High Court Kerala High Court

Janaki Amma vs Padmini Amma on 29 November, 2010

Kerala High Court
Janaki Amma vs Padmini Amma on 29 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

SA.No. 464 of 1996()



1. JANAKI AMMA
                      ...  Petitioner

                        Vs

1. PADMINI AMMA
                       ...       Respondent

                For Petitioner  :SRI.A.P.CHANDRASEKHARAN (SR.)

                For Respondent  :SRI.ANIL SIVARAMAN

The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice P.S.GOPINATHAN

 Dated :29/11/2010

 O R D E R
                  S.S.SATHEESACHANDRAN, J.
                 -----------------------------------------
                       S.A NO. 464 OF 1996
                 ----------------------------------------
         Dated this the 29th day of November, 2010.

                              JUDGMENT

The defendants in O.S.No.93 of 1988 on the file of Munsiff

Magistrate Of Mannartghat are the appellants. Suit is one for

declaration and permanent prohibitory injunction. Concurrent

decision rendered by the courts below allowing the plaintiffs a

decree of injunction, that alone, negativing the other reliefs

canvassed, restraining the defendants from interfering with their

possession and enjoyment over the suit property, is impeached

in this appeal.

2. The disputes canvassed in the present appeal lies within

the narrow compass. Before adverting to the question emerging

for consideration it may be appropriate to state the facts in a

nutshell. Plaintiffs in the suit are the children of one Nani Amma

to whom the suit property comprising a building was alloted as

her share in the partition effected among the members of the

family under Ext.A1 partition deed. Over the building situate in

the property some conditions were imposed in the partition deed,

by which she was bound to pay Rs.2,000/- each as part of the

owelty to her three brothers within a period of 1= years from

Ext.A1 partition deed. A charge was also created over the

S.A NO. 464 OF 1996 2

building in respect of the owelty amount fixed as payable to the

brothers. Yet another condition was also imposed that if payment

of the owelty as fixed is not paid after the expiry of the period of

1= years then the brothers would also become co-owners of the

building. The defendants in the suit are the two brothers and the

widow and children of the other brother, who had already passed

away. Suit was filed for a declaration that no charge subsisted

over the suit property and for a perpetual prohibitory injunction to

restrain the defendants from interfering with their possession and

enjoyment over the property. The defendants resisted the suit

claim contending that they have become co-owners of the house

situated in the plaint schedule property on default of payment of

owelty amount within the time fixed under Ext.A1 deed. So much

so, according to the defendants, the declaration and also

injunction applied for cannot be granted.

3. On the materials placed which consisted of PW1 and A1 to

A6 for the plaintiffs and DW1 for the defendants, the trial court

concluded that as the period barring the right of the defendants

to claim the owelty amount, on the date of institution, having not

been expired, plaintiffs are not entitled to the declaration

canvassed in the suit. However, their claim for injunction as

S.A NO. 464 OF 1996 3

against the defendants was allowed as it was found that the

Clause incorporated in Ext.A1 partition deed that on default in

payment of owelty, the brothers of Nani Amma would become co-

owners of the property cannot be recognized under law as it is

repugnant to the title already vested in favour of Nani Amma over

the house but, subject to the charge created for payment of the

owelty. Defendants alone impeached the correctness of the

decision rendered by the trial court to the extent they were

aggrieved by the decree of permanent perpetual injunction

granted in favour of the plaintiff. The lower appellate court after

re-appreciating the materials concurring with the finding rendered

by the trial court upheld the decree of injunction granted to the

plaintiffs. Feeling aggrieved the defendants have preferred this

appeal.

4. The short question raised for consideration is whether

both the courts below erred in granting a decree of injunction to

the plaintiffs where the main relief canvassed in their suit for

declaration has been found against and negatived. The learned

counsel for the appellants urged before me that when the

plaintiffs were found ineligible to have the declaration sought for,

then, the necessary consequence must follow that they are

S.A NO. 464 OF 1996 4

incompetent to claim a decree of injunction against the

defendants. Perusing the records of the case including judgments

rendered by the courts below, I finds no merit in the submission

made by the learned counsel. The decree of injunction was

claimed in the suit not as a consequential relief to the declaration

canvased for. May be on the date of suit the right of the

defendants to enforce the charge for claiming the owelty payable

to them in respect of the building situated in the property

continued to be available. It is also noticed that in fact they had

preferred another suit much earlier, for partition, presumably for

enforcing the second Clause under Ext.A1 partition deed when

payment of the owelty was not effected within the period fixed.

The learned counsel for the appellants is unable to say the fate of

the suit for partition so filed by the defendants. Whatever be the

stage of that suit for partition, even assuming it is pending, it

goes without saying that the decision rendered in the present suit

that the term incorporated in Ext.A1 which enable the brothers to

claim status of co-owners over the house on default of the

payment of owelty can no longer survive for consideration as the

issue relating to the same decided in the present case would

constitute res judicata barring them in prosecuting such claim.

S.A NO. 464 OF 1996 5

Now the only question remaining for consideration is whether

those persons, the brothers or their successors in interest, (the

defendants herein) could enforce the owelty fixed and payable to

them under Ext.A1 partition deed. Though as on the date of such

claim was not barred, till date as that claim had not been raised it

has become barred. This court cannot be oblivious as to what

transpired during the pendency of the suit in moulding the

reliefs, which otherwise would result in passing of inconsistent

decrees. The claim of the defendants to enforce the charge has

now become barred is also a matter to be taken note of to

conclude that the decree of injunction granted in favour of the

plaintiff as against the defendants by the trial courts concurrently

does not warrant interference at all. Even otherwise also, on the

facts involved in the case, assuming that the charge is still

enforcible for the reason that any claim made thereby by the

defendants is still pending consideration before the court, still, the

entitlement of the plaintiff to sustain the decree of injunction

applied for against the defendants need not be doubted. Plaintiff

need only show their apprehension with their legal right to seek

the decree of injunction against another when there is a threat or

invasion to such legal right to claim that equitable relief from the

S.A NO. 464 OF 1996 6

court. On the facts presented in the case where the defendants

admittedly had instituted a suit for partition claiming that they

are co-owners of the property relying on the clause referred to

above in Ext.A1 partition deed, which has been found to be not

legally unsustainable, the apprehension raised by the plaintiff for

the discretionary relief of injunction establishing their title over

the suit property, is sufficient to grant that relief. The decree so

granted by the trial court and confirmed by the appellate court is

proper and correct.

There is no merit in the appeal and it is dismissed directing

both sides to suffer their costs.

Sd/-

S.S.SATHEESACHANDRAN, JUDGE.

Mns

//true copy//

P.A. To Judge