High Court Kerala High Court

Kaithakal Chandi vs John Nedumpalli on 7 April, 2008

Kerala High Court
Kaithakal Chandi vs John Nedumpalli on 7 April, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

SA.No. 714 of 1995(B)



1. KAITHAKAL CHANDI
                      ...  Petitioner

                        Vs

1. JOHN NEDUMPALLI
                       ...       Respondent

                For Petitioner  :SRI.V.RAJAGOPAL

                For Respondent  :SRI.O.RAMACHANDRAN NAMBIAR

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :07/04/2008

 O R D E R
              M.SASIDHARAN NAMBIAR,J.
            ===========================
              S.A. NO. 714    OF 1995
            ===========================

       Dated this the 7th day of April, 2008

                     JUDGMENT

Defendant in O.S.114/1988 on the file of

Munsiff Court, Payyannur is the appellant.

Plaintiffs are the respondents. Respondents

instituted the suit originally for injunction which

was subsequently converted into recovery of

possession. Plaint A schedule property consists of

two items. First item having an extent of two

acres and second item having an extent of 1 acre.

Both are in R.S.No.90/1 of Vellora Village. It is

admitted case that Chacko was the original owner of

the property having an extent of 9 acres inclusive

of plaint A and B schedule property as well as the

property belonging to appellant. Under Ext.B1 sale

deed dated 18.9.1962, Chacko assigned the property

in favour of Kaithakkal Mani father of appellant.

It is admitted case that under Ext.A1 sale deed

dated 9.9.1975, Mani assigned 3 acres of land in

S.A.714/1995 2

favour of first respondent John his wife second

respondent Valsamma and Joseph. First respondent

obtained 3/5 shares, second respondent his wife

1/5 share and Joseph the remaining 1/5 share.

Under Ext.A2 release deed dated 5.5.1976, Joseph

released his 1/5 share in favour of first

respondent. Respondents are claiming right and

title to plaint A schedule property under Exts.A1

and A2. The disputed portion of the plaint A

schedule property is plaint B schedule property.

Plaint B schedule property consists of two items.

Item No.1 having an extent of 4 = cents and item

No.2 having an extent of 6 = cents. Though under

Ext.A1, 3 acres was assigned, the property assigned

is not a compact block. It consists of two plots

one on the east and the other on the west. In

between is the property of assignor Mani. The

disputed item No.1 of plaint B schedule property

is marked in Ext.C1 plan as plot A1. item No.2 of

plaint B schedule property is marked as plot B1.

Respondents are claiming title to plot A1 and B1

S.A.714/1995 3

part of plot X and Y marked in Ext.C1 plan, on the

strength of Ext.A1 and A2 title deeds. Case of the

appellant is that plot A1 and B1 do not form part

of the property assigned under Ext.A1 and it

actually forms the remaining property retained by

executant Mani under Ext.A1 and respondents have no

title to the property.

2. Learned Munsiff based on the evidence of

Pws.1 and 2, DW1, Exts.A1 to A9, Exts.B1 to B5, C1

and C2 found that plot A1 forms part of plot X,

which is item No.1 of the property covered under

Ext.A1 and therefore respondents have title to the

disputed plot Ext.A1. Finding that plot B1 does

not form part of 1 acre which is item No.2 of

plaint B schedule property it was found that it

does not form part of plot Y and respondents have

no title to plot B1. Though appellants contended

before the trial court that demarcation of the

property by the Commissioner in Ext.C1 plan is not

correct and survey stone P marked in Ext.C1 plan

is not correct and it should be at point P1,

S.A.714/1995 4

learned Munsiff on the evidence found that the

survey stone could only be at point P as marked by

the Commissioner in Ext.C1. Based on that report it

was found that respondents have title to plot A1

and respondents are entitled to recover possession

of that property. Claim for recovery of

possession of plot B1 was rejected holding that

respondents have no title to that property.

Respondents did not challenge the denial of the

claim for recovery of possession of plot B1 either

by filing a regular appeal or by filing a Cross

Objection in the appeal filed by the defendants.

Appellant challenged the judgment before Sub

Court,Payyannur in A.S.No.3/1991. Learned Sub

Judge on reappreciation of evidence confirmed the

findings of learned Munsiff that Commissioner has

correctly demarcated the property and survey stone

must be at point P and not at point P1 and item

No.1 of Ext.A1 sale deed is inclusive of plot A1

and plot X and respondents have title to the

disputed plot A1. The decree granted by the trial

S.A.714/1995 5

court for recovery of possession of that plot was

upheld. It is challenged in the appeal.

3. The appeal was admitted formulating the

following substantial questions of law.

1. Whether in the facts

and circumstances of the

case findings of courts

below on the

identification of plaint

schedule property are

correct?

2. Whether in the facts

and circumstances of the

case courts below are

correct in holding that

the position of survey

stone is at point P and

not at point P1.

3. Whether in the facts

ad circumstances of the

case courts below are

S.A.714/1995 6

correct in finding that

plot A2 and B2 are not

included in the property

of plaintiff and those

plots are included in

river puramboke?

