High Court Kerala High Court

Arayaprath Khadeeja Umma vs Charuvila Puthan Veettil … on 7 January, 2008

Kerala High Court
Arayaprath Khadeeja Umma vs Charuvila Puthan Veettil … on 7 January, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RSA No. 959 of 2007()


1. ARAYAPRATH KHADEEJA UMMA,
                      ...  Petitioner
2. ABDUL SALAM, AGED 56 YEARS, THROUGH
3. SUBAIDA,D/O.KHADEEJA UMMA,AGED 48 YEARS
4. ARAYAPATH KUNHAMINA,
5.  ARAYAPATH ABOOBACKER,
6.  ARAYAPATH HAIRUNEESSA,
7. ARAYAPATH JAMEELA,
8. ARAYAPATH ABDUL JABBAR

                        Vs



1. CHARUVILA PUTHAN VEETTIL K.K.NAKULAN
                       ...       Respondent

                For Petitioner  :SRI.N.N.SUGUNAPALAN (SR.)

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :07/01/2008

 O R D E R
                  M.SASIDHARAN NAMBIAR, J.
                    ...........................................
                    R.S.A.No. 959              OF 2007
                    ............................................
      DATED THIS THE            7TH        DAY OF JANUARY, 2008

                               JUDGMENT

Plaintiffs in O.S.277 of 1991 on the file of Munsiff Court,

Payyannur are the appellants. Defendants are the respondents.

Appellants originally instituted the suit seeking a decree for

permanent prohibitory injunction. Subsequently plaint was

amended. Plaint schedule property which was originally 6 acres

was subsequently enlarged to 9 acres and 68 cents. A decree for

declaration of title and recovery of possession was also sought

for. Appellants contended that a total extent of 33 acres was

obtained by Arayaprath Ayisumma under Ext.A1 sale deed dated

9.8.1926 and on the death of Ayisumma the property devolved on

the thavazhi of first appellant, which was partitioned under

Ext.A3 partition deed in 1989, whereunder properties shown as

schedule A, B, D and E were alloted to the appellants and C

schedule property having an extent of 4 acres was alloted to

A.Muhammed Sali. It was contended that subsequently under

Ext.A4 gift deed executed on 29.12.1989, first appellant

transferred his right in favour of appellants 5 to 8 and appellants

have been in possession and enjoyment of the plaint schedule

RSA 959/2007 2

property and respondents have no right or title to the property

and they are attempting to trespass into the property. So they

are to be restrained by a permanent prohibitory injunction from

trespassing into the plaint schedule property. After the

Commissioner submitted the report showing the extent of the

property as 9.68 acres, plaint was amended contending that plot

IJKL shown by the Commissioner is the property obtained under

Ext.A1 sale deed and plot ABCD shown by the Commissioner is

the plaint schedule property which is covered under Ext.A1

document and a portion of that property which is C schedule to

the partition deed, which was alloted to Muhammed Sali, is also

part of plot ABCD and Muhammed Sali is the power of attorney

holder of second appellant and he has no dispute with regard to

that and has no objection in getting more extent of land than

what is shown in the document, to the appellants. It was

contended that the disputed plot B which measures 5 acres and 7

cents belongs to the appellants. Appellants sought a decree for

declaration of title to plaint B schedule property as part of the

property covered under Ext.A1 and A2. In case it is found that it

is in the possession of the respondents, appellants sought a

decree for recovery of possession on the strength of their title.

RSA 959/2007 3

Respondents resisted the suit contending that the property

originally belonged to Vasudevan Nambissan and as per

Kuzhikkanam deed of 9.9.1960, it was obtained by Kunhikannan

who transferred it in favour of Narayani Amma and thereafter

respondent obtained the property as per registered sale deed

dated 2.5.1969 and plot B marked by the Commissioner is that

property and he also obtained purchase certificate from the Land

Tribunal as per order in O.A.308 of 1977 and appellants have no

right or possession to that property and therefore they are not

entitled to the decree sought for.

2. Learned Munsiff, on the evidence of PW1, DW1,

Exts.A1 to A10, B1 to B4, C1 to C6 and X1 series and X2 series,

dismissed the suit holding that appellants did not establish their

title or possession to plaint B schedule property. Learned

Munsiff also found that the property was also not properly

identified. Appellants challenged the judgment before Sub

Court, Payyannur in A.S.21 of 1998. Learned Sub Judge, on

reappreciation of evidence, confirmed the findings of learned

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

appeal.

