High Court Kerala High Court

Edamana Illath Sankaran … vs E.S. Santhadevi on 3 December, 2008

Kerala High Court
Edamana Illath Sankaran … vs E.S. Santhadevi on 3 December, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RSA.No. 423 of 2005()


1. EDAMANA ILLATH SANKARAN EMBRANTHIRI,
                      ...  Petitioner

                        Vs



1. E.S. SANTHADEVI,
                       ...       Respondent

2. EDAMANA ILLATH MADUSOODANAN, -DO-.

                For Petitioner  :SRI.V.G.ARUN

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :03/12/2008

 O R D E R
                       V. RAMKUMAR, J.
                  = = = = = = = = = = = = =
                     R.S.A.No.423 of 2005
                  = = = = = = = = = = = = = =
            Dated this the 3rd day of December, 2008

                           JUDGMENT

The plaintiff in O.S.No.1048 of 1997 on the file of the

Munsiff’s Court-IIA, Kozhikode is the appellant in this second

appeal. The said suit was one for declaration that the 1st

defendant has not obtained any right or possession over the

plaint A Schedule Property admeasuring 35= cents under Ext.A1

settlement deed dated 22.3.85 and for recovery of possession of

the said property.

2. The facts which have been either proved or admitted are

the following:-

The 1st defendant is the wife of the plaintiff and 2nd

defendant is one of their sons. The plaintiff was the owner of the

plaint C Schedule property consisting of two items. Item No.1 of

the plaint C Schedule property has a total extent of 85 cents and

Item No.2 of the C Schedule property has a total extent of 80

cents. The plaint B Schedule property consists of portions of

item No.1 of the plaint C Schedule property and was settled by

R.S.A.No.423 of 2005
2

the plaintiff in favour of two of his sons including the 2nd

defendant. The plaint A Schedule Property admeasuring 35=

cents was settled by him in favour of his wife, the 1st defendant

as per Ext.A1 settlement deed dated 23.2.85. Plaint A Schedule

property and Plaint B Schedule Property would together

constitute Item No.1 of the plaint C Schedule property. After the

plaintiff and his wife fell apart, the plaintiff had, after 6 years of

executing Ext.A1 settlement deed, executed Ext.A2 cancellation

deed dated 25.6.91 purporting to cancel Ext.A1 settlement deed.

Thereafter he filed the present suit in the year 1993 seeking the

above releifs.

3. The suit was resisted mainly by the 1st defendant

contending, inter alia, that Ext.A1 settlement deed was acted

upon and it was not permissible for the plaintiff to cancel the

same as was done under Ext.A2.

4. Both the courts below have held that Ext.A1 settlement

deed was acted upon and the 1st defendant was in possession of

plaint A Schedule property and was dealing with the same as

the absolute owner and, therefore, it was not open to the plaintiff

to cancel Ext.A1 settlement deed by executing Ext.A2

R.S.A.No.423 of 2005
3

cancellation deed. The conclusion reached by the courts below

are in accordance with the decision of this Court in

Gopalakrishnan v.Kamalamma (2006(4) KLT 377).

No question of law, much less any substantial question of

law arises for consideration in this second appeal. The questions

of law formulated in the memorandum of appeal do not arise for

consideration in this second appeal which is accordingly

dismissed in limine.

Dated this the 3rd day of December, 2008.

V. RAMKUMAR, JUDGE

sj