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 5, Cited by 0]

Bangalore District Court

Ashraf Ali Khan G vs Syed Nuserath on 20 December, 2024

     IN THE COURT OF THE LII ADDL. CITY CIVIL &
        SESSIONS JUDGE, BANGALORE (CCH-53)

          Dated this the 20th day of December, 2024

                          PRESENT

        Sri.Gangappa Irappa Patil, B.A., LL.B. (Spl.).,
             LII Addl. City Civil & Sessions Judge,
                           Bangalore.

                     O.S.No.9956/2015

         BETWEEN:
G.ASHRAF ALI KHAN               PLAINTIFF
s/o G.Abdul Khader Khan,
aged about 52 years, Residing
at No. 32, 3rd main, 6th cross,
Lal Bahadur Shastry Nagar,
Vimanapura post,
BANGALORE-560 017.
          (By Sri.Kothwal R. Advocate for the plaintiffs)
                             A N D:

Sri SYED NUSERATH                 DEFENDANT
S/o late Syed Gaffor,                NO.1
Aged about 55 years,
residing at No.5, Nuserath
Building, 5th Cross, Gaffor
Road,
L.B. Shastry Nagar, H.A.L.,
                                 2
                                            OS No. 9956/2015
                                                    Judgment



BANGALORE-560 017.


Smt. ASHRAF                         DEFENDANT
W/o late Syed Mehaboob,                NO.2
Aged about 52 years,
residing at No.5, Mehaboob
Building, 5th Cross, Gaffor
Road, L.B. Sastry Nagar. HAL,
BANGALORE- 560 017

Sri SYED NAYAZ                      DEFENDANT
S/o late Syed Mehaboob,                NO.3
Aged about 31 years,
residing at No.5, Mehaboob
Building, 5th Cross, Gaffor
Road, L.B. Sastry Nagar. HAL,
BANGALORE- 560 017

Sri SYED ANSAR                      DEFENDANT
S/o late Syed Gaffor,                  NO.4
Aged about 57 years,
residing at Old Basha
Compound, adjacent to Ex -
Counselor House, Islampura
Annasandra Palya, H.A.L
BANGALORE-560 017.


Sri SYED RIYAZ,                     DEFENDANT
S/o late Syed Gaffoor,                 NO.5
Aged about 50 years,
                                3
                                           OS No. 9956/2015
                                                   Judgment



residing at No.585, 2nd Main
Road, 8th Cross, K.G Halli,
BANGALORE-560 045


Smt. BALKEES BHANU                 DEFENDANT
W/o late Syed Yousuff,                NO.6
Aged about 33 years,
residing at No.542/1,
Dr.Ambedkar Medical College
Cross, S.R. Main Road,
Arabic College Post,
BANGALORE-560 045.

Sri SYED HUSSAIN                   DEFENDANT
S/o late Syed Yousuff,                NO.7
Aged about 35 years,
residing at No.542/1,
Dr.Ambedkar Medical College
Cross,
S.R. Main Road,
Arabic College Post,
BANGALORE-560 045.

Sri SYED AHAMED                    DEFENDANT
S/o late Syed Yousuff,                NO.8
Aged about 27 years,
residing at No.542/1,
Dr. Ambedkar Medical College
Cross,
S.R. Main Road,
Arabic College Post,
                                   4
                                                OS No. 9956/2015
                                                        Judgment



BANGALORE-560 045.

                           (By Sri JS for D1
                           Sri LY for D2 to D4 and D6
                           Sri VP for D7 (a)(b), 8, 9)


Date of Institution of the suit                 01.12.2015

Nature of the Suit (Suit on pro-note,
suit for declaration and possession,
                                           Suit for declaration.
suit for injunction, etc.)

Date of the commencement of
                                                08.04.2019
recording of the Evidence.
                                                20.12.2024
Date of pronouncement of Judgment

Total duration                           Year/s Month/s Day/s
                                           09         00           30

                        JUDGMENT

This suit is filed by the plaintiffs under Order VII Rule 1 R/w Sec.26 of CPC, praying to pass judgment and decree against the defendants.

a. The plaintiffs prays to declare that the plaintiff is the absolute owner in peaceful possession 5 OS No. 9956/2015 Judgment and enjoyment of the suit schedule property having all manner of right, title and interest over it.

b. To declare that the judgment and decree dated 24.01.2015 obtained by the defendants in collusion with one another in OS No. 4216/2013 by playing fraud not binding on the plaintiffs in so far as it relates to the suit schedule property.

c. To declare that the Deed of Release dated 17.06.2015 executed by the defendants No. 2,3,4,5,6 in favor of defendant No.1 in collusion with one another registered in the office of Sub Registrar, Krishnarajapuram, Bengaluru as Document No. KRI- 1-02053-2015-16 of Book-I and stored in C.D. at No. KRID558, dated 17.06.2015 does not effect and is not binding on the plaintiffs in so far as it relates to the suit schedule property.

d. To restrain the defendants, their Agents, PA Holders, servants henchmen or any other person or persons claiming any right or rights in any manner whatsoever through or under them from alienating transferring or encumbering the suit schedule property in any manner either by way of sale, 6 OS No. 9956/2015 Judgment mortgage, exchange, creating lien or change, etc either by themselves or through their servants, henchmen, agents, power of attorney holders or any other person or persons claiming any right or rights in any manner whatsoever in favor of any person/s by granting permanent injunction.

e. To restrain the defendants either from interfering with the plaintiffs peaceful, lawful, physical, actual and exclusive possession and enjoyment of suit schedule property or meddling with or dispossessing the plaintiffs of suit schedule property or otherwise disturbing with the peaceful possession and enjoyment of the plaintiffs over the suit schedule property either by the defendants themselves or through their workers, henchment, authorized agents, GPA, servants or any person or persons claimig any right or rights in any manner whatsoever under through the defendants by granting permanent injunction.

f. To direct the defendants to pay the cost of the suit.

7

OS No. 9956/2015 Judgment

2.. It is averred by the Plaintiff that he is the absolute owners in joint peaceful, physical, actual and in exclusive possession and enjoyment of the residential property bearing No. 32, HASB Khatha No.559/2 measuring East to West = 30' feet and North to South = 40' feet situated at Annasandrapalya, Lal Bahadhur Shastri Nagar, Vibhuthipura Dhakale, K.R. Puram Hobli, Bangalore South Taluk now comes under the jurisdiction of Bruhat Bangalore Mahanagara Palike, Bangalore. The description of the above property bearing No.32 is more fully described in the Schedule hereunder and hereinafter referred to as the "Suit Schedule Property" for brevity.

