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 1, Cited by 0]

Karnataka High Court

Ramesh vs S Bettegowda on 25 October, 2025

Author: H.P.Sandesh

Bench: H.P.Sandesh

                                                -1-
                                                          NC: 2025:KHC:42269
                                                        RSA No. 1351 of 2021


                   HC-KAR




                        IN THE HIGH COURT OF KARNATAKA AT BENGALURU

                          DATED THIS THE 25TH DAY OF OCTOBER, 2025

                                            BEFORE

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

                        REGULAR SECOND APPEAL NO.1351 OF 2021 (INJ)

                   BETWEEN:

                   1.    RAMESH,
                         S/O LATE SIDDEGOWDA,
                         AGED ABOUT 46 YEARS.

                   2.    MEENAKSHI,
                         W/O RAMESH,
                         AGED ABOUT 41 YEARS.

                         BOTH ARE R/O. M.HOSAKOPPALU VILLAGE,
                         KASABA HOBLI, HASSAN TALUK,
                         HASSAN DISTRICT-573201.
                                                                ...APPELLANTS

                             (BY SRI. GIRISH B. BALADARE, ADVOCATE)
Digitally signed
by DEVIKA M        AND:
Location: HIGH
COURT OF           1.    S. BETTEGOWDA,
KARNATAKA                S/O LATE SIDDEGOWDA,
                         AGED ABOUT 50 YEARS,
                         M. HOSAKOPPALU VILLAGE,
                         KASABA HOBLI, HASSAN TALUK,
                         HASSAN DISTRICT-573201.

                         PRESENTLY RESIDING AT CHIDANANDA BUILDING,
                         CHIKKABIDARAKALLU, NAGASANDRA POST,
                         TUMAKURU ROAD, BENGALURU-560073.
                                                             ...RESPONDENT

                             (BY SRI. JAYAKARA SHETTY H., ADVOCATE)
                                        -2-
                                                    NC: 2025:KHC:42269
                                                  RSA No. 1351 of 2021


HC-KAR




     THIS RSA IS FILED UNDER SECTION 100 R/W ORDER 42
RULE 2 OF CPC, AGAINST THE JUDGMENT AND DECREE DATED
18.11.2016 PASSED IN R.A.NO.109/2014 ON THE FILE OF THE
ADDITIONAL SENIOR CIVIL JUDGE, HASSAN, DISMISSING THE
APPEAL AND CONFIRMING THE JUDGMENT AND DECREE
DATED 17.06.2014 PASSED IN O.S.NO.209/2009 ON THE FILE
OF THE PRINCIPAL CIVIL JUDGE AND JMFC, HASSAN.

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

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

                              ORAL JUDGMENT

Heard the learned counsel for the appellants and the learned counsel for the respondent on I.A.No.1/2020 for condonation of delay of 1120 days in filing the appeal. The suit was filed for the relief of mandatory injunction and consequential relief of permanent injunction and the same was decreed. Being aggrieved by the same, an appeal is filed before the First Appellate Court and the First Appellate Court dismissed the appeal and confirmed the judgment of the Trial Court.

2. In support of the application, appellant No.1 has filed an affidavit stating that his wife was suffering from illness with partial paralysis due to which he was providing Ayurvedic treatment through nativaidhya and he was very much keen to -3- NC: 2025:KHC:42269 RSA No. 1351 of 2021 HC-KAR provide the treatment rather than concentrating in preferring an appeal and nobody was there to take care of his wife and hence the delay was caused. In support of the averments made in the affidavit, no documentary evidence is placed before the Court that his wife was suffering from paralysis.

3. The learned counsel for the respondent brought to the notice of this Court the statement of objections contending that the delay of 1120 days is not explained properly. The learned counsel contend that each day's delay has to be explained and sufficient cause must be shown and no such sufficient cause is shown and hence the delay cannot be condoned.

4. Having heard the learned counsel for the appellants and the learned counsel for the respondent, there is no dispute with regard to the delay of 1120 days in filing the appeal. Having perused the material available on record, there is a concurrent finding. The Trial Court granted the relief and the same is confirmed in the appeal. On perusal of the averments made in the affidavit filed in support of the application, it is sworn to that his wife was suffering from paralysis. But in -4- NC: 2025:KHC:42269 RSA No. 1351 of 2021 HC-KAR order to substantiate the same, no document is produced before the Court. It appears that in an ingenious method affidavit is sworn to that treatment was provided in Ayurveda. Having considered the contents of the affidavit, no grounds are made out to condone the delay of 1120 days in filing the appeal and hence I.A.No.1/2020 is dismissed. Consequently, the appeal is dismissed.

Sd/-

(H.P.SANDESH) JUDGE MD List No.: 1 Sl No.: 16