High Court Madras High Court

Lakshmi Ammal vs T.M.Mohamad Kasim on 9 February, 2007

Madras High Court
Lakshmi Ammal vs T.M.Mohamad Kasim on 9 February, 2007
       

  

  

 
 
           IN THE HIGH COURT OF JUDICATURE AT MADRAS

                      DATE : 09.02.2007

                           CORAM:

    THE HONOURABLE MR.JUSTICE A.C.ARUMUGAPERUMAL ADITYAN

                     S.A.No.263 of 1997
                              

1.Lakshmi Ammal
2.N.Kasiviswanathan                .. Appellants/Plaintiffs
                              

                             vs.


T.M.Mohamad Kasim                 .. Respondent/Defendant



Prayer:  This second appeal has been preferred  against  the
decree   and  judgment  dated  31.07.1996  passed   by   the
Subordinate  Judge, Nilgries, Ootacamund,   in  A.S.No.6  of
1995,  which was filed against the decree and judgment dated
30.10.1988,  in  O.S.No.237 of  1986  on  the  file  of  the
District Munsif, Ootacamund.


     For Appellants     : Mr.S.Jayaraman

     For Respondent   : Mr.S.K.Rakhunathan




                               JUDGMENT

This appeal has been preferred against the decree and

judgment in A.S.No.6 of 1995 on the file of the Court of

Subordinate Judge, Nilgries, Ootacamund. The appellants are

the plaintiffs in O.S.No.327/1996 of the file of the Court

of District Munsif, Ootacamund.

2. The short facts of the case of the plaintiff in the

plaint relevant for the purpose of deciding this appeal are

as follows:-

2(a) The suit is for declaration in respect of

plaintiffs’ right of way over the Singiri Gowder lane by way

of easement and also for declaration that the plaintiffs

have a right of way by way of right of easment of necessity

and for consequential permanent injunction and for removal

of construction put up on a portion of the said Singiri

Gowder lane by way of mandatory injunction. The plaint

schedule property is S.No.E 33-A/2, Rs.No.2380 in Singiri

Gowder lane measuring 3.4 meters in width on the western

side and 1.9 meters on the Eastern side running to a

distance of 13.2 meters and passing through R.S.No.2380 of

Ootacamund town.

2(b) Thiru.T.Nanjundiah was the absolute owner of

the suit property Door No.16, Ward No.17, Station View,

Peyton’s Road, Ootacamund. The Said T.Nanjundiah died in or

about the year 1971 leaving behind the plaintiffs herein and

other as his legal representatives. The Plaintiffs are

looking after the property. The suit property was assessed

to house tax by Ootacamund Municipality under Assessment

No.7909 and the plaintiffs are paying the house tax for the

suit property. The defendant is the owner of the adjoining

property by virtue of sale deeds bearing Document No.798 and

799 of 1995 dated 6.9.1985 on the file of the Sub Registrar

Ottacamund. In the said title deed of the defendant itself

bearing document No.799 of 1985, it has been clearly stated

that the Northern boundary of the defendant’s property is

Singiri Gowder lane which the lane leading from Peyton’s

Road also known as Railway Station Road to the plaintiffs’

house through R.S.No.2380 of Ootacamund Town.

2(c) The said Singiri Gownder lane was and is the

approach road which starts from Peyton’s Road alias Railway

Station Road leading to the Plaintiffs’ property by passing

along the defendant’s property through R.S.No.2380 and is

the Northern boundary of the defendant. The said lane is

shown as a footpath and is coloured in Green in the plan

filed. The said lane is 3.4 meters wide on the Western end

known as Railway Station Road alias Peyton’s road and 1.9

meters wide on the Eastern end and runs to a distant of 13.2

meters from the said Railway Station Road to the Plaintiffs’

house. The said lane is situate between hotel Vijaya Vilas

building and the plaintiffs’ and defendant’s property.

2(d) The said Singiri Gowder Lane has been used

and is being used by the plaintiffs to reach their property

for long over the statutory period for over 30 years. The

plaintiffs and their predecessor in title have perfected

their right over the said lane as an easmentary right by

using the said lane to reach their house for long over the

statutory period. The said Singiri Gowder Lane is the only

approach road to reach their house and is an easement of

necessity. The plaintiffs therefore are entitled to use the

said lane both as an easementary right as also an easement

of necessity.

2(e) The defendant in the 2nd week of July, 1986,

has partly blocked the said lane with a view to prevent the

plaintiffs from going to their house. The defendant has put

up a construction on part of the said lane leaving only a

small gap between it and the adjoining property, thus

causing inconvenience to the plaintiffs and blocking part of

the right of way. The said construction is also an

unauthorised construction not sanctioned by the rules and by-

laws of the Municipality and Town planning Act and Rules.

The plaintiffs are entitled for a mandatory injunction

directing the defendant to demolish the construction put up

which blocks the said Singiri Gowder Lane.

