High Court Madras High Court

Ramalingam Pillai vs Ammani Ammal on 25 April, 2008

Madras High Court
Ramalingam Pillai vs Ammani Ammal on 25 April, 2008
       

  

  

 
 
 BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

DATED: 25/04/2008

CORAM
THE HONOURABLE MR.JUSTICE P.R.SHIVAKUMAR
								
S.A.(MD).No.1352 of 1994

Ramalingam Pillai					      .. Appellant

Vs.

1.Ammani Ammal
2.Gopal
3.Thirupathi
4.Mahalakshmi
5.Pushpa	  				              .. Respondents


	Second appeal filed against the judgment and decree dated 20.07.1994 made
in A.S.No.296 of 1991 on the file of the II Additional District Court,
Tiruchirapalli reversing the judgment and decree dated 22.02.1991 made in
O.S.No.222 of 1985 on the file of the District Munsif Court, Thuraiyur.

!For Appellant  ... Mr.T.R.Rajaraman

^For Respondents... Mr.K.S.Vamsridhar 				

:JUDGMENT

This second appeal is directed against the judgment and decree of the
learned II Additional District Judge, Tiruchirappalli, dated 20.07.1994 made in
A.S.No.296 of 1991 reversing the judgment and decree of the trial Court, namely
Court of District Munsif, Thuraiyur, dated 22.02.1991, in O.S.No.222 of 1985.

2. One Narayanasamy Pillai, the deceased first plaintiff filed the
Original suit on the file of the District Munsif, Thuraiyur for the relief of
mandatory injunction and damages. During the pendency of the suit, the said
Narayanasamy Pillai died and hence the respondents 1 to 5 herein were impleaded
as plaintiffs 2 to 6 in the suit.

3. The suit was filed based on the contention that the suit property shown
as “A A1 A2 A3 C C1” in the plaint plan was purchased by the deceased first
plaintiff, when the same was a thatched house, under a sale deed dated
16.11.1963; that the east-west measurement of the suit property was 12 feet;
that the appellant/defendant was the owner of the property lying on the west of
the north south wall marked as “AC” in the plaint plan; the said wall was
initially claimed by the deceased first plaintiff in a former suit (O.S.No.17 of
1977) to be a common wall belonging to him and the appellant/defendant; that
the said suit was dismissed upholding the contention of the appellant/ defendant
that the said wall exclusively belonged to him; and that however in the said
former suit there was a clear admission made by the appellant/defendant that he
had no right over the property lying on the east of ‘AC’ wall.

4. It was the further contention raised in the plaint that out of vendetta
because of the former suit, the appellant/defendant demolished a portion of the
wall marked as ‘AA1’ in the plaint plan to a width of 1 feet 6 inches in the
east-west; that he also demolished the construction at point C1 and removed the
door and door frame fixed in between points C1 and A7 as per the plaint plan;
that by the said high-handed act of the appellant/defendant, the plaintiffs
suffered a loss to the tune of Rs.1,000/- and that hence the appellant/defendant
should be directed to restore the demolished wall and fix the wooden door frame
and should also be directed to pay a compensation of Rs.1,000/-.

5. The suit was resisted by the appellant/defendant by filing a written
statement denying the plaint allegations regarding the alleged demolition made
and loss caused to the respondents/plaintiffs by the appellant/defendant. It was
also contended therein that, after the deceased first plaintiff failed to
succeed in the former suit, namely O.S.No.17 of 1977 in which the ‘AC’ wall was
claimed to be a common wall belonging to the appellant/defendant and the
deceased first plaintiff, he preferred an appeal and the same was also dismissed
and that when the appellant/defendant levied execution for recovery of cost
awarded in the former suit, the deceased first plaintiff himself demolished a
portion of the construction in his house and filed the present suit at the
instigation of his wife.

