High Court Kerala High Court

K.P.Subhakaran vs Chalil Sreedharan on 10 August, 2010

Kerala High Court
K.P.Subhakaran vs Chalil Sreedharan on 10 August, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RSA.No. 151 of 2010(B)


1. K.P.SUBHAKARAN, S/O.K.K.KUNHIRAMAN,
                      ...  Petitioner
2. V.P.CHANDRAN, S/O.V.P.APPA, AGED 51
3. K.P.GANGADHARAN, S/O.K.KUNHIRAMAN,
4. K.P.SHANMUGHAN, S/O.K.KUNHIRAMAN,

                        Vs



1. CHALIL SREEDHARAN, S/O.KUNHIRAMAN,
                       ...       Respondent

                For Petitioner  :SRI.P.U.SHAILAJAN

                For Respondent  :SRI.GRASHIOUS KURIAKOSE(CAVEATOR)

The Hon'ble MR. Justice P.BHAVADASAN

 Dated :10/08/2010

 O R D E R
                          P. BHAVADASAN, J.
               - - - - - - - - - - - - - - - - - - - - - - - - - - -
                        R.S.A. No. 151 of 2010
              - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
            Dated this the 10th day of August, 2010.

                                 JUDGMENT

The defendants in O.S. 272 of 2003 before the

Munsiff’s court, Kuthuparamba, who suffered decree at

the hands of trial court as well as lower appellate court

are the appellants. The parties and facts are hereinafter

referred to as they are arrayed before the trial court.

2. The plaintiff claimed to be the absolute

owner in possession and enjoyment of the property,

which he acquired as per Ext.A1 dated 2.5.1980. The

property has access to road on two sides. According to

the plaintiff, the defendants approached him and wanted

him to provide a way through his property to have

access to their property. The plaintiff was not inclined to

accept the request. It is stated that the defendants

threatened him that they would cut open a way through

R.S.A.151/2010. 2

his property. Plaintiff has no other option but to approach

the court for appropriate reliefs.

3. The defendants resisted the suit. Defendants

1, 3 and 4 are the brothers of the wife of the plaintiff. It is

pointed out that the plaintiff has suppressed material facts

and he is not entitled to any relief. According to the

defendants, the only passage to their house was through the

property owned by the plaintiff, which gave access to these

defendants to the public road on the eastern side. The road

which runs through the property of the plaintiff has a width

of three metres and had infact used by Kunhiraman, the

predecessor in interest of the defendants and the members

of his family. By virtue of Ext.B1 partition deed dated

4.2.1993, the property, which belonged to Kunhiraman was

partitioned among his legal heirs. One of the shares was

allotted to the wife of the plaintiff. In the partition deed, it is

specifically stated that in continuation of the existing way, a

portion of the property is left in common to be used as a

way. It is pointed out by the defendants that this is the only

R.S.A.151/2010. 3

means of access to their property and they have been using

it for a long period. They claimed both prescriptive right of

easement and easement by necessity. They prayed for a

dismissal of the suit.

4. The trial court raised necessary issues for

consideration. The evidence consists of the testimony of

P.Ws.1 and 2 and the documents marked as Exts.A1 to A4.

The defendants had D.Ws.1 and 5 and had Exts. B1 to B8

marked. Exts.C1 to C2(a) are the commission reports and

plans. Exts.X1 and X1(a) are third party exhibits.

5. On a consideration of the evidence before it,

the trial court came to the conclusion that the defendants

have failed to establish a right of way through the property

owned by the plaintiff and therefore a decree was granted in

favour of the plaintiff. Defendants carried the matter in

appeal as A.S.23 of 2006 before the Sub Court, Thalassery.

The said court after careful consideration of the evidence in

the case confirmed the findings of the trial court. Hence this

Second Appeal.

R.S.A.151/2010. 4

6. The following questions of law are seen

formulated in the Memorandum of Second Appeal:

“(1) Whether the pleading of plaintiff in O.S.

No.272 of 2003 before the Munsiff’s Court,

Kuthuparamba and his evidence before the court

can be accepted to pass a decree in favour of him.

(2) Whether there is any suppression of

material facts in the plaint and the suppression

alleged by the defendants are sufficient enough to

deny the discretionary relief of injunction prayed

by the plaintiff.

