High Court Kerala High Court

Raghavan vs Benny on 26 June, 2007

Kerala High Court
Raghavan vs Benny on 26 June, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RSA No. 100 of 2007()


1. RAGHAVAN, AGED 78 YEARS,
                      ...  Petitioner
2. R.MANILAL, S/O.RAGHAVAN,

                        Vs



1. BENNY, S/O.ULAHANNAN,
                       ...       Respondent

                For Petitioner  :SRI.N.NEELAKANDHAN NAMBOODIRI

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :26/06/2007

 O R D E R
                  M.SASIDHARAN NAMBIAR, J.
                    ...........................................
                 R.S.A.Nos. 100 & 101                OF 2007
                   ............................................
          DATED THIS THE 26th                 DAY OF JUNE, 2007

                               JUDGMENT

Appellants in R.S.A.100 of 2007 are defendants in O.S.201

of 2004. First appellant therein is the appellant in R.S.A.101 of

2007. Respondent in R.S.A.100 of 2007 is the first respondent

in R.S.A.101 of 2007. Appellant in R.S.A.101 of 2007 is the

plaintiff in O.S.212 of 2003 and respondent in R.S.A.100 of 2007

is the plaintiff in O.S.201 of 2004. The appellant instituted

O.A.212 of 2003 seeking a decree for permanent prohibitory

injunction contending that plaint A schedule property belongs to

him and plaint B schedule property is the way(road) which

exclusively belong to him and respondents have no right over the

same and therefore respondents are to be restrained by a

permanent prohibitory injunction. Respondent in R.S.A. 100 of

2007 instituted O.S.201 of 2004 contending that plaint B

schedule way was formed by the owners of respective properties

including the appellant by surrendering a portion of their

property under Ext.B1 and B4 agreements and defendants

therein have no right to obstruct his right to use that road and

therefore they are to be restrained by a decree for injunction.

RSA 100 & 101/2007 2

The suits were tried separately. Learned Munsiff in O.S.201 of

2004 found that the road has been formed not by the appellant

but including the assignor of respondent and defendants therein

are not entitled to obstruct his right to use the way. A decree

for permanent prohibitory injunction restraining appellants from

obstructing plaint B schedule property being the road to plaint

A schedule property belonging to respondent was granted. In

O.S.212 of 2003, learned Munsiff, relying on the evidence

including the report submitted by Commissioner, found that

there is an existing road and it was formed not exclusively by the

plaintiff but by the assignor of the respondent also. Learned

Munsiff therefore held that appellant is not entitled to a decree

for permanent prohibitory injunction. That suit was dismissed.

Appellant challenged the said decree and judgment before

District Court, Thodupuzha in A.S.269 of 2004. The decree

granted in O.S.201 of 2004 was challenged in A.S.45 of 2006.

Learned Additional District Judge heard both appeals together,

as the dispute was with regard to the very same road. Learned

Additional District Judge, on appreciation of evidence, found that

report of the Commissioner establish that there is a well defined

road as claimed by the plaintiff in O.S.201 of 2004 and plaintiff

in O.S.212 of 2003 is not entitled to the decree for injunction and

RSA 100 & 101/2007 3

plaintiff in O.S.201 of 2004 is entitled to the decree for

injunction. Appeals were dismissed. It is challenging the decree

and judgment of first appellate court these appeals are filed.

R.S.A.100 of 2007 was filed challenging the concurrent decree in

O.S.201 of 2004 and R.S.A.101 of 2007, the concurrent decree in

O.S.212 of 2003.

2. Learned counsel appearing for the appellants and

learned counsel appearing for respondents, who appeared

pursuant to a notice issued before admission were heard. The

argument of the learned counsel appearing for appellant was

that though courts below found that there is an existing road

relying on Ext.C1 report and the evidence, the exact width of the

road was declared and the road described in plaint B schedule

property in O.S.201 of 2004 is in fact having less than the width

of the road reported by the Commissioner in Ext.C1 report and

without demarcating the exact width of the road, courts below

should not have granted a decree for injunction restraining

appellants from obstructing the road, as it would be an

encroachment into a portion of the plaint A schedule property

belonging to the appellants. It was also argued that though

Ext.B4 shows that agreement was relied on by courts below,

Ext.B4 shows that a survey sketch was appended to the

RSA 100 & 101/2007 4

agreement and the same was not produced and Ext.B4(a) shows

that parties have not signed in the sketch and therefore Ext.B4

(a) is not the sketch appended to Ext.B4 agreement and

therefore on the strength of Ext.B4(a) courts below should not

have granted the decree. Learned counsel further argued that

appellant is entitled to make use of his property and by

encroaching a portion of that property to the existing road,

respondents are not entitled to seek a decree for injunction.

