High Court Kerala High Court

Parameswaran vs Madhavi on 17 September, 2008

Kerala High Court
Parameswaran vs Madhavi on 17 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RSA.No. 685 of 2008()


1. PARAMESWARAN, AGED 54 YEARS,
                      ...  Petitioner

                        Vs



1. MADHAVI, AGED 71 YEARS,
                       ...       Respondent

2. VALSAMMA, AGED 53 YEARS,

3. SARASAMMA, AGED 52 YEARS,

4. SANTHAMMA, AGED 49 YEARS,

                For Petitioner  :SRI.K.A.HASSAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :17/09/2008

 O R D E R
                       V. RAMKUMAR, J.
                   = = = = = = = = = = = = =
                      R.S.A.No.685 of 2008
                   = = = = = = = = = = = = = =
           Dated this the 17th day of September, 2008

                           JUDGMENT

The 1st defendant in O.S.No.211 of 2000 on the file of the

Munsiff’s Court, Kanjirappally is the appellant in the Second

Appeal. The said suit, instituted by the Appellant’s mother, 1st

respondent herein namely Madhavi, was one for partition and

consequential injunction.

2. The case of the plaintiff can be summarised as follows:-

The plaint schedule property admeasuring 5.99 acres of

land is an unregistered forestland which was originally in the

possession of Kunjukutty, the deceased husband of the plaintiff.

The 1st defendant is the son and defendants 2 to 4 are the

daughters of the said Kunjukutty and the plaintiff. Kunjukutty

died in testate in the year 1987 leaving behind the plaintiff and

the defendants as his legal heirs. Upon his death the plaint

schedule property devolved upon the plaintiff and the defendants

in equal shares as per the law of succession applicable to the

parties belonging to Malayaraya community. As per the law as

R.S.A.No.685 of 2008
2

well as as per the ancient custom prevailing among the parties

the plaintiff being the widow of the deceased Kunjukutty is

entitled to equal shares over the plaint schedule property along

with the children of the deceased Kunjukutty. The plaintiff is

entitled to get 1/5 share over the plaint schedule property and

defendants 2 to 4 are also entitled to get 1/5 share each over the

plaint schedule property. The plaintiff understands that the

defendants are taking hasty steps to induct strangers to the

plaint schedule property and cut and remove valuable trees

standing in the property. The defendants have no right or

authority to do so. The cause of action for the suit has arisen on

2.7.2000 and continuously thereafter when the 1st defendant

refused the plaintiff’s attempts for partition, the suit for partition

and separate possession of the plaintiff’s 1/5th share is filed.

3. Defendants 2 to 4, the daughters of the plaintiff’s

remained ex parte. The suit was contested by the 1st defendant,

the only son of the plaintiff and the deceased Kunjukutty . The

1st defendant filed written statement contending, inter alia, that

the suit is not maintainable either in law or on facts. The extent

of the plaint schedule property is not 5.99 acres but 6.99 acres

R.S.A.No.685 of 2008
3

comprising Sy.No.385/1 of Erumerly South, Village Office in

Kanjirappally Taluk. During the life time of Kunjukutty, the

father of the defendants obtained entire plaint schedule property

as his share from his father. The plaint schedule property is not

liable to be partitioned. During the life time of the father,

defendants 2 to 4, who are the sisters of the 1st defendant, were

given in marriage after giving their due shares. On 4.6.2000, the

2nd defendant trespassed into the plaint schedule property and

reduced 1 cent of property to her possession and constructed a

shed therein. The 1st defendant filed O.S.No.172 of 2000 before

the Munsiff’s Court, Kanjirappally for evicting her from the

trespassed area and the said suit is pending. Defendants 2 to 4

have not effected any improvements in the plaint schedule

property. The plaintiff who is the mother of the defendants is

now residing along with the 1st defendant. The plaintiff is not

entitled to get any reliefs as prayed for in the plaint. Hence the

suit is liable to be dismissed with costs to the defendants.

4. The trial court framed four issues for trial. On the side

of the plaintiff, Ext.A1 Marriage Register was marked and

plaintiff examined herself as PW1. On the side of the appellant/

R.S.A.No.685 of 2008
4

1st defendant 7 documents were got marked as Exts.B1 to B7

and he examined himself as DW1.

5. The learned Munsiff after trial as per judgment and

decree dated 27.3.02 accepted the plaintiff’s contention and

passed a preliminary decree for partition directing division of

6.99 acres of land into five equal shares and allotment of 1/5

share of the same to the plaintiff.

6. On appeal preferred by the appellant/1st defendant

before the District Court, Kottayam as A.S.No.87 of 2002, the

lower appellate court as per judgment and decree dated 31.3.08

dismissed the appeal confirming the preliminary decree passed

by the trial court. Hence this Second Appeal

7. The questions of law formulated in the memorandum of

appeal are the following:-

1. Whether there is essentially an erroneous approach in

the finding that the property is partible and the plaintiff

is entitled for 1/5th share from a forest land, which is a

settlement area, possessed and enjoyed by the

appellant, who is a Malayaraya.

2.In a specific case of possession of the scheduled

property by the appellant even from the lifetime of the

R.S.A.No.685 of 2008
5

father, whether the question of succession arises.

3.Whether customs alleged by the plaintiffs is proved

under Section 13 of the Evidence Act by particular

instances in which the custom was asserted or

recognised. The existence of custom is mixed question

of fact and law.

4. Whether the courts below acted without regard to

standard of acceptable evidence of custom.

