High Court Kerala High Court

Princy vs Jose on 13 March, 2009

Kerala High Court
Princy vs Jose on 13 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

SA.No. 515 of 2000(C)



1. PRINCY
                      ...  Petitioner

                        Vs

1. JOSE
                       ...       Respondent

                For Petitioner  :SRI.RENJITH THAMPAN

                For Respondent  :SRI.P.R.VENKETESH

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :13/03/2009

 O R D E R
                                                                        "C.R."
                           THOMAS P.JOSEPH, J.
               = = = = = = = = = = = = = = = = = = = = = = = =
                              S.A. No.515 of 2000
                                       AND
                              S.A. No.920 of 2000
                = = = = = = = = = = = = = = = = = = = = = = = = =
                Dated this the 13th        day of March,    2009

                                J U D G M E N T

———————-

The substantial questions of law raised for a decision are as to

the character and enforceability of a covenant by the assignee of

the covenantee.

2. Short facts necessary for a decision of these second

appeals are: The building, portions of which are involved in these

appeals together with the land whereon it was situated originally

belonged to Cherchi (hereinafter called “the covenantee”). She, as

per Ext.A1, assignment deed No.2449/1968 dated 13.8.1968 sold the

southern half of the building and land to Enasu with a covenant

which is as follows:

“…though one half of the northern wall of

the building in the schedule property is included

in this (deed), in case of reconstruction of the

said building (in the portion assigned under

Ext.A1), separate wall shall be constructed in

such a way as not to cause damage to the

northern wall and leaving a space of 12 fingers

towards south from the said wall….”

S.A. Nos.515 & 920 of 2000
-: 2 :-

On the same day the northern portion of the building and the land was

assigned to the respondent/defendant as per assignment deed

No.2450/1968 (the date mentioned at the beginning of the document

is 18.3.1968 which is obviously a mistake), the certified copy of which

is Ext.A2. A similar covenant as provided in Ext.A1 and extracted

above was made in Ext.A2 also directing the respondent to leave the

same space towards north from the common wall. Enasu who got the

southern portion of the building and land as per Ext.A1 assigned that

portion to John as per Ext.A3, assignment deed dated 7.7.1973. John

reconstructed the building in the southern portion complying with the

covenant contained in Exts.A1 and A3 and assigned the reconstructed

building and land to the deceased first appellant (first plaintiff) as per

Ext.A4, assignment deed dated 29.5.1974. Second appellant/second

plaintiff is the husband of the first appellant. While they were in

possession and enjoyment of the building and land as per Ext.A4,

respondent started reconstructing his portion of the building on the

northern portion. Appellant Nos.1 and 2 instituted the suit for a decree

for prohibitory injunction to restrain the respondent from constructing

the building without leaving space at a width of 12 fingers as directed

in Ext.A2, the assignment deed in his favour. No interim order was

passed in the suit. Even when the suit was pending, respondent

S.A. Nos.515 & 920 of 2000
-: 3 :-

proceeded with the construction. Thereon plaint was amended

incorporating a prayer for mandatory injunction to direct the

respondent to remove the portion of the building allegedly constructed

with the space of 12 fingers from the boundary wall. Learned Munsiff

held that the intention of the covenantee was to safeguard the

remaining portion of the building, there was no intention to retain the

common wall for ever without any support and without making it as

part of the building and since both sides have reconstructed the

portion of the building in the lands assigned to them it is not necessary

to leave any space as per the covenant. However, since the

respondent was found to have trespassed into the land belonging to

the appellant, mandatory injunction was granted directing the

respondent to demolish the construction he made within the southern

half of the common wall. Respondent took up the matter in appeal.

