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 3, Cited by 0]

Karnataka High Court

Shri Mahesh Babu vs Sri C R Channabasappa on 24 March, 2026

                                             -1-
                                                     NC: 2026:KHC:16540
                                                     W.P. No.7473/2021


                HC-KAR




                    IN THE HIGH COURT OF KARNATAKA AT BENGALURU
                         DATED THIS THE 24TH DAY OF MARCH, 2026
                                        BEFORE
                     THE HON'BLE MR. JUSTICE VIJAYKUMAR A. PATIL
                         WRIT PETITION NO.7473/2021 (GM-CPC)


               BETWEEN:

                     SHRI. MAHESH BABU
                     SINCE DEAD REPRESENTED
                     BY HIS LEGAL REPRESENTATIVES.

               1.    H.U. LAVANYA
                     AGED ABOUT 41 YEARS
                     W/O MAHESH BABU.

               2.    KUM. R.M. LAKSHMI
Digitally signed     AGED ABOUT 17 YEARS
by RUPA V            D/O LATE MAHESH BABU.
Location: HIGH 3.    KUM. R.M. NAMRATHA
COURT OF             AGED ABOUT 15 YEARS
KARNATAKA            D/O LATE MAHESH BABU.

                     ALL ARE R/AT RANGANATHAPURA
                     LAKKENAHALLI POST
                     CHELLUR HOBLI, GUBBI TALUK
                     TUMKUR DISTRICT-572101.

                     SINCE PETITIONER NO.2 AND 3 ARE
                     MINORS REPRESENTED BY HER MOTHER
                     AS A NATURAL GUARDIAN SINCE THEIR
                     FATHER IS EXPIRED.

                                                         ...PETITIONERS
               (BY SRI. SAMPATH A, ADV.,)
                           -2-
                                      NC: 2026:KHC:16540
                                      W.P. No.7473/2021


HC-KAR




AND:

1.   SRI. C.R. CHANNABASAPPA
     AGED ABOUT 67 YEARS
     S/O LATE RAJAPPA SHETTY
     R/AT NO.56, 2ND CROSS
     7TH C MAIN, RPC LAYOUT
     VIJAYANAGAR, BANGALORE-560040.

2.   SMT. SAKKUBAI @ SAKKU
     AGED ABOUT 77 YEARS
     W/O LATE K.R. DANANJAYA
     C/O SRIRAMULU
     GOVINDASWAMY COLONY
     RAILWAY ROAD, KOTTAM POST
     SIRKALLI TALUK
     NAGAPATNAM DISTRICT
     TAMIL NADU-611001.

3.   THE BRANCH MANAGER
     TGMC BANK LTD
     RAJAJINAGAR BRANCH
     BENGALURU-560010.

     [NOTICE TO R-3 MAY BE D/W
     AS IT IS A FORMAL PARTY]

                                         ...RESPONDENTS
(BY SRI. SRIDHARA N, ADV., FOR R1
    SRI. T. BASAVARAJ, ADV., FOR R3
R2 SERVED BUT UNREPRESENTED)
                           ---
     THIS W.P. IS FILED UNDER ARTICLE 227 OF THE
CONSTITUTION OF INDIA, PRAYING TO CALL FOR RECORDS OF
OS NO.3555/2007 PENDING ON THE FILE OF LEARNED LV
ADDL CITY CIVIL AND SESSIONS JUDGE (CCH-56) AT
BENGALURU. SET ASIDE THE ORDER DTD 08.03.2021 ON IA
NO.XXI IN OS NO.3555/2007 PASSED BY THE LEARNED LV
ADDL CITY CIVIL AND SESSIONS JUDGE (CCH-56) AT
                                 -3-
                                                NC: 2026:KHC:16540
                                              W.P. No.7473/2021


HC-KAR




BENGALURU, VIDE ANNX-A AND CONSEQUENTLY ALLOW THE
APPLICATION & ETC.

