High Court Kerala High Court

Kunhamutty vs Mohammed @ Kunhava on 12 July, 2007

Kerala High Court
Kunhamutty vs Mohammed @ Kunhava on 12 July, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

SA No. 206 of 1994()



1. KUNHAMUTTY
                      ...  Petitioner

                        Vs

1. MOHAMMED @ KUNHAVA
                       ...       Respondent

                For Petitioner  :SRI.M.A.MANHU

                For Respondent  :SRI.M.K.DAMODARAN (SR.)

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :12/07/2007

 O R D E R
                   M.SASIDHARAN NAMBIAR, J.
                    ...........................................
                     S.A.No. 206              OF 1994
                    ............................................
          DATED THIS THE 12th DAY OF JULY, 2007

                               JUDGMENT

Plaintiff in O.S.452 of 1986 on the file of Munsiff Court,

Manjeri is the appellant. Defendants are respondents. Appellant

instituted the suit seeking a decree for injunction in respect of

the plaint schedule property Pandikkad Karuvarakundu Road is

running east west through the northern boundary of the plaint

schedule property. Veluvamparamba road starts from the

northern Pandikkad Karuvarakundu road and runs along the

western boundary of the plaint schedule property and thereafter

turns towards the west and proceed to Olipuzha. The dispute in

the suit is with regard to a narrow strip of land which lies to the

east of olipuzha-Kolapuram road which turns towards the west.

2. According to appellant, he had surrendered a portion of

his property towards that road but the disputed portion was not

surrendered and it forms part of his property and he is entitled

to construct a compound wall enclosing the said property

contending that respondents are obstructing the same,

appellant sought a decree for injunction. Respondents resisted

the suit contending that the disputed portion does not form part

SA 206 OF 1994 2

of the property of the appellant and is part of the existing road

and therefore appellant is not entitled to the decree sought for.

A Commissioner was appointed and the Commissioner submitted

Ext.C1 report and Ext.C2 plan. The dispute in the suit is with

regard to plot EOCPDIJNMLKB. According to the appellant, it

forms part of his property. According to respondents, it forms

part of the road. According to appellant, even plot

BKLMNJIHGQF originally formed part of his property and he

surrendered the part which is being used as a road only the

disputed plot. The question is whether the disputed plot is being

used as part of the road or is being enjoyed by appellant as part

of his property. Relying on the report submitted by the

Commissioner and the oral evidence, learned Munsiff entered a

factual finding that the existing road lies to the west of CPD line

as well as to the south of EOC line. It was found that appellant is

not entitled to the decree for injunction in respect of that portion

of the property. Appellant challenged the dismissal of the suit

before Sub Court, Manjeri in A.S.1 of 1989. Learned Sub Judge

on reappreciation of evidence, confirmed the findings of the trial

court and dismissed the appeal. It is challenged in the second

appeal.

SA 206 OF 1994 3

3. The second appeal was admitted formulating the

following substantial questions of law.

1)When the respondents are claiming that a portion of the

property is public road without establishing a right of way

whether respondents are entitled to obstruct the appellant from

constructing a compound wall on boundary of his property.

2) Whether there is a public road and whether the disputed

portion forms part of the public road and if not whether

appellant is not entitled to the decree for injunction refused by

the courts below.

4. On hearing learned counsel appearing for appellants

and respondents it is clear there is no evidence to prove that

there is a public road through the disputed property. But

evidence establish that the disputed property as well as the

admitted portion of the way is being used not only by

respondents but others also as a road. The Commissioner could

even note traces of tire marks, evidencing the fact that it is being

used even for vehicular traffic. The factual finding entered by

the courts below is that a portion of the property of the appellant

including the disputed portion of the property is now used as

road and appellant is not in possession of the property which lies

SA 206 OF 1994 4

to the west of CPD line and to the south of EOC line. In the light

of that factual finding, whether the disputed portion is part of

public road or not, as it is being used as portion of the road,

appellant is not entiteld to get a decree for injunction. Both the

courts entered a factual finding that appellant has not

established his possession of the disputed portion of the

property. That factual finding cannot be interfered by

reappreciating the evidence. In the light of the report submitted

by Commissioner, it cannot be said that the disputed property

has been in the possession of the appellant. Therefore appellant

is not entitled to the decree sought for in the suit. As there is no

merit in the appeal, it is dismissed. If at all appellant has got

any right in the disputed property it is upto him to institute a

proper suit for demarcation of the property with reference to the

title deed and seek recovery of possession.

Appeal dismissed.

M.SASIDHARAN NAMBIAR, JUDGE

lgk/-