High Court Kerala High Court

Damodaran vs A.R.Thankamma on 18 September, 2007

Kerala High Court
Damodaran vs A.R.Thankamma on 18 September, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

SA No. 21 of 1994(C)



1. DAMODARAN
                      ...  Petitioner

                        Vs

1. A.R.THANKAMMA
                       ...       Respondent

                For Petitioner  :SRI.O.RAMACHANDRAN NAMBIAR

                For Respondent  :SRI.GEORGE THOMAS

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :18/09/2007

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

              ------------------------------------------
                   S.A .NO. 21 OF 1994
              ------------------------------------------

            Dated        18th     September 2007


                       J U D G M E N T

Defendants in O.S.142 of 1988 on the file of

Munsiff court, Taliparamba are appellants. Plaintiff

is the respondent. Plaint A schedule property

admittedly belongs to the respondent under Ext.A1

sale deed dated 2/12/1965. Respondent instituted the

suit contending that appellants with the consent of

plaintiff used to go towards west through the northern

boundary of their property and Alakkodu-Manakkadavu

road is only 25 meters to the east of plaint A

schedule property and plaint B schedule property is a

portion of plaint A schedule property and appellants

wanted to construct a road through plaint B schedule

property and sought consent of respondent to form a

road and no consent was granted. Contending that

appellants attempted to construct a road by force,

suit was filed seeking a decree for permanent

prohibitory injunction restraining appellants from

trespassing into the plaint B schedule property and

SA 21/94
2

forming a road through plaint B schedule property or

interfering with peaceful possession and enjoyment of

the property. Appellants in their written statement

contended that a road has been in existence for the

last 25 years through which vehicles used to be taken

towards west and appellants have been using that road

along with the general public and therefore respondent

is not entitled to the decree sought for. Learned

Munsiff appointed a Commissioner and Commissioner

submitted Exts.C1 report and C1(a) plan. Ext.C1(a) plan

shows that Alakkode-Manakkadavu road lies north-south

towards the east of plaint schedule property and a

road starts from Alakkode-Manakkadavu road which runs

towards west and reaches the plaint A schedule

property and plaint B schedule property is portion of

plaint A schedule property in continuation of that road

if the road extended further towards the west and

there is a stream on the western boundary of plaint A

schedule property and towards west in continuation of

plaint B schedule property there was a newly formed

road. Commissioner also reported that in the B schedule

property there is one electric post and granite rock

indicating that there was no road. Learned Munsiff on

SA 21/94
3

the evidence found that plaint B schedule property is a

part of panchayat road as evidenced by Ext.X1 road

register maintained by the Panchayat and Alakkode-

Manakkadavu panchayat road was formed after obtaining

surrender, evidenced by Ext.X2 series of surrender

forms and therefore respondent is not entitled to a

decree sought for in respect of plaint B schedule

property. Suit was dismissed. Respondent challenged

the decree and judgment before Sub court, Payyannur in

A.S.101 of 1990. Learned Sub Judge on re-appreciation

of evidence found that Ext.X1 only shows that entry

with regard to panchayat road was made on 11/5/1988

after the institution of the suit and Ext.X2 series do

not establish that respondent surrendered any portion

of his property and if a road was in existence as

claimed by appellants there was no necessity to give

consent in May 1988 and therefore held that case of

appellants that there was an existing road for the

last 25 years is unsustainable. Learned Sub Judge also

found that appellants have no right to construct a

road in the plaint B schedule property without the

consent or permission of respondent and appellants are

not entitled to cause any obstruction to the peaceful

SA 21/94
4

enjoyment of plaint A schedule property by respondent

and therefore granted a decree as sought for. It is

challenged in the second appeal.

2. Second appeal was admitted formulating

following substantial questions of law.

1) Whether on the facts
and circumstances of the case
plaintiff is entitled to a
decree for injunction under
Section 41 (g) of Specific
Relief Act.

2) Whether suit is
maintainable when plaint B
schedule property is used as a
road by general public and suit
is not instituted seeking
permission as provided under
Rule 8 of Order I of Code of
Civil Procedure.

3) Whether first appellate
Court was justified in granting
a decree when appellants have
been using the road as members
of general public.

3. Learned counsel appearing for appellants and

respondent were heard.

4. Arguments of learned counsel appearing for

appellants is that First Appellate Court was not

SA 21/94
5

justified in interfering with the decree of the trial

court when Ext.X1 establish that plaint B schedule

property is part of panchayat road. It was also agreed

that suit was dismissed by the trial court accepting

evidence of Dws.2 and 3 which were not considered by

First Appellate court. It was further argued that in

the plaint itself it is admitted that appellants are

using plaint B schedule property to pass towards west

with her consent and even if there is no road,

appellants are entitled to pass through plaint B

schedule property and first appellate court was not

justified in granting a decree restraining them from

passing through plaint B schedule property, especially

when no such relief was sought for in the plaint.