     THIS PETITION HAVING BEEN HEARD AND RESERVED ON
18.03.2026, COMING ON FOR PRONOUNCEMENT OF ORDER,
THIS DAY, THE COURT MADE THE FOLLOWING:

CORAM: HON'BLE MR. JUSTICE VIJAYKUMAR A. PATIL

                         CAV ORDER

      This writ petition is filed challenging the order dated

08.03.2021      passed         on     I.A.No.XXI          filed     in

O.S.No.3555/2007 by the LV Additional City Civil and

Sessions Judge at Bangalore (CCH-56) (for short, 'the Trial

Court').


      2.   Sri.Sampath        A.,   learned     counsel     for    the

petitioners submits that the plaintiffs have filed a suit

against the respondents for the relief of declaration that

the plaintiffs are the owners of the suit schedule property

and   further   relief   to    declare   that     the     decree    in

O.S.No.6713/2003 and the sale deed dated 23.03.2007

were not binding on them. In the said suit, the plaintiffs

have filed an application seeking amendment of the plaint
                                -4-
                                                NC: 2026:KHC:16540
                                            W.P. No.7473/2021


HC-KAR




to bring the subsequent events on record.                The said

application was rejected by the Trial Court on the ground

that the amendment sought is not connected to the

controversy involved in the suit and as on the date of filing

of the written statement, the defendants have disputed

the possession of the plaintiffs over the suit schedule

property and the prayer sought in the amendment

application is a distinct cause of action and the remedy lies

elsewhere. It is submitted that the defendants filed a suit

against the tenants of the plaintiffs which was decreed and

thereafter, in an execution proceeding, they got the

possession of the suit schedule property which compelled

the petitioners to file an application seeking for the

amendment of the pleading and an additional relief of

possession which is a consequential relief to the main

relief. In support of his contentions, he placed reliance on

the   decision   of   this   Court   in   the    case   of   SHRI
                                         -5-
                                                           NC: 2026:KHC:16540
                                                       W.P. No.7473/2021


    HC-KAR




MOHAMMADRAFI AND ANOTHER Vs. BANDENAWAZ

AND OTHERS1 and seeks to allow the petition.


          3.     Per contra, the learned counsel appearing for

the respondents supports the impugned order of the Trial

Court          and submits that          the    application       is filed     for

amendment after the commencement of the trial and

without any due diligence.               It is submitted that PW-1 in

the cross-examination has admitted that the defendants

have taken possession in the year 2005 and if that is so,

the      amendment          sought      as     well   as    the    prayer      for

possession are beyond the period of limitation.                              It is

further submitted that the tenants of the ground floor

have handed over the possession to the defendant No.1

and insofar as the tenants of the first floor, the defendants

entered into an agreement with them and for the breach

of such agreement, they filed a suit for ejectment which

came to be decreed.                   All these facts were within the

knowledge of the plaintiffs. Hence, the Trial Court rightly
1
    W.P.No.108512/2025 dt. 16.12.25
                                  -6-
                                           NC: 2026:KHC:16540
                                           W.P. No.7473/2021


    HC-KAR




declined to entertain the application for amendment.       In

support of his contentions, he placed reliance on the

decisions of the Hon'ble Supreme Court in the case of

PANDIT MALHARI MAHALE Vs. MONIKA PANDIT

MAHALE           AND        OTHERS2,   M    REVANNA      Vs.

ANJANAMMA (DEAD) BY LRS AND OTHERS3 AND

SHANTI DEVI (SINCE DECEASED) THROUGH LEGAL

REPRESENTATIVE. GORAN Vs. JAGAN DEVI AND

ORS.4 and seeks to dismiss the writ petition.


         4.   I have heard the arguments of the learned

counsel for the petitioners, learned counsel for the

respondents and perused the material available on record.


