High Court Kerala High Court

Section 106 The Kerala Land … vs Bharat Sanchar Nigam Limited

Kerala High Court
Section 106 The Kerala Land … vs Bharat Sanchar Nigam Limited
       

  

  

 
 
          Section 106 the Kerala Land Reforms Act?

     3) When did the defendant came into possession of the
          plaint schedule ?

     4) Is the defendant liable to pay any amount to the
          plaintiff as arrears of licence fee ? If so, what is the
          amount or is the defendant defaulted in payment of
          lease premium ?

     5) Can the mandatory injunction prayed for be
          allowed ?

     6)     Reliefs and costs?

     Additional Issues

     7) Whether issue NO.2 is to be referred to the Land
          Tribunal concerned under Section 125(3) of the KLR
           Act ?

     8) Whether the defendant is entitled to the benefit of
          Section 60(b) of Easement Act ?

RFA. N0. 90/06
                              -7-


     6.     At trial, the oral evidence consisted of the

testimony of plaintiff as PW1 and that of the defendant as

DW1 and that of a         witness - a surveyor as DW2. The

documentary evidence on the side of the plaintiffs consisted

of Exts.A1 to A12. Ext.A1 is copy of the settlement deed

executed by late Bhaskara Pillai in favour of his children.

Ext.A2 is the settlement deed executed by Nagarajan Pillai

in favour of his brother, the second plaintiff. Ext.A3 series

are basic tax receipts in favour of plaintiffs 1 and 2. Ext.A4

is produced as a deed of licence executed by the defendant

in favour of Bhaskara Pillai. Strong exception is taken by

the defendant to Ext.A4 which according to him is a

fraudulent document not executed by him. Ext.A5 is copy of

the notice dated 3-2-1994 terminating the licence. Ext.A6 is

the reply notice dated 11-02-1994. Ext.A7 is the copy of

the plaint in O.S.No.1181/1978 which was a suit filed by the

defendant praying that injunction be issued against the

RFA. N0. 90/06
                             -8-


plaintiff from creating obstruction in the matter of

conducting timber business.      Ext.A8 is the copy of the

judgment in O.S.No. 1181/78. Ext.A9 is copy of the decree

in O.S.No. 1181/78. Ext.A10 is the certificate issued by the

Ulloor Panchayath. Ext.A11 is copy of the plaint in O.S.No.

1099/94 of the Munsiff Court, Thiruvananthapuram, a suit

filed by the defendant, but later dismissed as withdrawn.

Ext.A12 is copy of the written statement in O.S.No.

1181/78. Ext.B1 is the lawyer notice dated 21-04-1980 by

which late Bhaskara Pillai terminated the licence and

demanded vacant possession of the suit schedule property.

Ext.B2 is copy of the affidavit filed by the defendant along

with the petition to pass an order for returning Exts. A1 to

A7 submitted before the court in O.S. No. 1181/78. Ext.B3

(a) is the plan prepared by DW3.       Ext.B4 is also a plan

showing the office building of the defendant. Ext.B5 is a

notice which is seen issued as a reply to Ext.B1 notice.  In

RFA. N0. 90/06
                             -9-


Ext.B4 it is contended that the defendant is not liable to be

evicted and that the defendant is in possession of the

property prior to 2-6-1967 as a lessee. Ext.B5 is copy of

the Mahazar prepared in O.S. No. 1181/81. Ext.B6 series

would go to show that the defendant was paying rent since

20-6-1967.     Sketch of the property is also attached to

Ext.B6 file.   Ext.C1 is the report filed by the Advocate

Commissioner Sri.S.N. Sarma.

     7.     The learned Subordinate Judge considered issue

No.3 first.   It was found that the said issue is virtually

answered finally in Ext.A8 judgment in O.S.No. 1181/78. It

was noticed that Ext.A4 lease deed relied on by the plaintiff

to prove that the licence commenced on 30-09-1967 had

been rejected in Ext.A8 suit and relying on the receipt which

had been marked in Ext.A8 suit as Ext.A5, the learned

Subordinate Judge would answer the issue finding that the

defendant came into occupation of the property on 10-2-66.

RFA. N0. 90/06
                            -10-


     8. Issue Nos. 1, 2 and 7 were considered together by

the learned Subordinate Judge. On making a thorough

analysis     of the evidence   -  oral, documentary    and

circumstantial in the light of certain judicial precedents

which were cited before him, the learned Subordinate Judge

held that the defendant failed to establish his claim as

lessee and hence he is not entitled to the protection of

Section 106 of the KLR Act.      Issue Nos. 1 and 7 were

answered against the defendant and it was found that he is

only a licensee upon the plaint schedule property and that

there is no necessity to refer Issue No. 2 to the Land

Tribunal concerned under Section 125(3) of the KLR Act.

Additional issue No. 8 regarding the eligibility of the

defendant to the benefit of Section 60(b) of the Easements

Act was answered next by the learned Subordinate Judge.

This issue was also answered against the defendant by the

learned Subordinate Judge    after considering the ratio of

RFA. N0. 90/06
                              -11-


various judicial precedents cited before by the counsel and

in the light of the evidence in the case.         Issue No.4

regarding the plaintiff's entitlement for a decree for arrears

of licence fee was answered against the plaintiff since it was

found that the amount was deposited pursuant to the

judgment of the Supreme Court.          It was issue No. 5

regarding limitation which was answered by the learned Sub

Judge last. It was noticed by the learned Subordinate Judge

that the contention that the suit is barred by limitation does

not have any foundation in the written statement.

Nevertheless, the above contention was also considered on

its merits and found against the defendant.

      9.    Very extensive    submissions   were    addressed

before me by Sri.S.V.Balakrishna Iyer, learned senior

counsel for the appellant and by Sri.C.Unnikrishnan learned

counsel for the respondents. With reference to the question

whether the defendant is a lessee        of the land forming

RFA. N0. 90/06
                              -12-


subject      matter  of   the   plaint   schedule      property,

Sri.Balakrishna Iyer, learned senior counsel submitted that

Ext.A4 is the document on which the plaintiff placed much

reliance. According to him, the very nature of the document

"                 " (counter part of lease) is indicative of the

real relationship between the parties to the document. He

submitted that the document shows that a right in

immovable property has been created. He pointed out that

the document recites that the defendant will have a right to

put up saw mill. The document also says that it was for the

said purpose that the property was put in possession of the

defendant on 2-6-1967 on a monthly rent of Rs. 125/-. The

document says         that pursuant to the entrustment,

possession was taken and sheds were put up. Document

also recites that the same is being executed since Bhaskara

Pillai, the lessor, wanted documentary evidence regarding

the entrustment and its terms. Document also recites about

RFA. N0. 90/06
                             -13-


the security deposit and clearly mentions that monthly rent

will be payable at the rate of 105/- after setting off interest

calculated at the rate of 12% on the amount under deposit.

Sri.Balakrishna Iyer, learned senior counsel, submitted that

though the genuineness of Ext.A4 document is strongly

disputed by the defendant who contends that he has not

subscribed his signature to the same,      the terms of the

transaction between the parties is substantially as reflected

in the document itself.   According to him, the most serious

contention of the defendant regarding Ext.A4 is that

contrary to the date 02-06-1967 mentioned in the

document, the transactions started really on 10-02-1966

and that a later date was mentioned in Ext.A4 with the sole

purpose of defeating the defendant's eligibility for the

benefit of Section 106 of the KLR Act. The crucial date in

the context of Section 106, learned counsel pointed out is

20-5-1967 and this explains why a subsequent date is

RFA. N0. 90/06
                             -14-


mentioned in Ext.A4. Sri.Balakrishna Iyer submitted that

the defendant had been consistently contending that a lease

of the land was given to him on 10-02-1966. Ext.A7 plaint

in O.S.No.1181/78 and Ext.A8 and A9 judgment and decree

in that suit was referred to by the learned senior counsel.

Sri.Balakrishna Iyer, learned senior counsel, submitted that

apart from specifically pleading that he is a lessee of the

land since 10-02-1966 he had also relied on the receipt

dated 10-02-1966 to support the contention that his

possession commenced on that date.            Learned senior

counsel highlighted that in Ext.A12 written statement filed

in that suit, the plea of the plaintiff that the property was

leased out to the plaintiff on 10-02-1966 was not denied.

Learned counsel would read over to me paragraph 3 of

Ext.A12 written statement.         Learned senior counsel

submitted that though the frame of O.S.No. 1181/78 which

was as a suit for injunction and adjudication of rights

RFA. N0. 90/06
                             -15-


claimed by the present defendants under Section 106 of the

KLR Act did not arise, the plaintiff herein being conscious of

the right claimed by the defendant herein had denied the

execution of receipt dated 10-02-1966 which was made

mention of in paragraph 5 of Ext.A7 plaint and had also

contended that the date of the lease is incorrect. It was

asserted that the "lease" executed on 2-6-1967 and the

document which is produced as Ext.A4 in this case was

produced as Ext.B2 in Ext.A7 suit. According to the learned

counsel, the finding in Ext.A7 suit that Ext.A4 is not a

genuine document has been rightly accepted by the learned

Sub Judge in the impugned judgment.

     10. The learned senior counsel submitted that the

contention of the present plaintiff in Ext.A12 written

statement regarding receipt dated 10-2-1966 issued by

Bhaskara Pillai was only a vague one, including the

contention that the original is not produced and it is only a

RFA. N0. 90/06
                             -16-


photocopy which is produced.        Learned senior counsel

submitted that it is an undeniable fact that the receipt dated

10-2-1966 was produced and marked as Ext.A5.              The

document must have been marked through PW1 in that suit

who is the present defendant. Sri.Bhaskara Pillai, the father

of the plaintiffs himself was examined as DW1 in that suit

and according to him, a reading of Ext.A8 judgment will

show that no objection was raised at the time of hearing

regarding the admissibility or evidentiary value of the

document which was marked as Ext.A5. Ext.B2 application

submitted by the present defendant for getting back the

documents produced in O.S.No. 1181/1978 including Ext.A5

without success is also relied on by the learned senior

counsel to submit that original of Ext.A5 was before the

court which delivered Ext.A8 judgment. According to the

learned senior counsel, the present plaintiffs cannot contend

that what was marked as Ext.A5 in O.S.No.1181/1978 was a

RFA. N0. 90/06
                            -17-


photocopy or that even assuming that it was a photocopy

which was marked as secondary evidence, the same could

not have been relied on in that suit. Objections as to the

admissibility of a document according to the learned counsel

are to be raised at the appropriate stage and if objections

are not raised, such objections will be taken to have been

waived. For this proposition, the learned counsel relied on

the judgment of this court in        Anandan Nambiar v.

