High Court Kerala High Court

Koolivathakkal Karikkan Manni vs Karikkan Kannan on 9 December, 2010

Kerala High Court
Koolivathakkal Karikkan Manni vs Karikkan Kannan on 9 December, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

SA.No. 834 of 1990()



1. KOOLIVATHAKKAL KARIKKAN MANNI
                      ...  Petitioner

                        Vs

1. KARIKKAN KANNAN
                       ...       Respondent

                For Petitioner  :SMT.A.C.VIDYA

                For Respondent  :SRI.P.M.PAREETH

The Hon'ble MR. Justice HARUN-UL-RASHID

 Dated :09/12/2010

 O R D E R
                      HARUN-UL-RASHID,J.
              -------------------------------
                      S.A. NO.834 OF 1990 &
                       LA.A.NO.334 OF 1990
              -------------------------------
             DATED THIS THE 9TH DAY OF DECEMBER, 2010

                            JUDGMENT

The substantial questions of law formulated in the

appeal are as follows:

“A) In as much as the children of the
deceased Paru and Koran are admittedly not parties
to the suit O.S.No.142/1963 and E.P.No.194/66
would Ext.B2 sale certificate dated 31/1/1967
relating to intermediary right in any way affect the
rights of plaintiffs and lst defendant over the
property under Ext.A2 marupat?

B) Would Ext.B2 sale certificate in
E.P.No.194/1966 in O.S.No.142/1963 give
possession of the property to the auction purchaser
without delivery pursuant to the sale certificate?

C) What is the right obtained by the
auction purchaser under Ext.B2 sale certificate?

D) In as much as the assignor says that
the property was already in the possession of the 2nd
defendant as a lessee under him can Ext.B1
assignment of 1973 convey any right to 2nd
defendant since under the Kerala Land Reforms
Act the intermediary rights vested in the

-2-
S.A.No.834/90 & LAA.N.334/90

Government as on 1/1/1970?

E) Is the oral lease mentioned in Ext.B1
not hit by Section 74 of the Kerala Land Reforms
Act in as much as the assignor of Ext.B1 admittedly
obtained Ext.B2 sale certificate only in 1967?

F) In the facts and circumstances of the
case, are the courts below legally right in holding
that the plaintiff and lst defendant are not joint
owners and consequently dismissing the suit?”

2. Plaintiffs in O.S.No.40/1982 on the file of the

Munsiff’s Court, Taliparamba are the appellants. The appeal is

directed against the judgment and decree in A.S.No.3/1988 on the

file of the Sub Court, Payyannur. The suit was filed for partition.

Plaintiffs, four in number, prayed that the plaint schedule property

be divided into 5 equal shares by metes and bounds and 4 such

shares be allotted to them with future mesne profits. The suit was

dismissed by the trial court holding that the plaint schedule

property is not partible. The Appellate Court confirmed the decree

and judgment passed by the trial court. The plaintiffs preferred

-3-
S.A.No.834/90 & LAA.N.334/90

S.A.No.834/1990 challenging the decree and judgment in

A.S.No.3/1988. This Court by judgment and decree dated 23rd

November, 2000 allowed the appeal and set aside the decree and

judgment passed in A.S.No.3/1988. The legal heirs of the lst

defendant preferred a Special Leave Petition. The Apex Court

granted leave and registered the appeal as Civil Appeal

No.613/2003. By order dated 10th December, 2009 the Apex Court

set aside the judgment of this Court and remanded the case to this

Court for fresh orders. The Apex Court held that the procedure

adopted by the High Court in not formulating the substantial

questions of law is not in accordance with Section 100 C.PC. and

therefore without going into the merits of the claim made by both

sides the Apex Court set aside the impugned judgment of this Court

and remitted the case for fresh disposal. Accordingly, the second

appeal was heard again for disposal afresh.

