Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 1, Cited by 0]

Karnataka High Court

B Devaraj vs Smt Susheela on 25 November, 2025

Author: H.P.Sandesh

Bench: H.P.Sandesh

                                               -1-
                                                          NC: 2025:KHC:48605
                                                        RSA No. 138 of 2025


                   HC-KAR




                        IN THE HIGH COURT OF KARNATAKA AT BENGALURU

                         DATED THIS THE 25TH DAY OF NOVEMBER, 2025

                                            BEFORE

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

                         REGULAR SECOND APPEAL NO.138 OF 2025 (PAR)

                   BETWEEN:

                   1.    B. DEVARAJ
                         AGED ABOUT 73 YEARS
                         S/O LATE K.T. KORAGAPPA
                         NO.6, 4TH MAIN ROAD
                         KALYANAGARA
                         MUDALPALLYA
                         BENGALURU-560 072.
                                                                ...APPELLANT

                             (BY SRI. NARENDRA BABU B.K., ADVOCATE)
                   AND:

                   1.    SMT. SUSHEELA
                         AGED ABOUT 78 YEARS
Digitally signed         D/O LATE L.T. KORAGAPPA
by DEVIKA M
                         AGRICULTURIST
Location: HIGH           RAVATHANAKERE
COURT OF                 BASRURU VILLAGE AND POST
KARNATAKA
                         KUNDAPURA TALUK
                         UDUPI DISTRICT-576 211.

                   2.    JAYANTHI BHASKAR RAO
                         AGED ABOUT 66 YEARS
                         D/O LATE K.T. KORAGAPPA
                         NOW RESIDING AT NO.99
                         NEW NO.19, 3RD MAIN ROAD
                         SANJEEVINI NAGAR
                         MOODLAPALYA
                         BENGALURU-560 072.
                           -2-
                                     NC: 2025:KHC:48605
                                    RSA No. 138 of 2025


HC-KAR




     SMT. B. VIMALA (DEAD)
     D/O LATE K.T.KORAGAPPA

3.   SAROJINI KESHAV
     AGED ABOUT 65 YEARS
     D/O LATE B. VIMALA
     SHREENIKETHANA
     MANIPURA VILLAGE AND POST
     UDUPI TALUK-576 120.

4.   T. SRIDHAR
     AGED ABOUT 64 YEARS
     S/O LATE B. VIMALA
     SRI KRISHNA STORES
     KEMMANNU VILLAGE AND POST
     UDUPI TALUK-576 115.

5.   SHARADA SHIVARAM
     AGED ABOUT 63 YEARS
     D/O LATE B. VIMALA
     MAIN ROAD
     HERURU VILLAGE AND POST
     BRAHMAVARA TALUK
     UDUPI DISTRICT-576 213.

6.   SHYAMALA SUNDAR
     AGED ABOUT 60 YEARS
     D/O LATE B. VIMALA
     SRI KRISHNA COFFEE SUPPLIERS
     OLD POST OFFICE ROAD
     HUNSOOR POST
     MYSURU DISTRICT-571 105.

7.   SRIPATHI RAO
     AGED ABOUT 58 YEARS
     S/O LATE B. VIMALA
     NEAR GANAPATHI TEMPLE ROAD
     UPPOOR, K.G.ROAD
     BRAHMAVARA TALUK-576 105.
                             -3-
                                       NC: 2025:KHC:48605
                                      RSA No. 138 of 2025


HC-KAR




8.   SRIKANTH RAO
     AGED ABOUT 57 YEARS
     S/O LATE B. VIMALA
     NEAR OLD CITY HOSPITAL
     UDUPI TOWN
     UDUPI-576 101.

9.   POORNIMA R. RAO
     AGED ABOUT 55 YEARS
     D/O LATE B. VIMALA
     SRINIDHI ENTERPRISES
     DODDABOMMASANDRA
     VIDYARANYAPURA
     BENGALURU-560 097.

     SMT. SUNITHA N. NAGAPPA (DEAD)
     D/O LATE K.T. KORAGAPPA.

10. RAMA DEVI
    AGED ABOUT 56 YEARS
    W/O LATE B.N. RAMESH

11. ROSHANI
    AGED ABOUT 25 YEARS

12. ARJUN
    AGED ABOUT 20 YEARS

     RESPONDENTS NO.11 AND 12 ARE
     CHILDREN OF LATE B.N. RAMESH.

