High Court Kerala High Court

Vadakkumthani Kunhuraman Nair vs E.Meenakshi Amma on 27 November, 2007

Kerala High Court
Vadakkumthani Kunhuraman Nair vs E.Meenakshi Amma on 27 November, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

SA No. 478 of 1994()



1. VADAKKUMTHANI KUNHURAMAN NAIR
                      ...  Petitioner

                        Vs

1. E.MEENAKSHI AMMA
                       ...       Respondent

                For Petitioner  :SRI.V.R.VENKATAKRISHNAN

                For Respondent  :SRI.K.P.DANDAPANI

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :27/11/2007

 O R D E R
              M.SASIDHARAN NAMBIAR,J.
            ===========================
              S.A. NO. 478   OF 1994
            ===========================

     Dated this the 27th day of November, 2007

                     JUDGMENT

Defendant in O.S.218/1983 on the file of Sub

Court, Tirur is the appellant. On the death of

appellant, his legal heirs were impleaded as

additional appellants 2 to 5. Respondents are the

legal representatives of the original plaintiff.

Deceased plaintiff instituted the suit claiming

damages and prohibitory injunction. Plaint A

schedule property admittedly belonged to the

plaintiff. On the eastern side of the plaint

schedule property muthiatha chali, a lagoon. It is

the plaint B schedule property. Respondent

contended that he along with others are riparian

owners and the riparian owners have right of

possession and enjoyment of lagoon upto its middle

and for the proper maintenance and cultivation of

their properties, riparian owners are entitled to

get the silt removed from the mouth of the lagoon

S.A.478/1994 2

which touches the Arabian sea. It was contended

that when appellant caused obstruction to the

removal of silt, O.S.134/1983 was filed by

plaintiff and other riparian owners seeking a

mandatory injunction and as appellant did not

allow the silt to be removed, there was flood and

inundation of saline water which could not flow

out to the sea causing destruction of mundakam crop

and also caused damages to the coconut saplings,

coconut trees and erosion of the soil. Plaintiff in

this suit claimed the damages of Rs.1000/- for the

loss of mundakam crop for the year 1982 , Rs.1200/-

as loss of 80 coconut saplings, Rs.700/- as loss

of damages to the coconut trees. He also claimed

Rs.800/- for restoration of plaint A schedule

property to its original position. Plaintiff

contended that appellant did not allow him to fish

and thereby he lost Rs.300/- being the value of

the fish which he could have otherwise got from the

lagoon. A decree for mandatory injunction to

restore plaint A schedule property into its

original position and prohibitory injunction

S.A.478/1994 3

causing further obstruction were also

sought.Appellant resisted the suit disputing the

riparian right claimed by respondent. It was

contended that plaint B schedule lagoon exclusively

belonged to the tarwad of the appellant and neither

respondent nor other owners adjoining lagoon have

any riparian right over plaint B schedule property.

It was contended that they have also no right to

catch fish from plaint B schedule lagoon.

Appellant also contended that respondent or other

persons have no right to remove the silt as the

lagoon exclusively belongs to the appellant. It

was contended that the entire silt cannot be

removed and only a small portion of the silt could

be removed touching the arabian sea and it is being

done by appellant and not by plaintiff and by non

removal of silt no damage was caused and therefore

appellant is not entitled to claim damages. The

fact that damage was caused and the quantum of

damages were also disputed. Appellant also

contended that suit is barred under Order II Rule

2 of Code of Civil Procedure as the relief should

S.A.478/1994 4

have claimed in O.S.134/1983.

2. Learned Munsiff on the evidence of Pws.1

and 2 and DW1 and Exts.A1 to A20, Exts.B1 to B23

and Exts.C1 to C6 found under Exts.A16 and A17

judgment in the earlier suit exclusive right

claimed by appellant was decided against him and it

was found that appellant and others have riparian

right over the lagoon. Learned Munsiff also found

that due to non-removal of silt, damage was caused

to mundakam crop as well as destruction of coconut

saplings and erosion of soil from plaint A schedule

property and plaintiff is entitled to the

damages. It was found that O.S.134/1983 was

earlier instituted seeking a decree against the

State and though appellant was also one of the

defendants and a decree for injunction was sought

against appellant from causing obstruction to the

removal of silt, present suit is one for damages

and as the damage could be assessed only after

Midunam 32 namely 15.7.1983 suit for damages was

not barred on account of the failure to claim

damages in the earlier suit. Learned Munsiff

S.A.478/1994 5

granted a decree as sought for by respondent.

Appellant challenged the decree and judgment before

Sub Court, Tirur in A.S.No.5/1988. Learned Sub

Judge on reappreciation of evidence, relying on

Exts.A16, A17 and A18 judgments found that

riparian right claimed by respondent was upheld by

this court which is binding on the appellant.

Learned Sub Judge on the evidence confirmed the

findings of learned Munsiff with regard to the

damages caused. The finding on the objection

raised under Order II Rule 2 of C.P.C was also

repelled. The appeal was dismissed. It is

challenged in the second appeal.

3. The second appeal was admitted formulating

the following substantial questions of law.

1. Was the court below

justified in holding that the

plaintiff is a riparian

owner, when there were no

sufficient materials for the

same.

