High Court Madras High Court

V.Gunasekara Mudaliar vs M.Mohan on 25 January, 2007

Madras High Court
V.Gunasekara Mudaliar vs M.Mohan on 25 January, 2007
       

  

  

 
 
           In the High Court of Judicature at Madras
                              
                      Dated:25.01.2007
                              
                            Coram
                              
    The Honourable Mr.Justice A.C.ARUMUGAPERUMAL ADITYAN
                              
                Second Appeal No.393 OF 1997
                              

V.Gunasekara Mudaliar				....Appellant


                              vs.

1. M.Mohan
2. M.Arumugham
3. M.Sampath
4. Karpagambal                               ..Respondents



        Second appeal filed against the judgment and  decree

dated  25.11.1996 made in A.S.No.108 of 1994 on the file  of

court  of   Principal District Judge, North Arcot  District,

Vellore,   confirming   the  decree   and   Judgment   dated

14.12.1993  in I.A.No.708 of 1990 in O.S.No.56 of  1989   on

the file of Sub Court, Vellore.


          For Appellant   :     Mr.S.Balasubramanian
          For Respondents :     Mr.Thiruchy R.Thiagarajan.

                             ---



                          JUDGMENT

This appeal has been preferred against the Judgment and

decree in A.S.No.108 of 1994 on the file of the Court of

Principal District Judge, Vellore. The appellant is the

plaintiff in O.S.No.56 of 1989 on the file of the Court of

Subordinate Judge, Vellore.

2. The suit was filed for partition of plaintiff’s

1/3rd share in the plaint schedule property. A preliminary

decree for partition was passed allotting 1/3rd share to the

plaintiff and the remaining 2/3rd share in the suit property

to the defendants. Against the passing of the preliminary

decree, there was no appeal preferred by the parties and

thus it become final. A petition for passing of final decree

was filed in I.A.No.708 of 1990 in O.S.No.56 of 1989, and a

Commissioner was appointed and he filed Ex C1 report and Ex

C2 plan. The plaintiff has filed objections to the

Commissioner’s report stating that a frontage of 4 feet

alone was given to him on the southern side,but it will be

inconvenient for him to enjoy his 1/3rd share which is an

extent of 4 feet x 24 feet in the plaint schedule property.

According to the plaintiff, it can be used only as a

pathway and he cannot enjoy his share which is situated in

the suit property conveniently.

3. The learned trial Judge considered the objections

filed by the plaintiff in accordance with Ex C1 and Ex C2

and after rejecting the objections made by the plaintiff,

passed final decree in terms of the preliminary decree and

in accordance with Ex C1 report and Ex C2 plan. Aggrieved

by the findings of the learned trial Judge, the plaintiff

has preferred an appeal in A.S.NO.108 of 1994 before the

learned first appellate Judge. The learned first appellate

Judge also considered the objections made by the plaintiff

and ultimately held that there is no valid ground in the

appeal and consequently dismissed the appeal confirming the

judgment and final decree passed by the lower Court without

costs. Aggrieved by the findings of the first appellate

Court in A.S.No.108 of 1994, this second appeal has been

preferred by the plaintiff.

4. The substantial questions of law involved in this

appeal are

“1. Whether the judgment and decree of

the Courts below are legally sustainable

inasmuch as they have not properly

interpreted the sale deed dated

5.10.1981 in favour of the appellant,

wherein the appellant has purchased

1/3rd share in the property?

2. Whether the judgment and decree of

the Courts below are legally sustainable

inasmuch as it has accepted the mode of

division of the property as given by the

Commissioner without consideration of

the appellant for the same?

3. Whether the judgment and decree of

the Courts below are legally

sustainable inasmuch as they rejected

the application filed by the appellant

under Section 2 of the Partition Act?

4. Whether the judgment and decree of

the Courts below are legally sustainable

inasmuch as they have not considered the

aspect of convenient enjoyment of the

property, when allotting 1/3rd share?

5.The Points:

With regard to the allotment of 1/3rd share in the final

decree, there is absolutely no objection raised by the

parties. Only with regard to the mode of partition, the

plaintiff has filed objection before the trial Court stating

that the allotment of 1/3rd share by the learned

Commissioner on the western side towards the share of the

plaintiff is not convenient for enjoyment. According to the

plaintiff, 4 feet allotted on the southern side in his 1/3rd

share is hardly insufficient to enjoy his 1/3rd share and it

can be used only as a passage. Along with the objection, the

plaintiff has filed a plan which shows that the plaintiff

should be allotted 6 feet frontage on the southern side in

the 1/3rd share allotted to him and remaining 6 feet is to

be allotted to the defendants. The plaintiff has suggested

that while allotting six feet on the southern side towards

his 1/3rd share , the total length on the north south

direction may be reduced from 24 feet to 16 feet. The

learned trial Judge, while passing final decree has

considered the said objections raised by the plaintiff, but

rejected the same on the ground that the Commissioner has

allotted 1/3rd share of the plaintiff on the western side

with a measurement of 4 feet x 24 feet. The Commissioner

has stated in his report Ex C1 that when plaint schedule

building was measured on the east west, inclusive of two

walls on each side, the east west measurement comes to 14

feet. But he had a doubt as to whether the walls on either

sides exclusively belongs to the plaintiff and the

defendants or is a common wall belonging to the parties to

the suit on the one hand and neighbouring shop owners, who

are having shops on both sides of the suit properties on the

other hand. That is why the east west measurement in the

suit property has been taken as 12 feet excluding the walls

on both sides and the Commissioner has allotted 4 feet

towards 1/3rd share of the plaintiff on the east west

direction and remaining 8 feet was allotted towards 2/3rd

share of the defendants on the east west. Taking into

consideration, the objections filed by the plaintiff, the

learned trial Judge has observed at paragraph 7 of his

Judgment that as per Ex A1 sale deed the plaintiff is

entitled to only 1/3rd share in the suit property. So he

will be entitled to 4 feet width on the east west direction

and the remaining 8 feet is to be allotted only to the

defendants towards east west on the south. This has been

considered by the Commissioner and accordingly, he has

allotted the due shares of the parties with the above said

measurement of 4 feet x 24 feet to the plaintiff towards his

1/3rd share, 8 feet x 24 feet to the defendants towards

their 2/3 share . The trial Court is of the firm view that

if 6 feet is allotted to the plaintiff towards his 1/3rd

share on the southern side, it will be affecting the

frontage of the defendants and the said loss cannot be

compensated when allotting more area for the defendants in

the backyard of 1/3rd share allotted to the plaintiff. The

appeal preferred by the plaintiff in A.S.No.108 of 1994 was

also dismissed on the same ground mentioned in the final

decree. Under such circumstances, I do not find any reason

to interfere with the well considered Judgment of the first

appellate Court in A.S.No.108 of 1994 on the file of the

Court of Principal District Judge, Vellore.

6. In fine, the appeal is dismissed confirming the

decree and Judgment in A.S.No.108 of 1994 on the file of the

Court of Principal District Judge, Vellore. In the

circumstances of the case, there is no order as to costs.

sg

To

1. The Principal District Judge, Vellore

2. The Sub Court,Vellore.