Appellant Nos.1 and 2 preferred Cross Appeal in so far as learned

Munsiff refused to enforce the covenant. The first appellate court

while agreeing with the learned Munsiff as to the intention of the

covenantee, held that as the covenantee (transferor) has assigned the

remaining portion of the property without leaving anything to be

enjoyed further, the assignee from the covenantee cannot enforce the

covenant. The first appellate court also held that the common wall

S.A. Nos.515 & 920 of 2000
-: 4 :-

became the exclusive wall of the respondent, the allegation of

trespass is not proved and accordingly allowed the appeal, dismissed

the cross appeal and non-suited appellant Nos.1 and 2. Hence these

second appeals.

3. Learned counsel for appellants contended that the view

taken by the first appellate court that the covenant is not enforceable

by the assignee of the covenantee is not sustainable in law and

placed reliance on the decisions in Leela v. Ambujakshy (1989

(2) KLT 142) and Joseph George v. Chacko Thomas (1992

(1) KLT 6). Learned counsel also assailed the finding of the courts

below as to the interpretation given to the covenants in Exts.A1 and

A2 and the finding of the first appellate court that the common wall

now exclusively belongs to the respondent and that the trespass

alleged is not proved.

4. In Ext.A3, assignment deed in favour of John executed by

Enasu (the assignee under Ext.A1), it is stated that in case the

assignee (John) is reconstructing the building (in the southern portion),

he shall comply with the covenant contained in Ext.A1. Admittedly,

John reconstructed the building complying with the covenant in Ext.A1

in the southern portion he took as per Ext.A3 and later sold to

appellant No.1 as per Ext.A4. Exhibits A1, A3 and A4 which conferred

S.A. Nos.515 & 920 of 2000
-: 5 :-

title and possession of the southern portion of the building on

appellant No.1, and her assignors there is no specific assignment of

the benefit of the covenant imposed on the respondent as per Ext.A2.

Learned counsel for the respondent therefore argued that the

covenant in Ext.A2 being positive in character, cannot be enforced by

an assignee from the covenantee since according to the learned

counsel, a positive covenant though for the beneficial enjoyment of the

property of the transferor (covenantee) binds only the parties to the

contract (Ext.A2 in this case). The character of the covenant in

Ext.A2 is required to be decided.

5. Tulk v. Moxhay (1848) 2 Ph. 774) = (1843-60) All E.R.

9), is one of the earliest decisions concerning the nature, character

and enforceability of covenants. A covenant between vendor and

purchaser on the sale of the land that the purchaser and his assigns

shall use or abstain from using the land in a particular way was held to

be enforceable in equity against all subsequent purchasers with

notice. It was then thought whether the rule laid down in Tulk’s

case as to the enforceability of covenant against an assignee of the

covenanter on the doctrine of equity applied regardless of whether

the covenant is affirmative or restrictive (negative) in character. The

question was answered in the decisions in Haywood v. The

S.A. Nos.515 & 920 of 2000
-: 6 :-

Brumswick Permanent Benefit Building Society (1881) 8

QBD 403), London and South Western Railway Co. v.

Gomm (1882) 20 Ch.D. 562) and Austerberry v. Corporation

of Ordham (1885) 29 Ch.D. 750). Brett, L.J. said in Haywood’s

case on the rule in Tulk’s case that:

“….it seems to me that the case decided

that an assignee taking the land subject to a

certain class of covenants is bound by such

covenants if he has notice of them, and that the

class of covenants comprehended within the

rule is that covenants restricting the mode of

using the land only will be enforced……”

(emphasis supplied)

Jessel M.R. said in London and South Western Railway Company’s

case that:

“….the covenant in Tulk v. Moxhay was

affirmative in terms, but was held by the court

to imply a negative. Where there is a negative

covenant expressed or implied, as, for

instance, not to build so as to obstruct a view,

or not to use a piece of land otherwise then as

S.A. Nos.515 & 920 of 2000
-: 7 :-

a garden, the court interferes on one or other

of the above grounds….”

Sir James Hannen said in the same case that the decision in

Haywood’s case (referred supra),

“put a wholesome restriction upon the

application of Tulk v. Moxhay by laying down

this rule that is only applies to restrictive

covenants, and does not apply to an affirmative

covenant such as …..”

