High Court Kerala High Court

Bhargavi vs Vijayan on 23 December, 2009

Kerala High Court
Bhargavi vs Vijayan on 23 December, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RSA.No. 1337 of 2009()


1. BHARGAVI,
                      ...  Petitioner
2. ANILAN, S/O.BHARGAVI,
3. SUNILAN, S/O.BHARGAVI,

                        Vs



1. VIJAYAN, S/O.OOTTUKAZHIYIL NARAYANAN,
                       ...       Respondent

                For Petitioner  :SRI.K.P.SUDHEER

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :23/12/2009

 O R D E R
                       THOMAS P.JOSEPH, J.
             = = = = = = = = = = = = = = = = = = = = = = = =
                          R.S.A. NO.1337 of 2009
             = = = = = = = = = = = = = = = = = = = = = = = = =
             Dated this the 23rd    day of December,      2009


                             J U D G M E N T

———————-

This Second Appeal arises from judgment and decree in A.S.

No.323 of 2007 of learned Second Additional Sub Judge, Thrissur

confirming judgment and decree in O.S. No.6 of 2002 of learned

Munsiff, Wadakkancherry. Respondent sued appellants for a decree

for recovery of possession on the strength of title. According to the

respondent plaint A schedule described as 5= cents comprised in

Sy.No.775/2 belonged to him. On the north of that property is the

property of appellants comprised in Sy.No.775/1. It is the case of

respondent that at a time when he was out of station on

17.11.2001 appellants trespassed into the northern portion of

plaint A schedule and reduced that portion into their possession

which is described in the plaint B schedule. That portion is sought

to be recovered on the strength of title. Appellants denied the

allegation of encroachment and claimed that respondent is having

more extent than what is stated in his title deed. It is contended

that there is no boundary between the two properties. It is also

contended that plaint B schedule does not form part of plaint A

R.S.A. No.1337 of 2009
-: 2 :-

schedule and at any rate appellants have perfected title over plaint

B schedule by adverse possession and the law of limitation. Trial

court found in favour of the respondent with respect to title of plaint

B schedule property against the appellants in their plea of adverse

possession and limitation and granted a decree in favour of the

respondent. Challenging that judgment and decree appellants

filed appeal but in vain. Hence this Appeal. It is contended by

learned counsel for appellants that respondent cannot win on the

weakness of the case of appellants this being a suit on title and

placed reliance on the decisions in Narayana Iyer v. Vella

(1988 [1] KLT 856) and Ramachandra Sakharam Mahajan

v. Damodar Trimbak Tanksale ([2007] 6 SCC 737). It is

also submitted by learned counsel that in the first appellate court

two applications were filed; one for reception of additional evidence

and the other, for appointment of a fresh Commissioner to measure

the properties with reference to documents of title and with the

assistance of the Taluk Surveyor. First appellate court dismissed

those applications and the appeal. That according to the learned

counsel, is illegal.

2. There could be no dispute that in a suit on title plaintiff

has to win on the strength of his title and that weakness of case of

R.S.A. No.1337 of 2009
-: 3 :-

defendant is no ground to grant relief in favour of the plaintiff. In

the present case respondent claimed title over the disputed

property as per Ext.A1 and produced Ext.A2, purchase certificate to

prove payment of revenue for the said property. According to the

respondent his entitlement is in Sy.No.775/2. I have gone through

the copy of written statement filed by the appellants and given to

me for perusal by the learned counsel. Nowhere in the written

statement it is pleaded that appellants have any inch of land in

Sy.No.775/2. Claim of appellants is only in Sy.No.775/1. There is

also no dispute regarding survey number or re-survey number as the

case may be. Therefore claim of appellants must be confined to the

property comprised in Sy.No.775/1. There is also dispute regarding

survey number or re-survey number as the case may be. A further

fact to be noted is that appellants did not produce their document of

title in the trial court nor was any document made available to the

Commissioner at the time of inspection. Commissioner measured

the properties with the assistance of the Taluk Surveyor and

prepared Exts.C1, C1(a), C2 and C2(a), reports and plans.

Commissioner has shown the disputed property as plot B in Ext.C2

(a) measuring 587/1000 cent and falling in Sy.No.775/2 in which

admittedly respondent owns property and in which survey number

R.S.A. No.1337 of 2009
-: 4 :-

appellants have no claim. Commissioner has also found after

measurement of the property that disputed property formed part of

plaint A schedule belonging to the respondent. Entitlement of

appellants is only over the property comprised in Sy.No.775/1 which

admittedly is situated on the north of the disputed plaint B schedule.

It is true that on measurement it is found that respondent is entitled

to more extent than stated in Ext.A1, by cents and measurements

but descriptions in Ext.A1 and plaint A schedule tallied with the

descriptions given by the Advocate Commissioner as regards the

boundaries and survey number, inconsistency being only as regards

the extent. It has been held by this Court in Savithri Amma

Vilasini Amma v. Jayaram Pillai Padmavathy Amma

(1989 [2] KLJ 709) that when there is conflict between survey

number, extent, measurement, boundaries, etc., there is no

invariable rule that one should prevail over other, it is a matter of

construction of the document and that one which is clearer and

specific has to be preferred. In Parameswaran Pillai v.

Gowrikutty Amma (1984 KLT SN Case No.111) description

by fixed boundaries was preferred to description by area. In the

present case appellants have no claim over sy.No.775/2 in which

R.S.A. No.1337 of 2009
-: 5 :-

plaint A schedule lies and plaint B schedule is found to be. In the

present case descriptions by boundaries and survey number tallied

which was preferred over extent. It is also seen that of the 43

cents belonging to the appellants in Sy.No.775/1 they have sold 16<

cents to one Velayudhan and even excluding plaint B schedule,

appellants are in possession of more extent than they are entitled

to, by half a cent. Therefore it is not as if the disputed property

forms part of the property of the appellants.

3. As to the applications preferred before the first appellate

court; one was for reception of additional evidence. It is a case

where respondent produced his documents, claimed title and the

Advocate Commissioner after measurement found that disputed

property forms part of the property of the respondent. Documents if

relevant for enquiry ought to have been produced by the appellants

in the trail court. So far as the request for fresh measurement of the

properties is concerned, it is not as if court can call for successive

reports. A second report can be called for when the first report is

not acceptable or further materials are necessary to be obtained for

disposal of the case. None of those situations arise in this case.

In these circumstances courts below are justified in finding title as

pleaded by the respondent. On the evidence on record, the plea of

R.S.A. No.1337 of 2009
-: 6 :-

adverse possession was also negatived. No substantial question of

law as urged is involved requiring admission of this Second Appeal.

Second Appeal is dismissed in limine.

Interlocutory Application No.3068 of 2009 shall stand

dismissed.

THOMAS P.JOSEPH, JUDGE.

vsv

R.S.A. No.1337 of 2009
-: 7 :-

THOMAS P.JOSEPH, J.

===================
R.S.A. NO.1337 OF 2009
===================

J U D G M E N T

23RD DECEMBER, 2009