High Court Kerala High Court

Makrishnan vs Santhan on 11 November, 2010

Kerala High Court
Makrishnan vs Santhan on 11 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

AS.No. 748 of 1998(B)



1. MAKRISHNAN
                      ...  Petitioner

                        Vs

1. SANTHAN
                       ...       Respondent

                For Petitioner  :SRI.P.V.CHANDRA MOHAN

                For Respondent  :SRI.JIJO PAUL

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

 Dated :11/11/2010

 O R D E R
                     M.N. KRISHNAN, J.
                = = = = = = = = = = = = = = =
                  A.S. NO. 748 OF 1998 &
                    A.S. NO.221 OF 2003
                = = = = = = = = = = = = = = =
         Dated this the 11th day of November , 2010.

                      J U D G M E N T

A.S.748/98 is an appeal preferred against

the judgment and decree in O.S.1092/92 and

A.S.221/03 is an appeal preferred against the

judgment and decree in O.S.276/93 of the Sub

Court, Thrissur. Originally this appeal was

filed before the District Judge, Thrissur and

that had been withdrawn to be heard along with

the other appeal. Now the brief facts necessary

for the disposal of the appeal are stated as

follows. O.S.1092/92 is a suit filed for

declaration and consequential injunction. The

case of the plaintiff is it belonged to him by

virtue of a document in the year 1967 and he had

made improvements in the property. According to

A.S. NO. 748 OF 1998 &
A.S. NO.221 OF 2003
-2-

him he was badly in need of money and therefore

contacted the defendant who is a money lender

and the defendant wanted the mortgage deed to be

executed. The plaintiff readily agreed, he had

gone to the Registrar’s office and executed the

document but later he came to know that the

document was an out and out sale and not a

mortgage. Thereafter he contacted a social

worker namely Sivaraman Nair who is also an

advocate clerk and he had promised to take

appropriate proceedings to get the document set

aside or corrected but later he received a

notice from Sivaraman Nair stating that he had

agreed to sell the property to Sivaraman Nair or

to return Rs.30,000/-. It is also contended

that the defendant had taken blank signed papers

and had created documents to defeat the interest

of the plaintiff. Therefore the plaintiff has

A.S. NO. 748 OF 1998 &
A.S. NO.221 OF 2003
-3-

prayed for setting aside the document and also

for a permanent injunction.

2. The defendant in the suit contended that

it is not a mortgage it is an out out sale for

proper consideration and on the strength of the

document the other tenants had given rent to him

and that the plaintiff had even executed a lease

deed and therefore the suit is not liable to be

entertained.

3. The other suit O.S.276/93 is filed by

the defendant in O.S.1092/92 for a permanent

injunction wherein the plaintiff therein has

requested the Court to grant an injunction. On

the strength of the document filed he had

purchased the property and is enjoying the

property. The defendant in the case namely the

plaintiff in O.S.1092/92 and his son had filed

written statement contending that the plaintiff

A.S. NO. 748 OF 1998 &
A.S. NO.221 OF 2003
-4-

in O.S.276/93 is not entitled to any relief and

therefore had prayed for dismissal of the suit.

4. In the trial court Exts.A1 to A5(b) and

B1 to B5 were marked. PW1 and DWs.1 and 3 were

marked and on analysis of the materials the

trial court granted a decree in favour of the

plaintiff in O.S.276/93 and dismissed the suit

O.S.1092/92. It is against that these decisions

the present appeals are filed.

5. Heard. The crux of the matter depends

upon the correctness of the document and the

nature of the document executed by the plaintiff

in O.S.1092/92 in favour of the defendant in

that case. Admittedly the plaint schedule

property is having an extent of 2 cents with a

row of rooms therein. It is the case of the

plaintiff that he wanted to borrow money from

the defendant who is a money lender and as per

A.S. NO. 748 OF 1998 &
A.S. NO.221 OF 2003
-5-

his request he had executed a mortgage deed but

to his utter dismay he found it as a sale deed

later and therefore he wanted to set aside that

or to declare that the document is invalid.

6. On the other hand, the defendant would

contend that the document is a valid one

supported by actual consideration. The trial

court has elaborately considered the matter both

documentary as well as oral evidence. It has to

be remembered that Ext.A1 is a registered

assignment deed executed by the plaintiff,

Ramakrishnan in favour of the defendant, Santhan

on 25.10.84. Ext.A2 is the rent chit executed

by the plaintiff therein to the defendant for

retaining a room on rent which he was occupying.

Ext.A3 series are the basic tax receipts for the

property. Ext.A4 series are the demand notices

and building tax receipts issued in the name of

A.S. NO. 748 OF 1998 &
A.S. NO.221 OF 2003
-6-

Santhan. Ext.A5(a) and (b) are money order

receipts. The defendant’s i.e. Ramakrishnan’s

exhibits are only regarding notices and the

assignment deed. It has to be stated that the

plaintiff is not an ordinary person. He had

executed the document with both his eyes opened

and it cannot be stated that he was in a

position to be dominated by the other person.

If really it was only a mortgage deed then there

was no necessity for executing Ext.A2, the

execution of which is denied by Sri.

Ramakrishnan. The learned trial judge found

that the document has been executed and on the

basis of the document Mr. Santhan has proceeded

and has been enjoying the property and the suit

is filed admittedly in 1992 for declaration of

that document as invalid. It is interesting to

note that this Ramakrishnan has set up a case

A.S. NO. 748 OF 1998 &
A.S. NO.221 OF 2003
-7-

that he had contacted one Sivaraman Nair who is

an advocate clerk and according to him that

advocate clerk has also cheated him after

obtaining blank signed papers and thereafter he

had issued a notice to the person for assigning

the property in his favour. So the case of the

plaintiff, Ramakrishnan appears to be that if

somebody wants some blank papers to be signed he

would readily oblige them and later face the

consequences.

7. The trial court also found that the

evidence of DW2 and DW3 are not convincing and

they are closely related and it does not carry

much weight. When confronted with the rent chit

he would say that he had also given blank signed

papers. This can never be the attitude at all.

Similarly other persons who are all occupying

the rooms as tenants after the execution of

A.S. NO. 748 OF 1998 &
A.S. NO.221 OF 2003
-8-

Ext.A1 had attorned to the purchaser and had

started paying rent to him. Therefore the sum

and substance of the entire materials would show

that Ext.A1 is a valid assignment deed executed

for consideration and possession is handed over

on the basis of which Mr.Santhan had exercised

acts of ownership and possession and therefore

the conduct of the plaintiff that it was only

intended to be a mortgage deed cannot be

accepted by any stretch of imagination. It has

also to be remembered the transaction was as

early as in 1984 and the consideration shown in

the document was Rs.15,000/- and it relates to 2

cents of property in a remote place in Thrissur

called Cherpu and therefore the plea of

inadequacy of consideration also does not loom

large in this case. So from these discussions I

concur with the finding of the trial court and

A.S. NO. 748 OF 1998 &
A.S. NO.221 OF 2003
-9-

find that the Court below has granted a decree

correctly in O.S.276/93 and dismissed

O.S.1092/92. Therefore both these appeals fail

and are dismissed but without costs.

M.N. KRISHNAN, JUDGE.

ul/-

A.S. NO. 748 OF 1998 &
A.S. NO.221 OF 2003
-10-

M.N. KRISHNAN, J.

= = = = = = = = = =
A.S. No.748 OF 1998
& A.S. NO.221 OF 2003
= = = = = = = = = = =

J U D G M E N T

11th November, 2010.