2. Has the law relating to

S.A.478/1994 6

riparian owners been properly

applied in this case when

there are no sufficient

materials to hold that the

plaintiff is a riparian

owner.

3. Was court below

justified in granting damages

when there were no sufficient

materials for the same and no

sufficient materials to prove

the quantum.

4. Is the present suit

barred by Order 11 Rule 2.

4. Learned counsel appearing for appellants

and respondents were heard.

5. As a contention was raised that Ext.A18

judgment of this court confirming Exts.A16 and 17

judgments is challenged before the Apex Court and

it has not become final, that fact was got

verified. It is seen from the judgment in Civil

Appeal No.1132/1981, that Civil Appeal filed by

S.A.478/1994 7

appellant challenging Ext.A18 judgment of this

court was dismissed by the Supreme Court for

default on 12.10.1995. Therefore Ext.A18 judgment

of this court confirming Exts.A16 and A17 judgments

have become final. In the light of the judgment in

Exts.A16 and A17 judgment as confirmed in Ext.A18

judgment, the exclusive right claimed by appellant

over plaint B schedule lagoon can only be rejected.

This court found that neither appellant nor his

tarwad has any exclusive right over plaint B

schedule lagoon and it is a natural lagoon and the

owners of the property on the bed of the lagoon

have riparian right over the water as well as the

lagoon including the right for fishing. Therefore

in the light of the said decision, substantial

questions of law 1 and 2, raised, are to be

answered against appellants.

6. Learned counsel appearing for appellant

relying on the decision of the Privy council in

Mohammad Khalil Khan v. Maahbub Ali Mian (AIR 1949

P.C. 78), and a decision of learned single Judge of

this Court in Raman Ittiyathi v. Pappy Bhaskaran

S.A.478/1994 8

(1989 (2) KLJ 377) argued that plaintiff is not

entitled to split up the cause of action and if the

relief sought for in the subsequent suit are

available for him to be claimed at the time of the

former suit and not claimed in the subsequent suit

it is barred under Order 11 Rule 2 of Code of Civil

Procedure.

7. True, under Rule 2 of Order 11, every suit

shall include the whole of the claim which the

plaintiff is entitled to make in respect of the

cause of action, though he is entitled to

relinquish any portion of his claim in order to

bring the suit within the jurisdiction of any

court, Ext.B12 the plaint in the former suit shows

that the said suit was predominantly one for

removal of the silt from plaint B schedule lagoon.

Plaintiffs in that suit, which include the

plaIintiff herein, sought a direction to the State

and other defendants to remove the silt. True a

decree for permanent prohibitory injunction was

also sought against the appellant and one of the

prayer in the present suit is also to restrain him

S.A.478/1994 9

from interfering with their possession upto the

middle of the lagoon as they have got riparian

right over the property.

8. On hearing the learned counsel and on the

facts of the case, I do not find that provisions

of Rule 2 of Order II has any application in the

present case. There is no allegation in the plaint

that damages claimed was caused either on the date

of cause of action in the earlier suit or earlier.

Allegation is that damages were caused due to the

failure to remove the silt. That damages were not

caused on a particular day but a continuing one.

Hence cause of action cannot be the same. Moreover

it cannot be said that the claim for damages was

available to be claimed in that suit. The claim

for damages in the suit is one for loss of mundakam

crop, which as rightly found by trial court, could

be ascertained only after 15.7.1983. O.S.134/1983

was instituted prior to that date. Hence claim for

damages could not have been claimed thereunder.

So also there is no allegation or evidence that

damages to the coconut saplings or other damages

S.A.478/1994 10

was caused before 15.7.1093. In such circumstance,

findings of courts below that suit is not barred

under Rule 2 Order II of CPC is perfectly correct.

8. Then the only question is with regard to

the damages. As rightly pointed out by learned

counsel appearing for respondent, question whether

any damage was caused and if so, its cause and

the quantum are all questions of fact. The

findings of fact arrived at by the trial court and

confirmed by the first appellate court cannot be

interfered by reappreciating the evidence, as

sought for by learned counsel in exercise of the

powers of this court under section 100 of Code of

Civil Procedure. Though learned counsel appearing

for appellant relying on the report submitted by

Commissioner argued that Commissioner has reported

that it is not possible to say that the damage was

caused only on account of the non-removal of the

silt, trial court and first appellate court on

appreciating the evidence found that damages were

caused on account of the non-removal of the silt

which in turn was caused by the appellant. Though

S.A.478/1994 11

learned counsel appearing for appellants argued

that there is no evidence to prove the obstruction

caused by the appellant, the very contention raised

in the written statement as well as before the

appellate court was that apart from appellant

nobody else was got any right to remove the silt.

In such circumstance, even if there is no direct

evidence to prove the alleged obstruction caused,

it is clear that the non-removal of silt was on

account of the action of the appellant. Therefore

he is liable for damages. The learned Munsiff has

awarded only a reasonable damages of Rs.4000/-. In

such circumstance, appeal is dissmissed.

M.SASIDHARAN NAMBIAR
JUDGE
tpl/-

M.SASIDHARAN NAMBIAR, J.

———————

W.P.(C).NO. /06

———————

JUDGMENT

SEPTEMBER,2006