement and contract deeds. (7) Application for sites with all connected activities.
(8) Approved plans of layout. (9) Copy of the registered bye-law with upto date amendments.
(10) certificate of Registration. (11) Memberwise loan application, sanction and documentations. (12) Periodical statements (13) Audit memos and audit reports (14) Notice and agenda of committee of management.
(15) Notice and agenda of General Body meeting.
(16) Copies of the K.C.S. Act and K.C.S. Rules.
 (17)         File      containing           the
 circulars/directions         issued          by
                                       O.S.NO.3884/2010
                          31


Registrar/Director of Audit or any other authority connected with the society. "

56) A plain reading of the above rules incorporated in the Bye-laws make it clear that except presiding over the meetings of the committee, no work has been assigned to the President in the Bye-laws specifically. All that duties is cast on the Secretary, who is the chief Executive Officer of the Society under the Bye-laws.

57) Even though, Defendant No.2 passed away after filing of written statement and during the trial, the contention taken in his written statement that all the affairs of the Society are being done by Secretary is supported by the rules laid down in the Bye-laws of the Society, and the same is also supported by the evidence of PW.1, who has emphatically deposed that all the affairs and the documents of the Society have been managed by the Secretary as per the bye-laws of the Society.

O.S.NO.3884/2010 32

58) Plaintiff's contention is that Defendant No.1, in collusion with Defendant No.2 seems to have got registered Sale Deed dated 07.05.2003. Except this bare statement in plaint, no particulars as to alleged fraud have been exemplified by the Society as mandated under Order VI Rule 4 of CPC.

59) Order VI Rule 4 of CPC deals with particulars to be given where necessary. It reads thus :

"4. Particulars to be given where necessary.- In all cases in which the party pleading relies on any misrepresentation, fraud, breach of trust, wilful default, or undue influence, and in all other cases in which particulars may be necessary beyond such as are exemplified in the forms aforesaid, particulars (with dates and items if necessary) shall be stated in the pleading."

60) Section 17 of the Indian Contract Act, 1872 defines 'fraud'. It is extracted as under :

"17. 'Fraud defined'.- 'Fraud means and includes any of the following acts committed by a party to a contract, or with his connivance , or by his agent, with intent to deceive another party thereto or his agent, or to induce him to enter into contract:
O.S.NO.3884/2010 33 (1) the suggestion, as a fact, of that which is not true, by one who does not believe it to be true;
(2) the active concealment of a fact by one having knowledge or belief of the fact;
(3) a promise made without any intention of performing it;
(4) any other act fitted to deceive;
(5) any such act or omission as the law specially declares to be fraudulent."

61) Thus, false assertion, active concealment, promise without intention of performing it, any other deceptive act, or any act declared as fraudulent would constitute 'fraud'.

62) Plaint does not give any particulars of fraud and manner of committing the fraud as envisaged in Section 17 of the Contract Act, 1872.

63) Sale Deed at Ex.P.1 goes to show that it has been executed by the Society. In the Sale Deed, Defendant No.2, being the President of the Society, O.S.NO.3884/2010 34 represented the Society. He has not executed the Sale Deed in his personal or individual capacity.

64) It has been pleaded in the plaint that Defendant No.2 was the President of the Society during the period 1999-2005. Sale Deed at Ex.P.1 was executed in favour of Defendant No.1 on 07.05.2003. Thus, it is clear that, at the time of execution of the Sale Deed in favour of Defendant No.1, Defendant No.2 was the President of the Society. In that eventuality, whatever the acts that were done by Defendant No.2 on behalf of the Society are binding on the Society.

65) In order to constitute fraud, either Society shall have played fraud on Defendant No.1 or Defendant No.1 shall have played fraud on the Society as envisaged in Section 17 of the Contract Act, 1872. In the present case, Society is trying to draw a line between President and the Society and O.S.NO.3884/2010 35 to project the President as independent of the Society by contending that Defendant No.1, in collusion with Defendant No.2, has obtained Sale Deed.

66) If it is hypothetically assumed that Defendant No.2 committed fraud on the Society, the commission of fraud cannot be attributable to Defendant No.1 unless the involvement of Defendant No.1 is established. In the present suit, there are no materials before the Court to say that Defendant No.1 played fraud upon the Society. Similarly, to say that Defendant No.2 committed fraud on the Society, no materials have been placed by the Society. On the contrary, PW.1 has deposed that no action has been taken by the Society against the President and Executive Committee for the acts committed by President and the Executive Committee.

