High Court Kerala High Court

Baby vs Omana on 9 June, 2010

Kerala High Court
Baby vs Omana on 9 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

SA.No. 841 of 1997()



1. BABY
                      ...  Petitioner

                        Vs

1. OMANA
                       ...       Respondent

                For Petitioner  :SRI.PIRAPPANCODE V.SREEDHARAN NAIR

                For Respondent  :SRI.S.RAJEEV

The Hon'ble MR. Justice P.BHAVADASAN

 Dated :09/06/2010

 O R D E R
                          P. BHAVADASAN, J.
               - - - - - - - - - - - - - - - - - - - - - - - - - - -
                         S.A. No. 841 of 1997
              - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
              Dated this the 9th day of June, 2010.

                                 JUDGMENT

In a suit for redemption, the defendants set up

a claim of tenancy. The matter was referred to the Land

Tribunal concerned for a decision on the claim of fixity of

tenure. The Land Tribunal concerned on a consideration

of the relevant documents came to the conclusion that

the transaction is a mortgage and not a lease and

therefore declined fixity of tenure to the defendants.

The finding of the Land Tribunal was returned to the civil

court. The Munsiff’s Court adopted the finding of the

Land Tribunal and held that the defendants are not

entitled to fixity of tenure and thereafter decreed the suit

granting value of improvements to the defendants.

2. The defendants carried the matter in appeal

as A.S. 83 of 1994 before the Sub Court,

Thiruvananthapuram. The lower appellate court on an

S.A.841/1997. 2

independent consideration of the same documents came to

the conclusion that the transaction is only a mortgage and

not a lease as contended by the defendants. Accordingly,

the decree of the trial court was confirmed. Aggrieved, the

defendants have come up in appeal.

3. The following questions of law have been

formulated in this Second Appeal:

“(a) Are not the defendants entitled to fixity of

tenure on the basis of Ext.A1 document?

(b) Whether the courts below were justified in

holding that Ext.A1 document was executed as

security when the recitals of the said document

and intention of the parties clearly spell out

tenancy.

) Are not the defendants entitled to fixity of

tenure in the light of the decision reported in 1975

KLT 1.

(d) Is the finding regarding value of

improvements supported by evidence?”

S.A.841/1997. 3

3. The learned counsel appearing for the

appellants contended that the courts below have erred in

law in construing Ext.A1 document as a mortgage, whereas

it actually evidences as a transaction of lease. Though

Ext.A1 is nomenclatured as ottikuzhikanam, a reading of the

document will clearly show that the transaction was for

enjoyment of the property. According to learned counsel,

the fact that the transferee is entitled to make

improvements in the property and construct buildings is a

clear indication of the fact that the transaction is a lease.

Learned counsel relied on the definition of ‘ottikuzhikanam’

as contained in Section 2(39A) of the Kerala Land Reforms

Act and contended that the transaction can only be a lease.

Considerable reliance was placed on the decision reported in

Raman Pillay Kesava Pillay v. Kochukunju Sankaran

(1972 K.L.T. 589(F.B.))

4. Per contra, learned counsel appearing for the

respondents pointed out that a reading of the documents

will clearly show that the transaction is nothing but a simple

S.A.841/1997. 4

mortgage, possession having granted to the transferee. The

mere fact that the mortgagee is allowed to make

improvements and also to construct a building does not

change the character of the transaction. Learned counsel in

support of his contention relied on the decision reported in

Vivekanandan v. Sadasivan (1975 K.L.T. 1)

5. The issue involved is regarding the construction

of Ext.A1 document. Simply because the document is

nomenclatured as ottikuzhikanam does not lead to the

conclusion either way, that is it is a mortgage or a lease.

The well settled principle is that the document has to be

read as a whole and then a conclusion has to be drawn as to

whether it is a lease or a mortgage. The distinction between

a mortgage and a lease is well settled. While the transfer of

interest in the case of a lease is for enjoyment of the

property, in the case of mortgage, it is as security for a debt

incurred by the mortgagor. The relevant portion of Ext.A1

reads as follows:

S.A.841/1997. 5

6. The debt incurred is a sum of Rs.400/- and the

extent of property transferred is only 20 cents. One may at

once notice that the transaction was of the year 1961.

Rs.400/- for 20 cents was a huge amount at that point of

S.A.841/1997. 6

time. The document contains an express provision of

surrender on payment of the mortgage amount and it is also

stated that if any building has been put up by the

mortgagee, he is entitled to remove the same.

7. In the decision reported in Raman Pillay

Kesava Pillay v. Kochukunju Sankaran (1972 K.L.T. 589

(F.B.)) it was held as follows:

“To attract S.2(22) there must be the transfer

of an interest in an immovable property to another

person for the latter’s enjoyment; to be more

precise the purpose of the transfer must be the

enjoyment of the property by the transferee. If,

on the other hand, the object of the transer is to

constitute the concerned property a security for

the consideration received by the transferor the

resulting transaction is only a possessory

mortgage, and the subsequent possession or

enjoyment of the property by the transferee is

only an incident of the transaction and not its

purpose. The question to be considered is

whether Exts.P3, P4 and P5 satisfy this crucial

test. It is not possible to spell out from the

express provisions of the three deeds any

S.A.841/1997. 7

intention on the part of the parties to create a

landlord tenant relationship. The holding

transferred is a paddy land measuring one acre

and 36 cents, and within a short span of two years

and two months it was subjected to three

successive charges. The total consideration

exceeds sircar rupees 1408, which is by no means

a small amount considering the purchase value of

money as obtained on the dates of the loans.