4. Whether in the facts

and circumstances of the

case courts below were

correct to receive the

Commissioner’s plan and

report C1 and C2, when

the Commissioner admitted

that he has not taken

measurements from all

neighbouring survey

stones to fix the

position of the survey

stone at point P?

5. Whether on the facts

and circumstances of the

S.A.714/1995 7

case courts below were

correct to find that

plaintiff is entitled to

recovery of possession of

plot A1, when the

property covered by the

document by which

plaintiff is claiming

right is not properly

identified.

4. Learned counsel appearing for appellant

and respondents were heard.

5. Appellants have filed an application to

receive photo copies of the report and plan

submitted by the Commissioner in O.S.132/1991 as

well as judgment in that suit and the notice

issued by District Superintendent of Survey

modifying the resurvey plan prepared by the Taluk

Surveyor on 20.10.92. The documents sought to be

produced under Rule 27 of Order 41 are not

certified copies, but photo copies they cannot be

S.A.714/1995 8

received and the petition was not numbered by the

registry.

6. The facts are not disputed. Father of the

appellant purchased the property under Ext.B1 sale

deed. Under Ext.A1, out of the said 9 acres, three

acres were assigned in favour of appellants and

Joseph. Joseph under Ext.A2 released his right in

favour of first respondent. As found by the

courts below in his written statement appellant

unambiguously admitted that respondents have

obtained title to 3 acres of land in R.S.No.90/1

under Ext.A1. Ext.A1 shows that the said 3 acres

consist of 2 plots one eastern plot having an

extent of 1 acre and western plot having an extent

of 2 acres. Plot X and Y, as demarcated in Ext.C1

plan is admittedly the property in the possession

of respondents under Ext.A1. Though respondents

claimed that plot B1 which lies to the west of plot

Y and to the north of the property admittedly in

the possession of appellant, is part of item No.2

of Ext.A1 sale deed, the claim was rejected by the

S.A.714/1995 9

trial court and was not challenged by respondents

thereafter. Therefore now the subsisting dispute

is only with regard to plot A1.

7. Under Ext.A1 the extent of item No.1 is 2

acres. Plot X as demarcated by the Commissioner is

having an extent of only 1.80 acres. Plot A2

which lies to the north of plot X and to the south

of the northern river is having an extent of 9 =

cents. Even if the case of appellant that plot A2

also forms part of the property covered under

Ext.A1 is accepted, along with plot X the total

extent could only be 1 acre 89 = cents whereas

under Ext.A1 the total extent is 2 acres. Though

appellant contended that plot A2 forms part of the

property assigned under A1, as it lies to the south

of the northern river which is shown as the

northern boundary on item No.1 of the property

covered under A1, it is not disputed that the

survey boundary line of R.S.No.90/1 is to the south

of plot A2. If that be so, when the property

assigned under Ext.A1 is only in R.S.No.90/1, plot

S.A.714/1995 10

A2 cannot be part of that property. What was

argued by the learned counsel appearing for

appellant was that the courts below should not have

relied on Ext.C1 plan and should have found that

the demarcation of plots in Ext.C1 plan is not

correct. It was pointed out that as PW2

Commissioner deposed that he did not verify the

position of the survey stones from the admitted

remaining survey stones and therefore point P is

not the place where the survey stone should be, but

point P1 and if so Ext.C2 report and Ext.C1 plan

submitted by the Commissioner should not have been

accepted, it is seen from the records of the trial

court that when the Commissioner submitted Ext.C2

report and C1 plan, only an objection to record was

filed by the appellant. There was no prayer either

to remit the report back to the Commissioner for

proper identification or to correct any mistake or

a petition to set aside the report on the basis

that the property was not properly identified. On

going through the objections raised by the

S.A.714/1995 11

appellant it is clear that the location of survey

stone “5”which lies to the west of point P and P1

seen in Ext.C1 was not disputed. Ext.A9 the survey

plan shows that the eastern survey stone from plot

5 is at a distance of 380 links towards the east.

If P1 is the point where the survey stone should

be, as canvassed by the appellant, then Ext.C1

plan shows that instead of 380 links the distance

is 381 links. So also from the eastern survey

stone as marked by the Commissioner at point Q is

further east. Though it was canvassed before the

courts below that point Q was also not correctly

fixed, courts below found that it was correctly

fixed. From the point P the eastern survey stone

should be at a distance of 227 links. Q is a

distance of 227 links from point P. If as canvassed

by appellant the survey stone is at P1 then the

survey stone Q is not at a distance of 227 from

point P1 but at a distance of 225 links. In such

circumstance, case of the appellant that survey

stone should be at P1 cannot be accepted. Courts

S.A.714/1995 12

below on proper appreciation of evidence entered a

factual finding that Commissioner has correctly

located the property in Ext.C1 plan and plot A1

forms part of item No.1 of Ext.A1 sale deed and

therefore respondents have title to that property.

As respondents have title, they are entitled to the

decree for recovery of possession granted by the

courts below. I find no merit in the appeal.

Appeal is dismissed.

M.SASIDHARAN NAMBIAR
JUDGE
tpl/-

M.SASIDHARAN NAMBIAR, J.

———————

S.A..NO.714 /1995

———————

JUDGMENT

7TH APRIL,2008