3. Learned counsel appearing for appellants was heard.

RSA 959/2007 4

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

properly appreciate the evidence and should have found that

under Ext.A1, 33 acres was obtained by Ayisumma and only part

of that property was obtained by thavazhi of first appellant and

though in 1963 properties was divided under a registered

partition deed, it was not produced. It was argued that property

divided under Ext.A3 partition deed is the property alloted to

thavazhi of first appellant under 1963 partition and the property

within the boundaries shown therein were divided as schedules

A to E and schedules A, B, D and E were alloted to appellants 1

to 4 and C schedule property to Muhammed Sali and though the

extent of the property shown in 1963 document is only 6 acres,

within the boundary, actual extent of the property is 10 acres

which was divided under Ext.A3 partition deed and therefore

courts below should have found that appellants have title to

plaint B schedule property which is part of the property covered

under Ext.A3 partition deed and it was originally obtained under

Ext.A1 sale deed and therefore finding of courts below that

appellants have no title or possession to plaint B schedule

property is not sustainable. Learned counsel also argued that

even if it is to be found that plaint schedule property obtained by

RSA 959/2007 5

appellants under Ext.A3 and A4 were not properly identified,

appellants may not be denied their right to claim that property in

appropriate proceedings.

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

substantial question of law involved in the appeal. Though the

suit was originally one for injunction, subsequently it was

amended and relief of declaration of title in respect of plaint B

schedule property and alternatively recovery of possession of

plaint C schedule property, in case it is found that respondent is

in possession of the property were sought. Appellants can

succeed in their claim only on establishing that plaint B schedule

property is part of the property obtained under Ext.A1 and

subsequently divided under Ext.A3 partition deed. Admittedly

the total extent of the property obtained under Ext.A1 is 33

acres. Though appellants claimed title under Ext.A3 partition

deed, it is admitted at the time of evidence that the property

obtained under Ext.A1 was divided under registered partition

deed 1409/1963. When the property was already divided under

a registered partition deed of 1963, it cannot thereafter be

divided under Ext.A3 in 1989. The argument of the learned

counsel is that the property divided under Ext.A3 is the property

RSA 959/2007 6

obtained by the thavazhi of first appellant under 1963 partition

deed. But 1963 partition deed was not produced either before

the trial court or first appellate court. Whatever it be, it is

admitted case that property obtained by the thavazhi of first

appellant under 1963 partition deed is only 6 acres. It was

admitted by PW1 that as item No.5 of schedule C of that

partition deed, 3 acres each in R.S.105 and 110 were obtained by

the thavazhy. But suppresssing the fact tht property obtained by

thavazhi is only 6 acres, in 1989 under Ext.A3, properties were

divided into five shares and plots A, B, D and E were alloted to

appellants 1 to 4 being a total extent of 6.44 acres. At the same

time, as C schedule property, 4 acres was alloted to Muhammed

Sali. The total extent divided is 10.44 acres. Plaint schedule

property as originally stood was only 6.74 acres being plots A, B,

D and E of Ext.A3. It is after filing of report by the

Commissioner, plaint was amended enhancing the extent of

plaint schedule property to 9.68 acres. Evidently it is inclusive

of C schedule property covered under Ext.A3. What was

claimed by appellants in the amended plaint is that Muhammed

Sali who is also the power of attorney holder of second appellant

and therefore a decree may be granted. When even according

RSA 959/2007 7

to appellants, C schedule property was alloted to Muhammed

Sali and appellants to whom only properties covered under

schedules A, B,D and E were alloted, cannot claim title to C

schedule property therein. Appellants cannot claim title to the

C schedule property of Ext.A3. Therefore for that sole reason,

appellants are to be non-suited. Learned Munsiff and learned

Sub Judge properly appreciated the evidence and rightly found

that appellants did not establish their title to plaint B schedule

property. Courts below also found that appellants did not

properly identify the property obtained by them, and covered

under Ext.A1 and thereafter divided under 1963 partition deed

and later under 1989 partition deed. In such circumstances, I do

not find any reason to interfere with the decree granted by

courts below.

Appeal is dismissed in limine. Muhammed Sali to whom C

schedule property in Ext.A3 was alloted being not a party to the

suit, the findings in this suit will not be binding on him.

M.SASIDHARAN NAMBIAR, JUDGE

lgk/-