High Court Kerala High Court

Augusty Joseph vs Kerala State on 4 December, 2007

Kerala High Court
Augusty Joseph vs Kerala State on 4 December, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

SA No. 865 of 1994()



1. AUGUSTY JOSEPH
                      ...  Petitioner

                        Vs

1. KERALA STATE
                       ...       Respondent

                For Petitioner  :SRI.K.SURENDRA MOHAN

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :04/12/2007

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

                    ===========================

                     S.A.  NO. 865    OF 1994

                    ===========================



       Dated this the 4th day of December, 2007



                                  JUDGMENT

Plaintiff in O.S.146/1984 on the file of

Munsiff Court, Vaikom is the appellant. Defendants

are the respondents. Second respondent is the

contractor and first respondent the State , third

respondent Junior Engineer of P.W.D and fourth

respondent the Panchayat Executive Officer.

Appellant instituted the suit claiming a decree for

recovery of possession of the plaint schedule

property and for a mandatory injunction for

restoration of the compound wall allegedly

destroyed by respondents and permanent prohibitory

injunction from encroaching further into the

property of the appellant. Case of appellant is

that plaint schedule property is the portion of the

property belonging to appellant under Ext.A1

purchase certificate and property having an extent

of 6 acres and 10 cents in survey No.371/2 belong

S.A.865/1994 2

to him on tenancy right and its jenm right was

purchased as per order in O.A.654/1977 from Land

Tribunal, Vaikom. It was contended that along the

middle portion of entire property from south to

north, appellant surrendered a portion of the

property for Peruva-Monippally road and the road

on reaching the northern end of the property of the

appellant turns towards the west and proceeds

further and there was a double phased kayyala on

the north having a width of 5 to 8 feet and the

northern kayyala was having a length of 510 feet

and on 14.2.1978 while appellant was out of station

V.K.Bhaskaran, contractor under third respondent

without consent and knowledge of appellant

forcibly dismantled the kayyala and the materials

used for the kayyala were destroyed and appellant

sustained a damage of Rs.9,540/-. It was contended

that to avoid multiplicity of suit, he is not

claiming damages for the same. It was contended

that respondents have no right to encroach upon the

remaining propety of appellant than the portion

S.A.865/1994 3

surrendered for the purpose of the road and as

portion of the property, which is shown as the

plaint schedule property, was trespassed upon and

added to the road after demolishing the compound

wall, appellant is entitled to a decree for

recovery possession of the same after restoring

the kayyala to its original position. Second

respondent contractor filed a written statement

contending that he did not demolish any compound

wall and he is an unnecessary party to the suit.

Third respondent filed a written statement

contending that the existing way was widened into a

road by utilising the land surrendered by

adjoining owners and the respective property owners

surrendered land to enable widening of road to a

width of 8 meters and in 1972 August itself stones

were planted showing the surrendered portion of the

property and appellant did not raise any objection

with regard to the alignment and no portion of the

remaining property of appellant was encroached

upon and no compound wall was demolished and

S.A.865/1994 4

therefore appellant is not entitled to the decree

sought for.

2. Learned Munsiff on the evidence of Pws. 1

to 4, DW1 and Exts.A1 to A7, Exts.B1, B2 and

Ext.C1 dismissed the suit holding that appellant

failed to establish that plaint schedule property

was encroached upon by respondents to form the

road or that respondents demolished the double

faced kayyala as claimed. The suit was dismissed.

Appellant challenged the judgment before District

Court,Kottayam in A.S.350/1986. Learned Additional

District Judge on reappreciation of evidence found

tht there is no evidence to prove that for

widening the road or formation of the road, any

portion of the property of appellant other than

the surrendered area was trespassed upon by

respondents or they demolished the kayyala and

appellant is not entitled to the decree sought for.

Appeal was dismissed. It is challenged in the

second appeal.

3. Second appeal was admitted formulating the

S.A.865/1994 5

following substantial questions of law.

1. Whether it is the duty of the

appellant to produce negative

evidence to prove encroachment of

the plaint schedule property, as

it does not form part of the

surrendered property.

2. In a case where possession

and ownership of the property is

not disputed, whether appellant is

to prove the title of the

property again.

3. Whether courts below on the

evidence were justified in holding

that appellant did not establish

title to the plaint schedule

property.

4. Learned counsel appearing for appellant and

second respondent were heard.

