High Court Kerala High Court

Shekkintaveettil vs Kamalam Pathummabi on 1 March, 2010

Kerala High Court
Shekkintaveettil vs Kamalam Pathummabi on 1 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

AS.No. 427 of 1999()



1. SHEKKINTAVEETTIL
                      ...  Petitioner

                        Vs

1. KAMALAM PATHUMMABI
                       ...       Respondent

                For Petitioner  :SRI.T.H.ABDUL AZEEZ

                For Respondent  :SRI.S.RADHAKRISHNAN

The Hon'ble MR. Justice HARUN-UL-RASHID

 Dated :01/03/2010

 O R D E R
                      HARUN-UL-RASHID,J.
                 --------------------------
                  A.S.NOS.427 & 445 OF 1999
                 --------------------------
                 DATED THIS THE 1ST DAY OF MARCH, 2010

                             JUDGMENT

The legal heirs of the deceased 3rd defendant are the

appellants in A.S.No.427/99. Defendants 1 and 2 are the

appellants in A.S.445/99. Both these appeals arose from

O.S.No.7/89 (renumbered as O.S.No.8/97) on the file of the

District Court, Lakshadweep. The suit was filed by the two

plaintiffs/respondents for perpetual injunction restraining the

defendants 1 and 2 and their men from trespassing into the suit

property and from causing loss or damages to the improvements

and from interfering with the peaceful possession and enjoyment of

the property by the plaintiffs. The suit was amended and an

alternative prayer for recovery of possession was also added. The

court below decreed the suit granting perpetual injunction as

prayed for. Aggrieved by the judgment and decree, the defendants

have preferred separate appeals. The parties hereinafter are

-2-
A.S.Nos.427 & 445/99

referred to plaintiff and defendants as arrayed in the suit.

2. The subject matter of the suit is 6.3 ares of land in

Sy.No.196/7 of Androth Island. The lst defendant is the Union of

India and the 2nd defendant is the Administrator, Union Territory of

Lakshadweep, Kavaratti. The suit property is 2.90 ares of land

which is a portion of the larger extent having 6.3 ares. The

plaintiffs’ case is that the plaint schedule property, namely, 2.90

ares of land of the Androth Island belongs to the plaintiffs’

tharwad. The property was in the ownership, possession and

enjoyment of the tharwad under its karanavan. The remaining

extent of the property in the same survey number belongs to the 3rd

defendant’s tharwad by name “Shekkinteveettil Tharwad”. It is

averred in the plaint that the land was jointly in the names of

Komalam Nallakoya Thangal (predecessor of the plaintiffs) and

Shekkinteveettil Pookoya Thangal (Karnavan of the 3rd defendant

tharwad). The suit property is enjoyed by plaintiffs 1 and 2. The

coconut trees in the property were divided between plaintiffs 1

-3-
A.S.Nos.427 & 445/99

and 2. It is the plaintiffs’ case that on 8/3/99 the 2nd plaintiff’s

husband saw some construction works going on in the adjacent

property in the possession of the 3rd defendant’s family by workers

from the Public Works Department and on enquiry he came to

know that the 3rd defendant had transferred the property including

the plaint schedule property belonging to the plaintiffs to

defendants 1 and 2. It is contended that the 3rd defendant had no

right, title or possession over the property and therefore she had no

right to alienate the plaint schedule property. The 3rd defendant

alienated the entire property, namely, 6.3 ares including the plaint

schedule property (2.90 ares) to the Central Government by

document No.70/86 produced as Ext.A4. In the above

circumstances, the suit was filed to restrain the defendants

including the officers of the Central Government from entering

into the suit property or cutting down the trees or improvements

standing thereon.

