High Court Kerala High Court

Kamalakshyamma Thankamma vs Kamalakshyamma Saraswathyamma on 11 February, 2009

Kerala High Court
Kamalakshyamma Thankamma vs Kamalakshyamma Saraswathyamma on 11 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

SA.No. 31 of 1995()



1. KAMALAKSHYAMMA THANKAMMA
                      ...  Petitioner

                        Vs

1. KAMALAKSHYAMMA SARASWATHYAMMA
                       ...       Respondent

                For Petitioner  :SRI.PIRAPPANCODE V.S.SUDHIR

                For Respondent  :SRI.R.S.KALKURA

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :11/02/2009

 O R D E R
                    THOMAS.P.JOSEPH, J
                  ==================
                      S.A.No. 31 of 1995
                  ==================
         Dated this the 11th day of February, 2008.

                        J U D G M E N T

The substantial question of law formulated for a decision is

whether the courts below are justified in relying on a wrong

description of the property in Ext.A1 to declare the respondents’

possession and enjoyment of the schedule property and whether

the courts below ought to have found that the property covered by

Ext.A1 is not the schedule property.

2. Respondents initiated the litigation seeking declaration of

their title and possession of the plaint scheduled property and for

fixation of its eastern boundary. They claimed that the suit

property which is described as seven cents in R.Sy.No. 2014/2 was

acquired by the 1st respondent as per Ext.A1, sale deed No. 2904

dated 9.6.1964 executed by the 1st appellant. It is also claimed that

the respondents have been in possession and enjoyment of the said

property paying its revenue. Respondents alleged that the

appellants destroyed the eastern boundary of the said property.

That lead to the institution of the suit. Appellants admitted the

execution of Ext.A1 by the 1st appellant but their contention is that

S.A.No. 31 of 1995 -2-

though a property as described in the schedule of Ext.A1 was

purported to be sold to the 1st respondent, what was really

intended by the parties is to convey another item of land which is

situated on the immediate east of another 10 cents belonging to

the 1st respondent situated on the south of the property referred to

in Ext.A1. Appellants denied that they destroyed the physical

boundary on the eastern side of the schedule property. Learned

Munsiff found that in view of Ext.A1, the appellants cannot dispute

the identity of the property sold, accepted the case of the

respondents and granted decree. It was directed that Ext.C2, plan

prepared by the Advocate Commissioner with the assistance of the

Surveyor will form part of the decree. Appellants challenged that

judgment and decree before the First Additional District Court

Thiruvananthapuram. Learned Additional District Judge confirmed

the judgment and decree. It is contended by the learned counsel

for appellants that the view taken by the learned Munsiff that in

view of Ext.A1 the defence of appellants in the suit is foreclosed as

they could not adduce evidence in support of their contention that

what was intended to be conveyed and actually conveyed is

another plot of land, is erroneous. Learned counsel placed

reliance on the decision in Balaprasad Asaram Charkha and

others v. Asmabi w/o Fakruddin Bohri [A.I.R. 1954 NAGPUR

S.A.No. 31 of 1995 -3-

328], Sateri Shiddappa Gadkari v. Rudrappa Shetteppa

Bachenhatti [A.I.R. 1954 BOMBAY 463] and Rikhiram

Pyarelal and another v. Ghasiram Dukalu [A.I.R. 1978

MADHYA PRADESH 189]. According to the learned counsel,

evidence on record is sufficient to show that it is a case of mistaken

identity of the property sold. Counsel for the respondents asserted

that the concurrent findings of fact by the courts below required no

interference.

3. It is seen from the judgment of the learned Munsiff that a

view has been taken that in the light of Ext.A1, it is not open to the

appellants to contend that what was sold as per Ext.A1 is not in the

property scheduled in the plaint but another plot of land. That

view stems from Section 92 of the Indian Evidence Act which

excludes oral evidence against the terms of a contract, grant or

other disposition of property or any matter required by law to be

reduced to the form of a document. The contention that there was

a common mistake regarding the description and boundaries in

Ext.A1 and what was intended to be sold is another plot of land

cannot be brought within the mischief of “terms of any such

contract, grant or other disposition of property”. Oral evidence is

admissible to prove that the expression of the contract was

contrary to the intention of the parties due to a common mistake

S.A.No. 31 of 1995 -4-

and it is possible to prove by evidence that what was intended to be

sold is not the property referred to in the document in question.