3. It is further respectfully by the plaintiffs that the suit schedule property was the part of land in Survey Number 147/1 measuring 1 Acre 0-20 guntas situated at Vibhuthipura Village, Bangalore South Taluk, which earlier was belonging to Sri Syed Gaffoor Sab who had acquired the said property through registered Instrument, dated: 31.10.1946 8 OS No. 9956/2015 Judgment registered in the Office of Sub-Registrar, Bangalore Taluk, Bangalore as Document No.2782 of Book- I of Volume No.866 recorded in between pages 17 and

20. During his life-time he was in peaceful possession and in enjoyment of the said property without any let or hindrance in any manner whatsoever over the same of any part thereof.

4. It is further averred that the said Sri Syed Gaffoor Sab in order to meet his legal requirements and to discharge the legal debt, sold the said property in favour of Sri Syed Hussain Sale Deed, dated: 17.06.1953 registered in the Office of Sub - Registrar, Bangalore Taluk as Document No.2127/1953-54 of Book - I of Volume 1338 recorded in between Pages 193 and 194, dated:

29.06.1953.

5. It is further pleaded by the plaintiffs that the said Syed Hussain had three sons, namely: Syed Yousuf, Syed Noorulla and Syed Kaleel. During the life-time of Syed Hussain he was in peaceful 9 OS No. 9956/2015 Judgment possession and in enjoyment of the aforesaid property. After his death, his three sons, described above have continued to be in possession of the same. Thereafter, Sriyuths: Syed Yousuf, Syed Noorulla and Syed Kaleel, the sons of Syed Hussain have formed a lay out of residential sites in the said land and thereafter they have equally divided the aforesaid property and under such division, Sriyuths:

Syed Yousuf, Syed Noorulla and Syed Kaleel each has got an extent of 0-20 guntas.

6. It is further pleaded by the plaintiffs that during the life-time of Syed Yousuf he was in peaceful possession and in enjoyment of his part of property inclusive of suit schedule property. The said Syed Yousuf had three sons, namely: Syed Zahid, Syed Hussain and Syed Ahamed. After the death of Syed Yousuf, his wife and three sons, namely:

Balqese Begum and Syed Zahid, Syed Hussain and Syed Ahamed have succeeded to his estate including the suit schedule property. All the revenue records in respect of the property of Syed Yousuf had been 10 OS No. 9956/2015 Judgment transferred in the name of his wife, Smt. Balqese Begum. Thereafter, Smt. Balqese Begum along with her three sons, have sold the suit schedule property in favour of Nisar Khan through through Sale Deed, dated: 01.08.1994 registered in the Office of the Senior Sub-Registrar, Krishnarajapura, Bangalore and portion of the property was gifted in the name of Gulnaz Begum d/o Syed Yousuff who in turn sold the same in favor of the plaintiff in terms of the Sale Deed dated 31.01.2002, consequently thereafter the plaintiff got his name entered into the revenue records and has been paying the requisite taxes to the concern authority and he has also obtained elctricity connection as well as water conection from BESCOM and BWSSB.

7. It is further case of the plaintiff that all the aforementioned documents would substantiate that the plaintiff is the absolute owner in peaceful possession and enjoyment over the suit schedule property and neithr of the defendants have any right, title or interest over the suit schedule property.

11

OS No. 9956/2015 Judgment Plaintiff categorically contends that the defendants had filed a suit in OS No. 27422/2012 for declaration, possession and injunction arraying the plaintiff as a party to the said suit. Since the defendant No.1 has not paid the requisite court fee on the plaint the Trial Court had directed the defendant No.1 herein to pay the deficit court fees. The defendant No.1 being aggrieved by the orders has preferred to file a Writ Petition before the Hon`ble High Court of Karnataka in WP No. 9551/2013 and the matter is pending consideration.

8. It is further case of the plaintiff that during the pendency of proceedings in OS. 27422/2012 and WP.9551/2013 the Defendant No.1 herein had proceeded to file a suit in O.S 4216/2013 suppressing the earlier suit; furthermore the 1st Defendant had willfully not arrayed the Plaintiff as the party to the said suits. Ultimately the defendant No.1 herein had succeeded in obtaining a decree behind the back of the plaintiff which is nothing but a fraud played upon the court. It is further case that 12 OS No. 9956/2015 Judgment the Defendant No.1 having obtained a fraudulent decree had proceeded to file a memo in the Revision Petition before Deputy Commissioner in RP. No. 303/2012-13 and he was successful in getting the Revision Petition allowed. During the said interregnum the Defendant No. 2 to 6 had proceeded to execute a Deed of Release in favour of the 1st Defendant vide Releaser Deed dated 17.06.2015

9. It is further case of the Plaintiff that on 01.11.2015 @ 10.30 a.m. and on [email protected] p.m. the Defendants along with their henchmen had tried to interfere with the plaintiff's peaceful possession and enjoyment over the schedule property. The Plaintiff being aggrieved by the collusionary tactics played by the defendants and in view of the interference had proceeded to file the above suit for the relief of declaration as stated in the plaint. The cause of action arose to file on 24.01.2015. Hence, this suit.

13

OS No. 9956/2015 Judgment

10. On summons being served, the defendants have appeared through their counsel and filed the written statement. The defendant No.1 has filed the separate written statement and contended that defendant's father Late Syed Gaffor purchased a property bearing Sy.No.147/1, measuring 3 acre 18 guntas situated at Vibuthipura Village, Bangalore South Taluk on 31.10.1946 from Angadi Chinnamma as well as her son Muniswamappa for a sale consideration of Rs.2,000/- under registered sale deed registered as document No.2782, Book-I, volume 866, pages 17 to 20, in the office of Sub- registrar, Bangalore. During 1953 Syed Gaffor Sab was in urgent need of funds for the purchase of a Lorry and in this regard half portion of the land was mortgaged in favour of his younger brother Syed Hussian and realized Rs.1,000/- and this deed was registered before the Sub-registrar as document No.2127/1953-54 dated 17.06.1953 instead of executing a mortgage deed a nominal sale deed was executed. Within span of 5 months Late.Syed Gaffor discharged the mortgage loan and obtained a 14 OS No. 9956/2015 Judgment convenience Deed/Sale Deed from Late Syed Hussain and this deed was registered before the Sub-registrar, Bangalore South Taluk, vide document No.5584/53- 54, dated 17.11.1953. Subsequently that on 30.11.1953 Syed Gaffor borrowed a sum of Rs.200/- from Sri.Dhanraj Jain and in this regard a nominal sale deed was executed in favour of the Banker Sri.Dhanraj Jain, and this deed was registered as document No.380/1953-54.

