High Court Kerala High Court

K.Mohanan Pillai vs Padmavathy Amma on 11 March, 2009

Kerala High Court
K.Mohanan Pillai vs Padmavathy Amma on 11 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

FAO.No. 295 of 2007()


1. K.MOHANAN PILLAI,S/O.KARUNAKARAN PILLAI
                      ...  Petitioner

                        Vs



1. PADMAVATHY AMMA, W/O. PADMALAYATHIL
                       ...       Respondent

2. K.ASOKAN,S/O.PADMALAYATHIL

3. K.AJAYAN,S/O..PADMALAYATHIL

4. K.MANOJ KUMAR,,S/O..PADMALAYATHIL

5. INDIRA VIJAYAN D/O.PADMALAYATHIL

6. K.MALATHY SASI,D/O.PADMALAYATHIL

7. K.AJITHA,D/O.KARUNAKARAN PILLAI,

8. K.SHOBHANA,D/O.KARUNAKARAN PILLAI,

9. K.MAYA,D/O.KARUNAKARAN PILLI AND

                For Petitioner  :SRI.DINESH R.SHENOY

                For Respondent  :SRI.T.KRISHNAN UNNI (SR.)

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :11/03/2009

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

              -------------------------------------------------

                      F.A.O.No. 295 OF 2007

              --------------------------------------------------

             Dated this the 11th day of March, 2009


                           J U D G M E N T

Plaintiff in O.S.256 of 2001 on the file of Sub Court,

North Paravur is the appellant. Respondents are the defendants.

Appeal is filed against the judgment in A.S.222 of 2005

whereunder Additional District Judge, North Paravur set aside

the decree and judgment passed by learned Sub Judge and

remanded the suit for fresh disposal. A.S.222 of 2005 was filed

by the defendants challenging the preliminary decree. Appellant

instituted the suit contending that the plaint schedule properties

jointly belonged to the appellant and respondents and the

properties are to be divided into ten equal shares and one such

share is to be allotted to the appellant. It is the case of the

appellant that item Nos.1 and 2 of plaint schedule properties are

the properties allotted to the Thavazhy of first respondent

mother and appellant and respondents 2 to 9, the children, as

schedule E of Ext.A1 partition deed and item No. 3 of the

property was purchased by first respondent out of the income

FAO.295/2007
2

from the said properties as well as the consideration received by

the selling portions of the properties allotted under Ext.A1. It

was contended that under Ext.A2 partition deed, some of the

properties were divided but item Nos. 1 and 2 were not divided

thereunder and therefore they are available for partition. It was

also contended that though item No.3 was purchased under

Ext.A3 sale deed by first respondent, it was for the benefit of all

the members of the Thavazhy and the said property is also

available for partition. Respondents resisted the suit contending

that plaint schedule properties are not the properties available

for partition but the independent properties of the first

respondent and therefore appellant is not entitled to claim for

partition. It was also contended that first respondent has

executed settlement deeds in favour of the other respondents

and the properties are not available for partition. It is also

contended that item No.3 of the plaint schedule property was

purchased by first respondent and appellant has no right to

claim partition.

2. Before the trial court, appellant alone was examined

as PW1 and respondents did not adduce any oral evidence.

FAO.295/2007
3

Exts.A1 to A7 and C1 series were marked. Learned Sub Judge,

on the evidence, found that item Nos.1 and 2 of the plaint

schedule properties are the properties allotted to the Thavazhy

of the first respondent and her children and therefore the

properties are available for partition. It was also found that item

No.3 of the plaint schedule property was purchased out of the

income from the properties allotted to the Thavazhy under

Ext.A1 and therefore it is also available for partition. A

preliminary decree was passed.

3. Respondents challenged the preliminary decree in

A.S.222 of 2005 before the first Appellate Court. Appellants

produced four documents as per I.A.478 of 2006. Those

documents are the registration copies of the settlement deed

executed by the first respondent in 1998 in favour of the

respondents 8 and 4. Learned District Judge allowed I.A.478 of

2006 and received the documents as additional evidence and

marked as Exts.B1 to B4. Learned District Judge after

acceptance of Exts.B1 to B4 remanded the suit for fresh disposal.

It is challenged in this appeal.

