High Court Kerala High Court

Visalakshy vs Nadarajan on 5 June, 2008

Kerala High Court
Visalakshy vs Nadarajan on 5 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

SA.No. 834 of 2002(G)


1. VISALAKSHY, SHAJI BHAVAN, ELAMKULAM,
                      ...  Petitioner
2. SREEDHARAN OF DO. DO.
3. SARASWATHY, CHARUVILA VEEDU,
4. VILASINI, OF DO. DO.
5. ASOKAN, OF DO. DO.
6. VASANTHARAN, OF DO. DO.
7. SULOCHANA, OF DO. DO. DO.

                        Vs



1. NADARAJAN, MUNDUM THALACKAL VEEDU,
                       ...       Respondent

2. CHANDRARAJAN, OF DO. DO.

3. THANKAMMA, OF DO. DO.

4. SASIDHARAN, KUNIL VEEDU,

5. RETNAMMA, MURIKAVILASAM, KOTTACKERAM,

6. OMANA, PUTHUVAL PUTHEN VEEDU,

7. ASOKAN, OF DO. DO.

8. VASANTHA RAJAN, OF DO. DO.

9. VILASINI, OF DO. DO.

10. SULOCHANA, SYAM NIVAS, KOTTAPPURAM,

11. SANTHAKUMARI, BHARGAVAN BHAVAN,

12. SYAMALAKUMARI, AGED 45 YEARS,

13. B.SYAMSUDHA, AGED 23 YEARS, OF DO. DO.

14. B.SYAM, AGED 21 YEARS, OF DO. DO. DO.

15. OMANA, CHARUVILA VEEEDU, KOTTACKERAM,

                For Petitioner  :SRI.V.PREMCHAND

                For Respondent  :SRI.A.P.CHANDRASEKHARAN (SR.)

The Hon'ble MR. Justice K.P.BALACHANDRAN

 Dated :05/06/2008

 O R D E R
               K.P. Balachandran, J.
            ---------------------------
               S.A.No. 834 of 2002
            ---------------------------

                     JUDGMENT

Defendants 5 and 6 and the legal representatives

of the deceased seventh defendant, who were

respectively appellants 1 and 2 and additional

appellants 4 to 9 in A.S.No.171/96 on the file of

the District Court, Kollam, filed assailing the

judgment and decree passed by the trial court, are

the appellants in this second appeal, assailing the

concurrent decrees and judgments passed by the

courts below.

2. The first respondent, who was the original

plaintiff, instituted O.S.No.515/91 on the file of

the Munsiff’s Court, Paravoor in Kollam District

for a decree of declaration and partition, inter

alia on the allegations that the scheduled

properties of one acre and thirty three cents

comprised in Sy.No.11062 of Parippally Village with

the adjoining property of 53 cents belonged to

Velayudhan Raman; that he executed mortgage in 1103

SA 834/01 2

and 1121 M.E.; that the mortgage right later got

vested with Kochappi Janaki, the wife of the

seventh defendant and the mother of defendants 5

and 8 to 13 vide Document No.2233/1121; that the

jenmi Velayudhan Raman expired and the jenm right

devolved on his children Neelakandan, Kesavan,

Velu, Padmanabhan and Raghavan, each being entitled

to 1/5 share; that while so, on 16.8.1963, the

mortgagee Kochappi Janaki executed Exhibit A7

Release Deed in favour of the children of Raman;

that as per Exhibit A8, the children of Raman,

namely, Neelakantan and others, executed sale deed

in favour of Kochappi Janaki with respect to 53

cents of property from out of one acre and eighty

six cents, which stood under mortgage originally;

that Raman Neelakantan and Raman Kesavan died and

their rights devolved on their children (ten

children each); that Raman Padmanabhan and Raman

Raghavan died unmarried and issue less at Singapore

after the death of Neelakantan and Kesavan; that

SA 834/01 3

the only surviving brother Raman Velu was the legal

heir of Raghavan and Padmanabhan; that Raman Velu

and the legal heirs of late Neelakantan and Kesavan

were in possession of the scheduled property paying

tax; that on 11.1.1979, Raman Velu, Neelakantan,

Dharmarajan and Kesavan Parameswaran executed

Exhibit A1 sale deed in favour of the plaintiff in

relation to the scheduled property and handed over

Exhibit A7 release deed; that ever thereafter, the

plaintiff is in possession of the said property;

