IN THE HIGH COURT OF KERALA AT ERNAKULAM
RSA.No. 85 of 2005(B)
1. RAJALAKSHMI, D/O.MELEPPAT BHARATHI,
... Petitioner
Vs
1. VATTAMKULAM, PANCHAYATH, KULANGARA
... Respondent
2. VATTAMKULAM PANCHAYATH KULANGARA
For Petitioner :SRI.T.KRISHNAN UNNI (SR.)
For Respondent :SRI.V.R.KESAVA KAIMAL
The Hon'ble MR. Justice V.RAMKUMAR
Dated :25/11/2008
O R D E R
V. RAMKUMAR, J.
-------------------------------
R.S.A No: 85 OF 2005
-------------------------------
Dated this the 25th November, 2008.
JUDGMENT
The plaintiff in O.S.136/1988 on the file of the Munsiff-
Magistrate Court, Ponnani is the appellant in the second appeal.
The said suit was for recovery of possession of the plaint A schedule
property having a measurement of 18 feet x 4 feet alleged to be
part of the plaint B schedule property admeasuring 5 = cents and
for a mandatory injunction directing the defendants to remove the
encroaching structures in the plaint A schedule property. The
plaintiff-Rajalakshmi claimed to be an allottee of the plaint B
schedule property as per Ext. X1 partition deed dated 25.6.1987.
The allottees under Ext.X1 partition deed in turn obtained the
properties for their tavazhy as per the judgment and decree in
O.S.310/1946 evidenced by Ext.B1 final decree dated 30.1.1948.
2. Both the courts have held that the plaint A schedule
property extends only up to the line CB in Ext.C4 plan prepared by
-2-
RSA 85/2005
the Advocate Commissioner deputed by the trial court. The plaint B
schedule property in O.S.136/1988 has been identified by the
Commissioner as plot ABCD in Ext.C4 plan. If so, the allegation of
the plaintiff that a portion of the basement constructed by the
defendants in their northern property encroaches into the plaint B
schedule property was rightly rejected by the courts below. The
finding recorded by the courts below is a pure finding of fact, so
that there cannot be any question of law, much less any substantial
question of law to be considered in this second appeal, which is
accordingly dismissed in limine.
V. RAMKUMAR
JUDGE
jj