High Court Kerala High Court

Koodaliyan Raghavan vs Kunnumpurath Wilson on 18 November, 2009

Kerala High Court
Koodaliyan Raghavan vs Kunnumpurath Wilson on 18 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RSA.No. 900 of 2009()


1. KOODALIYAN RAGHAVAN, S/O.THALA,
                      ...  Petitioner

                        Vs



1. KUNNUMPURATH WILSON,
                       ...       Respondent

2. KOODALIYIL THALA, D/O.CHEERAKUTTY,

3. KOODALIYIL NARAYANI,

                For Petitioner  :SRI.V.G.ARUN

                For Respondent  :SRI.K.V.PAVITHRAN

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :18/11/2009

 O R D E R
                          THOMAS P.JOSEPH, J.
               = = = = = = = = = = = = = = = = = = = = = = = =
                            R.S.A. NO.900 of 2009
                = = = = = = = = = = = = = = = = = = = = = = = = =
                Dated this the 18th     day of November,    2009

                                J U D G M E N T

———————-

Second Appeal arises from judgment and decree of learned Sub

Judge, Thalassery in A.S. No.119 of 2005 reversing judgment and

decree of learned Munsiff, Kuthuparamba in O.S. No.549 of 1998.

Respondent No.1 sued appellant and others for declaration of title and

prohibitory injunction. Trial court decreed the suit holding that

property has not been properly identified. On appeal at the instance

of respondent No.1, first appellate court found that property has been

properly identified as per Exts.C1 and C2, respondent No.1 has title

over the suit property and granted the reliefs as prayed for. That

judgment and decree are under challenge at the instance of

defendant No.2. Parties are referred to as plaintiff and defendants as

in the trial court for convenience.

2. According plaintiff suit property along with other items

belonged to defendant No.1 under an oral lease which was renewed as

per registered deed No.1345 of 1952. Defendant No.1 got purchase

certificate from the Land Tribunal in the year 1976, a copy of which is

marked as Ext.A1. She gifted a portion of the property to defendant

No.2 and the remaining property to defendant No.3. Exhibit A2 is the

R.S.A. NO.900 of 2009
-: 2 :-

copy of assignment deed No.3077 of 1986 executed by defendant

No.1 in favour of defendant No.3 in respect of the suit property.

Defendant No.3, as per Ext.A4 assigned the suit property in favour of

plaintiff on 3.11.1997. Later, defendant No.1 cancelled gift deed

No.3077 of 1986 as per a cancellation deed copy of which is marked

as Ext.A5. Apprehending trespass plaintiff laid the suit for declaration

of his title over the suit property and prohibitory injunction against

trespass by defendant Nos.1 and 2. Defendant No.3, assignor of

plaintiff did not contest the suit. Defendant Nos.1 and 2 filed separate

written statements but raising identical contentions. According to

them defendant No.1 got the property in the year 1952 and though the

document mentioned the extent of the property as 35 x 35 Koles she

had not measured the property at that time. She thought that the

total extent of the property is 1.50 acres and under that impression

assigned 75 cents on the western side to defendant No.2 (the

document is not produced) and the remaining portion in favour of

defendant No.3 as per Ext.A2. 75 cents on the west of the property

assigned to defendant No.2 was taken by defendant No.1 on oral

lease for and on behalf of defendant No.2 at a time when he was a

minor. After defendant No.2 attained majority he is in possession of

the said 75 cents. Defendant Nos.1 and 2 claimed that plaintiff has

R.S.A. NO.900 of 2009
-: 3 :-

not acquired any title over the suit property as no such extent was

available for defendant No.3 to assign to the plaintiff. Trial court

found that identity of the property is not established and that plaintiff

failed to prove his title and possession. Plaintiff lost the case in the

trial court. First appellate court reversed that judgment and decree

and granted relief to the plaintiff. Hence the Second Appeal raising by

way of substantial question of law whether court could grant a decree

for declaration of title and injunction without identification of the

property and when the plaintiff failed to prove his possession of the

property. Further substantial question of law raised is whether when

the assignor of the plaintiff has no title or possession plaintiff as

assignee could claim the same. It is contended by learned counsel

that findings entered by the first appellate court are erroneous and

give rise to the substantial questions of law above stated.