Even in the absence of a suit for rectification of the instrument as

contemplated under Section 31 of the Specific Relief Act, it is

possible for the party concerned to raise such a plea either as

plaintiff or in defence provided of course, rights of third parties

who bonafide purchased the property for consideration without

noticing the ‘common mistake’ is not involved. The decisions of the

Nagpur, Bombay and Madhya Pradesh High Courts in the cases

referred above, support that view.

4. Learned counsel for respondents contend that it is

possible to raise such a contention only if at the time when such a

defence is taken, a suit for rectification of the instrument under

Section 31 of the Specific Relief Act is not barred by limitation.

Learned counsel invited my attention to the observation in Sateri

Shiddappa Gadkari v. Rudrappa Shetteppa Bachenhatti

[A.I.R. 1954 BOMBAY 463].

5. I am unable to accept that contention of the learned

counsel. For, it is when the respondents attempted to enforce their

right under Ext.A1 which according to the appellants contain a

common mistake regarding identity of the property that the

appellants are required to take up such plea. A plea in defence

S.A.No. 31 of 1995 -5-

cannot be said to be barred by limitation. Therefore, it is open to

the appellants to show that what is conveyed by Ext.A1 is not the

suit property, but, another plot of land.

6. Now, I have to refer to the evidence adduced by the

parties. It is not disputed and proved by the respondents that the

1st appellant executed Ext.A1, for valid consideration. That, the

schedule descriptions in Ext.A1 as it stands relate to the suit

property is not very much in dispute. The contention of the

appellants is that what they sold as per Ext.A1 is not the suit

property but another item of land. This is clear from the

suggestion made to PW1, husband of the 1st respondent in cross

examination that though in Ext.A1 the property sold is described as

situated on the south of the 10 cents, the property sold for

convenient enjoyment (of the respondents) is on the east of the said

10 cents which also belonged to the first respondent. PW1 denied

that suggestion. Records reveal that the Advocate Commissioner

had identified the suit property based on the descriptions in

Ext.A1. Ext.C2 is the plan prepared by Commissioner with the

assistance of the Surveyor. In Ext.C2, the suit property (coming

within the descriptions in Ext.A1) is shown as the red shaded

portion. On its south, the 10 cents admittedly belonging to the

respondents is marked in green (in Ext.C2). On the east of the said

S.A.No. 31 of 1995 -6-

green shaded portion is another 12.625 cents which also belongs to

and is in the possession of the respondent. According to the

appellants, the property conveyed as per Ext.A1 is the yellow

shaded portion in Ext.C2. But concededly, the boundary

description in Ext.A1 did not support that contention.

7. The suit property as described in the plaint schedule

tallies with the descriptions in Ext.A1 (item No. 2) in respect of the

7 cents. The Advocate Commissioner found on measurement the

extent of the red shaded portion as 7 cents. It is seen from Ext.A2

that consequent to the transfer as per Ext.A1, 1st respondent has

been paying revenue for the 7 cents. What is now pressed into

service by the appellants is Ext.B1, a gift deed of the year 1981

executed by the 1st appellant in favour of her daughter, 2nd

appellant. Ext.B1, according to the appellants covered the suit

property also. Learned counsel contends that Ext.B1 was executed

before the institution of the suit and therefore, no oblique motives

could be attributed to the execution of Ext.B1. But fact remained

that Ext.B1 was executed in the year 1981 while Ext.A1 was

executed by the 1st appellant in favour of the respondent in the

year 1964. Therefore, whatever be the intention behind the

execution of Ext.B1, that document cannot take precedence over

Ext.A1. It is seen from Ext.C2 which again is not objected by the

S.A.No. 31 of 1995 -7-

appellants that the property comprised in R.Sy.No.2014/3 is

situated on the further south of the green and yellow shaded

portion. Ext.B1 is not sufficient to prove that what was conveyed

as per Ext.A1 is not the suit property. In this situation, it is

pertinent to note that the appellants did not produce their original

documents nor requested the Advocate Commissioner to measure

the properties based on such documents.

