High Court Kerala High Court

Joseph Aged 70 vs Thomas on 7 July, 2009

Kerala High Court
Joseph Aged 70 vs Thomas on 7 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

FAO.No. 9 of 2004()


1. JOSEPH AGED 70,  S/O. THOMAS,
                      ...  Petitioner
2. LIBISTON AGED 35 YEARS,
3. MATHEW, AGED 47 YEARS, MUNDIYAMKAL HOUSE

                        Vs



1. THOMAS S/O. MATHEW KUZHIKUTHIYANI HOUSE,
                       ...       Respondent

                For Petitioner  :SRI.N.L.KRISHNAMOORTHY

                For Respondent  :SRI.S.M.PRASANTH

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :07/07/2009

 O R D E R
                     V. RAMKUMAR , J.
          ==========================
                    F.A.O. No. 9 of 2004
          ==========================
             Dated this the 7th day of July, 2009.

                         JUDGMENT

Defendants 1 to 3 in O.S. No. 91 of 1999 on the file of

the Munsiff’s Court, Idukki are the appellants in this appeal

filed under Order XLIII Rule I(u) C.P.C. The challenge is

against the order of remand passed by the Sub Court,

Kattappana in A.S. No. 55 of 2001. The following are the

questions of law supplied subsequently by means of a

verified petition as necessitated by the decision in

Narayanan v. Kumaran – 2004 (4) SCC 26:-

1.When the suit is merely for injunction without
a prayer for declaration whether the question
of title or the origin of right on the pathway
arises for consideration?

2.Whether the points for which the remand is
made really arise for consideration in the
suit?

3.When admittedly the appellants are using ‘C’
schedule property as the pathway which is
the access to their residence, has not the
Lower Appellate Court gone wrong in casting
the burden on the appellants?

4.Whether there are any circumstances coming
under Order XLI Rule 23 and 23A which
would warrant a remand?

F.A.O. No. 9/2004 : 2 :

2. The aforesaid suit filed by the respondent herein

was one for a perpetual injunction restraining the

defendants from putting up a gate at the northern end of

the plaint C schedule road which joints the Murikkassery-

Karimban road.

3. The case of the plaintiff can be summarised as

follows:-

The residential property of the plaintiff is situated to

the north of the Murikkassery-Karimban road. The

petitioner has two other plots of land situated to the south

of the said Murikkassery-Karimban road. They are the

plaint A and B schedule properties. The plaint A schedule

property is at a distance of about 25 metres from the said

road. The plaint B schedule property is further to the south

of the plaint A schedule property and situated at a distance

of about 50 metres. The plaint B schedule property was

obtained by the petitioner about 33 years prior to the

institution of the suit. Both plaint A and B schedule

F.A.O. No. 9/2004 : 3 :

properties are non-patta lands which have been fully

cultivated by the plaintiff who is appropriating the income

therefrom by keeping exclusive possession and enjoyment

of the same. There was an old pathway about 3 feet wide

starting from Murikkassery-Karimban public road and

proceeding southwards. About 10 years prior to the

institution of the suit, the said pathway was widened to a

motorable road having a width of about 10 feet. The said

road was constructed by utilising the portions of the plaint

A and B schedule properties. Likewise, the defendants and

other property owners on either side of the road had also

contributed portions of their properties for the formation of

the road. The plaint C schedule is the road, thus, formed.

It is by way of dedication that the plaint C schedule road

was formed. Except the plaint C schedule road, there is no

motorable road to the plaint A and B schedule properties.

The defendants are also using the plaint C schedule road for

having access to their house. The properties are comprised

F.A.O. No. 9/2004 : 4 :

in Survey No. 1/1 of Upputhode village. On 16.04.1999, at

about 10 a.m., the defendants came to the plaint C schedule

road with some workers for digging ditches for the

construction of concrete pillars for installing a gate at the

northern end of the plaint C schedule road. Even though

the said attempt was foiled by the timely intervention of the

plaintiff, the plaintiff apprehends that the defendants will

translate their intention into action. Hence the suit.