5. The argument of the learned counsel is that

respondents have no case that there is any

S.A.865/1994 6

puramboke land adjoining the property of appellant

and their case is also that the road was formed by

making use of the surrendered land by appellant

and as Title of the appellant is not disputed and

is proved by Ext.A1 and Ext.C1 report establish

that existing kayyala on the south and west of the

road was demolished for widening the road burden

is on the respondents to prove that compound wall

was existing in the surrendered portion of the

property and on evidence it should have been

found that as appellant has title to the plaint

schedule property, he is entitled to the decree for

recovery of possession. Learned counsel also

argued that under Ext.A4 appellant requested the

Panchayat for a copy of the surrender form and

under Ext.A5 it was replied that records are not

available with the Panchayat and in such

circumstance, appellant has established that he did

not surrender the plaint schedule property and as

he has title, courts below should have granted the

decree. Learned counsel finally argued that before

S.A.865/1994 7

the first appellate court, appellant sought an

opportunity to prove the extent of property

trespassed upon over and above the surrendered

land and that opportunity should have been granted

and in the light of the evidence of DW1 and the

contentions in the written statement that the

surrendered land is only having a width of 8 meters

, opportunity is to be granted to the appellant to

prove that the existing road is having more width

than 8 metres and the additional extent is the

trespassed area and appellant is entitled to

recover possession of the same on the strength of

title and appeal is to be allowed.

6. Ext.A1 purchase certificate obtained by

appellant pursuant to the order in O.A.654/1977

only establish that jenm right over 6 acres 10

cents in survey No.371/2 of Njeezhoor Village was

assigned to the appellant. Appellant also admitted

that property was surrendered for formation of the

road. In the absence of any documentary evidence

to prove the actual extent and description of the

S.A.865/1994 8

property so surrendered it is not possible to fix

the property surrendered by appellant for the

purpose of the road. As according to appellant, he

had surrendered a portion of his property and

pursuant to the surrender originally existing way

was formed into a road which turns towards the

northern side splitting up his property into two

plots, it is for him to prove that existing road is

annexing more land. The case of appellant is that

on the south and west of that road there existed a

double faced stone compound wall constructed by

appellant and that portion of the property where

the compound wall was standing was not surrendered

and only the property which lies further to the

north and east of the stone wall was surrendered

for forming the road and respondents illegally

demolished the compound wall and encroahced a

portion which was not acquired or surrendered,

appellant is entitled to recovey possession of the

same. Courts below on the evidence found that

there is no material to fix what exactly is the

S.A.865/1994 9

property which was originally surrendered by

appellant. Though appellant filed an application

before the Panchayat to get copy of the surrender

document, Ext.A5 shows that records are not

available with the Panchayat. There is no

material available to find out what exactly is the

description and measurement of the property which

was surrendered by appellant to enable

respondents to form the road.

7. As the suit is one for declaration of title

and recovery of possession, burden is on the

appellant to prove his title. The fact that

respondents did not establish the identity of the

property surrendered will not enable him to get a

decree. Neither the failure of respondents to

prove the identity of the property surrendered or

the failure to prove the title to the disputed

portion of the property will enable him to the

decree. The question is whether on the evidence,

it is possible to hold that plaint schedule

property, which is described as the property

S.A.865/1994 10

encroached upon by respondents to form the road,

was not surrendered by the appellant. Apart from

alleging that plaint schedule property was not

surrendered, appellant did not specifically plead

what exactly was the property surrendered. Learned

counsel argued that in the light of the contentions

raised in the written statement that the road was

formed after the adjoining owners surrendered 8

metres width of land and if the road touching the

plaint schedule property as it now stands is

having a width of more than 8 metres, it could only

be by encroaching upon the remaining portion of the

appellant which was not surrendered. But no

evidence was adduced to prove that existing width

of the road, either on the north or the west, was

more than 8 metres. Ext.C1 report does not give

any indication to find out the width of the road

through which it passes through the property of the

appellant covered under Ext.A1 title deed.

Therefore on the material evidence, it is not

possible to hold that plaint schedule property is

S.A.865/1994 11

part of the property belonging to appellant which

was not surrendered by appellant for the

formation of the road.

8. It is seen from paragraph 2 of the written

statement filed by third respondent that

respondents have a specific case that for the

formation of the road 8 metres width of land was

surrendered by the respective owners and the land

so surrendered was measured and stones were fixed

on either side of the road in 1972. Inspite of

that pleading, appellant did not make any attempt

to get the Commissioner identified the property

with reference to the stones so fixed by the

Government in August, 1972. When no such attempt

was made to identify the property which was

surrendered, first appellate court did not grant an

opportunity, though an order of remand was sought.

In the nature and circumstance of the case, I do

not find that it is in the interest of justice to

remand the suit at this belated stage, especially

when appellant did not make any attempt to get the

S.A.865/1994 12

property identified with reference to the survey

stones fixed by the Government after the land was

surrendered by the owners, for the formation of

road. The burden to prove the identity of

property cannot be shifted to the shoulders of the

respondents. If the appellant failed to establish

that plaint schedule property is not the property

which was surrendered, he is not entitled to the

decree sought for. On the evidence, courts below

rightly found that appellant did not establish that

plaint schedule property is a portion of the

property, which was not surrendered by him for

formation of the road. I find no merit in the

appeal. Appeal is dismissed. No cost.

M.SASIDHARAN NAMBIAR

JUDGE

tpl/-

M.SASIDHARAN NAMBIAR, J.

———————

W.P.(C).NO. /06

———————

JUDGMENT

SEPTEMBER,2006