8. I heard the learned counsel appearig for the appellant.

Assailing the concurrent decrees passed by the court, the

learned counsel for the appellant made the following

submissions before me:-

This is a case where the plaintiff has come before the Court

setting up a custom that was prevailing among Malayaras. The

widow and daughter inherit the properties left behind the

common ancestor in equal shares. In support of the said custom

the plaintiff alone was examined as PW1. In order to get judicial

recognition of a custom, the party setting up a custom should

prove the same to the hilt in terms of Section 13 of the Evidence

Act. The custom should not only be long, continuous but should

R.S.A.No.685 of 2008
6

also be of reasonable antiquity as insisted by Section 13 of the

Evidence Act vide 1960 KLT 1195, 1971 KLT 458, 1966 KLT 181

and ILR 1975 Kerala 156. The plaintiff has failed to adduce

sufficient evidence to prove the custom set up by her. As against

this, the case of the appellant was that even during the lifetime

of the father the property was entrusted by him to the appellant

and the appellant had effected valuable improvements including

the residential building in the property which has a Panchayat

Number assigned in the name of the 1st defendant. During the

lifetime of the father himself the three daughters were given

away in marriage after giving their share. In the year 2000, the

State Government in recognition of the exclusive possession and

cultivation of the property by the 1st defendant had issued an

extract of the record of rights on 19.1.2000. The said document

issued by the Tahasildar, Kanjirappally and countersigned by the

Forest Range officer, Erumely has been produced by the

Appellant as an additional document in the Second Appeal The

appellant has also produced five other documents as additional

evidences in the second appeal. The 2nd document is a

possession certificate dated 22.11.04 issued in respect of a

R.S.A.No.685 of 2008
7

portion of the property in the name of Manoj, the son of the

appellant/1st defendant by the Village Officer, Erumely south.

The 3rd document is also a possession certificate dated 23.3.04

issued by the village officer, Erumely South in favour of the said

Manoj. The 4th document is a Survey plan dated 26.2.95 which is

produced in O.S.No.132 of 1993 on the file of the Munsiff’s

Court, Kanjirappally. The 5th document is a copy of the judgment

in O.S.No.132 of 1993 on the file of the Munsiff’s Court,

Kanjirappally. The 6th document is the true certified copy of the

Commission Report dated 19.10.94 in O.S.No.132 of 1993.

These documents will reinforce the contention of the 1st

defendant. He has been in exclusive possession of the entire

property in his own right to the exclusion of his mother and his

sisters. These documents were not relied upon by the court

below since they could not file the same before the court below.

9. I am afraid that I cannot agree with the above

submissions. There is no dispute that the property admeasuring

6.99 acres comprising Re.survey No.13 of Erumely Village of

Kanjirappally Taluk which is a Government forest land was

encroached upon by the deceased Kunjukutty who was the

R.S.A.No.685 of 2008
8

husband of the plaintiff Madhavi and the father of three

daughters(D2 to D4) and one son(1st defendant),. The said

Kunjukutty died in the year 1987. The parties are admittedly

Malayarayas who belonged to the scheduled tribe. It is true that

the plaintiff came to court setting up a custom that was among

the Malayarayas. If the father dies in testate then the property

devolves in equal shares on the widow and all the children. It is

also true that except the interested testimony, no other

individual evidence was adduced by the plaintiff to prove the

said custom set up by her. But then the worst that can be said

about it is that the plaintiff has failed to prove the custom set up

by her. From that alone it does not follow that the contentions of

the defendant is to be accepted. Apart from the fact that there

was only oath against oath of the disputing parties, there was no

evidence regarding the in testate succession of the estate of the

person. Of course the right of Kunjukutty was only a

possessinary right, the ownership being vested in the

Government. In the absence of any evidence in support of the

custom set up by the plaintiff the law is well settled that the

principles to be applied are justice, equity and good conscience.

R.S.A.No.685 of 2008
9

In applying the said principles also justice demands that the

right of possession over the property should be allowed to be

partitioned in equal shares between the widow and all children.

The appellant/1st defendant should plead an entrustment by the

father in his favour did not either give the date of entrust or the

terms of entrustment. Hence, the said case of the appellant also

falls to the ground.

10. Coming to the additional documents produced in this

Second Appeal, apart from the fact that the appellant has not

made out sufficient grounds in respect of the additional evidence

in the Second Appeal by virtue of the provisions of Order XLI

Rule 27 C.P.C, the extract of record of rights only proves that

one of the co-owners was in possession and cultivation of a

portion of the property in the year 2000. That cannot have the

effect of excluding the other co-owners from possession or

enjoyment of the property. It is significant to note that the

appellant has not even pleaded adverse possession or ouster

much less adduced in evidence to that effect. Hence as

concluded by the courts below, he is only a recipient of record of

rights from Tahasildar of Kanjirappally. He cannot walk away

R.S.A.No.685 of 2008
10

with the property with the exclusion of his mother and sisters.

The record of rights will have to be constituted as the document

which ensues in favour of all the co-owners ( See 1986 KLT..SN)

The other documents also, apart from the fact that it is not being

relevant for deciding the issues, could have been produced

before the court below and no exclusion is forthcoming for non-

production of the documents before the court below. Hence,

I.A.No.168 of 2008 filed in respect of the above additional

documents is dismissed.

After an anxious consideration of the matter, I see no

reason to interfere with the preliminary decree for partition

passed by the court below. This Second Appeal is accordingly

dismissed as in limine.

Dated this the 17th day of September, 2008.

V. RAMKUMAR, JUDGE

sj