High Court Kerala High Court

Chathoth Ryru Nair vs V.Mukundan on 12 February, 2008

Kerala High Court
Chathoth Ryru Nair vs V.Mukundan on 12 February, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RSA No. 759 of 2007()


1. CHATHOTH RYRU NAIR, S/O.T.R.NAIR,
                      ...  Petitioner
2. MUNDERI NARAYANIKUTTY AMMA,

                        Vs



1. V.MUKUNDAN, S/O.LATE N.V.NARAYANI,
                       ...       Respondent

2. BALAN, S/O.MADHAVI, RESIDING AT

3. RAJAN, S/O.MADHAVI, RESIDING AT

4. PRADEESAN, S/O.MADHAVI, RESIDING AT

5. SATHI, D/O.MADHAVI, RESIDING AT

6. RAVI, S/O.MADHAVI, RESIDING AT

7. PRAKASHAN, S/O.MADHAVI,

8. YESODHA, D/O.LATE NARAYANI,

9. SREEDHARAN, S/O.LATE NARAYANI,

10. BHASKARAN, S/O.LATE NARAYANI,

11. SANTHA, D/O.LATE NARAYANI,

                For Petitioner  :SRI.MILLU DANDAPANI

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :12/02/2008

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

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

                  R.S.A.  NO. 759    OF 2007

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



      Dated this the 12th day of February, 2008



                                 JUDGMENT

Plaintiffs in O.S.353/1996 on the file of

Munsiff Court, Thalassery are the appellants.

Defendants are the respondents. Appellants

instituted the suit for permanent prohibitory

injunction restraining respondents from

trespassing into the plaint schedule property. It

was contended that plaint A schedule property and

the adjacent plot originally belonged to Karayi

Achuthan and in 1949 he assigned plaint A schedule

property in favour of first appellant and his

brother Krishnan Nair for the purpose of

constructing a shop room and plaint A schedule

property was in his absolute possession and

Krishnan Nair gifted his right over plaint A

schedule property in favour of first appellant

under a gift deed dated 12.8.1960 and later first

appellant transferred all his rights over plaint A

R.S.A.759/2007 2

schedule property measuring 3 cents with the shop

building in favour of his wife second appellant on

11.8.1989 and plaint A schedule property is thus in

the possession of second appellant. It was

contended that plaint B schedule property is in

the possession of first appellant as per Ext.A4

lease deed dated 5.11.1956 executed between himself

and one Vadavathi Kunhiraman and as it was a

commercial lease for construction of shop building

and construction was made first appellant is

entitled to fixity of tenure. Respondents 1 and 2

are the legal heirs of Karayi Achuthan and

respondents 3 to 6 are the legal representatives of

Kunhiraman. It was contended that respondents have

no right to plaint B schedule property and they

attempted to trespass into that property and they

are to be restrained by a permanent prohibitory

injunction. Respondents 1 and 2 in their written

statement admitted that plaint schedule property

originally belonged to Karayi Achuthan and on his

death, it devolved on his children first

R.S.A.759/2007 3

respondent and her brothers Kunhiraman and

Damodaran and sister Mathu. Second respondent is

the son of first respondent and respondents 3 to 6

are the widow and children of Kunhiraman. It was

contended that the co-ownership properties were

partitioned in 1964 and different portions of the

properties were allotted to different sharers and

the property allotted to first respondent is in the

south which comes up to the road in the west where

a building was reconstructed which was allotted to

first appellant and there was no tenant landlord

relationship between appellants and respondents

and no rent was paid by appellants and even if a

lease deed was executed by first appellant, he did

not construct any building and is not entitled to

the protection of Kerala Land Reforms Act. It was

contended that respondents are not aware of the

lease deed allegedly executed in respect of plaint

B schedule property and in any case appellants are

not entitled to the decree sought for. Respondents

3 to 7 the legal heirs of Kunhiraman filed a

R.S.A.759/2007 4

written statement admitting that Karayi Achuthan

leased out some plots on the western part touching

Thalassery -Mambaram public road to third parties

for constructing shop building. Plaint A schedule

is such a plot permitted by Achuthan to construct

shop building alone and plaint B schedule property

was never in the possession of first appellant or

Kunhiraman and even if he had given any lease it is

not legally valid as he has no right to create such

a lease without the consent of other co-owners.