3. Learned counsel appearing for respondents argued that

the courts below on the evidence found that much before the

suits were filed there existed a road as reported by the

Commissioner and that road as found by the Commissioner in

Ext.C1 report, is having more width than the width of the road

described in plaint B schedule and in such circumstances

appellant is not entitled to get a decree for injunction in respect

of a portion of the road and appellant is not entitled to obstruct

the use of the road as the road was formed by the assignor of the

respondent also.

4. On hearing learned counsel appearing for both sides and

going through the judgments of the courts below, I do not find

any substantial question of law involved in the appeal. The

appellant instituted O.S.212 of 2003, seeking a decree for

RSA 100 & 101/2007 5

injunction contending that plaint B schedule way therein

exclusively belong to the appellant and respondents have no

right to use the way and therefore appellant is entitled to get a

decree for injunction. As per the description of plaint B schedule

way in O.S.212 of 2003, the way which is also shown as the road

has a width of 5 feet and a length of 33 metres. Ext.C1 report

shows that the road is having a width of about 15 feet and that

road was in existence much prior to the institution of the suit.

Courts below, on the evidence found that the said road was

formed by utilising the property surrendered under Ext.B1

agreement which connects the road to the existing public road.

Ext.B4 establish that road was further extended upto the

property of respondent and his assignor was one of the

executants under Ext.B4 agreement. Courts below also found

that even when the appellant was examined as PW1, he admitted

that he and his son executed Ext.B4 agreement and had affixed

their signature on each pages of Ext.B4 agreement. Evidence

also establish that Manilal, son of appellant is an Inspector in

Sales tax department. Therefore it cannot be believed that

without realising the contents of Ext.B4 agreement, they

subscribed their signature to Ext.B4. Ext.B4 establishes that a

road in continuation of the road formed after surrender

RSA 100 & 101/2007 6

evidenced by Ext.B1, was made and that road reaches the

property of the respondent. Ext.C1 report establishes that, that

road is having much more width than what is shown in the plaint

B schedule in O.S.201 of 2004 or the width of the road shown in

O.S.212 of 2003. As the existence of the road even prior to the

institution of the suit having more width than what was

described in O.S.212 of 2003 was established, courts below were

perfectly justified in not granting a decree for injunction sought

for by the appellant. Even though the argument of learned

counsel appearing for appellant was that as the exact width of

the road was not declared by the courts below, plaintiff in

O.S.201 of 2004 should not have been granted a decree for

injunction. When appellant admitted in the plaint itself that there

is a road and a decree for injunction is sought in respect of the

remaining portion of plaint A schedule property, plaintiff in

O.S.212 of 2003 should have taken out a Commission to

demarcate that road so that actual width of the road could have

been fixed. Without doing so appellant is not entitled to contend

that respondents are not entitled to the decree for injunction

granted in O.S.212 of 2003. Ext.C1 report shows that the

existing width of the road is much more than the plaint B

schedule property shown in O.S.201 of 2004. When Ext.A4

RSA 100 & 101/2007 7

establishes that the road was formed by surrendering portions

of the property by the executants of Ext.B4 agreement, including

assignor of the respondent, respondent is entitled to make use of

that road and appellant is not entitled to obstruct the same. As

evidence establish that the existing road is having more width

than plaint B schedule property described in O.S.201 of 2004, I

do not find any reason to interfere with the decree granted in

O.s.201 of 2004 also. The argument of learned counsel

appearing for appellants is that respondent is not entitled to

make use of, more extent than the width of the road shown in

plaint B schedule property. As the evidence would establish that

part of plaint A schedule property belonging to the appellant has

already been converted into part of the existing road, if at all the

remedy of the appellant is only to seek recovery of possession of

that portion of the road establishing his title. As no substantial

question of law arises, the appeals are dismissed.

M.SASIDHARAN NAMBIAR, JUDGE

lgk/-