From Ext.P5 it could be seen that the transferee

Raman Pillai advanced from his pocket an amount

of Rs.373.14 chms, for managing certain other

properties of the transferor Illom. It is not

probable that the Illom could have thought of

charging its immovable property for such a

comparatively small amount if it was in a position

to discharge the debt by ready payment. The

provision in the deeds prohibiting the transferee

from; demanding repayment of the advances is

ore indicative of the financial strain the transferor

was undergoing than as the expression of his

intention to assume the role of a generous

landlord. Similarly, the reservation of an annual

michavaram is not repugnant to the concept of an

otti transaction. Michavaram in such a context

S.A.841/1997. 8

merely represents the balance of the profits of the

property to which the owner is entitled, after

meeting the interest charges due on the principal

advanced. In view of the express terms used in

these transactions as well as the attendant

circumstances we are satisfied that the transfers

in this case were not for the purpose of enjoyment

of the property by the transferee, but only for the

purpose of securing the advances received under

the respective transactions. It follows that the

transaction evidenced by the documents could not

be deemed to be kanoms within the meaning of

S.2(22).”

In the decision reported in Vivekanandan v. Sadasivan

(1975 K.L.T. 1) it was held as follows:

“In examining such a transaction there are

two stages. At the first stage the document must

be read as a whole and in its entirely giving due

weight to every term in it and the nomenclature of

the document and keeping in mind the

surrounding circumstances. If on a reading of the

document in the manner indicated above, it is

evident that there has been a transfer for

S.A.841/1997. 9

enjoyment for rent or other consideration, then

the transaction is a lease and no further question

arises. Such cases, where it is possible and the

first stage, to reach the conclusion that the

transaction is a lease, are very rare, and occur but

seldom. The expressions “to any extent a lease”

or whether “a lease at all…” occurring in

paragraphs 5 and 6 of the judgment in Krishnan

Nair v. Sivaraman Nambudiri will be applicable

only to those transactions of the kind mentioned

above and not to other composite transactions. In

the case of ‘other composite transactions’ which

are referred to in paragraph 15 of the judgment in

Hussain Thangal v. Ali and again in paragraph 10

of the judgment in Krishnan Nair v. Sivaraman

Nambudiri, that is, transactions other than those

where it is evident that the transfer was for

employment already referred to , the question

whether the transaction evidences a lease or a

mortgage will have to be determined by taking

into consideration all th factors which are

pertinent and by applying the tests detailed in

paragraph 6 of the judgment in Hussain Thangal v.

Ali, read in the light of the modifications made in

paragraph 9 of the judgment in Krishnan Nair v.

S.A.841/1997. 10

Sivaraman Nambudiri in regard to the fourth test,

and bearing in mind the observations in paragraph

8 of the same judgment in regard to the second

test. On applying the procedure indicated above

if it is found that the elements of a lease

predominate so as to justify the inference that the

dominant intention was to transfer the property

for enjoyment, the transaction must be held to be

a lease. On the other hand, if the predominant

elements indicate a transfer by way of security,

then the transaction must be held to be a

mortgage.”

Section 2(39A) of the Kerala Land Reforms Act reads as

follows:

” “Ottikuzhikanam” means a transfer for

consideration by a person to another of any land

other than nilam for the enjoyment of that land

and for the purpose of making improvements

thereon, but shall not include a mortgage within

the meaning of the Transfer of Property Act,

1882.”

S.A.841/1997. 11

8. A reading of the above provision shows that

ottikuzhikanam means the transfer of a property for

consideration for the enjoyment of that land and for the

purpose of making improvements thereon. That means it

should have all the characteristics of a lease as known in

law. The definition extracted above clearly shows that it

does not take in a mortgage within the meaning of Transfer

of Property Act. As already noticed, if on a construction of

the terms of the document one comes to the conclusion that

the transfer is for the purpose of enjoyment then it is a

lease. If the purpose of transfer is to hold it ad a debt, the

transaction is a mortgage. In the case on hand, it has to be

noticed that there is no provision for payment of any

premium or rent or interest. True, the mortgagee is allowed

to make improvements in the property and to construct

building therein, but they are only incidental to a mortgage.

The dominant purpose is not for enjoyment of the property,

but as a security for the debt incurred by the mortgagor.

Viewed from this angle, the decision in Raman Pillay

S.A.841/1997. 12

Kesava Pillay’s Case relied on by the learned counsel for

the appellants is of no help to them and does not take a

different view.

9. The contention of the defendants in the suit

that they are entitled to fixity of tenure or kudikidappu were

found against by the Land Tribunal. The lower appellate

court has observed that the mere direction to pay Sirkar tax

cannot be treated to be “other consideration” in view of the

decision reported in Kunhamina Umma v. Paru Amma

(1971 K.L.T. 163). The lower appellate court has construed

the document in its entirety and has come to the conclusion

that the purpose of transaction is as a security for the debt

and the transaction evidences mortgage only. The finding

arrived at by the courts below seems to be quite appropriate

and in consonance with the terms of the document. No

interference is called for with the finding of the court below.

10. It is unfortunate that the defendants thought

it unnecessary to adduce evidence regarding the value of

improvements. Therefore the trial court, in the absence of

S.A.841/1997. 13

any evidence in that regard, granted a sum of Rs.100/- as

value of improvements. The lower appellate court also

considered this issue and found that in the absence of any

evidence the defendants are not entitled to get more

amount in that regard.

The result of the above discussion is that the

Second Appeal is without any merit and it is liable to be

dismissed. I do so confirming the judgments and decrees of

the courts below. There will be no order as to costs.

P. BHAVADASAN,
JUDGE

sb.