High Court Kerala High Court

A.P.Michael vs Bhagaraj Singh (Died) on 6 December, 2010

Kerala High Court
A.P.Michael vs Bhagaraj Singh (Died) on 6 December, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RFA.No. 354 of 2004(F)


1. A.P.MICHAEL, S/O. PETER,
                      ...  Petitioner
2. VIMALA W/O.A.P.MICHAEL,
3. FRANCIS S/O. LANAKUTTY,

                        Vs



1. BHAGARAJ SINGH (DIED),
                       ...       Respondent

2. ANGUBHAI, W/O. BHAGARAJ SINGH, AGED 49,

3. B.ANGUBHAI W/O. LATE BHAGARAJA SINGH,

4. B.VENUGOPAL SINGH

5. B.PRATAP SINGH S/O. LATE BHAGARAJ SINGH,

6. B.INDIRA D/O. LATE BHAGARAJ SINGH,

7. B.MOHAN SINGH

8. B.ASOK KUMAR S/O. LATE BHAGARAJ SINGH,

9. B.SARAM SINGH S/O. LATE BHAGARAJ SINGH,

10. J.SARALABHAI D/O. LATE BHAGARAJ SINGH,

11. J.RAJESH (MINOR) REPRESENTED BY THE

12. J.MONICA (MINOR) REPRESENTED BY THE

13. JOSEPH @ JOY S/O. XAVIER, AGED 31,

                For Petitioner  :SRI.LATHEESH SEBASTIAN

                For Respondent  :SRI.KOSHY GEORGE

The Hon'ble MR. Justice M.N.KRISHNAN

 Dated :06/12/2010

 O R D E R
                M.N. KRISHNAN, J.
           = = = = = = = = = = = = = =
              R.F.A. NO. 354 OF 2004
         = = = = = = = = = = = = = = =
     Dated this the 6th day of December, 2010.

                 J U D G M E N T

This appeal is preferred against the

judgment and decree passed by the Subordinate

Judge, Thodupuzha in O.S.110/82. The suit is

one for recovery of possession on the strength

of title with arrears of rent and damages.

According to the plaintiffs, first plaintiff

has obtained a lease over items 1 to 4 for

cardamom cultivation from the department. Item

No.5 was obtained by the 2nd plaintiff under a

partition in her family. It is submitted that

on 5.3.70 plaintiffs executed and registered a

‘kuthakapathram’ in favour of the defendant for

a period of nine years on payment of rent of

R.F.A. 354 OF 2004
-:2:-

Rs.3,000/- per year. Now it is over that

property the plaintiffs are claiming recovery of

possession. Originally the first defendant

contested the suit and now the present

contesting defendants are intervenors.

2. Heard the learned counsel for the

appellant as well as the respondent. I feel a

peculiar situation has arisen in this case with

respect to item Nos.1 to 4 of the plaint

schedule. According to plaintiffs, items 1 to 4

were obtained by them under a lease agreement by

the department. It was found by the department

correctly or incorrectly that there had been

violation of the terms of the lease and

therefore they have terminated the lease in

favour of the first plaintiff and it is

contended that the contesting defendants had

been given the lease of the property.

R.F.A. 354 OF 2004
-:3:-

3. The learned counsel for the plaintiffs

would submit that in a previous round of

litigation this Court had found that it is not a

lease but a licence and therefore there cannot

be any violation of the terms of the contract of

lease. But rightly or wrongly the department

moved action terminating the lease of the

plaintiff and it is under challenge and pending

before this Court in the writ jurisdiction as

W.P.C. 17510/05. So the title of the plaintiff

is now hanging.

4. In a suit for recovery of possession

also the Court has to take into consideration

whether the plaintiff has got title to the

property when a decree is granted in his favour.

Unfortunately, the trial court has entered into

a finding whether it is a lease or a licence

depending upon the earlier ruling but without

R.F.A. 354 OF 2004
-:4:-

making the Government a party who had terminated

the lease. It may be true that the said finding

may have bearing on the issue but the decision

cannot be rendered against a Department or a

Government without impleading or getting it as a

party. So everything depends upon the outcome

of the writ petition. Therefore it is desirable

in this case as well that the department is also

made a party and the matter can be pursued when

the judgment of this Court comes in the writ

petition. So far as item 5 is concerned 2nd

plaintiff has got title to the property under a

partition deed of the year 1956. The contesting

defendants are claiming right only by adverse

possession. The trial court has considered it

and found that adverse possession is not proved

at all. When petitioner’s possession is not

proved the 2nd plaintiff is entitled to that

R.F.A. 354 OF 2004
-:5:-

relief with respect to that item. Further the

Court below also verified the documents Exts.B15

to 17, 19, 22 and 23 and held that the

defendants entitlement is not supported by those

documents.

5. The trial court has held that there is

no evidence to show that the 2nd defendant had

obtained possession of plaint item 5 and

perfected title by adverse possession and

limitation. The Court held that “Apart from

these tax receipts, which are very feeble pieces

of material, nothing is available to prove the

contention and found that no oral evidence has

been adduced. So in the light of the fact that

the 2nd plaintiff’s claim stand satisfied by the

document of 1956 and in the absence of any

document on the side of the contesting

defendants, it has to be held that the plaintiff

R.F.A. 354 OF 2004
-:6:-

is entitled to recovery of possession of item

No.5 of the plaint schedule property. Therefore

the appeal is disposed of as follows.

(1) So far as it relates to items 1 to 4

are concerned, judgment and decree of the trial

Court are set aside and the matter is remanded.

The plaintiffs are directed to implead the

department also as a party since it has

cancelled the lease in their favour and

thereafter pursue the matter which would depend

upon the fate of the writ petition pending

before this Court.

(2) So far as item No.5 is concerned the

finding of the trial court is confirmed and the

plaintiffs are given a decree for recovery of

possession of item No.5 of the property on the

strength of title from the defendants.

R.F.A. 354 OF 2004
-:7:-

(3) The Receiver be directed to hand over

possession of the property to the plaintiffs and

he can be discharged after submission of proper

accounts. Parties are directed to appear before

the trial Court with respect to item Nos.1 to 4

on 10.11.2011.

M.N. KRISHNAN, JUDGE.

ul/-