High Court Kerala High Court

Aboobacker vs Vengola Grama Panchayath on 27 August, 2008

Kerala High Court
Aboobacker vs Vengola Grama Panchayath on 27 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

SA.No. 182 of 2001(E)



1. ABOOBACKER
                      ...  Petitioner

                        Vs

1. VENGOLA GRAMA PANCHAYATH
                       ...       Respondent

                For Petitioner  :SRI.V.RAJENDRAN (PERUMBAVOOR)

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice K.P.BALACHANDRAN

 Dated :27/08/2008

 O R D E R
                          K.P. BALACHANDRAN, J.
                 ------------------------------------------------------
                              S.A. No 182 of 2001
                 -----------------------------------------------------
                     Dated this the 27th August 2008

                                   JUDGMENT

The plaintiff in O.S. No 45 of1998 on the file of the Munsiff’s

Court, Perumbavoor is the appellant assailing the concurrent verdict

of the courts below negativing his claim for declaration of his title over

the schedule property by adverse possession and for grant of

permanent prohibitory injunction. He instituted the said suit inter alia,

on the allegations that plaint A schedule property was Sarkar

puramboke comprised in re-survey number 85/5 of block 21 and

having old survey number 159/3, that the property surrounding the A

schedule property originally belonged to the grandfather of the

plaintiff; that the southern property is their residential garden; that the

property on the east of A schedule property is paddy field comprised

in survey number 85/8 belonging to the plaintiff; that the property on

the western side of A schedule comprised in survey number 85/2

belongs to Veeravu, the additional second defendant; that previously

the said property also belonged to the grandfather and grandmother

of the plaintiff and subsequently by partition it was allotted to

SA 182/01 2

Mohammed the brother of the plaintiff’s father and later Mohamed

sold the property to additional second defendant; that on the

southern side of A schedule property there is a tank which is being

used by the plaintiff for cultivation of his property; that though A

schedule property is puramboke land it was in the possession and

enjoyment of the grandfather and grandmother of the plaintiff; and in

continuation of their possession the plaintiff continued in possession

of that property as per agreement dated 28.06.1991; that A schedule

property is lying in a higher level than the paddy field on the eastern

side and is having well defined boundaries on all four sides and at

present there are coconut trees in the said property as also other

improvements which are more than 35 years old; that the

impovements were all effected by the father of the plaintiff; that prior

to the planting of such improvements seasonal crops used to be

cultivated in the said property and thus for the last about 70 years A

schedule property was in the exclusive possession and enjoyment of

the plaintiff and his predecessors, that the father of the plaintiff died

in 1992 and on 28.06.1991he had executed a document in favour of

the plaintiff whereby he assigned all his rights over A schedule

property in favour of the plaintiff and handed over possession of the

SA 182/01 3

said property also to him, that the plaintiff and his predecessors were

in possession and enjoyment of plaint A schedule property openly,

publicly and peaceably adversely to the interest of the Government

and everybody else and thereby he has perfected title to the

schedule property by adverse possession and limitation; that the

property situated on the western side of A schedule property

belonged to the additional second defendant; that the said property

previously belonged to the brother of the plaintiff’s father; that the

said properties were divided among the plaintiff’s father and father’s

brother as per partition deed of 1953; that in the said partition a

pathway is provided for the father of the plaintiff through the property

of Mohammed the brother of plaintiff’s father which pathway runs

upto the Panchayat road; that since alignment of the pathway as per

the partition deed was inconvenient and on the request of the said

Mohammed the alignment of the pathway was made through the

northern side of the property executing a document in that behalf by

the plaintiff’s father on 09.05.1968; that the said pathway which runs

from the western Panchayat road to the property of the plaintiff’s

father was having a width of 6 feet through the western side of the

property of Mohammed; that it is the said property which was

SA 182/01 4

subsequently purchased by the additional second defendant;that

before selling the property to Veeravu the brother of plaintiff’s father

had left out 6 feet width also from the northern side so as to provide

12 ft. of width for the pathway which is described as plaint B

schedule; that the said pathway which starts from the western

Panchayat road terminates on the north western corner of plaint A

schedule property; that the defendants are not having any manner of

right over B schedule pathway and that also exclusively belongs to

the plaintiff and that is the sole access to the A schedule property;

