High Court Kerala High Court

Kottayam Tile Works Ltd Rep By … vs Joseph on 14 July, 2010

Kerala High Court
Kottayam Tile Works Ltd Rep By … vs Joseph on 14 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

SA.No. 572 of 1994(B)



1. KOTTAYAM TILE WORKS LTD REP BY DIRECTOR
                      ...  Petitioner

                        Vs

1. JOSEPH
                       ...       Respondent

                For Petitioner  :SRI.P.R.VENKETESH

                For Respondent  :SRI.ROY CHACKO

The Hon'ble MR. Justice P.BHAVADASAN

 Dated :14/07/2010

 O R D E R
                         P. BHAVADASAN, J.
              - - - - - - - - - - - - - - - - - - - - - - - - - - -
                        S.A. No. 572 of 1994
             - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
             Dated this the 14th day of July, 2010.

                                JUDGMENT

Defendants in O.S. 186 of 1981 before the

Munsiff’s Court, Ettumanoor are the appellants. The

parties and facts are hereinafter referred to as they are

available before the trial court.

2. The suit was one for declaration of title,

recovery of possession and other consequential reliefs.

The plaint schedule property consists of 5 cents in Sy.

No.90/3A and 9 cents in Sy. No.90/3B. The plaintiffs are

the grand children of one Thommen Ouseph. Thommen

Ousheph had two children, Thommen and Ouseph, and

both of them pre-deceased Thommen Ousheph. The

plaintiffs are the children of Ouseph. Thommen Ouseph

had executed a Will in 1947 in relation to his properties.

A schedule property under the Will was allotted to the

children of Thommen and B schedule was allotted to the

plaintiffs. According to the plaintiffs, the plaint schedule

S.A.572/1994. 2

properties were allotted to them as per B schedule to the

Will and it was also claimed that during the lifetime of

Thommen Ouseph, he had given 14 cents to the defendant

Company, which was engaged in the manufacture of tiles.

Plaint item No.1 is the property obtained by the plaintiffs as

per the Will and plaint itemNo.2 is the shed put up by the

defendant. The tile Company is no longer functioning.

Therefore the property was demanded back. Since the

defendant was unwilling to return the property, the suit was

filed.

3. The defendants resisted the suit. It is

contended by the Company that the suit property is a

portion of the property belonging to the Company comprised

in Sy. No.90/3A. The Company held an extent of 1.83 acres.

The Company has been in possession of the property for

over 60 years and the property lies within well defined

boundary separating it from the neighbouring property. A

portion of the property was acquired for the railway line and

another portion for the Medical College. The balance extent

S.A.572/1994. 3

of property is in the absolute possession and enjoyment of

the Company. They disputed the title of the plaintiffs and

they also contended that the plaintiffs are not entitled to any

relief. By way of caution, they also pleaded that in case it is

found that the plaintiffs have title to the property, the same

has been lost by adverse possession and limitation.

4. The trial court on an evaluation of the evidence

found that the plaintiffs are not entitled to any relief and

dismissed the suit. Plaintiffs carried the matter in appeal as

A.S. 176 of 1986 before the District Court, Kottayam. The

appellate court reversed the decree of the trial court and

granted a decree and therefore the appeal.

5. It is unnecessary to go into the details of the

case in the light of the order dated 20.2.2008 passed by this

court on the basis of the submission made by the learned

counsel for the parties on either side. It was submitted on

behalf of the parties that the parties are prepared to settle

the dispute on proper identification of the property covered

by the registered deed. It was submitted that since the

S.A.572/1994. 4

relevant documents were not available when the suit and

the first appeal were pending and heard, the property could

not be identified with respect to those deeds.

6. It was felt that for a just disposal of the appeal,

proper identification of the property is necessary. This court

directed the Munsiff’s Court, Ettumanoor to appoint an

experienced Commissioner at the expense to be shared

equally by the parties to identify the property covered under

the registered assignment deed dated 27th Midhunam, 1092

M.E. with the assistance of an experienced qualified

Surveyor and to prepare a plan. After receiving the report,

the court was directed to forward the same to this court.

7. It appears that in pursuance of the direction

issued from this court, the Munsiff’s court, Ettumanoor

appointed Adv. M. Shajahan as the Commissioner. The

Commissioner had submitted a report and plan. The report

in detail narrates the procedure adopted for measuring the

property.

S.A.572/1994. 5

8. The Commissioner has adopted two methods

for measuring the property. He has referred to the materials

relied on and the procedure for measurement. There are

two types of measurement and he narrated the details of

both the measurements done by him and he has also shown

the extent of property covered by the two measurements.

The report shows that the court may accept any one of the

measurements.

9. It seems that the plaintiffs have filed objection

to the report. One of the grounds taken in the objection is

that the measurement has not been done in accordance with

Kerala Survey Boundaries Act, 1961. Another ground taken

is that the suggestion of the Advocate Commissioner that 59

Ares of property may be deducted from the extent of

property available to the plaintiffs cannot be accepted.

10. Both the contentions have no basis at all. The

commissioner has in detail in his report said about the

methods adopted by him for measuring the property. He

has also given in detail the authority on the basis of which

S.A.572/1994. 6

he adopted the mode of measurement. It is seen that the

methods adopted are authentic and authoritative. There is

no reason to discard the report. Equally without force is the

second contention that 0.59 Ares should not be deducted

from the extent of the property to be returned to the

plaintiffs. The Commissioner has given reasons for the same

and there is no reason to reject the same.

11. It is also interesting to note that the plaintiffs

lay claim only to nearly 10 cents and also that the property

so claimed by him has been identified by the Commissioner

in the suit, which is evident from Ext.C1(a) plan. The

property in the possession of the defendants is shown in

brown colour and it is DE plot. The extent comes to almost

the extent now found by the Commissioner in the present

report regarding the property that is available to the

plaintiffs. In the light of these facts, there is no reason to

reject the commission report dated 27.3.2008 filed before

the Munsiff’s Court, Ettumanoor.

S.A.572/1994. 7

In the result, in modification of the decree passed by

the lower appellate court, the following decree is passed:

It is declared that the plaintiffs are entitled to

recover plot shown as AGHB in the sketch prepared by the

Commissioner in the report dated 27.3.2008 and they are

entitled to recover the same from the defendants as prayed

for in the plaint.

P. BHAVADASAN,
JUDGE

sb.