High Court Kerala High Court

Veeran vs Govindan on 23 December, 2010

Kerala High Court
Veeran vs Govindan on 23 December, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RSA.No. 980 of 2004()


1. VEERAN, AGED 90 YEARS,
                      ...  Petitioner

                        Vs



1. GOVINDAN,
                       ...       Respondent

                For Petitioner  :SMT.T.D.RAJALAKSHMI

                For Respondent  :SRI.SANTHEEP ANKARATH

The Hon'ble MR. Justice P.S.GOPINATHAN

 Dated :23/12/2010

 O R D E R
                     P.S.GOPINATHAN, J.
                     ----------------------------
                    R.S.A.No.980 OF 2004
                     -----------------------------
          Dated this the 23rd day of December, 2010

                        J U D G M E N T

~~~~~~~~~~~

The Second Appeal was filed by the plaintiff in

O.S.568/1989 on the file of the Munsiff’s Court, Ottappalam.

The suit was filed seeking a decree for recovery of possession of

the plaint schedule property on the basis of his title. Pending

appeal, the appellant died. The defendant is none other than

the son of the plaintiff. Late plaintiff contended that he had

obtained the plaint schedule property under an oral lease and

subsequently he purchased jenmam right by virtue of Ext.A1

purchase certificate issued from the Land Tribunal

Sreekrishnapuram. The defendant contended that the property

belonged to Thrikkadeeri Mana and under Ext.B1 partition it

was set apart to the share of Purazhi Tharakan from whom he

obtained the same by Ext.B3 assignment. After raising the

issues, the parties were sent for trial. On the side of the

plaintiff, PWs 1 to 4 were examined and Exts.A1 to A4 were

marked. The defendant was examined as DW1 and Exts.B1 to

B6 were marked. The trial court arrived at a finding that Ext.A1

R.S.A.No.980/2004 2

purchase certificate was obtained by Veeran, s/o. Krishnan and

the plaintiff is Veeran, s/o. Raman. Discussing the evidence in

detail, the trial court arrived at a finding that the plaintiff had

not succeeded to establish his title over the plaint schedule

property. Consequently, he was non suited. In appeal, as

A.S.No.7/1993, the above judgment and decree was confirmed.

Now the Second Appeal.

2. The following are the questions of law formulated in

the appeal memorandum.

“i) Whether on the facts and
circumstances of the case and in the light of
Ext.A4 and A1 documents and the evidence of
PWs 1to 4 the courts below are justified in
holding that the plaintiff has no valid title?

ii) Whether the courts can held that the
defendant has a more probable case than the
plaintiff only on the light of Ext.B4?

iii) Whether the courts below are legally
justified in giving wide significance to Ext.B4
document?

iv) Whether the courts below had properly
considered the question of facts in its merit

R.S.A.No.980/2004 3

and whether it is justified upon facts and
circumstances of the case?”

3. On the death of the appellant, three of his children

were impleaded as additional appellants 2 to 4. Now, even if, the

case of the deceased appellant is taken into true, the additional

appellants 2 to 4 are not entitled to a decree for recovery of

possession, because on death of the original plaintiff the

property would devolve upon the respondent also. So, no way

the respondent could be evicted. It is submitted by the learned

counsel for the appellant that the deceased appellant had

executed a Will in favour of the additional appellants 2 to 4. The

original Will itself was produced. However, I find that there is

no mention in the Will about the plaint schedule properties.

Further more, the execution of the Will is yet to be proved.

4. In the above circumstance, I find no reason to disturb

the decree and judgment impugned. Consequently, the appeal is

dismissed. The issue of title is left open. The additional

appellants would be at liberty to establish their right, if any,

obtained by virtue of the Will produced over the plaint schedule

R.S.A.No.980/2004 4

properties and seek appropriate remedies in the event they have

got any cause of action and the rights obtained by succession or

Will. The original Will produced may be returned to the

appellant. No order as to costs.

(P.S.GOPINATHAN, JUDGE)

ps