11. This defendant further contended that during 1968 defendant's father Late Syed Gaffoor Sab was seriously affected by Psoriasis and his condition became very vicarious. In fact his eldest brother Syed Basha who was residing adjacent to the resident of Syed Gafoor was looking after Syed Gafoor as well as his family members, even managing the land possessed by Syed Gaffoor, he entrusted his brother to release the document pledged with Dhanraj Jain and according paid a sum of Rs.500/- towards interest and principal. Accordingly, his eldest brother Syed Basha approached Dhanraj Jain 15 OS No. 9956/2015 Judgment and got conveyance deed in his name instead of getting the same in the name of Syed Gaffoor. Defendant states further that shortly after the release of the documents Syed Basha proceeded to Mecca Medina in attending Haj and the conveyance deed so obtained on 31.01.1969 kept in his custody. Even after return from Haj, Syed Basha continued to look after the affairs of the family of Late Syed Gafoor and also providing adequate treatment to Late Syed Gafoor. It was on 29.08.1979 Syed Gaffoor passed away after a prolonged illness. The death of Syed Gafoor caused considerable worry and anxiety in the mind of Syed Basha who was also undergoing ill aged sickness and his condition also deteriorated day be day. It was 11.10.1979 after attending Chilam that is the 40th day ceremony of deceased Syed Gafoor, executed a HIBA in the name of eldest son of Syed Gaffoor with regard to half portion of the property in Sy.No.147/1 of Vibhuthipura Village, which was released from Dhanraj Jain making provision to other male children of Syed Gaffoor and accordingly the HIBA was accepted by Syed Anwar.

16

OS No. 9956/2015 Judgment

12. The defendant No.1 further contended that the land bearing Sy.No.147/1 measuring in all 3 acres 18 guntas stood in the name of Syed Gaffoor right from the date of purchase from Angadi Chinnamma on 31.10.1946. The encumbrance certificate right from the year 1931 to 10.05.2011 consisting of 5 extracts shows that the property continues to be standing in the name of Late Syed Gaffoor. Defendant No.1 states further that consequent to the purchase made by Syed Gaffoor Sab vide sale deed dated 31.10.1946 mutation was affected in the name of Syed Gaffoor vide MR.10/1946-47 which continued in the name of Syed Gaffoor till 1983. It was for the year 1982-83 and 1983-84 fraudulent entries were made in the name of Syed Yousuff along with his brother i.e., plaintiffs herein along with the names of the children of Late Syed Gaffoor. It is necessary to state at this juncture that Syed Hussain passed away in the year 1956 and he was not possessing any land in Sy.No.147/1 presently 147/4 of Vibhuthipura 17 OS No. 9956/2015 Judgment Village, however clandestine entries were made in entering name of the family members of Syed Hussain without having any title or possession with regard to Sy.No.147/1 presently 147/4 of Vibhuthipura Village. It is pertinent to mention that the plaintiffs could able to get their names entered in the Revenue Records Vide IHC No.7/1983-84, needless to mention that their names have been incorporated in the Mutation Register on the basis of inheritance and not on the basis of the alleged purported partition deed as such the very act of the plaintiffs and Syed Yousuff fortifies that stand of this defendant that Syed Gaffoor was the absolute owner of the Suit Schedule 'A' property. Furthermore it is known proposition of law that inheritance Khata can be effected only upon the legal heirs of the deceased, in the instant case neither the plaintiffs nor Syed Yousuff were the legal heirs of Late Syed Gaffoor to have got their names mutated in the Revenue Records. In any event the plaintiff have not got mutated their names on the basis of the partition as could be reflected from the revenue records. Fraud 18 OS No. 9956/2015 Judgment and stratagem played by the plaintiffs as well as Syed Yousuff in getting their names incorporated in the mutation on the basis of inheritance Khata and the same will not confer any right title or interest in favour of the plaintiff's or Late Syed Yousuff. The RTC extracts for the year 1983-84 to 1987-88, 1988-89 to 1993-94, 1994-95 to 1999-2000, 2001-02, 2004-05 and 2011-12 discloses that the plaintiffs as well as Late Yousuff entered their name as legal heirs of Late Syed Gaffoor and not based on any other registered deeds of conveyance and as such the defendant No.1 to 6 have approached the Tahasildar in set-aside the order in IHC.7/1983-84 in deleting the names of plaintiffs and Late Syed Yousuff for which an endorsement was issued with regard to the non availability and also declined to consider the demand made by defendant No.1. Thereafter defendant No.1 and others opted to prefer an appeal before the Assistant Commissioner in RA.270/2012-13 which came to be rejected vide order dated 02.01.2013 against which the defendant No.1 and other preferred Revision petition before the Deputy Commissioner, 19 OS No. 9956/2015 Judgment Bangalore District, Bangalore in Revision Petition No.303/2012-13 in which the plaintiffs also entered appearance and the Deputy Commissioner was pleased to allow the Revision Petition and directed the Special Tahsildar to make necessary entries in the Revenue records. After remand the Tahsildar was pleased to conduct an enquiry and passed requisite orders in deleting the name of the plaintiffs and others and ordered to enter the name of 1st defendant in the revenue records vide MR.No.H5/2014-15 and accordingly the mutation and revenue records entered in the name of 1st defendant and others. The plaintiffs as well as Late Syed Yousuff did not have any iota of right title or interest over the plaint schedule property and no documents of title or interest over the plaint schedule property and no documents of title produced by them in any of the proceedings. Defendant No.1 is the absolute owner in respect of the plaintiff schedule property and the larger extent of land having acquired the same by virtue of the execution of the HIBA dated 16.01.2012 as wellas in furtherance of 20 OS No. 9956/2015 Judgment Registered Deed of Release dated 17.06.2015 executed by defendant No.2 to 6 vide registered document No.KRI-1-02053/2015-16 before the Sub- registrar, K.R.Puram, Bangalore. Consequently thereafter H.A.Sanitary Board has issued a Khata certificate in the name of this defendants subsequently thereafter the BBMP has issued Khata in the name of this defendant and defendant has been paying the taxes periodically. All these documents makes it manifestly clear that this defendant absolute owner over the suit schedule property and the plaintiff have no manner of right title or interest over the same.

13. Based on the pleadings of both the parties, following Issues are framed by my learned Predecessor-in-office.

ISSUES

1.Whether the plaintiffs prove that they are the absolute owners of the suit schedule property ?

21

OS No. 9956/2015 Judgment

2.Whether the plaintiffs further prove that they are in possession and enjoyment of the suit schedule property ?

3.Whether the plaintiffs further prove the interference of the defendants with their possession and enjoyment over the suit schedule property ?

4.Whether the plaintiffs further prove that the defendants have obtained judgment and decree in O.S.No.4216/2013 dated 24.1.2015 by colluding with each other and it is not binding upon them with respect to the suit schedule property ?

5.Whether the plaintiffs further prove that the release deed dated 17.6.2015 executed by defendant No.2 to 6 in favour of defendant No.1 is collusive and it is not binding upon them so far as suit property is concerned?

6.Whether the defendant No.1 proves that the plaintiffs have not properly valued the suit plaint and they have not paid proper court fee?

7.Whether the defendant No.1 proves that the suit is barred under Karnataka Land Revenue Act as stated in para No.31 of the written statement?

22

OS No. 9956/2015 Judgment

8.Whether the plaintiffs are entitled for the relief of declarations as prayed for in the suit plaint?