Rajalakshmi ( 1988 (1) KLT 536) and that of the Supreme

Court in R.V.E. Venkitachala Gounder v. Arulmigu

Visweswaraswami & V.P.Temple and another ( 2003(8)

S.C.C. 752) and also in Dayamathi Bai v. K.M.Shaffi ( AIR

2004 S.C. 4082). The said receipt dated        10-02-1966 is

part of the record in the present suit as oral evidence of

PW1 and according to the learned senior counsel, objections

raised regarding its admissibility is to be overruled and the

same is to be treated as part of the record.             The

RFA. N0. 90/06
                              -18-


admissibility of the receipt dated     10-02-1966 will have

to be decided by this court and the court below merely says

that the document is not before the court, so submitted

learned senior counsel. Learned senior counsel requested

that the agreement dated 10-02-1966 may be relied on and

it may be held that the jural relationship between the

parties is that of lessor and lessee. Learned senior counsel

submitted that having come to the court seeking reliefs

relying on Ext.A4 the plaintiff cannot disown the evidentiary

value of Ext.A4. Even going by the terms of Ext.A4 grant of

an interest in immovable property is spelt out.      Learned

senior counsel submitted that it is found in Ext.A8 judgment

that the defendant is in possession and enjoyment of the

property as a lessee though it is also found that the said

interest of the defendant does not take within its fold the

right to pluck nuts from the coconut trees.

     11. The learned senior counsel submitted that a

RFA. N0. 90/06
                              -19-


reading of Ext.A12 written statement and Ext.A8 judgment

in O.S.1181 of 1978 will show that the plaintiffs and their

predecessors had no case that the present defendant was

holding the property as a licensee.      He submitted that a

case of licence is put forward for the first time only after

Ext.P8 judgment and through Ext.B1 notice.          To Ext.B1,

Ext.B4 reply was given reiterating that the defendant is a

lessee of the land entitled to protection of section 106 of the

Kerala Land Reforms Act. Counsel argued that a reading of

Ext.A4 will show that the intention of the parties was to

create an interest in land in favour of the present defendant

for the purpose of conduct of his trade. Referring to the

judgment of the Supreme Court in         Associated Hotels of

India v. R.N.Kapoor, AIR 1959 SC 1262 and the judgment of

this Court in Chandy Varghese v. Abdul Khader, (2003)3

KLT 553), the learned senior counsel submitted that the

intention of the parties as gatherable from the documentary

RFA. N0. 90/06
                             -20-


evidence including Ext.A4was to create an interest in

immovable property. According to him the clause inExt.A4

that on termination of the rental arrangement, the present

defendant will remove the constructions will not detract

from the grant of an interest. That clause is only by way of

abundant caution and recognizes the right of the lessee

under section 108(h) and his liability under section 108(m)

of the T.P. Act. This clause helps the lessor only to the

extent of exonerating him from the liability to pay any

compensation to the lessee in the event of termination of

the lease for the improvements effected by the lessee.

Referring to Ext.Ext.B6 series the learned counsel submitted

that these documents will strongly indicate that the

defendant was paying rent. B6(e) receipt dated 2-7-1967,

according to him, probabilises that an amount of Rs.1000-

out the deposit of Rs.2000/- had been paid in the first

instance.     Ext.A4 would have been concocted by the

RFA. N0. 90/06
                               -21-


plaintiffs being quite oblivious of Ext.B6(e) receipt dated 2-

6-1967 for Rs.150/-.      This rent receipts at any rate, the

learned counsel submitted, will prove that the defendant is a

lessee of the land. Referring to the judgment of this Court

in Abdul Rahiman v. Iype, 1965 KLT 247 and of the

Supreme Court in Chandy Varghese v. Abdul Khader, (2003)

3 KLT 553) and the judgment of this Court in Kochunni v.

Kuriakose, (1981KLT 338) Mr.Balakrishna Iyer submitted

that the defendant is a protected lessee under section 106

of the KLR Act.       For this argument, the learned senior

counsel relied on Ext.A4 document. According to him, since

the plaintiff is relying on Ext.A4 it cannot be disputed that

as on the date of Ext.A4 there had been construction of

shed or sheds on the land. The time of construction of the

sheds could have been any day between 2-6-1967 and 30-

9-1967.      Ext.A10 certificate issued by the local authority

cannot be pressed into service to argue that the sheds could

RFA. N0. 90/06
                             -22-


have been constructed only after 5-10-1968, the date of

alleged remittance of fee for issue of permit to put up shed.

Counsel pointed out that Ext.A4 dated 2-6-2007 is only 13

days from the appointed day - 20-5-1967, the relevancy of

the   amendment     to   Ext.A12   written  statement,    the

emergence of Ext.A4 document contemporaneously with the

said amendment, failure to prove due execution of Ext.A4

(both in the previous suit O.S. No.1181 of 1978 and in the

present suit) marking of the agreement receipt dated 10-12-

1966 as Ext.A5 in O.S. No. 1181 of 1978 and its proof in

O.S. No.1181 of 1978 become all the more important.

Ext.B6(e) receipt dated 2-7-1967 evidencing payment of

Rs.115/- as rent for the month of June 1967 also would very

much probabilise that out of the rent of Rs.112/- per month,

Rs.10/- alone was deducted for the month of June 1967.

This in turn probabilises that the defendant was inducted

into possession on 10-2-1966 after receiving Rs.1000/- as

RFA. N0. 90/06
                             -23-


deposit under the agreement dated 10-2-1966. According

to the learned senior counsel in the light of all these

evidence very little evidence alone is required to find that

the construction of the shed was prior to 20-5-1967. The

period from 10-2-1966 to 20-5-1967 is a long period of 15

months and it cannot be easily accepted that during that

long period of 15 months a lessee did not put up any

structure or shed at least to protect himself, his manual

labourers and overseers and customers from the vicissitudes

of climatic conditions.  The oral evidence of the defendant

in this context was quite convincing and according to the

learned counsel the evidence in this case including

circumstantial evidence is sufficient to hold that the

defendant is entitled to the protection of section 106 of the

KLR Act.      The legislative objectives of the provisions

contained in Section 106 of the KLR Act is to protect the

lessees who had come into possession prior to 20-5-1967

RFA. N0. 90/06
                             -24-


should not be lost sight of      by this court, submitted

Mr.Balakrishna Iyer. Receipt dated 10-2-1966 marked as

Ext.A5 stands proved. Thus lease of land prior to 29-5-1967

stands proved. Having regard to the nature of the purpose

for which the lease was granted, common course of natural

events and human conduct and the recital in Ext.A4

regarding construction of the shed, the construction should

have been immediately after 10-2-1966 and at any rate,

much prior to 20-5-1967.          Counsel argued that a

presumption under section 114 of the Evidence Act can be

drawn in favour of the defendant. According to the learned

counsel, in as much as section 106 is intended to uplift the

weaker sections of the society who have expended money

and constructed buildings for commercial or industrial

purpose and to promote commerce and industry, the court

may lean in favour of protecting their interests if two views

are possible on proven facts. According to the learned senior

RFA. N0. 90/06
                              -25-


counsel, there is every justification for holding that the

defendant is entitled to the protection of section 106 of the

KLR Act.

     12. Alternatively the learned senior counsel argued that

even assuming that the defendant is not a protected lessee

he will not be liable to be evicted without a proper notice

under section 106 of the T.P. Act. According to him, in the

light of the provisions contained in section 106 of the T.P.

Act, the lease which was for commercial or industrial

purpose, could have been terminated only with 6 months'

notice.     Ext.B1 does not amount to termination of lease

since B1 purports to terminate only the licence.       Ext.A5

notice dated 3-2-1994 also purports to terminate the

transaction (calling it 'licence') with effect from 2-3-1994.

Even A5 cannot have the effect of terminating the lease.

My attention was drawn by the learned senior counsel to

Section 106 as amended by the T.P. Amendment Act (3 of

RFA. N0. 90/06
                              -26-


2003).     Senior counsel referred also to Section 3 of the

Transfer of Property (Amendment) Act 2002 dealing with

transitory provision.     According to the learned senior

counsel it is the amended provision of section 106 which

applies to the present suit. The amended provision came

into effect on 30-12-2002 and it was argued that by virtue

of the transitory provision contained in section 3 (a) that the

notice is bad under the amended section 106(1) since the

notice does not give 6 months' notice and the suit is not

filed beyond the period of 6 months from the date of notice.

Counsel submitted that the fact that arrears of rent was

deposited     in court and withdrawn will not amount to an

assent to the continuance of the lessee after termination of

the lease so as to call the defendant a lessee by holding

over as contemplated by section 116 of the T.P. Act.

According to him, there was no determination of the lease

as indicated in section 116 and determination has to be by

RFA. N0. 90/06
                             -27-


one or more of the modes contemplated by section 111 of

the T.P. Act. Lease continues despite Ext.A5 notice which is

an incompetent notice. Mr. Balakrishna Iyer relied on the

judgment of the Supreme Court in Bhawanji v. Himatlal (AIR

1972 SC 819), in    Kewal Chand Mimani v. S.K.Sen and

others (2001) 6 SCC 512) and in Shanti Prasad Devi v.

Shankar Mahto (AIR 2005 SC 2905).

     13. Learned counsel then argued that even assuming

that the defendant is not a lessee at all, but a licensee as

contended by the plaintiff, the suit for mandatory injunction

is not maintainable and is barred by the law of limitation.

The learned senior counsel referred to the judgment of the

Supreme Court in Sant Lal Jain v. Avtar Singh (AIR 1985

SC 857) and submitted that suits will not be dismissed for

the technical reason of the manner in which the relief is

couched and court fee paid, if the suit is filed with

promptitude without any unreasonable delay. Referring to

RFA. N0. 90/06
                              -28-


the judgment of the Supreme Court in Joseph Severance v.

Benny Mathew, (2005(4) KLT 290) the learned senior

counsel submitted that suit on title and suit for mandatory

injunction are governed for the purpose of limitation by

Articles 65 and 113 respectively of the Limitation Act and

that if the suit is for mandatory injunction the licensor has

to file the suit with promptitude failing which the suit will be

dismissed as not maintainable. Mr. Balakrishna Iyer relied

also on the judgments of this court in Rajappan v.

Veerraghava Iyer, (1969 KLT 811), in Aspinwall & Co. Ltd.

v. Soudamini Amma, (1974 KLT 681) and in George v. John

(1984 KLT 179) for this proposition. According to him, in a

given case for mandatory injunction the suit filed within the

outer time limit of 3 years the court can justifiably dismiss

the suit as not maintainable if it is seen that the plaintiff did

not approach the court with promptitude.          The learned

Counsel relied on the judgment of a learned single Judge in

RFA. N0. 90/06
                            -29-


Paramu v. Balan (2001(3) KLT 803) in this connection. The

counsel submitted that B1 is dated 21-4-1980. According to

the counsel, there is admission of PW-1 that his father

demanded back possession in 1978. The suit is filed only on

30-3-1984. The cause of action for the suit in any event

had occurred when B1 was sent. Through B4 the alleged

status as licensee was repudiated. Senior counsel pointed

out that the present plaintiffs cannot feign ignorance

regarding     the nature  of  contentions   raised  by the

defendants,     since they were eo nomine parties in O.S.

