High Court Kerala High Court

Kandankutty vs Chellan on 14 June, 2007

Kerala High Court
Kandankutty vs Chellan on 14 June, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

SA No. 649 of 1992(B)



1. KANDANKUTTY
                      ...  Petitioner

                        Vs

1. CHELLAN
                       ...       Respondent

                For Petitioner  :SRI.T.C.MOHANDAS

                For Respondent  :SRI.P.VELAYUDHAN

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :14/06/2007

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

                ===========================

                   S.A. NO.649    OF 1992

                ===========================



         Dated this the  14th day of June, 2007



                            JUDGMENT

Plaintiff in O.S.23/1973 on the file of Munsiff

Court, Palakkad is the appellant. Defendants are

the respondents. The case had an unfortunate

checkered history. The suit was filed seeking a

decree for recovery of possession of a small strip

of land lying in two survey numbers alleged to have

been trespassed by the defendants more than two

decades back. The trial court decreed the suit.

Defendants filed an appeal. The first appellate

Court as per the original judgment disagreed with

the finding of the trial court on the correctness

of Ext.C1 plan prepared by the Commissioner

demarcating the properties. Holding that there are

“conscious interliniations and additions in Exts.A1

and A4 title deeds relied on by the plaintiff,

the decree granted by the trial court was set aside

and the suit was dismissed. Plaintiffs challenged

S.A.649/1992 2

the said decree and judgment before this Court in

S.A.18/1980. This Court found that case of the

plaintiff that his property is lying in survey

No.3354/1B and 3355/2 was not disputed by the

defendants. It was also found contention in the

written statement was only that defendants have

constructed the disputed building three feet to the

south of the dividing line demarcating the survey

numbers and the real dispute is where exactly the

survey boundary line of the respective survey

numbers lies and not whether plaintiff has title to

the property comprised in R.S.No.3354/1B and

3355/2. This court held that in the nature of the

contentions raised by the parties, first appellate

Court should not have gone into the question of

title based on Exts.A1 and A4 and instead should

have found whether the properties are correctly

demaracted in Ext.C1 plan. This court also found

that the first appellate Court had interfered with

the findings of the trial court on the correctness

of Ext.C1 plan without any sort of discussion and

S.A.649/1992 3

did not advert to any reasons for coming to that

conclusion. Therefore the judgment of the first

Appellate Court was set aside and first appeal was

remanded with on the following directions.

“That court should consider

whether the measurements in

Ext.C1 plan are correct and if

so, whether the disputed

portions fall within the two

survey numbers claimed by the

plaintiff. If the finding on

the aforesaid point is in

favour of the plaintiff, the

court below has next to

consider the evidence

regarding the plea of adverse

possession and arrive at a

decision as to whether the

rights of the plaintiff has

been lost by adverse

possession.”(underline

S.A.649/1992 4

supplied)

Therefore what was directed by this court was to

firstly consider whether the properties are

correctly demarcated in Ext.C1 plan and Ext.C1

plan is correct. This court also made it clear

that on such correct demarcation, if the disputed

property falls in survey No.3354/1B and 3355/2,

first appellate Court need not further probe

further the question whether plaintiff has title

to that property as defendants did not claim any

right over the properties in those survey numbers,

and so plaintiff is entitled to the decree unless

his title is barred by adverse possession and

limitation. After remand, first appellate Court

again found that Ext.C1 plan cannot be relied on

and held that plaintiff is not entitled to the

decree. That judgment was challenged by the

plaintiff in S.A.543/1986. This Court again

remanded the first appeal holding that the first

Appellate Court did not comply with the directions

in the order of remand. Learned Sub Judge

S.A.649/1992 5

thereafter heard the appeal once again and as per

judgment dated 31.1.1992 allowed the appeal and

dismissed the suit. The Second Appeal is filed

challenging the said judgment.

2. Second Appeal was admitted formulating the

following substantial questions of law.

1. The finding on title in

S.A.No.18/1980 being that

the plaintiff has title to

the entire property in

R.S.No.3354/1B and 3355/2

and the remand in

S.A.543/1986 was with the

specific direction to

decide the question whether

the disputed portion falls

within the two survey

numbers mentioned in the

plaint schedule is not the

function of the lower

appellate court limited to

S.A.649/1992 6

find out whether the

disputed area falls within

the survey numbers claimed

by the plaintiff and

whether the first

appellate court is

justified in further

embarking upon the question

of the title of the

plaintiff to the disputed

plot.

2. In view of the orders

of remand in S.A.Nos. 18 of

1980 and 543 of 1986

confining the jurisdiction

of the first appellate

court to two questions

namely whether the disputed

land is in the two survey

numbers claimed by the

plaintiff and whether the

S.A.649/1992 7

suit is barred by adverse

possession and limitation,

is the first appellate

court correct in exceeding

the scope of remand and

refusing to enter a finding

on the question of adverse

possession and limitation.

3. The argument of learned counsel appearing

for the appellant was that as per the first remand

order, the title of the appellant to the property

comprised in survey No.3354/1B and 3355/2 was

upheld and the first appellate Court was not

competent to go into that question further. It was

further argued that as per the second remand order,

that was reiterated and the correctness of Ext.C1

plan was also confirmed and therefore first

Appellate Court is not entitled to go into those

questions and as per Ext.C1 plan, the disputed

portion falls within survey No.3354/1A and 3355/2,

and so learned Sub Judge should have considered

S.A.649/1992 8

the claim for adverse possession and as it was not

done, the judgment is bad for non compliance of

the directions of this Court.