O.S.NO.3884/2010 36

67) In evidence of PW.1, the President of the Society, who is said to have the personal knowledge of the affairs of the Society as contended by the Society in its written argument, does not disclose what type of fraud has been committed by Defendant No.1 in securing the Sale Deed from the Society. On the contrary, the evidence of PW.1 makes it clear that at the time of execution of the Sale Deed in favour of Defendant No.1, PW.1 was one of the members of the Executive Committee of the Society.

68) PW.1 has specifically deposed that, first time, he was elected as the Director of the Society in the year 1998-99 and thereafter also, he continued as Director of the Society.

69) It is deposed that Defendant No.2 was the President of the Society during the year 2002 to 2006. It is further deposed that at that time, he was O.S.NO.3884/2010 37 the Director of the Society. It is also deposed that when Defendant No.2 was the President of the Society, he executed Ex.P.1 in favour of Defendant No.1.

70) When PW.1 was put a question that he had not questioned the execution of Ex.P.1 in favour of Defendant No.1, he simply gave an evasive answer that the same did not come to his knowledge.

71) It is to be noticed that DW.1 has not been cross examined regarding the alleged contention of the fraud taken by the Society. Even a mere suggestion has not been put to DW.1 that she has obtained the Sale Deed by committing fraud upon the Society. Thus, it would be clear that there are no material particulars in the pleadings regarding the alleged fraud; no oral evidence has been adduced stating the particulars and manner of committing O.S.NO.3884/2010 38 the alleged fraud; and even there is no cross examination to DW.1 regarding the alleged fraud.

72) Defendant No.1 has produced original Allotment Letter dated 20.04.2003 at Ex.D.4 for allotting the suit schedule property to her and Possession Certificate dated 10.07.2003 at Ex.D.5 for delivering the possession of the suit schedule property to her. Allotment letter was issued to Defendant No.1 before execution of Sale Deed in favour of Defendant No.1, and after execution of the Sale Deed, Possession Certificate was issued in favour of Defendant No.1. Society does not dispute the said documents and does not contend that said documents have been obtained by Defendant No.1 by playing fraud upon the Society. Only suggestion that has been made to DW.1 is that the documents produced by her in the Court are all created to grab the suit schedule property belonging to the Society.

                                   O.S.NO.3884/2010
                        39


73)    In      Patel   Tippeswamy      vs.     Smt.

Gangamma         and   Others,   [2002(3)    Kar.L.J.

512B], the Hon'ble High Court of Karnataka was pleased to hold that ".... A party pleading fraud and misrepresentation in respect of a transaction must give material particulars of allegations, and in absence of such particulars, his plea is to be rejected..."

74) In Ranganayakamma and Another vs K.S.Prakash (deceased) by L.Rs and Others, 2006(3) Kar.L.J. 177A (DB)], the Hon'ble High Court of Karnataka was pleased to hold that "... General allegation without particulars are not sufficient".."

75) In Mariyappa K.S. vs. Siddalinga Shetty, 1989(1) Kar.L.J. 150 (DB)], the Hon'ble High Court of Karnataka was pleased to hold that ".. Absence of material particulars regarding fraud and O.S.NO.3884/2010 40 collusion, it is not possible to hold that plaint contains necessary averments as to fraud and collusion..."

76) Society has placed reliance on the judgment of the Hon'ble Supreme Court in the case of S.P.Chengalvaraya Naidu (Dead) vs. Jagannath (Dead) by L.Rs., [AIR 1994 SC 853], wherein the Hon'ble Supreme Court was pleased to hold that "judgment or decree obtained by playing fraud on the court is a nullity".

77) It is true that 'fraud' vitiates all solemn transactions. However, before holding that fraud is committed, the same shall be proved by giving material particulars and by placing cogent evidence. In absence of proving the alleged fact of fraud, it cannot be said that fraud is committed. Averment in plaint that Defendant No.1, in collusion with Defendant No.2, has obtained the Sale Deed in O.S.NO.3884/2010 41 her favour is a mere assertion, on the basis of which, no inference can be drawn that fraud has been committed in obtaining the Sale Deed by Defendant No.1 in absence of proving the said fact.