8. It is contended by the learned counsel for appellants that

respondent did not produce the title deeds in respect of the green

and yellow shaded portions marked in Ext.C2 and that non

production of the documents was with ulterior motives. But, the

suit is in respect of the disputed property which according to the

respondents is covered by Ext.A1. The appellants did not, at any

point of time require the respondents to produce their title deeds

in respect of the green and yellow shaded portions.

9. It is then contended that the respondents have no

possession of the disputed property, no evidence is produced by

the respondent to prove their possession and that even as per

report of the Advocate Commissioner (Ext. C1) and the evidence

given by DW2, respondent can have no possession of the disputed

property. DW2 claimed that since before 4 years of the institution

of the suit, he has been running a brick kiln in the disputed

S.A.No. 31 of 1995 -8-

property. He obtained permission for running the brick kiln from

the appellants. PW1 admitted that there is a brick kiln towards the

eastern portion of the 7 cents and that portion of the brick kiln

comes in the property admittedly belong to the appellants and

situated on the immediate east of the suit property. According to

PW1, since DW2 wanted to put up a brick kiln, he also granted

permission. Evidence of DW2 is not sufficient to hold against the

recitals in Ext.A1. It is recited in Ext.A1 that the 1st appellant

handed over possession of the 7 cents referred to therein to the 1st

respondent. It must be presumed that the respondents continue in

possession of the 7 cents. DW2 claimed that he has document to

show that he obtained permission from the appellants to put up the

brick kiln but he did not produce that document. Exts.A1 and A2

show that the respondents are in possession of the suit property.

When the appellants claimed as against the recitals in Ext.A1 that

they continue to be in possession of the suit property, it was for

them to substantiate that contention and show that the recital in

Ext.A1 was not correct. Appellants have not adduced acceptable

evidence in that respect. The statement made by the Advocate

Commissioner in Ext.C1 about what he learned about possession

cannot be accepted as the Commissioner is not expected to speak

about possession. This is a matter to be decided by the court on

S.A.No. 31 of 1995 -9-

evidence, may be including the datas if any supplied by the

Advocate Commissioner.

10. It is contended by the learned counsel for appellants that

though PW1 stated that the green and yellow shaded portions and

the red shaded portion in Ext.C2 lie contiguous, Exts.C1 states that

the green and yellow shaded portions lie within specified

boundaries. According to the learned counsel, that is an indication

that the red shaded portion is not in the possession of the

respondents. The Advocate Commissioner has stated in Ext.C1

that the first respondent has his residential building with other

structures in the green shaded portion. A boundary between the

red shaded (suit property) and the green shaded portion is not

inconsistent with the claim of the respondents.

11. It is true that it was open to the appellants to raise a

contention as made by them even without a separate suit for

rectification of the instrument under Section 31 of the Specific

Relief Act. But it is important to remember that in spite of the

appellants claiming that there is a wrong description of the

property in Ext.A1 no attempt was made by them to correct that

mistake in Ext.A1 of the year 1964 in appropriate proceedings till

they raised a contention to that effect in the suit filed in the year

1984. It is difficult to think that in spite of getting Ext.A1 in the

S.A.No. 31 of 1995 -10-

year 1964, respondents remained idle till 1984 without trying to

get possession of the property covered by Ext.A1. Courts below

concurrently found that what is conveyed as per Ext.A1 is the suit

property marked in red shade in Ext.C2. It is also found that AB

line is the boundary between the suit property marked in red shade

in Ext.C2 and the property belonging to the appellants on its east.

There is no reason to interfere with the concurrent findings

entered by the courts below.

12. I make it clear that I am not not interfering with the

observation made by the learned Munsiff regarding the right if any

of the appellants to move against the 12.625 cents with whatever

defence that may be available to the respondents.

Appeal fails. It is dismissed. No Costs.

THOMAS.P.JOSEPH, JUDGE

rhs