Karnataka High Court
Sri N.M Ananda vs Sri S.M Nataraj on 18 August, 2025
-1-
NC: 2025:KHC:32121
RSA No.1118 of 2015
C/W RSA Nos.1136 of 2015
& 1499 of 2015
HC-KAR
IN THE HIGH COURT OF KARNATAKA AT BENGALURU
DATED THIS THE 18TH DAY OF AUGUST, 2025
BEFORE
THE HON'BLE MR. JUSTICE E.S.INDIRESH
REGULAR SECOND APPEAL NO.1118 OF 2015 (SP)
C/W
REGULAR SECOND APPEAL NO.1136 OF 2015 &
1499 OF 2015
IN RSA NO.1118 OF 2015
BETWEEN:
1. SMT. M. YASHODAMMA
W/O SRI. K. ANNAJI
AGED ABOUT 56 YEARS
KERALAPURA VILLAGE AND POST
ARAKALAGUDU TALUK
HASSAN DISTRICT - 573136.
... APPELLANT
Digitally signed by (BY SRI. SHIVAPRASAD E., ADVOCATE)
SHARMA ANAND
CHAYA
Location: HIGH COURT
OF KARNATAKA AND:
1. N.M. ANANDA
S/O SRI. T.N.MANDANNA
AGED ABOUT 63 YEARS
H. NO.10, KRISHNA LANE
KANNANDABANE
MADIKERI TOWN AND POST
KODAGU DISTRICT - 571201.
2. SMT. PARVATHAMMA
W/O LATE S.M.MALLAPPA
-2-
NC: 2025:KHC:32121
RSA No.1118 of 2015
C/W RSA Nos.1136 of 2015
& 1499 of 2015
HC-KAR
AGED ABOUT 73 YEARS
AGRICULTURIST
1ST BLOCK, KUSHALANAGAR TOWN
SOMWARPET TALUK
KODAGU DISTRICT - 576111.
3. SRI. U.M.LAKSHMANA
S/O SRI. UNNI MODILIAR
AGED ABOUT 69 YEARS
3RD BLOCK, KUSHALANAGAR
GRAMA PANCHAYATH
SOMWARPET TALUK - 576111.
4. U.M. NATARAJ
S/O LATE S.M. MALLAPPA
AGED ABOUT 59 YEARS
R/AT BACKSIDE OF
AYYAPPA TEMPLE,
DANDINAPET,
KUSHALNAGAR TOWN,
SOMWARPET TALUK - 576111.
5. SMT. S.M. SAVITHRAMMA
D/O LATE S.M. MALLAPPA AND
W/O KRISHNA
AGED ABOUT 43 YEARS
R/AT HITTANAHALLI POST
PERIYAPATNA TALUK
MYSURU DISTRICT - 571107.
... RESPONDENTS
(BY SRI. S.RAJASJHEKAR, ADVOCATE FOR R1;
R3, R4 ARE SERVED AND UNREPRESENTED;
V/O DATED 19.01.2018 NOTICE TO R2 IS HELD SUFFICIENT;
SRI B.N. PRAKASH, ADVOCATE FOR R5)
THIS REGULAR SECOND APPEAL IS FILED UNDER
SECTION 100 OF CODE OF CIVIL PROCEDURE, AGAINST THE
JUDGMENT & DECREE DATED 18.04.2015 PASSED IN
R.A.NO.36/2014 ON THE FILE OF THE I ADDITIONAL DISTRICT
-3-
NC: 2025:KHC:32121
RSA No.1118 of 2015
C/W RSA Nos.1136 of 2015
& 1499 of 2015
HC-KAR
JUDGE, KODAGU, MADIKERI, DISMISSING THE APPEAL AND
CONFIRMING THE JUDGMENT AND DECREE DATED 29.11.2014
PASSED IN EX.NO.63/2007 ON THE FILE OF THE SENIOR CIVIL
JUDGE, MADIKERI.
