High Court Kerala High Court

Ammukutty vs Smitha on 3 April, 2009

Kerala High Court
Ammukutty vs Smitha on 3 April, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 11119 of 2009(O)


1. AMMUKUTTY, W/O. ARUMUGHAN,
                      ...  Petitioner
2. SAROJINI, D/O. PULIKKATHODI
3. PADVATHY,
4. BHASKARAN, S/O. PULIKKATHODI

                        Vs



1. SMITHA, D/O. INDIRA,
                       ...       Respondent

2. SARITHA, D/O. INDIRA,

                For Petitioner  :SRI.G.SREEKUMAR (CHELUR)

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :03/04/2009

 O R D E R
                M. SASIDHARAN NAMBIAR, J.

              -------------------------------------------------

                   W.P.(C).No.11119 OF 2009

              --------------------------------------------------

              Dated this the 3rd day of April, 2009


                           J U D G M E N T

This petition is filed by the petitioners in E.A.63 of

2009 in E.P.8 of 1996 in O.S.99 of 1997 on the file of Munsiff

Court, Tirur. They are respondents 7 to 16 in the execution

petition. A final decree dividing and allotting different shares

was passed by the Munsiff in O.S.99 of 1997 . E.P.8 of 1996 was

filed for execution of the decree to get delivery of the property.

When respondents 1 to 3 sought to take delivery of plot A

allotted to them, petitioners filed E.A.92 of 2006 contending that

subsequent to the final decree, there was an exchange of the

properties by the petitioners and respondents 1 to 6 whereunder

20 cents from plot A was given to the petitioners in exchange of

an equal extent of property allotted to them to respondents 1 to

3 and with their consent petitioners constructed a house, a well,

latrine and a cattle shed spending Rs.3,30,000/- and therefore

the said extent of 20 cents including the building, cattle shed,

latrine and well shall not be given delivery to respondents 1 to 3.

WP(C)11119/09
2

As per Ext.P3 order that petition was dismissed. Though

petitioners filed W.P(C)5200 of 2008 challenging that order,

evidenced by Ext.P4 judgment, the writ petition was dismissed as

withdrawn. Petitioners thereafter instituted O.S.147 of 2008

before Sub Court, Tirur contending that the building in the 20

cents was constructed by them out of their own funds pursuant

to an exchange of the said property belonging to respondents 1

to 3 with the property of the petitioners and therefore petitioners

have right and title to the land and the building and it cannot be

taken delivery in execution of the final decree. A decree for

declaration was also sought. I.A.1312 of 2008 was filed under

Order XXXIX Rule 1 of Code of Civil Procedure for an order of

temporary injunction. That application was dismissed.

Petitioners challenged that order before District Court, Manjeri

in C.M.A.18 of 2008. Under Ext.P5 order, it was also dismissed.

Petitioners challenged that order before this Court in WP(C)5851

of 2009. Under Ext.P9 order the writ petition was dismissed as

withdrawn. Petitioners thereafter filed E.A.63 of 2009 for an

order to exclude the building, well, latrine, and bathroom while

giving delivery of the property to respondents 1 to 3 and for an

WP(C)11119/09
3

order not to remove the structures. Under Ext.P9 order the

petition was dismissed. It is challenged in this petition filed

under Article 227 of Constitution of India.

2. Learned counsel appearing for the petitioners was

heard.

3. The argument of the learned counsel is that the

structures in the property claimed by the petitioners were not

there at the time of passing the final decree and respondents 1

to 3 have no case that they constructed the building and it is the

case of the petitioners that they constructed the building

pursuant to an exchange of the said property with the property

of the petitioners and therefore respondents 1 to 3 cannot claim

any right on the building. Learned counsel argued that as

distinct from the English law, Indian Law is that a building

standing in the property can be owned by another person and in

such circumstances even if the land belongs to respondents 1 to

3 under the final decree and even if petitioners did not succeed

in establishing that there was an exchange of the property, if

they have constructed the building, they have title to the

building and so long as they are the owners of the building they

WP(C)11119/09
4

are entitled to remove the structures the building cannot be

taken delivery by respondents 1 to 3 and learned Munsiff should

have at least permitted the petitioners to remove the structures

and the impugned order is illegal.

4. On hearing the learned counsel, I do not find any

reason to interfere with Ext.P9 order as it is not illegal.

Petitioners are the legal heirs of the original defendant.

Subsequent to the preliminary decree a final decree was passed.

Execution petition is filed to take delivery of the property

allotted to the share of the plaintiffs. The case of the petitioners

is that subsequent to the final decree there was an exchange of

the property and pursuant to that exchange they constructed a

residential building, well, latrine and a cattle shed in the

property exchanged and therefore respondents 1 to 3 cannot

claim any right or title to the structures and the land with the

building are to be excluded from taking delivery and even if it is

not possible, petitioners are to be permitted to remove the

structures belonging to them. The petitioners have earlier filed

E.A.92 of 2006 for exclusion of the same property contending

that there was an exchange of the property. It was found against

WP(C)11119/09
5

them under Ext.P3 order. That order has become final.

Therefore petitioners are not entitled to agitate the very same

question in a subsequent stage of the same proceedings.

Therefore petitioners are not entitled to contend that there was

an exchange of properties and the 20 cents with the structures

belong to them therefore the property cannot be taken delivery.

5. Then the only question is whether petitioners could

claim exclusion of the property for the reason that they

constructed the building. I cannot agree with the submission

that in a plot allotted to the plaintiffs under the final decree a

defendant could construct a building, well, cattle shed and

latrine subsequent to the allotment of the properties then resist

the prayer for delivery of the property. If such a contention is to

be upheld, no relief could be obtained by a sharer, by filing a suit

for partition as another person who has sufficient wealth could

construct a structure in the property allotted to the other sharer

and scuttle the allotment in spite of the final decree.

6. Then the only question is whether petitioners are

entitled to remove the structure in the event of taking delivery.

First of all, even in E.A.63 of 2009 petitioners have not sought

WP(C)11119/09
6

permission of the court to remove the structure. Instead the

main relief sought for was to exclude the property with the

structures. The other relief was for a direction to respondents 1

to 3 not to demolish the structures. There was no prayer for

permission to remove the structures. Therefore, when such

prayer is not raised before the executing court, petitioners are

not entitled to raise such a new contention by filing a petition

under Article 227 of Constitution of India. Moreover, petitioners

have already filed a suit claiming title to the property including

the building. If ultimately petitioners could succeed in the suit,

they could claim the structure or the value from respondents 1 to

3. They are not entitled to contend that the property cannot be

taken delivery by the respondents 1 to 3.

Writ petition is therefore dismissed.

M. SASIDHARAN NAMBIAR, JUDGE

okb