4. The appeal was admitted on the following substantial

FAO.295/2007
4

questions of law:

(1) Whether the lower Appellate Court was justified

in receiving additional documents in evidence

without satisfying the requirements under Order

XLI Rule 27 of Code of Civil Procedure ?

(2) Whether the First Appellate Court was justified

in remanding the suit by receiving additional

evidence when the additional documents are

unilateral documents created by the respondents?

5. Learned counsel appearing for appellant and the

learned senior counsel appearing for respondents were heard.

6. Item Nos. 1 and 2 of plaint schedule properties are

two of the properties allotted to the Thavazhy of first respondent

and her children under schedule E of Ext.A1 partition deed.

Though under Ext.A2 partition deed, some of the joint properties

of the Thavazhy were later divided in 1973, item Nos. 1 and 2 of

the plaint schedule properties were not divided under Ext.A2.

Item No.3 of the plaint schedule property was acquired under

Ext.A3 sale deed. Learned Sub Judge accepted the case of the

appellant that the said acquisition, though in the name of the

FAO.295/2007
5

first respondent mother is for and on behalf of the Thavazhy and

therefore found that it is also available for partition. Though it

was contended before the trial Court that the properties

exclusively belong to the first respondent, no evidence was

adduced. Learned District Judge did not consider the findings of

the learned Sub Judge on the evidence on record and instead

accepting the additional documents produced as per I.A.478 of

2006 and marking the additional documents as Exts.B1 to B4,

remanded the suit back to the trial Court. I.A. 478 of 2006 filed

under Rule 27 of Order XLI of Code of Civil Procedure was

allowed for the reason that respondents have stated in the

affidavit of that application that photocopies of the documents

were produced before the trial court but being photocopies they

were not accepted and if the documents are received, it will not

prejudice the appellant.

7. Under Rule 27 of Order XLI of Code of Civil Procedure

Appellate Court can permit a party to produce additional

documents only if the party satisfies the provisions of clause (a)

or clause (aa) or clause (b) of Rule 27. If additional documents

are to be received under clause (a), the first Appellate Court the

FAO.295/2007
6

documents were produced but not received by the trial Court,

should have been received in evidence. When the documents

received as per I.A.478 of 2006 are not the documents which

were produced before the trial court, as even according to the

respondents what was produced before the trial Court was only

photocopies of the documents, the additional documents could

not have been received under clause (a). If clause (aa) is to be

invoked, first appellate court should find that in spite of due

diligence the documents could not have been produced. There is

no such finding by the first appellate court. If the additional

evidence is to be received under clause (b), first Appellate Court

should require those documents to pronounce judgment or there

should be other substantial reasons.

8. The judgment of the first appellate court and the

order receiving the additional documents do not show that

I.A.478 of 2006 was considered in the light of the provisions of

Rule 27 of Order XLI of Code of Civil Procedure. Even if it is

stated that the documents are to be received as additional

evidence, it does not mean that suit is to be remanded to the trial

court. Learned District Judge should have considered the appeal

FAO.295/2007
7

on merits. Even if it is found that additional evidence is to be

received, the effect of the additional evidence so received should

have been considered and only thereafter the suit should have

been remanded. As the additional documents could have been

received under clause (b) for pronouncing a better judgment, the

learned District Judge should have heard I.A.478 of 2006 only

along with the hearing of the appeal and not earlier. Acceptance

of additional documents under Rule 27 of Order XLI without

considering the evidence considered by the trial Court and then

remanding the appeal to the trial Court for the reason of

acceptance of additional evidence is illegal. As the additional

documents are documents executed by the respondents inter se,

in the absence of plea of ouster and adverse possession, they

would not have any difference in the right of the appellant for a

share. This aspect was not considered by the first appellate

court. The judgment of the learned Additional District Judge

does not show that the appeal was heard on merits. The order of

remand is therefore bad in law.

Appeal is allowed. Order of remand is set aside. A.S.222 of

2005 is remanded to Additional District Court, North Paravur for

FAO.295/2007
8

fresh disposal in accordance with law. The order in I.A.478 of

2006 is also set aside and I.A. 478 of 2006 is restored to file.

Additional District Judge is directed to hear that application

along with the appeal. Parties are directed to appear before

Additional District Judge, North Paravur on 8.4.2009.

M. SASIDHARAN NAMBIAR, JUDGE

okb