Bombay High Court High Court

Apte Amalgamations Limited vs Hamidali Nasirali Of Bombay And … on 26 June, 1990

Bombay High Court
Apte Amalgamations Limited vs Hamidali Nasirali Of Bombay And … on 26 June, 1990
Equivalent citations: 1990 (3) BomCR 368
Author: S Daud
Bench: S Daud


JUDGMENT

S.M. Daud, J.

1 This is defendant 2’s appeal taking exception to an interim injunction restraining the said defendant and defendant 1 from interfering with plaintiff’s alleged possession and enjoyment of land and structure said to measure 1372 sq. yards forming part of C.T.S. 366 near Shiv Mandir, Swastik Park Compound, behind C.S.T. Road, Chembur, Bombay-71.

2. The 1st respondent, hereinafter to be referred to as the plaintiff, filed a suit against the appellant and the 2nd respondent contending that at all material times, he was in exclusive use, occupation and possession of the suit land together with two sheds of different dimensions standing thereon. Plaintiff was in possession of the land along with these sheds since the year 1962 onwards. He traces his possession through Jawahar Mandir Mandal of which he claims to have been a member since prior to the year 1962. In 1983 it became necessary to effect repairs to one of the sheds and for this purpose plaintiff moved the Bombay Municipal Corporation. The said Corporation accorded permission vide its letter dated 17 March, 1983. The shed was also assessed to rates by the B.M.C. which had listed the same as bearing Municipal No. M-1381 (11-F). The open land forming part of the said property had been fenced by barbed wire. For about 5 years plaintiff was residing in this shed and thereafter started doing business therein his business was that of repairing motor vehicles. Not being in a position to carry on the business by himself, he had taken in a partner, by name K. Mani. The business thereafter was done in the name and style of Mani Auto Garage. The shed was used for carrying on repair work while the open space was used for parking of vehicles which came to the garage for repairs. He had been using these structures in the suit land as also the vacant land for the business of garage right since the year 1976. His possession was open, peaceful and uninterrupted . As this possession had lasted for more than 12 years, he had become the owner of the suit property. Defendant 1 was a housing society federation and had constructed certain buildings around the suit land. Because of a spurt in the prices of real estate, defendant 1 had started harassing the plaintiff. Their representative had given threats to the plaintiff and his workers making it clear that unless they vacated the property, they would be thrown out. Complaints of this had been given to the Police, the last one being as recent as that lodged on 4 April, 1984. The police declined to act pleading that a dispute in regard to a civil right had arisen and they could do nothing in the matter. Being in possession and having acquired title by adverse possession, the plaintiff was entitled to permanent injunction restraining the defendants from dispossessing him or entering in or upon the suit property and interfering with his quiet and peaceful possession and enjoyment except by following the due process of law. Along-side the institution of the suit, plaintiff took out a motion seeking interim relief. The motion was opposed by the defendants. Their affidavits-in-reply are on record and certain portions therefrom require reproduction. In the affidavit filed on behalf of the 1st defendant appears the following recitals:

“I say that a portion of the garden plot mark ‘J’ in the lay our plan and admeasuring 1927-78 sq.-meters has been unlawfully encroached upon by the plaintiff recently and the plaintiff has filed this false suit to consolidate his illegal occupation thereon. I say that the plaintiff is a rank trespasser and has come on the suit land only during the years 1983……………With further reference to para 1 of the plaint, I deny that the plaintiff has been in exclusive use , occupation or possession of the suit premises as alleged or otherwise or at all …………… I deny that prior to 1983, the plaintiff has been using the suit shed for garage for carrying on the repair work while the open space of the land was being used for parking any cars, trucks or tempos as alleged or otherwise or at all. I say that the plaintiff has started illegally and unauthorisedly and without B.M.C. permission the garage business in the suit plot only after 1983 as hereinabove stated……………..I say that prior to 1983 the suit land was completely vacant and unoccupied, the same being reserved as garden plot. I say that the plaintiff illegally and unauthorisedly came upon the a portion of the said garden plot and encroached upon the same and consolidated his illegal possession by putting up a structure thereon in 1983 after getting a false repair permission letter as above stated.”

In the affidavit submitted on behalf of the 2nd respondent appear the following recitals:

“I say that the plaintiff encroached upon the said land sometimes in the year 1980 and has illegally extended his original structure situated on the land adjoining to the said land………With reference to para 1 of the plaint, I say that the plaintiff is occupying the portion of the said land illegally and is a trespasser. I deny that the plaintiff is in occupation of 1372 sq. Yards of the said land. I say that the plaintiff has extended his original structure on the said land illegally …………. I say that the open space adjoining to his unauthorised structure is being illegally and forcibly used by the plaintiff for parking cars and trucks and other vehicles.”

The learned Judge hearing the motion took into consideration the pleadings, the arguments advanced before him and the documents tendered. He held that the document supportive of the plaintiff’s cause were of recent date and that the documents of earlier years did not seem to be connected with the suit property. He was of the view that defendants had admitted plaintiff to be in possession of the ‘suit property’ by which expression the learned Judge meant the structures plus the land in its entirety. Holding that this was sufficient to entitle plaintiff to the interim injunction, he made the motion absolute and it is this order to which exception is taken in the present appeal.