that recently neighbours of the plaintiff including a sister of the

plaintiff instigated the government officials as well as the defendants

against the plaintiff and the defendants are attempting to take forcible

possession of the property from the plaintiff to which they have no

right; that on 15.11.1997 plaintiff received a notice from the Taluk

Surveyor whereby it was intimated that the boundaries of the

property would be refixed on 18.11.1997 at the request of the

Panchayat; that there is absolutely no necessity for fixing the

boundaries of the property since the property is lying within clear and

fixed boundaries; that despite the plaintiff making representation

before the Panchayat the defendants are continuing their illegal

SA 182/01 5

activities; that therefore plaintiff filed O.P. No 20507 of 1997 before

this court and the said original petition was disposed of on

21.11.1997 granting stay for two months with effect from 21.11.1997

and also treating the representation given by the plaintiff before the

Panchayat as statutory notice under Section 249 of the Kerala

Panchayat Raj Act; that however Panchayat has not taken any action

on the representation submitted by the plaintiff and the defendant

Panchayat is attempting to trespass upon the schedule property and

is attempting to reduce possession of A schedule property with them

and that therefore the plaintiff is entitled to get a declaration of his

title over A schedule property which he has perfected by adverse

possession and limitation and also for a decree of permanent

prohibitory injunction restraining the defendants from trespassing

upon the property and causing obstruction in B schedule pathway

and hence the suit.

2. The first defendant resisted the suit contending that the

description of A schedule property is incorrect; that A schedule

property which is a pond was puramboke land and was vested with

the Vengola Grama Panchayat as per the Kerala Panchayat Raj Act

1960; that the tank in that property was known as Kavalakulam; that

SA 182/01 6

some portions of the puramboke land was seen encroached by

Khadeeja, daughter of Abdul Rehiman, Veeravu son of Pareeth and

the plaintiff and so eviction proceedings were initiated against them

and as requested the Taluk Surveyor measured out the entire

puramboke land and the plaintiff has come forward with the present

suit with ulterior motives to obstruct the action taken by the

Panchayat; that Kavalakulam was being used by the eastern

agricultural land owners for agricultural operations prior to the

formation of Periyar Valley Irrigation Canal taking water from that

tankthrough thodu; that the said thodu has a length of half a

kilometre and a portion of the thodu is now reclaimed by the plaintiff;

that about 25 years back electric connection was granted to that

area, but subsequent to the formation of Periyar Valley Irrigation

Canal the water of the tank was not being taken for agricultural

purposes, but still public are using this tank for purposes of bathing

and for cleaning of their agricultural implements; that the puramboke

land vested with the Panchayat is having an extent of 30.5 cents

with a pathway and that was being used by the general public and

that title thereof is vested with the Panchayat; that father of the

plaintiff or his predecessor was not in possession of the property as

SA 182/01 7

alleged and the plaintiff; has to file the suit under Order I Rule 8

C.P.C since numerous persons are interested in the subject matter

over and above Khadeeja Veeravu etc. and Government also is a

necessary party to the suit. The plaintiff, his father and grandfather

were not having right or possession over the schedule properties

and the plaintiff’s grandfather and grandmother had no right to

execute document in favour of the plaintiff on 28.06.1991; that it is

incorrect to say that the coconut trees standing by the side of the

tank are all 35 years of age; that since plaintiff as well as the

neighbouring people have encroached into the puramboke land the

defendant attempted to evict the encroachers and the plaintiff has no

manner of right to file the suit for declaration of title basing the claim

on adverse possession and limitation and that the document dated

28.06.1991 in favour of the plaintiff is not having any validity at all.

There was a public way on the northern side of the second

defendant’s property. Subsequently as per relinquishment six feet

width property was also surrendered by Veeravu for widening the

pathway; and at present the pathway is having 12 feet in width and is

being used by the general public. It is incorrect to say that the B

schedule pathway belongs to the plaintiff. B schedule is a public

SA 182/01 8

pathway vested with the Panchayat and used by the general public.

