High Court Kerala High Court

Prasad vs Vijayakumar on 27 July, 2010

Kerala High Court
Prasad vs Vijayakumar on 27 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RSA.No. 594 of 2010()


1. PRASAD, S/O.VIKRAMAN,
                      ...  Petitioner
2. V.SANAL KUMARI, ARUNDHATHY MANDIRAM,
3. V.ANITHA, ARUNDHATHY MANDIRAM,
4. G.GAYATHRI, D/O.VASANTHA,
5. YAMUNA, ARUNDHATHY MANDIRAM,
6. JYOTHY, ARUNDHATHY MANDIRAM,

                        Vs



1. VIJAYAKUMAR, S/O.MADHUSOODHANAN,
                       ...       Respondent

2. SHYLA, W/O.VIJAYAKUMAR,

3. RADHAKRISHNAN, S/O.PADMANABHAN,

4. SARANGADHARAN, S/O.PADMANABHAN,

                For Petitioner  :SRI.P.KESAVAN NAIR

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.BHAVADASAN

 Dated :27/07/2010

 O R D E R

P.BHAVADASAN, J.

————————————-
RSA No.594 of 2010-D

————————————-

Dated 27th July 2010

Judgment

Faced with the concurrent findings against them,

the defendants in OS No.874/03 have come up in appeal.

The parties and facts are hereinafter referred to as they

are available before the Trial Court.

2. The plaintiffs claimed to be in absolute

possession and enjoyment of the plaint schedule property,

which they claim to have been obtained under Exts.A1 and

A6. They were residing away from the property and the

property was being looked after by their children. It is

claimed that the property has well laid compound wall on

all the four sides. According to the plaintiffs, taking

advantage of the absence of the plaintiffs from the said

property, the defendants used to pluck tender coconuts

from the coconut trees in the property. In spite of several

warnings, they continued the said practice. On 28.05.2003,

RSA 594/10 2

the defendants demolished a portion of the compound wall

on the western side of the property and tried to trespass

into the property. Timely intervention by the plaintiffs

prevented the trespass by the defendants. Apprehending

further trespass into the property, the suit was laid.

3. Defendants 1 and 2 resisted the suit.

According to them, the plaintiffs have no manner of right

over the suit property. They say that the documents relied

by the plaintiffs are fraudulent and they did not derive any

right over the suit property. The suit property, according to

them, is part of 31 cents of land jointly owned by the first

defendant, her brothers and sisters. The plaintiffs are total

strangers to the defendants. There was an earlier suit as

OS No.290/1969 in respect of 5 cents of land and the said

suit was dismissed. That suit was laid by the predecessor-

in-interest of the plaintiffs. Pointing out that the plaintiffs

have no manner of right over the suit property, they prayed

for dismissal of the suit.

RSA 594/10 3

4. The Trial Court raised necessary issues for

consideration. The evidence consists of the testimony of

PWs 1 and 2 and documents marked as Exts.A1 to A7

from the side of the plaintiffs. The defendants did not

examine any witness, but they produced Exts.B1 to B5.

Exts.C1 and C1(a) were the Commissioner’s report and

plan and CW1 was examined as court witness.

5. The Trial Court, on an evaluation of the

evidence on record, found that though there was a mis-

description of the property in the plaint, the Commissioner

has properly identified the property and there was not much

dispute regarding the identity of the property. The Trial

Court also found that the plaintiffs have title and

possession over the property. It was also found that the

defendants have no manner of right over the suit property.

On the basis of these findings, the suit was decreed.

6. The matter was carried in appeal by the

defendants as AS No.392/06 before the District Court,

Thiruvananthapuram. The District Court, on an

RSA 594/10 4

independent consideration of the evidence before it, came

to the same conclusion as that of the Trial Court and

dismissed the appeal. Hence the Second Appeal.

7. The learned counsel for the appellants

pointed out before this Court that being a suit for injunction,

the primary concern is one of possession and the identity

of the property. It is incumbent on the part of the plaintiffs

to show that they are in possession of the property

exclusively and also that they are entitled to the property

over which they laid their claim. Drawing attention of this

Court to the description of the plaint schedule property in

the plaint, it was pointed out that it does not tally with the

description of property in the Commissioner’s report and

the property lies elsewhere. It is sufficient to non-suit the

plaintiff. Unfortunately, the court below omitted to note this

vital aspect which has resulted in a wrong decision, it is

contended.

8. Though the above argument may look

attractive at the first blush, it can be seen to be without any

RSA 594/10 5

basis whatsoever on a close scrutiny of the evidence on

record. The Commissioner’s report and evidence was

made available for perusal. It is true that the plaintiffs have

sated that their property is situated on the northern side of

Shanghumugham Road. As per the Commissioner’s report,

the property lies on the southern extremity on the eastern

side of Anayara Road. This is taken advantage of by the

learned counsel for the appellant to show that the property

has not been properly identified. It is seen that the courts

below have considered this aspect in considerable detail

and found that it is not of any significance or consequence.

The Commissioner pointed out that he had inspected the

site three times and had identified the property. Both the

defendants and the plaintiffs were present and they had no

dispute regarding the identity of the property.

9. The lower Appellate Court has found that

there is no road immediately adjacent on the southern side

of the plaint schedule property. But the main road from

which Petta-Anayara Road starts is on the southern side of

RSA 594/10 6

the plaint schedule property a little away and that would

reach Sanghumugham Road. This slight discrepancy as

observed by the lower Appellate Court is not sufficient to

non-suit the plaintiffs. The Commissioner has reported that

the plaint schedule property has compound wall on all the

four sides. The courts below were inclined to hold that the

plaintiffs have proved their title and possession of the

property. Accordingly, a decree was granted in their favour.

The findings are essentially based on evidence on record.

No substantial questions arise for consideration in this

appeal. It is also not shown that the findings are either

perverse or unwarranted by the evidence on record. The

appeal has to fail. However, it is made clear that this being

a suit for injunction, the issue regarding title will not be

deemed to have been adjudicated in this proceeding. The

parties will be free to agitate their claim regarding title in

independent proceedings.

RSA 594/10 7

The appeal is dismissed subject to the above

observations.




                             P.BHAVADASAN, JUDGE

sta

RSA 594/10    8