High Court Kerala High Court

C.Mohandas vs Sreekumar T.P. on 29 November, 2010

Kerala High Court
C.Mohandas vs Sreekumar T.P. on 29 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP(C).No. 894 of 2010(O)


1. C.MOHANDAS,AGED 53 YEARS,
                      ...  Petitioner

                        Vs



1. SREEKUMAR T.P.,J 136 PATTOM, PLAMOODU
                       ...       Respondent

                For Petitioner  :SRI.MOHAN JACOB GEORGE

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :29/11/2010

 O R D E R
                   THOMAS P JOSEPH, J.

                  ----------------------------------------

                      O.P(C).No.894 of 2010

                  ---------------------------------------

             Dated this 29th day of November, 2010

                            JUDGMENT

Plaintiff in O.S.No.1741 of 2009 of the court of learned

Additional Munsiff, Thiruvananthapuram and appellant in

C.M.A.No.28 of 2010 of the court of learned District Judge,

Thiruvananthapuram is the petitioner before me challenging

dismissal of I.A.No.9833 of 2009 as confirmed by the learned

District Jude in the C.M appeal. Petitioner sued for a decree for

prohibitory injunction against respondent closing down plaint B

schedule which petitioner described in the plaint as a way having

width of 3 links and length of 15feet. According to the petitioner,

plaint A schedule belonged to him as per Ext.P3, assignment

deed No.5179 of 2007 and he was given a right of easement by

way of grant over plaint B schedule as per the said document. But

respondent attempted to close down the said way. hence

petitioner filed the suit and applied for an order of temporary

injunction. In the trial court Advocate Commissioner inspected

the property and submitted Ext.P7, report. Trial court was

inclined to hold that descriptions in Ext.P3, assignment deed

regarding the way did not tally with plaint B schedule

O.P(C).No.894 of 2010 : 2 :

descriptions or as reported by the Advocate Commissioner and

refused to grant injunction. Learned District Judge confirmed the

said order observing that it would appear that petitioner is

claiming right of way through another plot of land not mentioned

in Ext.P3, assignment deed and regarding that way there is no

proper plea of easement. Learned counsel submits that petitioner

has aright of easement by implied grant over plaint B schedule.

Learned counsel has referred me to a passage from Easement

and Licences by Katiar, page 253 where it is stated that if the

right of way existed during common ownership it cannot in the

strict sense be described as an ‘easement’ but is a ‘quasi-

easement’. It is also contended by learned counsel that there are

circumstances indicating implied grant in favour of petitioner

which the courts below have not taken into account. The further

argument advanced by learned counsel is that finding of the

courts below that the claim made in the plaint is in respect of a

way different from the way then referred to in Ext.P3, assignment

deed is not correct.

2. I have been taken through Ext.P3, assignment deed in

favour of petitioner concerning plaint A schedule. There,

description regarding way is thus:- a way of having width of 3

links running east-west along the northern side of plaint A

schedule. The plaint or Ext.P3, assignment deed does not say that

O.P(C).No.894 of 2010 : 3 :

the said way extended further towards east of plaint A schedule.

Obviously, that is the reason why petitioner is now setting up a

claim of easement by way of implied grant through plaint B

schedule apart from the right granted to the petitioner for access

to plaint A schedule as per Ext.P3, assignment deed.

Commissioner has also reported that the disputed property is not

lying as a way in the way it is described in plaint B schedule. It is

in these circumstances courts below have refused to grant

injunction with respect to plaint B schedule.

3. If petitioner has a contention that he has, apart from

the right granted to him over the way referred to in Ext.P3, right

of access to the property described by the Advocate

Commissioner in his report it is open to him to prove that case of

his. Now courts below have found concurrently that the way

described in Ext.P3, assignment deed is not the way Advocate

Commissioner has reported in Ext.P4. In view of that finding I do

not find reason to interfere with orders passed by the courts

below but, I make it clear that the trial court shall decided the

suit untrammeled by the findings in the judgment/order under

challenge.

This petition is dismissed.

(THOMAS P JOSEPH, JUDGE)
Sbna/-