         5.   The petitioners filed O.S.No.3555/2007 against

the respondent Nos.1 and 2 seeking prayer to declare that

the plaintiffs are the full and absolute owners of the suit

schedule property and consequently, to declare that the

decree obtained by the defendant No.1 against the
2
  (2020) 11 SCC 549
3
  (2019) 4 SCC 332
4
  (2025) LIVELAW (SC) 900
                               -7-
                                            NC: 2026:KHC:16540
                                           W.P. No.7473/2021


HC-KAR




defendant No.2 dated 27.11.2005 in O.S.No.6713/2003

and sale deed dated 23.03.2007 registered on 04.04.2007

are null and void and not binding on the plaintiffs.        The

case of the plaintiffs is that the suit schedule property was

bequeathed in favour of the original plaintiff by his

adoptive father late K.R.Dhananjaya by way of registered

Will dated 17.12.1999. It is averred that the adoption of

the original plaintiff to the younger brother of the plaintiff's

father is confirmed in the decree in O.S.No.127/1999. The

name of the original plaintiff was entered in the revenue

records based on such Will and the plaintiffs are in

enjoyment of the suit schedule property without any

hindrance, they have made several improvements by

raising the funds. It is further averred that the defendant

No.2 who was residing separately, in collusion with the

defendant No.1, concocted the agreement of sale in the

name of late Sri.K.R.Dhananjaya by forging his signature

and based on such agreement, the defendant No.1 filed a

suit in O.S.No.6713/2013 for specific performance of the
                                 -8-
                                             NC: 2026:KHC:16540
                                             W.P. No.7473/2021


HC-KAR




agreement which came to be decreed. It is also averred

that the defendant No.1 filed an execution petition in

E.P.No.1748/2006 and got the sale deed executed and

registered on 04.04.2007.             It is contended that the

defendant No.1 tried to take possession of the property

from the tenants of the petitioners which was resisted by

him.     The respondents filed a detailed written statement

denying the assertions in the plaint by contending that the

defendant     No.1   is   the   absolute    owner   in   peaceful

possession and enjoyment of the suit schedule property.

It is specifically denied that the defendants made any

attempt to dispossess the plaintiffs and the tenants from

the suit schedule property.


       6.    The records further indicate that the defendant

No.1 filed O.S.No.4400/2010 against the tenants who

were in the premises, for ejectment and delivery of the

possession.      The said suit came to be decreed on

01.01.2016.     The defendant No.1 has contended before

this Court that he has independently entered into an
                             -9-
                                         NC: 2026:KHC:16540
                                        W.P. No.7473/2021


HC-KAR




agreement with the tenants and for violation of the terms

of the tenancy agreement, the suit for ejection was filed

which was decreed. It is also noticed that the defendant

No.1 filed an execution case in E.P.No.2838/2017 and

through the process of the Court, the tenants were evicted

on 25.01.2019 and the defendant No.1 took possession.

Though it is contended by the defendant No.1 in this

proceeding that the suit and the execution proceedings for

ejectment and taking over the possession is only with

regard to the first floor of the property and the ground

floor property was already with the defendant No.1. I am

of the considered view that the said aspect is required to

be considered by the Trial Court during the trial. It is to

be noticed that the proposed amendment sought by the

plaintiffs is the subsequent events after filing of the suit

and those facts are required to be brought on record for

complete adjudication of the dispute between the parties.

It is to be further noticed that the relief of possession

sought by the plaintiffs is consequential to the main relief
                             - 10 -
                                           NC: 2026:KHC:16540
                                           W.P. No.7473/2021


HC-KAR




sought in the plaint and the relief of possession is sought

by the plaintiffs based on the specific foundation that the

defendant No.1 filed the suit against the defendant No.2,

got the sale deed executed in his favour and thereafter,

filed a suit for ejectment against the tenants claimed to be

of the plaintiffs and got them evicted in the execution

proceedings   and   these   events   are    required   to   be

considered by the Trial Court to grant the relief sought in

the plaint. It is also noticed that the relief sought by the

plaintiffs in the suit is for the declaration of their

ownership, declaration that the judgment and decree in

O.S.No.6713/2003 and the sale deed dated 23.03.2007

registered on 04.04.2007 are null and void and not binding

on them and if the plaintiffs are able to prove his case

before the Trial Court and the Trial Court decrees the suit

in favour of the plaintiffs, then petitioner cannot be asked

to file a suit for possession separately which would lead to

the multiplicity of the proceedings. The contention of the

defendant No.1 that the plaintiffs were having knowledge
                                 - 11 -
                                                  NC: 2026:KHC:16540
                                                  W.P. No.7473/2021


