High Court Kerala High Court

M.J.Joseph vs Sasikala on 1 October, 2010

Kerala High Court
M.J.Joseph vs Sasikala on 1 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RSA.No. 636 of 2010()


1. M.J.JOSEPH, AGED 72 YEARS,
                      ...  Petitioner

                        Vs



1. SASIKALA, AGED 51 YEARS,
                       ...       Respondent

2. PADMINI AMMA, AGED 61 YEARS,

3. NABEESHA UMMA, AGED 60 YEARS,

                For Petitioner  :SRI.S.CHANDRASENAN

                For Respondent  :SRI.ROY CHACKO

The Hon'ble MR. Justice S.S.SATHEESACHANDRAN

 Dated :01/10/2010

 O R D E R
                S.S.SATHEESACHANDRAN, J.
                    -------------------------------
                    R.S.A.NO.636 OF 2010
                  -----------------------------------
           Dated this the 1st day of October, 2010

                        J U D G M E N T

Defendant is the appellant. Concurrent decision rendered

by the two courts below granting a decree of perpetual

prohibitory injunction in favour of the respondents against the

appellant/defendant is challenged in the second appeal.

2. Plaint schedule property in respect of which injunction

was sought for, is a pathway over which the plaintiffs claimed

exclusive right on the basis of title. That property originally

belonged to one Kamala Bai and her children and by an

assignment deed executed by them, the vendors of the plaintiffs

obtained possession thereof under Ext.A1 deed and, later, by

virtue of Ext.A2 deed in favour of the plaintiffs, they got title,

possession and enjoyment over the property, was their case. The

appellant/defendant, a neighbouring property owner beside the

plaint schedule pathway, has no right over such pathway but he

RSA.NO.636/2010 2

made attempts to destroy the seperating fence on the southern

side of his property with the plaint schedule, after making a road

through his property so as to join it with the plaint pathway, for

the purpose of disposing of his property after effecting division

of it in plots, was the case of the plaintiffs for the relief of

injunction set up in the suit. The defendant resisted the suit

contending that the plaint schedule is a public way over which

the plaintiffs have no exclusive right. It is further contended

that the plaint schedule way connects two public roads, one on

the east and the other on the west. On the materials tendered in

the case by both sides, which consisted of PW1 and Exts.A1 and

A2 for the plaintiffs, DW1 and Exts.B1 and B2 for the defendant

and Exts.C1 to C5, the reports and plan prepared by an Advocate

Commissioner, the trial court upheld the claim of the plaintiffs

negativing the defenses canvassed to resist the suit claim.

Decree passed by the trial court challenged in appeal by the

defendant, after re-appreciation of the pleadings and evidence of

the parties, was confirmed without any modification by the lower

appellate court.

RSA.NO.636/2010 3

3. I heard the learned counsel for the appellant. Both the

courts below have misread, misappreciatied and misconstrued

the evidence tendered in the case and that has led to forming

wrong conclusion resulting in manifestation of injustice, is the

submission of the learned counsel for the appellant for

entertaining this appeal and for its disposal on merits after

collecting the records of the case. Even Ext.A2 title deed of the

plaintiffs on which, the suit claim for injunction was canvassed,

clearly spells out that the plaint schedule is lying as a way and

right of enjoyment over the same is not confined to the plaintiffs

but to others as well, according to the counsel. Not only the

plaintiffs but the public in the locality including the defendant

have the right to use the pathway and there is evidence on

record that the pathway joins at least a public road on its eastern

side, according to the counsel. Overlooking the challenge raised

that the suit is bad for non-joinder of necessary parties, the

courts below have wrongly granted a decree in favour of the

plaintiffs, according to the counsel.

RSA.NO.636/2010 4

4. After going through the judgments rendered by the

courts below with reference to the submissions made by the

learned counsel for the appellant, it is seen that the findings of

fact concurrently made by such courts based on the materials

tendered in the case to grant the relief of injunction to the

respondents/plaintiffs do not suffer from any infirmity, leave

alone, give rise to any substantial question of law in the case for

determination by this Court, which is essential to entertain a

second appeal, as covered by Section 100 of the Code of Civil

Procedure. Even the boundary description in title deeds of the

defendant and his wife, over their properties adjoining to the

plaint schedule pathway, it has been found by the lower

appellate court, negatived the defense of the defendant as to

having any right over that way. Plaintiffs had purchased the

property covered by plaint schedule, to use it as a way for

reaching their properties situate nearby, and in the conveyance

deed executed in their favour (Ext.A2), a reservation had been

made that their vendors can also make use of it, it is seen, was

RSA.NO.636/2010 5

canvassed by the defendant to contend that the pathway does

not belong to the plaintiffs alone but to others as well. Both the

courts below have rightly and correctly repelled such a defense

canvassed by the defendant to claim right over the pathway as

the reservation in Ext.A2 document in favour of the vendors for

use of the pathway is enjoyable by them and they alone, to have

access to their property situate nearby. The defendant

contended that the plaint schedule is a public way, but, he did

not produce any scrap of paper to show that there was

dedication of the pathway to the public, which is shown to be a

registered holding as under ExtsA1 and A2 deeds. The Advocate

Commissioner, who conducted local inspection has reported that

the plaint schedule pathway which is connected to a public road

in the east, terminates beside a canal in the west, negativing the

defense canvassed by the defendant that to in the west also it is

connected to a public road. Though the defendant has filed

objections to the commission report, he did not take any steps to

examine the Commissioner nor make an attempt to substantiate

his objections. The lower appellate court has taken note that in

RSA.NO.636/2010 6

Exts.B1 and B2, by which, the defendant has obtained property

to the south of the plaint schedule pathway, the description of

such properties in the documents is silent as to having any public

way or even a way on its northern side. In Ext.B2 document,

which related to the property purchased by the wife of the

defendant, the description of the northern boundary of that

property, it has been noticed by the lower appellate court, is

shown as the property of Kamala Bai and her children, the

executants of Ext.A1 sale deed. The defendant’s wife purchased

the property from Kamala Bai and others, and if at all any way or

road separated the properties so purchased from the rest of the

property of the vendors situate on the northern side, definitely, it

would have reflected in her sale deed. In Ext.B2 document the

northern boundary is shown as the properties of the vendors,

Kamala Bai and others. Ext.A1 sale deed was later executed by

Kamala Bai and another in favour of T.M.Sebastian and others,

the vendors of Ext.A2 sale deed. It is evident that Kamala Bai

and others had conveyed a portion of their registered holding

situate on the northern side of the property covered by Ext.B2

RSA.NO.636/2010 7

sale deed, under Ext.A1 deed to the vendees therein. The

vendees under Ext.A1 deed had conveyed whatever rights they

had obtained over the plaint schedule in favour of the plaintiffs

under Ext.A2 sale deed, but reserving right for them and also

their assignees to use it as a pathway to reach their properties

situate nearby. No material worth mentioning was tendered by

the defendant to show that the plaint schedule, which continued

as a registered holding of the executants of Ext.A1 deed, was

dedicated to the public or any member of the public to make use

of that way as of right. In such circumstances, the decree

granted by the trial court, which was confirmed by the lower

appellate court as well, deserve only to be upheld. There is no

merit in the appeal, and, hence, it is dismissed.

S.S.SATHEESACHANDRAN
JUDGE
prp

RSA.NO.636/2010 8