High Court Kerala High Court

Jose vs Kuriappan on 19 November, 2009

Kerala High Court
Jose vs Kuriappan on 19 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RSA.No. 1129 of 2009()


1. JOSE, AGED 54 YEARS,
                      ...  Petitioner
2. SALEENA, AGED 50 YEARS,W/O.THEKKEKARA

                        Vs



1. KURIAPPAN, AGED 73 YEARS,
                       ...       Respondent

2. CHIRIYAKKU, S/O.THEKKEKARA VAREED,

3. WILLIAMS, AGED 48 YEARS,

4. MOHANAN, AGED 45 YEARS, S/O.CHIRIYAKKU,

5. THOMAS, AGED 42 YEARS, S/O.CHIRIYAKKU,

6. EDISON, AGED 39 YEARS, S/O.CHIRIYAKKU,

7. JISON, AGED 37 YEARS, S/O.CHIRIYAKKU,

8. DAVIS, S/O.LATE KURIAPPAN,

9. VARGHESE,  S/O.LATE KURIAPPAN,

10. AMMU, D/O.LATE KURIAPPAN,

11. THOMAS, S/O.LATE KURIAPPAN,

                For Petitioner  :SRI.THIYYANNOOR RAMAKRISHNAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :19/11/2009

 O R D E R
                              THOMAS P. JOSEPH, J.
                             --------------------------------------
                                R.S.A.No.1129 of 2009
                             --------------------------------------
                   Dated this the 19th day of November, 2009.

                                       JUDGMENT

The Second Appeal arises from judgment and decree of learned District

Judge, Thrissur in A.S.No.119 of 2004 confirming dismissal of O.S.No.915 of

1995 by learned II Additional Sub Judge, Thrissur. That was a suit filed by the

appellants on 24.7.1995 seeking injunction against the respondents trespassing

into the schedule room. Appellants claimed that under a rental arrangement

with respondent No.1, they have been in possession of the said room and

continued to be so on the date of suit. They claimed that the shoproom was

used for their hardware business (conducted elsewhere) and when they

stopped the business, they used the said shoproom to keep hardware items

valued around Rs.10,000/-. Alleging trespass in to the said shoproom by the

respondents, appellants filed the suit for decree for prohibitory injunction.

Respondents contended that though there was a tenancy in favour of appellants

in respect of the shoproom it was surrendered in favour of respondent No.1 in

February, 1995 followed by respondent No.1 entrusting the said room to

respondent No.2 as per Ext.B2, rent deed dated 1.7.1995. In the meantime

there was an attempt on the part of appellants to amend the plaint alleging that

after institution of the suit respondents trespassed into the schedule room and

dispossessed him. Learned Sub Judge was not impressed by that application

and dismissed the same. Learned Sub Judge after consideration of the

RSA No.1129/2009

2

evidence held that appellant was not able to prove his case either by

documentary or oral evidence and non-suited him. Learned District Judge

confirmed judgment and decree of the trial court. Hence this Second Appeal.

Substantial questions of law urged before me is whether dismissal of

I.A.No.4903 of 1996 (for amendment of plaint) by the trial court on the ground

that amendment if allowed would change the character and nature of the suit is

legal and proper and whether finding of the courts below that appellants had no

possession of the suit property is not legally sustainable. Learned counsel for

appellants stressing the above point contended that courts below ought to have

considered the documents and that even the report of the advocate

commissioner revealed that as per the records respondent No.2 started his

business in the scheduled room from 17.8.1995 onwards.

2. That there was tenancy in favour of appellants in respect of the

shoproom is not disputed by the respondents. Even according to the appellants

they used the said shoproom for keeping hardware items and when they stopped

the business the hardware items were kept in the room. It is not disputed that

business was stopped much prior to the institution of the suit. Exts.A1 and A2

are produced by the appellants to show that they are in possession of the

shoproom on the date of suit. Respondent No.1, to evict another tenant from

the adjoining room filed R.C.P.No.14 of 1991 in the court of learned Rent

Controller, Thrissur and gave evidence as PW1 in that case. Ext.A1 is the

certified copy of deposition of PW1 in that case given on 5.1.1995. In Ext.A1,

RSA No.1129/2009

3

respondent No.1 stated that he has no other room in his possession in that

building (as on 5.1.1995). Ext.A2 is the certified copy of memorandum of

appeal preferred against dismissal of R.C.P.No.14 of 1991 where also

respondent No.1 contended that he has no other room in his possession in the

building where the shoproom is situated. Contention advanced by learned

counsel is that Exts.A1 and A2 would reveal that respondent No.1 was not

having possession of the shoproom on the date of the present suit as

contended by him.

3. Courts below found that Exts.A1 and A2 cannot help the

appellants. The reason is that according to the respondents surrender of

tenancy of the shoproom was in February, 1995 while Ext.A1, deposition was

given by respondent No.1 prior to that on 5.1.1995. On that day he was

justified in deposing that he had no other room in the same building in his

possession. So far as Ext.A2, memorandum of appeal in R.C.A.No.29 of 1995 is

concerned, that was preferred on 27.5.1995 much after the alleged surrender of

the shoproom in favour of respondent No.1 in February, 1995. That was

explained by DW1, respondent No.1 stating that his counsel at the time of

preferring the appeal memorandum just carried over what was stated in

R.C.P.No.14 of 1991 filed much before the alleged surrender of the room by the

appellants in his favour in February, 1995. That explanation was accepted by

the courts below on the facts and evidence.

4. Now I shall come to the report of advocate commissioner.

Commissioner inspected the scheduled room on 9.12.1995 and stated that as

RSA No.1129/2009

4

per the records respondent No.2 started business in the said room from

17.8.1995 onwards ( Ext.B1, rent deed executed by respondent No.2 in favour

of respondent No.1 is dated 1.7.1995). I do not find anything strange in that the

rent deed is dated 1.7.1995 and respondent No.2 started business only on

17.8.1995. It is relevant to note that appellants who claimed possession of the

shoproom on the date of institution of suit did not then take out a commission.

Apart from that, appellants did not prefer any complaint before the police

regarding the alleged trespass into the scheduled shoproom and loss of

hardware items kept therein. It is also pertinent to note that appellants did not

produce any evidence to show that hardware items worth about Rs.10,000/- had

been kept in the shoproom even on the date of institution of suit. They could

have proved that taking out a commission. Courts below observed that if the

hardware items kept in the shoproom were removed by the respondents, in the

normal course appellants would have preferred a complaint against them before

the police. It is in these circumstances courts below refused to find in favour of

appellants. That finding rest on proper appreciation of the evidence and cannot

said to be perverse. Hence no substantial question of law is involved.

5. So far as dismissal of I.A.No.4903 of 1996 for amendment of the

plaint to recover possession of the property is concerned, evidence did not

reveal that appellants had possession of the shoproom on the date of

institution of suit. It is not the case of appellants that they lost possession of

the shoproom prior to the institution of suit. In such situation, dismissal of

I.A.No.4903 of 1996 cannot be said to be illegal. On going through the

RSA No.1129/2009

5

judgments under challenge and hearing learned counsel for appellants I do not

find any substantial question of law involved in this Second Appeal requiring its

admission and issue of notice to the respondents.

The Second Appeal is dismissed in limine.

THOMAS P.JOSEPH,
Judge.

cks