3. The plaintiffs’ case is as follows: The plaint schedule

-4-
S.A.No.834/90 & LAA.N.334/90

property is an extent of 94 cents in Sy.No.26/1 and 26/2 of

Morazha amsom Kanool desom. The plaint schedule property was

originally possessed and enjoyed by one Kurankunnil Kannan on

kuzhikanam right under the jenmi Kadamberi Devaswom and on

the death of Kannan, his only son Neelankol Koran enjoyed the

property. On the death of Koran, his rights are devolved on his

wife Paru and their children. The plaintiffs and the lst defendant

are the children of Paru and Koran. After the death of Paru, her

rights in the plaint schedule property also devolved on her children.

The plaintiffs and the lst defendant are in joint possession of the

property and therefore the plaintiffs are entitled to 4/5 share and

the lst defendant is entitled to 1/5 share.

4. The 2nd defendant is the wife of the lst defendant. A

joint written statement was filed by the defendants. The gist of the

contentions are as follows: It is admitted that the plaintiffs and the

lst defendant are the children of Koran and Paru. It is averred that

-5-
S.A.No.834/90 & LAA.N.334/90

Kannan, who is the grandfather of plaintiffs and the lst defendant,

assigned his right in favour of one Ali and that Koran, the father of

plaintiffs and lst defendant got the property under the said Ali on

kuzhikanam pattom kudiyirippu right. It is further stated that on the

death of Koran, his rights devolved on Paru and lst defendant and

thus they were in possession of the property. While so, Paru,

plaintiffs and the lst defendant surrendered their right over the

property to the intermediary by a registered release deed.

5. The defendant denied the plaint averment that the

plaint schedule property was in the possession of Kannan as a

tenant under Kademberi Devaswom. It is also averred that

Kademberi Devaswom filed O.S.No.142/1983 against the

intermediary and others for arrears of rent and purappad. In

execution of the decree the plaint schedule’ property was put in

court auction and one Raghavan bid the property and obtained sale

certificate. It is stated that the auction purchaser got possession of

-6-
S.A.No.834/90 & LAA.N.334/90

the property after delivery and the 2nd defendant purchased the

property from Raghavan as per registered assignment deed dated

26/7/1973 and thus the defendants are in possession and enjoyment

of the plaint schedule property as of right. The extent of property

assigned is 61 cents in R.S.No.26/1 and 26/2. The 2nd defendant

purchased the jenm right from the Land Tribunal as per the order in

OA.No.26126/1975. It is also averred that the remaining extent

was also in the possession of the 2nd defendant as per an oral lease

obtained from the intermediary. The trial court on the basis of

assignment deed dated 26/7/1973 held that the property belongs to

the 2nd defendant and the same is not partible and hence the suit was

dismissed by judgment and decree dated 20/8/1987. The trial court

noted that the the defendants admitted that Neelankol Koran was in

possession of the property and then the burden is on them to prove

their case. The trial court considered the question as to what was

the right that Koran had in the plaint property. The trial court also

-7-
S.A.No.834/90 & LAA.N.334/90

considered Exts.B8 and A2, which are documents executed at the

earlier point of time. Ext.B8 (X1) is a release deed executed on

2/4/1940 by Paru on her behalf and also on behalf of her minor

children in favour of intermediary Sri Avvokker Mappila. As per

Ext.B8, verumpattom right over the property extending to 1 acre

and 33 cents was surrendered and on the very same day Paru

executed Ext.A2 marupat in favour of Avvokkar Mappila and thus

got back the released right. The trial court held that though Ext.A2

is termed as marupat, the recitals of the same would show that it is

only a verumpattom. It was held that as per Ext.A2 Paru got only

melpattom right over the house, well, one coconut tree and one

jack tree. What was released by Ext.B8 was the very same property

got back by Ext.A2 marupat. So no much significance can be

attributed to the said documents. The execution of release deed and

the marupat simultaneously (Exts.B8 and A2) on the very same day

is to avoid parting with the possession of the property by Paru and

-8-
S.A.No.834/90 & LAA.N.334/90

her children. The trial court on the basis of Ext.A2 held that Paru

got only melpattom and possession of the property was not handed

over as per Ext.A2. The trial court also examined the right of the

2nd defendant on the strength of Ext.B1 assignment deed dated

26/7/1973 and B2 certificate of sale. The trial court held that the 2nd

defendant has got absolute right over 61 cents of land as per

Exts.B1 and B2. The trial court also considered the question as to

whether the 2nd defendant got the balance extent of property. The

total extent of property is 94 cents. The assignment deed covers

only 61 cents. The trial court also accepted the contention of the 2nd

defendant that she is in possession of the balance extent of land.