78) It is the contention of the Society that Defendant No.1 is not the member of the Society and she is not eligible for allotment of the site.

79) It is to be noticed that Defendant No.1 was issued with Allotment Letter and Possession Certificate by the Society. Sale Deed was executed in her favour by the Society. In that circumstance, presumption would naturally arise that since Defendant No.1 is the member of the Society, she was issued with Allotment Letter and Possession Certificate, and Sale Deed was executed in her favour. In that eventuality, burden lies upon the Society to prove that Defendant No.1 was not the member of the Society.

O.S.NO.3884/2010 42

80) Plaintiff has produced Share Register No.4 at Ex.P.4 and contends that membership number 482/SL stands in the name of one 'Vijaya'. In Ex.P.4, 482/SL is shown in the name of one 'Vijaya' and she is shown to be the member of the Society on 27.05.2002 and receipt number for having paid the membership fees is shown as 3628.

81) Defendant No.1 has produced the original receipt for having paid the membership fees of Rs.120/- at Ex.D.3. Ex.D.3 goes to show that Defendant No.1 paid the membership fees to the Society on 22.03.2003. In Ex.D.3, her membership number is shown as 482/A.SLF. The same membership number is also shown in the Allotment Letter and Possession Certificate issued to her by the Society.

82) Society relies upon the membership number 482/SL which was given on 27.05.2002, whereas, O.S.NO.3884/2010 43 membership given to Defendant No.1 is 482/A.SLF and same was given on 22.03.2003 and same is supported by the Allotment Letter and Possession Certificate.

83) Sale Deed at Ex.P.1 was registered without mentioning the membership number and same is left blank. As it is clear from the pleadings of Defendant No.2, Sale Deed was being prepared by the office of the Society. Society did not mention the membership number in the Sale Deed. Merely because membership number is left blank in the Sale Deed, it cannot be said that Defendant No.1 is not the member of the Society. Because before execution of the Sale Deed, Defendant No.1 became the member of the Society on 22.03.2003. Her membership number has been mentioned in the receipt for having paid the membership fees. Also, before registration of the Sale Deed, Defendant No.1 was issued Allotment Letter dated O.S.NO.3884/2010 44 20.04.2003, in which her membership number has been mentioned and even after registration of the Sale Deed, Defendant No.1 was issued with Possession Certificate on 10.07.2003, in which her membership number has been mentioned.

84) In the written statement of Defendant No.1, it is stated that at the time of issue of reply by Defendant No.1 to the letter issued by the Society, she wrongly mentioned her membership number in the reply as '278' instead of '482', and after tracing out the original papers, she issued fresh reply correcting her previous reply stating the membership number as '482'. As documentary evidence at Exs.D.1, D.4 and D.5 are available on records, whatever be the statement made in reply, which is contrary to Exs.D.1, D.4 and D.5, does not get primacy over documents. Be that as it may. There has been no letter allegedly sent by the Society to Defendant No.1 and no reply allegedly O.S.NO.3884/2010 45 sent by Defendant No.1 to the Society. In view of production of documentary evidence regarding the membership of Defendant No.1, there is no reason to contend that Defendant No.1, initially, in her written statement mentioned the membership number as '278' and later, pleading has been amended regarding the membership number.

85) Society has produced the receipt No.6284 at Ex.P.5, which stands in the name of one Mr.M.Jaimuni Rao, Bangalore, to say that receipt at Ex.D.3 relied upon by Defendant No.1 is created one.

86) It is to be noticed that receipt at Ex.D.3 bears the number as '6284' which is issued for payment of share fee and entrance fee. On the contrary, the Society has relied upon Ex.P.5 and contends that receipt number '6284' was issued to one Mr.M.Jaimuni Rao, Banfalore. Ex.P.5 makes it clear O.S.NO.3884/2010 46 that the receipt which bears the number as '6284' was issued on 07.04.2005 in the name of Mr.M.Jaimuni Rao, whereby, Mr. M.Jaimuni Rao paid a sum of Rs.20,000/- towards the advance amount of the site and further it shows the membership of Mr. M.Jaimuni Rao as '1248/SDL'. Whereas, Ex.D.3 was issued on 22.03.2003 in the name of Defendant No.1 for having paid membership fees to the Society and membership number is mentioned as '482/A.SLF' therein. By showing Ex.P.5, the Society is trying to project Ex.D.3 as false document. In fact, both documents have been issued by the Society. Ex.D.3 has been issued to Defendant No.1 for having paid the membership fees on 22.03.2003, whereas, Ex.P.5 has been issued to Mr.M.Jaimuni Rao for having paid the advance consideration amount towards the site. Thus, it is clear that the Society has made futile efforts in relying upon Ex.P.5.