No.1185 which led to A8 and A9 judgment and decree. A

suit for mandatory injunction filed in 1994 against the

defendant who to the knowledge of the plaintiff had

asserted possession in 1978 cannot be maintainable. The

learned senior counsel submitted that in any event the suit

for mandatory injunction is time barred.       Right to sue

accrues when there is occurrence of the right asserted in the

RFA. N0. 90/06
                             -30-


suit and unequivocal threat by the other party to infringe

the same. Cause of action arises only once and by sending

repeated      notices the plaintiffs cannot   postpone   the

occurrence of the cause of action.      For this proposition

Mr.Balakrishna Iyer relied on various authorities including

the judgment of the Privy Council in MT. Bolo v. Mt. Koklan

& others, (AIR 1930 P.C. 270), in Annamalai Chettiar v.

Muthukaruppan, (AIR 1931 P.C. 9) the judgment of the

Supreme Court in      Gannon Dunkerley & Co. v. Union of

India (AIR 1970 SC 1433) and in Mohammed Yunus v. Syed

Unnissa (AIR 1961 SC 808) and the judgment of this Court

in Premier Cable Co. Ltd. v. Govt.of Inida, 1990(2) KLT

477.     Counsel submitted that while interpreting the law

relating to limitation, equitable considerations are out of

place and for this proposition strong reliance was placed by

the learned counsel on the judgment of the Supreme Court

in P.K.Ramamchandran v. State of Kerala (1997)7 SCC 556.

RFA. N0. 90/06
                              -31-


Counsel submitted that issue No.5 takes in the plea of

limitation and on true facts question of limitation can be

gone into by this court. The suit instituted for mandatory

injunction based on the plaintiffs' plea that the defendant

was a licensee is liable to be held as not maintainable and is

also barred by limitation.

     14. Mr. Balakrishna Iyer would lastly argued that if at

all the earlier contentions failed and it is found that the

defendant is a mere licensee, then it has to be found that he

is entitled to the benefit of section 60(b) of the Indian

Easements Act.     He submitted that paragraph 9A to the

written statement is added by way of amendment, as

permitted by the Supreme Court.         On the plea of the

plaintiffs the defendant is entitled to succeed, since

admittedly acting on the transaction evidenced by Ext.A4

which according to the plaintiff     is the transaction of a

licence, the defendant had put up constructions.        These

RFA. N0. 90/06
                             -32-


constructions, according to the defendant, are permanent in

nature.      The learned senior counsel submitted that the

question whether the transaction is lease or a licence or

whether a person is lessee or licensee is not aways easy to

decide. According to him, denial or grant of benefit under

section 60(b) of the Easements Act cannot therefore rest on

the mental element of the person making the permanent

constructions. He referred to the judgment of the Supreme

Court in Sankar v. Gangabai (1976 SC 2506) and submitted

that the Supreme Court would uphold the alternative plea of

section 60(b) raised before that court for the first time, after

the appellant therein got worsted in the other pleas taken

up before the courts below. It is the conduct of the licensor

which has been given emphasis by the Supreme Court

rather than the mental element of the person putting up the

constructions, according to Mr.Balakrishna Iyer and in this

regard he relied on the judgment of the Supreme Court in

RFA. N0. 90/06
                              -33-


Ram Sarup Gupta v. Bishun Narain Inter College, (1987)2

SCC 555). The person who put up the construction may or

may not believe himself to be the licensee. That is beside

the point. According to him, in the light of the judgment of

the Supreme Court in Ram Sarup Gupta's case, the one

proposition laid down in AIR 1976 SC 2506 followed by this

court in Geetha Varma v. Amminikutty, (1995(1) KLT 525 is

not good law and need not be followed. Counsel submitted

that a mere statement in Ext.A4 that the licensee will

remove the constructions at the time of vacating the land

will not amount to contract to the contrary for the purpose

of section 60(b). Contract to the contrary envisaged is that

there must be recital in the deed of licence to the effect that

if acting on the licence, constructions are put up, the same

will not result in the licence being rendered as irrevocable.

According to Mr.Balakrishna Iyer, the structures in question

as evident from the commission reports are structures of a

RFA. N0. 90/06
                              -34-


permanent nature. In this regard the learned senior counsel

relied on the judgment in Thakur Prasad v. Thomkinson,

(AIR 1927 Oudh 206) wherein a building of mud walls and

thatched roof was held to be of permanent nature, entitling

protection under section 60(b) of the Easements Act.     Mr.

Balakrishna Iyer concluded by submitting that failing of the

other contentions it has to be found that the appellant is

entitled for the protection of section 60(b) of the Easements

Act.

     15.     Sri Unnikrishnan,    learned  counsel   for the

respondent would oppose all the submissions of Sri

S.V.Balakrishna Iyer. He would support the judgments of

the learned Subordinate Judge not only by the reasons

stated in that judgment, but also on various other reasons

on the basis of several judicial precedents which were cited

by him. According to him the first question to be decided in

the case was whether the transaction between the parties

RFA. N0. 90/06
                             -35-


was a lease or a licence. According to Mr. Unnikrishnan it

had to be answered that the transaction is a licence only.

Learned counsel submitted that in Ext.A8 judgment it had

been conclusively and categorically found that the defendant

is not in possession and enjoyment of the property.

Possession and enjoyment of the property was an essential

pre-requisite for the creation of lease, referring to sec.105

of the T.P. Act it was argued by the learned counsel.

Counsel referred to certain passages of the cross-

examination of PW.1 and submitted that there was clear and

categorical admission by the defendant himself that it is the

plaintiffs who are in enjoyment of the property in respect of

the usufructus, even after the defendant came to occupy the

property for carrying on timber business. Counsel relied on

the judgment of this Court in Paranchu Ouseph v. Pakku

Kunjathu - 1951 KLT 44 (DB) and submitted that

"possession" as used in the TP Act is distinct from

RFA. N0. 90/06
                             -36-


"enjoyment" and does not necessarily take in "enjoyment".

Counsel submitted that in leases, usufructus i.e. fruits of the

fruit bearing trees belong    to the lessee and not to the

lessor.     Mr. Unnikrishnan relied on the judgment of the

Supreme Court in Associated Hotels India Ltd. v. R.M.

Kapoor and it was submitted on the basis of paragraph 27 of

the said judgment that if a documents gives only a right to

use the property in a particular way or under certain terms

while it remains in possession and control of the owner

thereof, the arrangement will be only a licence.      Counsel

submitted that there is clear distinction between the concept

of licence and lease.    The dividing line according to him is

clear that though he submitted that sometimes it becomes

very thin or even blurred. Counsel referred to the judgment

of Lord Denning in Errington v. Errington (1952 - 1 ALL.

E.R. 149) in this context.    Learned counsel relied also on

the judgment of this Court in Qudrat Ullah v. Muncipal

RFA. N0. 90/06
                            -37-


Board, Bareli - 1974 (1) SCC 202, the judgment of this

Court in Parameswaran Pillai v. Gopinathan Nair - 1975 KLT

64, the judgment in Ulahannan v. George - 1988 (1) KLT

335, the judgment of the Supreme Court in Corporation of

Calicut v. K.   Sreenivasan - 2002 (5) SCC 361 and       in

C.M.Beena and another v. P.N.Ramachandra Rao - 2004 (3)

SCC 595 to argue that unless there is exclusive possession

of the property by the defendant coupled with a right to

enjoy the property, there will not be any lease of the

property in favour of the defendant.   Ext.A8 has become

final and binding on the parties. Mr. Unnikrishnan referred

to sec.107 of the TP Act which mandates that lease of

immovable property from year to year or for any term

exceeding one year or reserving an early rent can be made

only by a registered instrument.  Counsel pointed out that

Exts.A4 and B2 which are documents produced by the

parties are not both registered documents or documents

RFA. N0. 90/06
                              -38-


executed by both parties together.          According to the

learned counsel it is therefore clear that no lease is created

from year to year or for a period exceeding one year or in

perpetuity.

     16. The relationship between the parties is only that of

a licensor and a licensee. Learned counsel would then dealt

with the question whether the appellant is entitled to the

benefit of sec.106 of the KLR Act. According to the learned

counsel this question will arise seriously for consideration

only if this court finds that the relationship between the

parties is that of a lessor and a lessee.   According to him

even if this court finds that the arrangement between the

parties is a lease, then also the appellant will not be entitled

for the benefit of sec.106 of the KLR Act.       He submitted

that in order that a party gets the protection of sec.106,

both the lease of the land and the construction of building

must have been prior to 20.5.1967.          Learned counsel

RFA. N0. 90/06
                               -39-


submitted that the appellant has not specifically contended

in his written statement or in Ext.A6 reply notice, in Ext.A7

plaint in OS 1181/1978, in Ext.A11 plaint in OS 2905/1992

or in Ext.B4 reply notice as to the actual date of

construction of the building.       According to the counsel

Ext.A10 certificate dated 3.12.1979 issued by the Panchayat

clearly proves that the Panchayat has issued licence for the

stocking and selling of timber on 20.2.1968, for erecting

machinery on 14.2.1968 and for shed No.UP 4/86 dated

5.10.1968,     If Ext.A4 is accepted, it will have to be found

that the construction of the shed is after 2.6.1967, if Ext.A4

is rejected, the only available documentary evidence is

Ext.A10. As regards Ext.B2 dated 10.2.1966, learned

counsel argued that Ext.B2 is a concocted document.        The

plaintiff had taken the very same contention in OS

1181/1978. Counsel referred to Ext.A12 written statement

in OS 1181/1978.         Counsel submitted that in Ext.A8

RFA. N0. 90/06
                            -40-


judgment it was held that Ext.A5 therein (Ext.B2) does not

in any way advance the case of the plaintiff. According to

the learned counsel the conclusion in the impugned

judgment that the defendant came into possession of the

property on 10.2.1966 is wrong.    Counsel pointed out that

to arrive at that conclusion the learned Subordinate Judge

has observed that in Ext.A8 judgment the Munsiff's Court

had discussed the issue of possession of the property and it

was found that as on 10.2.1966 the defendant was in

possession of the property. Reading over to me Ext.A8, Mr.

Unnikrishnan argued that no issue had been raised in Ext.A8

as regards the date of the entry of the defendant to the

property and counsel would assail the finding of the learned

Subordinate Judge invoking the provisions of Rule 33 of

Order 41 CPC. Mr. Unnikrishnan submitted that Ext.A4 was

a genuine document and pointed out that even the appellant

is relying on Ext.A4 to a considerable extent.     It is not

RFA. N0. 90/06
                             -41-


correct to say that the lower court has found Ext.A4 to be a

bogus document. Ext.A4 was not taken into consideration

for the reason that the same was not proved in OS

1181/1978.      According to the learned counsel, the other

documents in the case and the oral evidence will show that

the appellant came into possession only on 2.6.1967. The

earliest rent receipt produced is receipt for the month of

June,1967.      According to Mr. Unnikrishnan from that

document it can be easily concluded that on 2.6.1967 the

defendant came into possession of the property for timber

business and on completion of one month exactly,

defendant/appellant paid the rent on 2.7.1967 and obtained

the receipt.