The trial court held that though the contention of oral lease alleged

by the 2nd defendant is found against, looking into the boundaries of

Exts.X1, A2, B1 and B3, it has to be held that the 2nd defendant is

holding more than 61 cents and the total extent would be about 1

acre and 33 cents.

-9-
S.A.No.834/90 & LAA.N.334/90

6. The plaintiffs challenged the decree and judgment

dated 29/8/1987 in A.S.No.3/88. The Appellate Court for more or

less the same reasons confirmed the decree and judgment of the trial

court holding that the 2nd defendant has proved her right over the

plaint schedule property and dismissed the appeal.

7. The common case of the parties is that the plaint

schedule property belonged to Kadamberi Devaswom in jenmom.

The plantiffs’ case is that the grandfather of the plaintiffs,

Kurankunnil Kannan was in possession of the same on kuzhikanam

right under Kadamberi Devaswom and that after the death of

Kannan, his only son Koran continued to possess the property and

after his death, his wife-Paru and her children continued to possess

and enjoy the property on kuzhikanam right. The suit was filed for

partition and separate possession of 4/5 share. The defendants

denied the plaintiffs’ right over the plaint schedule property and

contended that the plaint schedule property is not available for

-10-
S.A.No.834/90 & LAA.N.334/90

partition.

8. I have perused the joint written statement filed by the

defendants. The lst defendant is one of the children of Koran and

Paru and the 2nd defendant is the wife of the lst defendant. In

paragraph 2 of the written statement, it is stated that Kannan’s right

was assigned to one Ali and that under the said Ali, Koran, the

father of plaintiffs and lst defendant, was in possession and

enjoyment of the property under the kudiyirippu right (lease). It is

also stated in the written statement that after the death of Koran,

the right of Koran devolved on his wife Paru and the lst defendant

and they were in possession and enjoyment of the property. While

so, both of them released their right in favour of the intermediary

and others.

9. The case of the defendants is that the 2nd defendant

acquired title over the property by virtue of the sale deed dated

26/7/1973 executed by Raghavan in her favour. Thus, the 2nd

-11-
S.A.No.834/90 & LAA.N.334/90

defendant contended that she is the absolute owner of 61 cents out

of the plaint schedule property by virtue of the said sale deed

(Ext.B1) and that the balance extent is in possession of the 2nd

defendant as per the oral lease from the intermediary.

10. As per the contentions in the written statement the

defendants have admitted the possession and enjoyment of the

property by Kannan as well as Koran. The plaintiffs claimed title

over the property as the legal heirs of deceased Koran. They

claimed that originally Kannan was a lessee under Kademberi

Devaswom and that after his death his son Koran enjoyed the

property. In the light of the admission of Kannan’s and Koran’s

possession, the burden to prove that Koran released or surrendered

the leasehold right to the jenmi is on the defendants. It is the

definite case of the defendants that deceased Koran surrendered the

right over the plaint schedule property in favour of the

intermediary. Defendants have produced Exts.B1 to B7 to prove

-12-
S.A.No.834/90 & LAA.N.334/90

their claim. Ext.B1 is the registration copy of the assignment deed

executed by the auction purchaser-Raghavan in favour of the 2nd

defendant for an extent of 61 cents. Ext.B2 is the sale certificate

and Ext.B3 is the certified copy of the purchase certificate issued to

the 2nd defendant by the Land Tribunal in respect of Ext.B1

property.