6. After framing necessary issues the suit was tried. One witness was
examined as PW1 and 11 documents were marked as Ex.A1 to Ex.A12 on the side of
the respondents/plaintiffs. Two witnesses were examined as DW1 and DW2 and six
documents were marked as Ex.B1 to Ex.B6 on the side of the appellant/defendant.
After considering the oral and documentary evidence in the light of the
arguments advanced on either side, the learned District Munsif, Thuraiyur came
to the conclusion that the appellant/defendant had neither demolished any wall
nor removed the door frame as contended by the plaintiffs and that the
demolition of the construction and the removal of the door frame were made by
the deceased first plaintiff. Arriving at the said conclusion, the learned
District Munsif, Thuraiyur dismissed the suit with costs.

7. Aggrieved by the said judgment and decree of the trial Court dated
22.02.1991, the respondents/plaintiffs preferred an appeal on the file of the
learned II Additional District Judge, Tiruchirapalli in A.S.No.296 of 1991. The
learned II Additional District Judge, Tiruchirapalli allowed the appeal, set
aside the judgment and decree of the trial Court and decreed the suit as prayed
for with costs by a judgement dated 20.07.1994. Challenging the said judgement
and decree of the learned II Additional District Judge, Tiruchirapalli, the
present Second Appeal has been brought forth by the appellant herein/defendant.

8. At the time of admission of the second appeal, the following
substantial questions of law were framed;-

“1) Is not the learned II Additional District Judge wrong in granting a
decree for mandatory injunction as prayed for without even deciding the rights
and interests of both parties with reference to the disputed property?

2) Is not the learned II Additional District Judge wrong in reversing the
judgment of the trial Court contrary to the principles laid down in AIR 1951 SC
120?

After hearing arguments, the following question has been framed as 3rd
substantial question of law:-

3) Whether the finding of the lower appellate Court regarding the plaint
allegations that the wall was demolished and the door frame was removed by the
appellant/defendant on 02.06.1985 is perverse?”

9. This Court heard the submissions made by the learned counsel for the
appellant as well as the respondents. The materials available on record were
also perused.

10. Advancing arguments on behalf of the appellant, Mr.T.R.Rajaraman, the
learned counsel for the appellant, submitted that a decree for mandatory
injunction has been granted as prayed for without even deciding the title of
both the parties with reference to the disputed property; that the lower
appellate Court allowed the appeal and decreed the suit merely on surmises and
conjectures, when the respondents/plaintiffs had not even discharged their
initial burden of proving the actual demolition of the structure by the
appellant/defendant; that the lower appellate Court committed an error in
reversing the judgment of the trial court contrary to the principles laid down
by the Honourable Supreme Court in AIR 1951 SC 120; that the learned II
Additional District Judge should have drawn adverse inference against the
plaintiffs for non-examination of an important independent witness to prove
their case; that the lower appellate Court committed an error of law in
rejecting the documentary evidence in Ex.B5 in the absence of any contrary
evidence; that the learned lower appellate Judge without appreciating the fact
that the plaintiffs had not produced any evidence regarding the details of loss
caused to them, directed payment of compensation of Rs.1,000/- on surmises; that
the well considered judgment of the trial court should not have been disturbed
and reversed by the lower appellate Court; that viewed from any angle, it shall
be patent that the lower appellate Court had given a perverse finding and that
hence the judgment and decree of the lower appellate Court should be set aside
and the judgment and decree of the trial Court should be restored.

11. Per contra, the learned counsel for the respondents contended that the
lower appellate Court had assigned valid reasons for the conclusion arrived at
in the appeal; that the lower appellate Court being the final court of appeal on
facts, was duty bound to re-apprise the evidence and in fact it did so and only
after doing so, it came to the conclusion that the demolition of the
construction and removal of the door-frame were made by the appellant
herein/defendant as contended by the plaintiffs; that the said finding of fact
by the lower appellate Court, by no stretch of imagination, could be termed
perverse and that hence, this Court could not interfere with the same in this
second appeal.