     17.      Coming   to   the   question   whether    the

defendant/appellant is entitled to the benefit of sec.60B of

the Easements Act, learned counsel placed strong reliance

on the judgment of a Division Bench of this Court in Geetha

RFA. N0. 90/06
                            -42-


Varma v. Amminikutty - 1995 (1) KLT 525.             Counsel

submitted that all through the litigation the defendant

maintained that he is a lessee.   Therefore it is abundantly

clear that constructions of permanent or temporary nature

were put up by him on the plaint schedule land with the

state of mind of a lessee and not that of a licensee.

According to him Ext.A4 contains a contract to the contrary

as envisaged by sec.60(b) and even in Ext.A8 judgment it is

stated that PW1 has admitted the terms and conditions

incorporated in Ext.B2 (Ext.A4) though Ext.A4 has not been

relied on by the learned Sub Judge in this case for the

reason that Ext.A4 has not been proved.         The learned

counsel relied on the statement of the defendant in cross-

examination that there was a contract between the parties

to surrender the premises.

     18. Mr. Unnikrishnan would then answer the argument

of Mr. Balakrishna Iyer that the suit is barred by limitation.

RFA. N0. 90/06
                              -43-


According to the learned counsel there is no plea in the

written statement that a suit for mandatory injunction is

barred by limitation.   Relying on the judgment of this court

in Musaliarakath Abdulla v. Abdul Azeea Naha - 2006(2)

KLT 228, Mr. Unnikrishnan submitted that the question of

limitation is a pure question of law only if it arises out of

admitted facts. In the instant case where the suit is not

barred by limitation, going by plaint averments defendants

will have to deny the averments and plead that the suit is

barred by limitation. In support of his argument that the

question of limitation can be mixed question of fact and law,

Mr. Unnikrishnan relied on the judgment of the Supreme

Court in Narne      Rama Murthy v. Ravulla Somasundaram -

2005 (6) SCC 614.           According to Mr.Unnirkrishnan

permitting the appellant to take up a plea before this court

that the suit is barred by limitation will result in serious

prejudice to the respondent. Had such a plea been raised in

RFA. N0. 90/06
                             -44-


the written statement, the plaintiff could have shown that

ignoring Ext.B1 issued by their father, the jural relationship

between the parties was allowed to continue till the issuance

of Ext.A5 notice. Counsel pointed out that even in Ext.A6

reply notice the defendant       admitted the relationship

between the parties and offered to pay the rent. Counsel

relied on the judgment of this court in Eapen Panicker v.

Krishna Panicker - 1970 KLT 42 and also on the recent

judgment of the Supreme Court in P.T. Munichikkanna

Reddy and others v. Revamma and others - 2007(6) SCC 59

to argue that when two views are possible, court must lean

against limitation and that since right of property has been

recognized as a human right, courts around the world has

been taking unkind view towards statutes of limitation

overriding property rights.

     19. Mr. Unnirkrishnan would lastly argue that the

present suit for mandatory injunction and not for recovery of

RFA. N0. 90/06
                             -45-


possession is very much maintainable.       According to him

contrary argument is raised for the first time in this appeal.

Counsel relied on the judgment of the Supreme Court in

Joseph Severance v. Benny Mathew - 2005 (4) KLT 290 and

that of the Supreme Court in Sant Lal Jain v. Avtar Singh -

AIR 1985 SC 857 and submitted that the relief is not to be

denied for the reason that the prayer in the plaint had not

been couched in proper words.

     20. I have anxiously considered the rival submissions

addressed at the Bar in the light of the pleadings, evidence

and ratio emerging from the decisions cited by the counsel

on either sides. The first question to be considered is as to

what is the nature of the transaction between the parties in

respect of the suit schedule property, whether a lease or

licence? Lease of immovable property is denied as transfer

of a right to enjoy the property in consideration of a price

paid or promised to the transferor by the transferee who

RFA. N0. 90/06
                             -46-


accepts the transfer on such terms (see section 105 of T.P.

Act). Ext.A8 judgment in O.S. 1181 of 1978 of the Munsiff's

Court, Thiruvananthapuram is a judgment inter partes. The

said judgment has become final. It is certainly held in that

judgment the possession of the property by the defendant is

limited to the user of the premises for doing his timber

business on a rental basis under Kumara Pillai (sic) who is in

enjoyment of the trees standing in the plaint schedule

property and the defendant has no right of enjoyment of

the plaint schedule property except to the extent of user of

the property for conduct of timber business. The appellant

in cross-examination as DW1 has deposed as follows:




(fees is being paid to Bhaskara Pillai. Bhaskara Pillai owns

one acre in total. I was permitted to stack timber in 50

RFA. N0. 90/06
                               -47-


cents out of the same).       Later at page 9 of the cross-

examination he would state as follows:




(I have stated that the land has been given tome for the

conduct of trade in timber and also to saw timber to slices.)

Again at page 5 of cross-examination DW1 would state as

follows:




( After Ext.A8 it is the plaintiffs who are taking usufructs. I

have never obstructed the same). Thus DW1 has admitted

without much ambiguity that the plaintiffs are in enjoyment

of the property in respect of usufructs- that it is the

plaintiffs who are taking income from the fruit bearing trees

which are standing on the property even after the defendant

came to occupy the property and that the defendant was not

in exclusive possession of the property. A Division Bench of

RFA. N0. 90/06
                             -48-


this Court in Pranchu Ouseph v. Pakku Kunjathu (1951 KLT

44) has explained the term "enjoy" and its distinctions from

the word "possess".    Their Lordships have held that "the

word "enjoy" is not used as the equivalent of "possess".

The connotation of the words "possession" as used in the

Act is distinct from "enjoyment" and does not necessarily

include enjoyment.    Under a lease, the usufructs of the

property belong to the lessee. The transfer of a bare right of

possession without the right of collecting usufructs is not a

lease. The word "enjoy" seems to be used in the sense of

the beneficial occupation of property.     There must be a

transfer of the exclusive right of possession of the leased

property in order to constitute a lease". The Supreme Court

in Associated Hotels of India Ltd. v. R.N.Kapoor (AIR 1959

SC 1262) coined the following propositions in the context of

the distinction between lease and licence:

     1) To ascertain whether a document creates a license

RFA. N0. 90/06
                                -49-


         or lease, the substance of the document must be

         preferred to the form.

     2) The real test is the intention of the parties - whether

         they intended to create a lease or license.

     3) If the document creates an interest in the property,

         it is a lease; but if it only permits another to make

         use of the property, of which the legal position

         continues with the owner, it is license.

     4) If under the document the party get exclusive

         possession of the property, prima facie, he is

         considered to be a tenant, but circumstances may be

         established which negative the intention to create a

         lease.

It is clarified in paragraph 27 of the judgment that as per

section 52 of the Easements Act if a document gives only a

right to use the property in a particular way or under certain

terms while it remains in possession and control         of the

RFA. N0. 90/06
                             -50-


owner itself, the transaction will be a licence. The legal

possession therefore continues with the owner of the

property, but the licensee is permitted to make use of the

premises for a particular purpose. But for the permission,

his occupation would be unlawful. Such permission does not

create in favour of the permissee any estate or interest in

the property. Therefore there is clear distinction between

the two concepts.

     21. As rightly argued by Mr.C. Unnikrishnan the

dividing line between the two concepts of lease and licence

is clear. But at times the line becomes very thin and even

gets blurred. On a survey of the decisions it would appear

that the prevailing trend of judicial opinion regarding the

distinction between lease and licence is reflected in

Errington v.Errington, (1942 - 1 ALL ER 149) wherein Lord

Denning on a review of the case law on the subject would

state as follows:

RFA. N0. 90/06
                              -51-


     "The result of all these cases is that, although a person
     who is let into exclusive possession is "Primafacie", to
     be considered to be tenant, nevertheless he will not be
     held to be so if the circumstances negative any
     intention to create a tenancy"


In Rajappan v. Veeraraghava (1969 KLT 811)              Justice

Krishnamoorthy Iyer of this Court has held that "the primary

and important character of the lessee's right is his right to

possession and enjoyment of the demised land to the

exclusion of the lessor." The Hon'ble Supreme Court has

held in Qudrat Ullah v. Municipal Board, Bereli ( 1974 (1)

SCC 202 that there is no simple litmus test to distinguish a

lease as defined in Section 105 of Transfer of Property Act

from a license as defined in Section 52 of Easement Act, but

the character of the transaction turns on the operative

intend of the parties. To put it pithily, if an interest in

immovable property, entitling the transferors (sic) to

enjoyment, is created, it is a lease; if permission to use land

without right to exclusive possession is alone granted, a

RFA. N0. 90/06
                             -52-


license is the legal result. Marginal variations to this broad

statement are possible. In the case of Parameswaran Pillai

v. Gopinathan Nair, (1975 KLT 64)         decided by Justice

K.Bhaskaran,     the facts are similar to the facts of the

present case. It was held therein that "no doubt, for the

purpose of carrying on the trade and for the effective

performance of the terms of the contract contained in

Ext.P3, it might have been certainly necessary for him to

enter the plaint schedule property and also to remain there

as long as his business remained there. Such possession, as

rightly pointed out by the counsel for the respondent, is in

the nature of custody, which has to be distinguished from

legal possession as understood in law. At any rate, it is not

possible to find out from Ext.P2 that any interest in

immovable property was passed from the plaintiff to the

defendant." Justice Varghese Kalliath, also had occasion to

notice the distinction between the lease and licence        in

RFA. N0. 90/06
                               -53-


Ulahannan v. George (1988 (1) KLT 335).           The learned

Judge held that "the primary and important character of the

lessees right is his right to possession and enjoyment of the

demised land to the exclusion of the lessor. The Supreme

Court in Corporation of Calicut v. K.Sreenivasan (2002) 5

SCC 361) held that "person having permission or authority

to occupy the property under certain terms without having

any right or interest in the property which remain with the

owner, is a licensee -though occupation of the licensee is

permissive but he acquires right to continue his occupation

unless the authority or license has expired or the same has

been determined or license revoked or licensee evicted."

The   Supreme     Court    in   C.M.Beena    and   another   v.

P.N.Ramachandra Rao, (2004(3) SCC 595) held that user of

the terms like "lease" or "License", "lesser", or "licensor"

"rent" or "license fee" is not by itself decisive of the nature

of the right created by the document. An effort should be

RFA. N0. 90/06
                              -54-


made to find out whether the deed confers a right to

possess exclusively coupled with transfer of a right to enjoy

the property or what has been parted with is merely a right

to use the property while possession is retained by the

owner.      When the issue is considered in the light of the

above decisions there is not much difficulty to accept the

argument of Mr.Unnikrishnan that in the present case

exclusive possession of the property coupled with transfer of

a right to enjoy the property has not been transferred to the

defendant. The evidence on the contrary will reveal that the

plaintiffs are collecting usufructs of the property and they

alone have the right to enjoy the usufructs of the property.

