High Court Kerala High Court

Muhammed Bhasheer vs E.Shahul Hameed on 17 February, 2010

Kerala High Court
Muhammed Bhasheer vs E.Shahul Hameed on 17 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RSA.No. 1038 of 2004()


1. MUHAMMED BHASHEER, S/O. MOITHEEN KUNJU,
                      ...  Petitioner

                        Vs



1. E.SHAHUL HAMEED,
                       ...       Respondent

2. MRS.SHAMEEN ANSARI, W/O. ANSARI,

3. MRS.VAHEETHA BIJILI, W/O. BIJILI,

4. MRS. SHAJEENA KALAM, W/O. KALAM,

                For Petitioner  :SRI.T.I.ABDUL SALAM

                For Respondent  :SRI.RAJEEV V.KURUP

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :17/02/2010

 O R D E R
                       THOMAS P.JOSEPH, J.
              = = = = = = = = = = = = = = = = = = = = = = = =
                          R.S.A. NO.1038 of 2004
              = = = = = = = = = = = = = = = = = = = = = = = = =
                Dated this the 17th     day of February, 2010


                              J U D G M E N T

———————

Plaintiff in O.S. No.403 of 1992 of the court of learned Prl.

Munsiff, Kottayam is the appellant before me. He is aggrieved

though courts below granted a decree in part while prayer for

prohibitory injunction concerning the disputed way towards west of

his property for access to the TB road was not upheld by the courts

below.

2. Suit property as well as the adjacent properties

originally belonged to Fakkar Maitheen Kunju, father of appellant

and on his death the properties devolved on his legal

representatives including the appellant. Mother of appellant

released her right to the children as per document No.4365 of 1124

M.E. Thereafter there was a partition among the children as per

document No.2526 of 1968 in which the suit property – 26.250

cents was allotted to the appellant as B schedule in the partition

deed. An extent of 24 cents on the west and another 3= cents

towards the north-east of the suit property was allotted to

R.S.A. No.1038 of 2004

-: 2 :-

appellant’s sister, the late Hariffabeevi. Respondents are the legal

representatives of the said Hariffabeevi. Contention of appellant is

that at the time of partition as per document No.2526 of 1968 a

pathway was provided towards west of the suit property along

north of 24 cents allotted to Hariffabeevi so as to reach TB road on

the further west. He prayed for decree for injunction against

interference with his using that way and for fixation of western

boundary of the suit property. Respondents denied that there was

any such way provided in the partition deed towards west of the suit

property for access to the TB road. According to them the way was

provided only for the sharer of 24 cents for access to the TB road

on the further west. It is also their contention that way provided for

the appellant was towards east from the suit property leading to the

ML road on the further east. Learned Munsiff found that there is no

pathway provided in partition deed No.2526 of 1968 leading from

the suit property towards west to reach TB road though a way was

provided for the sharer of 24 cents (Hariffabeevi) on the west of suit

property for such access. Trial court also found that the way

provided for the appellant is towards east from the suit property to

reach ML road on the further east. Trial court granted a decree for

R.S.A. No.1038 of 2004

-: 3 :-

fixation of boundary while refusing injunction with reference to the

disputed way. First appellate court modified the judgment and

decree of the trail court to the extent that injunction was granted

in favour of the appellant against trespassing into the suit property.

But no relief was granted in respect of the disputed pathway

towards west from the suit property. Hence the Second Appeal

urging by way of substantial question of law whether appellant is

entitled to right of access towards west from the suit property in

law and on facts of the case. Learned counsel for appellant would

contend that courts below were not correct in holding against

existence of way towards west from the suit property. It is also

contended that at any rate appellant is entitled to claim right of way

towards west under Section 13(b) of the Indian Easements Act.

3. Though Advocate Commissioner had inspected the suit

properties immediately after filing of the suit no way leading from

the suit property towards west and reaching the TB road on the

further west could be noticed. On the other hand it came out in

evidence that towards north of the 24 cents allotted to Hariffabeevi

her children have constructed a lodge building and for their access

there was a way from that part of the property towards further west.

R.S.A. No.1038 of 2004

-: 4 :-

Evidence on record do not show that there was any way as on the

date of suit leading from the suit property to reach TB road. For a

claim of quasi easement to be sustained there must be a formed

road at the time of severance of tenements be it by assignment or

partition (See Leela v. Ambujakshy – 1989 [2] KLT 142 &

Kochan Ramanathan v. Kochan Natarajan – 1990[2] KLJ

617). In this case evidence on record does not support claim of

appellant that there was any such formed way. Therefore appellant

cannot successfully raise a claim of quasi easement over the

disputed way.

4. So far as easement by way of necessity is concerned

that plea can be raised only when such a way is absolutely

necessary for enjoyment of the property. It has come in evidence

and not disputed also that as per partition deed No.2526 of 1968 a

way has been provided and it is still in the use of the appellant,

originating from the suit property, going towards east and reaching

the ML road. It has come in evidence that through ML road

appellant can gain access to the TB road as well. It is not as if the

disputed way is absolutely necessary for enjoyment of the suit

property. In the circumstances claim of easement over the disputed

R.S.A. No.1038 of 2004

-: 5 :-

way towards west cannot be accepted. On going through the

judgments under challenge and hearing counsel I do not find any

substantial question of law involved in the Second Appeal requiring a

decision.

Second Appeal is dismissed in limine.

THOMAS P.JOSEPH, JUDGE.

vsv