2(f) If the defendant succeeds in blocking the

said lane the plaintiffs will be prevented from having

access to their property. The defendant who is only a

recent purchaser has no manner of right or title over the

said Singiri Gowder Lane and the defendant’s own document

would show the existence of the said lane which is his

northern boundary. Even as per the title deed of the

defendant itself, he is only entitled to use the pathway in

common with plaintiffs as was being used by his predecessors

in title. The defendant is a very influential person with

men, material and money at his command and if he succeeds in

his attempts to block the said Singiri Gowder Lane, the

plaintiffs will be put to irreparable loss and great

hardship as their very approach road to go to their property

will be lost. The plaintiffs are having the right of way

over the suit Singiri Gowder Lane. Hence, the suit.

3. The defendant has filed written statement with the

following averments:-

3(a) The plaintiffs alone are not the legal heirs

of T.Nanjundiah and the plaintiffs are not entitled to file

the suit. The rest of the heirs of the deceased T.Nanjundiah

are necessary parties to the suit and the suit therefore is

bad for non-joinder of the necessary parties. Regarding the

northern boundary of the defendant’s property which has been

shown as Singiri Gowder Lane in one of the Sale deeds in

favour of the defendant, the defendant states that the said

Singiri Gowder Lane was in existence only in the sourthern

most part of the land in R.S.No.2379 adjoining R.S.No.2380

and not in the northern portion of R.S.No.2380 purchased by

the defendant.

3(b) As a matter of fact, when the defendant

purchased his property and took possession of his property,

the defendant could not see any traces of existence of any

lane at his northern boundary but there is a strip of vacant

land between the northern boundary of the defendant’s

property and the buildings in R.S.No.2379 and the width of

the said open space varies from 4 feet to 2 + feet. The

defendant’s enquiries reveal that this narrow strip of land

was called as Singiri Gowder Lane and whether the same was

used by anyone as a footbath or not is not known to the

defendant. This defendant is not concerned with the said

gap as this defendant is not using the same for any

purposes.

3(c) The alleged Singiri Gowder Lane as described

in the plaint schedule and as delineated in the plan

attached to the plaint is not in existence on the ground at

all. The description of the lane given in the plaint is

incorrect. The alleged lane had never been in existence in

any portion of the land in R.S.No.2380. The plaintiffs are

falsely claiming the pathway over the northern portion of

R.S.No.2380 with the sole objection of harassing the

defendant and putting the defendant to wrongful loss.

3(d) It is utterly false to state that the alleged

Singiri Gowder Lane passes along the defendant’s property in

R.S.No.2380. No portion of the land in R.S.No.2380

particularly the northern portion thereof constituted any

lane at any point of time. The plan filed along with the

plaint is only a self-serving document and no credence could

be attached to the same. It is utterly false to state

that the alleged lane is 3.4 meters in width on the western

end and 1.9 meters in width on the eastern end and that the

pathway runs to a distance of 13.2 meters. As a matter of

fact, the northern wall of the defendant’s building extents

up to the northern boundary line of RS.No.2380 and the

northern boundary wall of the old building also was touching

the northern boundary line of R.S.No.2380.

3(e) Even assuming the plaintiffs had used any

portion of the land as passage to have access to their house

in R.S.No.2380, the plaintiffs could have used only the

southern most portion of the land in R.S.No.2379 of

Ootacamund Town for such access and not the northern portion

of the land in R.S.No.2380 now belonging to the defendant.

The defendant has been given to understand that the owners

of the property in R.S.No.2379 viz. V.M.Chidambaram Iyer had

filed the suit O.S.No.110 of 1984 on the file of the Sub-

Court, Ootacamund against the 1st plaintiff and one of the

sons of the 1st plaintiff viz. Sivaraj for a permanent

injunction restraining them from trespassing into any

portion of the land in R.S.No.2379 of Ootacamund Town and

the said owner had also obtained an interim injunction in

I.A.No.266/1984 as early as 7th April 1984. It is evident

that it is only after the said order of injunction which has

been passed by the Court against the plaintiffs, the

plaintiffs have filed this suit with false contentions. The

plaintiffs have no right over the suit lane. If really any

lane had existed then the same could have existed only in

the southern portion of R.S.No.2379 and the plaintiffs

should have contested the suit O.S.No.110/1984 referred and

established their right for the passage in the suit site.

The plaintiffs having failed to do so cannot now falsely set

up a right of way in the northern portion of the defendant’s

land. The plaintiffs are indeed estopped from putting

forward any such claim for any passage or right of way.

Hence, the suit is liable to be dismissed. The boundaries

mentioned in the rough sketch are also not correct. The

allegation that the defendant in the second week of July

1986 with a view to prevent the plaintiffs from using the

land had partly blocked the same is misleading. The suit is

bad for non-joinder of parties. The plaintiffs have no

cause of action. Hence the suit is liable to be dismissed.

