High Court Kerala High Court

K.Rajappan vs Sudhakaran on 22 July, 2010

Kerala High Court
K.Rajappan vs Sudhakaran on 22 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

SA.No. 142 of 2000(A)



1. K.RAJAPPAN
                      ...  Petitioner

                        Vs

1. SUDHAKARAN
                       ...       Respondent

                For Petitioner  :SRI.GEORGE CHERIAN (THIRUVALLA)

                For Respondent  :SRI.M.V.MATHEW

The Hon'ble MR. Justice P.BHAVADASAN

 Dated :22/07/2010

 O R D E R
                        P. BHAVADASAN, J.
              - - - - - - - - - - - - - - - - - - - - - - - - - - -
                   S.A. Nos.142 & 143 of 2000
            - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
            Dated this the 22nd day of July, 2010.

                                JUDGMENT

The defendants in O.S. 970 of 1992 before the

Munsiff’s court, Alappuzha are the appellants in S.A.142

of 2000. The plaintiff in O.S. 790 of 1992 is the appellant

in S.A. 143 of 2000. O.S. 970 of 1992 was decreed and

O.S. 790 of 1992 was dismissed. The parties and facts

are hereinafter referred to as they are available in O.S.

970 of 1992 as that was treated as the leading case

before the trial court.

2. O.S. 970 of 1992 was a suit for declaration,

eviction and recovery of possession filed by the

respondents herein. O.S. 790 of 1992 was a suit filed by

the appellant for injunction simplicitor. Referring to the

facts in O.S. 970 of 1992, the plaint allegations are that

the plaint schedule item No.1 having an extent of 11

cents is comprised in Sy. No.388/1 of Aryad South

Village. The property was assigned in the name of

S.A. 142 & 143/2000. 2

Kankali, the father of the first plaintiff. As per a Will the

property came to vests with plaintiffs 1 to 4. According to

the plaintiffs there were three kudikidappukars in the

property including the first defendant. He had applied for

purchase of kudikidappu as O.A. 26 of 1985 before the Land

Tribunal, Alappuzha. That application was allowed and he

was allowed to purchase one cent of land as per the Kerala

Land Reforms Act as kudikidappu. It is pointed out by the

plaintiffs that prior to the said application, he had earlier

filed O.A. 483 of 1976 before the same Tribunal and one

cent was granted to him as kudikidappu. That was

measured and demarcated. Meanwhile against the order in

O.A.26 of 1985, the first defendant approached the appellate

authority as per A.A. 4 of 1987. The appellate authority set

aside the order of the Land Tribunal and remanded to the

Land Tribunal for fresh consideration. While the case stood

thus, the first plaintiff filed O.S.12 of 1988 before the

Additional Munsiff’s Court, Alappuzha for demarcation of one

cent of property as kudikidappu. It so happened that after

S.A. 142 & 143/2000. 3

remand, the first defendant withdrew O.A. 26 of 1985 and

consequently the suit was dismissed. According to the

plaintiffs, the defendants are residing in plaint item No.2.

They have no manner of right over the rest of the property.

According to the plaintiffs, the defendants are bound to

vacate plaint item No.2 and hand over possession to the

plaintiffs. On the basis of the above allegations, the suit was

laid.

3. Defendants 1, 2 and 4 contested the suit. They

contended that the plaint schedule property does not belong

to the plaintiffs. It is the Government puramboke land,

which is in the occupation of the defendants. These

defendants denied that the first defendant had filed O.A. 483

of 1976 and according to them, that is stage managed by

the plaintiffs themselves to defeat the claims of the first

defendant. The defendants have no knowledge about the

said application and they are unaware of the same. Under

the mistaken belief that the first defendant was occupying

the property owned by the first plaintiff, he instituted O.A.

S.A. 142 & 143/2000. 4

26 of 1985 for purchase of kudikidappu. The survey number

shown in the application was 388/3. But later it turned out

to be that the property, in which the first defendant was

residing as kudikidappukaran, was in survey No. 388/1. In

O.A. 26 of 1985, accepting the revenue inspector’s report,

the first defendant was allowed to purchase one cent of land

as kudikidappu. The matter was taken in appeal by him.

The appellate court set aside the order and remanded it

back to the Land Tribunal for fresh consideration. In the

meanwhile, the plaintiffs had instituted O.S. 12 of 1988

seeking to have the one cent granted as kudikidappu

measured and demarcated. However, after remand, since it

was found that the real survey number of the property over

which the first defendant lays claim is 388/1 and that is

Government puramboke, the application was not pursued

before the Land Tribunal. The suit O.S.12 of 1988 came to

be dismissed. According to these defendants, they are in

occupation of 9 cents in Sy. No.388/1/1 for the last 40 years

and they had preferential right for assignment. These

S.A. 142 & 143/2000. 5

defendants are occupying puramboke land and the plaintiffs

have no manner of right over the suit property. Therefore

they are not entitled to any relief.