IN RSA NO.1136 OF 2015
BETWEEN:
1. SRI. U.M. NATARAJ
S/O LATE S.M. MALLAPPA
AGED ABOUT 60 YEARS
R/AT BACKSIDE OF
AYYAPPA TEMPLE,
DANDINAPET,
KUSHALNAGAR TOWN,
SOMWARPET TALUK - 571 234.
2. SMT. S.M. SAVITHRAMMA
D/O LATE S.M. MALLAPPA AND
W/O SRI KRISHNA
R/AT HITTANAHALLI POST
PERIYAPATNA TALUK
MYSURU DISTRICT - 571107.
... APPELLANTS
(BY SRI. B.N. PRAKASH, ADVOCATE)
AND:
1. SRI N.M. ANANDA
S/O SRI. T.N.MANDANNA
AGED ABOUT 64 YEARS
H. NO.10
KRISHNA LANE
KANNANDABANE
MADIKERI TOWN AND POST
KODAGU DISTRICT - 571201.
-4-
NC: 2025:KHC:32121
RSA No.1118 of 2015
C/W RSA Nos.1136 of 2015
& 1499 of 2015
HC-KAR
2. SMT. PARVATHAMMA M.,
W/O LATE SRI. S.M.MALLAPPA
AGRICULTURIST
1ST BLOCK, KUSHALANAGAR TOWN
MADIKERI - 571201.
3. SRI. U.M.LAKSHMANA
S/O SRI. UNNI MODILIAR
AGED ABOUT 70 YEARS
3RD BLOCK, KUSHALANAGAR
GRAMA PANCHAYATH
SOMWARPET TALUK - 571234.
4. SMT. M. YASHODAMMA
W/O SRI. K. ANNAJI
AGED ABOUT 57 YEARS
KERALAPURA VILLAGE AND POST
HASSAN DISTRICT - 573136.
... RESPONDENTS
(BY SRI. S.RAJASJHEKAR, ADVOCATE FOR R1;
R2, R3, R4 ARE SERVED AND UNREPRESENTED;
SRI SHIVAPRASAD E., ADVOCATE FOR R4)
THIS REGULAR SECOND APPEAL IS FILED UNDER
SECTION 100 OF CODE OF CIVIL PROCEDURE, AGAINST THE
JUDGMENT & DECREE DATED 18.04.2015 PASSED IN
R.A.NO.36/2014 ON THE FILE OF THE I ADDITIONAL DISTRICT
JUDGE, KODAGU, MADIKERI, DISMISSING THE APPEAL AND
CONFIRMING THE JUDGMENT AND DECREE DATED 29.11.2014
PASSED IN EX.NO.63/2007 ON THE FILE OF THE SENIOR CIVIL
JUDGE, MADIKERI.
-5-
NC: 2025:KHC:32121
RSA No.1118 of 2015
C/W RSA Nos.1136 of 2015
& 1499 of 2015
HC-KAR
IN RSA NO.1499 OF 2015
BETWEEN:
1. N.M. ANANDA
S/O SRI. T.N.MANDANNA
AGED ABOUT 72 YEARS
H. NO.10
KRISHNA LANE
KANNANDABANE
MADIKERI TOWN AND POST
KODAGU DISTRICT - 571201.
... APPELLANT
(BY SRI. S. RAJASHEKAR, ADVOCATE)
AND:
1. S.M. NATARAJ
S/O LATE S.M. MALLAPPA
AGED ABOUT 60 YEARS
R/AT BACKSIDE OF
AYYAPPA TEMPLE,
DANDINAPET,
KUSHALNAGAR TOWN,
SOMWARPET TALUK - 571201.
2. SMT. S.M. SAVITHRAMMA
D/O LATE S.M. MALLAPPA AND
W/O KRISHNA
AGED ABOUT 44 YEARS
R/AT HITTANAHALLI POST
PERIYAPATNA TALUK
MYSURU DISTRICT - 571134.
3. SMT. M. PARVATHAMMA
W/O LATE S.M.MALLAPPA
AGED ABOUT 74 YEARS
AGRICULTURIST
1ST BLOCK, KUSHALANAGAR TOWN
SOMWARPET TALUK
KODAGU DISTRICT - 571201.
