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

Sri P Basavanna vs Smt. Jagadhamba on 6 November, 2025

Author: H.P.Sandesh

Bench: H.P.Sandesh

                                              -1-
                                                         NC: 2025:KHC:44910
                                                        RSA No. 865 of 2025


                   HC-KAR




                   IN THE HIGH COURT OF KARNATAKA AT BENGALURU

                        DATED THIS THE 6TH DAY OF NOVEMBER, 2025

                                           BEFORE
                            THE HON'BLE MR. JUSTICE H.P.SANDESH
                         REGULAR SECOND APPEAL NO. 865 OF 2025


                   BETWEEN:

                   SRI P BASAVANNA
                   S/O LATE PUTASWAMAPPA,
                   AGED ABOUT 65 YEARS,
                   R/AT ACHAGUNDLA VILLAGE,
                   KASABA HOBLI,
                   NANJANGUD TALUK-571301
                                                               ...APPELLANT
                   (BY SRI. NANJUNDA SWAMY N., ADVOCATE)
                   AND:

                   1.   SMT. JAGADHAMBA
                        W/O. LATE. MAHADEVASHETTY,
                        AGED ABOUT 73 YEARS
Digitally signed
by JUANITA         2.   SRI. KRISHNA
THEJESWINI
                        S/O. LATE MAHADEVASHETTY,
Location: HIGH          AGED ABOUT 58 YEARS.
COURT OF
KARNATAKA
                   3.   SRI. LOKESH
                        S/O. LATE. MAHADEVASHETTY,
                        AGED ABOUT 54 YEARS.
                        RESPONDENTS NO.1 TO 3 ARE
                        R/AT TELUGU SHETTARA BEEDI,
                        KALALE VILLAGE, KASABA HOBLI,
                        NANJANGUD TALUK-571118
                                                            ...RESPONDENTS
                                    -2-
                                                   NC: 2025:KHC:44910
                                                 RSA No. 865 of 2025


    HC-KAR




         THIS RSA IS FILED UNDER SEC.100 OF CPC., AGAINST
THE JUDGEMENT AND DECREE DATED 01.10.2024 PASSED IN
RA NO. 32/2020 ON THE FILE OF SENIOR CIVIL JUDGE AND
JMFC,         NANJANGUD,     DISMISSING         THE       APPEAL       AND
CONFIRMING         THE     JUDGEMENT         AND        DECREE     DATED
16.06.2020 PASSED IN OS NO.85/2012 ON THE FILE OF II
ADDITIONAL CIVIL JUDGE AND JMFC, NANJANGUD AND ETC.

         THIS APPEAL, COMING ON FOR ADMISSION, THIS DAY,
JUDGMENT WAS DELIVERED THEREIN AS UNDER:
`




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


                         ORAL JUDGMENT

Heard the learned counsel appearing for the appellant-plaintiff.

2. This matter is listed for admission and the appeal is filed against the concurrent findings.

3. The factual matrix of the case of the plaintiff before the trial court while seeking the relief of declaration and permanent injunction specifically pleaded that defendants have lost their right of redemption and also lost their right to recover possession of the suit schedule -3- NC: 2025:KHC:44910 RSA No. 865 of 2025 HC-KAR property and plaintiff became the absolute owner of the suit schedule property and also the contention that defendants are interfering with possession and defendants No.1 and 3 appeared and filed the objections, stating that they are entitled to delivery of possession of the suit schedule property since mortgage period is over, and also they are entitled for mesne profits and separate inquiry to be held for determination of the same and additional issue was also framed based on the written statement of defendant No.2, that the alleged mortgage deed dated 18.11.1974, executed by his father in favour of plaintiff is not binding on him and further contention that the suit is barred by limitation. The trial court having given opportunity to both parties, considered both oral and documentary evidence available on record and answered the issue No.1 as negative that he is not entitled for the relief of declaration as sought. However, the trial court comes to the conclusion that plaintiff is entitled for possession and if entitled for permanent injunction that -4- NC: 2025:KHC:44910 RSA No. 865 of 2025 HC-KAR there is an interference by the defendants and also answered issue No.3 partly in affirmative, coming to the conclusion that the plaintiff was entitled for permanent injunction unless the property was redeemed under law, i.e., due process of law and answered issue No.4 to 6 as negative. So also additional issue Nos.1 and 3 as negative and additional issue No.2 is answered as affirmative and ultimately granted the relief of permanent injunction and dismissed the suit for declaration. The same is challenged before the Appellate Court in R.A.No.32/2020, and Appellate Court also having considered the grounds which have been urged in the appeal memo, formulated the point whether the judgment and decree of the trial court in dismissal of the suit for declaration is an erroneous observation and whether it requires interference of this Court and Appellate Court also having reassessed the material available on record, confirmed the judgment of the trial Court and dismissed the appeal. Being aggrieved -5- NC: 2025:KHC:44910 RSA No. 865 of 2025 HC-KAR by the concurrent findings, the present second appeal is filed before this Court.

4. The counsel appearing for the appellant would vehemently contend that both the courts have committed an error in coming to the conclusion that Ex.P1 is usufructory mortgage under Section 58(d) of the TP Act and respondents are entitled to redeem the mortgage and they are entitled to recover the possession of the schedule property from the appellant and also both the courts were not justified in coming to the conclusion that respondents are entitled for the relief of redemption, even though the same is barred by law and hence this Court has to admit the second appeal and frame substantial questions of law.

5. Having heard the appellant counsel and also the reasons assigned by the trial court and particularly considering the factual aspects of the case, plaintiff has sought for the relief of declaration that defendants have lost their right to redeem and lost their right to recover -6- NC: 2025:KHC:44910 RSA No. 865 of 2025 HC-KAR possession of the schedule property. Defendants' main contention is that they are entitled for the relief and also entitled for possession of the property and trial court having considered the document of mortgage deed comes to the conclusion that the plaintiff is not entitled for the relief of declaration and also passed an order that they are entitled for permanent injunction consequent upon taking into note of the mortgage and also specific order was passed entitling the plaintiff for permanent injunction until and unless they redeem the mortgage in accordance with law. The finding of the trial court is also very clear that until and unless they redeem the mortgage in accordance with law and also while seeking the relief of the redemption of mortgage and the same has to be considered in accordance with law and the very contention of the appellant counsel that the same is barred by time and time is stipulated and the said ground can be urged before the trial court, since already the respondents have filed the suit in O.S.No.2501 of 2020 and all other -7- NC: 2025:KHC:44910 RSA No. 865 of 2025 HC-KAR grounds available to the appellant can also be urged in a suit for redemption filed by the respondents and no ground is made out to admit and frame any substantial question of law with regard to the rejection of prayer of declaration. Hence, it is not a case for admitting the second appeal and framing any substantial question of law invoking Section 100 of CPC.

6. In view of the discussions made above, I pass the following;

ORDER

(i) The second appeal is dismissed.

(ii) Keeping the observations made hereinabove, the appellant having right to raise all defences in accordance with law.

Sd/-

(H.P.SANDESH) JUDGE KLY/-