     RESPONDENTS NO.10 TO 12 ARE
     R/O GANESH CYCLE STORES
     MAIN ROAD, NEAR BUS STAND
     POST: HOSADURGA
     CHITRADURGA DISTRICT-577 527.

13. B.N. SATHISH
    AGED ABOUT 58 YEARS
    S/O SMT. SUNITHA N. NAGAPPA
    MOHAN CYCLE STORES
                           -4-
                                    NC: 2025:KHC:48605
                                   RSA No. 138 of 2025


HC-KAR




    BEHIND HOTEL ASHOK
    SHIVAMOGGA-577 201.

14. B.N. MOHAN
    AGED ABOUT 56 YEARS
    S/O SMT. SUNITHA N. NAGAPPA
    PRAGATHI FORM HOUSE
    OLD SIGEBAGI ROAD
    POST: BADRA COLONY
    BHADRAVATHI
    SHIVAMOGGA DISTRICT-577 301.

15. B.N. VASUDEVA
    AGED ABOUT 54 YEARS
    S/O SMT. SUNITHA N. NAGAPPA
    WARD NO.26
    BEHIND POLICE QAUARTERS
    ASHOK NAGAR
    SHIVAMOGGA-577 202.

16. SHAILA RAVINDRA
    AGED ABOUT 53 YEARS
    D/O SMT. SUNITHA N. NAGAPPA
    MAIN ROAD, 4TH CROSS ROAD
    BEHIND POLICE QUARTERS
    ASHOK NAGAR
    SHIVAMOGGA-577 202.

17. JYOTHI RATHNAKAR
    AGED ABOUT 51 YEARS
    D/O SMT. SUNITHA N. NAGAPPA
    MANDARA
    BEHIND MORE SUPER MARKET
    DERALAKATTE JUNCTION
    MANGALURU-575 002.

18. B.N. PRADEEP
    AGED ABUOT 49 YEARS
    S/O SMT. SUNITHA N. NAGAPPA
    PRAGATI FORM HOUSE
    OLD SIGEBAGI ROAD
                           -5-
                                    NC: 2025:KHC:48605
                                   RSA No. 138 of 2025


HC-KAR




    POST: BADRA COLONY
    BADRAVATHI
    SHIVAMOGGA DISTRICT-577 301.

19. REKHA VIJAY
    AGED ABOUT 47 YEARS
    D/O SMT. SUNITHA N. NAGAPPA
    NEAR MAIN ROAD
    KINNIMULKI
    UDUPI-576 101.

    SMT. PREMA (DEAD)
    D/O ALTE K.T.KORAGAPPA

20. PRASHANTH M.,
    AGED ABOUT 37 YEARS
    S/O PREMA,
    RAHUTKERI
    BASRUR-576 211.

21. HIMAKARA A.K.,
    AGED ABOUT 58 YEARS
    H/O LATE SMT. VEENA

22. NISHANTHA
    AGED ABOUT 25 YEARS
    S/O LATE SMT. VEENA

23. NEELIMA
    AGED ABOUT 22 YEARS
    D/O LATE SMT. VEENA

    RESPONDENTS NO.21 TO 23 ARE
    R/O BANTAMALE, SULYA
    DAKSHINA KANNADA-574 239.

24. HEMAVATHI RAJKUMAR
    AGED ABOUT 63 YEARS
    D/O LATE K.T. KORAGAPPA
    W/O RAJKUMAR
    FORESTER
                           -6-
                                     NC: 2025:KHC:48605
                                   RSA No. 138 of 2025


HC-KAR




    NEAR BUS STAND
    HEMMADI VILLAGE AND POST
    KUNDAPURA TALUK-576 230.

25. SUHAS
    AGED ABOUT 40 YEARS
    S/O DEVARAJ
    DWARAKANAGAR
    CHANDRA LAYOUT
    BENGALURU-560 072.
                                        ...RESPONDENTS

     (BY SRI. K.G. SADASHIVAIAH, ADVOCATE FOR R1;
           SRI. B.S.SACHIN, ADVOCATE FOR R2;
     SRI. PRASANNA D.P., ADVOCATE FOR R20 TO R23;
              VIDE ORDER DATED 26.06.2025,
APPEAL AGAINST R3 TO R19, R24 AND R25 DISPENSED WITH)


     THIS RSA IS FILED UNDER SECTION 100 OF CPC,

AGAINST THE JUDGEMENT AND DECREE DATED 27.11.2024

PASSED IN R.A.NO.11/2024 ON THE FILE OF SENIOR CIVIL

JUDGE, KUNDAPURA, PARTLY ALLOWING THE APPEAL AND

MODIFIED THE ORDER     AND DECREE DATED 20.12.2023

PASSED IN FDP NO.9/2012 ON THE FILE OF PRINCIPAL CIVIL

JUDGE AND JMFC, KUNDAPURA.