Right to collect usufructs of the property and to enjoy the

usufructs presupposes necessary tilling of the land (so much

of the land as occupied by the fruit bearing trees standing

therein) and manuring. The evidence reveals that what the

defendant was given is only a permission to use the

RFA. N0. 90/06
                               -55-


remainder portions of the land for the purpose of carrying

on timber business.

     22. It is true that the Munsiff's Court in Ext.A8

judgment      has used the terms "Lessee" and "rent" in

different parts of Ext.P8, i.e. in page 3 paragraph 9 bottom

"Therefore, I hold that the plaintiff (defendant herein) is in

possession and occupation of the plaint schedule property

as a lessee on monthly rent for his timber business under

the first defendant, who is in enjoyment of the trees

standing in the property, and the plaintiffs has no right to

enjoyment of the plaint schedule property except the user of

the property for his timber business as a lessee under the

first defendant and the plaintiff cannot be held to be in

exclusive possession of the plaint schedule property and his

possession is limited to the user of the premises for doing

his timber business on a rental basis under the first

defendant." However, the learned Munsiff has clearly found

RFA. N0. 90/06
                             -56-


that the exclusive possession of the property and right of

enjoyment of the property in full has not been transferred to

the defendant. The finding in Ext.A8 notwithstanding the

usage of the terms "lessee" and "rent" means only that

defendant is only a user of the property without exclusive

enjoyment of the property. In the light of the judgment of

the   Supreme    Court   in  C.M.Beena      and    another   v.

P.N.Ramachandra Rao (2004(3) SCC 595 usage of the terms

"lessee" and "rent" are not by itself decisive of the nature of

the right created by the document.          The case of the

defendant is that it is a very long lease or lease in

perpetuity or lease exceeding period of one year which was

given to him. In terms of section 107 of the T.P. Act and

section 47 of the Registration Act it is mandatory that leases

for a term exceeding one can be made only by means of a

registered instrument. It will not be possible to accept the

case of the defendant that being lessee of the land in

RFA. N0. 90/06
                               -57-


question which is supported only by Ext.B2 or Ext.A4, both

of which are not registered documents. Under the above

circumstances according to me, the conclusion is irresistible

on a consideration of the entire evidence available in this

case that the relationship between the parties is only that of

licensor and licensee continuing on the basis of the original

licence granted by late Bhaskara Pillai, father of the

plaintiffs.

     23. The next question which arises is whether the

appellant is entitled to the protection of section 106 of the

Kerala Land Reforms Act. In the light of my finding that the

relationship between the parties is that of licensor and

licensee the above question does not seriously arise.      Even

assuming that the arrangement between the parties is a

lease, then also it will be difficult to hold that the defendant

is entitled to the protection of immunity from eviction

conferred under section 106 of the KLR Act. The statutory

RFA. N0. 90/06
                             -58-


mandates for obtaining the protection of section 106 is that

on land leased out for commercial or industrial purpose, the

lessee     should have constructed buildings on or before 20-

5-1967. As rightly submitted by Mr.Unnikrishnan neither in

the written statement nor in Ext.A6 reply notice, in A7 plaint

in O.S.1181 of 1978, in A11 plaint in O.S. No. 2905 of 1992

or in Ext.B4 reply notice dated 15-5-1980 the defendant

does not state as to what was the actual date on which he

constructed     the   building.      The    submissions     of

Mr.S.V.Balakrishna Iyer in the light of the finding in Ext.A8

that the lease was given on 10-2-1967 have some appeal

when the issue is explored in the realm of probabilities. But

there is Ext.A10 certificate relied on by the plaintiff. A10

dated 3-12-1979 is issued by the Ulloor Panchayath. A10

will show that the Panchayat has issued licence for stocking

and selling timber on plaint schedule premises on 20-2-

1968, for the erecting machinery on 14-2-1968 and for

RFA. N0. 90/06
                             -59-


putting up shed No. UP. 4/86 on 5-10-1968. Ext.A4 deed

has not been relied on by the learned Subordinate Judge in

the impugned judgment mainly on the reason that steps

have not been taken in proving the signatures of the

defendant in Ext.A4 by the plaintiff. As already indicated

earlier, Sri.S.V.Balakrishna Iyer, the learned senior counsel

in his submissions did not disown Ext.A4 completely. In

fact he submitted that the terms of the real transaction

between the parties in respect of the plaint schedule

property were substantially as recorded in Ext.A4.        He

assailed Ext.A4 only to the extent it mentions the date of

entry into the property by the defendant as 20-2-1967.

Such a date was deliberately incorporated so as to deprive

the defendant of the benefit of section 106 of the KLR Act,

according to Mr.Balakrishna Iyer.      Having gone through

Ext.A4 and having compared the purported signatures of

Sri.Narayana Pillai in Ext.A4 with his admitted signatures in

RFA. N0. 90/06
                             -60-


Ext.A7 and his own deposition before the Court and other

papers available in the records containing his admitted

signatures including his affidavit dated 4th March, 1957 and

having regard to the apparent situation that Mr.Narayana

Pillai's signature is a seasoned one, I am inclined to feel

that Sri.Narayana Pillai himself is the signatory to Ext.A4.

As rightly submitted by Mr.Balakrishna Iyer all the terms in

Ext.A4 which is written on stamp paper purchased in the

name of Sri.Narayana Pillai from a local vendor some three

weeks prior to the execution of Ext.A4 are favourable to

Sri.Narayana Pillai who is described therein as the lessee of

the land. The only question which arises for consideration is

whether there is any manipulation in the matter of

mentioning the date of entry as second June 1967? I am

not very much impressed by the submission of the learned

senior counsel Mr.Balakrishna Iyer that a date later than

20th May, 1967 was deliberately mentioned in Ext.A4 for

RFA. N0. 90/06
                             -61-


evading section 106 KLR Act. Section 106 of the KLR Act

was substituted as it presently obtains by Act 35 of 1969

which came into effect on 17-12-1969.          Prior to such

substitution section 106 read as follows:

      "Notwithstanding anything contained in this Act, or in
     any other law, or in any contract, or order or decree of
     Court, where on any land leased for commercial or
     industrial purpose, the lessee has constructed buildings
     for such commercial or industrial purpose before the
     18th December, 1957, he shall not be liable to be
     evicted from such land, but shall be liable to pay rent
     under the contract of tenancy. Such rent shall be liable
     to be varied every twelve years on the motion of the
     lessor or the lessee, in such manner as may be
     prescribed."

There is absolutely no case for the defendant that he was in

possession of the land as lessee prior to 18th December 1957

or that the buildings were constructed before that date.

Even before this court, the case was only that the lease

commenced on 10-2-1966. Ext.A4 is dated 30th September,

1967 and it is long thereafter only on 17-12-1969 that

section 106 was substituted into the present form and the

RFA. N0. 90/06
                             -62-


date 20th May 1967 attained significance. Thus going either

by Ext.A4 or by Ext.A10 the conclusion becomes irresistible

that the construction of the building was only subsequent to

20th may 1967.      In the teeth of Exts.A4 and A10 the

argument of Mr.Balakrishna Iyer based on the apparent

finding in Ext.A8 and in the impugned judgment that the

defendant entered into the property on 10-2-1966 cannot

receive acceptance. The finding of the learned Subordinate

Judge that the lease was on 10-2-1966 was assailed

strongly by Mr.Unnikrishnan invoking Rule 22 of Order 41

CPC without filing any cross objections.      The impugned

judgment will show that the learned Subordinate Judge has

found at paragraph 13 of his judgment that the learned

Munsiff in Ext.A8 has found that the defendant had come

into possession of the property on 10-2-1966. But on going

through Ext.A8, it is seen that the learned Munsiff has not

entered any finding as to when the plaintiff in A8 suit came

RFA. N0. 90/06
                             -63-


into possession of the property. The date of commencement

of possession was never considered by the learned Munsiff

though it is true that the learned Munsiff found that rent

receipt dated 10-2-1966 had been issued by Bhaskara Pillai

in favour of Narayana Pillai, the defendant herein.

According to me, the crux question to be decided is whether

the defendant is a lessee and whether the buildings in

question were put up by him prior to 20-5-1967. Both hose

questions necessarily have to be answered against the

defendant. B6 series receipt are produced by the defendant.

These are receipts against remittance of payment of

monthly rent. Earliest one is dated 2-7-1967 and the same

is for the month of June 1967. From the above receipt and

from Ext.A4, the version of the plaintiff that the lease

commenced on 2-6-1967 appears to be more probable.

Whatever that be, there is no evidence to justify finding that

the buildings were constructed prior to 20-5-1967 and I

RFA. N0. 90/06
                              -64-


therefore confirm the finding of the Subordinate Judge that

the appellant is not entitled for protection of section 106 of

the KLR Act.

     24. The question which arises nest is whether the

appellant is entitled to the benefit of section 60(b) of the

Easements Act. It has been very clearly held by a Division

Bench of this Court in Geetha Varma v. Amminikutty, (1995

(1) KLT 525) that the meaning of the words "acting upon

licence" mean the state of mind of the licensee at the time

when he constructed the structures or building.      In a case

where the licensee has considered himself to be a lessee or

mortgagee and has constructed the building or erected other

structures in the property, he would not be entitled to get

the benefit under section 60(b). The stand of the appellant

through out was that he is a lessee.       Thus following the

judgment of the Division Bench in Geetha Varma's case it

will have to be found that the appellant is not entitled to the

RFA. N0. 90/06
                               -65-


benefit of section 60(b). Section 60(b) is subject to contract

to the contrary. In view of my finding that Ext.A4 is in all

probabilities executed by the defendant and in view of the

submission of Mr.Balakrishna Iyer that Ext. A4 incorporates

the terms of the transaction between the parties in respect

of the suit property except the date of commencement of

the lease I am of the view that there is a contract to the

contrary incorporated in Ext.A4 that the defendant shall

remove the structures upon his vacating the premises. In

this context it will be noticed that in cross examination DW1

also stated that security amount was deposited to be paid

back at the time when the premises are vacated.        For both

these reasons the appellant will not be entitled for the

benefit of section 60(b).

