High Court Kerala High Court

Bichikoya vs State Of Kerala on 6 December, 2007

Kerala High Court
Bichikoya vs State Of Kerala on 6 December, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RSA No. 191 of 2007()


1. BICHIKOYA, S/O.ABDUL KHADER,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

2. KOCHEEBI, W/O.AHAMED, KAMMUKKAKAM

3. SAINABI, W/O.MOIDEENKOYA,

4. AYISHABI, W/O.MOHAMMED KOYA,

5. ABDUL LATHEEF, S/O.ABDUL KHADER,

6. SOUDATH, W/O.MOHAMMED KOYA,

7. RAMLATH, W/O.SALEEM,

8. JAFFER, S/O.ABDUL KHADER,

9. MUJEEB RAHMAN, S/O.ABDUL KHADER,

10. SUNITHA, W/O.RAFI,

                For Petitioner  :SRI.SIBY MATHEW

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :06/12/2007

 O R D E R
                       M.SASIDHARAN NAMBIAR, J.
                            --------------------------
                          R.S.A. NO. 191 OF 2007
                              ---------------------
                 Dated this the 6thday of December, 2007

                              J U D G M E N T

Plaintiff in O.S. 603/2000 on the file of Munsiff Court, Kozhikode is

the appellant. Respondents are defendants. Plaintiff instituted the suit

seeking a decree for permanent prohibitory injunction contending that plaint

schedule property along with other land was originally entrusted to

P.V.Abdul Khader, father of the appellant, by the Port Department in 1960

as per lease agreement and Abdul Khader was conducting a coir factory

and while so in 1963-64 he entrusted it to M.M.Thybali retaining his status

as Manager under an oral entrustment. Another land adjacent to the

factory having an extent of 800×20 ft. was also in the possession of

appellant as lease hold property. Thybali received property having a total

extent of 10.50×80 ft. and was conducting the coir factory under the name

and style of “M.P.Rope Works”. In 1985, that property was returned back

to Abdul Khader after receiving consideration. Since then, it is functioning

under the name Sadhu Coir Works with 50 employees and now 30

employees are working there. The said employees with their family are

depending on the income being derived from the coir factory. It was also

contended that the factory is having electricity and telephone connections.

In the meanwhile, some area bound the said land was taken by the

RSA NO.191/07 Page numbers

Revenue Department for development of Beach road. Plaint schedule

property in possession of the appellant is having kuzhikore effected by the

appellant or his predecessor. On 31.1.1997 Abdul Khader died.

Thereafter appellant along with other defendant are in possession of the

property. Appellant and his predecessors have been in possession of the

property uninterruptedly for the last more than 40 years. The Government

did not take any action under Land Conservancy Act. So Government has

lost the title by adverse possession and respondents are not entitled to

tress pass into the plaint schedule property or demolish the building or

remove appellant from possession of the property. It was also contended

that on 23.8.2000 some officers of the Revenue Department came to the

plaint schedule property and demanded demolition and removal of the

building for the purpose of road works. So respondents are to be

restrained from demolishing the building. First respondent resisted the

suit contending that appellant has no right in the plaint schedule property

and PWD is proceeding with the work of road development. Because of

the obstruction caused by the appellant, the work could not be completed

in that area. The suit is bad for non-joinder of PWD. It was contended that

appellant or his predecessor was not in possession of the property and

they have not perfect right by adverse possession and appellant is not

entitled to the decree sought for.

RSA NO.191/07 Page numbers

2. Learned counsel on the evidence of PWS 1 and 2, Exts. A1 to

A63 and C1 & C2, dismissed the suit holding that appellant did not

establish the title by adverse possession and holding that first respondent

is entitled to take possession of the property. Appellant challenged the

judgment before the Sub court, Kozhikode in A.S. No.130/2003. Learned

sub judge on reappreciation of evidence confirmed the findings of the

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

appeal.

3. Learned counsel appearing for appellant was heard. The

argument of the learned counsel is that courts below did not properly

appreciate the facts or the evidence and it should have found that Abdul

Khader has been in possession of the property for the last more than 40

years and title of the State has been lost by adverse possession and

limitation. It was further argued that Government has not taken any

proceedings under Land Conservancy Act and it establishes that even if

Government has any right, it was lost. It was also contended that courts

below should have granted a lesser relief even if, the major relief sough for

cannot not grated.

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

question of law involved in the appeal. Plaint schedule property is

admittedly Government land. Appellant claimed that it was entrusted to his

father Abdul Khader and he has been in possession of the property since

RSA NO.191/07 Page numbers

then and Government has not taken any action under Kerala Land

Conservancy Act and as appellant is continuing the uninterrupted

possession of the property, title of the Government is lost. But apart from

contending that plaint schedule property was entrusted with the Abdul

Khader, no evidence was produced to prove the entrustment. Even the

nature of the entrustment was not disclosed there was no case of an

assignment of the land. Hence even if there was an entrustment, it could

only be either a lease or license. In both the case appellant cannot claim

adverse possession either against the licensor or land lord. Courts below

on the evidence rightly found that appellant or his predecessor did not

establish title to the property perfected by adverse possession. Learned

counsel argued that even if appellant is not entitled to a decree on the

basis that he has not perfected title by adverse possession, courts below

should have granted a lessor relief as appellant cannot be evicted other

than by due process of law. But appellant has not sought a decree

restraining first respondent from taking possession other than by due

process of law. There was no case that there was an attempt on the part

of the Government to take possession of the property. Facts of the case

reveal that the suit was dismissed on 29.3.03 and first appeal was

dismissed on 29.11.06. If there was attempt to evict appellant other than

by due process of law Government could have done it as the first appeal

was dismissed more than one year back. In such circumstances I find

RSA NO.191/07 Page numbers

reason to grant the limited relief sought for by the Appellant. As no

substantial question of law is involved appeal is dismissed in limine. It is

made clear that dismissal of the appeal will not prevent appellant from

claiming right, if any, available under Land Conservancy Act.





                                        M.SASIDHARAN NAMBIAR, JUDGE
vps

RSA NO.191/07    Page numbers