Austerberry’s case also held that the doctrine in Tulk v. Moxhay is

limited to restrictive (negative) covenants. The Indian law follows the

law in England relating to enforceability of covenants as laid down in

Tulk v. Moxhay and the later decisions. Sections 11 and 40 of the

Transfer of Property Act (for short, “the Act”) deal with enforcement of

covenants.

6. Section 11 of the Act reads thus:

“11. Restriction repugnant to

interest created.- Where, on a transfer of

property, an interest therein is created

S.A. Nos.515 & 920 of 2000
-: 8 :-

absolutely in favour of any person, but the

terms of the transfer direct that such interest

shall be applied or enjoyed by him in a

particular manner, he shall be entitled to

receive and dispose of such interest as if there

were no such direction.

Where any such direction has been made

in respect of one piece of immovable property

for the purpose of securing the beneficial

enjoyment of another piece of such property,

nothing in this section shall be deemed to

affect any right which the transferor may have

to enforce such direction or any remedy which

he may have in respect of a breach thereof”.

Section 40 of the Act reads thus:

“40. Burden of obligation imposing

restriction on use of land.-Where, for the

more beneficial enjoyment of his own

immovable property, a third person has,

independently of any interest in the immovable

property of another or of any easement

thereon, a right to restrain the enjoyment in a

particular manner of the latter property, or

Where a third person is entitled to the

benefit of an obligation arising out of contract

S.A. Nos.515 & 920 of 2000
-: 9 :-

and annexed to the ownership of immovable

property, but not amounting to an interest

therein or easement thereon, such right or

obligation may be enforced against a

transferee with notice thereof or a gratuitous

transferee of the property affected thereby, but

not against a transferee for consideration and

without notice of the right or obligation, nor

against such property in his hands”.

Section 11 refers to positive covenants and Sec.40, negative

covenants. Even between the transferor and transferee a condition

that the property would be enjoyed by the transferee in a particular

manner would be void. But such a restriction will be saved if it is for

the beneficial enjoyment of the property retained by the transferor, by

the second part of Sec.11. In Leela v. Ambujakshy (referred supra)

this Court considered the scope of application of a positive covenant

under the second part of Sec.11 of the Act. In Joseph George v.

Chacko Thomas (referred supra) the Division Bench ruled that a

positive covenant for the beneficial enjoyment of the property of the

transferor is saved only as between the parties to the transfer as per

Sec.11, but a negative covenant for such beneficial enjoyment would

be binding not only the original parties but even on subsequent

S.A. Nos.515 & 920 of 2000
-: 10 :-

transferees.

7. Are the covenants provided in Exts.A1 and A2 and

extracted above, negative in character? The covenant is that while

reconstructing the building, the assignees (covenanters) of Exts.A1

and A2 shall leave a space having width of 12 fingers to their

respective side from the common wall. It is true that negative

words are not invoked in Exts.A1 and A2 while describing the

covenant. But the absence of negative words cannot by itself always

indicate that the covenant is of positive character. To decide that, one

has to look into the substance of the covenant. The Calcutta High

Court held in Kumar Chandra v. Narendra Nath (AIR 1930

Calcutta 357):

“absence of negative form of expression

in a covenant is immaterial when from the

substance of the agreement a negative

agreement can be seen to be implied and the

principle of restrictive covenants will then

apply”.

Similar view was taken by the same Court in Moti Lal Doga v.

Iswar Radha Damodar (AIR 1936 Calcutta 727). There, the

S.A. Nos.515 & 920 of 2000
-: 11 :-

covenant sought to be enforced was to keep pillars of 12 cubits in

dimension in the land. It was held (on admission by the parties) that it

was a negative covenant although positive in form. In this case, the

covenant is to leave a space having width of 12 fingers to the

respective sides from the common wall in case the assignees of the

respective portions wanted to reconstruct their portion of building.

The covenant forbids the assignees under Exts.A1 and A2 from

constructing any portion of the building within the space having width

of 12 fingers from the common wall. The covenant though positive in

form, is truly negative in its essence and character.