     25. The question which now arises is whether the suit

is barred by limitation.     The question of limitation in the

facts and circumstances of this case arises not as a pure

RFA. N0. 90/06
                               -66-


question of law but as a mixed question of law and fact. The

question whether the suit is barred will have to be

adjudicated. In other words, for deciding whether the suit is

barred by limitation, the issue regarding the continuation of

the jural relationship of the parties ignoring Ext.B1 will have

to be enquired into and settled by the court.        A Division

Bench of this Court in Musliarakath Abdulla v. Abdul Azeea

Naha (2006(2) KLT 228) held that the question of limitation

is a question of law only if it arises out of admitted facts. If

on the averments in the plaint, the suit is not barred by

limitation, the defendant will have to deny the averments

and plead that the suit is barred by limitation.        In the

absence of such contentions, the averments in the plaint

regarding cause of action will have to be accepted.         The

Supreme       Court also   in      Rama    Murthy   v.  Ravula

Somasundaram (2005) 6 SCC 614) held that in cases where

the question of limitation is a mixed question of fact and law

RFA. N0. 90/06
                              -67-


and the suit does not appear to be barred by limitation on

the face of it, then the facts necessary to prove limitation

must be pleaded, an issue raised and then proved. In the

instant case on the averment in the plaint the suit is not

barred by limitation.       The defendant did not raise a

contention that the suit is barred and no              issue was

therefore raised regarding limitation.      I find force in the

submission of Mr.Unnikrishnan that serious prejudice will be

occasioned to the plaintiff if the defendant is permitted to

raise the issue of limitation now in the absence of pleading.

It will be noticed that the case of the plaintiff is that ignoring

Ext.B1 notice issued by Bhaskara Pillai the jural relationship

between the parties was allowed to continue till the issuance

of Ext.A5 notice dated 3-2-1994 based on which the present

suit is filed. Even in Ext.A6 reply dated 11-2-1994 the

defendant admitted the relationship between the parties and

offered to pay the rent and the arrears. The suit according

RFA. N0. 90/06
                             -68-


to me, cannot be rejected as barred by limitation. I am

persuaded to take such a view in view of the judgment of

the Supreme Court in P.T.Munichikkanna Reddy and others

v. Revamma and others (2007) 6 SCC 59 and the view of

this court in Eapen Panicker v. Krishna Panicker (1970 KLT

42).

     26. The question which arises last is whether the

present suit for mandatory injunction can be a substitute for

a regular suit for recovery of possession. According to me

this issue has been settled by the Supreme Court by its

judgment in Joseph Severance v. Benny Mathew (2005(4)

KLT 290 wherein it was held that specific plea should have

been taken in the written statement itself to the effect that

suit was not maintainable being one for mandatory

injunction and not one for recovery, since such a question is

not a substantial question of law, but one whose

adjudication would depend upon factual adjudication of the

RFA. N0. 90/06
                              -69-


issue relating to reasonableness of time. It will also be seen

that the Supreme Court has in Sant Lal Jain v. Avtar Singh

(AIR 1985 SC 857) held that the suit is in effect one for

possession though couched in the form of a suit for

mandatory injunction as what would be given to the plaintiff

in case he succeeds is possession of the property which he

may be found to be entitled. Therefore, I am of the opinion

that the appellant should not be denied relief merely

because he had couched the plaint in the form of a suit or

mandatory injunction.

     The appeal will stand dismissed. However, the parties

are directed to suffer their costs in this appeal.




                     (PIUS C.KURIAKOSE, JUDGE)

sv/ksv/mt.


? IN THE HIGH COURT OF KERALA AT ERNAKULAM

AR.No. 44 of 2008()


1. M/S.MOTOROLA INDIA PRIVATE LIMITED
                      ...  Petitioner

                        Vs



1. BHARAT SANCHAR NIGAM LIMITED, A COMPANY
                       ...       Respondent

2. CHIEF GENERAL MANAGER, KERALA TELECOM

                For Petitioner  :SRI.E.K.NANDAKUMAR

                For Respondent  :SRI.K.RAMAKUMAR (SR.)

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :24/04/2009

 O R D E R
                   PIUS C. KURIAKOSE, J.
          -----------------------------------------------
                      A.R. No. 44 OF 2008
          -----------------------------------------------
           Dated this the 24th day of April, 2009

                           O R D E R

M/s. Motorola India (P) Ltd. is once again before this

court invoking the power of the Chief Justice under

subsection (6) of section 11 of the Arbitration and

Conciliation Act, 1996 and the Scheme for Appointment of

Arbitrators. The earlier motion of the applicant was AR.

No.18/06 which was allowed by this court under Annexure

P7 order. Annexure P7 was approved by the Honourable

Supreme Court under Annexure P8. As in Annexure P7 case

the respondents in this application are Bharat Sanchar

Nigam Limited and the Chief General Manager, Kerala

Telecom Circle of BSNL Ltd. Annexure P1 dated 4-1-2001 is

copy of the tender notice issued by the second respondent

on behalf of the first respondent inviting bids from eligible

bidders for the planning, engineering, supply, installation

and commissioning of GSM based cellular mobile network in

AR. N0. 44/08
-2-

the telecom circles of the Southern Region covering the

States of Kerala, Karnataka, Tamil Nadu and Andhra

Pradesh. The applicant submits that disputes have arisen

between them and the first respondent on account of what

is described as arbitrary and illegal actions of the first

respondent in purporting to withhold monies rightfully due

and payable to the applicant under Annexure P1. Applicant

refers to and extracts clause 20, the arbitration clause in

Annexure P1 as contained in section 3 thereof. The

applicant points out that it is evident from clause 20.1 of

Annexure P1 that any dispute which arises under the tender

or in connection therewith would be referred to the sole

arbitration of respondent No.2 or in case his designation is

changed or his office is abolished, in such cases to the sole

arbitration of the Officer for the time being entrusted with

the functions of the second respondent. It is pointed out

that clause 20.1 further provides that if respondent No.2 or

AR. N0. 44/08
-3-

the said officer is unable or unwilling to act as such, then

the disputes should be referred to the sole arbitration of

some other persons appointed by respondent No.2 or the

said officer. The applicant highlights the last line of clause

20.1 and mentions that the last sentence of clause 20.1

expressly states that the agreement to appoint an

arbitrator should be in accordance with the Arbitration and

Conciliation Act, 1996. The applicant relies on Annexure P2

clarification issued by the first respondent wherein it has

been clarified that while appointing arbitrator in accordance

with the relevant Arbitration Act, the arbitrator shall be a

neutral party and due care will be taken to appoint an

arbitrator in accordance with the provisions of the Act.

2. The applicant claims on the basis of Annexure P2

that the person to be appointed as arbitrator by the second

respondent should be a neutral person belonging neither to

the applicant nor to the first respondent. Annexure P3

AR. N0. 44/08
-4-

dated 25-10-05 is copy of the notice invoking arbitration

clause sent by the petitioner through its lawyers in the light

of the disputes between the parties. Subsequently, the

General Manager (CMTS), BSNL, Trivandrum sent Annexure

P4 letter to the applicant calling upon the applicant to refer

the disputes arising out of Annexure P1 agreement to the

second respondent CGMT who alone is the concerned

authority in terms of Annexure P1. To Annexure P4 dated

8-11-200t the applicant readily sent Annexure P4(2) and (3)

dated 17-11-2005 stating that Annexure P3 was correctly

addressed and that copy of Annexure P3 was marked to

second respondent so that he could appoint an independent

arbitrator since he himself was disqualified from acting as

arbitrator having dealt with the tender and the decision to

withhold payments due to the petitioner under the tender.

Pursuant to Annexure P4 (2) and (3) the second respondent

appointed one N.Haribabu, GM(O), Office of the PGM, TD

AR. N0. 44/08
-5-

Ernakulam to act as arbitrator and Annexure P5 is the

communication issued in that regard. On receiving

Annexure P5 the applicant informed the first respondent

that the appointment of Sri.N.Haribabu was unjustified and

illegal. The first respondent would refute the stand of the

applicant and contend that there was no justification or

illegal sanction for attributing bias on the arbitrator. The

applicant would reiterate their stand by letter dated 31-1-

2006 rejecting the appointment of Sri.Haribabu as the

arbitrator inter alia on the ground that there are justifiable

doubts about the impartiality and neutrality of Sri.Haribabu

in as much as he is an employee of the first respondent and

a subordinate officer of the second respondent. Annexure

P6 collectively are copies of these letters. The applicant

produced Annexure P7 and submits that in the context of

certain other disputes which arose between the applicant

and the first respondent relating to alleged liability of the

AR. N0. 44/08
-6-

applicant for delay, the applicant approached this Court

under section 11(6) seeking appointment of an independent

and impartial arbitrator and that this court allowed the said

application and appointed Mr.Justice K.T.Thomas, a retired

Judge of the Supreme Court of India. Against Annexure P7

the applicant filed a special leave petition before the

Hon’ble Supreme Court. But the Supreme Court would

confirm Annexure P7 by Annexure P8 judgment. Referring

to certain passages in the judgment of the Supreme Court,

the applicant highlights that the test of impartiality and

independence of the arbitrator required by section 12 of the

Act would not be satisfied if the CGM Kerala Circle is to be

appointed as arbitrator. The applicant concedes that they

filed objections before the arbitrator on 2nd December, 2005

inter alia taking the ground that the arbitrator suffered

from inherent bias and lacked independence. But by

Annexure P9 the objections were overruled by the

AR. N0. 44/08
-7-

arbitrator. The applicant submits that thereafter the

applicant participated in the arbitration proceedings under

protest. After Annexure P8 judgment of the Supreme Court

was available the applicant submitted a fresh application

dated 28-9-2008 before the arbitrator seeking withdrawal

of the arbitrator from the post of sole arbitrator contending

that the mandate stood de jure terminated in view of the

judgment of the Supreme Court and sought reference of the

disputes to arbitration before Mr. Justice K.T.Thomas since

both parties will have to appear before Mr. Justice

K.T.Thomas pursuant to Annexure P8 for adjudication of

other disputes and differences arising under the very same

contract. Annexure P10 is copy of the said application. But

AnnexureP10 was dismissed by the arbitrator by Annexure

P11 order dated 29-9-2008. Seeking reconsideration of

Annexure P11 the applicant submitted Annexure P12

application which was also dismissed by the arbitrator by

AR. N0. 44/08
-8-

Annexure P13 order.

3. The applicant contends that a mere perusal of

Annexure P13 would demonstrate that the arbitrator is de

jure incapable of performing his duties as an arbitrator.

According to the applicant, from the very outset the

appointment of Sri.Haribabu as arbitrator for arbitration of

present disputes was illegal, invalid and null and void, since

it was in violation of the mandatory principles of impartiality

and neutrality of an arbitrator, that Sri. Haribabu, an

employee of the first respondent was appointed as the

arbitrator. The applicant submits that by letter dated 17-

10-08 the applicant’s counsel informed the second

respondent that the mandate of the arbitrator stood

terminated particularly in the light of the judgment of the

Supreme Court Annexure P8 as Sri.Haribabu is de jure

disqualified to act as arbitrator and requested the second

respondent to confirm that Mr.Justice K.T.Thomas who was

AR. N0. 44/08
-9-

already appointed as the sole arbitrator under the same

contract, would act as the arbitrator in relation to the

disputes that were referred to him. That letter was also

answered in the negative by the second respondent by

Annexure P14 letter dated 18-10-2008. According to the

applicant, in view of the judgment of the Supreme Court,

Annexure P8 there is no room for doubt that themandate of

N.Haribabu stands terminated as he is de jure disqualified

to act as an arbitrator. Without prejudice to that contention

the applicant also contends that the mechanism for

appointment of an arbitrator under the contract is void and

cannot be given effect to and therefore only this Court has

the jurisdiction to appoint an arbitrator. Hence the

arbitration request seeking the following relief:

“Appoint a sole arbitrator being an independent and
impartial arbitrator for adjudication of disputes
between the petitioner and the first respondent arising
from the tender”.

