High Court Kerala High Court

C.Mani vs R.Raji on 7 July, 2010

Kerala High Court
C.Mani vs R.Raji on 7 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RSA.No. 623 of 2010()


1. C.MANI, S/O.CHAMI,
                      ...  Petitioner

                        Vs



1. R.RAJI, W/O.SUBRAMANIAN,
                       ...       Respondent

                For Petitioner  :SRI.V.CHITAMBARESH (SR.)

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.BHAVADASAN

 Dated :07/07/2010

 O R D E R

P.BHAVADASAN, J.

————————————-
RSA No.623 of 2010-G

————————————-

Dated 7th July 2010

Judgment

Faced with the concurrent findings against him,

the defendant in OS No.228/04 before the Munsiff’s Court,

Chittur has come up in appeal. The parties and facts are

hereinafter referred to as they are available before the Trial

Court.

2. The plaintiff obtained the plaint schedule

property as per Ext.A1 assignment deed dated 14.11.2002.

Eversince then, he has been in absolute possession and

enjoyment of the property. It is pointed out that the

defendant, who is a relative of the father of the plaintiff,

was allowed to reside in the property as an interim

arrangement and he had no manner of right over the suit

property. He has been residing there from 23.01.2003

onwards. According to the plaintiff, the defendant had

agreed to vacate the premises on demand. It is claimed

RSA 623/10 2

that on 01.05.2004, the plaintiff revoked the permission

granted to the defendant and asked him to vacate the

premises. But, he did not heed to the said demand made

by the plaintiff. Hence the suit.

3. The defendant resisted the suit, pointing out

that he was in possession of the property in pursuance of

an agreement of sale, entered into with the father of the

plaintiff. According to him, the father of the plaintiff

Sri.Ramankutty had agreed to sell the property to him for a

sum of Rs.7,500/- and they had entered into a sale

agreement dated 14.12.1991. It is submitted that due to

financial difficulties, the sale deed could not be registered.

Since the entire sale consideration was paid by the

defendant, Sri.Ramankutty, the father of the plaintiff had

agreed to register the document, as and when demanded

by the defendant. The defendant submitted that for the last

three years, both their families were not in good terms and

so, Sri.Ramankutty was not ready to execute the sale deed

in his favour and he executed it in favour of his daughter,

RSA 623/10 3

who is the plaintiff. According to the defendant, he is in

possession of the property since 1975 and he has made

valuable improvements to the property. On the basis of

these contentions, he prayed for dismissal of the suit.

4. The Trial Court raised necessary issues for

consideration. The evidence consists of the testimony of

PW1 and documents marked as Exts.A1 to A5 from the

side of the plaintiff. The defendant examined DW1 and had

Exts.B1 to B13 marked.

5. The Trial Court on an appreciation of the

evidence, came to the conclusion that the claim of

possession based on agreement of sale was not

established and the execution of the agreement itself was

doubtful. The Trial Court observed that the possession of

the property by the transferee in pursuance of an

agreement for sale cannot confer title to the transferee. It

was held that the defendant has no manner of right over

the plaint schedule property and accordingly, the suit was

decreed.

RSA 623/10 4

6. The defendant carried the matter in appeal as

AS No.118/06 before the District Judge, Palakkad. The

lower Appellate Court reconsidered the evidence on record

and came to the conclusion that the defendant had

miserably failed to establish any manner of right over the

suit property which entitles him to continue in possession of

the property. Accordingly, the Judgment and decree of the

Trial Court was confirmed. The said Judgment and decree

are assailed in this appeal.

7. The learned counsel for the appellant raised

three contentions before this Court. They are :

1) There was no notice terminating the licence, issued

to him by the plaintiff.

2) The defendant being in possession of the property

in pursuance of an agreement for sale, he cannot be

evicted in the manner as is now sought for by the

plaintiff.

3) There was no notice issue to him, claiming mesne

profits from the property.

RSA 623/10 5

8. It must be said that none of the above

contentions have any legal basis. It is stated in the plaint

that there was a demand made by the plaintiff to give

vacant possession of the premises. Even assuming there

was no such notice, it does not matter because the

defendant was in occupation of the property on the basis of

a licence agreement and the institution of a suit amounts to

notice.

9. As far as the second contention is concerned,

both the courts below have found that the appellant was

not able to establish his claim. The lower Appellate Court

has noticed that the mistake committed by the Trial Court is

regarding the claim based on S.53A of the Transfer of

Property Act. With regard to this matter, the lower

Appellate Court stated that it is not possible to accept the

plea of the defendant that he was in possession of the suit

property by virtue of an agreement for sale.

10. Cogent reasons are given by the courts

below for disbelieving the defendant with regard to the

RSA 623/10 6

claim of possession in pursuance of a sale agreement. It is

pointed out that Ext.B1 agreement is dated 14.12.1991 and

that Sri.Ramankutty had agreed to sell the property for a

sum of Rs.7,500/-. The plaintiff has specifically disputed

Ext.B1 agreement put forward by the defendant. There

were witnesses to Ext.B1 agreement. But, for reasons best

known to the defendant, he chose to examine none of

those attestors. It is also found that in the cross

examination, DW1 had no clear idea regarding the

execution of Ext.B1 agreement. He was even unaware as

to who wrote the said agreement. The lower Appellate

Court also noticed that the agreement for sale and the

receipt of sale consideration were at a point of time, when

the relationship between the two families was quite friendly.

If that be so, it would be improbable that the defendant

would not have obtained a sale deed in his favour. He

comes up with a story that Sri.Ramankutty had told him

that the original title deed was in the bank and that he had

agreed to execute the sale deed after receiving the

RSA 623/10 7

document from the bank. This claim of the defendant was

rightly declined by the first Appellate Court. It is also found

that the claim of the defendant that he was in possession of

the suit property from 1978 is not supported by any

evidence.

11. The lower Appellate Court has independently

evaluated the entire evidence on record and has come to

the conclusion that there is nothing in the evidence

adduced by the defendant to show that he is entitled to the

protection of S.53A of the Transfer of Property Act. Equally

without force is the third contention that without issuing

notice, a claim of mense profits will not lie. It follows that all

the three contentions raised by the appellant are without

any basis. There is nothing to show that the findings of the

courts below which are essentially questions of fact, are

either perverse or unwarranted by the evidence on record.

In the result, this Second Appeal is without merits and it is

liable to be dismissed.

RSA 623/10 8

12. Faced with the above situation, the learned

counsel for the appellant pointed out that the defendant

has been in occupation of the property for a very long time

and he may be given some time to vacate the premises. In

the facts and circumstances of the case and in the light of

the fact that the defendant has been in occupation of the

property for quite a long period, it is felt that four months’

time may be granted to him to vacate the premises.

13. In the result, this appeal is dismissed,

confirming the Judgment and decree of the courts below,

on condition that the appellant files an affidavit within two

weeks from today before the Trial Court to the effect that

he shall unconditionally vacate the premises within a period

of four months from today. Till such time, the execution of

the decree shall be kept in abeyance.





                                P.BHAVADASAN, JUDGE

sta

RSA 623/10    9

RSA 623/10    10