O.S.NO.3884/2010 47

87) It is the further contention of the Society that no resolution was passed by the Board of the Society authorizing Defendant No.2 to execute the Sale Deed in favour of Defendant No.1 and that no sale consideration was paid by Defendant No.1.

88) It is important to note that it is the Society and Society only can say that whether resolution was actually passed or not in execution of the Sale Deed in favour of Defendant No.1 and other than Society, no one can say about the affairs of the Society.

89) Bye-laws requires that all the books and documents shall be maintained by the Secretary, who is the Chief Executive Officer of the Society as provided in Bye-laws.

90) Defendant No.1 has produced the copy of the application for membership given to the Society, O.S.NO.3884/2010 48 receipt issued by the Society for receiving the membership fees by the Society, allotment letter and possession certificate issued by the Society, khatha certificate and assessment issued by BBMP, tax paid receipt, and original Sale Deed executed by the Society at Exs.D.2 to D.9 and D.11.

91) Sale Deed at Ex.P.1 [D.11] specifically recites that "....Vendee being one such member applicant has been allotted a Site No.701/I in 40 x 40 feet dimension at the layout, for a consideration amount of Rs.98,000/- and the vendee has paid the said amount from time to time which vendor Society hereby acknowledge, subject to the conditions that the additional charges towards establishment of amenities and other funds created ...."

92) Society has not produced nomination register; receipt book; voucher; cash book; general ledger; site deposit ledger; register of allotment of O.S.NO.3884/2010 49 sites; property register; minutes of book of the General Body meetings; minutes of book of the Board of Directors meeting; and audit rectification register. These documents are required to be maintained by the Secretary as contemplated in Bye-laws.

93) Had the Society produced such documents and had they disclosed that Defendant No.1 is not the member of the Society and that she had not paid the consideration amount and that no resolution was passed to execute the Sale Deed, then it would be relevant to say that Defendant No.1 is not the member of the Society and that she has not paid the consideration amount and that Sale Deed has been executed by Defendant No.2 in favour of Defendant No.1 without there being passing of resolution.

O.S.NO.3884/2010 50

94) Society has produced Membership Register at Book No.4, which contains 'SL' series from '399 to 599'. On the contrary, membership number given to Defendant No.1 is 'A.SLF' series. No such register is produced. Society has suggested that documents produced by Defendant No.1 are all created for the purpose of this case. Mere denial would not take away the sanctity of the documents produced by Defendant No.1. Society could have produced Share Register, Nomination Register, Receipt Book, Voucher, Cash Book, General Ledger, Site Deposit Ledger, Register of Allotment of Sites, Property Register, Minutes of Book of the General Body Meetings, Minutes of Book of the Board of Directors Meeting, and Audit Rectification Register, and on production of the said documents, if they disclose that no such membership number as mentioned in Exs.D.3, D.4 and D.5 was given to Defendant No.1, then it could be said that membership number '482/A.SLF' series was not given to Defendant No.1.

O.S.NO.3884/2010 51

95) On the contrary, Ex.D.1, Index and Memo with letter of the Society accompanying with list of names and addresses of the allottees, makes it clear that in WP No.40994/2004, the Society has filed a Memo along with list of names and addresses of the allottees before the Hon'ble High Court of Karnataka as per the report of its Board of Directors dated 17.06.2006. In the list of allottees, at Sl.No.253, Defendant No.1 has been shown as allottee of Site No.701/I, which is the suit schedule property.

96) That being the case, no occasion has arisen to say that Defendant No.1 is not the member of the Society and that no consideration was paid to the Society and that the Sale Deed was executed by Defendant No.2 without there being any resolution. When the Society challenges the Sale Deed executed in favour of Defendant No.1 by Defendant No.2 on the ground of fraud, it is its bounden duty O.S.NO.3884/2010 52 to produce all such documents. On the contrary, all such documents have been withheld by the Society.

97) Section 114(f) and (g) of the Indian Evidence Act, 1872 specifically state that the Court may presume that the common course of business has been followed in particular cases and that evidence which could be and is not produced would, if produced, be unfavourable to the person who withholds it.