5. Learned counsel appearing for respondent

argued that if road was in existence as claimed by

appellants, there was no necessity for a consent or

surrender evidenced by Ext.X2 series after institution

of suit and entry in Ext.X1 only shows that a road was

formed subsequent to filing of suit and there is no

case that respondent either surrendered any portion of

plaint A schedule property or any portion of plaint A

schedule property was acquired for forming the road

SA 21/94
6

and so after filing of the suit, no road could be

formed and First Appellate Court rightly appreciated

the evidence and found that no road is in existence

through plaint B schedule property. It was also pointed

out that from the existence of an electric post,

granite rock in the plaint B schedule property noted by

the Commissioner a road could not have been in

existence and as respondent did not surrender any

portion of plaint A schedule property to form a road,

no road could be formed without an acquisition and as

there is no case of acquisition appellants cannot

construct a road through plaint B schedule property and

decree is sustainable.

6. Though it was contended that a road was in

existence for the last 25 years, evidence adduced on

the side of appellants themselves establish that no

road was in existence prior to institution of the suit

through plaint B schedule property. Admittedly,

Alakkode-Manakkadavu road lies further to east of

plaint schedule property and a road which starts from

that road runs towards west up to the plaint A

schedule property. But there is no evidence to prove

that that road is running further towards west. As

SA 21/94
7

rightly found by First Appellate court existence of

electric post, granite rock and a stream on the west

and absence of extension of that road towards further

west, establish that there was no such road through

plaint B schedule property or towards its west as

claimed by appellants. If there was such a road, then

Ext.X2 series of surrender forms would not have been

executed in May 1988 and that too for the purpose of

forming a road. It proves that till a road could be

formed making use of the surrender of land evidenced

by Ext.X2 series of surrender forms, no road could have

been formed. It is in such circumstances, First

Appellate court found that no road was in existence

through plaint B schedule property before the

institution of the suit. That finding of fact is

perfectly in accordance with the evidence and warrants

no interference.

7. Then the question is whether appellants have

a right to form a road. Unless respondent gives consent

to form a road or surrenders a portion of her

property for forming a road or a portion of plaint A

schedule property is acquired for the purpose of

forming road, no road could be constructed through

SA 21/94
8

plaint B schedule property. Appellants have no case

that there was any surrender or consent by respondent

or any acquisition to enable appellants to form a road

through plaint B schedule property. As it was contended

that a road has been formed by panchayat subsequent to

institution of suit, First Appellate court was

justified in granting a decree restraining appellants

from forming a road through plaint B schedule property

as they have no right to form a road through plaint B

schedule property.

8. Then the question is whether respondent is

entitled to decree granted by First Appellate court

either in view of Section 41 (g) of Specific Relief

Act or for the reason that respondent has consented

appellants to pass through plaint B schedule property.

9. Section 41 of Specific Relief Act provides

that injunction cannot be granted if any of the

conditions provided under sub sections(a) to (j) apply.

Under clause (g) injunction cannot be granted to

prevent a continuing breach in which the plaintiff

has acquiesced. Question is whether respondent has

acquiesced either the forming of road or making use

to any portion of plaint A schedule property as a road.

SA 21/94
9

Evidence establish that no road was in existence

through plaint B schedule property prior to the

institution of suit. Therefore no question of

acquiescence as provided under clause (g) of Section

41 arises. Argument of learned counsel appearing for

appellants is that the decree granted by First

Appellate court even restrains appellants from

passing through plaint B schedule property and as

appellants have been using that way and it was not

prevented by respondent till the date of filing of the

suit, there is acquiescence and therefore decree to

that extent is not sustainable.

10. Paragraph 3 of plaint shows that respondent

specifically pleaded that appellants 1 to 3 are owners

of the property to the west of plaint A schedule

property and they got number of entries to the house

and compound to go to west and they pass through plaint

A schedule property between the house and the

northern boundary with the consent of respondent. There

is no case in the plaint that the said consent was

withdrawn at any point of time. A reading of the plaint

shows that grievance of the respondent was only against

forming a road through plaint B schedule property as

SA 21/94
10

according to respondent, if a road is formed it would

cause difficulty and impediment to residential house

of respondent which is touching plaint B schedule

property. In the plaint respondent did not seek a

decree restraining appellants from passing through

plaint B schedule property to reach eastern Alakkode-

Manakkadavu road. In such circumstances, First

Appellate court was not justified in granting a decree

restraining appellants from passing through plaint B

schedule property. To that extent the decree granted is

to be modified. In all other respects decree granted by

First Appellate court is perfectly correct.

11. Second appeal is allowed in part. Decree

granted by Sub court, Payyannur in A.S.101 of 1990 is

confirmed with the modification that the decree will

not affect the rights of the defendants/appellants to

pass through plaint B schedule property as admitted by

in para 3 of the plaint.

M.SASIDHARAN NAMBIAR,
JUDGE.

uj.

SA 21/94
11

=============================
M.SASIDHARAN NAMBIAR,J.

JUDGMENT

S.A.NO.21 OF 1994

18th September 2007

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