High Court Kerala High Court

Josephine Manuel vs Padmini on 27 March, 2008

Kerala High Court
Josephine Manuel vs Padmini on 27 March, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RSA.No. 284 of 2008()


1. JOSEPHINE MANUEL D/O LATE JOSEPH MANUEL,
                      ...  Petitioner

                        Vs



1. PADMINI, W/O RAJESH, LAKHS VILASAM,
                       ...       Respondent

2. RAMESH, LAKSHMI VILASAM, PAYYAPPILLY

3. C.P.. NARAYANAN, AUTO DRIVER, CHATHIKKAD

4. P.J.JOHN, S/O P.C.JOSEPH @ KOCHUPAPPU,

                For Petitioner  :SRI.P.V.JAYACHANDRAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :27/03/2008

 O R D E R
              M.SASIDHARAN NAMBIAR,J.
            ===========================
             R.S.A  NO. 284    OF 2008
            ===========================

      Dated this the 27th day of March, 2008

                     JUDGMENT

Plaintiff in O.S.No.2024/2001 on the file of

Munsiff Court, Ernakulam is the appellant.

Defendants are the respondents. The suit was filed

for a permanent prohibitory injunction restraining

respondents from trespassing into the plaint A

schedule property or destroying the western

boundary of the property and also bringing or

parking any vehicle into the plaint A schedule

property and also to allow appellant to construct

the boundary wall separating plaint A schedule

property from plaint B and C schedule properties

after fixing the boundary. The case of the

appellant was that under Ext.A1 sale deed, plaint A

schedule property was purchased by the appellant on

24.1.1980 and under the sale deed she obtained 23

cents in survey No.938/2 and 939/2 inclusive of the

excess land in the possession of assignors Radha

R.S.A.284/2008 2

Bai and Gopala Krishna Mallan and plaint B

schedule property belongs to respondents 1 and 2

and plaint C schedule property to third respondent

and plaint D schedule property to fourth respondent

and respondents have no right to trespass into the

plaint A schedule property or to encroach upon any

portion of the property and they are to be

restrained by a permanent prohibitory injunction.

It was also contended that as there is dispute with

regard to the boundaries separating plaint A

schedule property from the remaining plaint B C

and D schedule properties of respondents,

boundaries are to be fixed. Respondents resisted

the suit contending that appellant does not have

right over 23 cents of the property and she

obtained only 20 cents of the property and

appellant is not entitled to a decree in respect of

the additional 3 cents of the property and is also

not entitled to fix the boundary inclusive of the

additional 3 cents.

2. Learned Munsiff on the evidence of Pw1,

Dws.1 to 6, Exts.A1 to A6, B1, C1 and C1(a)

dismissed the suit holding that though under

R.S.A.284/2008 3

Ext.A1 appellant obtained 23 cents of the property

under Ext.A2, the assignors of appellant obtained

only 20 cents and Ext.A2 does not show that any

excess land that what was covered under Ext.A2 was

obtained by the assignors of appellant and

appellant is not entitled to claim 23 cents as

shown in plaint A schedule property and she is also

not entitled to get the boundary fixed in respect

of 23 cents. The suit was dismissed. Appellant

challenged the judgment before District Court in

A.S.362/2005. Learned District Judge on

reappreciation of evidence confirmed the findings

of learned Munsiff and dismissed the suit. It is

challenged in the second appeal.

3. Learned counsel appearing for appellant was

heard.

4. The argument of learned counsel is that as

the suit is one for fixation of the boundary when

it is found that Commissioner has not properly

fixed the boundaries in Ext.C1 plan, after proper

measurement, the suit should not have been

dismissed and instead Commissioner should have

been directed to identify the property correctly

R.S.A.284/2008 4

and demarcate the same and therefore judgment of

the courts below is not sustainable.

5. on hearing the learned counsel, I do not

find that any substantial question of law is

involved in the appeal.

6. The right and possession of the appellant

to the property covered under Ext.A1, to the extent

of the property covered under Ext.A2, is not

disputed. What is contended by appellant was that

though under Ext.A2, her assignors Radha Bai and

Gopala Krishna Mallan obtained only 20 cents they

were in possession of 3 cents of excess land which

was transferred in favour of the appellant under

Ext.A1 and appellant is entitled to get a decree in

respect of the additional 3 cents. As rightly

found by courts below appellant is only entitled to

get the boundary fixed in respect of the property

belonging to her. If appellant has no title to the

additional extent of the property, she is not

entitled to get the boundaries fixed including the

excess land and to include that portion of the

property within her property. Though Ext.A1 shows

that property transferred thereunder is 23 cents

R.S.A.284/2008 5

inclusive of 20 cents covered under Ext.A2 and

excess land, Ext.A2 the assignment deed whereunder

the assignors obtained title to the property

transferred under Ext.A1 shows that they obtained

title to only 20 cents. There is no evidence to

prove the assignors of the appellant obtained title

to any additional extent than the property covered

under Ext.A2, Therefore eventhough Ext.A1 shows a

larger extent than what is covered under Ext.A2

appellant cannot claim title to the excess land.

As rightly found by courts below appellant cannot

get the boundary fixed in respect of the additional

3 cents of the property or a decree for injunction.

Appeal is dismissed in limine.

M.SASIDHARAN NAMBIAR
JUDGE
tpl/-

M.SASIDHARAN NAMBIAR, J.

———————

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

———————

JUDGMENT

SEPTEMBER,2006