11. PW1, on behalf of the plaintiffs, testified before the

court below that the plaintiffs or the deceased Koran or their mother

had no occasion to surrender the plaint schedule property in favour

of the intermediary in respect of the property situated in

R.S.No.26/7 and 8. The right obtained by the intermediary as per

Ext.B8 is the Melpattom right. Ext.B8 is the release deed executed

by Paru and her children. By Ext.B8 release deed Paru and her

children released their Melpattom right to the intermediary,

Avvakkar. The items released are the house, well, one coconut tree

and one jack tree etc. The very same items were returned to Paru

-13-
S.A.No.834/90 & LAA.N.334/90

and her children by Marupattom executed simultaneously by the

intermediary, Avvakkar. After release of the property by Ext.B8,

the same items were received back on the same day under Ext.A2.

From Ext.B8 and Ext.A2, it is clear that what was released and

what was obtained back on the same day are the very same right

namely Melpattom right over the plaint schedule property.

12. The appellants/plaintiffs seriously and vehemently

attacked the findings of the courts below holding that the plaintiffs

have no right over the property. It is an admitted case that the

property belonged to Kademberi Devaswom and that under the

intermediary the father of the plaintiffs and the lst defendant was in

possession of the property. It is also not disputed that after the

death of Koran, the tenancy right held by Koran devolved on the

plaintiffs and the lst defendant and their mother-Paru. I have

referred to the release deed executed by Paru and a marupat in

favour of the intermediary. The documents are Exts.B8(X1) and

-14-
S.A.No.834/90 & LAA.N.334/90

A2.

13. Exts.B8 and A2will show that the possession of the

property continued to be with Paru and her children. There is no

evidence to show that either Paru or her children, who are the

plaintiffs and lst defendant, were evicted from the plaint schedule

property. It is not disputed by the defendants that the property was

originally possessed and enjoyed by Kannan, who is the father of

Koran. In the written statement it is admitted that Kannan and

Koran enjoyed the property. There is no evidence to show that the

leasehold right enjoyed by Kannan was released or surrendered to

the landlord at any point of time. It is seen from the evidence that

O.S.No.142/1963 was instituted by the landlord against the

intermediary and that Paru and her children were not impleaded in

that case. It is nobody’s case that Paru and her children were made

parties to the suit. Paru and her children, who are the successor in

interest of the original tenants were not parties to the said suit.

-15-
S.A.No.834/90 & LAA.N.334/90

Therefore, it can be seen that the sale certificate related only to the

intermediary right and at no point of time the plaintiffs and the lst

defendant were dispossessed pursuant to such sale certificate.

14. The contesting defendants were not able to

explain the circumstances under which the plaintiffs’ grandfather

Kannan occupied the property. Therefore, it is clear that both the

courts below went wrong in appreciating the right obtained by

Kannan and Koran and later by Paru and her children and also the

right obtained by the auction purchaser Raghavan vide Ext.B2 sale

certificate. The definite case of the plaintiffs is that the property

was taken delivery from Paru and her children and therefore the

person, who is alleged to have taken delivery of the property cannot

be said to have obtained possession of 61 cents as plaintiffs and

defendants 1 to 4, who were in possession, were not dispossessed.

The testimony of lst defendant as DW1 would go to show that he is

not able to say whether delivery of possession has been effected

-16-
S.A.No.834/90 & LAA.N.334/90

pursuant to Ext.B2 sale certificate. DW1 who is the husband of the

2nd defendant, admits that Paru and her children never surrendered

the property to anybody. DW1 is also not in a possession to say

whether the auction purchaser has taken delivery of the property.

He also admitted as DW1 that his wife never had possession under

the auction purchaser. In the above context, the courts below ought

to have found that Ext.B2 sale certificate relates to the sale of

intermediary right only and no delivery has been effected pursuant

to Ext.B2. The lst defendant admitted that on the date of the sale by

auction, himself and his wife were in possession of the property and

they were living in the house. Therefore, it can be reasonably

concluded that the possession of 1st defendants could only be as the

legal heir of Paru and Koran and not under the assignment deed

which can convey only the intermediary right obtained under

Ext.B2 sale certificate. A reading of Ext.B1 assignment in favour of

the 2nd defendant would make it clear that it did not convey any

-17-
S.A.No.834/90 & LAA.N.334/90

possession of the property to the 2nd defendant, which relates to 61

cents. It is recited in Ext.B1 that the 2nd defendant was in

possession of the property as a lessee under the auction purchaser.