AR. N0. 44/08
-10-

4. A joint counter affidavit has been filed by

respondents 1 and 2 raising various contentions. At the

outset it is contended that the application is not

maintainable in law or on facts. It is submitted that an

application under subsection (6) of section 11 is not

maintainable when a duly appointed arbitrator is already in

seizin of the matter. It is also submitted that the dispute

regarding termination of the mandate of arbitrator is not

liable to be agitated in an application under subsection (6)

of section 11. More specifically it is contended that

subsection (6) of section 11 is not attracted in this case (a)

since the CGMT had already appointed arbitrator in terms of

clause 20 and under the provisions of the Act, (b) since

there was no failure of two arbitrators to reach an

agreement in this case and ) since there was no failure on

the part of CGMT to perform his functions. It is then

submitted that Sri.Haribabu, whose competence and

AR. N0. 44/08
-11-

functioning is also challenged in the instant application is

not made a party to this application and hence the petition

is bad for non-joinder of necessary parties. Without

prejudice to the contention regarding maintainability, it is

alleged that the instant application amounts to gross abuse

of process of this court. It is pointed out that the objective

of the applicant is to delay the adjudication of the instant

arbitration by the present arbitrator, where the case stands

posted for evidence for cross examination of witnesses on

the side of the applicant. Annexure R2(a) copy of notice of

posting on resumption of hearing is produced in this

context. It is contended that the instant application before

this court is the 4th attempt of the respondent to wriggle out

of the ongoing proceedings for the reason that in view of the

manifest failure to fulfill various technical and contractual

obligations the applicant apprehends that they may not be

entitled to any favourable decision. It is submitted that

AR. N0. 44/08
-12-

though there was no justifiable basis for the challenge

against the impartiality and independence of the arbitrator

appointed, the applicant’s challenge was considered by the

arbitrator with all seriousness. Annnexure R2(b) copy of the

written submission made on behalf of the applicant and

Annexure R2(c) copy of the arguments in reply submitted

by BSNL are produced in this context. It is submitted that it

is after considering all the issues that Annexure P9 order

was passed. Annexure P9 order has become final and is

binding on the parties. It is pointed out that the applicant

continued to participate effectively in the arbitration

proceedings after filing proof affidavit and documents.

Referring to section 13 of the Arbitration and Conciliation

Act it is contended that when a challenge against the

arbitrator fails, the arbitrator is entitled to proceed with the

hearing and finally the affected party can challenge the

decision rendered under section 13 or 16 of the Act only

AR. N0. 44/08
-13-

through an application under section 34 against the final

award and not otherwise. It is submitted that the applicant

is indirectly trying to by-pass the legal mandates of sections

13(4), 13(5) and 16 of the Act.

5. The counter affidavit details how the issues which

are being arbitrated by Mr.Justice K.T.Thomas which are

different from the issues which are being arbitrated by

Sri.N.Haribabu. Annexures R2(d), R2 (e) are produced by

the respondent in this context. It is pointed out that the

only ground on which the BSNL resisted the applicant’s

request for arbitration was that the dispute was an excepted

matter and hence not arbitrable. It was that contention

which was ultimately repelled by the Hon’ble Supreme Court

by Annexure P 8. By Annexure P8 decision rendered in the

limited context considering the background of the case

cannot be extended any further to hold that CGMT is

incompetent to be the appointing authority or to find that

AR. N0. 44/08
-14-

clause 20 is unconscionable and illegal. It is submitted that

the mechanism provided under clause 20 of the agreement

for appointment of the arbitrator is absolutely legal and

proper after mutual consent of the parties and hence the

parties cannot retract from the position. Neither this Court

in Annexure P7 nor the Hon’ble Supreme Court in Annexure

P8 accepted the proposition of the petitioner that clause 20

which enables appointment of CGMT as arbitrator is illegal.

Annexure P13 order, it is submitted was finally passed by

the arbitrator applying his mind to all the objections in the

application submitted by the applicant under section 14 of

the Act alleging that the arbitrator is de jure disqualified.

Annexure R2(f) order dated 6-10-08 permitting variation of

the earlier order and the consequential corrected order

Annexure R2(g) are produced. It is pointed out that it was

subsequent to R2(g) that the applicant filed a request

before the CGMT on 17-10-08, significantly on the date of

AR. N0. 44/08
-15-

the proposed hearing of the matter by the arbitrator for

cross-examination of the witnesses of the applicant.

Annexure R2(h) is copy of the above request of the

applicant. R2 (g) addressed to CGMT who became functus

officio after the appointment of Sri.N.Haribabu as arbitrator

was certainly meant to be a dilatory tactics. Still as a

matter of fairness, BSNL conceded for an adjournment

whereupon under the request of the applicant the case was

adjourned sine die. Later CGMT has declined the request on

proper grounds. Annexure R2(i) is copy of the letter dated

18-10-08 issued by the CGMT.

6. I have heard the submissions of Sri.Ciccu

Mukhopadyaya, Advocate and Mr.Abhjeet Sinha, Senior

Advocate on behalf of the applicant and those of Sri.P.

Vijayakumar, Advocate and Sri.K.Ramakumar, Senior

Advocate on behalf of the respondent. The learned counsel

for the applicant drew my attention to subsection (8) of

AR. N0. 44/08
-16-

section 11 and section 12 and section 14 of the Arbitration

and Conciliation Act. The learned counsel drew my

attention also to the various exhibits placed on record

particularly, Annexures P3, P7 and P11. The learned

counsel would place reliance on the judgment of the Delhi

High Court in Alcove Industries Ltd. v. Oriental Structural

Engineers Ltd. (2008 (1) Arb. LR 393 (Delhi) to argue that

on the occurrence of any of the contingencies mentioned in

section 14 of the Arbitration and Conciliation Act the

mandate of the arbitrator terminates automatically – ipso

jure by force of law. Mr. Ciccu Mukhopadyaya relied on the

very same decision to argue that the availability of a

remedy under section 34 of the Act to have the award set

aside is no good answer to the argument that the mandate

of the arbitrator stands terminated by the apparent bias of

the arbitrator. Relegating the petitioner to remedy under

section 34 will be wasteful expense of time and resources,

AR. N0. 44/08
-17-

since the award to be passed ultimately would not stand

scrutiny in the eyes of law. Counsel submitted on the

authority of the very same decision that what the law

stipulates as a disqualification to become or remain an

arbitrator in a given dispute is not the existence of actual

bias, but the existence of such facts and circumstances as

are likely to give rise to justifiable doubts as to his

independence and impartiality. In the instant case there

exists justifiable doubts regarding the impartiality and

independence of Sri.Haribabu. Mr.Ciccu Mukhopadyaya

relied also on the judgment of Gauhati High Court in State

of Arunachal Pradesh v. Subhash Projects & Marketing Ltd.

(2007(1) Arb. LR 564) to argue that the quintessence of an

arbitral procedure is fairness, and impartiality is an

essential attribute of fairness. Therefore it is not enough to

provide just any arbitration, not even a speedy arbitration

but also an impartial arbitration. An arbitrator earns the

AR. N0. 44/08
-18-

prerogative of conducting the proceedings by the confidence

he commands. Fairness, impartiality, independence and

neutrality are the indispensable qualities of an arbitrator, so

submitted the learned counsel on the authority of the above

decision. The omission to invoke the procedure provided

under section 13(2) will operate as an estoppel against a

party from invoking the remedy available under section 14,

so submitted Mr.Mukhopadyaya. The judgment of the

Calcutta High Court in Kailash Saving Units Pvt. Ltd. v.

S.K.Ghosh, (1983 Arb. LR 404) was also relied on by the

learned counsel to argue that when the arbitrator becomes

a Judge in his own cause, actual bias need not be proved to

vitiate the award. The judgment of K.K.Narendran, J. in

Koshy v. K.S.E.B. (1983 KLT 674) was also relied on in this

context by Mr.Mukhopadyaya to argue that the court has

always power to grant leave to revoke the arbitrator’s

authority. Supporting his argument that appointing Justice

AR. N0. 44/08
-19-

K.T.Thomas in substitution of Sri.Haribabu will be justifiable

the learned counsel relied on the judgment of the Delhi High

Court in Cinevistaas Ltd. v. Prasar Bharati, (2008(106) DRJ

682) wherein the Delhi High Court after substituting an

arbitrator, appointed Justice D.P.Wadhwa who was already

in seizin of similar connected disputes.

7. Sri. K.Ramakumar, senior counsel for the

respondents would answer the submissions of

Sri.Mukhopadyaya on the basis of the various contentions

raised in the counter affidavit. Strong reliance was placed

by him on the judgment of the Supreme Court in Secretary

to Government, Transport Dept. Madras v. Munuswamy

Mudaliar and another, (1988 (Supp) SCC 651) to argue that

a named and agreed arbitrator cannot and should not be

removed in exercise of a discretion vested in the Court

under section 5 of the Act (Arbitration Act, 1940) unless

there is allegation against the named arbitrator either

AR. N0. 44/08
-20-

against his honesty or capacity or mala fide or interest in

the subject matter or reasonable apprehension of bias.

Mr.Ramakumar would submit that bias means a

predisposition to decide for or against one party, without

proper regard to the true merits of the dispute. There must

be reasonable apprehension of that predisposition based on

cogent material. The test for bias, according to the learned

senior counsel, is whether a reasonable intelligent man, fully

appraised of all the circumstances with apparent bias.

Capricious and unreasonable people should not be made the

standard to regulate normal human conduct. Mr.

Ramakumar placed reliance also on the judgment of the

Supreme Court in Dharma Prathishthanam v. Madhok

Construction (P) Ltd. (2005 9 SCC 686) and particularly

paragraph 31 of the judgment. Counsel argued that when

parties have entered into a contract and settled a procedure,

due importance has to be given to such procedure and the

AR. N0. 44/08
-21-

court has to respect the terms of the contract entered into

by the parties and shall endeavour to give importance and

effect to the contract. In this context the learned senior

counsel relied on the judgment of the Supreme Court Datar

Switchgears Ltd. v. Tata Finance Ltd. (2000) 8 SCC 151.