4. The suit was resisted by defendants 1 to 3

contending inter alia as follows:-

The suit is not maintainable. The plaintiff has to prove

the extent of A and B schedule properties. The plaint C

schedule road is lying at a lower level than the plaint A

schedule property and there is no entrance from the said

road either to the plaint A schedule property or to the plaint

B schedule property. No portion of the plaint A and B

schedule properties has been used for the construction of

the plaint C schedule road. The plaintiff is not having

F.A.O. No. 9/2004 : 5 :

possession of the entire plaint A schedule property. In the

year 1988, the 2nd defendant had purchased 14.50 cents of

property from the plaintiff for the construction of a

motorable road for the use of the 2nd defendant. The plaint

C schedule property was, thus, constructed by utilising the

portions of the said 14 = cents of land. The remaining

extent of the said property is still under the possession of

the 2nd defendant. The plaint B schedule property is

situated about 10 s away from the plaint A schedule

property. The plaint C schedule road at the place of the

plaint B schedule property has been constructed entirely

through the property of the 3rd defendant. The plaint

allegation that there was a three feet wide pathway in

existence and the same was widened to form the plaint C

schedule road is absolutely false. Prior to the construction

of the plaint C schedule road, a way starting from the public

road and passing along the eastern side of the property of

Alukkal Joseph was being used for having access to the

F.A.O. No. 9/2004 : 6 :

property of the 2nd defendant. The said pathway is even

now in existence and it is being used by the plaintiff also.

The plaint C schedule road has been constructed in the year

1990 and the plaintiff has never used the said road. It is a

private road over which the plaintiff has no right. The plea

of dedication as pleaded in the plaint is absolutely false.

5. On the side of the plaintiff, three witnesses were

examined as PWs 1 to 3 of whom PW1 is the plaintiff

himself. PW2 is a neighbour and PW3 is an assignee from

the plaintiff. On the side of the defendants, four witnesses

were examined as DWs 1 to 4 of whom DW1 is the 2nd

defendant. DW2 is a neighbour and DW3 is a witness to

Ext.B2 agreement for sale and DW4 is the Advocate

Commissioner who submitted Ext.C2 report dated

29.11.2000.

6. The learned Munsiff, after trial, as per judgment

and decree dated 28.02.2001 dismissed the suit holding that

the case of the plaintiff was one of dedication and the

F.A.O. No. 9/2004 : 7 :

plaintiff had miserably failed to prove the said case. On

appeal preferred by the plaintiff as A.S. No. 55 of 2001

before the Sub Court, Kattappana, the learned Subordinate

Judge as per the impugned judgment dated 03.07.2003 set

aside the judgment and decree passed by the trial court and

remanded the case to the trial court after holding that even

though two Advocate Commissioners had been deputed by

the trial court, there was not even a sketch or plan enabling

the court to decide the case satisfactorily. The lower

appellate court was also of the view that the case of the

plaintiff was really not dedication, but the formation of the

plaint C schedule road by contributing portions of property

by the adjoining owners and that there was no evidence

before court to show that a portion of the plaintiff’s

property was sold to the 2nd defendant for the specific

purpose of constructing the plaint C schedule road as

contended by the defendants. It is the said order of remand

which is assailed in this appeal by the defendants.

F.A.O. No. 9/2004 : 8 :

7. I heard the counsel appearing on either side.

8. Adv. Shri. K. Lakshminarayan, the learned counsel

appearing for the appellants made the following

submissions before me in support of the appeal:-

It was after a careful analysis of the pleadings and

evidence that the trial court came to the conclusion that the

plaintiff has miserably failed to establish the dedication set

up by him. The suit was only for injunction simplicitor

without any prayer for declaration. The plaintiff examined

as PW1 has admitted that he had sold 14 = cents of his

property to the 2nd defendant. The plaintiff has further

admitted that there is direct access from the plaint A

schedule property to the public road on the north. Hence

the observation in paragraph 15 of the judgment of the

lower appellate court that the plaint A schedule property is

25 feet to the south of the public road leaving a gap in

between the road and the said property, was not justified.

Ext.C2 report of the Advocate Commissioner does not

F.A.O. No. 9/2004 : 9 :

probabalise such a conclusion. It is true that there was no

sketch or plan prepared by the Advocate Commissioner.