From the facts and evidence proved, the said recital is not corect.

The assignor got sale certificate only in 1967. Regarding the

remaining extent the 2nd defendant claims that she is in possession

under an oral lease. Section 74 of the Kerala Land Reforms Act

prohibits creation of lease after 1/1/1964. Therefore, it is clear that

the oral lease alleged in respect of the remaining extent is a false

case, as it was intended to make it appear that the 2nd defendant has

obtained possession of larger extent pursuant to Ext.B1. The

deposition of DW1 would go to show that his mother has been in

occupation of the building for the last 20 years and that even on the

date of sale in execution of the decree, DW1 and his wife the 2nd

defendant were residing. It is also significant to note that the 2nd

defendant has applied for a certificate of purchase in respect of 61

-18-
S.A.No.834/90 & LAA.N.334/90

cents covered by the sale, but in respect of the remaining extent (33

cents) covered by the alleged oral lease, no application has been

made for issuance of certificate of purchase. The very fact that on

the date of sale DW1 and his wife, the 2nd defendant were residing

in the building itself goes to show that the property was not taken

delivery by the auction purchaser. Considering the totality of

circumstances and evidence, it is seen that the 2nd defendant’s

residence can only be under Koran and family and therefore, she

cannot claim any independent right as contended in the written

statement. Therefore, the finding of the courts below based on the

contention that the 2nd defendant has got absolute right and

possession over the property is without any merit and is

unsustainable in law. The plaintiffs have already proved their right

over the property and as such the property is liable to be partitioned

and the plaintiffs are entitled to the relief claimed in the plaint. The

substantial questions of law formulated are answered.

-19-
S.A.No.834/90 & LAA.N.334/90

15. In the result, S.A.No.834/90 is allowed. The

judgment and decree in A.S.No.3/88 are set aside. The preliminary

decree is passed on the following terms:

1) That the plaint schedule property shall
be divided into five equal shares and the plaintiffs be
entitled to get 4/5 shares and the quantum of future profits
will be decided at the time of final decree proceedings.

2) That the question of reservation if any,
claimed by the sharers be left open for consideration at the
time of passing final decree.

3. That the cost of the suit has come out of
the estate.

L.A.A.No.334/90.

16. A portion of the plaint schedule property in the suit

having an extent of 0.1040 hectares of land in R.S.No.26/12 of

Morazha Village was acquired. On 26/5/1986 the Special Tahsildar,

Kuthuparamba passed an award fixing the compensation at

Rs.22,214.24. The 2nd defendant in the suit claimed exclusive right

over the property acquired. Therefore the acquisition authorities

-20-
S.A.No.834/90 & LAA.N.334/90

referred the case to the reference court and the reference court

numbered the case as LAR.No.353/87 and tried the same along with

the suit. The suit was dismissed against which A.S.No.3/88 was

filed by the plaintiffs in the suit. The learned Sub Judge dismissed

the appeal confirming the decree and judgment passed by the trial

court. LAR.No.353/87 was separately considered and on the basis

of the judgment in the suit the learned Sub Judge held that the 2nd

defendant in the suit, who is the 2nd claimant in the reference case,

is entitled to the entire amount of compensation, since she is found

to be in possession of the property on her own right. Thus the

amount in LAR was allowed to the 2nd claimant. The learned Sub

Judge allowed the 2nd claimant to draw the amount due by way of

compensation in the LAR on the basis of the findings in the suit. In

view of the decree passed by this Court in the suit the award passed

by the learned Sub Judge is set aside. The plaintiffs and the lst

defendant being the shareholders are entitled to share the

-21-
S.A.No.834/90 & LAA.N.334/90

compensation. Plaintiffs 1 to 4 are entitled to 4/5 share and the lst

defendant is entitled to 1/5 th share. L.A.A.No.334/90 is allowed.

HARUN-UL-RASHID,
Judge.

kcv.