12. The first and foremost contention of the appellant/defendant is that
the prayer for mandatory injunction should not have been granted by the lower
appellate court for the restoration of the demolished wall and door-frame to
their original position without even deciding the question of title and right of
parties regarding the land over which the wall and door-frame had been erected
before their removal. Hence the first substantial question of law has been
framed. Even though, the appellant/defendant seems to have taken a stand that
the respondents/plaintiffs were not entitled to an east-west measurement of 12
feet on the east of ‘AC’ wall exclusively belonging to the appellant/defendant,
there is clear evidence to the effect that the appellant/defendant had admitted
in the former suit that he had no claim over the area lying on the east of ‘AC’
wall. This has been referred to in the judgement of the lower appellate Court.
It is not the case of the appellant/ defendant that the wall allegedly
demolished by the appellant/defendant did not belong to respondents /plaintiffs.
Question of title regarding the land on which such a wall had been erected
before demolition was not an issue raised in the suit. It is also not the case
of the appellant/defendant that he removed the said wall because the same had
been put up by the respondents/plaintiffs over the property belonging to the
appellant/defendant. Therefore, there was no occasion or necessity to decide the
question of title regarding the land over which the demolished wall had been
erected. Further more, as pointed out supra, there is an admission made by the
appellant/defendant in the previous suit that he did not claim any right on the
east of ‘AC’ wall. Therefore, the challenge made to the judgement of the lower
appellate Court, based on which the above mentioned first substantial question
of law has been framed, cannot be countenanced. Accordingly, the said
substantial question of law is answered against the appellant/defendant.

13. The learned counsel for the appellant drew the attention of the Court
to the observations made by the Honourable Supreme Court in SARJU PERSHAD v.
JWALESWARI (AIR (1951) SCC 120) regarding the circumstances under which an
appellate Court can interfere with the finding of the trial Court, when the
finding is based on oral evidence and there seems to be a conflict between the
oral evidence of the parties. The following are the observations made by the
Honourable Supreme in the above said judgment:-

“The question for our consideration is undoubtedly one of fact, the
decision of which depends upon the appreciation of the oral evidence adduced in
the case. In such cases, the appellate Court has got to bear in mind that it has
not the advantage which the trial Judge had in having the witnesses before him
and of observing the manner in which they deposed in Court. This certainly does
not mean that when an appeal lies on facts, the appellate Court is not competent
to reverse a finding of fact arrived at by the trial Judge. The rule is- and it
is nothing more than a rule of practice-that when there is conflict of oral
evidence of the parties on any matter in issue and the decision hinges upon the
credibility of the witnesses, then unless there is some special feature about
the evidence of a particular witness which has escaped the trial Judge’s notice
or there is a sufficient balance of improbability to displace his opinion as to
where the credibility lies, the appellate court should not interfere with the
finding of the trial Judge on a question of fact.”

The Supreme Court also made the following observation:-

“Here was a case where the controversy related to a pure question of fact
which had to be determined by weighing and appraising of conflicting oral
testimony adduced by the parties. It cannot be denied that in estimating the
value of oral testimony, the trial Judge, who sees and hears the witnesses, has
an advantage which the appellate court does not possess. The High Court was
wrong in thinking that it would detract from the value to be attached to a trial
Judge’s finding of fact if the Judge does not expressly base his conclusion upon
the impressions he gathers from the demeanour of witnesses. The duty of the
appellate court in such cases is to see whether the evidence taken as a whole
can reasonably justify the conclusion which the trial court arrived at or
whether there is an element of improbability arising from proved circumstances
which in the opinion of the court, outweighs such finding.”

14. When the judgment of the lower appellate Court is considered in the
light of the above said observations made by the Honourable Supreme Court, it
can be found that the lower appellate Court has not followed the law laid down
in the above said judgment of the Honourable Supreme Court. In fact, the learned
lower appellate Judge has not assigned any valid reason for the rejection of the
evidence of DW1 and DW2 and the reasons assigned are not sound. Apart from the
fact that the lower appellate Court has chosen to interfere with the finding of
the fact recorded by the Court below on appreciation of demeanour of witness.
There are some materials in this case to improbablise the case of the
respondents/plaintiffs which the lower appellate Court had failed to consider.

