High Court Kerala High Court

Harrisons Malayalam Ltd vs Pankara Moideen on 27 March, 2007

Kerala High Court
Harrisons Malayalam Ltd vs Pankara Moideen on 27 March, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

SA No. 449 of 1993(C)



1. HARRISONS MALAYALAM LTD.
                      ...  Petitioner

                        Vs

1. PANKARA MOIDEEN
                       ...       Respondent

                For Petitioner  :SRI.A.M.SHAFFIQUE

                For Respondent  :SRI A A ABUL HASSAN, V M KURIAN(JR.)

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :27/03/2007

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

                        ...........................................

             S.A.No. 449     OF   1993 & Cross Objection

                       ............................................

          DATED THIS THE  27th  DAY OF MARCH, 2007


                                   JUDGMENT

Plaintiff in O.S.394 of 1982 on the file of Munsiff Court,

Kalpetta is the appellant. Defendant therein is the respondent.

Appellant filed the suit seeking a decree for recovery of

possession of plaint B schedule property on the strength of title.

Case of the appellant was that plaint A schedule property was

taken assignment by the appellant company as per Ext.A1

assignment deed dated 25.10.1923 and plaint B schedule

property forms part of plaint A schedule property and on

8.5.1979, respondent trespassed into the plaint B schedule

property and reduced the same into his unlawful possession and

he succeeded in getting a purchase certificate from Land

Tribunal and that order was set aside by the Appellate Authority

(Land Reforms) in an appeal filed by appellant and appellant is

therefore entitled to recover possession of plaint B schedule

property on the strength of title with mesne profits @ Rs.100/-

per annum. Respondent in the written statement contended that

appellant has no subsisting title to plaint B schedule property. It

was contended that an extent of 2.35 acres in R.S.188/3A1 was

SA 449/1993 2

entrusted on an oral lease to the respondent by appellant

company in 1960 and he has been in possession of the property

since then and he is entitled to fixity of tenure and though he

obtained purchase certificate from the Land Tribunal, the order

was set aside and SM proceedings was remanded and appellant

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

that even if appellant has title to the plaint B schedule property,

it is barred by adverse possession and limitation. The question

of tenancy claimed by the respondent was referred to the Land

Tribunal under Section 125(3) of Kerala Land Reforms Act. Land

Tribunal, Kalpetta tried the referred case along with the SM

proceedings which was remanded by the Appellate Authority

(Land Reforms). Before the Land Tribunal, AW1 and RW1 and

Exts.A1 to A10, C1 to C4 and X1 were marked. Land Tribunal,

on the evidence, upheld the claim of tenancy in respect of plot C

measuring 70 cents marked by the Commissioner in Ext.C2 plan.

On receipt of the findings from the Land Tribunal, Section

Officer of the appellant company was examined as PW1 and

Exts.A1 to A4 and C1 to C3 were marked. On the side of the

respondent, he was examined as DW1 and Exts.B1 and B11 were

marked.

SA 449/1993 3

2. Learned Munsiff, on the evidence, upheld the finding of

the Land Tribunal and held that respondent is a cultivating

tenant having fixity of tenure in respect of plot C marked in

Ext.C2 plan. Learned Munsiff further found that plot A marked

in Ext.C1 plan is part of vested forest as admitted by PW1 and

therefore appellant is not entitled to a decree for recovery of

possession of plot A. But learned Munsiff found that appellant

has title to plot B and respondent has no right over the same

and therefore granted a decree for recovery of possession of plot

B. Appellant challenged the decree and judgment before Sub

Court, Sultan Bathery in A.S.14 of 1991. Respondent filed a

cross-objection challenging the decree granted in respect of plot

B marked in Ext.C2 plan. Learned Sub Judge, on re-appreciation

of evidence, confirmed the decree and judgment passed by

learned Munsiff and dismissed the appeal and cross objection.

The Second appeal is filed challenging the concurrent decree

and judgment disallowing the claim for recovery of possession on

the strength of title in respect of plot A and C marked in Ext.C2

plan. Respondent filed a cross-objection challenging the

dismissal of the cross-objections.

3. The Second Appeal was admitted formulating the

SA 449/1993 4

following substantial questions of law.

i) Whether courts below were right in finding that the plaintiff

does not have title over Plot A of B schedule property merely on

a statement made by the Advocate Commissioner that the said

area was Vested Forest?

ii)Whether courts below were right in considering the question

as to whether a portion of B schedule was vested forest and that

plaintiff has no right over the same?

iii)Whether courts below were right in upholding the finding of

land Tribunal, when there was absolutely no evidence before the

Land Tribunal to prove that the defendant was in possession of

the property prior to 1.4.1964?

4. Learned counsel appearing for appellant and respondent

were heard.

