High Court Madras High Court

Abdul Hameed (Died) vs Arulmigu Somanathaswamy … on 29 March, 2004

Madras High Court
Abdul Hameed (Died) vs Arulmigu Somanathaswamy … on 29 March, 2004
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS

DATED: 29/03/2004

CORAM

THE HON'BLE MR.JUTICE M. CHOCKALINGAM

SECOND APPEAL NO.1258 OF 1993

1. Abdul Hameed (died)
2. Shaheeda Beevi
3. Mohamed Aariff
4. Mohamed Yousuf
5. Fathahunnisa
6. Tajudeen
7. Rowlathunnisa
8. Anwar Sadath
9. Rasinna Fathima
   (The appellants 2 to 9 are impleaded as
    appellants LRs of the deceased first
    appellant vide CMP.3082/97
    dt.24.1.98)                                         .. Appellants

-Vs-

Arulmigu Somanathaswamy Devasthanam
rep by its Executive Officer
Nidur,
Nagai Kai-de-Millet District                                    .. Respondent

        This second appeal is preferred under Section 100 of CPC  against  the
judgment  and  decree  dated 31.3.1993 made in AS No.66 of 1987 on the file of
the learned Subordinate Judge,  Mayiladuthurai  confirming  the  judgment  and
decree  dated  31.7.87  made  in  OS No.810 of 1974 on the file of the learned
District Munsif, Sirkali.

!For Appellants :  Mr.Srinath Sridevan

^For Respondent :  Mr.B.Kumar


:JUDGMENT

This second appeal has been brought forth by the first defendant in a
suit for permanent injunction, whose defence plea was rejected by both the
courts below.

2. The following facts are noticed in the pleadings of the parties.
The immovable property more fully described in the schedule to the
plaint belonged to the plaintiff Devasthanam. It is a punja land measuring
11-2/3 cents. The second defendant, pursuant to the lease chit dated
11.1.1941 in favour of the temple, was put in possession. The total extent of
the lease was 95 kulis. Pagathy was fixed at Rs.6/- per annum. While so, by
mistake, the Authorised Officer granted Kudiyiruppu patta to an extent of 20
cents to Viswanathan and Arunachalam, the sons of the second defendant. The
previous Executive Officer of the temple has not taken any action for the
grant of patta. No action was initiated to set aside the grant of patta and
the same is pending. The present suit was only in respect of 11-2/3 cents,
which is shown as C in the plan attached to the plaint. All the three plots,
namely A, B and C, totally measuring 95 kulis are comprised in S.No.220/1.
Taking advantage of the patta granted in favour of the second defendant’s sons
for an extent of 60 kulis, they have conveyed the same to the first defendant.
The said portions are shown as A and B. The plot C, which was originally in
the occupation of the second defendant was also assigned to the first
defendant without the permission of the temple. The second defendant had no
manner of right to transfer his leasehold to the first defendant. The first
defendant is only a trespasser and is in possession of the entire block. The
second defendant left the suit place and is residing in Kaduvangudy. The suit
property, which was marked as C in the plan, is surrounded by plots A and B,
which are in the occupation of the first defendant. They are situated on
south and West. On the north is the big wall of the temple and the West is
the property of Abdul Kadar. The old thatched house put up by the second
defendant has fallen long back. The entire block is now vacant. Since the
first defendant was making arrangements to put up pacca house in the portions
marked as A and B and has excavated the earth and bricks were stored up around
the plot, the plaintiff has filed the suit for permanent injunction against
the first defendant restraining him from making any construction in A and B .

3. The suit was resisted by the first defendant stating that the
patta granted in favour of the sons of the second defendant are valid; that
they were originally tenants of the plaintiff in respect of the sites for
which pattas were subsequently issued; that they were entitled to the benefit
of Act 40/71; that the plaintiff, knowing fully well that they were eligible
to claim the benefit of Act 40/71, consented for the grant of patta being
issued and also received the compensation amount due to the temple; that now,
the plaintiff cannot question the same; that the first defendant has purchased
for good and valuable consideration the entire 95 kulis on 25.8.1974 by means
of a registered sale deed from Pakkirisamy and his sons, and thus, he has
become the owner exclusively for 95 kulis and he has been in possession all
along; that the plaintiff cannot have any claim for 11-2/3 cents also; that it
is not correct to state that 11-2/3 cents was vacant; that the first defendant
has also put up construction over the property comprised in S.Nos.220/1B and
1C also; that the plaintiff cannot seek any right of ingress or egress in
S.Nos.220/1B and 1C; that the right of the plaintiff over the suit property
has become extinguished by operation of Act 40/71; that no right of way could
exist or available to the plaintiff over S.No.220/1B and 1C; that the
plaintiff is not entitled to recover the possession of property marked as A
from the defendant and has no title to the same also, and hence, the suit was
to be dismissed.