15.It is the case of the respondents herein/plaintiff, that the appellant
herein/defendant after the disposal of the former suit in O.S.No.17 of 1977 and
the appeal preferred therefrom in his favour, taking advantage of the same,
demolished the construction and removed the door frame in the portion of the
respondents herein/plaintiffs as detailed in the plaint and the plaint plan. The
plan annexed to the plaint has been marked on the side of the plaintiff as
Ex.A1. On the contrary, the appellant’s/defendant’s contention is that the
deceased first plaintiff himself, at the instigation of his wife who is the
first respondent herein/second plaintiff, demolished the small structure and
removed the door frame to trade a charge against the appellant/defendant as if
the demolition and removal of door frame were made by the appellant/defendant.
This, according to the contention of the appellant herein/defendant, was done
when he took steps to levy execution for the recovery of costs awarded for him
in the earlier suit as well as the appeal preferred there from.

16. The present suit has been filed for a specific plea that a wall marked
as “AA1” and a cross wall at point “C” had been in existence touching the
exclusive wall belonging to the appellant/defendant marked as ‘AC’ in the plaint
plan and that a portion of “AA1” wall and the cross (buttress) wall at point “C”
were demolished and the door frame that was in existence in between points C1
and A7 marked in the plaint plan was also removed by the appellant/defendant.
The said contention was stoutly denied by the appellant/defendant. Therefore,
the burden of proving the plaint allegations regarding the demolition of the
said wall and removal of the door-frame lies heavily on the
respondents/plaintiffs. In this regard, except the interested testimony of PW1,
the first respondent/second plaintiff – there is no other evidence adduced on
the side of the respondents/plaintiffs. As already pointed out, Ex.A1 is the
plaint plan submitted by the deceased first plaintiff along with the plaint.
Ex.A2 is the certified copy of the sale deed under which the property of the
plaintiff which lies on the east of the exclusive wall of appellant/defendant,
(marked as ‘AC’ in the plaint plan) was purchased. Ex.A3 to Ex.A11 are documents
relating to the former suit filed by the deceased first plaintiff claiming the
above said ‘AC’ wall to be the common wall of the deceased first plaintiff and
the appellant/defendant. Admittedly, the said suit as well as the appeal filed
thereon ended in favour of the appellant herein/defendant and the ‘AC’ wall was
held to be exclusively belonging to the appellant/defendant. The
respondents/plaintiffs have produced Ex.A10 and Ex.A11 to show that the
appellant herein/defendant did not claim any right on the east beyond ‘AC’ wall
in the said former suit. Of course, in the present suit, the
appellant/defendant has also contended that as per the document by which the
vendor of the deceased first plaintiff purchased his property, he was entitled
to an east-west measurement of 10 feet alone; that in Ex.A2-sale deed, the said
measurement has been wrongly noted as 12 feet and that taking advantage of the
said wrong statement found in Ex.A2, the plaintiffs were taking steps to claim
more than what they were entitled to. The mere fact that the appellant
herein/defendant has denied the entitlement of plaintiffs to an east-west
measurement of 12 feet will not be enough to come to a conclusion that the
appellant herein/defendant should have demolished the plaintiff’s wall in
between ‘AC’ wall and point C1 as per the plaint plan and removed the door-frame
that was in existence between the points C1 and A7. The appellant/defendant,
besides denying the plaint allegations that he demolished the plaintiff’s wall
and removed the door-frame, has contended that the wall was actually removed by
the deceased first plaintiff at the instigation of PW1/second plaintiff.

17. According to the specific case of respondents/ plaintiffs, the
appellant/defendant demolished the wall and removed the door-frame on
02.06.1985. PW1 has not furnished the date on which the appellant/defendant
allegedly demolished the wall “AA1” in the plaint plan and removed the door-
frame that existed in between the points C1 and A7. She would state that family
members of one Muthu and another Kesavan Achari, one Pappathi and another person
Venkatesan (teacher) were the witnesses for the occurrence, in which the
appellant/defendant demolished the wall belonging to the respondents/plaintiffs.
She has also admitted that there was no enmity or misunderstanding between the
said persons and the respondents/plaintiffs. However, the respondents/
plaintiffs have not chosen to examine any one of such witnesses. No reason
whatsoever, has been assigned for the non-examination of any one of such eye
witnesses. On the other hand, the appellant/defendant has taken a definite stand
that the said portions of the wall was demolished and the door-frame was removed
by the first plaintiff himself at the instigation of his wife (PW1/second
plaintiff) and out of ill will because the appellant/defendant levied execution
for the collection of the cost awarded to him in the previous suit and appeal
and that the present suit was filed out of such ill-will for harassing him. He
himself figured as DW1 and deposed in conformity with the averments found in the
written statement.

