Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 3, Cited by 0]

Karnataka High Court

Shri Ramaiah S/O Chikkaramaiah vs Sri Chikkonappa S/O Chikkaramaiah on 17 January, 2014

                                  1

    IN THE HIGH COURT OF KARNATAKA AT BANGALORE

         DATED THIS THE 17TH DAY OF JANUARY 2014

                            BEFORE
    THE HON'BLE MR JUSTICE K. N. KESHAVANARAYANA

                   R.S.A. No.834/2012 (RES)

BETWEEN:

Sri. Ramaiah,
S/o. Chikkaramaiah,
Aged about 65 years,
Residing at No.68,
Konappana Agrahara,
Electronic City Post,
Bangalore South Taluk-560 100.                ... Appellant

(By Sri.V. Viswanath, Advocate)

AND:

   1. Sri. Chikkonappa,
      S/o. Chikkaramaiah,
      Aged about 66 years,
      Residing at No.68,
      Konappana Agrahara,
      Electronic City Post,
      Bangalore South Taluk-560 100.

       Smt. Guramma,
       Since Dead by her LRs (R2 to R6):

   2. Smt Pillamma,
      W/o. Papa Reddy,
      Aged about 61 years,
      Residing at
      Opposite to Police Station,
      Koramangala,
      Bangalore-560 034.
                                    2

3. Smt Jayamma,
   Aged about 56 years,
   D/o. Ankappa Reddy,
   W/o. Seenappa Reddy,
   Residing at Kottanur Village,
   Uttarahalli Hobli,
   Bangalore South Taluk-560 062.

4. Smt. Shanthamma,
   Aged about 51 years,
   D/o. Ankappa Reddy
   W/o. Late Narayana Reddy,
   Residing at Kodathi Village,
   Varthur Hobli,
   Bangalore South Taluk-560 087.

5. Smt. Indiramma,
   Aged about 46 years,
   D/o. Anka Reddy,
   W/o. Narayana Reddy,
   Residing at Lakshminarayanapura ,
   Goolimangala Dhakale,
   Anekal Taluk,
   Bangalore District-562 106.

6. Sri. Ramdas Kamath,
   General Manager,
   4th Gate, Finance Department,
   Infosys Technology Ltd.,
   Electronic City,
   Bangalore560 100.                       ... Respondents

  (By Sri.G. S. Prasad Reddy, Advocate)

        This Regular Second Appeal is filed under Section 100
  of C.P.C against the judgment and decree dated 20.1.2012
  passed in R.A.No.128/2011 on the file of the Presiding Officer,
  Fast Track Court-III, Bangalore Rural District, Bangalore,
  dismissing the appeal and confirming the Judgment and Decree
  dated 05.02.2011 passed in O.S.No.1431/2005 on the file of II
  Additional Senior Civil Judge, Bangalore Rural District,
  Bangalore.
                                  3

      This Appeal coming for admission on this day, the Court
delivered the following:

                          JUDGMENT

This appeal is by the unsuccessful plaintiff in O.S.No.1431/2005 on the file of the II Additional Civil Judge (Sr.Dn.), Bangalore Rural District, Bangalore, being aggrieved by the concurrent judgment of the courts below dismissing the suit filed by him for the relief of partition and declaration that the sale deed dated 12.06.1961 purported to have been executed by Respondent No.1/Defendant No.1-Chkkonappa and others in favour of Respondent No.2/Defendant No.2-Gurramma during his minority, is not binding on him.

2. The subject matter of the suit is property bearing House List No.113, Assessment No.113, Katha No.428/113/113 situated at Konappana Agrahara Village, Begur Hobli, Bangalore South Taluk, measuring East- West: 98 ft. and North- South: 58 ft.