-6-
NC: 2025:KHC:32121
RSA No.1118 of 2015
C/W RSA Nos.1136 of 2015
& 1499 of 2015
HC-KAR
4. SRI. U.M.LAKSHMANA
S/O SRI. UNNI MODILIAR
AGED ABOUT 70 YEARS
3RD BLOCK, KUSHALANAGAR
GRAMA PANCHAYATH
SOMWARPET TALUK - 571201.
5. SMT. M. YASHODAMMA
D/O LATE S.M. MALLAPPA
W/O SRI. K. ANNAJI
AGED ABOUT 57 YEARS
KERALAPURA VILLAGE AND POST
HASSAN DISTRICT - 573201.
... RESPONDENTS
(BY SRI. B.N. PRAKASH, ADVOCATE FOR R1 & R2;
SRI. ASHWATH C.M., ADVOCATE FOR R4;
SRI. SHIVAPRASAD E., ADVOCATE FOR R5;
V/O DATED 23.10.2024 NOTICE TO R3 IS HELD SUFFICIENT)
THIS REGULAR SECOND APPEAL IS FILED UNDER
SECTION 100 OF CODE OF CIVIL PROCEDURE, AGAINST THE
JUDGMENT & DECREE DATED 18.04.2015 PASSED IN
R.A.NO.36/2014 ON THE FILE OF THE I ADDITIONAL DISTRICT
JUDGE, KODAGU, MADIKERI, DISMISSING THE APPEAL AND
CONFIRMING THE JUDGMENT AND DECREE DATED 29.11.2014
PASSED IN EX.NO.63/2007 ON THE FILE OF THE SENIOR CIVIL
JUDGE, MADIKERI.
THESE APPEALS, COMING ON FOR FINAL HEARING, THIS
DAY, JUDGMENT WAS DELIVERED THEREIN AS UNDER:
CORAM: HON'BLE MR. JUSTICE E.S.INDIRESH
-7-
NC: 2025:KHC:32121
RSA No.1118 of 2015
C/W RSA Nos.1136 of 2015
& 1499 of 2015
HC-KAR
ORAL JUDGMENT
RSA No.1118 of 2015 is filed by Judgment Debtor No.4, (for short, 'JDR') challenging the judgment and decree dated 18.04.2015 passed in RA.No.36 of 2014 on the file of the I Additional District Judge, Kodagu, at Madikeri, dismissing the appeal and confirming the order dated 29.11.2014 passed in Ex.No.63 of 2007 on the file of the Senior Civil Judge at Madikeri, dismissing IA No.IX filed by the objectors.
2. RSA No. 1136 of 2015 is filed by Objectors, challenging the judgment and decree dated 18.04.2015 passed in RA.No.36 of 2014 on the file of the I Additional District Judge, Kodagu, at Madikeri, dismissing the appeal and confirming the order dated 29.11.2014 passed in Ex.No.63 of 2007 on the file of the Senior Civil Judge at Madikeri, dismissing IA No.IX filed by the objectors.
3. RSA No.1499 of 2015 is filed by Decree Holder/Assignee, challenging the judgment and decree dated 18.04.2015 passed in RA.No.36 of 2014 on the file -8- NC: 2025:KHC:32121 RSA No.1118 of 2015 C/W RSA Nos.1136 of 2015 & 1499 of 2015 HC-KAR of the I Additional District Judge, Kodagu, at Madikeri, dismissing the appeal and confirming the order dated 29.11.2014 passed in Ex.No.63 of 2007 on the file of the Senior Civil Judge at Madikeri, dismissing IA No.IX filed by the objectors.
4. For the sake of convenience, the parties in this appeal shall be referred to in terms of their status and ranking before the trial Court.