98) In absence of production of such documents, presumption would naturally arise that common course of business has been followed in the case of Defendant No.1 and in that view, it can be fairly said that if said documents were produced by the Society, the same would be unfavourable to the Society. In that view, there is no reason to accept the Society's contention that no resolution was passed by the Society for execution of the Sale O.S.NO.3884/2010 53 Deed by Defendant No.2 in favour of Defendant No.1 and that no consideration was paid to the Society.

99) Society contends that there have been gross irregularities in execution and registration of the Sale Deed in favour of Defendant No.1. It is nowhere mentioned in plaint, as well as evidence of PW.1 that what are the irregularities that were taken place in execution of Sale Deed. Be that as it may. Irregularities cannot be used interchangeably for fraud. In fact, irregularities mean irregularities and same cannot be termed as fraud. Even assuming that there has been irregularity in execution and registration of the Sale Deed in favour of Defendant No.1, same would be attributable to Society and same does not vitiate the Sale Deed validly executed by the Society in favour of Defendant No.1, unless such irregularity goes to the root of the matter.

O.S.NO.3884/2010 54

100) It is to be noticed that Bye-law No. 53 makes it clear that the Society shall allot sites/flats/houses only to members who are eligible as per bye-law No.10. Bye-law No.10 deals with rights of members. It states that the member does not already own a site or plot or house. A plain reading of Bye-laws, it would make it clear that there is no specific bar in the Bye-laws to allot the sites to non-members. Be that as it may.

101) In Binny Mill Labour Welfare House vs. D.R.Mruthyunjaya Aradhya, [ILR 2008 Kar 2245], the Hon'ble High Court of Karnataka was pleased to hold thus :

"36. It is true under the aforesaid bye-law the sale deed on behalf of the society is to be executed by the President, the Secretary, and three other Directors. In the instant case it is executed only by the President, Secretary and Treasurer, who is one of the Director and two other Directors have not executed the said sale deed. The question is whether it renders the sale void. In this regard it is useful to refer to a judgment of the Supreme court in the case of Co-Operative Central Bank Ltd. And Ors. V. Additional Industrial Tribunal, Andhra O.S.NO.3884/2010 55 Pradesh, Hyderabad and Ors. Wherein it has been held as under :
The bye-laws of a co-operative society framed in pursuance of the provisions of the Act cannot be held to be law or to have the force of law. It has no doubt been held that, if a statute gives power to a Government or other authority to make rules, the rules so framed have the force of Statute and are to be deemed to be incorporated as a part of the statute. That principle, however, does not apply to bye- law of the nature that a co-operative society is empowered by the Act to make. The bye-laws that are contemplated by the Act can be merely those which govern the internal management, business or administration of a society. They are plaintiff the nature of the Articles of Association of a company incorporated under the Companies Act. They may be binding between the persons affected by them, but they do not have the force of a statute.
37. In view of the aforesaid authoritative pronouncement of the Supreme court the said bye-law cannot be equated to law, rules or regulations. The said bye-laws only govern the internal management, business or administration of a society.

They are in the nature of Articles of Association of a Company incorporated under the Companies Act. It has no statutory force. Any act of the society contrary to the said bye-law ipso facto do not render the said act void and without authority. When the society enters into a contract with third parties or outsiders those outsiders are in no way bound by the said bye-law. The society is a body corporate by name having a perpetual succession and a common seal and when a contract is entered into by the office bearers of the society i.e., the President, O.S.NO.3884/2010 56 the Secretary and the Treasurer on behalf of the society with the third parties, it is binding on the society even though it is contrary to the bye-law. In fact on that ground till today no steps are taken by the society to get the said deed annulled. On the contrary, the society has executed the cancellation deed."

102) Sale Deed recites that Vendee acknowledges the possession of the suit schedule property. Apart from that, for having delivered the suit schedule property to Defendant No.1, Possession Certificate at Ex.D.5 has been issued to Defendant No.1. Accordingly, the khatha of suit schedule property has been entered in the name of Defendant No.1 in BBMP and Defendant No.1 paid tax to BBMP.

103) After institution of the suit, plaint prayer has been substantially amended by the Society to the effect that Defendant No.1 be directed to handover the vacant possession of suit schedule property to the Society.

