High Court Kerala High Court

Mohamed @ Bappu vs Alavi on 4 April, 2007

Kerala High Court
Mohamed @ Bappu vs Alavi on 4 April, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RSA No. 57 of 2007()


1. MOHAMED @ BAPPU, AGED 63 YEARS,
                      ...  Petitioner

                        Vs



1. ALAVI, AGED 50 YEARS,
                       ...       Respondent

2. PATHUMMA, AGED 58 YEARS,

3. THECHIYODAN MOIDEEN, AGED 61 YEARS,

4. UMMUSALMA, AGED 38 YEARS,

5. HASEENA, AGED 28 YEARS,

                For Petitioner  :SRI.P.M.KUNJIMOIDEENKUTTY

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :04/04/2007

 O R D E R
                      M.SASIDHARAN NAMBIAR, J.

                        ...........................................

                         R.S.A.No. 57     OF   2007

                        ............................................

           DATED THIS THE  4TH  DAY OF  APRIL, 2007


                                   JUDGMENT

Defendant in O.S.6 of 1997 on the file of Munsiff Court,

Manjeri is the appellant. Respondents are the plaintiffs. The

suit was originally filed by first respondent and respondents 2

to 6 were subsequently impleaded as assignees of the first

plaintiff. The suit was filed for permanent prohibitory injunction

contending that plaint A schedule property originally belonged in

jenmom to Kannoor Puthan madam and in 1950 first respondent

obtained plaint A schedule property on an oral lease and has

been in possession of the property as a tenant and while so,

under Ext.A1 assignment deed dated 9.2.1973, he sold plaint B

schedule property a portion of the A schedule property in favour

of appellant, his son and retained plaint C schedule property, the

remaining property and later as per Ext.A4 order in S.M.177 of

1994 he purchased the jenmom right and obtained Ext.A2

purchase certificate and he has been in possession of the

property and appellant is attempting to trespass into the

property and he has no right to do so and therefore he is entitled

to get a decree for permanent prohibitory injunction. Appellant

RSA 57/2007 2

in the written statement admitted the assignment under Ext.A1

but contended that plaint C schedule property did not belong to

first respondent and he has not been in possession of the

property and it was in the possession of the appellant as per

lease before 1964 and he has purchased jenmom right in respect

of the said property in O.A.1363 of 1976 and also jenmom right

in respect of plaint B schedule property as per order in SM 180

of 1996 and obtained Exts.B1 and B2 purchase certificates and is

in possession of plaint C schedule property and therefore

respondents are not entitled to the decree sought for.

2. Learned Munsiff, on the evidence of PW1 and DW1 and

Exts.A1 to A6 and B1 to B4 and C1 and C2, upheld the case of

respondents that plaint C schedule property forms part of plaint

A schedule property and after assigning plaint B schedule

property, first respondent has been in possession of plaint C

schedule property and appellant has no right or possession over

the same and therefore respondents are entitled to the decree

for injunction sought for. Appellant challenged the decree and

judgment before Sub Court, Manjeri in A.S.54 of 2005. Learned

Sub Judge, on re-appreciation of evidence, confirmed the finding

of learned Munsiff and dismissed the appeal. It is challenged in

RSA 57/2007 3

the second appeal.

3. Learned counsel appearing for appellant was heard.

The argument of learned counsel was that there is no evidence

to prove that first respondent was tenant of the plaint C schedule

property and when Ext.A2 and B2 purchase certificates were

produced, courts below should have entered a definite finding as

to the validity of Ext.A2 or B2 and without deciding that

question, should not have granted the decree sought for and on

the evidence courts below should not have granted the decree in

favour of respondents and therefore the concurrent decree and

judgment are unsustainable.

4. On hearing learned counsel appearing for appellant, I do

not find any substantial question of law involved in the appeal.

The suit was only for injunction. The question to be decided is

the possession of respondents on the date of institution of the

suit. The appellant is none other than the son of original plaintiff,

first respondent. Appellant is also admitting his right over plaint

B schedule property derived from the first respondent under

Ext.A1 sale deed executed by him. Under Ext.A1 only 56 cents

was obtained by the appellant. The courts below, relying on

Ext.A1, accepted the case of respondents that the entire property

RSA 57/2007 4

belonging to first respondent was not transferred in favour of the

appellant. What was contended by appellant was that first

respondent was having only plaint B schedule property in his

possession and that was transferred in his favour under Ext.A1

and thereafter first respondent had no property in his possession

and therefore first respondent could not have purchased the

jenmom right in respect of plaint C schedule property and courts

below should have found that Ext.A2 is not valid especially when

Ext.B2 purchase certificate was obtained by appellant in respect

of plaint C schedule property. Case of appellant could have been

accepted if Ext.A1 disclosed that the entire property belonging to

first respondent was transferred in favour of appellant under the

document. On the other hand, Ext.A1 establishes that

remaining property was left with first respondent after

assigning plaint B schedule property. The southern boundary

shown in Ext.A1 is the remaining property of first respondent,

establishing that only the northern portion of the property

belonging to first respondent was transferred under Ext.A1. If

the case of appellant about an independent lease in his favour

and possession of the plaint C schedule property thereunder is

true, southern boundary would have been shown as the

RSA 57/2007 5

leasehold property of the appellant or at least the property in the

possession of the appellant. Instead, what was stated as

southern boundary in Ext.A1 is the remaining property belonging

to the first respondent. Courts below rightly appreciated the

said fact and found that after assigning plaint B schedule

property, first respondent retained with him portion of the

property obtained by him on lease. If that be so, first respondent

is entitled to purchase the jenmom right from the Land Tribunal,

as appellant has no case that his father was not a lessee under

the jenmi. In fact after Ext.A1 assignment deed executed by first

respondent in his favour and banking upon the lease originally

obtained first respondent appellant obtained the purchase

certificate in respect of plaint B schedule property evidenced by

Ext.B1. It is that leasehold right over which the jenmom right

was purchased by first respondent under Ext.A2 pursuant to

Ext.A4 order. Ext.B2 purchase certificate was obtained by the

appellant under Ext.A5 order, one year subsequent to Ext.A2

purchase certificate issued in favour of the first respondent. If

first respondent is a cultivating tenant, as he should be, in view

of the purchase certificate obtained by first appellant over plaint

B schedule property and the jenmom right which vested with the

RSA 57/2007 6

Government as on 1.1.1970 was assigned in favour of the first

respondent as per Ext.A4 order in SMP 197 of 1994 and Ext.A2

purchase certificate, to first respondent, nothing was left with

the Government to be assigned in favour of appellant under

Ext.A5 order. Therefore appellant cannot claim any right by

virtue of Ext.B2 purchase certificate and therefore the case built

up on Ext.B2 was rightly not accepted by courts below. I find no

merit in the appeal. It is dismissed in limine.

M.SASIDHARAN NAMBIAR, JUDGE

lgk/-