High Court Kerala High Court

Kunjamma vs P.J.Kuttappan on 3 November, 2008

Kerala High Court
Kunjamma vs P.J.Kuttappan on 3 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

FAO.No. 157 of 2008()


1. KUNJAMMA, W/O.SUNDARESAN, VILAYIL
                      ...  Petitioner
2. SUNDARESHAN, RESIDING AT DO.DO.
3. KUTTAPPAN, THALUNKAL HOUSE, DO.
4. RAJANKUTTY, THOTTAKARA HOUSE
5. THANKAMMA ALIAS CHINNAMMA, DO.DO.
6. CHELLAPPAN, THOTTAKKARA, PANKUNNAL,

                        Vs



1. P.J.KUTTAPPAN, T.C.3/321(5),
                       ...       Respondent

2. MATHAN, PONKUNNEL HOUSE, PUTHUKKATTU

3. THANBKACHAN, RESIDING AT DO.DO.

4. BABY, RESIDING AT DO.DO.

5. PONNAMMA, VAZHAKALA HOUSE

6. MARY, W/O.KUNJUMON, MOOLAYIL

                For Petitioner  :SRI.V.G.ARUN

                For Respondent  :SRI.P.GOPAL

The Hon'ble MR. Justice M.N.KRISHNAN

 Dated :03/11/2008

 O R D E R
                            M.N.KRISHNAN, J
                        =====================
                           FAO No.157 OF 2008
                        =====================

                Dated this the 3rd day of November 2008

                                JUDGMENT

This appeal is preferred against the judgment of the Addl.District

Court(Spl.), Kottayam in A.S.No.31 of 2002. The said appeal was preferred

against the judgment and decree of the Munsiff’s Court, Kanjirappally in

O.S.No.156 of 1999. The trial court dismissed the case of the plaintiffs and

the plaintiffs filed the appeal in which they moved an application for

amendment which was allowed by the appellate court and was remanded

back to the trial court for fresh consideration of the case. It is against the

said order of remand, the FAO is filed before this Court.

2. The brief facts are necessary to understand the dispute between the

parties. There are 3 items in the plaint schedule property. Item 1 is having a

extent of 1 acre 15 cents of property and item 2 is about 5 cents of property

on the south western portion and item 3 is the building situated in item 2 of

the plaint schedule property. The suit is one for recovery of possession of

item 2 of the plaint schedule property after demolition of the building

situated therein, which is item 3 and for injunction with respect to the

FAO 157/2008 -:2:-

remaining portion of item 1 of the plaint schedule property and also for

damages. It is the contention of the plaintiffs that one Kutty and Yohannan

@ Kutty Mooppan were the children of one Azhakan. Plaintiffs are the

children, who are claiming through Yohannan @Kutty Mooppan. The other

son of Azhakan, viz., Kutty had a son, namely Gopidas and a daughter

Aleykutty @ Thankamma. Defendants 4 to 6 are the children of Gopidas

and defendants 1 and 3 are the children of Aleykutty @ Thankamma. The

2nd defendant is the husband of the first defendant. The contention of the

defendants is that they were living along with their grandfather and they had

been in continuous possession of the property and therefore plaintiffs do

not have any right over the plaint schedule property and so they request for

non-suiting the plaintiffs. The trail court found that item 2 of the plaint

schedule property is not identifiable and therefore refused the prayer with

respect to item 2 and demolition of the building in item 3 and thereafter

further proceeded to hold that the remaining part, viz., item 1 is not proved

to be in possession of the plaintiffs and therefore non-suited the plaintiffs. It

is against that decision the plaintiffs preferred the appeal before the

appellate court.

3. Plaintiffs in the appellate stage moved an application for

amendment as I.A.No.1582 of 2007. A perusal of the affidavit in support of

FAO 157/2008 -:3:-

the said amendment application would reveal that they wanted to amend the

plaint so as to incorporate a prayer for recovery of possession of item 1 of

the plaint schedule property also on the strength of their title. The appellate

court in order to avoid multiplicity of suits and for adjudication of the suits

in an effective manner remanded the case for fresh trial. Aggrieved by that

decision, defendants in the suit have come up with this FAO.

4. A perusal of the decision of the Apex Court in the decision

reported in Puran Ram v. Bhaguram(2008(4) KLT 233(SC) would show

that the courts are having discretion in allowing application for amendment

of plaint even where the relief sought to be added by amendment is

allegedly barred by limitation. At that stage, no court may be in a position to

find out regarding the actual question whether it is barred by limitation

unless there are admitted facts before a court to render a finding on the

same. Now, it has been the consistent case of the plaintiffs that they were in

possession of the property, viz., item 1 of the plaint schedule property even

on the date of the institution of the suit and according to them the

amendment is necessitated only on account of the finding of the court

below that they are not in possession of the property. So far as item 2 is

concerned, it is their case that defendants had been permitted to put up a

building therein and they had done so and it being only a permissive

FAO 157/2008 -:4:-

possession they are entitled to recovery of possession of the property. The

question of limitation is a mixed question of fact and law and when an

application for amendment is allowed, it is necessary to permit the

defendants to file an additional written statement raising all the contentions

which is permissible under law. It is also a settled principle that defendants

in their written statement are even permitted to raise consistent pleas but

ultimately has to choose one at the trial stage. The larger question of

adverse possession or limitation is a matter that will arise for consideration

only when the pleadings are amended and written statement is filed and

issues are raised. So I do not want to further discuss the matter and

express a view so as to shut out the case of either of the parties. I do not

find any ground to interfere with the decision rendered by the District Court

in remanding the case and therefore I dismiss the FAO making it clear that

defendants in the case are permitted to raise all the contentions in their

additional written statement they want to raise which is permissible under

law.

M.N.KRISHNAN, JUDGE

Cdp/-

FAO 157/2008 -:5:-