18.According to the case of the respondents/plaintiffs, soon after the
demolition was made a complaint was lodged with the police and thereafter a
private complaint was preferred on the file of the jurisdictional Magistrate
since the police did not take action. Admittedly, in the said complaint, PW1 had
alleged that the appellant/defendant demolished the wall on 02.06.1985 with the
help of one Rengaraj, a mason by profession. No person who is said to have seen
the demolition was examined on the side of the respondents/plaintiffs. On the
other hand, DW1 has stated that the said Rengaraj is closely related to PW1 and
that in relationship he is a brother to her. The said Rengaraj has been examined
on the side of the appellant/defendant as DW2. He has deposed in clear and
unambiguous terms that demolition of the buttress wall was made by the deceased
first plaintiff himself. He has stoutly denied the contention of the
respondents/plaintiffs that the said wall was demolished and removed by him on
the instructions of the appellant/defendant. The meticulous cross-examination
made by the counsel for the respondents/plaintiffs did not yield any useful
result of eliciting any point favourable to the case of the
respondents/plaintiffs. In addition to that, the defendant has also produced the
judgment of the criminal court in C.C.No.3 of 1986 taken on file based on the
private complaint of the first respondent/second plaintiff and marked it as
Ex.B5. It is noticed from Ex.B5 that the said complaint was ultimately dismissed
and the appellant/ defendant as well as PW2 who were arraigned as accused in the
said criminal case were acquitted. As per the plaint allegations as well as the
allegations made before the criminal Court, the act of demolition of the wall
and removal of the door-frame was committed on 02.06.1985. Ex.B1 is the
certified copy of the decree in A.S.No.309 of 1979. Ex.B2 is the copy of the
complaint filed before the learned Judicial Magistrate No.II. Copy of the plaint
in O.S.No.17 of 1977, certified copy of judgment in A.S.No.305 of 1979,
certified copy of the judgment in C.C.No.3/1986 and certified copy of the suit
register in O.S.No.17 of 1977 are marked as Ex.B3, Ex.B4, Ex.B5 and Ex.B6
respectively.

19. Admittedly, the former suit (O.S.17/1977) as well as the appeal
preferred by the deceased first plaintiff were dismissed with costs. It has
also been admitted by PW1, that the appellant/defendant in the present case
levied execution for the collection of the costs awarded in the former suit and
appeal. She would also state that her husband paid the costs and only thereafter
the appellant/defendant demolished the wall and removed the door-frame.
According to her the demolition was made one or two months after payment of
costs in the execution proceedings. The certified copy of the suit register
marked as Ex.B6 shows that execution petition for recovery of costs was filed in
the year 1981 and on 12.01.1982 the execution petition was terminated after
recording full satisfaction. It is quite obvious from Ex.B6 that recovery of
costs through execution Court was made in January 1982. If the same is
considered in conjunction with the evidence of PW1 that the alleged demolition
was made by the appellant/defendant within one or two months thereafter, the
demolition as per the evidence of PW1 should have been made in the month of
February or March 1982. But the case put forward by the plaintiffs in the
private complaint before the Magistrate and in the present suit is that the
alleged act of demolition of wall and removal of door-frame was committed by the
appellant/defendant on 02.06.1985. The suit itself was filed on 11.06.1985. The
same will show the unreliability of the above said evidence of PW1 apart from
the falsify the case of the plaintiffs as found in the plaint.