9.Whether the plaintiffs are entitled for the relief of permanent injunctions as prayed for?

10.What order or decree?

14. After framing of the Issues, the case was posted for recording of evidence. The plaintiff has filed his affidavit in lieu of chief examination and he has been examined as PW.1 and he has got marked Ex.P. 1 to 34. On the other hand the defendant No.1 is examined as DW. 1 and she has got marked Ex.D.1 to 32 are got marked.

15. Heard the arguments of learned counsel for the plaintiff and learned counsel for the defendant. Perused the pleadings, oral and documentary evidence adduced on behalf of both the parties and other materials available on record.

23

OS No. 9956/2015 Judgment

16. Having done so, this court answers to the aforesaid Issues as follows:

Issue No.1,2,3,4,5,8 & In the Negative 9 :
 Issue No.6             In the Negative

 Issue No.7                In the negative

 Issue No. 10              As per final order,
                           for the following;


                      REASONS

     17.   ISSUE NO.1,     PW. 1 deposes that Sri.
Syed Gaffoor    Sab   in order   to meet his legal
requirements and to discharge the legal debt, sold the said property in favour of Sri Syed Hussain Sale Deed, dated: 17.06.1953 registered in the Office of Sub - Registrar, Bangalore Taluk as Document No.2127/1953-54 of Book - I of Volume 1338 recorded in between Pages 193 and 194, dated:
29.06.1953.
18. PW.1 further deposes that Syed Hussain had three sons namely Syed yousfuf, Syed Noorullah 24 OS No. 9956/2015 Judgment and Syed Khaleel. It is the case of the Plaintiff that Syed Hussain was in peaceful possession and enjoyment of the aforementioned mentioned property and consequently to his demise his sons ie., Syed Nooruallah, Syed Yousuf and Syed Khaleel had formed a layout of residential sites in the aforementioned land and thereafter they had equally divided the aforementioned mentioned property between themselves and in terms of the said partition each of the sons of Syed Hussain was allotted 20 guntas of land.
19. It is further deposed that wife and children of Late Syed Yoursuff ie., Balkis Begum, Syed Zahid, Syed Hussain and Syed Ahmed had sold the schedule property in favour of one Nissar Ahmed and portion of the property was gifted in the name of Gulnaz Begum D/o Late Syed Yousuff who in turn sold the the same in favour of one T.S. Subramanya and T.S. Subramanya in terms of the Sale Deed dated 31.01.2002 sold the same to the plaintiff, consequently there after the plaintiff had got his 25 OS No. 9956/2015 Judgment name entered into the revenue records and has been paying the requisite taxes to the concern authority and he has also obtained electricity connection as well as water connection from BESCOM and BWSSB.
20. On the contrary the DW.1 deposed that defendant's father Late Syed Gaffor purchased a property bearing Sy.No.147/1, measuring 3 acre 18 guntas situated at Vibuthipura Village, Bangalore South Taluk on 31.10.1946 from Angadi Chinnamma as well as her son Muniswamappa for a sale consideration of Rs.2,000/- under registered sale deed registered as document No.2782, Book-I, volume 866, pages 17 to 20, in the office of Sub-

registrar, Bangalore. During 1953 Syed Gaffor Sab was in urgent need of funds for the purchase of a Lorry and in this regard half portion of the land was mortgaged in favour of his younger brother Syed Hussian and realized Rs.1,000/- and this deed was registered before the Sub-registrar as document No.2127/1953-54 dated 17.06.1953 instead of executing a mortgage deed a nominal sale deed was 26 OS No. 9956/2015 Judgment executed. Within span of 5 months Late.Syed Gaffor discharged the mortgage loan and obtained a convenience Deed/Sale Deed from Late Syed Hussain and this deed was registered before the Sub-registrar, Bangalore South Taluk, vide document No.5584/53- 54, dated 17.11.1953. Subsequently that on 30.11.1953 Syed Gaffor borrowed a sum of Rs.200/- from Sri.Dhanraj Jain and in this regard a nominal sale deed was executed in favour of the Banker Sri.Dhanraj Jain, and this deed was registered as document No.380/1953-54.

21. DW.1 further deposed that during 1968 defendant's father Late Syed Gaffoor Sab was seriously affected by Psoriasis and his condition became very vicarious. In fact his eldest brother Syed Basha who was residing adjacent to the resident of Syed Gafoor was looking after Syed Gafoor as well as his family members, even managing the land possessed by Syed Gaffoor, he entrusted his brother to release the document pledged with Dhanraj Jain and according paid a sum of Rs.500/- towards 27 OS No. 9956/2015 Judgment interest and principal. Accordingly, his eldest brother Syed Basha approached Dhanraj Jain and got conveyance deed in his name instead of getting the same in the name of Syed Gaffoor. Defendant states further that shortly after the release of the documents Syed Basha proceeded to Mecca Medina in attending Haj and the conveyance deed so obtained on 31.01.1969 kept in his custody. Even after return from Haj, Syed Basha continued to look after the affairs of the family of Late Syed Gafoor and also providing adequate treatment to Late Syed Gafoor. It was on 29.08.1979 Syed Gaffoor passed away after a prolonged illness. The death of Syed Gafoor caused considerable worry and anxiety in the mind of Syed Basha who was also undergoing ill aged sickness and his condition also deteriorated day be day. It was 11.10.1979 after attending Chilam that is the 40th day ceremony of deceased Syed Gafoor, executed a HIBA in the name of eldest son of Syed Gaffoor with regard to half portion of the property in Sy.No.147/1 of Vibhuthipura Village, which was released from Dhanraj Jain making provision to other 28 OS No. 9956/2015 Judgment male children of Syed Gaffoor and accordingly the HIBA was accepted by Syed Anwar.