8. In this case the covenant is sought to be enforced by an

assignee from the covenantee (transferor under Exts.A1 and A2) against

the covenanter (respondent), he being the assignee from the covenantee

(transferor) under Ext.A2. The covenant is sought to be enforced

against the covenanter himself. Even without reference to the second

part of Sec.11 of the Act the covenant could said to be enforceable against

the respondent as it satisfied the requirements of Sec.40 of the Act.

9. Then the question is whether the deceased first appellant

being an assignee from the covenantee, the additional appellants

could enforce the negative covenant in Ext.A2 without a specific

assignment of the benefit of the covenant in favour of the deceased

S.A. Nos.515 & 920 of 2000
-: 12 :-

first appellant? Exhibits A1, A3 and A4 as per which she acquired title

do not specifically assign the benefit of the covenant provided under

Ext.A2. Collins L.J. stated in Rogers v. Hosegood (1900) 2 Ch.D.

388) thus:

“…these authorities establish the

proposition that, when the benefit has been

once clearly annexed to one piece of land, it

passes by assignment of that land, and may be

said to run with it, in contemplation as well of

equity as of law, without proof of special

bargain or representation on the assignment.

In such cases it runs, not because the

conscience of either party is affected, but

because the purchaser has bought something

which inhered in, or was annexed to, the land

bought”.

(emphasis supplied)

Following these observations the Calcutta High Court in

Mathewson v. Ram Kanai Singh Deb. (1909) XXXVI ILR

Calcutta 675) held thus:

“..one very important test whether the

S.A. Nos.515 & 920 of 2000
-: 13 :-

benefit of burden of a covenant or contract in

any particular case runs with the land or not is

whether such covenant or contract in its

inception binds the land. It is does, it is then

capable of passing with the land to subsequent

assignees, if it does not, it is incapable of

passing by mere assignment of the land….”

(emphasis supplied)

Therefore, if the covenant bound the land at the inception it goes with

the land for the benefit of the assignee of the covenantee and a

specific assignment of the covenant in favour of the assignee (of the

covenantee) is not required.

10. Halsbury’s Laws of England, Vol.14, 3rd Edn. (Page

564) states as regards covenants running with the land in equity

that the equitable doctrine relating to restrictive covenants is confined

to covenants of a negative nature. It states that:

“Where a vendor retains land which is

sufficiently defined and which is capable of

being benefited by the covenant at the time

when it is imposed, and the covenant is

expressed to be for the benefit of that land and

every part thereof, then the benefit of the

S.A. Nos.515 & 920 of 2000
-: 14 :-

covenant is annexed to the land and passes on

a subsequent conveyance of the land or any

part thereof without express mention, even

though the purchaser is not aware of the

existence of the covenant. It constitutes an

equitable interest in the land and passes, not on

the ground that a subsequent purchaser has

expressly bought it, but because it inheres in or

is annexed to the land which he has brought.

Moreover, although the covenant is not taken

for the benefit of the defined land “or any part

thereof”, yet the benefit will pass on an

assignment of part, if the conveyance shows an

intention that the covenant should be annexed

to each part of the land”.

In this case it is seen from Ext.A1 and A2 that the covenant not to

construct any portion of the building within a space of 12 fingers from

the common wall on either side was stipulated for the protection of

the common wall (as it then stood) which was necessary for

enjoyment of the respective portions of the building. That covenant

being negative in character bound the land at the very inception and

hence in my view runs with the land for the beneficial enjoyment of

which it was imposed. Hence, a specific assignment of the benefit of

the covenant in favour of the assignees of the covenantee is not

S.A. Nos.515 & 920 of 2000
-: 15 :-

required. That apart, Exts.A1, A3 and A4 show that while assigning

the southern portion of the building and the land to Enasu, John and

appellant No.1, respectively all rights of the vendor (which should

include the benefit of the covenant imposed on the respondent under

Ext.A2) in the property was conveyed to the purchasers. Hence the

assignee of the covenantee was entitled to enforce the covenant

against the respondent.