3. So far as the identification of the property is concerned,

defendant No.2 has not produced the document in his favour

executed by defendant No.1. Exhibit A1 is the copy of purchase

certificate obtained by defendant No.1 on 16.2.1976 and it is in

respect of 41.28 ares. Boundary descriptions are given in Ext.A1.

Exhibit A2 is the gift deed dated 21.11.1986 executed by defendant

No.1 in favour of defendant No.3. There, it is stated that defendant

R.S.A. NO.900 of 2009
-: 4 :-

No.1 got the property as per an oral lease and marupat (document

No.1345 of 1952). As per Ext.A2, 75 cents (described in the plaint

schedule) was gifted to defendant No.3. Boundary descriptions in

Ext.A2 would show that on the east of the said 75 cents is the property

gifted to defendant No.2. Northern and western boundary descriptions

are as in Ext.A1. Properties on the southern side belonged to Chirutha

and husband of defendant No.3. Exhibit A3 is the receipt for

payment of revenue for 75 cents obtained by defendant No.3. It is

that property which defendant No.3 has assigned in favour of plaintiff

as per Ext.A4. In Ext.A4 extent of the property is stated as 75 cents

and the boundary descriptions are as in Ext.A2. Exhibit A5 is the

copy of cancellation deed dated 4.11.1997 executed by defendant

No.1 cancelling Ext.A2, gift deed in favour of defendant No.3. It is

interesting to note that though defendant Nos.1 and 2 contended that

defendant No.1 had not that much extent of property as stated in the

purchase certificate and as such there was no such property in

existence as stated in Ext.A2 to be gifted to defendant No.3,

defendant No.1 has stated the boundary descriptions of the property in

Ext.A5, cancellation deed in the same way it is given in Ext.A2. In fact

the statement in Ext.A5 is that defendant No.3 got Ext.A2 executed by

defendant No.1 on misrepresentation. But there is no evidence to

R.S.A. NO.900 of 2009
-: 5 :-

show any such misrepresentation.

4. Contention raised on behalf of defendant Nos.1 and 2 is

that property on the west of the property gifted to defendant No.2 was

acquired by defendant No.1 on lease on behalf of defendant No.2 at a

time when the latter was a minor and on his attaining majority he took

possession of the said property. It is not as if there was no property

available on the west of property gifted to defendant No.2, instead,

claim is that property on the west was acquired by defendant No.1 on

behalf of defendant No.2 on oral lease when the latter was a minor.

That contention is not established by any evidence. After

measurement of the property with the assistance of Village Assistant

and relevant records Advocate Commissioner has reported that plot

No.1 measuring 42.99 cents and plot No.2 measuring 39.99 cents

(together 74.98 cents) is the property gifted to defendant No.2 and

plot No.3 is 74.99 cents on the further west gifted to defendant No.3

as per Ext.A2 (which defendant No.3 conveyed to plaintiff as per

Ext.A4). Ofcourse there was some discrepancy in the survey number

and extent which the first appellate court observed is not fatal since

boundary descriptions are clear and encompassed the suit property.

First appellate court also observed that apart from challenging Exts.C1

and C2 there was no attempt on the part of defendant Nos.1 and 2 to

R.S.A. NO.900 of 2009
-: 6 :-

remit the report and plan. Though defendant No.2 filed a work memo

before the Commissioner to identify the 42.99 cents in his possession

under the oral lease, he did not produce the document concerning the

gift in his favour. It is in the above circumstances that first appellate

court answered the issues in favour of the plaintiff. There is proper

identification of the property and plaintiff has proved his title based on

the documents produced. No substantial question of law as urged in

the Second Appeal is involved for a decision.

Second Appeal is dismissed in limine.

Interlocutory Application No.1998 of 2009 shall stand dismissed.

THOMAS P.JOSEPH, JUDGE.

vsv

R.S.A. NO.900 of 2009
-: 7 :-

THOMAS P.JOSEPH, J.

===================
R.S.A. NO.900 OF 2009
===================

J U D G M E N T

18TH NOVEMBER, 2009