High Court Kerala High Court

C.K.Rafeeque vs V.U.Ismayil on 7 September, 2007

Kerala High Court
C.K.Rafeeque vs V.U.Ismayil on 7 September, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

SA No. 655 of 1994()



1. C.K.RAFEEQUE
                      ...  Petitioner

                        Vs

1. V.U.ISMAYIL
                       ...       Respondent

                For Petitioner  :SRI.K.V.SOHAN

                For Respondent  :SRI.N.VISWANATHA IYER

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :07/09/2007

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

                S.A.NO.655 of 1994

   Dated, this the 7th day of September,2007

                    JUDGMENT

Defendants in O.S.No.277/1990 on the file of

Munsiff court, Thalassery are appellants.

Plaintiff is respondent. Respondent instituted

the suit seeking a decree for injunction. Plaint

schedule property is a shop building in

R.S.No.18/1 of Thalassery village. It admittedly

originally belonged to Kumbakaroth Koran.

According to respondent, under Ext.A1 assignment

deed, he purchased the property on 7.2.1973 and

the upstair portion of building which consists of

two rooms and a common verandah was rented out to

Kunnoth Branch of Indian Union Muslim League on

a monthly rent of Rs.50/-. According to

respondent, monthly rent was paid upto August

1989 and thereafter Muslim League Committee

surrendered possession of the building in

S.A.No.655/1994 2

November, 1989 and there was a fire in the

building whereunder portion of the roof

including windows and doors were destroyed.

Contending that respondents who are office

bearers of Sunni Students Federation and Sunny

Yuvagana Sangh have no right over the property

and attempted to trespass into the property, a

decree for injunction was sought for. Appellants

in their written statement contended that

building 2/63 in the upstair was taken on rent by

the President and Secretary of S.Y.S on a rent of

Rs.7/- in 1969 from Kumbakkoroth Koran and since

then they are in possession of property and

therefore respondent is not entitled to the

decree in respect of that portion of the

building.

2. Learned Munsiff on the evidence of PWs.1

to 4, Exts.A1 to A2(e) DWs.1 and 2 and Exts.B1 to

B5 and Exts.C1 and C2 granted a decree in favour

of respondent finding that appellants are not

tenants as claimed and they have no right over

S.A.No.655/1994 3

the building and the rooms are in the possession

of respondents. Appellants challenged the

decree and judgment before Sub court, Thalassery

in A.S.219/1992. Learned Sub Judge on

reappreciation of evidence confirmed the findings

of learned Munsiff and dismissed the appeal. It

is challenged in the second appeal.

3. Appeal was admitted formulating the

following substantial questions of law.

1. When defendants are in settled possession

of plaint schedule property, can a plaintiff file

a suit for injunction, to dispossess them by

unlawful methods.

2. When Commissioner submitted a report

without notice to defendants and later again

filed a report after inspection with notice to

the parties, whether court is justified in

accepting the first report.

4. Learned counsel appearing for appellants

was heard.

5. Advocate Mr.K.V.Sohan, learned counsel

S.A.No.655/1994 4

appearing for appellants vehemently argued that

Ext.B3 scene mahazar prepared by Sub Inspector of

Police, Dharamadam Police Sttion establish that

appellants were in possession of property when

Sub Inspector inspected the property and courts

below should not have ignored that valuable

evidence. Learned counsel argued that respondent

did not establish possession and evidence of

respondent establish their that S.Y.S was a

tenant of one of the shop room in the upstair

bearing door No.2/63 and therefore the decree

granted in respect of the said building is

unsustainable.

6. The fact that building originally

belonged to Kumbakaroth Koran is admitted.

Under Ext.A1 the property including the building

was assigned by Kumbakaroth Koran in favour of

respondent on 7.2.1973. What was contended by

respondent was that the entire upstair building

which consists of two rooms bearing door No.2/62

and 2/63 of Thalassery Municipality were taken on

S.A.No.655/1994 5

rent by Indian Union Muslim League and tenant

was in possession till it was surrendered in

November, 1989. The case of appellants is that

room No.2/62 was obtained by then office bearers

of Sunni Yuvagana Sangha from the original owner

Kumbakaroth Koran in 1969. Courts below on

appreciating the evidence found that there is no

evidence to substantiate the lease or possession

of appellants. Appellants did not examine Koran

to prove that there was a lease. Though Exts.B1

series of rent receipts were produced, without

examination of the landlord, receipts cannot be

relied on. Though learned counsel appearing for

appellants argued that Ext.B3 mahazar prepared by

police in Crime 112/1989 of Dharmadam police

station establish possession of appellant, as

rightly found by courts below without proving

Ext.B3 by executing the another, recitals therein

cannot be relied on. Appellants did not examine

either the Sub Inspector, who prepared the

mahazar or any of the attesting witnesses to the

S.A.No.655/1994 6

scene mahazar. In such circumstance, courts

below found that Ext.B3 cannot be relied on and

appellants were not the tenants of the building

as claimed by them.

7. On the evidence trial court and first

appellate court found that respondent has been in

possession of the plaint schedule property and

appellants have no manner of right or possession

over property and granted the decree. There is

no evidence to prove that appellants were in

possession of property much less in settled

possession of property. Respondent is therefore

entitled to the decree granted by the courts

below. There is no merit in the appeal. It is

dismissed. No cost.

M.Sasidharan Nambiar
Judge

Tpl/-