5. Relevant facts for the adjudication of the case are that, one M.M. Thimmaiah, and Smt. Malathi, had filed suit in OS No.35 of 1997 on the file of Civil Judge, Kodagu, Madikeri, seeking relief of specific performance of the agreement dated 22.02.1993 and the said suit came to be decreed by judgment and decree dated 30.11.2006. Thereafter, the Decree Holders have transferred the decree under Order XXI Rule 16 of CPC in favour of N.M. Ananda-Assignee, (Appellant in RSA No.1499 of 2015). The said assignee has filed an application under Order XXI Rule 16 of CPC, to draft the Sale Deed which came to be -9- NC: 2025:KHC:32121 RSA No.1118 of 2015 C/W RSA Nos.1136 of 2015 & 1499 of 2015 HC-KAR allowed by the Trial Court and accordingly, registered Sale Deed was executed in the Execution proceedings. During the pendency of the execution proceedings, JDR No.1 died and his legal representatives were brought on record. JDR No.1(a) and 1(b) have filed application under Order XXI Rule 95 of CPC and sought to object for the execution of the decree. It is also forthcoming from the finding recorded by the Executing Court that, the original defendant - S.M. Mallapa, had filed Form No.7, before the Land Tribunal, Somvarpet, seeking occupancy rights in respect of the subject land and order of Land Tribunal is produced at Ex.D2 and Ex.D3. It is the contention of the objectors that, the Tribunal confirmed the occupancy right in favour of the Judgment Debtor No.1-S.M. Mallappa, and same would enure to the benefit of members of the joint family and therefore, the said S.M. Mallappa, has no authority under law to enter into Agreement dated 22.02.1993 with the plaintiffs, in OS No.35 of 1997. It is further case of the objectors that, the Sale Agreement is
- 10 -
NC: 2025:KHC:32121 RSA No.1118 of 2015 C/W RSA Nos.1136 of 2015 & 1499 of 2015 HC-KAR hit by Section 61 of the Karnataka Land Reforms Act, 1961 and Agreement of Sale itself is void document and therefore, objected for execution of the judgment and decree passed in OS No. 35 of 1997. The application filed by the objectors in IA No.IX, in Ex.No.63 of 2007 came to be dismissed by order dated 29.11.2014 by the Trial Court and feeling aggrieved by the same, legal representatives of JDR No.1/objectors, have filed RA.No.36 of 2014 before First Appellate Court and the said appeal came to be dismissed, consequently, confirming the order dated 29.11.2014 in Ex.No.63 of 2007. Feeling aggrieved by the same, objectors have filed RSA No.1136 of 2015, JDR No.4 has filed RSA No.1118 of 2015 and the Assignee/Decree Holder has filed RSA No.1499 of 2015.
6. This court vide order dated 23.03.2021 formulated following substantial question of law:
i. Whether the Courts below committed an error in construing an agreement of sale dated 22.02.1993 as an "alienation" for the purpose of Section 6 of the Hindu Succession (Amendment) Act, 2005?
- 11 -
NC: 2025:KHC:32121 RSA No.1118 of 2015 C/W RSA Nos.1136 of 2015 & 1499 of 2015 HC-KAR ii. Whether the Courts below committed an error in holding that the agreement of sale dated 22.02.1993 to which the objectors were not parties, bound the objectors as well, on the ground that the sale agreement was executed to meet the legal necessities of the family?
iii. Whether the Courts below committed an error in not noticing the fact that the decree holder or the assignee of the decree had failed to adduce any evidence regarding the legal necessity that compelled the sale of the suit property in terms of the agreement of sale dated 22.02.1993?
iv. Whether the Courts below committed an error in not restricting the decree to the share of the vendor under the agreement of sale dated 22.02.1993, in the face of findings of the Courts below that the grant of the suit property by the Land Tribunal enured to the benefit of the members of the family?
7. I have heard Sri. Shivaprasad E., learned counsel appearing for appellant in RSA No.1118 of 2015, for the respondent No.4 in RSA No.1136 of 2015 and for the respondent No.5 in RSA No.1499 of 2015; Sri. S. Rajashekar, learned counsel appearing for the respondent No.1 in RSA No.1118 of 2015 and in RSA No.1136 of 2015 and for the appellant in RSA No.1499 of 2015; Sri. B.N.