4. On the above pleading the learned trial Judge

has framed eight issues for trial. On the side of the

plaintiffs P.W.1 and P.W.2 were examined and Ex.A.1 to

Ex.A.7 were marked. On the side of the defendant, D.W.1

was examined and Ex.B.1 to Ex.B.8 were marked. After going

through the evidence both oral and documentary, the learned

trial Judge has dismissed the suit with costs. Aggrieved by

the findings of the learned trial Judge, the plaintiffs have

preferred an appeal in A.S.No.6/1995, which was also ended

against the plaintiffs. Hence, the plaintiffs are before

this Court by way of this second appeal.

5. The substantial questions of law involved in this

second appeal are as follows:-

i) Whether the Court below was right
in law, in rejecting the evidence afforded
by Ex.B.2 merely on the surmise that the
description of the Singiri Gowder Lane as
the Northern boundary of the property
coveyed thereunder to the respondent is a
mistake without there being any plea and
evidence irrespect thereof?

ii) Whether the Court below is right
and justified in rejecting I.A.No.146 of
1996 merely for the reason that the
appellants had not filed a petition for
appointment of a commissioner in the trial
court?

iii)Whether the court below was right
in law in rejecting I.A.No.168 of 1996
filed by the Appellants herein under Order
41 Rule 27 CPC for letting additional
evidence in the shape of two photographs
showing the existence of the lane, when the
geniuses thereof was not disputed?

6.The Points:-

6(a) The suit property is a lane by name Singiri

Gowder Lane shown in green coloured portion in the rough-

sketch attached to the plaint. According to the plaintiffs,

the said disputed land is in S.No.E 33-A/2 in R.S.No.2380.

Admittedly both the plaintiffs and the defendant are having

land in S.No.2380. In the plaint schedule property, the

plaintiffs would say that the said Singiri Gowder lane is

going along R.S.No.2380.

6(b) The learned counsel for the appellants

relying on the description in Ex.B.2-sale deed infavour of

the defendant would contend that the said Singiri Gowder

Lane is on the north of his property purchased under Ex.B.2.

The exact recital in Ex.B.2-sale deed dated 6.9.1985 in

favour of the defendant-Mohamad Kasim runs as follows:-

In S.No.E 33-A/2 R.S.No.2380, out of 0.02

11/16 cents 0.01 6/16 cents were sold with the

following boundaries:-

East – House of Subramanian
West – Railway station road
North – Singiri Gowder Lane
South – Remaining portion of the house
A perusal of the rough sketch will go to show that there is

no house on the East of S.No.2380 belonging to Subramanian.

The learned counsel for the appellants would fairly concede

that the description of the property on the East to Ex.B.2

is incorrect, at the same time he relied on the description

of the boundary for northern side for the property purchased

under Ex.A.2 which is Singiri Gowder Lane. Either the

plaintiff should rely on the four boundaries in entirety or

to leave it in toto. He cannot approbate and reprobate.

Either he must stick to the boundary description in entirety

or to discard the same in toto. So the claim of the

plaintiff is on the basis of the boundary recitals in Ex.B.2

to show that Singiri Gowder Lane is in existence on the

north of R.S.No.2380. But to the dismay there is no mention

about Singiri Gowder Lane in plaintiffs’ document Ex.A.1.

6(c) Both the Courts below have disallowed the

contentions of the plaintiffs only on the ground that the

plaintiffs’ document Ex.A.1 has no boundary description

comprising the Singiri Gowder lane. No doubt, the

plaintiffs have failed to take any steps before the trial

Court for appointment of a Commissioner to show that there

is a lane on the north of R.S.No.2380.

6(d) The learned counsel for the appellant relying

on the evidence of D.W.1 in the cross-examination, would

contend that the existence of Singiri Gowder Lane has been

admitted by the defendant. But D.W.1 would say in the cross-

examination that the extent of Singiri Gowder Lane is 10 +

cents and he does not know the length and width of the said

lane. Even the suit property scheduled to the plaint is

that 3.4 meters in width on the western end and 1.9 meters

on the eastern end running for the distance of 13.2 meters

only. So it must be roughly around 2 cents. So the

contention of the learned counsel for the appellant that the

extent of the lane itself has been admitted by the defendant

cannot hold any water because even according to the

plaintiffs the extend of Singiri Gowder Lane is not 10 +

cents. I am of the considered opinion that unless and until

the suit lane viz. Singiri Gowder Lane is fixed on land,

there cannot be an effective finding rendered in the suit.

Points are answered accordingly.

7. In the result, the appeal is allowed and the decree

and judgment in A.S.No.6/1995 on the file of the Court of

Subordinate Judge, Nilgries, is set aside and the matter is

remanded to the trial Court (Court of District Munsif,

Ootacamund). The trial Court is directed to appoint an

Advocate Commissioner to localize whether Singiri Gowder

Lane is situated or not with the help of a Taluk Surveyer,

and dispose of the case according to law, within a period of

two months from the date of receipt of copy of this order.

Both parties are at liberty to let in further evidence.

ssv

To,

1.The Subordinate Judge,
Nilgries,
Ootacamund.

2.The District Munsif,
Ootacamund.