4. The trial court framed necessary issues, tried the suit and
decreed the same. Aggrieved, the first defendant took it on appeal, which was
also dismissed. Hence, this second appeal has been brought forth by the first
defendant aggrieved over the judgment of courts below.

5. At the time of admission, the following substantial questions of
law were formulated by this Court for consideration:

1) When a tenant forfeits his right of tenancy by breach of express
conditions in the lease which gives the landlord a right of re-entry, then
whether the tenant is not entitled to a notice of forfeiture of tenancy before
being evicted?

2) Whether a dominant owner can claim an easement of necessity over
only a particular portion of the servient owner’s land and not by any other
route on the ground that the other route would be inconvenient?

3) Whether the servient owner does not have the right to dictate the
dominant owner as to where the right of way is to be created?

4) Whether a dominant owner can claim an easement of necessity over a
vast extent of the servient owner’s land when it would be far easier for him
and for the servient owner to make an apperture in a wall adjacent to the
dominant owner’s land and create a pathway thereby?

5) Whether vesting of land in a Kudiyiruppu under the Tamil Nadu Act
40/71 does not extinguish all rights of other in the property so vested?

6. Heard the learned counsel for the appellants and the learned
counsel for the respondent.

7. The plaintiff temple Sri Somanathaswamy Devasthanam, Nidur has
filed a suit seeking permanent injunction simplicitor restraining the first
defendant from in any way putting up any construction in such a way to
obstruct the plaintiff’s right to have ingress and egress through the portions
A and B. Admittedly, the suit property, which is shown as C in the plan with
an extent of 11-2/3 cents belonged to the temple and along with this property,
an extent of 95 kulis were originally leased out to the second defendant in
the year 1941. It is not in controversy that originally the survey number
pertaining to the property was 189 and subsequently, it was assigned in
S.No.220/1. According to the plaintiff, the Authorised Officer, Kudiyiruppu,
by mistake has granted patta to an extent of 20 cents to the sons of the
second defendant and proceedings have already been initiated to cancel the
same. The second defendant, admittedly, who is in possession of the property,
in question, has put forth the defence plea stating that the portions shown as
A and B were conveyed to him by a proper sale deed and the rest shown as C was
also assigned by the second defendant and his sons. At this juncture, it has
to be pointed out that there was no material placed by the defence to show
that for such a transfer, any consent or prior permission was obtained from
the temple and needless to say that such a transfer is invalid.

8. From the available evidence, it is clear that on 20.10.1974, a
communication was addressed to the temple stating that the lease agreement
could be obtained from the first defendant and the same could also be sold to
him. Now, it would be clear from the materials that the first defendant, who
has been contesting the suit, was the trespasser in respect of the property,
in question. From the communication dated 20.10.1974, as referred to above
under Ex.A.3, the second defendant surrendered the possession to the first
defendant pursuant to the lease inter se between them. Under the stated
circumstances, it would be futile on the part of the first defendant to claim
any benefit under Act 40/71.

9. An Advocate Commissioner was appointed by the trial court and on
inspection, he has filed his report and plan, which are marked as Exs.C.1 and
C.2. A perusal of Ex.C.2 would clearly indicate that a lane is available on
the East of B schedule property and that could be used as passage to have
ingress and egress to C schedule. Taking into consideration of the same, the
trial court has granted permanent injunction in respect of B schedule only and
in appreciation of the evidence available, the first appellate court has
affirmed the judgment of the trial court. This Court is unable to notice any
reason why the concurrent finding of both the courts below has got to be
disturbed.

10. In the result, this second appeal is dismissed, leaving the
parties to bear their costs.

Index : Yes
Internet : Yes

vvk

To

1. The Subordinate Judge, Mayiladuthurai

2. The District Munsif, Sirkali

3. The Record Keeper, VR Section,
High Court, Madras