High Court Kerala High Court

P.M. Raphael vs Marykutty on 20 July, 2007

Kerala High Court
P.M. Raphael vs Marykutty on 20 July, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RSA No. 644 of 2005()


1. P.M. RAPHAEL, AGED 50 YEARS,
                      ...  Petitioner

                        Vs



1. MARYKUTTY, AGED ABOUT 47 YEARS,
                       ...       Respondent

2. ANJU, AGED ABOUT 32 YEARS,

3. ABI, AGED ABOUT 30 YEARS,

4. JOJO, AGED ABOUT 28 YEARS,

                For Petitioner  :SRI.T.KRISHNAN UNNI

                For Respondent  :SRI.T.V.ANANTHAN

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :20/07/2007

 O R D E R
                  M.SASIDHARAN NAMBIAR, J.
                    ...........................................
                    R.S.A.No. 644              OF 2005
                    ............................................
         DATED THIS THE 20th                   DAY OF JULY, 2007

                               JUDGMENT

Defendant in O.S.660 of 1999 on the file of Additional Sub

Court, Ernakulam is the appellant. Plaintiffs are respondents.

The plaint schedule property admittedly originally belonged to

Anil Bhaskar as purchased from GCDA. According to

respondents, from Anil Bhaskar, second respondent wife of the

first respondent purchased the property and permitted

appellant to occupy the building as a licensee on a monthly

license fee of Rs.675/-. Contending that the license was

terminated, suit was instituted seeking a decree for recovery of

possession and for arrears of license fee. Appellant resisted the

suit contending that respondents did not perfect their title as no

registered sale deed was executed by the assignor of the

respondents, Anil Bhaskar and even GCDA did not transfer title

to Anil Bhaskar. It was therefore contended that respondents

are not entitled to claim recovery of possession on the strength

of title. It was further contended that making the appellant

believe that first respondent is the absolute owner of the plaint

schedule property, an oral agreement for sale was entered into

RSA 644/2005 2

with first respondent on 22.2.1987 for sale of the plaint schedule

property for a total consideration of Rs.52,000/- and towards the

sale consideration advance of Rs.5000/- was paid on 22.2.1987

and subsequently on 3.6.1989, towards the balance

consideration 20 sovereigns of gold were given and thereby the

entire consideration was paid, but sale deed was not executed as

first respondent did not get title by that time. It was admitted

case that when the suit was filed, G.C.D.A had not transferred

the title and only allotment was made to Anil Bhaskar which was

obtained by respondents. During the pendency of the suit under

Ext.A27 dated 23.6.2000, title to the plaint schedule property

was transferred by GCDA directly to first respondent. Therefore

first respondent is the absolute title holder of the plaint schedule

property.

2. Learned Sub Judge granted a decree for recovery of

possession holding that as appellant is only claiming right only

under an oral agreement for sale, he is not entitled to any

protection under Section 53A of the Transfer of Property Act, in

the absence of a written agreement for sale and as title of first

respondent was not transferred in favour of the appellant, first

respondent is entitled to the decree for recovery of possession

RSA 644/2005 3

sought for on the strength of title. But decree for arrears of

license fee was not granted finding that there was monetary

transaction between the parties which has not been settled.

Appellant challenged the decree and judgment before District

Court, Ernakulam in A.S.58 of 2002. Respondents did not

challenge the decree, refusing the claim for arrears of license

fee. Learned District Judge, on reappreciation of evidence,

confirmed the findings of learned Sub Judge and dismissed the

appeal. It is challenged in the second appeal.

3. Learned counsel appearing for appellant and

respondents were heard.

4. The title of first respondent obtained under Ext.A27 is

not disputed. The only contention was that when the suit was

filed respondents had no title, as the title then vested with

GCDA. But appellant is also contending that he was put in

possession of the property by first respondent, making him

believe that he is the title holder. It is clear from the evidence

that first respondent could not get the title at the time of

institution of the suit, as the building was alloted to Anil

Bhaskar. But under Ext.A27 title has now been transferred to

first respondent. Hence on the strength of title respondents are

RSA 644/2005 4

entitled to get a decree for recovery of possession unless

appellant has a better title or he has perfected his title by

adverse possession and limitation.

5. As rightly found by courts below, appellant is not entitled

to the protection provided under Section 53A of the Transfer of

Property Act, as even according to appellant there is no written

agreement for sale. Hence appellant cannot dispute the title of

respondents. As appellant is admitting the title and is only

setting up an agreement for sale, he is not entitled to contend

that title of respondents is barred by adverse possession and

limitation. In such circumstances courts below rightly granted

the decree for recovery of possession, though decree for

realisation of arrears of license fee was not granted, which

portion of the decree has already become final. In such

circumstances I find no substantial question of law involved in

the appeal and it is only to be dismissed.

6. Learned counsel appearing for appellant then

submitted that appellant may be granted reaasonable time to

vacate the building. It was submitted that the execution petition

is posted for 21.7.2007. If the appellant files an affidavit before

the executing court within five days from today, undertaking to

RSA 644/2005 5

surrender the plaint schedule property unconditionally on the

expiry of three months from today, executing court shall

postpone the delivery for three months from today.

Appeal is dismissed, with the above observation.

M.SASIDHARAN NAMBIAR, JUDGE

lgk/-