IN THE HIGH COURT OF KERALA AT ERNAKULAM
RP.No. 815 of 2009()
1. NAGAMANGALATHILLATH SUBRAMANIAN
... Petitioner
2. NAGAMANGALTHILLATH SANKARAN NAMBOODIRI
Vs
1. PORKALATHILLATH VASUDEVAN
... Respondent
2. PROKALATHILLATH PADAMANABHAN
3. PROKALATHILLATH KRISHNAN NAMBOODIRI,
4. NAGAMANGALATHILLATH SREEDHARAN
5. PROKALATHILLATH SAVITHRI ANTHARJANAM
6. DAUGHTER PORKULATHILLATH SANDHYA
7. BROTHER PORKULATHILLATH EASWARAN
8. BROTHER PORKULATHILLATH DAMODARAN
For Petitioner :SRI.K.MOHANAKANNAN
For Respondent : No Appearance
The Hon'ble MR. Justice HARUN-UL-RASHID
Dated :15/03/2010
O R D E R
HARUN-UL-RASHID,J.
--------------------------
R.P.NO.815 OF 2009 IN
R.S.A.NO.1069 OF 2007
--------------------------
DATED THIS THE 15TH DAY OF MARCH, 2010
O R D E R
Review petitioners are the appellants in
R.S.A.No.1069/2007. This court in the judgment sought to be
reviewed considered the contentions of the appellants and held
that the conclusions arrived at by the trial court as well as the
Appellate Court solely rest on facts. This Court held that there
are no grounds made out by the appellants to invoke the
jurisdiction under Section 100 of the Code of Civil Procedure.
The learned counsel for the review petitioners submitted that
Ext.A1 document was not properly construed or appreciated by
the fact finding courts. According to the learned counsel, the suit
was filed pointing out that 32 cents of property described as B
schedule form part of plaint A schedule property. The counsel
submitted that the fact finding court did not appreciate the
-2-
R.P.No.815/09
evidence on record properly and wrongly held that no property is
held by the plaintiffs the south of the pathway, which is a part of
1.04 acres. The courts below elaborately considered the
contentions of the appellants. The trial court, after examining the
documents and oral testimonies of the contesting parties, held
that the plaintiffs are having only 66 cents in RS.No.66/1
whereas by virtue of Exts.B1 and B2 the defendants are holding
more extent than 1 acre 75cents. The court below also taken note
of the admissions made by PW1. PW1 testified before the
court below that the present defendants are having property on
the southern side of his 66 cents. The trial court and the
Appellate Court on the basis of the evidence on record,
concluded that the plaintiffs are having ownership and possession
of 66 cents of land in R.S.No.99/1. The trial court further held
that the pathway is the demarcating southern boundary of the
plaintiffs’ property and that the extent of which has been
established as 66 cents vide Exts.B3 to B5. The trial court also on
-3-
R.P.No.815/09
evidence recorded the fact that the plaintiffs are not in possession
of the B schedule property and therefore not entitled to the relief
of injunction. I have reiterated the findings of the trial court,
which was confirmed by the Appellate Court and held that the
findings entered by the courts below are based on facts,
circumstances and evidence. That is the reason, this Court
preferred to dismiss the appeal in limine, after holding that there
is no scope for interference by invoking Section 100 of the
C.P.C. For the very same reasons, the review petition lacks merit
and accordingly dismissed.
Sd/-
HARUN-UL-RASHID,
JUDGE.
kcv.