High Court Kerala High Court

Raghavan vs Sundari on 13 January, 2011

Kerala High Court
Raghavan vs Sundari on 13 January, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

SA.No. 881 of 1997(E)



1. RAGHAVAN
                      ...  Petitioner

                        Vs

1. SUNDARI
                       ...       Respondent

                For Petitioner  :SRI.S.V.BALAKRISHNA IYER (SR.)

                For Respondent  :SRI.C.RAMAN

The Hon'ble MR. Justice P.BHAVADASAN

 Dated :13/01/2011

 O R D E R
                         P. BHAVADASAN, J.
              - - - - - - - - - - - - - - - - - - - - - - - - - - -
                        S.A. No. 881 of 1997
             - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
           Dated this the 13th day of January, 2011.

                                JUDGMENT

The plaintiff in O.S. 90 of 1989, whose suit was

dismissed by the trial court and which was confirmed in

appeal, is the appellant. During the pendency of this

appeal, he passed away and his legal representatives

have been brought on the party array as additional

appellants 2 to 6.

2. The suit was one for declaration of <th

share in plaint A schedule property, which had an

extent of 1.15 acres and is comprised in Re-survey

No.72/1. According to the plaintiff, the plaint schedule

property was obtained by the grand father of the plaintiff

as per Ext.A1 dated 10.8.1937, which was a registered

lease deed. The grand father, namely, Koraga, eversince

Ext.A1, was in absolute possession and enjoyment of the

property. He had a son by name Krishnan, who

S.A.881/1997. 2

predeceased him. The plaintiff is the son of said Krishnan

and the first defendant is his widow. Defendants 2 and 4 are

the children of said Krishnan and the third defendant is the

husband of the second defendant. Consequent on the death

of Koraga, according to the plaintiff, the plaint schedule

property devolved on plaintiff, first defendant and

defendants 2 and 4 and they have been in absolute

possession and enjoyment of the property. On the basis of

these allegations, the suit was laid for declaration and

partition.

3. The suit was mainly contested by the fifth

defendant. He denied the case set up by the plaintiff and

contended that the suit was a collusive affair between the

plaintiff and defendants 1 to 4. According to this defendant,

the suit property was obtained on chalageni lease by one

Kalliyani from the Kudlu family and thereafter she was in

actual possession and enjoyment of the same. She along

with the land owner of the property filed J Form in S.M.

proceedings No.15 of 1975 and Kalliyani was issued with a

S.A.881/1997. 3

purchase certificate, namely, Ext.B3 dated 5.6.1976.

Kalliyani thereafter assigned the suit property to the fifth

defendant as per Ext.B1 dated 4.10.1980. According to him,

defendants 1 to 3 were permitted to reside in the house in

the property and when they refused to vacate, he had to

institute O.S. 271 of 1981 before the Munsiff’s Court,

Kasaragod for recovery of possession of the house. That suit

was decreed. Appeal filed by defendants 1 to 4 was

dismissed and so also the second appeal before this court.

Thus defendants 1 to 4 were bound to surrender the building

and the property to the fifth defendant. It is in order to get

over that decree that the present suit has been filed.

According to the fifth defendant, the suit is without any

bona fides and is only a delaying tactic adopted by the

plaintiff and defendants 1 to 4 to protract the execution

proceedings in O.S. 271 of 1981. Accordingly, he prayed

that the suit be dismissed.

S.A.881/1997. 4

4. It appears that during the pendency of the suit,

fifth defendant died and his legal heirs were brought on the

party array as additional defendants 6 to 14.

5. The trial court raised necessary issues for

consideration. The evidence consists of the testimony of

P.Ws. 1 and 2 and documents marked as Exts.A1 to A10

from the side of the plaintiff. The contesting defendant

examined D.W.1 and had Exts.B1 to B19 marked. Exts. C1

and C2 are the commission report and plan.

6. The trial court found the case set up by the fifth

defendant to be true and was of the opinion that the

judgment and decree in O.S. 271 of 1981 will be binding on

the plaintiff also. According to the trial court, the plaintiff in

this suit has raised a similar claim as that of defendants 1 to

4 in O.S. 271 of 1981 and both the plaintiff and defendants 1

to 4 were setting up title on the basis of the same

document. The suit was accordingly dismissed. The matter

was carried in appeal as A.S. 32 of 1995 before the District

Court, Kasaragod. The lower appellate court, after an

S.A.881/1997. 5

elaborate consideration of the materials before it, concurred

with the trial court and dismissed the appeal. Hence this

Second Appeal.