Plaintiff has filed O.S. No 654/97 before the Munsiff’s Court,

Perumbavoor claiming right of easement by prescription through the

said pathway. The suit is filed by the plaintiff concealing all those

facts. The suit is bad by reason of Section 41 of the Specific Relief

Act. He has no cause of action. Defendants will be taking steps

only after statutory notice to the plaintiff and the suit has to be

dismissed with costs. After including the tank in the People’s

Planning Programme Government have sanctioned Rs one lakh for

maintaining the tank and for constructing its embankment.

3. After amendment of the plaint first defendant filed additional

written statement contending that by the amendment the entire plaint

schedule has been changed. Since the property encroached upon

by the second defendant was excluded from the plaint schedule

there is no cause of action against the additional second defendant.

4. Additional second defendant filed written statement

contending inter alia, that the tank in the plaint A schedule property is

a public tank known as Kavalakulam; that on the western side of the

puramboke property about 2 Ares of property is in his possession

and cultivation; that for eviction of encroachers from the puramboke

SA 182/01 9

land first defendant Panchayat has taken steps to measure the

property with the help of the surveyor; that water from Kavalakulam

was being used by the neighbouring agricultural land owners for

agricultural operations till the formation of Periyar Valley Irrigation

canal and now the tank is being used for bathing purposes as well as

cleaning the agricultural implements and the people of the locality is

maintaining the tank as and when required; that at the time of

purchase of the property by the second defendant there was a 6

feet width pathway on the northern side of the defendant’s property

and that was a public pathway over which plaintiff has no title or

possession; that the documents created in relation to the pathway

are not binding on the public; the telephone as well as electric line

are passing through the pathway, on 07.05.1997 the second

defendant had surrendered 6 feet width property from his property for

widening the said public pathway and the Panchayat has developed

the pathway into a 12 feet width pathway and was also entered in the

road register of the Panchayat and that the said pathway is used by

the public. It is incorrect to say that the plaint A schedule property

was in the possession of the plaintiff as well as his predecessors for

more than 70 years. The entire property was puramboke land.

SA 182/01 10

Plaintiff has not obtained any right over the propety as per karar

executed on 28.06.1991 and he is not entitled to get decree of

declaration of title over plaint A schedule property by way of adverse

possession and also not entitled to get injunction in relation to B

schedule pathway. The defendant has got right to use plaint B

schedule pathway since it is a public way and the plaintiff is not

entitled to get any relief as claimed in the plaint.

5. Subsequent to the impleadment of additional defendants 3

and 4 they also filed separate written statements. Their contentions,

inter alia, are that as per the application filed by the Secretary,

Vengola Grama Panchayat under the Kerala Survey and Boundaries

Act to fix the boundary of an extent of 14.90 Ares of land in survey

number 85/5 of Block No 21 of Vengola village, Taluk Surveyor was

appointed to measure out the property and fix the boundary as per

revenue records and accordingly he had measured the property and

fixed the boundary of A schedule property; that as per the revenue

records plaint A schedule property is kulam puramboke which is

vested with the first defendant and the plaintiff ;has no right to

challenge the action taken by the defendant and he has no cause of

action against the defendants and the suit is liable to be dismissed

SA 182/01 11

with costs.

6. On the above pleadings the trial court raised necessary

issues for trial and considering the case in the light of the above

pleadings and the evidence adduced at trial which consisted of the

oral evidence of P.Ws 1 to 5 and D.Ws 1 to 4 and documentary

evidence Exts A1 to A7(a) and B1 to B5 as also Exts. C1 and C2

dismissed the suit. Appeal filed by the plaintiff before the first

appellate court – A.S. No 56 of 2000 was also dismissed concurring

with the findings of the trial court against which this Second Appeal is

filed. Second Appeal was admitted on the following substantial

questions of law:-

i) Whether a suit filed a person for declaration of this title
over the Government puramboke land based on adverse
possession and limitation is maintainable or not?

ii) Whether a person in possession of Government puramboke
land in his possession can be evicted from the land without
resorting to the provisions of law for eviction of unauthorised
occupants?