3. The appellant-plaintiff filed the aforesaid suit inter alia contending that the suit schedule property was 4 originally owned by his paternal grandmother Smt. Yellamma and she died leaving behind her only son Chikkaramaiah; that upon the death of Yellamma, the property was succeeded by Chikkaramaiah; that the said Chikkaramaiah had a son by name Srirama through his first wife-Muniyamma, while through his second wife, he had two sons namely, the plaintiff-C. Ramaiah and the 1st defendant-Chikoonappa; that upon the death of Chikkaramaiah, the suit schedule property was succeeded by the plaintiff and his brother-Defendant No.1 and thus, the plaintiff became the owner of half share in the suit schedule property; that the plaintiff later learnt that one Ramaiah and Chikkaramaiah representing the minor Ramaiah have executed registered sale deed dated 12.06.1961 in favour of the 2nd defendant; that Chikkaramaiah, the father of plaintiff had no son by name Rama; that the sale deed purported to have been executed in respect of the suit schedule property on 12.06.1961 is not binding on him. It was further alleged that the 2nd defendant had executed gift deed dated 23.11.2004 and rectification deed dated 07.02.2005 in favour of Defendant 5 Nos. 3 to 6 in respect of suit schedule property and since the 2nd defendant has not derived any right, title and interest over the suit schedule property sold under sale deed dated 12.06.1961, the defendant Nos. 2 to 6 have not derived any right over the same pursuant to the Gift Deed dated 23.11.2004 and the subsequent rectification deed. Therefore, the plaintiff sought for declaration that the sale deed is not binding on him and that he is entitled for partition and separate possession of half share in the suit schedule property. Defendant No.1, who is undisputably the brother of the plaintiff, filed his written statement denying the case of the plaintiff. He contended that he is also known as Chikkonappa @ Chikkaramaiah. According to him, his father Chikkaramaiah had two wives namely Muniyamma and Yellamma and Ramaiah @ Doddonappa @ Srirama is the son through Muniyamma, while himself- Chikkaramaiah @ Chikkoonappa and Rama @ Ramaiah, the plaintiff, are the sons through Yellamma. He further contended that on 12.06.1961, he along with his brother Ramaiah @ Srirama sold the suit property in favour of the 2nd defendant and delivered the possession of the same to 6 the 2nd defendant on the same day. He contended that as on the date of the sale, the plaintiff was minor aged about 12 years, as such, the plaintiff was under the care and custody of himself and his brother Ramaiah @ Srirama, and that the suit property was sold to meet the family necessities and in the interest of the minor-plaintiff. He also contended that the suit was barred by limitation, therefore, he sought for dismissal of the suit.

4. Defendant Nos. 3 to 6 filed written statement contending that the suit property was purchased by the 2nd defendant under the registered sale deed dated 12.06.1961, from Ramaiah, Chikkaramaiah and Rama, hence, the 2nd defendant became the owner in possession of the same and subsequently, the 2nd defendant gifted the said property in their favour, as such, they have become the absolute owners of the said property. They also contended that the suit is barred by law of limitation, since the plaintiff has filed suit for declaration which is in the nature of cancellation of the sale deed beyond the period of limitation.

7

5. In the light of the pleadings of the parties, the trial court framed the following issues and additional issues:-

Issues:-
i) Whether the plaintiff proves that he along with Defendant No.1 are absolute owners and in possession of the suit property?
ii) Whether the plaintiff proves that Defendant Nos. 3 to 6 are interfering in their peaceful possession and enjoyment of the suit property?
iii) Whether the plaintiff proves that sale deed dated 12.06.1961 and Gift Deed dated 23.11.2004 and Rectification Deed dated 07.02.2005 are sham and collusive documents and thereby not binding to the rights of the plaintiff?
  iv)         Whether the suit is barred by time?

  v)          Whether the plaintiff is entitled for relief sought?

  vi)         What order or decree?

         Additional Issue:-

Whether the plaintiff proves that they are the members of family and suit property is their joint family property?

However, subsequently, Issue No.1 was deleted.