4. The first defendant in turn laid O.S. 790 of

1992 against the plaintiffs in the above case seeking

injunction on the basis of the allegations almost similar to

the contentions in the written statement in O.S. 970 of 1992.

5. The trial court raised necessary issues for

consideration. The evidence consists of the testimony of

P.Ws.1 to 3 and documents marked as Exts.A1 to A11 from

the side of the plaintiffs. The defendants had D.Ws. 1 and 2

examined and had Exts. B1 to B8 marked. Exts. C1 to C4

are the commission report, mahazar, plan etc.

6. On an appreciation of the evidence in the case,

the trial court came to the conclusion that the appellants

have not been able to establish their rights over the

property involved in the proceedings and therefore decreed

the suit against them and dismissed their suit. Though the

S.A. 142 & 143/2000. 6

appellants carried the matters in appeal, the exercise turned

out to be futile.

7. The following questions of law are raised in this

appeal for consideration:

“a) Whether the courts below was right in

granting a declaration of title without the title of

the property being produced by the plaintiff.

b) Whether the courts below was right in

treating Will executed by the father of plaintiff as

title deed especially when the description of the

plaint schedule property in this will varies from

identification made by commissioner.

c) Whether the court below erred in holding

tat the documents prepared by the commissioner

in this case has more probative value than the

documents prepared by the commissioner in O.S.

12 of 1988 without evidence on the same.”

8. At the time when the appeals were taken up for

hearing, it was found that some of the documents were not

available. On enquiry it was found that they had been

destroyed by the trial court. However counsel on both sides

S.A. 142 & 143/2000. 7

made available photostat copies of the documents for

perusal of this court.

9. Learned counsel appearing for the appellants

pointed out that the court below have not understood the

case put forward by the parties and have gone to

misconception that the appellants almost admit that they

are in occupation of the land over which the plaintiffs have

right. Learned counsel drew the attention of this court that

the assertion of the plaintiffs in O.S. 970 of 1992 that they

obtained 11 cents of puramboke land is not disputed by the

appellant. But the issue was where exactly that 11 cents is

to be located. Learned counsel brought to the notice of this

court that admittedly the property over which both lay claim

is comprised in 388/1. It is a puramboke land. It has a vast

extent of nearly 56 cents. There was no attempt from the

side of the courts to ascertain as to whether exactly 11

cents claimed by the plaintiffs lie. The evidence is to the

effect, according to learned counsel, that the appellants

have been found to be residing in the property for a long

S.A. 142 & 143/2000. 8

time and under such circumstances the lower courts could

not have held that they have no manner of right. It is also

contended that there is nothing to show that the plaintiffs in

O.S. 970 of 1992 had to accommodate three

kudikidappukars. There is no evidence regarding that

aspect. Counsel would point out that that was a deliberate

ploy employed by the plaintiffs to defeat the larger claim of

the appellants. At any rate, according to learned counsel,

without locating the 11 cents claimed by the plaintiffs, the

courts below could not have granted a decree in their

favour.

10. Learned counsel appearing for the

respondents on the other hand pointed out that the

evidence is clear to the effect that the appellants were

occupying the 11 cents assigned to the predecessor in

interest of the plaintiffs and which was acquired by the

plaintiffs as per the Will executed by their predecessor in

interest. It was for the appellants to show the right based on

which they lay claim to the suit property. Having failed to do

S.A. 142 & 143/2000. 9

so, they are not entitled to any relief. In other words,

learned counsel points out that there are no grounds made

out to interfere with the judgments and decrees of the

courts below.

11. It is an admitted fact that the appellants are

kudikidappukars under the respondents. From the records,

it is seen that the first appellant is said to have instituted

O.A. 486 of 1976 before the Land Tribunal, Alappuzha and

the land Tribunal disposed of the application granting one

cent to him as kudikidappu. The appellants would stoutly

deny that such an application was ever made by them and

according to them it is a fraud played by the plaintiffs to

defeat their claims. However, it is admitted by the

appellants that they have filed O.A. 26 of 1985 against the

plaintiffs claiming kudikidappu. They say that they were

under the bonafide belief that the property which was being

occupied by them was in Sy. No.388/3. The records indicate

that in O.A. 26 of 1985 the appellants were granted one cent

as kudikidappu since the Land Tribunal was given to

S.A. 142 & 143/2000. 10

understand that there were three kudikidappukars in the

property.