     THIS APPEAL COMING ON FOR FINAL HEARING, THIS

DAY, JUDGMENT WAS DELIVERED THEREIN AS UNDER:
                                 -7-
                                              NC: 2025:KHC:48605
                                            RSA No. 138 of 2025


HC-KAR




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

                        ORAL JUDGMENT

Heard learned counsel for the appellant and learned counsels for respondent No.1, 2 and 20 to 23.

2. This second appeal is filed against the order of the First Appellate Court. This matter was heard in length and this Court even appointed a fresh Court Commissioner and the Court Commissioner has furnished a sketch before this Court after surveying the land and inspite of the same, the dispute is not solved.

3. Now, the parties themselves have settled the matter as suggested by the Court and the issue is only with regard to road leading to the property i.e., plot Nos.1 and 2 and there was shortfall of road to go to plot No.2 and the same is the major portion of the property which belongs to the family. Now, the parties have come up with a settlement that, in addition to the road which has already been formed by owner of plot No.1, the owner of plot No.2, parties have also agreed to form a road in respect of portion of the property which was allotted to them to go to his property and both the roads would -8- NC: 2025:KHC:48605 RSA No. 138 of 2025 HC-KAR be for common usage. Hence, in view of the settlement arrived between the parties, now it becomes common entrance for both the owners of plot Nos.1 and 2 and each of the parties have no objection to form the road and they have also undertaken that either of them will not cause any hurdle for usage of common entrance from the main road either to go to plot No.1 or to plot No.2. The owner of plot No.1 has also agreed to leave 2 feet length and width of space, in order to reach the plot No.2 connecting the common entrance to expand the area and owner of plot No.2 has agreed that in lieu of leaving the space of 2 feet length and width to owner of plot No.1, the said space will be compensated by giving the same on the other side of the property, that means, the plot will be readjusted in view of this arrangement between the parties and no dispute with regard to the said fact.

4. Now the parties have prepared a rough sketch and the same is produced before the Court and common entrance in respect of both plot Nos.1 and 2 is shown in 'yellow' colour in the sketch prepared by the parties and these changes are only between the owners of plot Nos.1 and 2. The owners of plot -9- NC: 2025:KHC:48605 RSA No. 138 of 2025 HC-KAR Nos.3 and 4 are also happy with the arrangement between the owners of plot Nos.1 and 2 and the owners of plot Nos.3 and 4 have also agreed to abide by the order passed by the First Appellate Court and also the FDP Court. The owner of plot No.3 also to remove the shed which is in existence in the place of common entrance which is shown in 'yellow' colour in the rough sketch and should not cause any hurdle for formation of common entrance to plot Nos.1 and 2. In view of this compromise between parties, the rough sketch which is shown in 'yellow' colour becomes the part and parcel of this order to make it clear with regard to the terms of the compromise between the parties. It is made it clear that none of the parties should cause any obstruction for usage of each plot which belongs to Smt. Jayanthi Bhaskar Rao, plot No.2 which belongs to Sri B. Devaraj, plot No.3 which belongs to Smt. Susheela and plot No.4 which belongs to Smt. Prema in future.

5. It is also brought to the notice of this Court that owner of plot No.1 has already removed the trees which were in the passage which they have already sold and the owner of plot No.2 should not raise any objection to the same and even

- 10 -

NC: 2025:KHC:48605 RSA No. 138 of 2025 HC-KAR the owner of plot No.1 also should not raise any objection while forming the common entrance in the property allotted to the owner of plot No.2 for removing the trees and disposal of the same. The owner of plot Nos.3 and 4 also shall not claim any right over of common entrance leading to plot Nos.1 and 2 and they are not having any right to claim the same.

Accordingly, this second appeal is disposed of.

Sd/-

(H.P.SANDESH) JUDGE ST List No.: 1 Sl No.: 13