High Court Kerala High Court

Jose Varghese vs Saly Thomas on 24 August, 2007

Kerala High Court
Jose Varghese vs Saly Thomas on 24 August, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RSA No. 872 of 2006()


1. JOSE VARGHESE, AGED 48 YEARS,
                      ...  Petitioner

                        Vs



1. SALY THOMAS, AGED 43 YEARS,
                       ...       Respondent

2. JOHN VARGHESE, MEPURATHU HOUSE,

                For Petitioner  :SRI.ABRAHAM VAKKANAL

                For Respondent  :SRI.JOHN BRITTO

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :24/08/2007

 O R D E R
              M.SASIDHARAN NAMBIAR,J.
            ===========================
             R.S.A. NO. 872   OF 2006
            ===========================

      Dated this the 24th day of August, 2007

                     JUDGMENT

First defendant in O.S.122/1995 on the file of

Munsiff Court, Ranny is the appellant. First

respondent is the plaintiff. Second defendant is

the third defendant. Second respondent died when

the suit was pending before the trial court. First

respondent instituted the suit seeking a decree for

declaration of title and for recovery of

possession. Case of first respondent was that the

plaint schedule property belong to her under Ext.A1

settlement deed executed by her husband, the

appellant, and she obtained possession of the

property on the date of Ext.A1 and since then she

has been in possession of the property and while so

in June 1990 appellant had gone abroad and the

father of the first respondent constructed the

building for her and still due to the interference

of the relatives of the appellant, she could not

R.S.A.872/2006 2

continue to live there and she was compelled to

leave the residence and live with her father and

in 1990 appellant returned back, but due to

difference of opinion between them he deserted her

and second defendant mother was only having

nominal right in the property. It was contended

that after first respondent started residing

with her father in 1990, appellant and other

respondents trespassed into the plaint schedule

property and reduced it into their possession and

though appellant cancelled Ext.A1 under Ext.B2, it

is not valid and under Ext.B2 appellant did not

derive any right and first respondent is therefore

entitled to a declaration of title as well as

decree for recovery of possession. Appellant

along with the deceased second defendant filed a

joint written statement admitting that first

respondent was his wife. It was contended that

after the marriage at different periods between

1983 to 1990 appellant was abroad and during that

R.S.A.872/2006 3

period till 1989 first respondent was residing

along with second defendant and family and

thereafter building was constructed in the plaint

schedule property by the appellant and under

Ext.A4 settlement deed appellant has title to the

plaint schedule property subject to the life intent

of second defendant and Ext.A1 settlement deed in

favour of first respondent happened to be executed

as he was under the belief that she will live with

him and though Ext.A1 was executed, first

respondent did not obtain possession of the

property and Ext.A1 did not come into effect and on

25.11.1990 when appellant returned back from abroad

first respondent and the child was not seen in the

house and appellant came to know that on 7.1.1990

she had gone along with neighbour Achankunju and is

living with him as husband and wife and therefore

on 12.9.1990 appellant complained to Sub Inspector

of Police, Ranny and Circle Inspector of Police and

appellant came to know that the relationship was

R.S.A.872/2006 4

broken and he executed Ext.B2 cancellation deed and

thereafter he filed O.P.(divorce) 9/94 and for

custody of the child O.P.(G & W) No.13/91 and as

Ext.A1 was cancelled by executing Ext.B2 on

22.6.1991, first respondent has no title to the

property and she is not entitled to the decree for

declaration or recovery of possession sought for.

Learned Munsiff on the evidence of Pws.1 to 3,

Dws.1 to 4, Exts.A1 to A4 and Exts.B1 to B4 granted

a decree for declaration of title and recovery of

possession. Appellant challenged the decree and

judgment before District Court, Pathanamthitta in

A.S.93/98. Learned District Judge on

reappreciation of evidence confirmed the findings

of learned Munsiff and dismissed the appeal. It

is challenged in the second appeal.

2. Learned counsel appearing for appellant was

heard.

3. The argument of learned counsel appearing

for appellant is that Ext.A1 is not a gift deed as

R.S.A.872/2006 5

interpreted by the courts below, but is only a

settlement deed as provided under section 2 (q) of

Kerala Stamp Act and as first respondent eloped

with a neighbour and did not fulfil the hopes of

appellant, he was compelled to execute Ext.B2

cancellation deed and therefore under Ext.A1 first

respondent cannot claim any title to the property.

It was argued that courts below should have found

on the evidence that Ext.A1 settlement deed did not

come into effect and was not acted upon and

accepted and first respondent did not obtain

possession of the property at all and therefore

findings of the courts below are to be set aside.

4. On hearing the learned counsel I do not

find any substantial question of law involved in

the appeal.

5. Though it was argued that Ext.A1 is not a

gift deed, except the nomenclature of the document

as a settlement deed, it is an outright gift deed,

as rightly found by the courts below. Learned

R.S.A.872/2006 6

Munsiff and learned District Judge on appreciation

of evidence, found that Ext.A1 gift deed was acted

upon and accepted. That factual finding cannot be

interfered by reappreciating the evidence in

exercise of the powers of this court under section

100 of CPC. Once Ext.A1 gift deed was accepted

and acted upon, by executing Ext.B2, the gift deed

cannot be cancelled and by such cancellation

appellant is not entitled to dispute the title of

the first respondent or claim any title. In such

circumstance, I find no reason to interfere with

the decree and judgment of the courts below.

Appeal is dismissed.

Learned counsel appearing for appellant then

argued that first appellant court did not rule out

the possibility of the construction of the building

in the plaint schedule property, at the expense of

the appellant and therefore appellant is to be

granted liberty to realise the amount so spent. It

is made clear that if appellant has constructed the

R.S.A.872/2006 7

building or contributed the amount for

construction of the building, the decree granted in

suit will not bar appellant from claiming the

amount, if he otherwise eligible.

M.SASIDHARAN NAMBIAR
JUDGE
tpl/-

M.SASIDHARAN NAMBIAR, J.

———————

W.P.(C).NO. /06

———————

JUDGMENT

SEPTEMBER,2006