High Court Kerala High Court

Abdul Rahiman vs Mariyamma on 28 September, 2010

Kerala High Court
Abdul Rahiman vs Mariyamma on 28 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

AS.No. 986 of 1998()



1. ABDUL RAHIMAN
                      ...  Petitioner

                        Vs

1. MARIYAMMA
                       ...       Respondent

                For Petitioner  :SRI.P.VIJAYA BHANU

                For Respondent  :SRI.K.K.MOHAMED RAVUF

The Hon'ble MR. Justice M.N.KRISHNAN

 Dated :28/09/2010

 O R D E R
                        M.N.KRISHNAN, J.
                       -------------------------
                       A.S. No. 986 of 1998
                 -------------------------------------
          Dated this the 28th day of September, 2010.

                          J U D G M E N T

This is an appeal preferred against the judgment and decree

of the Subordinate Judge’s Court, Thrissur in O.S.No.308/1994.

The suit is one for permanent injunction. It is the case of the

plainiffs that they had purchased the property described in the

plaint schedule by virtue of a series of documents in 1993 and

thereafter they had been in possession of the property and

defendants are attempting to trespass into the plaint schedule

property and hence the suit. On the other hand, defendants 1 and

2 would contend that plaintiffs are not having any right over the

property and also had denied the possession of the plaintiffs. They

would contend that 17 cents of land comprised in survey No.

24/12 was set apart to the share of Ibrahimkutty, who is the

brother of the predecessor in interest of the plaintiffs and he was

in possession of that property. The trial court on a consideration of

the materials dismissed the suit. It is against that decision the

plaintiffs have come up in appeal.

A.S. No. 986 of 1998 2

2. Heard. At the outset, I may like to point out that in

order to succeed in a suit for injunction, plaintiffs have to prove

their possession. Being an equitable relief those who seek equity

must do equity and they should come to the court with clean

hands. Now the documents relied upon by the plaintiffs are Exts.

A1 and A2, which are the power of attorney executed during 1985

and the said power of attorney is relied upon for protecting the

property purchased in 1993. Ext.A3 is a document executed by

Ayisu, daughter of Abdul Rehiman to the plaintiffs with respect to

6 7/8 cents comprised in survey No. 24/8. Ext.A3(a) is a

document executed by Amina infavour of the plaintiffs with respect

to the same extent comprised in Survey No. 24/8. Ext.A3(b) is a

document executed by power of attorney holder of one

Mariyumma infavour of the plaintiffs with respect to 6= cents of

property comprised in Survey No. 24/12. Ext.A3(c) is the

document executed by one Ahammedkuty infavour of the plaintiffs

with respect to 5= of property comprised in Survey No. 24/12 in

3 cents in Survey No. 24/5. Ext. A5 is the basic tax receipt

obtained after the said assignment deeds. Ext.A6 is a possession

A.S. No. 986 of 1998 3

certificate wth respect to some property in Survey Nos. 24/8 and

24/12.

3. The defendants would contend that the predecessor in

interest of the plaintiffs namely, Adbu from whose children,

plaintiffs had purchased the property got the property under

Ext.B1 partition deed in the year 1941. According to that, brother

of Abdu, namely, Ibrahimkutty was allotted some property under

Ext.B1 and the schedule is attached. Item No.33 is described as a

property having an extent of 17 cents comprised in Survey

No.24/12. Unfortunately, the plaintiffs did not produce the

schedule relating to Abdu so as to find out which are the properties

that are derived by Abdu under Ext.B1 partition deed. So the basic

documents relied upon by the parties is Ext.B1. If Abdu has no

right over the property, children will not get any right and

therefore, those children will not be in a position to assign the

property infavour of the plaintiffs. But being a suit for injuncton

and as the properties are not identified or attempted to be located

on the basis of Ext.B, it may not be correct to hold that the

plaintiffs are not having title to the property. It has to be stated

A.S. No. 986 of 1998 4

that the plaintiffs had not taken serious steps to get the property

properly located as per the basic documents. It is true that in a

suit for injunction, the relief can be granted if the plaintiffs are able

to establish that they are in possession of the property on the date

of suit. As stated by me earlier as the title and possession had

come into effect only in the last month of 1993 and the receipts

are also obtained on the basis of those documents. So those

documents by itself will not be sufficient to prove the possession of

the plaintffs over the property. Therefore, I also decline to grant a

decree infavour of the plaintiff, but I make it very clear that I had

not rendered any finding on the question of title and any

observation herein will not have any adverse effect on the

plaintiffs. The plaintiffs are at liberty to move the approprate court

with respect to their title. The appeal is dismissed, but under the

circumstances, without any order as to costs.

M.N.KRISHNAN, JUDGE

ln