High Court Kerala High Court

Sreekala vs Ayyappan Nair on 13 January, 2010

Kerala High Court
Sreekala vs Ayyappan Nair on 13 January, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RSA.No. 1216 of 2009()


1. SREEKALA, D/O. MADHAVAN NAIR,
                      ...  Petitioner

                        Vs



1. AYYAPPAN NAIR, S/O. KUMARA PILLAI,
                       ...       Respondent

                For Petitioner  :SRI.D.SAJEEV

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :13/01/2010

 O R D E R
                           THOMAS P. JOSEPH, J.
                          --------------------------------------
                             R.S.A.No.1216 of 2009
                          --------------------------------------
                   Dated this the 13th day of January, 2010.

                                    JUDGMENT

The Second Appeal arises from concurrent finding entered by the courts

below and the decree for prohibitory injunction granted in favour of the

respondent/plaintiff. Property scheduled in the plaint is five (5) cents in survey

No.1258/A2-9 which the respondent claimed title and possession as per

assignment deed No.5369 of 1978. Appellant is the neighbour who owns five (5)

cents on southern side of the suit property. Respondent claimed that the suit

property has well defined boundary on southern side and alleged that appellant

is using a pathway starting from Udiyannoor road. Appellant is attempting to

trespass into the suit property and hence the suit. Appellant claimed that

respondent is not in possession of the entire suit property and that the plaint

schedule description taking in a pathway over which she has a right of easement

by way of grant and used by her and predecessors-in-interest. Trial court found

that there is no evidence of existence of any such pathway as claimed by the

appellant, not to say about the alleged grant. Accordingly the suit was decreed

in favour of the respondent. Judgment and decree of the trial court were

challenged by the appellant before learned Additional District Judge in appeal.

In appeal appellant produced six (6) documents of which the certified copy of the

documents of title were marked as Exts.B1 to B5. There was a request for

remand of the case to the trial court which the first appellate court refused after

RSA No.1216/2009

2

perusing Exts.B1 to B5 and holding that even those documents are not sufficient

to uphold the claim of easement by way of grant. Consequently the appeal was

dismissed. That judgment and decree are under challenge in this Second

Appeal raising by way of substantial questions of law whether the first appellate

court is justified in re-appreciating the evidence on the basis of the additional

evidence without raising proper issues and without giving the appellant

opportunity to adduce evidence and whether finding of the first appellate court

that appellant is not entitled to the easement by way of grant is justified.

Learned counsel contends that appellant was not given sufficient opportunity to

adduce evidence.

2. It is not disputed that appellant had not produced in the trial court

the documents she relied and produced in the first appellate court. Appellant

filed O.S.No.506 of 2003 against the respondent seeking a decree of prohibitory

injunction against trespassing into the property of appellant. There, an exparte

decree was passed in favour of the respondent. The report of the advocate

commissioner obtained in that suit also was produced in the first appellate court

but that was not allowed to be marked in evidence. What is in evidence on the

side of appellant is Exts.B1 to B5.

3. It is not very much in dispute that the suit property originally

RSA No.1216/2009

3

belonged to the wife of respondent. Herself and mother of appellant are sisters

and the properties belonging to them were partitioned as per Ext.B1, partition

deed No.2372 of 1971. 23 cents in Sy.No.1258/A1 & 2 were partitioned among

the sharers. 5.5.cents was allotted to party No.1, mother of the appellant. 12

cents was allotted to a brother of the wife of the respondent. Another 5.5. cents

was allotted to party No.9, wife of the respondent. She assigned that 5.5. cents

to the respondent as per Ext.A1. H schedule in Ext.B1 was allotted to the wife of

the respondent which is the suit property. Ext.B2 is the CC of sale deed

No.2434 of 1988, dated 21.7.1988 executed by one Sukumaran Nair in favour

of Gopinathan Nair. Ext.B2 refers to a right of access along with western side of

the plaint schedule property. Ext.B3 is the copy of assignment deed executed by

the assignee under Ext.B2 in favour of the appellant. There also there is

reference to a right of access through the western side of the suit property. But

the first appellate court found that mention of right of way in Exts.B2 and B3 will

not confer any right by grant since concededly, no such right of way was

granted as per Ext.B1. In Ext.B1 the right of way provided is only to the A

schedule therein and there is no mention of any right of way through the H

schedule which is the present suit property. Ext.B1 having not provided any right

of way through any portion of the plaint schedule property (H schedule in

Ext.B1), the sharers who got right of other items under Ext.B1 cannot by

RSA No.1216/2009

4

themselves create a grant by stating so in Exts.B2 and B3 as rightly found by the

first appellate court. Exts.B2 and B3 cannot bind the respondent or affect the

suit property. They are self serving documents created by the predecessors-in-

interest of the appellant. No other right is pleaded by the appellant as against the

respondent. It is in the above circumstances that the first appellate court found

against the prayer of appellant and dismissed the appeal. In the light of what I

have stated no substantial question of law is involved in this Second Appeal

requiring interference.

The Second Appeal is dismissed in limine.

I.A. No.2772 of 2009 will stand dismissed.

THOMAS P.JOSEPH,
Judge.

cks