But then, that is hardly a reason for remanding the case to

the trial court. As observed by this Court in Sundaresan

Nair v. Dr. Krishnankutty Nair – 2007 (2) KHC 414 as

far as possible, appellate court should avoid a remand

unless it is absolutely essential to protect the interests of

justice and a remand for incorporating a prayer for

declaration in that case was also held unnecessary and

erroneous. The apex court has also observed in India

Army & Police Equipment v. Kanodia Brothers – 1968

KLT SN 19 that in a case where there has already been a

trial on evidence before the court of first instance, the

appellate power of remand should not be exercised merely

because the appellate court is of the view that the parties

who could lead better evidence have failed to do so.

9. I am afraid that I cannot agree with the above

submissions. This is a case arising from Idukki where the

F.A.O. No. 9/2004 : 10 :

legal profession has not attained that much experience or

acumen as could be expected from their counterparts in the

urban courts. When this Court deals with a case arising

from Idukki, this aspect of the matter cannot be lost sight of

and the pleadings have to be approached with some amount

of latitude.

10. Even I was finding it difficult to get an idea about

the lie of the plaint A and B schedule properties and that of

the plaint C schedule road. It appears that the

Murikkassery-Karimban road which is a public road runs

east-west and the land to the south of the said road is

proceeding at a gradient. The plaintiff is residing in a

property situated to the north of the said road. The plaintiff

has two plots of land namely the plaint A and B schedule

properties situated to the south of the said road. Even in

the plaint, it is pleaded that the plaint A schedule property

is situated at a distance of 25 s from the Karimban –

Murikkassery public road. Therefore, the appellate court

F.A.O. No. 9/2004 : 11 :

was fully justified in assuming that in between the public

road and the plaint A schedule property, there is another

property. Hence, even if the plaintiff has admitted that he

has direct access from the plaint A schedule property to the

public road, when no portion of the plaint A schedule

property actually touches the public road the alleged

access, if any, could only be through the property of

somebody else. For a better comprehension of the lie of the

land and the topography of the geographical locations of the

respective properties, it was necessary that the

Commissioner who was deputed by the trial court should

have submitted a plan. Without such a plan, the lower

appellate court was fully justified in observing that it is not

possible to decide the case in a satisfactory manner. I fully

endorse the said view taken by the lower appellate court.

Except pleading that a portion of the property of the

plaintiff was purchased by the defendants and they

constructed the plaint C schedule road for their exclusive

F.A.O. No. 9/2004 : 12 :

use, the document of sale, if any, was not produced before

court. Merely because the plaintiff examined as PW1 has

admitted that he had given a portion of his property to the

defendant, it cannot be said that that is conclusive proof of

transfer and that too for the purpose of constructing the

plaint C schedule road. It is well settled that title cannot

pass by admission.

11. The specific case of the plaintiff is that there was

another pathway in the place of the plaint C schedule road

and the said pathway was widened into an existing road by

the adjoining owners including the plaintiff contributing

portions of their properties free of cost to make the present

road. If the said contention of the plaintiff as pleaded in the

plaint is true, then it is not a case of dedication, as rightly

observed by the lower appellate court. When the materials

before the court were not complete so as to enable the

court to pronounce a satisfactory judgment, the court below

was fully justified in remanding the case to the trial court so

F.A.O. No. 9/2004 : 13 :

as to enable the plaintiff to take out a Commission who will

have to submit a detailed plan showing the lie of the

properties and incorporating matters which are relevant for

the resolution of the controversy between the parties.

Merely because the appellate court has all the powers of the

trial court in view of Section 107 C.P.C., this is not a fit case

where the appellate court should take additional evidence,

including the appointment of a Commission and decide the

matter. The trial court which is more proximate to the

property in question will be in a better position to issue a

Commission and dispose of the suit satisfactorily so that the

parties may also get an opportunity of a forum of appeal

before the lower appellate court. I, therefore, do not find

any good ground to interfere with the conclusions reached

by the lower appellate court as also the remit made by that

court. On the facts and circumstances of the case, I do not

find that the questions of law formulated by the appellant

arise for consideration in this appeal. On the contrary, I am

F.A.O. No. 9/2004 : 14 :

satisfied that no substantial question of law arises in this

appeal which is accordingly dismissed upholding the

remand order passed by the appellate court. The parties

shall appear before the trial court on 03.08.2009 without

any further notice.

Dated this the 7th day of July, 2009.

V. RAMKUMAR, JUDGE.

rv

F.A.O. No. 9/2004 : 15 :