5. The title of the appellant to the property covered under

Ext.A1 was not disputed. The case of appellant was that plot A,

B and C marked by the Commissioner in Ext.C2 plan, is the

plaint B schedule property which is part of plaint A schedule

property. According to appellant plaint A schedule property is

the property covered under Ext.A1. The learned Munsiff and

learned Sub Judge, on the evidence upheld the claim of

SA 449/1993 5

appellant over plot B. But the claim for recovery of possession of

plot A was disallowed holding that report of the Commissioner

and Ext.C3 plan prepared by Surveyor and the evidence

establish that plot A is part of vested forest. Claim for recovery

of possession over plot C was disallowed, upholding the plea of

tenancy raised by the respondent after confirming the finding of

the Land Tribunal.

6. Learned counsel appearing for the appellant

vehemently argued that there is no evidence to prove that plot A

marked in Ext.C2 plan is part of vested forest. It was also aruged

that courts below should not have relied on the report submitted

by the Commissioner to enter a finding that plot A is part of

vested forest. But from the records, it is clear that courts below

did not rely on the report of the Commissioner or the plan

prepared by the Surveyor alone to enter a finding that plot A

forms part of vested forest. On the other hand, evidence of PW1

is sufficient to establish that plot A forms part of vested forest.

The report of the Commissioner and the evidence of PW1 and

DW1 establish that the residential house of respondent is in plot

A. Ext.B1 is a communication sent by the appellant at the time

when respondent started construction of the building. In Ext.B1,

SA 449/1993 6

it has been specifically stated by the appellant that respondent

has started construction of a building in the reserved forest.

PW1 admitted at the time of cross-examination that Forest

Tribunal found that part of the property belonging to the

appellant company was declared as vested forest. PW1 also

deposed that the matter is now pending before Supreme Court

in an appeal filed by the appellant company. PW1 also admitted

that the property which lies just to the north of plot B and shown

in yellow shaded portion which is plot A is part of the vested

forest and it was taken possession by the State pursuant to the

order of Forest Tribunal and now pending before the Supreme

Court. Therefore evidence establish that plot A is part of the

vested forest as found by Forest Tribunal. So long as that order

was not set aside in the appeal filed by the appellant before the

Supreme Court, appellant is not entitled to claim any right or

title to that property. Hence the finding of courts below that

appellant has no subsisting title to plot A and being a vested

forest appellant is not entitled to a decree for recovery of

possession of plot A is perfectly correct. It is made clear that if

the appellant succeeds in the matter pending before the

Supreme Court and it is found that it is not part of vested forest,

SA 449/1993 7

appellant is entitled to seek appropriate remedy available under

law.

7. The argument of learned counsel appearing for

appellant was that there is no evidence to prove that respondent

has been in possession of the property in plot C before 1.4.1964

and the evidence only show that he has been in possession after

1.1.1970 and therefore the finding of the Land Tribunal as

upheld by the first appellate court is unsustainable. The case of

the appellant could have been appreciated if appellant had a

case that respondent was permitted to cultivate the property but

permission was granted only after 1.4.1964 and therefore

respondent is not entitled to fixity of tenure. But that was not the

case pleaded or sought to be proved. What was contended by

the appellant was that respondent is a rank trespasser, who

trespassed into plaint B schedule property on 8.5.1979. On the

otherhand case of respondent was that he was in possession of

the property from 1960 onwards as per an oral lease granted by

appellant company. Therefore if the evidence establish that

case of trespass of 1979 alleged by appellant is not true, then the

only other alternative case available is the one pleaded by the

respondent is that he has been in possession of the property

SA 449/1993 8

from 1960 onwards and that too as per oral lease granted by the

appellant company. The Land Tribunal as well as first appellate

court appreciated the evidence and found that Ext.B2 dated

12.11.1973 establish that appellant had granted permission to

the respondent to cultivate the paddy field. The relevant portion

of Ext.B2 reads as follows:-

“It has been reported to me by the

Conductor, Kardoora Division that

you have trespassed into the

Company’s Land adjoining the

paddy plot(swamp)alloted to you

for cultivation and that you have

planted the trespassed area with

tapioca”.

8. As rightly found by the courts below, Ext.B2 establish

that respondent has been cultivating the paddy field before

1973 and that was as permitted by the appellant company. If

that be so, case of appellant that respondent trespassed into

plaint B schedule property in 1979 as alleged in the plaint

cannot be true. Land Tribunal and first appellate court in the

light of the evidence accepted the case of the respondent that he

SA 449/1993 9

has been in possession of plot C marked in Ext.C2 plan as per an

oral lease from 1960 onwards. I find no reason to differ with

that finding as it is a possible and reasonable finding that could

be taken on the evidence on record. In such circumstances,

there is no merit in the appeal. It is dismissed. Though a cross-

objection was filed, no substantial question of law arises in the

cross-objection. The cross-objection is also dismissed.

M.SASIDHARAN NAMBIAR, JUDGE

lgk/-