7. It is vehemently contended before me by the learned counsel

for the appellant that though the property is government puramboke

land, the property was in possession and enjoyment of the plaintiff

SA 182/01 12

and his predecessors including his father and his paternal

grnadfather for the last 70 years immediately preceding the institution

of the suit and that therefore they have perfected title to the

schedule property and as such appellant-plaintiff is not liable to be

evicted either by the Government or by the first respondent

Panchayat. It is pointed out by the counsel for the first respondent

that the plaintiff as P.W.1 has admitted that he was aware that the

schedule properties including the pathway were government

puramboke land and that State also is impleaded as a party with a

view to get the property assigned; that even in Ext A3 on which the

appellant-plaintiff relies there is a statement to the effect that

prohibitory assessment and kuthakappattom were being paid by his

father and it is accordingly that his father was enjoying the property;

that the said averment binds the appellant though when confronted

with such recital he has pleaded ignorance, but however P.W.1 has

admitted that he has heard from his parents that kuthakappattom

used to be paid for the schedule property and that his paternal

grandfather also had paid kuthakappattom and has even admitted

that in plaint A schedule property nobody has attempted to trespass

upon forcibly and nobody has attempted to close B schedule

SA 182/01 13

pathway and that therefore the suit itself has been filed by the plaintiff

without any cause of action whatsoever and with no right as claimed

over the schedule property and that therefore the courts below

cannot be faulted in dismissing the suit and there is no merit in the

Second Appeal as well.

8. It is common case that plaint A schedule property is a

puramboke land which has now got vested in the first defendant

Panchayat. Though the plaintiff asserts that he has not paid

prohibitory assessment or kuthakappattom in relation to schedule

property, Ext A3 document on which he relies which has been

executed by his father in his favour, shows that the appellant’s father

was in enjoyment of plaint A schedule property paying prohibitory tax

and kuthakappattom. A person who has come into possession and

enjoyment of the property accepting ownership of another and with

obligation to pay prohibitory tax or kuthakappattom as the case may

be, cannot now turn round and say that the possession was hostile to

that of the real owner. Possession which has its origin on

permission cannot at any point of time turn to be hostile. Counsel for

the first respondent has also invited my attention to the decision of

this court in Devassy v. Koratty Grama Panchayat (2008 (1) KLT

SA 182/01 14

719) wherein this court has held that when a person is in possession

of puramboke land paying prohibitory assessment or fine, that

evidences a case of admission of title of the Government and it

cannot be said that he retains animus possidendi even after paying

prohibitory assessment under the provisions of the Land

Conservancy Act. Hence in the instant case the appellant cannot

even for a moment contend that his possession over the schedule

property pursuant to and in continuation of possession and

enjoyment of A schedule property by his father and paternal

grandfather will confer on him absolute title over the property by

adverse possession and limitation. Thus there is no merit in this

Second Appeal and the substantial questions of law formulated donot

in fact arise for consideration as the case in hand is one where the

plaintiff and his predecessors were in possession admitting the title

of the Government over A schedule property. A schedule property

which is puramboke land has now got vested with the first

respondent Panchayat and they have contended that they have not

proposed to evict the appellant forcibly and they would be proceeding

only according to law to get the schedule property recovered from the

possession of the appellant. First respondent is legally entitled to

SA 182/01 15

proceed according to law and recover possession of the schedule

property from the appellant. This appeal is devoid of merit and

deserves only to be dismissed confirming the decree passed

concurrently by the courts below refusing to grant the reliefs prayed

for by the appellant-plaintiff.

9. In the result, I dismiss this Second Appeal. In the

circumstances of the case parties are to suffer their own costs.

Sd/-

K.P. BALACHANDRAN
Judge

27/08/2008
en

Order on CMP No 389 of 2001

—————————————–

Dismissed.

Id./- K.P. Balachandran, Judge
27/08/2008
[true copy]