that he has constructed a shed as a prelude to the

construction of a house for which the foundation

has also been put up; that he also made other

improvements in the property; that Kochappi Janaki,

her husband the seventh defendant and their

children were not happy with the purchase of the

property by the plaintiff and they attempted to

block the pathway to the property and attempted to

trespass upon the scheduled property and that

thereupon, the plaintiff filed O.S.No.52/79 against

SA 834/01 4

defendants 5 to 7 and Kochappi Janaki; that they

contended that they are in possession of the

scheduled property on the basis of oral lease; that

they filed SMP 15/79 before the Special Tahsildar,

Kollam, but that was dismissed; that appeal filed

before the Appellate Authority, Attingal as A.A.No.

126/80 was also dismissed; that therefore, the

fifth defendant cannot contend that she has got

oral lease of the scheduled property and that claim

is barred by res judicata and estoppel; that O.S.

No.52/79 was dismissed; that the appeal and the

second appeal filed therefrom were also dismissed,

but, while disposing of the appeal, the District

Court directed that the plaintiff may prefer a suit

for partition and hence the suit. The plaintiff

further alleged that five children of deceased

Velayudhan Raman had 10/50 share each over the

plaint schedule property and ten children each of

Neelakantan and Kesavan got 1/50 share each and

Raman Velu got 3/5 share, which is equal to 30/50,

SA 834/01 5

including the rights of his brothers Padmanabhan

and Raghavan, who died unmarried and issue less;

that as per Exhibit A1 sale deed, he got 30/50

share of Raman Velu and 1/50 share each of

Neelakantan Dharmarajan and Kesavan Parameswaran;

that Kesavan Damodaran and Kesavan Kamalabhai sold

their 2/50 share in favour of the plaintiff as per

Exhibit A2; that Kesavan Yesoda sold her 1/50 share

to the plaintiff as per Exhibit A3; that Maniamma,

Santhakumari and Somaraja and other children of

Neelakantan also sold their 3/50 right to the

plaintiff as per Exhibit A4 sale deed; that Kesavan

Chandran sold his 1/50 share to the plaintiff as

per Exhibit A5; that Bharatharajan, Nalini and

Leela sold their 1/50 share each in favour of the

plaintiff as per Exhibit A6; that Balakrishnan,

Gopi, Sarada and Sarasamma, the children of Kesavan

sold their right in favour of the fourth defendant

and on the basis of that the fourth defendant filed

O.S.No.433/80; that defendants 1 to 3 have got 1/50

SA 834/01 6

share each from the scheduled property and the

remaining 47/50 share belongs to the plaintiff and

therefore, the plaintiff’s 47/50 share has to be

declared and the property has to be partitioned and

separate possession of his share has to be allotted

to him. It is further prayed that if any portion

of the property that falls to the share of the

plaintiff is found to be in possession of

defendants 4 to 6 and Kochappi Janaki, recovery

thereof has to be allowed with mesne profits.

3. Defendants 5 to 7 resisted the suit. All

other defendants remained ex parte. Defendants 5

to 7 contended that all the sale deeds relied on by

the plaintiff are sham documents and were executed

without any consideration; that the scheduled

property is possessed by the fifth defendant

effecting improvements and taking yield from 1963

onwards continuously and uninterruptedly as per an

oral lease; that the sixth defendant, being the

husband of the fifth defendant, is also in

SA 834/01 7

possession and enjoyment of the said property; that

the sale deeds in favour of the plaintiff were got

executed fraudulently; that the fifth defendant’s

mother Janaki got possession of the properties

extending to 1.86 acres, including 53 cents as per

a mortgage of the year 1121 M.E.; that the said

mortgage right happened to be redeemed just for

name sake; that the fifth defendant has continued

to be in possession as lessee and the original

landlords never came to possess the property as per

the release deed; that the plaintiff attempted to

trespass into the property and put up thatched hut;

that defendants 5 and 6 made a complaint to the

police and the police registered case against that;

that thereupon, the plaintiff filed O.S.No.52/79

and that has been dismissed; that the appeal and

the second appeal filed therefrom were also

dismissed; that possession and enjoyment of the

properties by defendants 5 and 6 is continuous and

uninterrupted; that the plaintiff has no right to

SA 834/01 8

challenge the rights of the defendants and that the

suit is barred by res judicata by the decision in

O.S.No.52/79.