(3) Whether any legal presumption can be

made that a road is existing through the plaint

schedule property on the basis of the recital in

Ext.B1, which was also signed by the plaintiff’s

wife, keeping a common way to the different plots,

as a continuation of the way through the plaintiff’s

property.

(4) Whether the identification of the plaint

schedule property is a material question in a suit

for injunction and whether the plaint schedule

property is properly identified in this case.

(5) Whether there is any legal ground to pass

a decree in favour of the plaintiff in this case.

R.S.A.151/2010. 5

(6) whether the pleadings in the written

statement and the evidence of the defence

witnesses are sufficient to establish their case of

easement by prescription and also by necessity.

(7) Whether the acts of defendants using the

plaintiff’s property as a continuation of the

passage stated in Ext.B1 amounts to trespass.

(8) Whether the judgment and decree

passed in A.S. No.23/06 by the Sub Court,

Thalassery is judicially correct and is there any

procedural irregularity.”

7. Learned counsel appearing for the appellants

pointed out that the courts below have erred in law in

decreeing the suit in favour of the plaintiff. According to

learned counsel, there is clear evidence to show that there

was a way running through the property of the plaintiff

starting from the main road on the east going towards west

and providing access to the defendants to their properties.

That road has been in existence for a long time and used

even by the predecessor in interest of the defendants. The

commission report clearly supports the existence of the way

R.S.A.151/2010. 6

and its use was also established by evidence. The courts

below were not justified in coming to the conclusion that the

way was a newly laid one and that the defendants have no

manner of right to use any portion of the plaintiff’s property

as a way. According to learned counsel, the findings are

clearly unsustainable both on facts and in law.

8. Learned counsel appearing for the respondent

on the other hand submits that the courts below were fully

justified in decreeing the suit. Even though the defendants

claim right of way through the property of the plaintiff, they

were unable to establish the same. It is clearly found that

the way now seen through the property of the plaintiff was a

newly laid one and there was no justification for the

misdeeds of the defendants. Learned counsel also pointed

out that both the courts below have considered whether the

defendants are entitled to use any portion of the property

of the plaintiff as a way on the basis of either easement by

necessity or easement by prescription, and came to the

conclusion that the defendants are not entitled to any such

R.S.A.151/2010. 7

right. Accordingly, it is contended that no grounds are made

out to interfere with the judgments and decrees of the

courts below.

9. The dispute in this case relates to a pathway.

Ext.C2, which is a comprehensive sketch shows the lie of the

properties. There is a road lying on the eastern side of the

plaintiff’s property running north-south. The plaintiff would

say that there is no way through his property. But the

defendants would say that there does exist a road starting

from the main road on the eastern side and running towards

west ending with the property of the second defendant.

There was a pathway, which runs to the property of the

fourth defendant also. It is significant to notice that the

defendants claim the right to use the way on the ground of

easement by necessity and on the ground of prescriptive

right of easement.

10. It is the case of the plaintiff that no way ever

existed through his property and the way now noticed by

R.S.A.151/2010. 8

the Commissioner is a newly laid one. The commission

report do indicate that the way was recently laid.

11. One has to notice that the plaintiff purchased

the property as per Ext.A1 dated 2.5.1980 from one

Kunhiraman, who is none other than the predecessor in

interest of the defendants. It has come out in evidence that

Kunhiraman and his family thereafter was residing on the

western side of the plaint schedule property and they had

means of access to that property other than through the

property sold to the plaintiff. Therefore at that point of time

it could not be said that Kunhiraman had any necessity to

use any portion of the property transferred to the plaintiff by

way of easement by necessity for the reason that

Kunhiraman had other means of access.

12. There are two commission reports, namely,

Exts.C1 and C2. Both the reports show that the way claimed

by the defendants is a recently laid one and the report gives

reasons for reaching such a conclusion.

R.S.A.151/2010. 9

13. Considerable reliance was placed by the

defendants on Ext.B1 document, which is a partition deed of

the year 1993. One of the signatories to the document is

the wife of the plaintiff. Relying on a recital in the said

document, it is contended that there was a way running

through the property of the plaintiff. In the said document,

it is mentioned that the portion of the property, that is

brought for partition is left in common to be in continuation

of the already existing way.