22. DW.1 further deposed that the land bearing Sy.No.147/1 measuring in all 3 acres 18 guntas stood in the name of Syed Gaffoor right from the date of purchase from Angadi Chinnamma on 31.10.1946. The encumbrance certificate right from the year 1931 to 10.05.2011 consisting of 5 extracts shows that the property continues to be standing in the name of Late Syed Gaffoor. Defendant No.1 states further that consequent to the purchase made by Syed Gaffoor Sab vide sale deed dated 31.10.1946 mutation was affected in the name of Syed Gaffoor vide MR.10/1946-47 which continued in the name of Syed Gaffoor till 1983. It was for the year 1982-83 and 1983-84 fraudulent entries were made in the name of Syed Yousuff along with his brother i.e., plaintiffs herein along with the names of the children of Late Syed Gaffoor. It is necessary to state at this juncture that Syed Hussain passed away in the year 1956 and he was not possessing any land in 29 OS No. 9956/2015 Judgment Sy.No.147/1 presently 147/4 of Vibhuthipura Village, however clandestine entries were made in entering name of the family members of Syed Hussain without having any title or possession with regard to Sy.No.147/1 presently 147/4 of Vibhuthipura Village. It is pertinent to mention that the plaintiffs could able to get their names entered in the Revenue Records Vide IHC No.7/1983-84, needless to mention that their names have been incorporated in the Mutation Register on the basis of inheritance and not on the basis of the alleged purported partition deed as such the very act of the plaintiffs and Syed Yousuff fortifies that stand of this defendant that Syed Gaffoor was the absolute owner of the Suit Schedule 'A' property. Furthermore it is known proposition of law that inheritance Khata can be effected only upon the legal heirs of the deceased, in the instant case neither the plaintiffs nor Syed Yousuff were the legal heirs of Late Syed Gaffoor to have got their names mutated in the Revenue Records. In any event the plaintiff have not got mutated their names on the basis of the partition as 30 OS No. 9956/2015 Judgment could be reflected from the revenue records. Fraud and stratagem played by the plaintiffs as well as Syed Yousuff in getting their names incorporated in the mutation on the basis of inheritance Khata and the same will not confer any right title or interest in favour of the plaintiff's or Late Syed Yousuff. The RTC extracts for the year 1983-84 to 1987-88, 1988-89 to 1993-94, 1994-95 to 1999-2000, 2001-02, 2004-05 and 2011-12 discloses that the plaintiffs as well as Late Yousuff entered their name as legal heirs of Late Syed Gaffoor and not based on any other registered deeds of conveyance and as such the defendant No.1 to 6 have approached the Tahasildar in set-aside the order in IHC.7/1983-84 in deleting the names of plaintiffs and Late Syed Yousuff for which an endorsement was issued with regard to the non availability and also declined to consider the demand made by defendant No.1. Thereafter defendant No.1 and others opted to prefer an appeal before the Assistant Commissioner in RA.270/2012-13 which came to be rejected vide order dated 02.01.2013 against which the defendant No.1 and other preferred 31 OS No. 9956/2015 Judgment Revision petition before the Deputy Commissioner, Bangalore District, Bangalore in Revision Petition No.303/2012-13 in which the plaintiffs also entered appearance and the Deputy Commissioner was pleased to allow the Revision Petition and directed the Special Tahsildar to make necessary entries in the Revenue records. After remand the Tahsildar was pleased to conduct an enquiry and passed requisite orders in deleting the name of the plaintiffs and others and ordered to enter the name of 1st defendant in the revenue records vide MR.No.H5/2014-15 and accordingly the mutation and revenue records entered in the name of 1st defendant and others. The plaintiffs as well as Late Syed Yousuff did not have any iota of right title or interest over the plaint schedule property and no documents of title or interest over the plaint schedule property and no documents of title produced by them in any of the proceedings. Defendant No.1 is the absolute owner in respect of the plaintiff schedule property and the larger extent of land having acquired the same by virtue of the execution of the 32 OS No. 9956/2015 Judgment HIBA dated 16.01.2012 as well as in furtherance of Registered Deed of Release dated 17.06.2015 executed by defendant No.2 to 6 vide registered document No.KRI-1-02053/2015-16 before the Sub- registrar, K.R.Puram, Bangalore. Consequently thereafter H.A.Sanitary Board has issued a Khata certificate in the name of this defendants subsequently thereafter the BBMP has issued Khata in the name of this defendant and defendant has been paying the taxes periodically. All these documents makes it manifestly clear that this defendant absolute owner over the suit schedule property and the plaintiff have no manner of right title or interest over the same.

23. To substantiate his case the defendant No.1 got marked Ex.D.1 to 32.

24. Ex.D.1 is the Certified copy of sale deed and it's typed copy dated 13.10.1946 which evidences that late Syed Gafoor had purchased 3 33 OS No. 9956/2015 Judgment acres 18 guntas of land in Sy. No. 147/4 in his individual capacity.

25. Ex.D. 2 is the Certified copy of mutation No.10/46-47 which discloses that the property solely in the name of Syed Gafoor. The name of Syed Hussain is not forthcoming. The learned counsel for the defendants argued , the concept of joint family property is alien to Mohammadan Law. Hence, the question of jointness of the property between Syed Gafoor and Syed Hussain does not arise.

26. Ex.D. 3 is Certified copy of sale deed dated 17.06.1953., as per this Sale Deed one acre 20 guntas of land in Sy. No. 147/4 was alienated by Gaffoor Sab in favor of Syed Hussain. Thereafter Syed Hussain reconveyed the said property in favor of his brother Syed Gaffoor as per Ex.D.4 Sale Deed dated 17.11.1953. In view of the execution of the Sale Deed in favor of Gaffoor Sab, hence the ownership of the aforesaid land remains with Syed Gaffoor himself.

34

OS No. 9956/2015 Judgment

27. On 30.11.1953 late Syed Gaffoor had alienated the land as per Ex.D.5 Sale Deed to one Dhanraj Jain. Thereafter, said Dhanraj Jain had sold the aforesaid property in favor of late Syed Basha who is the brother of late Syed Gaffoor as per Ex.D.

6.

28. Further late Syed Basha executed Hiba in favor of Syed Anwar son of late Syed Gaffoor as per Ex.D.7. Syed Anwar thereafter executed Hiba in favor of defendant No. 1 by gifting one acre 20 guntas of land in Sy. No. 147/4 as per Ex.D. 8 dated 16.01.2012.

29. Syed Anwar as well as other sons of late Syed Gaffoor jointly releases their right over 1 acre 20 guntas of land in favor of defendant No.1 as per Ex.D. 9 Certified copy of release deed dated 17.06.2015.

30. Ex.D.10 is the Certified copy of order in R.P.No.303/2012-13 wherein the Deputy 35 OS No. 9956/2015 Judgment Commissioner in the said petition remanded the case to the Tahsildar to dispose off the same by setting aside the inheritance khatha vide IHC7/1983-84. The names of Syed Yousuff , Syed Noorulla and Syed Khaleel is there and they have all participated in the said revision petition and the revision petition order is unchallenged. Hence it has attained the finality.

31. ExD.11 is the RTC of Sy.No.147/4 from 1982-83 to 1987-88 which disclose the name of late Syed Gaffoor was rounded vide IHC No. 7/1983-84. The children of late Syed Hussain i.e. Syed Yousuff, Syed Nooralla and Syed Khaleel could get their names entered vide IHC No. 7/1983-84 upon the basis of demise of Syed Gaffoor. But said Syed Yousuff, Syed Noorulla and Syed Khaleel are not legal heirs of late Gaffoor. Hence, they could not have get their names entered vide inheritance khatha.

32. Ex.D.12 and 13 are the RTC of Sy.No.147/4 for the year pertaining to 1988-99 to 1993-94 and RTC of Sy.No.147/4 from 1994-96.