HC-KAR




with regard to the dispossession which is admitted by PW-

1, there is no due diligence and the prayer sought is

barred by the law of limitation, are required to be

considered by the Trial Court during the trial. The decision

in the case of PANDIT MALHARI MAHALE referred

supra, is with regard to the proviso to Order VI Rule 17

read with Section 151 of the Code of Civil Procedure, 1908

(for short, 'the CPC') and in the said case, the plaintiff has

failed to establish due diligence.             However, the case on

hand is different on facts as the plaintiffs intend to bring

the subsequent events on record.               In the decision in the

case of M.REVANNA referred supra, at paragraphs 7 and

9, it is held as under:

           "7. Leave to amend            may    be refused if it
         introduces a totally different, new and inconsistent
         case, or challenges the fundamental character of
         the suit. The proviso to Order 6 Rule 17 CPC
         virtually prevents an application for amendment of
         pleadings from being allowed after the trial has
         commenced,    unless    the     court    comes   to   the
         conclusion that in spite of due diligence, the party
         could not have raised the matter before the
                                        - 12 -
                                                           NC: 2026:KHC:16540
                                                           W.P. No.7473/2021


HC-KAR




         commencement of the trial. The proviso, to an
         extent,     curtails     absolute           discretion   to   allow
         amendment at any stage. Therefore, the burden is
         on the person who seeks an amendment after
         commencement of the trial to show that in spite of
         due diligence, such an amendment could not have
         been sought earlier. There cannot be any dispute
         that an amendment cannot be claimed as a matter
         of right, and under all circumstances. Though
         normally amendments are allowed in the pleadings
         to avoid multiplicity of litigation, the court needs to
         take into consideration whether the application for
         amendment is bona fide or mala fide and whether
         the amendment causes such prejudice to the other
         side which cannot be compensated adequately in
         terms of money.


            9. Having regard to the totality of the facts and
         circumstances of the case, we are of the considered
         opinion that the application for amendment of the
         plaint is not only belated but also not bona fide,
         and if allowed, would change the nature and
         character     of   the    suit.        If   the   application     for
         amendment is allowed, the same would lead to a
         travesty of justice, inasmuch as the Court would be
         allowing    Plaintiffs    1     to      5    to   withdraw      their
         admission made in the plaint that the partition had
         not taken place earlier. Hence, to grant permission
                                - 13 -
                                             NC: 2026:KHC:16540
                                            W.P. No.7473/2021


HC-KAR




         for amendment of the plaint at this stage would
         cause serious prejudice to Plaintiff 6 Respondent 1
         herein."


     7.      The aforesaid decision also refers to the aspect

of due diligence and it is further held that the amendment

cannot be claimed as a matter of right and under all the

circumstances.      Though normally the amendments are

allowed in pleadings, to avoid multiplicity of litigation, the

Court needs to take into consideration whether the

application for amendment is bona fide or mala fide and

whether the amendment causes any prejudice to the other

side which cannot be compensated in terms of money and

allowing the amendment would lead to withdrawal of

admission.     In the case on hand, the plaintiffs intend to

place on record the subsequent event of filing the suit for

ejectment against the tenants, taking over possession

from the tenants in the judicial proceedings and that no

prejudice would be caused to the defendants by allowing

the amendment. Insofar as the alleged admission of PW-1

in the evidence, it is a stray sentence with regard to taking
                                    - 14 -
                                                    NC: 2026:KHC:16540
                                                    W.P. No.7473/2021


HC-KAR




of the possession by the defendant No.1 and based on

such a stray sentence, at the stage of consideration of the

application for amendment of the pleadings, there cannot

be any finding with regard to the clear admission of PW-1

or the aspect of limitation. The Trial Court is required to

consider the aspect of admission of PW-1 with regard to

the possession and based on such admission, it is required

to consider whether the plea for possession is beyond the

period of limitation.


