High Court Kerala High Court

Amina Manikka vs Athirikoluge Utharu Farathuge … on 2 June, 2010

Kerala High Court
Amina Manikka vs Athirikoluge Utharu Farathuge … on 2 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

AS.No. 931 of 1998()



1. AMINA MANIKKA
                      ...  Petitioner

                        Vs

1. ATHIRIKOLUGE UTHARU FARATHUGE FATHIMA
                       ...       Respondent

                For Petitioner  :SRI.P.M.MOHAMED ALI

                For Respondent  :SRI.P.S.USUPH

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

 Dated :02/06/2010

 O R D E R
                     M.N. KRISHNAN, J.
                 ...........................................
                       A.S.NO.931 OF 1998
                 .............................................
            Dated this the 2nd day of June, 2010.

                        J U D G M E N T

This is an appeal preferred against the judgment and

decree of the District Judge, Lakshadweep in

O.S.No.25/1997. The suit is one for permanent injunction

with respect to the plaint schedule property. The plaint

schedule property consists of a measured portion and an

area situated on the western side of it. The plaintiff would

contend that the property having the measurements is in her

possession and she had approached the authorities and by

virtue of an agreement between the parties as per Ext.A3

order, it is made clear that the said property is having the

following measurements. In Sy.No.10/3 B, having north

measurement of 107 links, south measurement of 117 links,

east measurement of 104 links and west measurement of

70 links. A patta is to be issued in the name of the plaintiff.

The other document supports her case i.e., Ext.A2 which

is Ext.B1 as well where both the parties have agreed and

the defendants’ predecessor had also agreed to give the

: 2 :
A.S.NO.931 OF 1998

land to the first defendant. Therefore Ext.A3 coupled with

Ext.A2 statement concludes the question regarding

possession with respect to the plaintiff over the property

whose measurements are given above. The defendants in

their written statement would contend that the plaintiff’s

father was appointed as a watchman and he was permitted

to construct a temporary shed of 35 x 25 feet. It is further

contended that with the permission of the Collector, such a

permission was granted and that a karar was executed by

the plaintiff’s father on 15.5.1970 to vacate the land without

any objection. With respect to the property on the western

side which is described in the plaint, there was a suit,

O.S.No.11/1992 against the father of the present plaintiff

and there was an ex parte decree and an appeal was filed

by the father of the plaintiff before the High Court of Kerala

as C.M.A.No.187/1994. The said C.M.A was disposed of on

the contention that the father did not have any right over

the property and that the property belongs to the daughter

namely the plaintiff herein and also that the present suit

was pending before the court. It is further contended that

: 3 :
A.S.NO.931 OF 1998

after the disposal of the suit, the said appeal is said to be filed

before the High Court. So the decree in O.S.No.11/1992 so

far as it relates to the father of the plaintiff was concerned

was attempted to be warded off by the father contending

that the said property also belongs to the daughter.

2. The learned Subordinate Judge has

compartmentalized the case into one with respect to the

land which is covered by Ext.A3 and the other with respect

to the land situated on the western side of the measured land.

So far as it is related to Ext.A3, by virtue of the document

available as well as by the admission of the parties therein,

the learned District Judge came to the conclusion that the

plaintiff has succeeded in proving her possession over the

property mentioned in the plaint with the measurements.

3. I feel the contention of the defendants that only a

smaller area 35×25 feet has been given and that there was an

agreement to vacate the land as and when required all

seems to be not acceptable in the light of the statement

given which resulted in Ext.A3 order. Therefore the finding

of the learned District Judge on that does not call for any

: 4 :
A.S.NO.931 OF 1998

interference.

4. So far as the property situated on the western side is

concerned, the learned District Judge has not granted any

relief to any of the parties. The learned Judge had dealt

with in para-18 of the judgment. The learned Judge

concluded that since there is no proper description and

measurement of the seashore land, the plaintiff will not be

entitled to an injunction with regard to that portion. The

court only granted an order in favour of the plaintiff with

respect to the land measuring 107 links north, 117 links

south, 104 links east and 70 links west. Unfortunately in the

operative portion of the judgment in para-20 it is not

specifically written. But a reading of the judgment

conclusively shows that injunction is granted with respect

to the property having the measurement shown and there is

denial of injunction with respect to the property on the

western side.

Therefore the appeal is disposed of by clarifying that

the decree for injunction is related to the property having

measurement of 107 links on the north, 117 on the south,

: 5 :
A.S.NO.931 OF 1998

104 links on the east and 70 links on the west. It is made

clear that there is no decree of injunction with respect to the

property situated on the western side of these measurements.

M.N. KRISHNAN, JUDGE.

cl

: 6 :
A.S.NO.931 OF 1998

M.N. KRISHNAN, J.

…………………………………….
A.S.NO.931 OF 1998
………………………………………
2nd day of June, 2010.

J U D G M E N T