4. The trial court raised necessary issues for

trial on the basis of the above pleading and

considering the evidence adduced at trial, which

consisted of oral evidence of PWs 1 and 2 and DWs1

to 4 and documentary evidence Exhibits A1 to A17

and B1 to B5, decreed the suit, declaring that the

plaintiff is entitled to 43/50 share in the

scheduled property and allowed partition and

separate possession of plaintiff’s share and for

recovery thereof with mesne profits from the

contesting respondents. It was also made clear

that the fifth defendant is liable for mesne

profits from the date of the suit, the quantum of

which will be assessed during the final decree

proceedings. It was further made clear that the

plaintiff shall be entitled to right of way to the

property that may be allotted to his share and

SA 834/01 9

covered by Exhibits A7 and A8 documents.

Defendants 5 to 7 were also made liable for the

cost of the suit.

5. Aggrieved by the decree of the trial court,

defendants 5 to 7 filed A.S.No.171/96 against the

plaintiff and other defendants in the suit. The

seventh defendant, who was the third appellant,

died pending the said appeal and his legal

representatives were impleaded as additional

appellants 4 to 9. Similarly, the original

plaintiff, who was the first respondent, also died

and his legal representatives were impleaded as

additional respondents 13 to 15. The first

appellate court considered the appeal on merits and

concurring with the findings of the trial court,

dismissed the said appeal and hence this second

appeal by the aggrieved appellants.

6. When the matter came up for admission

hearing, the only contention that was advanced

before me by the learned counsel for the

SA 834/01 10

appellants, assailing the concurrent verdicts

passed by the courts below is that the courts below

have negatived the claim of adverse possession

advanced by the fifth defendant assigning the

reason that there is no sufficient plea in the

written statement, which enables a plea of adverse

possession being urged and considered. According

to him, it is pleaded in the written statement that

right from 1963 onwards, the fifth defendant was in

absolute and exclusive possession of the scheduled

property to the knowledge of the plaintiff and that

the documents relied on by the plaintiff, including

Exhibit A7 release deed, are sham documents. All

the same, counsel for the appellant submits that

the fifth defendant has no case that Exhibit A7

release deed is sham or void. The counsel for the

appellant has passed on to me for perusal a copy of

the written statement filed jointly by defendants 5

to 7 wherein, it is contended that on the very date

of Exhibits A7 and A8, namely, the release deed in

SA 834/01 11

favour of the landlords executed by Janaki and the

sale deed executed in favour of Janaki in relation

to 53 cents from out of the property covered by the

mortgage, the children of Velayudhan Raman, in whom

the jenm rights have got vested, had given to the

fifth defendant the entire scheduled property by

way of lease and it is ever thereafter that she is

in exclusive possession and enjoyment of the

property.

7. When a contention is raised by the fifth

defendant that she has come into occupation of the

property under a lease, it pre-supposes that she

has no case of her having come into wrongful

possession of the scheduled property. A party, who

sets up a case that he has come into permissive

possession of a property, cannot be heard to

contend that his possession has turned to be

adverse and that she has perfected title by adverse

possession and limitation. In fact, in the written

statement, there is no contention to the effect

SA 834/01 12

that permissive possession, at any point of time,

turned to be adverse to the rights of the real

owners in any manner whatsoever. There is,

therefore, no merit in the contention that the

courts below were repelling the contention of

adverse possession on the ground that there is no

sufficient pleadings to have such a contention

considered. In fact, when permissive possession is

alleged, that is sufficient ground to repel the

contention of adverse possession. No other point

was urged before me by the learned counsel for the

appellants. There is absolutely no question of law

and much less, any substantial question of law to

be considered by this Court in this second appeal.

The Second Appeal, in the circumstances, is

dismissed in limine, refusing admission.





5th June, 2008            (K.P.Balachandran, Judge)
tkv

SA 834/01    13




                 K.P.Balachandran, J.

                ---------------------

                  S.A.No.834 of 2001

                ---------------------

                       JUDGMENT



                    5th June, 2008