High Court Kerala High Court

Sankar vs Janardhanan on 11 July, 2007

Kerala High Court
Sankar vs Janardhanan on 11 July, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

SA No. 39 of 1994()



1. SANKAR
                      ...  Petitioner

                        Vs

1. JANARDHANAN
                       ...       Respondent

                For Petitioner  :SRI.D.KRISHNA PRASAD

                For Respondent  :SRI.P.VIJAYA BHANU

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :11/07/2007

 O R D E R
                   M.SASIDHARAN NAMBIAR, J.
                    ...........................................
                      S.A.No. 39             OF 1994
                    ............................................
         DATED THIS THE 11th                   DAY OF JULY, 2007

                               JUDGMENT

Plaintiff in O.S.418 of 1987 on the file of Munsiff Court,

Wadakkancherry is the appellant. Defendants are respondents.

Appellant and respondents 1 and 2 are direct brothers. Third

respondent is the wife of second respondent. Appellant

instituted the suit seeking a decree for permanent prohibitory

injunction in respect of plaint A, B and C schedule properties and

for realisation of Rs.500/- being half of the amount realised by

second respondent by sale of fishes caught from plaint B

schedule tank. Plaint A schedule property is 66.5 cents in

Survey No.65 /4 of Kariyannor Village. Plaint B schedule

property is half portion of the tank falling in plaint A schedule

property. Plaint C schedule property is the fence constructed on

the north-eastern boundary of plaint A schedule property. Plaint

A schedule property along with the other properties belonging to

the family of appellant and respondents 1 and 2 were divided

under Ext.A1 partition deed dated 7.9.1971. Under Ext.A1

partition deed, as item No.6, appellant was alloted plaint A

schedule property. As item No.23, the remaining western

SA 39/1994 2

portion of the said property was alloted to first respondent who

was then a minor. Subsequently, first respondent transferred his

right in favour of second respondent who in turn settled it in

favour of third respondent his wife under Ext.B2 settlement

deed. Appellant instituted the suit seeking a decree for

injunction contending that respondents are raising claim over

plaint A schedule property and obstructing construction of plaint

C schedule fence and also contending that they are utilising the

fish from the tank without allowing appellant to catch the fish.

Respondents in their written statement admitted the right, title

and possession of appellant to plaint A schedule property. It was

contended that the disputed B schedule tank is not part of the

property alloted to appellant and therefore appellant is not

entitled to claim any decree for injunction or value of the fish

allegedly caught by second respondent. It was also contended

that using influence in police, appellant constructed a fence on

the north eastern side of plaint A schedule property and

appellant has no right over that portion of the property and

therefore appellant is not entitled to the decree for injunction.

SA 39/1994 3

2. Learned Munsiff on the evidence of PW 1 to 4, DW1 and

Exts.A1 to A5 and Exts.B1 and B2 and Ext.C1 and C1(a) granted

a decree for permanent prohibitory injunction in respect of plaint

A and C schedule properties but refused the decree in respect of

plaint B schedule property holding that appellant did not

establish his right to plaint B schedule tank. Appellant

challenged the decree and judgment before District Court,

Thrissur in A.S. 228 of 1991. Respondents filed a cross objection

in the appeal contending that trial court should not have granted

a decree in respect of plaint A and C schedule properties also.

Learned District Judge, on reappreciation of evidence, found that

under Ext.A1 item No.6 was alloted to appellant and it does not

take in the disputed B schedule tank and therefore finding of

learned Munsiff that appellant is not entitled to the decree in

respect of plaint B schedule property is correct. Learned District

Judge also confirmed the findings of learned Munsiff that

appellant established his possession of plaint A schedule

property and that plaint C schedule fence is the eastern

boundary of plaint A schedule property and appellant established

SA 39/1994 4

his possession of plaint C schedule fence also. But holding that

appellant did not establish cause of action in respect of plaint A

or C schedule property, appellant is not entitled to encroach

upon others property and construct a fence, decree granted by

the trial court was set aside and suit was dismissed. It is

challenged in the second appeal.

3. The appeal was admitted formulating the following

substantial questions of law.

1)When specific allotment of shares have been made under

Ext.A1 partition deed and the tank was not included as an item

alloted to any of the sharers, is it not indicative of the fact that it

was intended to be kept in common and if so whether courts

below were right in declining the relief to grant a decree in

respect of plaint B schedule property.