- 12 -
NC: 2025:KHC:32121 RSA No.1118 of 2015 C/W RSA Nos.1136 of 2015 & 1499 of 2015 HC-KAR Prakash, learned counsel appearing for the respondent No.5 in RSA No.1118 of 2015, for the appellants in RSA No.1136 of 2015 and for respondent Nos.1 and 2 in RSA No.1499 of 2015 and Sri. Ashwath C. M., learned counsel appearing for the respondent No.4 in RSA No.1499 of 2015.
8. Sri. Shivaprasad .E, learned counsel for the appellant in RSA No.1118 of 2015 argued that OS No.35 of 1997 filed by the original plaintiff seeking relief of specific performance against the father of the objector and the said suit, came to be decreed on 30.11.2006. It is also submitted that, father of the appellants have filed RFA No.537 of 2007 before this Court and the appeal came to be dismissed for default on 02.03.2007. It is the principal argument of the learned counsel for the appellant that, since the land in question has been granted by the Land Tribunal in favour of the father of the objectors, as per Form No.10 dated 23.05.1981 and father of the objectors had entered into Agreement of Sale dated 22.02.1993 with
- 13 -
NC: 2025:KHC:32121 RSA No.1118 of 2015 C/W RSA Nos.1136 of 2015 & 1499 of 2015 HC-KAR the plaintiff in the suit, for total consideration of Rs.2,10,000/- by receiving sum of Rs.80,000/- as advance amount and the said agreement is void as per Section 61 of the Karnataka Land Reforms Act, 1961 and in this regard, learned counsel for the appellant, places reliance on the judgment of the Hon'ble Supreme Court, in the case of Narayanamma and Another vs. Govindappa and Others reported in (2019) 19 SCC 42 and argued that, since the said Sale Agreement is void and illegal, therefore, the judgment and decree passed by the Trial Court is nonest in law and accordingly, sought for interference of this court.
9. Nextly, it is argued by the Sri. Shivaprasad E., learned counsel for the appellant by referring the judgment of the Hon'ble Supreme Court in the case of Brakewel Automative Components (India) Private Limited vs. P. R. Selvam Alagappan reported in (2017) 5 SCC 371 that, when a decree is nullity in law and therefore, the Executing Court has no jurisdiction for
- 14 -
NC: 2025:KHC:32121 RSA No.1118 of 2015 C/W RSA Nos.1136 of 2015 & 1499 of 2015 HC-KAR issuing direction to execute the registered Sale Deed in favour of the original plaintiffs /assignee and accordingly, sought for interference of this Court. It is also contended by the learned counsel for the appellant that, as the judgment and decree in OS No.35 of 1997 is nullity in law and as such, the decree is inexecutable decree and therefore, submitted that both the courts below have committed an error in dismissing the application, filed by the objectors as well as the legal representatives of the defendant No.1.
10. Sri. B.N. Prakash, learned counsel appearing for the appellants in RSA No.1136 of 2015, argued on similar lines with the appellant in RSA No.1118 of 2015 and further contended that since the land in question has been granted in favour of the father of the objectors and therefore, the grant shall enure to the benefit of the entire family and therefore, the objectors and the legal representatives deceased S.M. Mallappa had legal right over the property in question and in this regard, he places
- 15 -
NC: 2025:KHC:32121 RSA No.1118 of 2015 C/W RSA Nos.1136 of 2015 & 1499 of 2015 HC-KAR reliance on the judgment of the Hon'ble Supreme Court in the case of Thimmappa Rai vs. Ramanna and Others reported in (2007) 14 SCC 63 and in the case of Suraj Lamp and Industries Private Limited vs. State of Haryana and Another reported in (2012) 1 SCC 656 and further contended that, the Agreement of Sale does not create any interest in favour of parties under the said agreement except seeking relief of specific performance against the share of the seller is the Joint family and therefore, in view of Section 61 of the Karnataka Land Reforms Act, the Agreement is void and accordingly, sought for interference of this Court. Learned counsel for the appellants also places reliance on the judgment of the Hon'ble Supreme Court in the case of Vinod Infra Developers Ltd vs. Mahaveer Lunia and Others reported in 2025 SCC Online SC 1208 and submitted that no interest be created in favour of purchasers of the land in question which is admittedly a grant, made by the Land Tribunal in favour of the father of the objectors.