4. Learned counsel appearing for the

respondents argued that this court did not uphold

the correctness of Ext.C1 plan and instead first

appellate court was specifically directed to

consider whether the properties are correctly

demarcated in Ext.C1 plan and only if it is found

that Ext.C1 plan is prepared after proper

demarcation, and the disputed property falls within

the survey numbers claimed by the plaintiff, a

decree could be granted and that too only if the

plea on adverse possession is negatived and first

appellate Court did not find the correctness of

Ext.C1 plan and therefore a decree as sought for

cannot be granted.

5. On going through the orders of remand

passed by this Court in S.A.18/1980 and

S.A.543/1986, I cannot agree with the argument of

the learned counsel appearing for the appellant

S.A.649/1992 9

that the entire dispute between the parties on

title and correctness of Ext.C1 plan were settled.

If the argument of the learned counsel appearing

for the appellant is to be accepted, and

correctness of Ext.C1 plan was confirmed by this

court and title of the appellant to the properties

comprised in survey Nos.3354/1B and 3355/2 was also

confirmed,the only question left

to be decided is whether the disputed portion

marked in Ext.C1 plan falls within the survey

Nos.3354/1B and 3355/2 and the adverse possession.

A reading of the judgment of this court in

S.A.18/1980 establish that this court did not affix

its seal of approval on the correctness of Ext.C1

plan. On the other hand, the court found that first

appellate court without giving any reason and

without discussing the correctness of measurements

did not accept Ext.C1 and first appellate court

should not have skipped over that subject. What was

found by this court was that the dispute between

the parties was actually whether the disputed

S.A.649/1992 10

portion of the property falls within R.S.

No.3354/1B and R.S.No. 3355/2 belonging to the

plaintiff or in the property belonging to the

respondents and respondent did not claim any right

in the property in R.S.No.3354/1 and 3355/2. The

admitted case was that the demarcating boundary

between the properties claimed by the plaintiff

and defendants is the survey boundary line. This

court found that though trial court upheld the

correctness of the plan prepared by the

Commissioner giving reasons and granted a decree

based on Ext.C1 plan, first Appellate Court found

otherwise but without giving reasons. Therefore

this court held that first Appellate Court should

consider whether Ext.C1 plan was drawn up by the

Commissioner correctly. It was then held that if

the plan is found to be drawn correctly with the

correct measurement and the disputed property falls

within R.S. Nos.3354/1B and R.S.No. 3355/2 and the

defendants failed to establish that they have

perfected their title by adverse possession,

S.A.649/1992 11

plaintiff is entitled to the decree. This court

did not hold first appellate Court need only to

look into Ext.C1 plan and find out whether the

disputed portion as marked therein falls in R.S.

Nos.3354/1B and R.S.No.3355/2 as demarcated

therein. If that was the case, this court could

have decided that issue by looking at Ext.C1

plan. Instead this court wanted the correctness of

Ext.C1 plan to be ascertained by the first

appellate court before deciding that aspect, and

for that purpose the first appeal was remanded.

When the matter was considered in the second remand

order, this court held that first appellate Court

should not have gone into the question of title and

should have complied with the directions passed by

this court. Though there is a statement in the

second remand order that in the first remand order

this court “in a way the plan prepared by the

Commissioner was approved by this Court.” what was

held was that the said plan was approved with the

directions provided in the first remand order.

S.A.649/1992 12

Therefore the second remand order cannot be held

as a confirmation of correctness of Ext.C1 plan.

In the second remand order, this court did not

consider the correctness of Ext.C1 plan at all.

6. Unfortunately even after the second remand

order first appellate Court did not consider

whether Ext.C1 plan was correctly drawn by the

Commissioner and whether it could be relied on. In

such circumstances, there is no other alternative

but to set aside the judgment passed by the first

appellate Court once again and remand the matter.

The question then is whether a remand is to be

made to the first appellate Court or to the trial

court as canvassed by the respondents. The orders

of remand passed by this Court earlier direct the

first Appellate Court to consider the question of

correctness of Ext.C1 plan. That is binding on the

respondents. They are now not entitled to

contend that the case is to be remanded to the

trial court. When the first appellate Court did

not comply with the directions of this Court and a

S.A.649/1992 13

remand is warranted, it could be remanded only to

the first appellate Court.

7. The appeal is allowed. The judgment of the

Sub Court, Palakkad in A.S.14/1976 is set aside.

A.S.14/1976 is restored and remanded.The first

appellate Court is directed to dispose the appeal

afresh in the light of the directions given by this

Court in S.A.18/1980 and as clarified in the

judgment. It is made clear that first appellate

Court is to consider whether the demarcation of the

properties in Ext.C1 plan is correct or not. If

the Court finds that the demarcation in Ext.C1

plan is not correct, court has to set aside the

report and remit the matter back to the trial court

for preparing a fresh plan after proper

demarcation. On the other hand, if the Court

finds that the property is correctly demarcated in

Ext.C1 plan and the disputed property falls in

survey, R.S. Nos.3354/1B and 3355/2,court need not

consider whether plaintiff has title to that

property and instead find that plaintiff has title.

S.A.649/1992 14

Then it is to be considered whether respondents

have perfected their title by adverse possession.

If it is found against the respondents, plaintiff

is to be granted the decree. It is also made

clear that if first appellate Court finds that

question of correctness in Ext.C1 plan cannot be

decided without further evidence, first appellate

Court can be granted permission to the parties to

adduce evidence to that limited purpose. If it is

found that the disputed property does not fall in

R.S.3354/1B or 3355/2 or even if falls respondents

have perfected their title by adverse possession

the suit shall be dismissed. Parties are directed

to appear before the Sub Court, Palakkad on

18.7.07. Send back the records to Sub Court,

Palakkad forthwith.

M.SASIDHARAN NAMBIAR

JUDGE

tpl/-

M.SASIDHARAN NAMBIAR, J.

———————

W.P.(C).NO. /06

———————

JUDGMENT

SEPTEMBER,2006