       8.      The Co-ordinate Bench in the case of MOHD.

RAFI        has considered the effect of proviso to Order VI

Rule 17 of the CPC. Some of the paragraphs of the said

decision is extracted hereinbelow:

       "22. Since the original text of Order VI Rule 17 of
       the Code is retained in the 2002 amendment to the
       Code, it is apparent that Parliament did not do
       away with the primary purpose of the rule providing
       amendment, i.e., to:
            (a) decide the real questions in controversy;
            (b) avoid multiplicity of litigation.
                                  - 15 -
                                                   NC: 2026:KHC:16540
                                                  W.P. No.7473/2021


HC-KAR




     23. The principles of liberal construction still apply
     in those situations where the application seeking
     amendment of pleading is filed to avoid multiplicity
     of litigations and to resolve all controversy between
     the parties, notwithstanding the proviso. However,
     the proviso cannot be made nugatory; it has a
     purpose to serve in appropriate cases.


     24. It may not be possible to exhaustively list
     where       amendment                applications         "post-
     commencement of trial" have to be allowed in spite
     of the party applying for amendment not passing
     the "due diligence test".


     25. The Court is of the considered view that in the
     following   instances        (illustratively        and     not
     exhaustively), applications seeking amendment of
     pleadings can be allowed without the "due diligence
     test," even if such applications are filed "post-
     commencement of trial."
     Applications to:
     (a) correct typographical errors in the dates of
         events, documents, etc.;
     (b) correct property number, extent, location, or
         discrepancies in the boundary or any other
         misdescription of the property;
     (c) insert events and developments that have taken
         place post-filing of the suit and which have a
                                         - 16 -
                                                               NC: 2026:KHC:16540
                                                           W.P. No.7473/2021


HC-KAR




            bearing          on             the        final          decision;
            (d) incorporate a prayer owing to a subsequent
            event     that       has        taken    place      during      the
            pendency        of    the       suit,   keeping          open   the
            question of limitation;
     (e) add a few additional facts or furnish better
            particulars to the facts already pleaded;
     (f) add facts in support of the relief already
            claimed;
     (g) seek relief in the alternative, which is in the
            nature of a lesser relief than the one already
            claimed. Example: In a suit for declaration of
            exclusive title and injunction, an application
            seeking the alternative relief of partition.
     (h) Seek additional relief or relief ancillary to the
            main relief when the relief sought by way of
            amendment is available based on the pleadings
            already made.


     26. In the aforementioned situations (broadly or
     generally speaking, excluding exceptional cases), in
     case     the     application            seeking      amendment          of
     pleading is rejected on the premise that the
     applicant has not passed the "due diligence" test, it
     would cause injustice and would defeat the object
     of the first (main) part of Order VI Rule 17 of the
     Code,     which     aims          at    minimizing         or    avoiding
     multiplicity      of        litigation         and    provides         for
                                - 17 -
                                                  NC: 2026:KHC:16540
                                                 W.P. No.7473/2021


HC-KAR




     determining real questions in controversy between
     the parties.


     29. There is one more angle to hold that every
     application under Order VI Rule 17 of the Code
     "post commencement of the trial" need not undergo
     the due diligence test as contemplated in the
     proviso. Order VI Rule 17 of the Code was omitted
     in 1999. It was re-introduced in 2002, albeit with a
     restrictive proviso. However, reintroduced part still
     contains the expression "at any stage of the
     proceedings". Said expression is not replaced by
     the expression "before commencement of the trial"
     or any other suitable expression of giving similar
     meaning.