20. It is also obvious that the suit for mandatory injunction and damages
has been filed in the Court after a lapse of three years from the date of
demolition and removal of door-frame. The above said admission of PW1 that the
demolition of the wall and removal of door-frame were made within one or two
months after payment of costs in the former suit, will corroborate the evidence
of DW1 and DW2 that the demolition of wall and the removal of door-frame were
made in the year 1982 itself and that the case was filed by the plaintiffs by
citing an imaginary occurrence as if the wall was demolished and door-frame was
removed by the appellant/defendant on 02.06.1985. The learned trial Judge
properly analysed all the above said aspects and came to the correct conclusion
that the plaintiffs failed to prove their case. The well considered finding of
fact recorded by the trial Court has been interfered with and reversed by the
lower appellate Court not on legally acceptable grounds but on surmises and
extraneous considerations. A bare reading of the judgment of the appellate Court
will show the perversity in-built in it. No valid reason has been assigned by
the lower appellate Court in not believing the evidence of witness examined on
the side of the defendant, especially the independent witness DW2, who is
admittedly a relative to both the plaintiffs and the defendant.

21. The lower appellate Court has simply brushed aside the fact that
except the interested testimony of PW1 which is also discrepant as pointed out
supra, no other reliable evidence has been adduced to prove the case of the
respondents/plaintiffs that it was the appellant/defendant who demolished the
wall and removed the door-frame on 02.06.1985. There was no ground whatsoever,
to interfere with the well considered finding of the trial Court that the
admission made by PW1 to the effect that the wall was demolished one or two
months after payment of cost in the former suit was made, in conjunction with
Ex.B6, would clearly show that the wall and door-frame were not in existence
beyond the month of March 1982 and that the case of the plaintiffs as if they
were in existence in the month of June 1985 and were removed by the
appellant/defendant on 02.06.1985 could not be countenanced. The lower appellate
court seems to have wrongly applied the principle of law regarding burden of
proof and held that the defendant had not proved his case that the
appellant/defendant was not entitled to an east-west measurement of 12 feet and
that since the appellant/defendant had contended that the plaintiffs were
entitled to 10 feet alone, he could have demolished the wall and removed the
door-frame as claimed by the respondents/plaintiffs. The very approach made by
the lower appellate court is erroneous and legally unsustainable. The lower
appellate Court seems to have given a finding against the appellant/defendant on
mere surmises and conjectures without there being any reliable evidence in
support of such a conclusion. The learned lower appellate Judge seems to have
forgotten the well established principle of law that the plaintiffs have to win
or lose according to the strength of their case and that they cannot succeed in
their case pointing out the weakness or loopholes found in the defence case of
the defendant.

The lower appellate court has also chosen to award damages to a sum of
Rs.1,000/- to the respondents/plaintiffs as claimed by them in the plaint. There
is absence of clear cut evidence regarding the extent of damage caused. On the
other hand, there is the clear evidence of DW1 that the wall at C1 that was
allegedly removed could be reconstructed at a cost of Rs.100/- if the removed
old bricks were used and that a cost of Rs.200/- alone would be incurred for
such construction using new bricks. This aspect was not at all appreciated by
the lower appellate court.

22. For all the reasons stated above, this Court hereby comes to the
conclusion that the finding of fact regarding the allegation of the plaintiffs
that appellant/defendant demolished the wall and removed the door-frame on
02.06.1985 can be termed definitely perverse, as the same is not supported by
any evidence and no reasonable person would have come to such a conclusion on
the basis of the evidence available on record. When a finding of fact is
perverse, the same will assume the character of a substantial question of law-
based on which, this Court (second appellate court) is perfectly entitled to
interfere with the judgment of the lower appellate Court. Therefore the 2nd
substantial question of law and the 3rd (additional) substantial question of law
framed in this second appeal are answered in favour of the appellant.
Accordingly the finding of the lower appellate court regarding the alleged
demolition of wall and removal of door-frame by the appellant/defendant is
hereby held perverse and discrepant.

23. Viewed from any angle, the judgment of the lower appellate Court
cannot be sustained. The same deserves to be set aside restoring the judgement
and decree of the trial Court. Accordingly, the second appeal succeeds. The
judgment and decree of the lower appellate Court made in A.S.No.296 of 1991
dated 20.07.1994 are set aside and the judgment and decree of the trial Court
made in O.S.No.222 of 1985 dated 22.02.1991 are restored. The appellant shall be
entitled to recover his cost of litigation throughout from the respondents.

asr
To
II Additional District Judge, Tiruchirapalli