11. Then the question is whether in enforcement of the

negative covenant in Ext.A2 a mandatory injunction could be issued

directing the respondent to demolish the building constructed within

the space having the width of 12 fingers? Learned counsel for

respondent contends that a reading of the covenant in Exts.A1 and

A2 would show that it is only for protection of the common wall so long

as it existed that the covenant has life. The covenant imposed by the

covenantee on the assignees of the two portions of the building, as

could be understood on a reading of the relevant documents (Exts.A1

and A2) was intended for the protection of the common wall. If any

of the assignees under Exts.A1 and A2 wanted to reconstruct his part

of the building, he was required to leave a space of 12 fingers from

the common wall. I have no reason to think that the covenantee

wanted the common wall to remain as such for all times to come

S.A. Nos.515 & 920 of 2000
-: 16 :-

without any support from either side and even after the assignees of

the two portions reconstructed their portion of the building. In this

case it is admitted by the appellants that John, the assignor of

appellant No.1 has reconstructed the building in his part of the land.

The common wall is not retained by the parties. Therefore at the

time when the respondent was reconstructing the building in the

northern portion it was not necessary to leave the space having width

of 12 fingers. In that situation appellants could not enforce the said

covenant against the respondent. I do not find anything illegal or

irregular in the first appellate court taking that view on an

interpretation of the relevant covenant in Exts.A1 and A2. Hence the

prayer for mandatory injunction directing the respondent to remove

the portion of the building falling within the space of 12 fingers cannot

stand.

12. It is contended by the learned counsel for appellants that

there are other positive covenants in Ext.A2 which required the

respondent to provide sluice gutter to prevent water falling on the

common wall, etc. According to the learned counsel, respondent is

bound to comply with those covenants. I do not consider it necessary

to go into the question of enforceability of those positive covenants in

these appeals since no relief in that line is asked for in this suit. The

S.A. Nos.515 & 920 of 2000
-: 17 :-

question whether those covenants are enforceable by the assignees

of covenantee has to be decided in appropriate proceedings.

13. It is lastly contended by the learned counsel for the

appellants that at any rate, respondent trespassed into the half

portion of the common wall belonging to the appellants and that the

trespass being after the institution of the suit, first appellate court

was not justified in interfering with the mandatory injunction granted

by the learned Munsiff directing the respondent to demolish that part

of the building. Learned counsel invited my attention to Ext.C1, report

of the Advocate Commissioner.

14. I have gone through the report of the Advocate

Commissioner. It is not clear whether there was any trespass areally

or otherwise. Moreover, there was no order of injunction in force at

the time the alleged construction was made. I do not forget that the

court is not powerless to mould relief taking into account events that

took place after the institution of the suit. But the mandatory

injunction prayed for being on the strength of title claimed by the

appellants, that relief could not be granted on surmises and

conjectures. The alleged trespassed area must be measured and

properly identified before relief is granted. Such evidence is not

available in this case. First appellate court therefore was justified in

S.A. Nos.515 & 920 of 2000
-: 18 :-

interfering with the mandatory injunction granted by the learned

Munsiff. But the observation made by the first appellate court in

paragraph 9 of its judgment that the common wall became the

exclusive wall of the respondent, on the facts, evidence and

circumstances of the case was not warranted. That question has to

be decided in appropriate proceeding. I make it clear that it will be

open to the appellants to sue for recovery of possession or mandatory

injunction as the case may be, in case there is any trespass into the

portion of the land belonging to them if they are otherwise entitled to

such a course.

With the above observation these second appeals are

dismissed. No costs.

THOMAS P.JOSEPH, JUDGE.

vsv

THOMAS P.JOSEPH, J.

===================
S.A. NO. 515 OF 2000
AND
S.A. NO.920 OF 2000
===================

J U D G M E N T

13TH MARCH, 2009