High Court Kerala High Court

Chembayil Veeran vs Cherichiyil Ummer on 28 November, 2007

Kerala High Court
Chembayil Veeran vs Cherichiyil Ummer on 28 November, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RSA No. 629 of 2006()


1. CHEMBAYIL VEERAN,
                      ...  Petitioner
2. VILAKKANDATHIL PATHUMMAKUTTY,
3. RAZIYABI,
4. SAINABA,
5. RAMLABI,
6. SAUDABI,
7. SHAJI,
8. SARABHANU,
9. ULLAKKAL MOIDEENKUTTY,

                        Vs



1. CHERICHIYIL UMMER,
                       ...       Respondent

                For Petitioner  :SRI.P.K.SURESH KUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :28/11/2007

 O R D E R
                 M.SASIDHARAN NAMBIAR, J.
                   ...........................................
                   R.S.A.No.629              OF       2006
                   ............................................
     DATED THIS THE 28th                DAY OF NOVEMBER, 2007

                              JUDGMENT

Defendants and legal heirs of deceased 2nd defendant in

O.S.211 of 1993 on the file of Munsiff Court, Parappanangadi are

the appellants. Respondent is the plaintiff. Respondent

instituted the suit seeking a decree for permanent prohibitory

injunction in respect of item No.1 of plaint schedule property.

Item No.1 of the plaint schedule property admittedly belongs to

respondent under Ext.A10 assignment deed and A3 surrender

deed and Ext.B1 partition deed. Item No.2 of plaint schedule

property which lies to the west of item No.1 of the plaint

schedule property admittedly belongs to appellants and it is item

No.2 of Ext.B1 property. The dispute is with regard to the exact

boundary which separates item No.1 of plaint schedule property

from item No.2 of plaint schedule property. Respondents

contended that there is a compound wall on the west of item

No.1 of plaint schedule property, which is separating the

boundary and respondents are in possession of the property

which lies to the east of the compound wall. Contending that

appellants are attempting to trespass into the property, a decree

RSA 629/2006 2

for injunction was sought. Appellants resisted the suit

contending that the measurement shown in respect of item No.1

of plaint schedule proeprty is not correct and executant No.1 of

Ext.B1 partition deed was only alloted 12 cents and therefore

respondent is not entitled to claim right over 13 = cents and

respondent is not entitled to the decree sought for. It was also

contended that the existing compound wall is not the boundary

which separates the property of respondent and appellants and

appellants have property further to the east of the compound

wall and when appellants attempted to put up a boundary

enclosing their property, the dispute arose and the suit was filed.

2. Learned Munsiff, on the evidence of PW1, DW1,

Exts.A1 to A10, B1 to B3 and C1 to C6, dismissed the suit

holding that item No.1 of plaint schedule property was not

properly identified and though the Commissioner in Ext.C3 plan

demarcated item No.1 of the plaint schedule property as plot

ABCDEFGH, it is not proved to be the property obtained under

Ext.B1 and therefore respondent is not entitled to the decree

sought for. Respondent challenged the judgment before Sub

Court, Tirur in A.S.158 of 1996. Learned Sub Judge, on

reappreciation of evidence, found that Ext.C3 plan shows that

RSA 629/2006 3

there is an old compound wall through FGHA line and the

property which lies to the east of that compound wall is in the

possession of respondent and to the west is the property of

appellants. Learned Sub Judge also found that though there is

difference in the measurement and extent shown in Ext.B1 with

regard to item No.1 of plaint schedule property, that is the case

with item No.2 of the plaint schedule property also and the

middle measurement tallies with the plot as demarcated by the

Commissioner and therefore granted a decree for injunction

accepting Ext.C3 plan. It is challenged in the second appeal.

3. Learned counsel appearing for appellants was heard.

The argument of the learned counsel is that the right obtained

by respondent is the right which was available under Ext.B1 and

the property claimed by respondent is item No.1 of Ext.B1 and

the extent is only 12 cents and not 13 = cents as shown in

Ext.A10 and therefore respondent is not entitled to a decree for

injunction in respect of the larger extent. Learned counsel also

argued that FGHA is not the boundary line which separates the

property of respondent and appellants and that compound wall

was in existence even before Ext.B1 partition deed and item

No.2 of the plaint schedule property is inclusive of the property

RSA 629/2006 4

which lies to the east of that compound wall and therefore

respondent is not entitled to the decree granted by the courts

below.

4. On hearing the learned counsel, I do not find any

substantial question of law involved in the appeal. The suit

being one for injunction simplicitor, question is only whether

respondent established his possession of item No.1 of plaint

schedule property. True, identity of the property is also a

relevant aspect to be looked into. The property claimed by

respondent is item No.1 of Ext.B1 partition deed. The property

claimed by appellants which lies to the west of that property is

item No.2 of Ext.B1 partition deed. Learned Munsiff and learned

Sub Judge, on analyising the evidence, found that the properties

alloted as item No.1 and 2 of Ext.B1 partition deed cannot be

fixed with regard to the measurement shown therein as

admittedly there is a mistake in the measurements. It is in such

circumstances, first appellate court found that existence of a

compound wall in FGHA line is established indicative of

possession and existence of the bathroom and latrine which lies

to the east of compound wall within the property claimed by

appellants establish possession of that portion of the property by

RSA 629/2006 5

respondent. As rightly found by first appellate court even if

case of appellants that a compound wall FGHA as marked in

Ext.C3 plan was available even before Ext.B1 partition deed and

while dividing the property the compound wall does not form the

exact boundary of item No.1 and 2 of the properties covered

under Ext.B1, normally immediately after the partition the

compound wall would be demolished and new wall would be

constructed on the exact boundary of the property. The learned

Sub Judge also found that if in fact the property which lies

immediate to the east of that compound wall belongs to

appellants as claimed by them, they would not have permitted

respondent to construct a bathroom or latrine which admittedly

exist in that property. It is for these reasons, first appellate

court found that respondent is in possession of the plaint

schedule property which lies to the east of FGHA line. In such

circumstances, a decree for injunction was granted. I do not find

any reason to interfere with that decree. But as the dispute is

with regard to the the exact property covered under Ext.B1 and

the title to the property could be fixed only by identifying item

No.1 and 2 of the plaint schedule properties and that is not done,

it is made clear that the decision in this suit will not prevent

RSA 629/2006 6

appellants from seeking a decree based on title.

Appeal is dismissed in limine.

                     `    M.SASIDHARAN NAMBIAR, JUDGE

lgk/-