12. The appellants very vehemently submitted

that though the finding of the Land Tribunal was that there

were three kudikidappukars, no details whatsoever are

available in this regard. According to learned counsel for the

appellants there is nothing to show that the plaintiffs’ claim

is true. However, adjudication of this issue is neither

warranted at this point of time nor is this court competent

to do so. That is a matter to be determined by the Land

Tribunal concerned.

13. Coming back to the facts of the case,

aggrieved by the order granting assignment of one cent, the

appellant went in appeal against that order. In the

meanwhile, taking aid of the order of the Land Tribunal in

O.A. 26 of 1985, the plaintiffs approached the Munsiff’s court

for measurement and demarcation of one cent assigned by

the Land Tribunal to the appellant. A commissioner was

deputed from the court to locate the said portion. The

S.A. 142 & 143/2000. 11

commissioner filed a report that Sy. No. of the property is

388/1 and not 388/3. The Commissioner also reported that

the property in Sy. No.388/1 is puramboke property. In the

light of this revelation, the appellants herein chose to

withdraw O.A. 26 of 1985 because they found that they were

not occupying the property owned and possessed by the

plaintiffs, but they were in the puramboke property.

14. They lay claim to 9 cents of land in Sy.

No.388/1. According to them the plaintiffs have no manner

of right whatsoever in the property now in their possession.

They actually did not dispute the claim of the plaintiffs that

their predecessor in interest got assignment of 11 cents of

property. But their only dispute is that the 11 cents

assigned in favour of the predecessor in interest of the

plaintiffs does not take in any portion of the property

occupied and owned by them.

15. The plaintiffs in O.S. 970 of 1992 on the other

hand would say that the appellants are occupying a portion

of the property assigned to them.

S.A. 142 & 143/2000. 12

16. The courts below accepted the case of the

plaintiffs in O.S.970 of 1992. The question that arises for

consideration is whether the lower courts were justified.

17. After going through the records and hearing

learned counsel on either side, it is seen that both the courts

below have grievously erred in their approach and

conclusion.

18. It may be immediately noticed that even

though the plaintiffs in O.S.970 of 1992 claim that 11 cents

were assigned to their predecessor in interest, they have not

produced the assignment deed. Instead, they produced the

Will executed by their father bequeathing the property to

them. Property was sought to be identified on the basis of

the recital in the will. As rightly pointed out by the learned

counsel for the appellant, that approach does not appear to

be correct. Even assuming that the plaintiffs in O.S. 970 of

1992 did not have the original assignment document with

them, nothing prevented them from having the document

produced by the authority concerned to establish the

S.A. 142 & 143/2000. 13

identity of the property which was assigned to them. Both

the courts simply go on to say that the appellants had failed

to establish any right over the suit property and they should

fail. The real issue involved was regarding the identity of

the property. Both the courts below have came to the

conclusion that the property claimed by both sides is

identical one.

19. From the records, it does not appear to be so.

Ext.B1 is the mahazar which shows that one cent initially

granted to the appellant as kudikidappu by the Land

Tribunal was located to be situated in Sy. No. 388/1. The

evidence shows that the property comprised in Sy. No.388/1

is puramboke property. Ext.B3 may be of some relevance in

the present context. That is the judgment in O.S. 12 of

1988, which was filed by the first respondent herein against

the first appellant. The suit was one for fixation of boundary

and for perpetual injunction. The finding in Ext.B3 is that the

plaintiff has not been able to prove his title to the property

claimed by him in Sy. No.388/1.

S.A. 142 & 143/2000. 14

20. In fact the appellants do not know if the

plaintiff in O.S. 970 of 1992 have any property in Sy.

No.388/1. According to them, may be that the predecessor

in interest of the plaintiffs have been assigned property in

Sy. No.388/1. But their contention is that that property is

not the property occupied by the appellants.

21. It appears that a commission has been taken

out in O.S. 790 of 1992 to note various aspects. A reference

to that report may be useful. In paragraph 3 of the report

the house and the surroundings occupied by the appellant

and his family is described in detail. What is significant is

that on the eastern side from north to west, and on the north

towards east-west there is a well laid fence. On the eastern

side of the eastern fence is the Alappuzha-Kattoor road. One

must remember that the plaint schedule referred to in

Ext.C4 is the plaint schedule in O.S. 790 of 1992. In

paragraph 7 the commissioner has reported that some

portions of the property comprised in Sy. No. 388/1 lies on

the western side and some portion lies on the eastern side

S.A. 142 & 143/2000. 15

of Alappuzha-Kattoor road. It appears that the plaintiffs in

O.S. 970 of 1992 had shown the Will to the Commissioner.