3. Mr. Naphade for the 2nd defendant contends that his client and defendant 1 were the owners of the property. The plaint itself contains an admission that the plaintiff’s a occupation did not have a lawful origin. The plaint made no reference to what right the Jawahar Mandir Mandal had towards the suit property. What was the plaintiff’s status vis-a-vis the said Mandal was not clarified. What was clear was the admission that plaintiff was a rank trespasser claiming to have acquired a prescriptive title by adverse possession. In this background, the plaintiff was not entitled to the relief of an injunction, perpetual or temporary. In support of this contention learned Counsel has referred me to section 37 of the Specific Relief Act, 1963. Mr. Naphade submits that a perpetual injunction can be granted only upon the merits of the suit being established at a full dress trial. Here is the case of the plaintiff who on his own admission is a trespasser. No person in that position can claim the discretionary order of interim injunction to protect what was illegal at its very inception. It is not necessary to labour over this point for as was held in A.O. No. 129 of 1958 considered along with C.A. No. 2849 of 1956 decided on 2 May, 1959, even if the defendant proves a better title to the property, the plaintiff in peaceful possession is in a proper case entitled to a limited injunction that he shall not be dispossessed by the defendant without due process of law. More important is the authority of the Supreme Court in Puran Singh v. State of Punjab, . In that case Fazal Ali. J., speaking for the Bench opined:—

“Thus in our opinion the nature of possession in such cases which may entitle a trespasser to exercise the right of private defence of property and person should contain the following attributes.

i) that the trespasser must be in actual physical possession of the property over a sufficiently long period;

ii) that the possession must be to the knowledge either express or implied of the owner or without any attempt at concealment and which contains an element of animus possidendi. The nature of possession of the trespasser would however be a matter to be decided on facts and circumstances of each case;

iii) The process of dispossession of the true owner by the trespasser must be complete and final and must be acquiesced in by the true owner.”

It is not disputed that plaintiff is in occupation of at least the structures standing on the suit land. Whether this occupation covers the entire suit property is a different question. It is to that question to which I now turn. The learned Judge hearing the motion has repeatedly referred to what he describes as an admission of the defendants about the plaintiff being in possession of the suit property i.e the sheds as also the entire open land. Mr. Naphade and Mr. Gupta who represent the appellant and respondent 2 respectively, contend that this is a misconstruction of the stand taken by their clients as specified in the affidavits-in-reply. Some attempt has been made by Mr. Gursahani representing respondent 1 to show that defendants did give the admissions attributed to them by the learned trial Judge. I cannot agree. The portions resproduced above made it clear that the defendants were not conceding the plaintiff’s claim of being in possession of the entire plot of land i.e. the sheds together with the open land. At a place or two, defendants do concede that the plaintiff has been using the portion of the open land illegally for parking of vehicles. But mere parking is not synonymous with possession. Possession, to entitle the possessor to a protection order must be settled possession and not a stray act done most probably during the absence of the true owner from the place. The Commissioner’s report shows that there are one or two structures on the suit land. About the open land this is the description which the Commissioner’s report gives:

“In the open plot, throughout I noticed, 1 station wagon, 1 hearse, 9 cars, 5 tankers and one lorry were standing. Scraps of motor vehicles were also found lying in the open plot. During the time of inspection 2 cars and one lorry came to the open plot. Auto parts are found lying scattered throughout the plot…………In some places the plot has barbed wire fencing, in some places there is barbed wire fencing and old iron sheets are fixed. Some places only old iron sheets are fixed and some other places there is the compound wall of adjoining building and at two places there are gaps to the plot, one from the road and the other at the rear of the plot. Since the plot has not straight boundary lines, I measured the boundaries and noted the measurement in the rough sketch drawn by me below.”

The Commissioner visited the spot in the midst of the litigation and notices had been given to the parties of the Commissioner’s intended visit. Plaintiff appears to have created evidence to show his possession. Even so the clear inference is that the open space to some extent was being used for parking of vehicles and that too not by the plaintiff, but by his customers. This naturally could be done because the owners were not on the spot and there was no one to resist the parking. Such a use being made by work-shops and garage owners of land adjacent to their work-shops is a common phenomenon. It is unthinkable that such use be equated to possession, and more-so, settled possession. The learned Judge was therefore in error in holding that there was an admission on the part of the defendants entitling the plaintiff to an interim injunction, not only is respect of the structures standing on the land, but also the open plot. In regard to the structures settled possession having been established, the order for interim injunction must be affirmed. Therefore, the order:–

ORDER

Appeal partly allowed. The interim injunction granted by the Judge hearing the motion is confined to the structures on the land and not beyond. To the latter extent, the interim injunction is hereby vacated. Costs in this Court to be costs in the cause.

At request of the appellant’s Counsel operation of this order is stayed for a period of four weeks.