O.S.NO.3884/2010 57

104) Having considered the above aspects of the matter, it can be fairly said that Society is not in lawful possession and enjoyment of the suit schedule property as on the date of the suit. Hence, question of interference by Defendant No.1 does not arise at all. Accordingly, I answer the above Issues.

105) Issue No.6 : Society's contention is that cause of action for the suit arose during March 2009, when the present President of the Society got the knowledge about execution and registration of the fraudulent, fabricated and collusive Sale Deed registered in the name of Defendant No.1.

106) Article 59 of the Limitation Act, 1963 states as follows :

Description of suit Period of Time from which period limitation begins to run
59. To cancel or set Three Years When the facts entitling aside an instrument or the Plaintiff to have the decree or for the instrument or decree rescission of a contract cancelled or set aside or the contract rescinded first become known to him.

O.S.NO.3884/2010 58

107) Society seeks the declaration of the Sale Deed as null and void on the ground of fraud. It is to be noticed that no such alleged fraud allegedly committed by Defendants has been proved by the Society in the instant suit. Hence, fact of alleged fraud as contended by the Society cannot be availed of by the Society as knowledge of execution of Sale Deed.

108) Sale Deed at Ex.P.1 [D.11] makes it abundantly clear that Society has registered the Sale Deed in favour of Defendant No.1 through its President, Defendant No.2 and same has got registered in the Office of Senior Sub-Registrar, Yelahanka, Bangalore vide Document No.BNG(U)- YLNK/4599/2003-04/1-10.

109) Section 3 of the Transfer of Property Act, 1882 deals with the word "Notice". It states that "A person is said to have notice" of a fact when he O.S.NO.3884/2010 59 actually knows that fact, or when, but for wilful abstention from an inquiry or search which he ought to have made, or gross negligence, he would have known it."

110) Explanation-I says that where any transaction relating to immovable property is required by law to be and has been effected by a registered instrument, any person acquiring such property shall be deemed to have notice of such instrument as from the date of registration.

111) Explanation-II says that any person acquiring any immovable property shall be deemed to have notice of the title, if any, of any person who is for the time being in its actual possession.

112) Explanation-III says that a person shall be deemed to have had notice of any fact if his agent acquires notice thereof while acting on his behalf in the course of business to which that fact is material.

O.S.NO.3884/2010 60

113) Proviso to Explanation-III says that if the agent fraudulently conceals the fact, the principal shall not be charged with notice thereof as against any person who was a party to or otherwise cognizant of the fraud.

114) Section 229 of the Indian Contract Act, 1872 provides that "any notice given to or information obtained by the agent, provided it be given or obtained in the course of the business transacted by him for the principal, has the same legal consequence as if it had been given to or obtained by the principal".

115) Thus, it would be clear that registration of a document is notice of all the facts stated in that document. Actual possession of the immovable property operates as constructive notice of the title to property. Notice to agent amounts to notice to principal.

O.S.NO.3884/2010 61

116) In the present suit, Allotment Letter was issued on 20.04.2003. Sale Deed was executed on 05.07.2003. Possession certificate was issued on 10.07.2003. Society does not dispute the Allotment Letter and Possession Certificate issued by it to Defendant No.1. Its only plea is that Sale Deed has been obtained by fraud. It has failed to prove the alleged plea of fraud. In that circumstance, execution and registration of Sale Deed by Defendant No.2 being the President of the Society shall be deemed to have been within the knowledge of the Society as on the date of execution and registration of the Sale Deed.

117) In Lachhman Dass vs. Jagat Ram, [(2007) 2 SCR 980], the Hon'ble Supreme Court was pleased to hold that "the execution of a registered deed of sale is also to be treated as a notice in terms of Section 3 of the Transfer of Property Act, 1882."

O.S.NO.3884/2010 62

118) Thus, Society, being the party to the Sale Deed cannot say that it is ignorant about the Sale Deed. In that view, it ought to have filed the suit within three years from the date of execution of the Sale Deed. However, same has been filed after lapse of 7 years.

119) Society's contention is that the present President came to the knowledge of the Sale Deed during March 2009. Said contention has been falsified by Ex.D.1. Ex.D.1 makes it clear that as per the report of the Board of Directors of the Society dated 17.01.2006, Society filed list of names of allottees before the Hon'ble High Court of Karnataka. Said list includes the name of Defendant No.1 also. In that view, there is no substance in the contention of the Society that it came to know about the Sale Deed in March 2009.

