High Court Kerala High Court

Thomas vs Sosannam on 7 October, 2010

Kerala High Court
Thomas vs Sosannam on 7 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

AS.No. 28 of 1997(C)



1. THOMAS
                      ...  Petitioner

                        Vs

1. SOSANNAM
                       ...       Respondent

                For Petitioner  :SRI.N.P.SAMUEL

                For Respondent  :SRI.P.VIJAYA BHANU

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
The Hon'ble MR. Justice P.BHAVADASAN

 Dated :07/10/2010

 O R D E R

THOTTATHIL.B.RADHAKRISHNAN & P.BHAVADASAN, JJ.

————————————————————————

AS No.28 of 1997-E

————————————————————————

Dated 7th October 2010

Judgment

Thottathil.B.Radhakrishnan, J.

We have heard the learned counsel for the

parties. The suit is of the year 1991. In the normal course,

all efforts should have been made at this end to decide the

matter, without making an order of remand. But, on the

facts and for the reasons, we would note hereunder, we

are persuaded to make this order of remand.

2. The five plaintiffs are the daughters and the

defendant, the sole son of late Elia, who died on

24.04.1984. Sometime in 1971, an item of property stated

to be measuring about 17 cents in Thrissur district, was

purchased in the joint names of mother Elia and her son,

the defendant. In 1991, the daughters sued for partition on

the plea that one of the property covered by Ext.A1

AS No.28/97 2

belonged to Elia and therefore, each among the daughters

was entitled to 1/6th share in the one half share of their

mother.

3. The defendant opposed, contending that the

property was purchased and the building therein was put

up and different improvements made thereafter, utilising

solely, his own funds. He pleaded that he, who was

employed with the Merchant Navy, was the sole earning

member and has expended even for marrying off the elder

among the daughters and the younger ones were even

provided education at his expense. He also pleaded that

since he had been in Merchant Navy, his mother’s name

was shown in all the documents so that she could manage

the affairs of the properties. At trial, the third plaintiff gave

evidence as PW1. She virtually said nothing, contradicting

the defence set up by the defendant. The defendant

mounted the box, spoke in terms of his case and exhibited

a long series of documents from Exts.B1, B1(a) to B1(z),

B1(aa) to B1(aw) and B2 to B5 including B3(a) and B4(a).

AS No.28/97 3

These included the invoices of the Electricity Board,

building tax receipts, accounts regarding wages, vouchers

etc.

4. The court below took the view that the plea of

the defendant is hit by the Benami Transactions

(Prohibition of the Right to Recover Property) Act, 1988

and accordingly, passed a preliminary decree.

5. The learned counsel for the parties rightly

pointed out that there had not been any proper

adjudication, focusing on S.45 of the Transfer of Property

Act and the real issue between the parties has not been

decided. It is also suggested by the learned counsel for the

respondents plaintiffs that her clients appear to have had a

dearth of proper legal advice and assistance, in so far as

there is lack of materials on record, though his clients have

now been able to trace out some documents, showing that

their mother Elia was having funds with her, including by

the sale of a property, that stood in the joint names of Elia

and her son – the defendant, immediately preceding

AS No.28/97 4

Ext.A1.

6. With the aforesaid, we are satisfied that the

parties in this case, though could not settle their dispute in

spite of mediation, need to be extended an opportunity to

further amend the pleadings and adduce evidence to have

the real issues arising between them, contested. To

facilitate this, we are of the view that the case needs to be

remanded. In the result, the impugned decree is set aside

and the suit is remanded to the trial Court for trial and

disposal de novo in accordance with law after affording an

opportunity to both sides to amend their pleadings and

adduce further evidence. The court below will look into the

evidence on record and also any further evidence that

would be brought on record in adjudicating the matter

further. The parties will appear before the court below on

25.10.2010. The suit being of the year 1991, the court

below will make an endeavour to expedite the final disposal

AS No.28/97 5

of the case. The office will send back the LCR forthwith.

There will be no order as to costs.

THOTTATHIL.B.RADHAKRISHNAN,
JUDGE

P.BHAVADASAN, JUDGE

sta

AS No.28/97 6