3. The stand of the defendants 1 and 2 is that the entire

-4-
A.S.Nos.427 & 445/99

property in Sy.No.196/7 having an extent of 6.3 ares belonged to

the Central Government by virtue of Ext.A4 sale deed No.70/86

executed by the 3rd defendant and since then the Government is in

possession and enjoyment of the property. The Government

needed some extent of land for implementing the Water Supply

Scheme at Androth Island and for the purpose of implementing the

said scheme they have purchased by negotiation some properties

including 6.3 ares in Sy.No.196/7. Before purchasing the same,

they obtained consent of the land owners in respect of 6.3 ares of

land in Sy.No.196/7. It is further contended that the Government

obtained consent of the 3rd defendant and after negotiation of the

price, consideration was paid to the 3rd defendant. It is also stated

in the written statement that before payment of sale price notice

was published calling objections, if any, and having no objection

filed by anyone, the properties were taken by the Government

paying the price.

4. The 3rd defendant maintained the stand that the entire

-5-
A.S.Nos.427 & 445/99

6.3 ares of land in Sy.No.196/7 is possessed, enjoyed and owned

by the 3rd defendant’s tharwad and therefore the 3rd defendant has

got every right to transfer the property. She contended that Ext.A4

sale deed executed in favour of the Government is valid and the

same was executed, after receiving valid consideration. She also

maintained the stand that the plaintiffs have no ownership,

possession or enjoyment of the plaint schedule property and that

the property was enjoyed by her and her tharwad till Ext.A4 sale

deed was executed in favour of the Government.

5. Both sides adduced evidence in support of their

respective contentions. The husband of the 2nd plaintiff was

examined as PW1. Exts. A1 to A7 were marked on the side of the

plaintiffs. The Sub Divisional Officer, Androth was examined as

DW1 and the son of the 3rd defendant was examined as DW2.

Exts.B1 to B5 were marked on the side of the defendants. The

court below deputed a Commissioner and the Commissioner filed

Exts.C1 report and C2 plan.

-6-
A.S.Nos.427 & 445/99

6. The land in Sy.No.196/7 having 630 sq. metres (6.3

ares) was surveyed in the name of two persons each from the

tharwad of plaintiffs and the 3rd defendant. Ext.A1 is the copy of

the extract of land register which shows that the property stands in

the name of the predecessors-in-interest of the plaintiffs’ tharwad

and 3rd defendant’s tharwad. Ext.A1 is the only document relied on

by both sides to prove that portions of the property belong to and

are in their possession. Plaintiffs’ case is that 2.90 ares out of 6.3

ares with the improvements therein belongs to and is in their

possession. Though the 3rd defendant contended that the entire

extent is in their possession and enjoyment till the execution of

Ext.A4 sale deed, paragraph 6 of the written statement shows that

they are in possession of only a portion of the property in

Sy.No.196/7. The relevant portion of paragraph 6 of the written

statement reads as follows:

”The statement in para 3 that property
in Sy.No.196/7 of Androth Island is the ancestral
property of the plaintiffs’ tharwad is wrong and

-7-
A.S.Nos.427 & 445/99

false. The plaintiffs have ownership and
possession of a portion of the property in that
survey number. This defendant’s tharwad also
owned and possessed a portion of the land in the
same survey number which was devolved on this
defendant and later transferred to the 2nd
defendant under document No.70 of 1986 of
S.R.O., Androth………”

7. The above statement shows that both the plaintiffs’

tharwad and defendant’s tharwad are having ownership and

possession over the property having a larger extent of 6.3 ares. In

the above extracted portion, the 3rd defendant admitted that both

tharwads are having ownership and possession of land in

Sy.No.196/7. The 3rd defendant admitted that she has right over a

portion of the land in Sy.No.196/7 and in fact that portion was sold

in favour of the 2nd defendant. The Commissioner in Ext.C1

reported that the portion of the property marked as ‘A’ is in the

possession and enjoyment of the plaintiffs and the portion of the

property marked as ‘P’ is originally in the possession and

enjoyment of the 3rd defendant and subsequent to the execution of

-8-
A.S.Nos.427 & 445/99

Ext.A4, constructions were made by the 2nd defendant. The

Commissioner also noted that there is a compound wall separating

A and P schedule properties. PW1, who had tendered evidence on

behalf of the plaintiffs, testified before the court below in terms of

plaint and relied on Exts.C1 report and C2 plan. He has also

relied on Exts.A3 and A5 documents in support of their case.