7. Notice has been issued on the following

substantial questions of law:

“1. Is there not a presumption in favour of Ext.A1

document dated 10.8.1937, by virtue of the

provisions contained under Section 90 of the

Indian Evidence Act and therefore was not the

said document and the rights thereunder liable to

be upheld.

2. In the absence of any challenge to Ext.A1

either in the pleadings or by any other process

known to law, was not Ext.A1 and the rights

thereunder liable to be upheld.

3. Is not the impugned decision vitiated by reason

of misreading of the evidence and other materials

and also by reason of a totally erroneous

appreciation of the evidence available in the case.

4. Can the right of a party to an item of property

be negatived applying principles of res-judicata,

when admittedly he was not a party to the

S.A.881/1997. 6

proceedings on the basis of which such a plea is

raised.

5. Whether under the facts and circumstances of

the case, the plea of the plaintiff is barred by the

principles of res-judicata.

6. Is a certificate of purchase or related

proceedings to which the plaintiff is not a party,

binding on him.

7. Is not the impugned decision vitiated by reason

of non compliance with the requirements of

Section 125(3) of the Kerala Land Reforms Act.

8. Whether the courts below were right in

entering a finding regarding the tenancy claim of

deceased Koraga vis-a-vis the claim of Kallyani,

without a reference to the Land Tribunal under

Section 125(3) of the Kerala Land Reforms Act.

9. Whether the court below has properly

appreciated and applied the provisions contained

in Article 58 of the Limitation Act.

10. When admittedly the plaintiff is an heir of

deceased Koraga to whom the property belonged

by virtue of Ext.A1, when does the period of

limitation for him to claim partition commence

and is not a suit filed within 3 years of the refusal

S.A.881/1997. 7

to accede to the claim partition made by the

plaintiff, within time.

11. When the plaintiff is admittedly a legal heir of

deceased Koraga, is not the suit filed within 3

years of 1.8.1989, viz, the date on which the

demand for partition was refused, within time.

12. Whether under the facts and circumstances,

the courts below were right in dismissing the suit.”

8. Learned counsel appearing for the appellant

pointed out that the courts below were not justified in

coming to the conclusion that the judgment and decree in

O.S. 271 of 1981 are binding on the plaintiff also. Attention

was drawn to the fact that in one portion of the judgment

the trial court observed that the property covered by Exts.A1

and B1 are one and the same. In another portion,

observation is otherwise. The lower appellate court

observed that Ext.A1 relates to a different property. It was

pointed out that the lower appellate court had also

observed that the property covered by Exts.A1 and B1 is

different. This is contrary to the commission report, which

has not been set aside. If the property covered by Exts.A1

S.A.881/1997. 8

and B1 are the same, context of the case changes and it has

a material bearing on the issue involved in the case. It is

therefore contended that the judgments and decrees of the

courts below are not in accordance with law.

9. It is seen that both the courts below have taken

aid of Section 11 Explanation VI to hold that the plaintiff is

bound by the decree in O.S.271 of 1981. The said provision

reads as follows:

“11. Res judicata.- No Court shall try any

suit or issue in which the matter directly and

substantially in issue has been directly and

substantially in issue in a former suit between the

same parties, or between parties under whom

they or any of them claim, litigating under the

same title, in a Court competent to try such

subsequent suit or the suit in which such issue has

been subsequently raised, and has been heard

and finally decided by such Court.

Explanation VI. Where persons litigate bona fide

in respect of a public right or of a private right

claimed in common for themselves and others, all

persons interested in such right shall, for the

S.A.881/1997. 9

purposes of this section, be deemed to claim

under the persons so litigating.”

10. A reading of the above provision shows that

the essential condition necessary to attract the above

provision is that the interest of the person concerned had

really been represented by others in another suit. It must be

shown that the interest of the person concerned was looked

after in a bona fide manner. If there is any conflict of

interest between the person concerned and those who were

parties in the earlier litigation, then the section has no

application. So is the case when it is proved that there was

collusion or fraud in the earlier litigation. Same is the

position if it is shown that there has been negligence in the

earlier litigation or that there was mala fides on the part of

the person who had set up title, which was common to the

person concerned also.

