High Court Kerala High Court

K.Subrahmanya Bhat vs Perunthatta Narayani Amma on 2 August, 2007

Kerala High Court
K.Subrahmanya Bhat vs Perunthatta Narayani Amma on 2 August, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RSA No. 489 of 2007()


1. K.SUBRAHMANYA BHAT, AGED 48 YEARS,
                      ...  Petitioner

                        Vs



1. PERUNTHATTA NARAYANI AMMA, AGED 70 YEARS
                       ...       Respondent

                For Petitioner  :SRI.SURESH KUMAR KODOTH

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :02/08/2007

 O R D E R
              M.SASIDHARAN NAMBIAR,J.
            ===========================
             R.S.A. NO. 489    OF 2007
            ===========================

       Dated this the 2nd day of July, 2007

                     JUDGMENT

Plaintiff in O.S.265/2001 on the file of

Munsiff Court, Kasaragod is the appellant.

Defendant is the respondent. Appellant instituted

the suit seeking a decree for declaration that he

is the absolute owner of the plaint schedule

property and Ext.B5 sale deed dated 3.6.1995 is

null and void. Case of the appellant was that

plaint schedule property and other properties were

originally in the possession of Krishna Bhat and

Krishna Bhat and his children partitioned the

property under Ext.A2 partition deed on 17.11.1965

and plaint schedule property along with other

properties was allotted to Sankaranarayana Bhat and

Sankaranarayana Bhat transferred the property in

favour of Venkitakrishna Ganaraja, Keshava,

Shivakumara, Udaneswara and Manjunatha to

Venkitakrishna and others in 1976 as per document

R.S.A.489/2007 2

No.649/1976 and thereafter Venkitakrishna sold

plaint A schedule property to the appellant under

Ext.A8 sale deed dated 11.9.1978 and appellant is

thus the absolute owner in possession of the

plaint A schedule property and respondent has no

manner of right over the road which is a private

road which absolutely belong to the appellant and

respondent or Venkitakrishna has no title or

possession of the property. It was alleged that as

per Ext.B5 it is seen that property was purchased

from B.M.Abdulla and four others as per document

dated 3.6.1995 and Abdulla got the property from

Moosa as per sale deed dated 13.7.1987 and Moosa

had no right over the property and respondent did

not derive any right over the plaint A schedule

property under the said document and therefore

appellant is entitled to the declaration that he is

the absolute owner of the plaint A schedule

R.S.A.489/2007 3

property and Ext.B5 is null and void. Respondent

filed a written statement denying the right claimed

by the appellant. It was contended that plaint A

schedule property was never in the possession of

Venkitakrishna and appellant did not derive any

title or possession of the property under Ext.A8

sale deed and Ext.A8 is not binding on the plaint

schedule property or respondent and the property

was purchased by him from Abdulla and others as per

sale deed dated 3.6.1985 and the vendor Abdulla

purchased it from Moosa as per document dated

13.3.1987 and appellant is not entitled to the

decree sought for.

2. Learned Munsiff on the evidence of Pws.1

and 2, DW1 and Exts.A1 to A8 and B1 to B8 found

that appellant did not establish his title. It

was found that Ext.A8 under which appellant had

claimed title to the property, was registered in

R.S.A.489/2007 4

Sub Registrar’s office, Badiadka when plaint A

schedule falls within the jurisdiction of Sub

Registrar Office, Kasaragod. Though it was

contended that jurisdiction over the plaint A

schedule property was originally with Badiadka Sub

Registrar’s office, no evidence was adduced in

support of the claim. Relying on the decision of

the High Court of Nagpur (A.I.R. 1946 337) it was

held that appellant did not derive any title under

Ext.A1. Learned Munsiff on appreciation of evidence

found that when examined as PW1, appellant admitted

that he sold the property in 2002 to one Madhavan

Nair. On the evidence it was found that appellant

did not establish the title and therefore he is

not entitled to the decree sought for. Appellant

challenged the decree and judgment before Sub

Court, Kasaragod in A.S.25/2003. Learned Sub Judge

on reappreciation of evidence found that appellant

R.S.A.489/2007 5

did not establish the title and dismissed the

appeal. It is challenged in the second appeal.

3. Learned counsel appearing for appellant

was heard.

4. The argument of learned counsel appearing

for appellant is that Ext.A5 encumbrance

certificate shows the details of the previous

transfer in respect of the property and therefore

it establishes that the property was originally

within the jurisdiction of Badiadka Sub Registrar’s

office and therefore finding of the courts below

that Ext.A8 is not valid is not sustainable.

Learned counsel also argued that the right obtained

by respondent is from Moosa who claim that the

property transferred thereunder is a Government

land and there is no evidence to prove that it is a

Government land and even if it is a Government land

Moosa could not have any right to tranfer the

R.S.A.489/2007 6

property in favour of Abdulla and so respondent is

not entitled to claim title to the property. It

was further contended that Ext.A2 partition deed

the property divided thereunder originally

belonged to Krishna Bhat which devolved on

Sankaranarayana Bhat and were divided and

thereafter the property was purchased by the

appellant and courts below should have upheld the

title of the appellant finding that respondent has

no title under Ext.B5.

5. On hearing learned counsel for appellant,

I do not find any substantial question of law

involved in the appeal.

6. Appellant is setting up title to the

plaint schedule property under Ext.A8 sale deed.

Respondent contended that the property covered

under Ext.A8 does not fall under Badiadka Sub

Registrar’s Office and but within the jurisdiction

R.S.A.489/2007 7

of Sub Registrar’s Office, Kasaragod and hence

under Ext.A8 appellant did not derive any right on

the document is invalid. It was accepted by courts

below. The argument of learned counsel is that

Ext.A5 establish that the property was originally

within the jurisdiction of Badiadka Sub Registrar’s

Office and it was subsequently transferred to Sub

Registrar’s office, Kasaragod. The trial court and

the first appellate court considered this aspect

and found that absolutely no evidence was adduced

to prove that transfer and if the case of the

appellant that the property was origingally

included within the jurisdiction of Sub

Registrar’s office, Badiadka and was subsequently

transferred to Sub Registrar’s Office kasaragod,

the order transferring the jurisdiction could have

been produced. For the failure to prove that

aspect the case of the respondent that Badiadka

R.S.A.489/2007 8

Sub Registrar’s office has no jurisdiction to

register a document in respect of properties

falling under Sub Registrar’s office, Kasaragod

was upheld. I do not find any reason to interfere

with that finding of fact, in the absence of any

other acceptable evidence, which could have been

adduced by the appellant.

7. When the appellant is setting up title and

seeking a decree for declaration of the title he is

not entitled to a decree either on the weakness of

the respondent’s case or on the failure of the

respondent to establish her title. Appellant has

to establish the title. Courts below on the

evidence found that appellant has no title. Even

if Ext.A8 is valid, unless the title of the

assignor of Ext.A8 is established by producing the

previous basic title deeds, the title cannot be

upheld. Learned Munsiff and learned Sub Judge on

R.S.A.489/2007 9

appreciation of evidence held that appellant did

not establish the same. That factual finding cannot

be interfered . As no substantial question of law

is involved in the appeal, appeal is dismissed.

M.SASIDHARAN NAMBIAR
JUDGE
tpl/-

M.SASIDHARAN NAMBIAR, J.

———————

W.P.(C).NO. /06

———————

JUDGMENT

SEPTEMBER,2006