36

OS No. 9956/2015 Judgment which shows the joint names of children of late Syed Hussain, i.e. Syed Yousuff, Syed Noorulla and Syed Khaleel and children of late Syed Gaffoor.

33. Ex.D. 14 is the RTC of Sy.No.147/4 from 2012-13 which shows that RTC was rectified and the names of children of late Syed Hussain i.e. Syed Yousuff, Syed Noorulla and Syed Khaleel was rounded off by the Revenue Authorities, the same was not challenged. The same has attained the finality.

34. Ex.D.15 is the Certified copy of Mutation No. H5/14-15 which shows that the name of defendant No.1 Syed Nusrath was entered in the Mutation Register.

35. Ex.D. 16 is the family tree which discloses that defendant No.1, 2 and 6 are the sons late Syed Gaffoor and the defendant No. 3 is the wife of late Syed Mahboob (who is second son of late Syed 37 OS No. 9956/2015 Judgment Gaffoor) and defendant No.4 is the son of defendant No.3.

36. Ex.D. 19 is the Certified copy of order sheet in OS 5452/2016 which was filed by one of the alleged site owners namely Parthasarathy who has purchased the site from Syed Noorulla . The said suit was filed against defendant No.1.The said suit was withdrawn by the plaintiff as not pressed without seeking liberty to file fresh suit. Ex.D 20 is the Certified copy of memo of withdrawal dated 08.08.2019.

37. Ex.D 21 Certified copy of evidence of PW.1 in O.S.5452/2016 which discloses about the possession of the disputed site by defendant No.1 in the suit schedule property.

38. Ex.D. 22 is the Certified copy of order sheet in O.S.1088/2016 which was filed for permanent injunction filed by one of the purchaser Sri Agnish Norman who had purchased the site from Syed 38 OS No. 9956/2015 Judgment Noorulla, The suit was filed against defendant No.1, the same was also dismissed for non prosecution.

39. Ex.D. 24 is the Certified copy of order on IA.No.1 in O.S. 6423/2015 which discloses that the vendor of the plaintiff herein had filed a suit against the defendant No.1 Syed Nusrath and had sought for an temporary injunction against this defendant from interfering with peaceful possession and enjoyment, which was rejected. Para 12 of the order would clearly establish the theory of the children of late Hussain that late Hussain and late Syed Gaffoor are joint owners of the property is farce since the alelged division of oral partition even according to them was not evidenced in any deed much less a registered instrument.

40. Ex.D. 25 is the Certified copy of IA.No.2 in O.S.6423/2015 which shows that the vendor of the plaintiff herein had filed a suit against the defendant No.1 and had sought for an temporary injunction directing the first defendant herein from alienating 39 OS No. 9956/2015 Judgment encumbering or creating any charge over the property, which interim application was rejected. It reveals that the vendor of the plaintiff themselves had suffered an order in the hands of the defendant No.1.

41. Ex.D.26 is the Certified copy of orders on IA.2 in O.S.6423/2015 which discloses that the IA filed by the plaintiff was rejected.

42. Ex.D.32 is the Certified copy of partition deed dated 09.09.1980. Since the plaintiffs as well as their vendors had claimed that 1 acre 20 guntas of land was joint family property, the defendant`s had produced the copy of the Partition Deed between the children of late Nanu Sab father of late Gaffoor Sab. Late Syed Hussain and late Basha Sab wherein the property bearing No. 147/4 is not the subject matter making it clear that it is not joint family property. In any event concept of joint family property is alien to the Mohammadan Law.

40

OS No. 9956/2015 Judgment

43. The plaintiff is claiming the ownership on the basis of Ex.P.3 Sale Deed, even, the said Sale Deed not having the recital that site is carved out of Sy. No. 147/1 (Sy. No. 147/4) of Vibhuthipura village.

44. On perusal of Ex.P. 4 Encumbrance Certificate, it discloses that it is not obtained for Sy.No.147/4 or for Sy. No. 147/1 especially when there was no sanctioned layout plan or conversion order.

45. In view of the aforesaid documents and the evidence adduced by both the parties, it is forthcoming that plaintiffs vendors were not having right, title and interest over the suit schedule property. When the plaintiff`s vendors have no right, title and interest over the suit schedule property, he cannot transfer the same , hence under such circumstances what ever the contentions raised by the plaintiff with regard to the purchase of the suit 41 OS No. 9956/2015 Judgment schedule property from its vendor do not holds water. As the said property was not exclusively belongs to the plaintiff`s vendor. Hence, on the basis of the documents produced by the plaintiff the ownership of the suit schedule property cannot be conferred upon the plaintiff. Further, on perusal of the schedule of the plaint, it is forthcoming that the plaintiff has not mentioned about of which survey number the schedule property is carved out and the same is not properly descripted and even it is not been described in the Sale Deed relied by the plaintiff as per Ex.P.3. Hence, under such circumstances, if the property is not properly described no relief could be granted. Hence, in view of the aforesaid reasons this court answer Issue No. 1 in the Negative.

46. ISSUE NO. 2,3, 8 AND 9; Since these Issues are inter linked to each other, they are taken up together for discussion so as to avoid repetition of facts.

42

OS No. 9956/2015 Judgment

47. The defendant submits that the plaintiffs have failed to establish their right over the schedule property as their predecessor in title had sold the largest extent of land i.e. 1 acre 20 guntas of land in favor of Syed Gafoor, thereby the plaintiff predecessor in title did not have any iota of right, title or interest over the larger extent of land much less on the schedule property to have alienated the same in favor of the plaintiff.

48. The plaintiff has categorically contended that the suit schedule property was sold by the children of late Hussain and as per the plaint averments they have relied on a Partition purported to have been executed between the sons of late Hussain I.e Syed Noorulla , Syed Yousuff and Syed Khaleel. The said partition deed has not seen the daylight and there is no reflection of the said Partition in the encumbering certificate. It is further case of the plaintiff that the respective brothers i.e. Syed Noorulla, Syed Yousuff and Syed Khaleel had formed layouts in their respective partition of the 43 OS No. 9956/2015 Judgment land; the plaintiff have miserably failed to produce a single document to establish the existence of the layout; No layout plan has been produced to substantiate the existence of the layout. It is pertinent to mention that apart from a created and concocted Khatha Certificate purported to have been issued by the HA Sanitary Board no documents have been produced to establish the identity of the Site in question. It is pertinent to mention that the documents relied on by the plaintiff would not establish the identity of the land in question; hence the injunction is sought on a land which identity cannot be proved.

49. The plaintiff himself is not clear who came and interfered with the property; the detals of the alleged cause of action is not substantiated by PW. 1 in the cross examination . Infact, she has never deposed that defendant No.1 was present at the time of alleged interference. No complaint was lodged by the plaintiff; the cause of action mentioned in the 44 OS No. 9956/2015 Judgment suit is only imaginary for the purpose of filing of the present suit.