14. Both the courts below have noticed that the

plaintiff is not a party to Ext.B1 and therefore he is not

bound by the recitals therein. Apart from the above fact,

another aspect may also be noticed. Ext.A1 shows that

there was a partition in the family of the defendants and the

executants were given their due shares. The document

shows that three of the sharers have got direct access to the

way on various sides of the properties allotted to them.

Some of those persons are the defendants herein. It is

therefore very clear that at the time of entering into Ext.B1

R.S.A.151/2010. 10

document the sharers had access to their property through

other means. It is also significant to note that Kunhiraman

while transferring the property to the plaintiff as per Ext.A1

document did not reserve any right to himself to use any

portion of the property sold as a pathway. There is absolute

want of evidence to show that simultaneously with the sale,

it became necessary that Kunhiraman needed to have

access through the property sold to the plaintiff as there are

no other access. In fact the evidence shows that the

balance property retained by Kunhiraman had direct access

from the northern side.

15. It is extremely doubtful whether there is a

way as alleged by the defendants running through the

property of the plaintiff. Even assuming that there is a way,

the question that arises for consideration is whether the

defendants have any manner of right to use the same. As

already noticed, Kunhiraman, after selling the property to

the first plaintiff has retained the balance property. That

property, even according to the defendants, had an access

R.S.A.151/2010. 11

from the northern side. It was that property, that was

partitioned in the year 1993. If at all any way is provided in

the 1993 partition deed, it is to run through the property of

the sharers, who have been given shares under the

document. If as a matter of fact by the partition of the year

1993, if anyone of the sharers have any property without

access, there is no obligation on the part of the plaintiff to

provide a pathway. What is significant is that at the time

when Ext.A1 document was executed in favour of the

plaintiff, there was no absolute necessity to use any portion

of the property sold as a way to gain access to the outside

world. Therefore the claim based on easement by necessity

has necessarily to fail.

16. It will be useful to refer the evidence of D.W.1

in this regard. It is admitted by him that when the

properties were divided in 1993, the property that was

partitioned had access to the outside world through other

means. The defendants have no case that at that time there

was any necessity to use any portion of the plaintiff’s

R.S.A.151/2010. 12

property as a way. D.W.1 would say that he had no

knowledge whether his father had made any claim for

easement by necessity over any portion of the property

owned and possessed by the plaintiff. D.W.1 would say that

he came to know about the suit when the commissioner

comes to visit the place. One cannot overlook the criticism

levelled against the commissioner for being a member of the

office from which there was appearance for one of the

defendants. The criticism is without any basis whatsoever.

17. Coming back to the evidence of D.W.1, he has

stated that Kunhiraman, his predecessor in interest, who had

sold the property to the plaintiff as per Ext.A1 document,

had not retained any portion of that property for any

purpose. There is nothing to indicate that at the time of sale

Kunhiraman had asserted any way through the property of

the plaintiff by way of necessity. If that be so, the

defendants cannot also claim the same.

18. What now remains to be considered is the

claim regarding prescriptive right of easement. At the

R.S.A.151/2010. 13

outset itself, one may notice that the commission reports

indicate that the pathway was recently laid. The records

indicate that even after an interim order was issued by the

trial court, the defendants continued their misdeeds. They

alleged to have widened the pathway.

19. The partition among the defendants was of

the year 1993. Since it is not shown that the predecessor in

interest of the defendants had ever used any portion of the

plaintiff’s property as a pathway, the use of the portion of

the property of the plaintiff as a pathway can arise only after

the partition Ext.B1 of the year 1993. If that be so, the

defendants have not been using the disputed way for the

statutory period.

20. It could thus be seen that the defendants can

claim to use any portion of the property of the plaintiff

neither by way of easement by necessity nor as easement

by prescription. The findings of the courts below to that

effect are fully justified. No grounds are made out to

R.S.A.151/2010. 14

interfere with the judgments and decrees of the courts

below.

This appeal is without merits and it is accordingly

dismissed. There will be no order as to costs.

P. BHAVADASAN,
JUDGE

sb.