- 16 -
NC: 2025:KHC:32121 RSA No.1118 of 2015 C/W RSA Nos.1136 of 2015 & 1499 of 2015 HC-KAR
11. Per contra, Sri. S. Rajashekar, learned counsel for the appellant in RSA No.1499 of 2015 and contesting respondents in aforementioned appeals, refers to the Gift Deed dated 02.08.2002 (Ex.P5) said to have been executed by S.M. Mallappa in favour of U.M. Nataraj, (objector) and also, referred to the cause title in OS No.35 of 1997 and submitted that, the wife of the Mallappa-Smt. M. Parvatamma, and daughter of Mallappa-M. Yashodamma, were arraigned as defendant Nos.2 and 4 in the above suit and therefore, these defendants, were well- aware about the execution of the Agreement of Sale made in favour of original plaintiff and accordingly, sought for dismissal of the appeals in RSA No.1118 of 2015 and RSA No.1136 of 2015.
12. In the light of the submission made by the learned counsel appearing for the parties, it is not in dispute that one M.M. Thimmaiah and Smt. Malathi have filed OS.No.35 of 1997 against S.M. Mallappa (father of the objectors) and JDR No.4 in Ex.No.63 of 2016. JDR
- 17 -
NC: 2025:KHC:32121 RSA No.1118 of 2015 C/W RSA Nos.1136 of 2015 & 1499 of 2015 HC-KAR No.2 in Ex. No.63 of 2007 is the wife of late S.M. Mallappa. The said suit is filed by the plaintiff, claiming right over the property based on the Agreement of Sale dated 22.02.1993. It is forthcoming from the Agreement of Sale as well as paragraph 8 in the plaint that, the land in question is granted in favour of the father of the objectors and there is a bar to alienate the suit property. It is also to be noted and not disputed that, the land in question is granted in favour of father of the Objectors and Form No.10 has been issued by the Government in favour of the father of the Objectors. Though the said suit came to be decreed by the Trial Court, as per judgment and decree dated 30.11.2006, however, the bar of alienation made in the order of grant made by the Government is for a period of 15 years and, as the Sale Agreement was entered into between the plaintiffs and defendants therein, on 22.02.1993, within the non-alienation period and same is hit by Section 61 of the Karnataka Land Reforms Act,
- 18 -
NC: 2025:KHC:32121 RSA No.1118 of 2015 C/W RSA Nos.1136 of 2015 & 1499 of 2015 HC-KAR 1961. The Hon'ble Supreme Court in the case of Narayanamma (supra) at paragraph 24 held as follows:
"24. The transaction between the late Bale Venkataramanappa and the plaintiff is not disputed. Initially the said Bale Venkataramanappa had executed a registered mortgage deed in favour of the plaintiff. Within a month, he entered into an agreement to sell wherein, the entire consideration for the transfer as well as handing over of the possession was acknowledged. It could thus be seen, that the transaction was nothing short of a transfer of property. Under Section 61 of the Reforms Act, there is a complete prohibition on such mortgage or transfer for a period of 15 years from the date of grant. Sub-section (1) of Section 61 of the Reforms Act begins with a non-
obstante clause. It is thus clear that, the unambiguous legislative intent is that no such mortgage, transfer, sale, etc. would be permitted for a period of 15 years from the date of grant. Undisputedly, even according to the plaintiff, the grant is of the year 1983, as such, the transfer in question in the year 1990 is beyond any doubt within the prohibited period of 15 years. Sub- section (3) of Section 61 of the Reforms Act makes the legislative intent very clear. It provides, that any transfer in violation of sub-section (1) shall be invalid and it also provides for the consequence for such invalid transaction."