11. It cannot be disputed that the properties

involved in O.S.271 of 1981 and the present suit are one and

the same. It may not be true to say that the property

S.A.881/1997. 10

covered by Exts.A1 and B1 are not same. The commissioner

has categorically stated that the properties are identical and

as rightly pointed out by the learned counsel for the

appellants, commission report has not been set aside.

12. True, the plaintiff herein was not a party to

O.S.271 of 1981. In O.S.271 of 1981, defendants 1 to 4 in

this suit has set up title on the basis of same document as is

now done by the plaintiff and had contested the suit. It was

found that the plaintiff’s case in O.S. 271 of 1981 was true

and a decree was granted in his favour. It was confirmed in

appeal also. That decree has become final. It is not in

dispute that the title set up by the plaintiff in the present

suit is identical to the title set up by defendants 1 to 4 in

O.S.271 of 1981. Even though the plaintiff tried to take the

stand that he was not aware of O.S.271 of 1981, both the

courts below have found that the evidence is clear to the

effect that he was fully aware of the proceedings and he

stood by and watched the same. There is nothing to show

that there was any fraud played by defendants 1 to 4 in the

S.A.881/1997. 11

earlier suit or there was any lack of bona fide contest in the

earlier suit. There is nothing to show that there was no fair

and just trial in O.S.271 of 1981. Ext.B19, which is the copy

of the deposition of the plaintiff in this suit in S.M.15 of 1975

would clearly reveal that he was aware of the pendency of

O.S.271 of 1981 instituted by the fifth defendant herein

against defendants 1 to 4. It is also interesting to note that

the S.M. proceedings, in which purchase certificate was

issued to Kalliyani, was unsuccessfully challenged by

defendants 1 to 4.

13. It is true that the fifth defendant, who

instituted O.S. 271 of 1981 had not made the plaintiff herein

a party to the suit. But one has to appreciate the cause of

action in the suit. The case of the plaintiff in O.S.271 of

1981 was that he had permitted defendants 1 to 4 to reside

in the house and when they refused to vacate the same he

had instituted the suit. Defendants 1 to 4 then set up

common title in the suit property, which is similar to the title

set up in the present suit and tried to establish the same. It

S.A.881/1997. 12

could not therefore be said that the omission to array the

plaintiff herein as a defendant in O.S.271 of 1981 was

deliberate and with ulterior motive. A perusal of the

proceedings in O.S.271 of 1981 would clearly show that the

contest was severe and defendants 1 to 4 in the said suit

had very effectively contested the suit. A reading of Exts.

B13 to B15 will leave one in no doubt in that regard.

14. There is nothing to show that there is any

conflict of interest between defendants 1 to 4 and the

plaintiff herein. In fact the evidence is to the contrary.

There is nothing to show that O.S. 271 of 1981 was a

collusive suit in order to defeat the rights of the plaintiff in

the present suit. The courts below have referred to several

decisions on this aspect and it is unnecessary to repeat

them.

15. It is trite that there may be circumstances

when a person may be bound by the decree in a suit even

though he may not be eo nominee a party to the same. One

such situation is covered by Section 11 Explanation 6. In

S.A.881/1997. 13

such a case, the earlier decision operates as res judicata in a

subsequent suit. Of course, the earlier suit must be a bona

fide one and must have been tried fairly and justly.

16. At any rate, even assuming that the decision

in O.S.271 of 1981 may not act as res judicata as such,

still it will have considerable impact on the present suit.

17. One cannot omit to note that Kallyani, the

predecessor in interest of the fifth defendant had obtained

purchase certificate in respect of the property. As already

noticed, the authority under the Land Reforms Act had come

to the conclusion that defendants 1, 2 and 4 had no manner

of right over the suit property. That was also the finding in

O.S. 271 of 1981.

18. On a re-evaluation of the evidence, it can be

easily seen that the attempt of the plaintiff in the present

suit is only to protract and delay the execution proceedings

in O.S. 271 of 1981 as rightly pointed out by the fifth

respondent in the suit. Defendants 1 to 4, who had set up

identical title as that of the plaintiff in the present suit in

S.A.881/1997. 14

O.S.271 of 1981 and had failed to establish the same. The

plaintiff, who sets up an identical claim has necessarily to be

bound by the decision in O.S. 271 of 1981.

Both the courts below were perfectly justified in

holding against the plaintiff. No question of law, much less

any substantial question of law arises for consideration in

this appeal. This appeal is without merits and it is

accordingly dismissed. Parties will suffer their respective

costs before this court.

P. BHAVADASAN,
JUDGE

sb.