8. I have considered the rival submissions addressed at

the bar in the light of the pleadings raised by the parties

and the ratio emerging from the various decisions cited at

the Bar. The instant application is an application under

section 11(6) of the Arbitration and Conciliation Act, 1996

and the prayer is that the Chief Justice or the designate

Judge appoints a sole arbitrator being an independent and

impartial arbitrator for adjudication of the disputes between

the parties which are subject matter of the arbitration

request. It is not in dispute that clause 20 of section 3 of

Ext.P1 contract incorporates a valid arbitration agreement

between the parties at clause 20.1. Clause 20.1 reads as

AR. N0. 44/08
-22-

follows:

“In the event of any question,dispute or difference
arising under the agreement or in connection therewith
(except as to the matters, the decision to which is
specifically provided under this agreement), the same
shall be referred to the sole arbitration of the CGM,
Kerala Telecom Circle, BSNL or in case his designation
is changed or his office is abolished, then in such cases
to the sole arbitration of the officer for the time being
entrusted (whether in addition to his own duties or
otherwise) with the functions of the CGM, Kerala
Telecom Circle, BSNL or by whatever designation such
an officer may be called (hereinafter referred to as the
said officer), and if the CGM, Kerala Telecom Circle or
the said officer is unable or unwilling to act as such,
then to the sole arbitration of some other person
appointed by the CGM, Kerala Telecom Circle or the
said Officer. The agreement to appoint an arbitrator
will be in accordance with the Arbitration and
Conciliation Act 1996.

There will be no objection to any such appointment on
the ground that the arbitrator is a Government Servant
or that he has to deal with the matter to which the
agreement relates or that in the course of his duties as
a Government Servant he has expressed his views on
all or any of the matters in dispute. The award of the
arbitrator shall be final and binding on both the parties
to the agreement. In the event of such an arbitrator to
whom the matter is originally referred, being
transferred or vacating his office or being unable to act
for any reason whatsoever, the CGM, Kerala Telecom
Circle, BSNL or the said officer shall appoint another

AR. N0. 44/08
-23-

person to act as an arbitrator in accordance with terms
of the agreement and the person so appointed shall be
entitled to proceed from the stage at which it was left
out by his predecessors.”

Clause 20.1 quoted above itself is relied on by the applicant

to maintain the instant arbitration request under subsection

(6) of section 11. Subsection (6) of section 11 comes into

play when (a) a party fails to act as required under that

procedure or (b) the parties, or the two appointed

arbitrators fail to reach an agreement expected of them

under that procedure or (c) a person including an

institution, fails to perform any function entrusted to him or

it under that procedure. It is provided that under the

above circumstances party may request the Chief Justice or

any person or institution designated by him to take the

necessary measure, unless the agreement on the

appointment procedure provides other means for securing

the appointment. According to me, subsection (6) of section

11 cannot have application in this case where concededly

AR. N0. 44/08
-24-

the appointing authority viz., CGM, Kerala Telecom Circle

has already appointed Sri.N.Haribabu as the arbitrator for

adjudication of the disputes as will be clear from Annexure P

issued long prior to the institution of this arbitration request.

Apparently clauses (b) and ) of subsection 6 of section 11

do not apply at all to the instant case.

9. The basis for the applicant’s claim for appointment

of arbitrator by the Chief Justice or designated Judge

invoking the power under subsection (6) of section 11 is

that the mandate of the arbitrator Sri.N.Haribabu stands

terminated by virtue of section 14 of the Arbitration and

Conciliation Act. The contention is that Sri.Haribabu has

become de jure unable to perform his functions as

arbitrator. The case is that due to bias and absence of

independence and impartiality the mandate of N.Haribabu,

the appointed arbitrator stands terminated automatically.

When the pleadings are carefully scanned, it will be seen

AR. N0. 44/08
-25-

that the applicant does not contend that Sri.Haribabu does

not possess the qualification required to arbitrate upon the

disputes. The applicant also does not specifically challenge

the integrity of Sri.Haribabu. The case of the applicant is

only that the circumstances existing in this case give rise to

justifiable doubt in the applicant’s mind as to the

independence and impartiality of Sri.Haribabu. The specific

allegation raised is that Sri.Haribabu is an employee of the

first respondent BSNL, that the second respondent who

appointed him, is his superior officer and hence it is

humanly impossible for Sri.Haribabu to be independent or

impartial, particularly when the superior officer has already

held that the very withholding is made which were subject

matter of the dispute are justified. Strong reliance is seen

placed on the observations in paragraph 16 of the judgment

of the Supreme Court Annexure P8 in the context of the

legality of the CGM, Kerala Telecom Circle himself

AR. N0. 44/08
-26-

functioning as an arbitrator over a dispute in which the CGM

himself had already taken a decision against the claimant.

10. One of the main planks on which the present

arbitration request has been filed wherein virtually the

prayer is for substitution of Sri.Haribabu the appointed

arbitrator by Justice K.T.Thomas who was appointed as

arbitrator by this court under Annexure P7 and approved by

the Hon’ble Supreme Court under Annexure P8, is Annexure

P8 judgment itself. I am unable to accept the submission of

Sri.Ciccu Mukhopadyaya that Annexure P8 judgment itself

would lead to a finding that the mandate of Sri.N.Haribabu,

the appointed arbitrator stands terminated and that he will

stand substituted by Justice K.T.Thomas as arbitrator. As

rightly contended and could be discerned from Annexures P7

and P8 the fact situation in AR.18/06 in which Annexures P7

and P8 judgment were given was entirely different from the

situation in the instant A.R. In AR. 18/06 the issue which

AR. N0. 44/08
-27-

was essentially decided by this court and the Supreme Court

was the issue as to whether the dispute between the parties

regarding imposition of liquidated damages was an excepted

matter or an arbitrable matter. This court and the Supreme

Court under Annexures P7 and P8 originally decided that

issue in favour of the applicant and held that the dispute

regarding imposition of liquidated damages is not an

excepted matter. Incidentally the Supreme Court under

Annexure P8 also held that the authority to decide on the

liability or otherwise of the applicant to liquidated damages

and also to quantification of liquidated damages cannot be

conceded to the CGMT, a party to the contract. Two reasons

have obviously weighed with the Supreme Court in taking

such a view which was taken approving the earlier view of

the Supreme Court in State of Karnataka v. Shree

Rameshwara Rice Mills, (1987) 2 SCC 160. The first reason

was that the CGMT had already taken a decision in the

AR. N0. 44/08
-28-

matter as was evident from his letter dated 25-4-2006 that

the BSNL was right in imposing liquidated damages upon

the applicant and therefore permitting such a person himself

to be the arbitrator or adjudicator would not satisfy the test

of impartiality and independence which is required under

section 12 of the Arbitration and Conciliation Act. The other

reason was that such an appointment will defeat the well

settled notion under the principles of natural justice that a

party cannot be a Judge in his own cause. The fact situation

in the present case is different. Here unlike in AR. 18/06,

the appointing authority did not reject the applicant’s

request for reference to arbitration. In terms of clause 20.1

arbitrator was appointed. Sri.Haribabu unlike the CGMT is

not a party to annexure P1. Doubts are expressed

regarding Sri.Haribabu’s impartiality and independence on

the allegation that Sri.Haribabu is an employee of the first

respondent organisation. Here again the contention of the

AR. N0. 44/08
-29-

respondent that Sri.Haribabu is not a regular employee of

the first respondent organization but is a class-I officer of

the Telecom Department of Government of India presently

on deputation to BSNL is not seen replied. I am therefore

not prepared to accept the contention that Haribabu is an

employee of the first respondent and in that way the second

respondent is Haribabu’s superior officer and will have a

bias towards the second respondent. The orders passed by

Sri.Haribabu on the petitions successively filed by the

applicant taking objection to the continuance of the

arbitration proceedings by him on the ground of partiality

and bias sufficiently indicates that Haribabu is mindful

enough of the office he holds and the nature of functions he

is expected to perform as an arbitrator appointed in terms of

the Arbitration and Conciliation Act. On reading through

the pleadings of the applicant it would appear that the

applicant company is challenging the very mechanism for

AR. N0. 44/08
-30-

appointment of an arbitrator under Annexure P1 – clause 20

under section 3 thereof as void. It is also contended that at

the time of execution of Annexure P1 the petitioner had no

option but to accept the clause as it was not negotiable and

formed part of the tender put out by the first respondent.

According to me it is too late in the day for the applicant to

contend like this especially after they had successfully

invoked the very clause 20 before this court and the

Supreme Court by proceedings which culminated in

Annexures P7 and P8. The applicant is not an up country

villager. The applicant on its own showing is receiving the

best legal advice while entering into contracts and while

dealing with parties to the contracts. Parties to contract

should not be allowed to wriggle out of contracts easily.

Annexure P1, the appointment under which cannot be

disputed by the applicant, a party specifically incorporates

that the CGMT has the power to appoint some person other

AR. N0. 44/08
-31-

than himself as the arbitrator and that such appointment

will not be objected to on the ground interalia that the

applicant is a Government servant. I am fairly convinced

that the arbitrator Sri.Haribabu is a Government servant on

deputation to the BSNL and hence qualified to be appointed

as arbitrator in terms of clause 20.1 of section 3 of

Annexure P1. It is too early for the petitioner to contend

that Sri.Haribabu is biased in favour of BSNL and will not be

able to discharge his adjudicatory functions as arbitrator in

the true spirit of arbitration as envisaged by the statute as a

speedy and effective alternative method of dispute

resolution agreed to by the parties to the contract.

Arbitrator has already commenced his proceedings and

challenge was made apparently on his authority under

section 13 of the Arbitration Act. The arbitrator entertained

written submissions Annexure R2(b) by the applicant and

Annexure R2(c) by the respondent and passed orders

AR. N0. 44/08
-32-

Annexure P9 repelling the ground raised by the applicant in

challenge of the authority of the arbitrator. Subsections (4)

and (5) of section 13 of the Act will show that once

challenge made against the arbitrator fails, the arbitrator is

entitled to continue with the proceedings and pass his final

award. If the applicant is aggrieved by the final award he is

entitled to challenge the same on all grounds available to

him under section 34 of the Arbitration Act. Annexure 13

will show that the contention that the arbitrator has become

de jure disqualified and his mandate has been automatically

terminated was raised before the Arbitrator and was

considered and decided by the arbitrator. By filing the

instant application under subsection (6) of section 11 the

applicant seems to be challenging Annexures 9 and 14

orders passed by the arbitrator before this court. Those

orders according to me, can be challenged by the applicant

only in terms of section 34 of the Arbitration and

AR. N0. 44/08
-33-

Conciliation Act by filing an application for setting aside the

award when the same is passed.

The A.R. will stand dismissed. No costs. It is made

clear that in the event of the award of the arbitrator

becoming unfavourable to the applicant it will be open to

the applicant to challenge the same on all grounds available

to him. It is clarified that the applicant will have the liberty

to challenge the award if necessary on the ground that the

award is vitiated due to bias and partiality of the arbitrator

demonstrable by valid materials.

(PIUS C.KURIAKOSE, JUDGE)
ksv/-

AR. N0. 44/08
-34-