High Court Kerala High Court

Bhaskaran vs Madathikkandi Kelppan on 29 July, 2009

Kerala High Court
Bhaskaran vs Madathikkandi Kelppan on 29 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

FAO.No. 13 of 2007()


1. BHASKARAN, S/O.KUNHIRAMAN,
                      ...  Petitioner
2. NARAYANAN, S/O.KUNHIRAMAN,  DO.  DO.
3. JANU, D/O.KUNHIRAMAN,  DO.  DO.
4. JANU, D/O.KUNHIRAMAN, DO.  DO.
5. SASI, S/O.KUNHIRAMAN,  DO.  DO.

                        Vs



1. MADATHIKKANDI KELPPAN, S/O.UNNARA,
                       ...       Respondent

2. NARAYANAN, S/O.UNNARA,

3. MADATHIKKANDI VASU, S/O.UNNARA,

4. RAMAN, S/O.UNNARA,

5. PONNARI AMMALU, D/O.UNNARA,VALLIATT,

6. GOPALAN, S/O.UNNARA,

7. PUTHANPURAYIL KALLIANI, W/O.KUNHIRAMAN,

                For Petitioner  :SRI.C.P.MOHAMMED NIAS

                For Respondent  :SRI.B.KRISHNAN

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :29/07/2009

 O R D E R
                        V. RAMKUMAR, J.
                     = = = = = = = = = = = = =
                        F.A.O.No.13 of 2007
                    = = = = = = = = = = = = = =
                Dated this the 29th day of July, 2009

                            JUDGMENT

The plaintiff Nos.2 and 4 to 7 in O.S.No.9 of 2002 on the

file of the Munsiff’s Court, Payyoli are the appellants in this

appeal filed under Order 43 Rule 1(u) of the Civil Procedure

Code. They are challenging the remand order passed by the

lower appellate court namely Sub Court, Koyilandi in R.S.A.No.2

of 2003. The aforesaid suit was filed by the appellants and the

1st plaintiff for a perpetual injunction. The suit was resisted by

the defendants who filed a joint written statement incorporating

their contentions.

2. The trial court framed the following three issues for

trial.

1. Whether the suit is maintainable?

2. Whether the prayer for permanent prohibitory
injunction is allowable?

3. Reliefs and costs?”

The learned counsel for the respondents/defendants submits that

the trial court had cast one additional issue as follows:-

F.A.O.No.13 of 2007
2

“Whether the plaintiffs are in possession of the

plaint schedule property?”

On the side of the plaintiffs, 2nd plaintiff was examined as PW1

and Exts.A1 to A13 were got marked. On the side of the

defendants, three witnesses were examined as DW1 to DW3 and

Exts.B1 and B6 were got marked.

3. The learned Munsiff, after trial, as per judgment and

decree dated 20.12.2002 decreed the suit with costs as prayed

for.

4. Aggrieved by the judgment and decree passed by the

trial court, the defendants filed R.F.A.No.2 of 2003 before the

Sub Court, Koyilandi. The lower appellate court as per the

impugned judgment dated 13.10.2006 has set aside the

judgment and decree passed by the trial court and has remanded

the matter to the trial court with a direction for disposal afresh

after framing proper issues. It is the said remand order which is

assailed in this appeal filed by plaintiffs 2 and 4 to 7.

5. Heard both sides.

6. One of the main criticism made by the lower appellate

court against the trial court is that the trial court did not frame

an issue as to whether the plaintiffs have proved that they were

F.A.O.No.13 of 2007
3

in possession of the plaint schedule property. First of all, the

trial court had on 30.11.2006 framed an additional issue to that

effect. Secondly, even Issue No.2 as originally framed was as to

whether the prayer for permanent prohibitory injunction is

allowable and that is comprehensive enough to include the

question as to whether the plaintiffs have established their

possession of the suit property as on the date of the suit. It is

only on proof of possession of the suit property that the plaintiffs

in a suit for injunction can hope to get a decree in their favour.

Such an issue was already there and the trial court had framed

an additional issue as indicated above, though not adverted to in

the judgment. In any view of the matter, the parties and their

counsel were very much aware of the issues in the suit and the

parties went to trial with the full awareness of the issue involved.

Both sides adduced oral and documentary evidence in support of

their respective contentions. Hence, even assuming that there

was no issue cast as to whether the plaintiffs have proved their

possession of the suit property on the date of the suit, it cannot

be said that any prejudice was suffered by the defendants.

7. Another ground made mention of in the remand order

is that the trial court did not consider some of the evidence

F.A.O.No.13 of 2007
4

already adduced. The lower appellate court would say that

eventhough the plaintiffs had produced 13 documents as Exts.A1

to 13, the trial court failed to take into consideration those

documents except discussing them in one line in the judgment.

Even assuming that the said criticism is true the lower appellate

court which is also a court of facts and which by virtue of Section

107 C.P.C has all the powers of the trial court, was bound to

consider oral and documentary evidence in the case and arrive at

its own conclusion. This is a case where there was a full

fledged trial before the court of first instance. If the trial court

had recorded its findings only on a preliminary issue and had

disposed of the suit without entering findings of the other issues,

the lower appellate court would have been justified in exercising

the power under Order 41 Rule 23 C.P.C. In a case where there

has already been a trial on evidence before the court of first

instance, the appellate power of remand should not be exercised

merely because the appellate court is of the view that the parties

who could lead better evidence have failed to do so. (See India

Army and Police Equipment v. Kanadia Brothers – 1968 KLT

(SN) 19 (SC) and Sekharan Nambiar v. Ramanunni Nambiar

– 1992(1) KLT429. As far as possible, the appellate court should

F.A.O.No.13 of 2007
5

avoid a remand unless it is absolutely essential (See

Sundaresan Nair v. Dr.Krishnankutty Nair (2007(2) KHC

414). The lower appellate court by finding fault with the trial

court in not framing proper issues in a case where proper issues

have, in fact been framed, and by criticising the Trial Court that

it had failed to advert to some of the evidence adduced by the

parties, was virtually shirking its duties as an appellate court.

The order of remand passed by the lower appellate court cannot

be supported at all. It is accordingly set aside and R.F.A.No.2

of 2003 filed before the Sub Court, Koyilandi is restored to file

and the appellate court shall dispose of the appeal on merits on

the evidence already on record, after giving both sides an

opportunity to be heard and untrammeled by the observations in

this judgment. This appeal is allowed as above. No costs. The

parties shall appear before the lower appellate court on

26.8.2009 without any further notice.

Dated this the 28th day of July, 2009.

V. RAMKUMAR, JUDGE

sj

F.A.O.No.13 of 2007
6

F.A.O.No.13 of 2007
7