High Court Kerala High Court

Cheemeni Estate vs Narayani on 29 October, 2010

Kerala High Court
Cheemeni Estate vs Narayani on 29 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

SA.No. 285 of 2000(A)



1. CHEEMENI ESTATE
                      ...  Petitioner

                        Vs

1. NARAYANI
                       ...       Respondent

                For Petitioner  :SRI.JOSEPH MARKOSE (SR.)

                For Respondent  :SRI.KALEESWARAM RAJ

The Hon'ble MR. Justice S.S.SATHEESACHANDRAN

 Dated :29/10/2010

 O R D E R
                   S.S.SATHEESACHANDRAN, J
                   --------------------------------------
                       S.A No.285 OF 2000
                      --------------------------------
            Dated this the 29th day of October 2010

                              JUDGMENT

Plaintiff in a suit for injunction has filed this appeal. Trial

court granted a decree in his favour, but, in appeal preferred by

the defendants, the lower appellate court reversed the decree

and dismissed the suit. Challenging the decision of the lower

appellate court as aforesaid, plaintiff has preferred this appeal.

2. Plaintiff is a unit of the Plantation Corporation of Kerala

Ltd. Suit claim is in respect of a portion of the property assigned

in favour of the Corporation by the Government, which was

described in the plaint as having an extent of 17 = cents when

the suit was instituted, but, later, amended and reduced to 13

cents after local inspection of the suit property and preparation of

a plan by an advocate commissioner. The defendants made

attempts to trespass upon the suit property was the case

canvassed to claim the discretional relief of injunction against

them. Resisting the suit, the defendants claiming that they had

been issued a purchase certificate over 10 cents of land by the

Land Tribunal recognizing the tenancy over such land contended

that they are in possession and enjoyment of more extent of land

at the site. Description of the plaint schedule was disputed by the

defendants contending that the suit has been filed to annex the

S.A No.285 OF 2000 – 2 –

property in their possession. The trial court, on the materials

placed, which consisted of PW1 and PW2 and Ext.A1 to Ext.A4

series for the plaintiff, DW1 and Ext.B1 for the defendants and

Ext.C1 to Ext.C4 reports and plan prepared by an advocate

commissioner, found the case of the plaintiff more probable and

acceptable, and accordingly, granted the plaintiff a decree of

injunction against the defendants restraining them from

interfering with the possession and enjoyment of the plaintiff over

the suit property. In the appeal preferred by the defendants, the

lower appellate court, after reappreciating the materials tendered

in the case, coming to the conclusion that the plaintiff has failed

to identify and establish its possession over the suit property as

described in the plaint reversed the decree of the trial court and

dismissed the suit.

3. In the appeal preferred by the plaintiff, challenging the

decision of the lower appellate court as stated above, notice was

ordered to the respondents and thereupon they have entered

appearance. Though the appeal had been filed as early as on

2000, its admissibility with reference to the question whether any

substantial question of law is involved as covered by sub Section

(1) of Section 100 of the Code has not been considered so far. So

much so, the admissibility of the appeal was heard. The

S.A No.285 OF 2000 – 3 –

questions formulated in the memorandum of appeal, it is seen,

are not based on any question of law, but, on the findings entered

by the lower appellate court over disputed facts involved in the

case. Perusing the judgments of both the courts below, it is seen

that even the trial court, on the materials, found that the

documents tendered by the plaintiff to sustain the claim of

injunction canvassed in the suit are hardly sufficient to identify

the suit property. However, it proceeded to examine the claim of

injunction of the plaintiff with reference to the commission report

and plans whereunder the advocate commissioner had located

the property under the possession of the defendants and rest of

the property lying to its north and also east as forming part of the

property of the plaintiff. Considering the oral evidence tendered

in the case with reference to the report and plan of the

commissioner, the trial court formed an opinion that the case

canvassed by the plaintiff is more probable and acceptable and in

that view of the matter, the decree of injunction was granted.

The trial court has expressed the view that in the facts involved in

the case, ‘probabilities can be gathered from the testimony of the

parties as also from the reports and plans of the Commissioner’.

Needless to point out, when a decree of injunction is applied for in

respect of an immovable property, such a discretionary relief can

S.A No.285 OF 2000 – 4 –

be granted only on proper identification of that property, and, if

not, any decree passed on incomplete data is likely to create

more confusion and further work out undesirable consequences to

the parties. So much so, where the trial court found that the

plaintiff failed to establish the identity of the property by basic

documents especially where the claim of possession was based

on title, assignment of the property by the Government, there

was no question of granting any discretionary relief of injunction

in favour of the plaintiff. On what basis, the advocate

commissioner deputed by the court identified the suit property

also appears to be a mystery. A large extent of property in the

survey number relating to the plaint property ie, 313. 60 acres,

was obtained by the plaintiff Corporation as part of 1268.74 acres

handed over to it by the Government. Plaint property at the time

of institution of the suit was shown as having 17 = cents, but,

later, it was amended on the basis of the commission report

reducing it to 13 cents for the reason that in Ext.B1 purchase

certificate issued in favour of the defendants, the eastern

boundary is shown as a public road. On mere surmise a

description of the property was included in the plaint to seek the

relief of injunction. So, whether or not the defendants had

established the contention raised by them to resist the suit claim

S.A No.285 OF 2000 – 5 –

for injunction, it was a case where the plaintiffs failed to prove the

identity of the suit property over which the relief of injunction was

canvassed. The lower appellate court was fully justified in

reversing the decree of injunction granted by the trial court where

the property in respect of which that relief was claimed remained

unidentified. The reports and plan prepared by the advocate

commissioner, it is seen, no way assist the plaintiff to identify or

establish its possession over the suit property described in the

plaint. The appeal does not involve any question of law leave

alone any substantial question of law. Appeal is dismissed

directing both sides to suffer their cost.

Sd/-

S.S.SATHEESACHANDRAN
JUDGE
//True Copy//

P.A to Judge

vdv