- 19 -
NC: 2025:KHC:32121 RSA No.1118 of 2015 C/W RSA Nos.1136 of 2015 & 1499 of 2015 HC-KAR
13. In view of the dictum of the Hon'ble Supreme Court stated above, as the Land Tribunal has conferred occupancy rights in favour of father of the Objectors by issuing Form No.7 vide order passed in KNRSR7/D, D8/1975-76 and Certificate of Occupancy Right was issued in Form No.10 on 10.11.1981 and the Agreement of Sale was entered into between the father of the Objectors with the Agreement Holder - M.M. Thimmaiah on 22.02.1993 within the stipulated period of 15 years and therefore, the said Agreement of Sale dated 22.02.1993 is in violation of the order of Grant made in favour of father of the objectors and as such, I find force in the submission made by the learned counsel appearing for the appellant in RSA No.1118 of 2015. In view of the dictum of the Hon'ble Supreme Court in Narayanamma's case (supra) and also as the subject land is the joint family property of the father of the objectors - S.M. Mallappa and in view of the judgment of the Hon'ble Supreme Court in the case of Thimmappa Rai's case (supra), the members of the joint
- 20 -
NC: 2025:KHC:32121 RSA No.1118 of 2015 C/W RSA Nos.1136 of 2015 & 1499 of 2015 HC-KAR family property are entitled for share in the granted land and such granted land has to be considered as the Hindu joint family property and therefore, the Objectors have legal right over the property in question and same has to be devolved amongst the legal heirs of deceased S.M. Mallappa.
14. In the backdrop of these established principles of law, the plaintiff in OS.No.35 of 1997, though succeeds in the suit, however, the said judgment and decree is contrary to the declaration of law made by the Hon'ble Supreme Court in the case of Narayanamma (supra) and therefore, the judgment and decree dated 30.11.2006 in O.S.No.35 of 1997 is nullity in law and same cannot be executable in the Execution petition. In that view of the matter, as the original decree Holder-plaintiff in O.S.No.35 of 1997 has not acquired the right in respect of the land in question and as such, the assignee of the original decree holder - appellant in RSA No.1136 of 2015 has no right to claim on the property in question. Therefore, the Trial
- 21 -
NC: 2025:KHC:32121 RSA No.1118 of 2015 C/W RSA Nos.1136 of 2015 & 1499 of 2015 HC-KAR Court has committed an error in rejecting IA No.IX filed by the objectors and same has been erroneously dismissed by the First Appellate Court in R.A. No.36 of 2002. It is also pertinent to mention here that, though the learned counsel appearing for the appellant in RSA No.1499 of 2015 raised plea of res-judicata, since Smt. M. Pravathama and Smt. M.Yashodamma were arrayed as parties in the earlier proceedings in O.S.No.25 of 1997, I am of the opinion that, Section 11 of CPC is not applicable in the peculiar circumstances of the case, as this Court has arrived at the conclusion that the judgment and decree in O.S.No.35 of 1997 itself is contrary to the judgment of the Hon'ble Supreme Court in Narayanamma's case, I do not find substance in the submission of the learned Counsel for the appellant in RSA 1499 of 2015. Accordingly, the substantial question of law referred to above favours the Objectors.
15. Hence, I pass the following:
- 22 -
NC: 2025:KHC:32121 RSA No.1118 of 2015 C/W RSA Nos.1136 of 2015 & 1499 of 2015 HC-KAR ORDER
i) RSA 1118 of 2015 and RSA 1136 of 2015 are hereby allowed. RSA 1499 of 2015 is hereby dismissed.
ii) Application filed by the Objectors in IA No.IX in Ex.No.63 of 2007 is hereby allowed. Accordingly, the judgment and decree dated 30.11.2006 in OS No.35 of 1997 on the file of Civil Judge (Sr.Dn.), Madikeri is hereby set aside.
iii) Suit in O.S.35 of 1997 on the file of Civil Judge (Sr.Dn.), Madikeri, is hereby dismissed.
SD/-
(E.S.INDIRESH) JUDGE SB List No.: 1 Sl No.: 57