High Court Kerala High Court

George vs Mathew on 26 May, 2010

Kerala High Court
George vs Mathew on 26 May, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

SA.No. 756 of 1996()



1. GEORGE
                      ...  Petitioner

                        Vs

1. MATHEW
                       ...       Respondent

                For Petitioner  :SRI.T.M.CHANDRAN

                For Respondent  :SRI.C.RAMAN

The Hon'ble MR. Justice HARUN-UL-RASHID

 Dated :26/05/2010

 O R D E R
                      HARUN-UL-RASHID, J.
                       ------------------------
                        S.A.No.756 Of 1996
                        ----------------------
               Dated this the 26th day of May, 2010.

                          J U D G M E N T

The defendants 1 and 2 in O.S.No.310 of 1988 on the file of

the Munsiff Court, Muvattupuzha, are the appellants. The suit

was filed by the first respondents/plaintiff for declaration of title,

recovery of possession and perpetual prohibitory injunction. The

trial court decreed the suit declaring that the plaintiff has got title

to plaint A, B & C schedule properties and also allowed to recover

plaint A,B & C schedule properties. The prayer for grant of

injunction was also allowed. The trial court ordered recovery of

plaint A schedule property from defendants 1 & 2 and recovery of

possession of B & C schedule properties from other defendants.

The other defendants did not chose to file appeal before this

Court. Therefore the dispute at this state relates only to plaint A

schedule property. In the appeal preferred by the defendants 1

to 4 as A.S.No.2 of 1991, the learned Sub Judge confirmed the

decree and judgment passed by the trial court. Parties are

hereinafter referred to as the plaintiff and defendants as arrayed

in the suit.

S.A.No.756 Of 1996

::2::

2. The plaintiff claimed title to plaint A schedule property

on the strength of Exts.A1 & A2 deeds. The appellants disputed

the title of the plaintiff. According to the appellants plaint A

schedule property do not form part of the property covered by

Exts.A1 & A2 and they further contended that they are in

continuous possession and enjoyment of the plaint A schedule

property and that the plaintiff never acquired possession of plaint

A schedule property. As the defendants 1 & 2 disputed the title

of the plaintiff over plaint A schedule property, the trial court

proceeded and examined the issue as to whether the plaintiff is

entitled to a decree as prayed for. The trial court examined the

witnesses and rightly observed that the defendants 1, 3 & 5

disputed the plaintiff’s title to plaint schedule properties, the onus

is on the plaintiff to prove that the plaintiff is the title holder of

the plaint schedule properties.

3. On the side of the plaintiff PW1 was examined and

Exts.A1 to A10 were marked. DWs 1 to 5 were examined on the

side of the defendants and Exts.B1 and B2 were marked.

Commission report and plan were marked as Exts.C1 and C1(a).

S.A.No.756 Of 1996

::3::

4. PW1 testified before the court that in the year 1982

when he was hospitalized the defendants trespassed into plaint A,

B & C schedule properties and reduced them into their unlawful

possession. At the instance of the plaintiff an advocate

commissioner was deputed to identify the plaint schedule

properties. A Taluk Surveyor was also deputed to assist the

advocate commissioner. Plaint A, B & C schedule properties are

shown as plot Nos.1 to 4 in Ext.C1(a). Ext.C1(a) will disclose the

fact that plaint A, B & C schedule properties form part of the

properties covered by Exts.A1 and A2. Though defendants 1, 3 &

5 disputed the plaintiff’s title to plaint A, B & C schedule

properties, they have not stated in the written statement as to

how they acquired title to B & C schedule properties. Appellants

in their written statement contended that plaint A, B & C schedule

properties are in their possession by virtue of Exts.A4 and B2 and

the first defendant is in possession for an on behalf of the second

defendant. The trial court observed that the defendants 1 & 2

never applied nor asked the commissioner to measure out the

plaint A schedule property on the basis of Ext.B2 sale deed

S.A.No.756 Of 1996

::4::

No.1135 of 1983 to show that plaint A schedule property form

part of the said document. At the same time the trial court

accepted the report and plan prepared by the commissioner and

concluded that the property covered by Ext.C1(a) form part of

the property covered by Exts.A1 & A2. The trial court also noted

that the plaintiff had produced Ext.A6, copy of the survey plan to

show that the locational lie of the property shown in Ext.C1 and

Ext.A6 are same.

5. Trial court held that Ext.C1(a) shows that plaint

schedule properties covered by Exts.A1 & A2 do not form part of

Ext.B2 as contended by the appellants. Trial court also concluded

that though defendants 1, 3 & 5 filed objections to Exts.C1 and

C1(a). The objections were not substantiated. On facts, trial

court also concluded that the evidence tendered by the plaintiff

regarding the alleged trespass is true. The trial court also

examined the question as to whether the plea of adverse

possession set up by the appellants and other defendants are

true. The trial court concluded that the plaintiff has established

his title to the plaint schedule properties and the defendants

S.A.No.756 Of 1996

::5::

failed to prove any right over plaint A, B & C schedule properties

and further held that the evidence tendered by the defendants is

not sufficient enough to hold that they had perfected the title to

the plaint schedule properties by adverse possession and

limitation. In the appeal preferred by the defendants 1 to 4, the

appellate court re-appreciated the evidence and held that no

grounds are made out by the appellants to interfere with the

findings recorded by the trial court.

6. I have examined the rival contentions of the parties

with reference to the oral and documentary evidence and grounds

raised in the second appeal. I do not find any reason to interfere

with the conclusions and findings recorded by the trial court

which was confirmed by the appellate court. No question of law

much less any substantial question of law arises for consideration

in the appeal.

In the result, the appeal fails and accordingly, dismissed.

There will be no order as to costs.

HARUN-UL-RASHID,
Judge.

bkn/-