50. The counsel for the defendants argued that the plaintiff is not entitled for the relief of declaration since the plaintiff has miserably failed to prove his ownership over the suit schedule property. The plaintiff has categorically claimed that Syed Hussain had acquired right, title and interest over the property from Syed Gafoor in terms of the Sale Deed dated 17.6.1953 and that the property so acquired was divided among the sons of late Syed Hussain who in turn had formed layout and sold the same in favor of the plaintiff. It is worthwhile to mention that, the property so purchased by Syed Hussain was reconveyed in favor of Syed Gafoor the father of the 1st defendant in terms of the Sale Deed dated 17.11.1953. which is marked as Ex. D4. In view of the Ex.D.4 late Syed Gaffoor became the exclusive owner of Sy. No. 147/1 and after his demise his successors i.e. defendant No.1 to 6 succeeded to the property. Hence, on perusal of the 45 OS No. 9956/2015 Judgment aforesaid documents, it clearly discloses that at no point of time plaintiff`s vendors become the owner of the property bearing Sy. No. 147/1. When the vendors of the plaintiff are not the exclusive owners, then they cannot have any right to sell the suit schedule property as alelged to be carved out in Sy. No. 147/1. Under such circumstances, the plaintiff cannot be declared as owner of the suit schedule property on the basis of the alleged Sale Deed Ex.P.5..... produced by the plaintiff. The plaintiff has challenged the judgment and decree passed in OS No. 4216/2013. In the said suit the court has passed the judgment in favor of the defendant No.1 herein and the court has directed the vendors of the plaintiff for not to disturb with the peaceful possession of defendant No.1 who was plaintiff in OS No. 4216/2013.

51. When the plaintiff fails to prove the relief of declaration as to the ownership of the suit schedule property, the plaintiff is not entitled to seek the relief of permanent injunction as against the true owner 46 OS No. 9956/2015 Judgment i.e. defendant No. 1 as held by the Hon`ble Supreme Court of India in the case of Padhiyar Prahladi Chenaji vs. Maniben Jagmalbhai 2022 SCC Online SC 258. Hence the plaintiff cannot now canvas that the plaintiff is in lawful possession over the same since the plaintiff is not entitled to the relief of declaration of ownership.

52. In view of the reasons assigned while answering Issue No.1 and in view of the aforesaid reasons, these Issue No.2,3,8 and 9 are answered in the Negative.

53. ISSUE NO.4; It is argued by the defendant No.1 that since the entry in IHC7/1983-84 did not pertain to the plaintiff herein, there was no occasion to plaintiff to array as party to the above proceedings.

54. It is further argued that the defendant had sought for declaration that the Mutation Entry made in the name of Syed Yousuff in IHC 7/1983-84 is fictitious and fraudulent entry and the same is liable 47 OS No. 9956/2015 Judgment to be cancelled. The RTC for the year 1983 onwards did not reflect the names of the plaintiff and IHC No. 7.1983-84 did not reflect the name of the plaintiff as such arraying the plaintiff as party to the above proceedings is uncalled for. Since the defendant No.1 grievance was only as with regard to the entry, the defendant had proceeded to only question the same against Syed Yousuff. The name of the plaintiff is not reflected in either the RTC or the Mutation, as such the question of arraying the plaintiff as party to the above proceedings is not justifiable.

55. In the said suit bearing OS No. 4216/2013 the court has given the judgment in favor of the defendant No.1 herein and the court has directed the vendors of the plaintiff for not to disturb with the peaceful possession of defendant No.1 who was plaintiff in OS NO. 4216/2013.

56. While answering Issue No.1,2,3, 8 and 9 , this court has already discussed about the ownership of Sy. No. 147/1 which was exclusively belongs to 48 OS No. 9956/2015 Judgment late Syed Gaffoor. Defendant No.1 to 6 are the successors of late Syed Gaffoor. Either late Syed Hussain or his successors i.e. the defendant No. 7 to 9 are not having any right or interest in Sy. No. 147/1. Hence, the claim of the plaintiff regarding ownership of suit schedule property which is alleged to be carved out in Sy. No. 147/1, on the basis of the Ex.P.5 Sale Deed alleged to be executed by the successor of Syed Hussain I.e defendant No.7 to 9 herein, is not tenable in the eye of law. If the plaintiff is having any claim, that should be against the successors of late Syed Hussain i.e. against defendant No. 7 to 9 and not against the successors of late Syed Gaffoor i.e. defendant No. 1 to 6. Hence, the allegation of fraud made by the plaintiff against the defendant No.1 to 6 are not tenable in the eye of law.

57. If the fraud is pleaded by the plaintiff, under such circumstances the particulars of fraud has to be proved by leading cogent evidence. Mere pleading of fraud without its particulars , the same 49 OS No. 9956/2015 Judgment cannot be tenable in the eye of law. This cardinal principle has been discussed by the Hon'ble Supreme Court in the case of Placido Francisco Pinto (D) by Lrs. and Another Vs. Jose Francisco Pinto and Another reported in 2021 SCC Online SC 842 has held that; "In terms of order VI Rule 4 of CPC in all cases in which the party pleading relies on any misrepresentation, fraud, or undue influence shall state in the pleadings the particulars with dates and items in the pleadings."

58. In the case on hand before this court, the plaintiffs who alleges fraud have not proved the allegations of fraud by leading cogent evidence before this court. Hence, under such circumstances the contentions of the plaintiffs with respect to the obtaining of the judgment and decree in OS No. 4216/2013 dated 24.1.2015 by defendants by colluding with each other is not tenable in the eye of law.

50

OS No. 9956/2015 Judgment

59. In view of the reasons assigned while answering Issue No.1,2,3,8 and 9, the plaintiffs have no locus standi to challenge the judgment passed in OS No. 4216/2013. Hence in view of the aforesaid reasons this court answers Issue No.4 in the Negative.

60. ISSUE NO. 5; In view of the reasons assigned in the aforesaid Issues, it is crystal clear that the plaintiff is not entitled to seek declaration as the Release Deed dated 17.06.1953 executed by defendant No. 2 to 6 in favor of defendant No.1 is collusive and not binding on the plaintiff with respect suit schedule property is concerned. On perusal of the records produced before this court, it is forthcoming that the plaintiff`s predecessor late Syed Hussain had lost the right over the schedule property way back on 17.11.1953 and cannot seek for declaration. Hence, in view of the above said discussion Issue No. 5 is answered in the Negative.

51

OS No. 9956/2015 Judgment

61. ISSUE NO.6; On perusal of the records, it is forthcoming that the office has raised objection regarding deficit court fee. Thereafter the learned counsel for the plaintiff has paid proper court fee on the plaint and filed the Memo on 04.12.2015 complying the office objection. Hence consideration of present Issue No.6 does not arise. Hence Issue No.6 is answered in the Negative.