     35. In the instant case, the plaintiffs asserted to be
     the owners of the suit property and claimed to be in
     possession as of the date of the suit, and sought
     the declaration of title and injunction. In the year
     2024, 10 years after the suit, and after cross-
     examination of PW2, amendment was sought to
     incorporate     the    plea        that   plaintiffs   were
     dispossessed in 2022 and the additional relief of
     possession.     Whether        the        plaintiffs   were
     dispossessed prior to the suit as alleged by the
     defendants, or during the pendency of the suit as
     alleged by the plaintiffs, is a matter of trial.
                              - 18 -
                                            NC: 2026:KHC:16540
                                            W.P. No.7473/2021


HC-KAR




     36. Thus, this is one such case where the "due
     diligence" test as provided under the proviso to
     Order VI Rule 17 of the Code does not assume
     importance, and in a situation brought in this case,
     the proviso has to yield to the main part of Order VI
     Rule 17 of the Code to achieve the purpose behind
     the provision providing for amendment. The Trial
     Court could not have dismissed the application
     seeking amendment to incorporate the prayer for
     possession and facts to support such a prayer
     merely because the trial had commenced.


     37. On the question of delay: The Trial Court also
     dismissed the application on the premise that the
     application seeking amendment was filed 10 years
     after the suit.


     44. The application seeking amendment was filed in
     2024 to seek the relief of possession, asserting that
     the   dispossession   occurred   in   2022.   This   is
     apparently contrary to the admission in cross-
     examination.


     45. To substantiate the dispossession in the year
     2022, the plaintiffs rely on the statement of PW2.


     46. The question is whether the Court must at the
     stage of application seeking amendment of pleading
                                 - 19 -
                                                 NC: 2026:KHC:16540
                                                 W.P. No.7473/2021


HC-KAR




     is required to determine the merits of the proposed
     amendment i.e., if dispossession occurred in 2014
     or 2022. The law in this behalf is well-settled: the
     Court is not required to get into the merits of
     averments    in    the   proposed        amendment      while
     considering the amendment application. There is no
     need to decide on the date of dispossession while
     considering the application seeking amendment.
     Thus, even if the plaintiffs have admitted in cross-
     examination that they were dispossessed in 2014
     (i.e., prior to the suit), the application filed in 2024
     seeking amendment to incorporate the plea for
     possession    is   necessary        to   decide   the    real
     controversy between the parties, as to when the
     dispossession took place."


     9.    Keeping in mind the various decisions referred

supra and considering the peculiar facts and circumstances

of the case, I am of the considered view that the Trial

Court has committed an error in recording the finding that

the proposed amendment does not amount to bringing

subsequent events on record and such facts are not

connected with the controversy involved in the suit and it

is a distinct cause of action. The proposed amendment, as
                               - 20 -
                                                NC: 2026:KHC:16540
                                                W.P. No.7473/2021


HC-KAR




already stated supra is the subsequent event that the

plaintiffs intend to bring on record with regard to the

dispossession of the plaintiffs through the process of the

Court in the suit and the execution proceedings instituted

by the defendant No.1 and no prejudice would be caused

to the other side if the amendment is allowed.            Keeping

this principle in mind and also considering the fact that the

proposed amendment would aid the main relief sought in

the plaint, the plaintiffs cannot be compelled to file a

separate suit for possession.


     10.    For the aforementioned reasons, I proceed to

pass the following:

                           ORDER

(i) The writ petition is allowed.

(ii) The impugned order dated 08.03.2021 passed on I.A.No.XXI filed in O.S.No.3555/2007 by the LV Additional City Civil and Sessions Judge at Bangalore, is set aside. Consequently,

- 21 -

NC: 2026:KHC:16540 W.P. No.7473/2021 HC-KAR I.A.No.XXI filed under Order VI Rule 17 read with Section 151 of the CPC, is allowed.

No order as to costs.

Sd/-

(VIJAYKUMAR A. PATIL) JUDGE RV List No.: 3 Sl No.: 1