6. The parties led oral and documentary evidence. The learned trial Judge on appreciation of 8 oral and documentary evidence answered Issue Nos. 2, 3, 5 and Additional Issue in the negative and Issue No.4 in the affirmative holding that the sale deed dated 12.06.1961 was executed by the elder brothers of the plaintiff for the family necessities and therefore, it is binding on the plaintiff; that the suit filed by the plaintiff seeking declaration, which is in the nature of cancellation of the sale deed, is barred by time since it was not filed within the period of twelve years from the date of deed or within three years from the date of his attaining majority. Consequently, the trial court dismissed the suit. Aggrieved by the said judgment, the plaintiff filed appeal before the District Judge, Bangalore Rural District, Bangalore, in R.A. No.128/2011. The said appeal was heard and disposed of by the Presiding Officer of Fast Track Court-III, Bangalore Rural District, Bangalore on 20.01.2012, whereunder, the appellate court concurring with the findings recorded by the trial court dismissed the appeal. Aggrieved by the said concurrent judgment of the courts below, the plaintiff is in appeal before this court.

9

7. I have heard the learned counsel for the appellant and perused the judgment of the courts below.

8. Having heard the learned counsel for the appellant and on perusal of the judgment of the courts below, I am of the considered opinion that the appeal does not involve any question of law muchless substantial question of law warranting consideration by this court.

9. The trial court on appreciation of the oral evidence, recorded a finding that the family tree produced by the plaintiff is defective, whereas the family tree produced by Defendant No.1 is the correct one. The trial court came to the conclusion that Chikkaramaiah had one son through his first wife who was named as Ramaiah @ Doddonappa @ Srirama and through the second wife, he had two sons namely, the 1st defendant and the plaintiff.

10. It is an undisputed fact that the property was originally owned by Smt. Yellamma, the paternal 10 grandmother of plaintiff and defendant No.1 and upon her death, it was succeeded to by her son Chikkaramaiah and upon the death of Chikkaramaiah, it was succeeded by his aforesaid three sons. It is also an undisputed fact that prior to 12.06.1961, Chikkaramaiah died and as on the date of the death of Chikkaramaiah and also as on the date of the sale deed, the plaintiff was a minor, as such, he was under the care and custody of his elder brothers. It is the definite say of Defendant No.1 that the property was sold for the family necessities. Though it is contended by the learned counsel for the appellant that in the sale deed, a smaller extent is mentioned, on perusal of the sale deed it is noticed that the boundary described in the sale deed covers the entire extent of 98ft. x 58ft. and the vendors had not retained any portion thereof. Therefore, under the sale deed-Ex.D2, the entire suit schedule property came to be sold in favour of Defendant No.1 on 12.06.1961. The courts below having regard to the evidence available on record, have recorded a concurrent finding of fact that the sale was 11 for the legal necessities of the family and therefore, the sale is binding on the plaintiff.

11. The declaration as to the effect that the sale deed is not binding on the plaintiff is sought on the ground that the plaintiff was minor at the time of the sale deed. In a case of this nature, Article 59 of the Limitation Act would be applicable. As per Article 59 of this Act, for seeking cancellation or setting aside of an instrument or decree or for rescission of a contract, the period of limitation prescribed is three years and the period of limitation begins to run when the facts entitling the plaintiff to have the instrument or decree cancelled or set aside or the contract rescinded first become known to him.

12. The courts below have recorded a finding that the plaintiff in his evidence has made a categorical admission that he came to know about the sale deed in the year 1970. Therefore, within three years, thereafter he should have filed suit. However, the suit was filed in the year 2005. The suit was filed about 44 years from 12 the date of the document and about 41 or 42 years of the plaintiff attaining majority. Therefore, under these circumstances, the courts below are justified in law in holding that the suit filed by the plaintiff was hopelessly barred by law of limitation.

13. Having regard to the facts and circumstances of the case and the evidence available on record, the judgment of the courts below does not suffer from any perversity or illegality, as such, no substantial question of law is involved in this appeal. Therefore, the appeal lacks merit and hence, it is dismissed.

SD/-

JUDGE KGR*