62. ISSUE NO.7; The defendant has taken the contention that the suit is barred under the provisions of Karnataka Land Revenue Act. But on perusal of the plaint averments and the documents produced before this court, it is revealing that the present suit is of civil in nature and permissible and is not barred under any provisions of law and there is no bar u/sec. 9 of CPC to entertain the present nature of the suit. Hence, Issue No.7 is answered in the Negative.

52

OS No. 9956/2015 Judgment

63. ISSUE NO.10; In view of the reasons discussed above, this court proceeds to pass the following;

ORDER The suit filed by the plaintiffs is hereby dismissed.

No order as to cost.

Draw decree accordingly.

(Dictated to the Sr.Shr/SGI, script thereof is corrected, signed and then pronounced by me in the open court on this the 20th day of December, 2024).

GANGAPPA I Digitally signed by GANGAPPA I PATIL PATIL Date: 2025.01.10 11:13:38 +0530 (Gangappa Irappa Patil) LII Addl. City Civil & Sessions Judge, Bengaluru.

ANNEXURE List of witnesses examined for the plaintiff:

P.W.1 G.Ashraf Ali Khan List of the documents marked for the plaintiff:

Ex.P.1:Original receipt for having paid development charges for Rs.31,757/- receipt No. 79986 53 OS No. 9956/2015 Judgment Ex.P.2:Original tax paid receipts fro 1998-99 t 2000- 2001 Ex.P.3:Original registered sale deed, dated 31.1.2002 executed by T.S. Subramanya in favour of G. Ashraf Ali Khan-Plaintiff herein.
Ex.P.4:Original encumbrance certificate for 1.4.2000 to 31.3.2004 Ex.P.5:Original receipt for change of khata, Rs.450/- No.22121 Ex.P.6:Original holders khatha issued by CMC, K.R. Puram, Bangalore.
Ex.P.7:Original tax paid receipt for 2001-02 and 2002-2003 Ex.P.8:Original khatha certificate, dated 17.11.2015 Ex.P.9:Original extract of register of houses and vacant sites.
Ex.P.10:Original tax paid receipt for 2003-04 Ex.P.11:Original tax paid receipt for 2004-05. Ex.P.12:Original tax paid receipt for 2005-06. Ex.P.13:Original tax paid receipt for 2006-07. Ex.P.14:Original tax paid receipt for 2007-08. Ex.P.15:Original tax paid receipt for 2008-09.
54
OS No. 9956/2015 Judgment Ex.P.16:Original tax paid receipt for 2009-10. Ex.P.17:Original tax paid receipt for 2010-11. Ex.P.18:Original tax paid receipt for 2011-12. Ex.P.19:Original tax paid receipt for 2012-13. Ex.P.20:Original tax paid receipt for 2013-14. Ex.P.21:Original tax paid receipt for 2014-15. Ex.P.22:Original tax paid receipt for 2015-16. Ex.P.23:Original building license, dated 26.6.2003 Ex.P.24:Original personal part of sajala application submitted to BWSSB Ex.P.25:Original water paid receipt paid to BWSSB, dated 24.3.2015.
Ex.P.26:Original LPG receipt. Ex.P.27:Original LPG receipt. Ex.P.28:Colour Xerox of Aadhar card. Ex.P.29: Confirmation Deed dated 20.12.2019. Ex.P.30:Certified copy of plaint in OS.No.4216/2013. Ex.P.31:Certified copy of Written Statement of defendant No.1 to 5 in OS.No.4216/2013. Ex.P.32:Certified copy of Written Statement of defendant No.6 to 8 in OS.No.4216/2013.
55
OS No. 9956/2015 Judgment Ex.P.33:Certified copy of judgment in OS.No.4216/2013.
Ex.P.34:Certified copy of Decree in OS.No.4216/2013.
List of the witnesses examined for the defendants:
D.W.1 Syed Nusrath List of the documents marked for the defendants:
Ex.D.1 Certified copy of sale deed and it's typed copy dated 13.10.1946.
Ex.D.2 Certified copy of mutation No.10/46-47 Ex.D.3 Certified copy of sale deed dated 17.06.1953. Ex.D.4 Certified copy of sale deed and it's typed copy dated 17.11.1953.
Ex.D.5 Certified copy of sale deed dated 30.11.1953. Ex.D.6 Certified copy of sale deed and it's typed copy dated 30.01.1969.
Ex.D.7 Certified copy of Original Hiba dated 11.10.1979.

Ex.D.8 Original Hiba dated 16.01.2012. Ex.D.9 Certified copy of release deed dated 17.06.2015.

Ex.D.10 Certified copy of order in R.P.NO.303/2012-

13. 56 OS No. 9956/2015 Judgment Ex.D.11 RTC of Sy.NO.147/4 from 1982-83 to 1987-

88. Ex.D.12 RTC of Sy.NO.147/4 from 1988-99 to 1993-

94. Ex.D.13 RTC of Sy.NO.147/4 from 1994-96. Ex.D.14 RTC of Sy.NO.147/4 from 2012-13.. Ex.D.15 Certified copy of mutation no. H5/14-15. Ex.D.16 Family tree affidavit.

Ex.D.17 Certified copy of death certificate of Syed Gaffer Sab.

Ex.D.18 Certified copy of death certificate of Syed Bhasha Sab.

Ex.D.19 Certified copy of order sheet 5452/2016. Ex.D.20 Certified copy of memo of withdrawal dated 08.08.2019.

Ex.D.21 Certified copy of evidence of PW.1 in O.S.5452/2016 Ex.D.22 Certified copy of order sheet in O.S.1088/2016.

Ex.D.23 Certified copy of IA.No.1 filed in O.S.6423/2015.

Ex.D.24 Certified copy of orders on IA.No.1 in O.S. 6423/2015.

Ex.D.25 Certified copy of IA.No.2 in O.S.6423/2015. Ex.D.26 Certified copy of orders on IA.2 in O.S.6423/2015.

Ex.D.27 Original conformation deed dated 07.10.2021.

57

OS No. 9956/2015 Judgment Ex.D.28 Certified copy of EC from 01.04.1934 to 14.02.1957.

Ex.D.29 Certified copy of EC from 15.12.1957 to 31.05.1989.

Ex.D.30 Certified copy of EC from 01.06.1989 to 31.04.2004.

Ex.D.31 Certified copy of EC from 01.04.2004 to 04.08.2022.

Ex.D.32 Certified copy of partition deed dated 09.09.1980.

              GANGAPPA Digitally       signed by
                               GANGAPPA I PATIL

              I PATIL          Date: 2025.01.10 11:13:51
                               +0530
                    (Gangappa Irappa Patil)

LII Addl. City Civil & Sessions Judge, Bengaluru.

58 OS No. 9956/2015 Judgment Judgment pronounced in the open court (vide separate order) ORDER The suit filed by the plaintiff is hereby dismissed.

No order as to cost.

Draw decree accordingly.

LII Addl. City Civil & Sessions Judge, Bengaluru.