O.S.NO.3884/2010 63

120) Assuming that Society did not notice of the execution of Sale Deed on 05.07.2003, Ex.D.1 makes it clear that list of allottees was submitted before the Hon'ble High Court of Karnataka as per the report dated 17.01.2006 of the Board of Directors of the Society, and the report of the Board is considered as date of knowledge, suit ought to have been filed on or before 17.01.2009. However, the same has been filed on 07.06.2010. In that count also, suit filed by the Society is barred by limitation, accordingly, I answer the above issue in the affirmative.

121) Additional Issue No.2 framed on 22.02.2014 : Since during the trial of the suit, Defendant No.2 has passed way, the question of considering the said issue does not arise at all.

122) Additional Issue framed on 23.06.2014 and Issue No.5 : Society seeks alternative relief O.S.NO.3884/2010 64 of possession if Defendant No.1 is found to have been in possession of suit schedule property. As observed above, Defendant No.1 has been in lawful possession of suit schedule property on the basis of the Sale Deed validly executed by the Society. Society has failed to prove that Sale Deed is vitiated by fraud. Moreover, suit has been filed after a lapse of 7 years as observed above and same has been barred by limitation. In that view, Society does not deserve for the relief as prayed in the plaint, accordingly, I answer the above issues in the negative.

123) Issue No.7 : For the foregoing discussion and findings on Issues No.1 to 6, Additional Issues No.1 and 2 which is framed on 22.02.2014 and Additional Issue which is framed on 23.06.2014, I proceed to pass the following :

O.S.NO.3884/2010 65 ORDER (1) Suit filed by Plaintiffs is hereby dismissed.
(2) No order as to costs.
(3) Draw Decree accordingly.

(Dictated to the Judgment Writer directly on computer, typed matter corrected and then pronounced by me in open court, on this the 30th day of October 2021) (RAMA NAIK) VI Addl.City Civil & Sessions Judge Bengaluru City O.S.NO.3884/2010 66 ANNEXURE I. List of witnesses examined on behalf of :

(a) Plaintiff's side :

P.W.1 - Sri.K.Sippegowda, dtd. 09.11.2012

(b) Defendants side :

D.W.1 - Smt.Thara thimmaiah, dtd.11.07.2019 II. List of documents exhibited on behalf of :
      (a)     Plaintiff's side :

            Ex.P.1   Certified   copy      of    Sale     Deed
                     dtd.07.05.2003
Ex.P.2 Resolution of the Plaintiff dtd.16.04.2010 Ex.P.3 Certified copy of Bye-laws of the Society Ex.P.4 Book No.4 showing the names of members of Plaintiff Society Ex.P.5 Carbon copy of Receipt No.6284 dtd.07.04.05 in the name of Mr.M.Jaimuni Rao, Bangalore, for having received advance amount of Rs.20,000/- [Exhibited in cross-examination of DW.1 on

23.10.2019]

(b) Defendants side :

Ex.D.1 Index,Memo along with letter of Plaintiff dd.30.11.2007 Ex.D.2 Membership application of Defendant No.1 dtd.22.03.2003 Ex.D.3 Receipt dtd.22.03.2003 issued by Plaintiff Ex.D.4 Site Allotment Letter dtd.20.04.2003 O.S.NO.3884/2010 67 Ex.D.5 Possession Certificate dtd.10.07.2003 Ex.D.5(a) Signature of President of Plaintiff Society [Exhibited in cross-examination of DW.1 on 23.10.2019] Ex.D.6 Notice issued to Defendant No.1 by CMC dtd.24.07.2003 Ex.D.7 Khatha Certificate issued by CMC dtd.30.07.2003 Ex.D.8 Tax paid receipt issued by BBMP dtd.02.05.2011 Ex.D.9 Tax Paid receipt issued by BBMP for the year 2019-20 Ex.D.10 Receipt dtd.29.12.2008 issued by Plaintiff for having received belated site payment Ex.D.11 Original Sale Deed dtd.07.05.2003 Ex.D.12 Letter issued by Defendant No.2 to the Sub-Registrar, Yelahanka regarding exemption from personnel appearance VI Addl.City Civil & Sessions Judge Bengaluru City O.S.NO.3884/2010 68