High Court Kerala High Court

T.V.Karunakaran vs T.V.Chellappan on 23 November, 2007

Kerala High Court
T.V.Karunakaran vs T.V.Chellappan on 23 November, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RSA No. 907 of 2007(G)


1. T.V.KARUNAKARAN, S/O VELU,
                      ...  Petitioner
2. SWAMIDASAN, S/O GANGADHARAN,

                        Vs



1. T.V.CHELLAPPAN, S/O VELU,(EXPIRED     )
                       ...       Respondent

2. T.V.PRABHAKARAN, S/O GOPALAN,

3. AJAYAPPAN, S/O CHAKRAPANI,

4. ADDL. RADHA, WIDOW OF CHELLAPPAN,

5. SUNI, D/O RADHA, AGED ABOUT 33 YEARS,

6. SOFIA, AGED ABOUT 31 YEARS,

7. R.MINI, AGED ABOUT 35 YEARS,

                For Petitioner  :SRI.V.N.SWAMINATHAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :23/11/2007

 O R D E R
                   M.SASIDHARAN NAMBIAR, J.
                    ...........................................
                    R.S.A.No. 907              OF       2007
                    ............................................
       DATED THIS THE 23rd DAY OF NOVEMBER, 2007

                               JUDGMENT

Plaintiffs in O.S.97 of 1998 on the file of Munsiff Court,

Cherthala are the appellants. Defendants are the respondents.

Appellants instituted the suit seeking a decree for declaration of

title and mandatory and prohibitory injunction. Plaint schedule

property is 2.23 cents in Survey No.220/7/19 and 10 cents in

Survey No.223/2/5 of Cherthala North Village. Appellants

claimed title to the said property under Ext.A1 assignment deed

dated 31.10.1997. The case of appellants is that on the eastern

side of the plaint schedule property, first respondent and on the

southern side the second respondent are having properties and

with the intention of trespassing into the plaint schedule

property they installed a yellow flag in a G.I pipe in the plaint

schedule property and they have no right to do so and they are

claiming that it is the property of S.N.Trust and respondents

have nothing to do with Sree Narayana Trust and appellants

have title to the plaint schedule property and therefore they are

entitled to the decree for declaration of their title and

mandatory injunction directing removal of the flag installed and

RSA 907/2007 2

for a permanent prohibitory injunction.

2. Respondents in their written statement disputed the title

of appellants in respect of the plaint schedule property. It was

contended that under Ext.A1 title deed, appellants did not derive

any title to the disputed portion of the puramboke land and they

are not entitled to the decree sought for.

3. Learned Munsiff, on the evidence of PWs 1 to 4, Dws 1

& 2, Exts A1 to A7, Ext.B1 and C1 and C1(a), dismissed the suit

holding that appellant did not establish title to the disputed

portion of the property viz, 2.23 cents in Survey No.223/2.

Appellants challenged the decree and judgment before Sub

Court, Cherthala in A.S.93 of 1999. Learned Sub Judge, on

reappreciation of evidence, confirmed the findings of learned

Munsiff and dismissed the appeal. It is challenged in the second

appeal.

4. Learned counsel appearing for appellant was heard.

The argument of the learned counsel is that Ext.A1 takes in the

disputed 2.23 cents in R.S.220/7/19 also and Ext.A3 to A5

anterior title deeds show that western boundary of the property

as “the way” which was subsequently coverted into a road and

therefore courts below should have found that appellants have

RSA 907/2007 3

title to the disputed portion of the plaint schedule property. It

was therefore argued that appellants are entitled to the decree.

5. On hearing the learned counsel, I do not find any

substantial question of law involved in the appeal. Being a suit

for declaration of title and mandatory injunction, appellants can

succeed only on establishing title set up in the plaint. Neither

the weakness of defence case nor the failure of defendants to

establish their title will enable appellants to get a decree for

declaration of title. Appellants are claiming title under Ext.A1.

Ext.A3 gift deed and Ext.A4 and A5 partition deed are the

anterior title deeds. Trial court as well as first appellate court on

analysing the evidence and appreciating the evidence in the

proper perspective found that disputed 2.23 cents in

R.S.220/7/19 is not covered by these documents. In such

circumstances, appellants cannot claim title to the property.

Appeal is dismissed in limine.

M.SASIDHARAN NAMBIAR, JUDGE

lgk/-