Ext.A3 is the copy of the decree in O.S.No.2/77. Ext.A2 is a suit

for partition between the members of the plaintiffs’ tharwad. Item

No.29 in Ext.A3 decree is 6.3 ares of land in Sy.No.196/7.

8. PW1 also testified before court below that the

plaintiffs are in possession and enjoyment of 2.90 ares and the

balance extent is in the possession and enjoyment of the 3rd

defendant’s tharwad. The court below relied on Ext.A1 land

register, Ext.A3 decree, Ext.A5 application and the evidence of

PW1and rightly held that the plaint schedule property belongs to

the plaintiffs’ tharwad ‘Komalam’.

9. It is true that Ext.A4 sale deed was executed by the

-9-
A.S.Nos.427 & 445/99

3rd defendant in favour of the 2nd defendant for the entire extent in

Sy.No.196/7. The 3rd defendant had sold the right, title and interest

over the entire extent of property to the Government of India

represented by its Administrator, Union Territory of Lakshadweep

under Ext.A4. The defendants failed to prove that the entire

extent in Sy.No.196/7 belongs to the 3rd defendant or her tharwad

and that the 3rd defendant had exclusive alienable right in the

whole property or that she was in possession and enjoyment of the

same. Though the 3rd defendant’s tharwad owns only a portion of

the property, she had executed the sale deed covering the portion

belonging to the plaintiffs as well. She had no right to alienate the

portion belonging to the plaintiffs’ tharwad. There is categorical

admission of the 3rd defendant in the written statement that a

portion of property in Sy.No.196/7 belongs to the plaintiffs’

tharwad. It is also pertinent to note that the Government purchased

the property from the 3rd defendant. Ext.A7 register which is the

only document to prove the title to the land, was not perused and

-10-
A.S.Nos.427 & 445/99

not acted upon before the sale deed was executed. Going by

Ext.A1 extract of land register the total extent of 6.3 ares was

surveyed in the name of the two families. Ext.A1 is the only

document relied on by the plaintiffs and the 3rd defendant to show

that a portion of the property belongs to and is in the possession of

the parties. The court below also examined the oral evidence

tendered by the parties and the Commissioner’s report and found

that the trees in plot A marked in Ext.C2 plan are in the possession

and enjoyment of the plaintiffs in the suit. The court also found

that the defendants are unable to prove that they are taking yield

from the plaint schedule property. Though the sale deed was

executed in the year 1986, the defendants 1 and 2 were unable to

produce any materials to show that the income from the property

is collected by them.

10. The evidence adduced also shows that another

extent of land belonging to the 3rd defendant’s family was also

alienated by her to the Government for the purpose of

-11-
A.S.Nos.427 & 445/99

implementation of the water supply scheme. The court below, in

the facts and circumstances of the case, held that the plaintiffs are

entitled to the relief of injunction as prayed for. The court below

observed that the 2nd defendant may take appropriate steps for

recovery of the portion of the amount from the 3rd defendant or her

legal representatives, which was paid in excess of the amount due

to the 3rd defendant. The grant of relief by the court below is

appropriate, in the circumstances discussed above. I do not find

any reason to interfere with the judgment and decree passed by the

court below.

In the result, the judgment and decree passed by the

court below in O.S.No.8/97 are confirmed and the appeals are

dismissed. No order as to costs.

HARUN-UL-RASHID,
JUDGE.

kcv.

-12-
A.S.Nos.427 & 445/99

HARUN-UL-RASHID,J.

————————–

A.S.NOs.427 & 445 OF 1999

————————–

JUDGMENT

1st March, 2010