High Court Kerala High Court

K.Vasudeva Bhat vs Ishwara Bhat on 7 June, 2010

Kerala High Court
K.Vasudeva Bhat vs Ishwara Bhat on 7 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

AS.No. 625 of 1998(A)



1. K.VASUDEVA BHAT
                      ...  Petitioner

                        Vs

1. ISHWARA BHAT
                       ...       Respondent

                For Petitioner  :SRI.K.G.GOURI SANKAR RAI

                For Respondent  :SRI.S.V.BALAKRISHNA IYER (SR.)

The Hon'ble MR. Justice M.N.KRISHNAN

 Dated :07/06/2010

 O R D E R
                      M.N. KRISHNAN, J.
                   ...........................................
                        A.S.NO.625 OF 1998
                  .............................................
             Dated this the 7th day of June, 2010.

                         J U D G M E N T

This is an appeal preferred against the final decree

passed by the Subordinate Judge’s Court, Kasaragod in

I.A.No.719/1995 in O.S.No.141/1990. As per the preliminary

decree for partition, 6 out of 15 shares is set apart to the

share of the plaintiffs and remaining shares are set apart for

the share of the defendants. The court after consideration of

the Commissioner’s report alloted the property described in

share list No.1 to the share of the plaintiffs and the property

described in share list No. 2 of the Commissioner’s report

be allotted to the share of the 8th defendant and the

property comprised in R.S.No.598/2A3 in Ext.C1 be allotted

to D4 and D7 jointly. The court also directed the 8th

defendant to pay at the rate of Rs.3,355/= towards the share

of income for three years prior to the date of suit and from

the date of suit till appointment of the receiver. There is

also a provision for equalization of the shares.

2. I had perused the order passed by the learned

: 2 :
A.S.NO.625 OF 1998

Subordinate Judge in the final decree proceedings. The

court referred to the Commissioner’s report as well as

objection filed by the parties. There is a contention that

division of the property comprised in RS.558/1 in north south

direction was highly unequal. The court had considered

the lie of the lane and ultimately had passed the order. I

do not find any error committed by the Commissioner and

acceptance of the same by the court regarding the

allotment.

3. The learned counsel for the appellant very strongly

argued before me that the Commissioner was not correct in

fixing the income in the manner in which he has done it. The

suit was filed on 19.10.1990 and a receiver has taken

possession of the property in October 1995. As per the

preliminary decree, mesne profit is liable to be paid by the

plaintiffs three years prior to the institution of the suit and

till the date of appointment of the receiver. Suppose the

date is taken as 19.10.1990, from 19.10.1987 to 19.10.1990

three years past profits have to be paid. During the

pendency of the suit 5 years’ profits had to be paid till

: 3 :
A.S.NO.625 OF 1998

October 1995. The Commissioner had inspected the property

and was able to find 366 arecanut trees and 8 coconut

trees in that property. Whether more number of trees

were available and when it got withered away are only

guess work and so it is desirable that the number of trees

pointed out by the Commissioner at 366 arecanut trees can

be taken into consideration for the purpose of this case.

Immediately after the institution of the suit as there had

been some attention previously, it would have been better.

So I compartmentalise the period of 8 years into two

durations. For the first 4 year, I fix the number of trees at

366, yield at 150 areacanut per tree, price at 15 Ps per

arecanut and set apart 40% for cultivation expenses. When

this is done, the amount will come to Rs.5,781/= for each

year. For the next 4 year, I take the number of trees at

366, yield at 125 arecanut per tree, value at 20 Ps per

arecanut and 40% deduction as cultivation expenses, the

amount will come to Rs.6,330/-. 6 out of 15 shares due to the

plaintiffs during the first 4 year will be Rs.2,312/= and the

next four years at Rs.2,532/=. That is 9248+10128 making

: 4 :
A.S.NO.625 OF 1998

a total of Rs.19,376/= as profits from 19.10.1987 till

19.10.1995. So the order under appeal requires

modification only in that regard and in all other aspects, the

mode of allotment etc are confirmed.

The appeal is disposed of accordingly.

M.N. KRISHNAN, JUDGE.

cl

: 5 :
A.S.NO.625 OF 1998

M.N. KRISHNAN, J.

…………………………………….
A.S.NO.625 OF 1998
………………………………………
7th day of June, 2010.

J U D G M E N T