After the death of Kunhiraman the entire properties

of Karayi Achuthan were partitioned as per

partition deed dated 7.4.1964 and respondents are

entitled to plaint B schedule property and it is in

their possession and appellants are not entitled to

the decree sought for.

2. Learned Munsiff on the evidence of Pws.1

and 2, and Exts.A1 to A9 and B1 to B4, C1 to C3

dismissed the suit holding that appellants did not

establish any right or possession to the plaint B

schedule property. It was found that though

R.S.A.759/2007 5

appellants are claiming right under Ext.A4 lease

deed executed in favour of Kunhiraman, one of the

co-owner, there is no evidence to prove that first

appellant obtained possession of the property

thereunder or constructed a building or was doing

any business as alleged and he is not entitled to

protection under Section 106 of Kerala Land

Reforms Act. Finding that appellants failed to

establish their possession of the plaint B schedule

property and possession over plaint A schedule is

not in dispute, suit was dismissed. Appellants

challenged the judgment before Sub Court,

Thalassery in A.S.62/2003. 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. Learned senior counsel appearing for

appellants was heard.

4. The argument of learned senior counsel is

that courts below did not properly appreciate the

scope of the suit or the evidence on record. It

R.S.A.759/2007 6

was argued that suit is only one for injunction,

but more importance was given to the question

whether the lease is protected as it is a

commercial lease as provided under section 106 of

the Kerala Land Reforms Act. It was argued that

when evidence establish that under Ext.A4, plaint

B schedule property was obtained by first appellant

from Kunhiraman in 1956 and a building was

constructed therein as found by the Commissioner

at the time of inspection, courts below should

have upheld the case of appellants that it is a

commercial lease and acting on the lease first

appellant constructed a building and is entitled

to the protection of 106 of Kerala Land Reforms

Act. It was argued that in any event as appellants

established their possession of plaint B schedule

property, respondents are not entitled to trespass

into the property and therefore a decree for

injunction should have been granted.

5. On hearing the learned counsel, I do not

find that any substantial question of law is

R.S.A.759/2007 7

involved in the appeal.

6. Though suit is one for injunction appellants

themselves specifically pleaded that plaint B

schedule property was obtained under Ext.A4 lease

deed and it is a commercial lease enabling first

appellant to construct a building for commercial

purpose and acting on that lease deed, first

appellant constructed a building and he is

protected by the provisions of section 106 of

Kerala Land Reforms Act. Though fixity of tenure

was claimed, Section 106 of Kerala Land Reforms

Act does not provide a fixity of tenure to a

tenant. Whatever it be, trial court and first

appellate court on appreciating the evidence found

that apart from Ext.A4, there is no evidence to

prove that land was obtained by first appellant on

lease and acting on the lease a building was

constructed for commercial purpose. Though it was

contended by appellants that after construction of

the building business was being carried out,

appellants did not produce even one receipt for

R.S.A.759/2007 8

payment of pattom as provided under Ext.A4 or

receipt for payment of building tax or professional

tax or receipt to prove that he was doing business

in the building. Courts below on proper

appreciation of the evidence found that there is no

evidence to prove that first appellant constructed

any building in the plaint B schedule property.

Courts below on the evidence rightly found that

appellants are not entitled to the protection

provided under section 106 of Kerala Land Reforms

Act.

7. Though learned senior counsel argued that a

decree for injunction should have been granted as

the appellants are in possession of plaint B

schedule property, on appreciating the evidence,

both the trial court and first appellate court

found that appellants did not establish their

possession of plaint B schedule property. It is a

finding of fact. The finding of the first

appellate court is final. It cannot be said that

appreciation of evidence by the courts below was

R.S.A.759/2007 9

perverse warranting interference by this court

court in exercise of the powers under section 100

of Code of Civil Procedure. In such circumstance,

appeal is dismissed in limine.

M.SASIDHARAN NAMBIAR

JUDGE

tpl/-

M.SASIDHARAN NAMBIAR, J.

———————

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

———————

JUDGMENT

SEPTEMBER,2006