2)When the trial court and first appellate court found that

appellant established possession of plaint A and C schedule

property and trial court granted a decree for injunction, whether

first appellate court was justified in interfering with the decree.

4. Learned counsel appearing for appellant and respondent

SA 39/1994 5

were heard. The argument of the learned counsel appearing for

appellant was that when even in the written statement

respondent did not dispute the right of appellant over item No.6

of the property alloted to him, which is plaint A schedule

property and trial court and first appellate court confirmed that

appellant established his possession of that property, first

appellate court should not have interfered with the discretion

exercised by the trial court holding that there is no cause of

action to grant the decree. It was argued that a reading of the

written statement filed by respondents establish that they are

raising a claim over the property in the possession of the

appellant contending that appellant put up the fence

encroaching upon their property and as the appellant has

established his possession of the property which was upheld by

the courts below, appellant is entitled to the decree for

injunction. It was also argued that even in Ext.B2 settlement

deed executed by second respondent, the assignee of first

respondent to whom the western property was alloted under

Ext.A1 as item No.23 did not mention existence of the tank in the

SA 39/1994 6

property sold and it is to be taken that plaint B schedule tank is

not included in the property of respondents and therefore the

claim of appellant that he has half right over plaint B schedule

tank should have been upheld and a decree should have been

granted.

5. Learned counsel appearing for respondents argued

that without establishing the identity of plaint schedule property,

with reference to Ext.A1 partition deed, appellant is not entitled

to a decree as plaint C schedule fence is constructed in a portion

of the property not alloted to the appellant under Ext.A1

partition deed. It was therefore argued that there is no reason to

interfere with the decree granted by first appellate court.

6. Under Ext.A1, as item No.6, plaint A schedule property

was alloted to appellant. As item No.23, the property which lies

to the west of plaint A schedule property, which is the western

portion of the property divided thereunder, was alloted to first

respondent who subsequently transferred it to second

respondent, who in turn settled it in favour of his wife under

Ext.B2 settlement deed. Neither Ext.B2 settlement deed nor

SA 39/1994 7

Ext.A1 partition deed show existence of the tank. Therefore

with reference to Ext.A1, the right over plaint B schedule tank

cannot be fixed. As the property alloted to appellant and first

respondent under Ext.A1 are the eastern and western portion of

the property divided thereunder the question whether the tank is

included in the property alloted to appellant or first respondent

or is in both properties, can be fixed only if the properties are

identifed with reference to the division effected under Ext.A1.

Though a Commission was taken out and Commissioner

submitted report and plan, Commissioner has not identified both

the properties in accordance with the description and

boundaries given in Ext.A1. Therefore on the evidence it is not

possible to hold that the disputed tank is included either in the

property alloted to appellant or first respondent, which now

belong to third respondent. Therefore appellant is not entitled to

a decree in respect of plaint B schedule tank. Even if the

argument of appellant that as the tank was not alloted to any of

the sharers it is to be taken as kept in common is accepted,

being a co-owner appellant is not entitled to a decree for

SA 39/1994 8

injunction against other co-owner and therefore courts below

rightly refused to grant a decree in respect of plaint B schedule

tank.

7. Though plaint A schedule property was not identified

with reference to Ext.A1 partition deed, the fact that the entire

plaint A schedule property is in possession of appellant was

found by trial court as well as by first appellate court. Though

respondents contended that appellant has constructed plaint C

schedule fence after encroaching upon a portion of the

property, the factum of settled possession was admitted. Insuch

circumstances, trial court granted a decree in favour of

appellant. First appellate court interfered with the decree,

confirming the finding of possession on the ground that there is

no reasonable apprehension of trespass. As rightly pointed out

by learned counsel appearing for appellant, a reading of the

written statement shows that respondents have raised a case

that appellant is not entitled to reconstruct the fence alleging

that he has no right to do so. As settled possession was

established and respondents have raised a dispute on the right

SA 39/1994 9

of appellant, it cannot be said that there is no reasonable

apprehension of trespass or obstruction as alleged by appellant.

If so, first appellate court should not have interfered with the

discretion rightly exercised by the trial court. The decree and

judgment passed by first appellate court with respect to plaint A

and C schedule properties are therefore set aside and the decree

granted by trial court is restored.

The appeal is allowed. The decree and judgment passed by

District court in A.S. 228 of 1991 are set aside and the decree

granted by Munsiff in O.S.418 of 1987 is restored. No cost.

M.SASIDHARAN NAMBIAR, JUDGE

lgk/-