The commissioner has stated that going by the recitals in

the Will, the plaintiffs have rights over 52 cents in Sy.

No.388/3 and 11 cents in Sy. No.388/1, then they have a

total extent of 63 cents. The commissioner in his report has

extracted the boundaries shown in the Will. That does not

tally with the boundaries at site. According to the

commissioner, the total extent of property in Sy. No.388/1 is

56 cents. The Commissioner also mentions that going by

the Will, there is no road on the eastern side of the

defendant’s property in O.S. 790 of 1992. The definite

finding of the commissioner that it is not possible to say

whether the property claimed on the basis of the Will by the

plaintiffs in O.S. 970 of 1992 is the property claimed by the

defendants in the said suit. The report also discloses that on

the northern and eastern side of the property occupied by

the appellants, there is a well laid fencing. The report in

detail gives various structures found in the property in the

S.A. 142 & 143/2000. 16

possession of the appellants. Commissioner has noticed

that the house occupied by the appellants is situate in Sy.

No.388/1-2. Commissioner has also noticed on the western

side of the property possessed by the appellant, there is a

thodu. It is also mentioned in the report that the property in

Sy. No.388/1 extends beyond that thodu also. That is also

puramboke land. Further west is the property comprised in

Sy. No.387/13. Various other details were also given, which

are not very relevant for the present purpose.

22. Going by the commission report referred to

above, it is very evident that it cannot be conclusively said

that the property occupied by the appellant is the property

assigned to the respondents in these appeals. The

commissioner has noticed that on either side of Alappuzha-

Kattoor road there are lands comprised in Sy.No.388/1. It is

significant to notice that the property now located by the

commissioner is on the western side of the road. It is

possible that the assignment of atleast a portion of the

property said to have been assigned to the predecessor in

S.A. 142 & 143/2000. 17

interest of the plaintiffs in O.S.970 of 1992 could be on the

eastern side of the road. That possibility cannot be ruled

out. Under such circumstances, the courts below were not

justified in coming to the conclusion that the property

involved in both the suits is the same and the plaintiffs in

O.S. 970 of 1992 have absolute rights over the same.

23. One may at once refer to the evidence of

P.W.1. He says that his claim is based on Ext.A1 Will. He

speaks about the various documents produced by him. It is

admitted by him that the land comprised in Sy. No.388/1 is a

puramboke land and also that the appellants reside therein.

Pointed question was put to him whether he has any

objection to the report and mahazar filed by the

commissioner. The reply was that he understood the

contents therein and he has no objection to any of the

statements contained therein. He candidly admits that the

statements in the report that the appellants, who are the

plaintiffs in O.S. 790 of 1992, are residing in the plaint

schedule property in O.S. 970 of 1992 is correct. He says

S.A. 142 & 143/2000. 18

that he does not know the point of time at which his

predecessor in interest got assignment of the property

comprised in Sy. No.388/1. He then takes objection to the

commission report as regards the boundaries mentioned by

him. However, he admits that on the northern and eastern

sides of the property occupied by the appellant herein, there

is fencing. P.W.1 says that he has property on the western

side of Alappuzha-Kattoor road. But he is unable to say the

extent and survey number of the property. He says that

Alappuzha-Kattoor road cuts through the property in Sy. No.

388/3.

24. The said claim of P.W.1 does not appear to be

correct in the light of Ext.C4 report filed by the

Commissioner. Whatever that be, there is infact a bonafide

dispute regarding the identity of the property claimed by

both the parties. Going by the commission report, one has

to ascertain the property said to have been obtained by the

predecessor in interest of the plaintiffs as well the property

claimed by the plaintiff in O.S. 790 of 1992. Without

S.A. 142 & 143/2000. 19

properly identifying the property, it will not be possible for

the court to grant decree in O.S. 970 of 1992.

25. It is felt that a reconsideration of the entire

matter is necessary at the hands of the trial court in order to

do justice to the parties. In the result these appeals are

allowed, judgments and decrees are set aside and the

matter is remanded to the trial court for fresh consideration

in accordance with law and in the light of what has been

stated above. The parties shall appear before the trial court

on 18.8.2010. They shall be permitted to adduce further

evidence if they so choose. The trial court shall make every

endeavour to dispose of the suit as expeditiously as

possible, at any rate, within six months from the date of

appearance of the parties. There will be no order as to

costs. Office of this court shall re-transmit the records

forthwith.

P. BHAVADASAN,
JUDGE

sb.