High Court Kerala High Court

Kundathil Mohammed vs Puthanveettil Narayanan on 11 August, 2010

Kerala High Court
Kundathil Mohammed vs Puthanveettil Narayanan on 11 August, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RSA.No. 772 of 2010(A)


1. KUNDATHIL MOHAMMED, S/O.ASSANKUTTY,
                      ...  Petitioner

                        Vs



1. PUTHANVEETTIL NARAYANAN,
                       ...       Respondent

2. PUTHANVEETTIL DAMODARAN, AGED 59 YEARS,

3. PUTHANVEETTIL SREEDHARAN,

                For Petitioner  :SRI.A.MOHAMED MUSTAQUE

                For Respondent  :SRI.P.U.SHAILAJAN (CAVEATOR) FOR R1&R3

The Hon'ble MR. Justice P.BHAVADASAN

 Dated :11/08/2010

 O R D E R
                       P.BHAVADASAN, J.
                       -------------------------
                    R.S.A No. 772 of 2010
                       --------------------------
              Dated this the 11th August, 2010

                         J U D G M E N T

Plaintiff who has been non-suited by the courts below

is the appellant before this Court.

2. O.S No.50/2005 was instituted by the plaintiff

for perpetual injunction restraining the defendants from

interfering with the possession of the plaintiffs over plaint

schedule property. According to the plaintiff, he obtained

the plaint schedule property as per Ext.A2 dated

23.6.1994. Ever since then he claimed to be in absolute

possession and enjoyment of the same. Defendants have

no manner of right over the plaint schedule property.

They attempted to trespass into the plaint schedule

property. They claimed to be the owners of plaint

schedule property and attempted to put up a compound

wall in the said property claiming that it is a cremation

ground. They have no right to do so. Apprehending

trouble, the suit was laid.

3. The suit was resisted by the defendants. It is

pointed out by them that property originally belonged to

R.S.A No. 772 of 2010
2

Puthenveedu Tarward of which defendants are members.

Traditionally the south eastern portion of the property was

used for cremating the dead bodies of members of the

tharwad. There was no objection or interference from any

one for doing so. In the written statement, names of

some of members of the tarwad whose dead bodies were

cremated in that place is mentioned. It is pointed out that

plaintiff cannot claim absolute right over that portion of the

land which is being used as a cremation ground. On the

basis of the above contention, they prayed for dismissal of

the suit.

4. The trial court raised necessary issues for

consideration. The evidence consists of the testimony of

PW1 and Exts.A1 to A6 were marked from the side of the

plaintiff. Defendants had examined DW1 and DW2 and

Exts.B1 and B2 were marked. Commissioner was examined

as CW1. Exts.C1 to C3 (a) are the are the commissioner’s

report and plan.

5. On evaluation of the evidence in the case, the

trial court came to conclusion that the claim made by the

R.S.A No. 772 of 2010
3

defendants is true and accordingly dismissed the suit.

6. Plaintiff carried the matter in appeal as

A.S.No.86/2000 before the Sub Court, Thalassery. The

lower appellate court on an independent evaluation of the

evidence in the case found that the findings of the trial

court are just and proper and accordingly dismissed the

appeal.

7. Against the concurrent findings of the court

below, this appeal has been preferred before this Court.

8. Learned counsel appearing for the appellant

pointed out that defendants have no title or possession over

the plaint schedule property. There is nothing to show that

they had any right to use any portion in the plaint

schedule property as a burial ground. Merely saying that a

portion of the plaint schedule property was used as a

cremation ground will not suffice. The title to the property

rests with the plaintiff and defendants have no manner of

right over suit property.

9. Respondents had lodged caveat Respondents

pointed out that the commission report as well as the

R.S.A No. 772 of 2010
4

evidence of DW2 is sufficient to show that a portion of the

plaint schedule property is being used as a cremation i.e for

burial of the members of the Puthenveedu Tarwad. It is to

be noticed that even though plaintiff had claim to 32 1/2

cents of land, the tax receipts produced by him cover only

29.825 cents leaving 2.625 cents. That is being used as

the cremation ground. This was one of the factors which

weighed with the courts below.

10. The courts below have considered the

commission reports in considerable detail. There were

three reports and sketches. The courts below have noticed

that the Commissioner has specifically stated that there is

difference in the nature of property between 2.625 cents

and rest of the property in the possession of the plaintiff.

It is also stated by the the commissioner that there are

indications at the site to show that portion was being used

as cremation ground. The evidence of DW2, supports the

case of the defendants. It is seen that his evidence remains

unimpeached though he was subjected to severe cross-

examinations. Both the courts below have concurrently

R.S.A No. 772 of 2010
5

held that plaintiff is not in absolute possession of 32 1/2

cents of land. The lower court also noticed that only the

power of attorney holder has been examined on behalf of

the plaintiff and he was unable to give several details

regarding various aspects of the case.

The findings of the courts below are based on the

evidence of facts. No questions of law arise for

consideration in this appeal. No interference is called for

required under Section 100 C.P.C. This appeal is without

merits and it is accordingly dismissed.

P.BHAVADASAN, JUDGE
ma