High Court Kerala High Court

Devanigothi Aminabi vs Devanigothi Ayisha on 14 October, 2010

Kerala High Court
Devanigothi Aminabi vs Devanigothi Ayisha on 14 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

AS.No. 620 of 1998()



1. DEVANIGOTHI AMINABI
                      ...  Petitioner

                        Vs

1. DEVANIGOTHI AYISHA
                       ...       Respondent

                For Petitioner  :SRI.P.S.USUPH

                For Respondent  :SRI.P.K.ABOOBACKER

The Hon'ble MR. Justice M.N.KRISHNAN

 Dated :14/10/2010

 O R D E R
                    M.N. KRISHNAN, J.
                = = = = = = = = = = = = = = =
                   A.S. NO. 620 OF 1998
                = = = = = = = = = = = = = = =
          Dated this the 14th day of October, 2010.

                      J U D G M E N T

This appeal is preferred against the

judgment and decree passed by the District

Judge, Lakshadweep in O.S.17/97. The suit is

one for settlement of boundaries and injunction.

It is the case of the plaintiff that the

property comprised in Sy.No.161/24 where house

named Devanigothi Boduge is situated belonged to

the mother of the plaintiff namely Kaddha and

defendant’s mother Pathumma jointly. According

to her they divided the property orally and

plaint schedule portion was allotted to the

plaintiff’s mother and the other portion was

allotted to Pathumma. The plaintiff’s mother by

virtue of the document No.21/72 had assigned her

right which was obtained under the oral

A.S. 620 OF 1998
-2-

partition in favour of the plaintiff and

therefore the plaintiff is claiming right over

that property. It is also contended that as per

the proceedings in S.C.172/77 the settlement

officer had found that the ownership of the

house in Sy.No.161/24 has to be confirmed in the

name of the plaintiff as well as the defendant’s

mother. Therefore the suit is filed.

2. The defendant on the other hand would

submit that the plaintiff is not entitled to any

relief. The property described in the plaint

schedule property belonged to the defendant

exclusively and therefore the plaintiff is not

entitled to any fixation of boundaries. It is

admitted that there had been an oral partition

between the mother of the plaintiff and the

mother of the defendant. The property described

in the plaint schedule property was set apart to

A.S. 620 OF 1998
-3-

the share of the mother of the defendant and

therefore the defendant is entitled to the

property and the plaintiff with her family are

residing in a neighbouring plot and so the suit

is liable to be dismissed.

3. In the trial court PW1 and DW1 were

examined. Exts.A1 to A3, B1 to B3 and C1 to C3

were marked. On an analysis of the evidence the

trial court has dismissed the suit. It is

against that decision the plaintiff has come up

in appeal.

4. Heard the learned counsel for the

appellant and the young counsel for the

respondent. At the out set it has to be stated

the suit is one for settlement of boundaries.

So unless there is possession attached it may

not be possible to fix the boundaries and title

also becomes relevant. Now even according to

A.S. 620 OF 1998
-4-

the document Ext.A2 which is relied upon by the

plaintiff to declare the joint entitlement over

the property in Sy.No.161/24 there is a finding

recorded by the settlement officer that the

plaintiff’s mother had been put out of

possession. Now the crux of the matter is that

what was the properties that were allotted to

the mother of the plaintiff and the mother of

the defendant in a oral partition which is said

to be taken between those two sisters. If the

plaint schedule property forms part and parcel

of the property allotted to the mother of the

plaintiff under the oral partition, then

necessarily the mother will get the right to

assign that property or gift that property in

favour of her daughter which will also entitle

her to get right over the property. Now the

contention of the defendant is that there had

A.S. 620 OF 1998
-5-

been an oral partition between the sisters but

it is specifically stated that the plaint

schedule property was set apart to her share of

the mother of the defendant and therefore the

plaintiff’s mother did not have any title to the

property and so a subsequent gift or assignment

in favour of the plaintiff will not confer on

her any title. The Court below had also found

that there is no positive evidence adduced by

both the sides to the effect that which are the

properties that are set apart to these sisters.

Only on a finding on that there would be a

proper resolution of the dispute between the

parties.

5. Now as I held earlier the whole question

is in a liquid state and with these materials it

may not be possible to settle the dispute

between the parties by fixing the boundaries of

A.S. 620 OF 1998
-6-

the property. The very important question of

entitlement of the plaintiff over the property

is the larger question to be decided. Only when

that larger question is decided a relief can be

granted. Therefore the plaintiff may have to

institute a proper suit for declaration of her

title and for recovery of possession, if so

advised. Leaving open that to the plaintiff I

dismiss this appeal for the reason that the

relief sought for cannot be granted in this

suit. Parties are directed to bear their

respective costs.

M.N. KRISHNAN, JUDGE.

ul/-

A.S. 620 OF 1998
-7-

M.N. KRISHNAN, J.

= = = = = = = = = =
A.S. No.620 OF 1998
= = = = = = = = = = =

J U D G M E N T

14th October, 2010.