High Court Kerala High Court

Kuttan Nair vs Vasudevan Nair on 2 July, 2007

Kerala High Court
Kuttan Nair vs Vasudevan Nair on 2 July, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

SA No. 83 of 1994()



1. KUTTAN NAIR
                      ...  Petitioner

                        Vs

1. VASUDEVAN NAIR
                       ...       Respondent

                For Petitioner  :SMT.PRABHA R.MENON

                For Respondent  :SRI.P.K.ABOOBACKER

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :02/07/2007

 O R D E R
                                  M.SASIDHARAN NAMBIAR,J.

                                ===========================

                                  S.A.  NO. 83   OF 1994

                                ===========================



                      Dated this the  2nd day of July, 2007



                                                JUDGMENT

Plaintiffs in O.S.80/1983 on the file of

Munsiff Magistrate Court, Ponnani are the

appellants. Respondents are the defendants. Suit

was filed seeking a decree for permanent

prohibitory injunction in respect of three items of

property in R.S.No.110/5 of Edappal Village. But

the dispute was only in respect of thak No.3 of the

plaint schedule properties having measurements of

24×10= six ft. koles. According to appellants,

plaint schedule properties including the disputed

property was obtained by first appellant from

Edappamveettil tarward as per a lease and jenm

right vests with Azhuvancherry Mana and

Edappamveettil Tarwad has kanam right over the

property and appellants later obtained jenm right

from the Land Tribunal as per order in

O.A.7910/1975 and also the purchase certificate

S.A.83/1994 2

and they have been in possession of the

properties. It was contended that respondents 1

and 2 filed O.S.40/1979 seeking a decree for

permanent prohibitory injunction in respect of the

disputed 20 cents of the property and that suit was

dismissed and after the dismissal of the suit, they

attempted to trespass into the plaint schedule

properties and they have no right to do so and so

they are to be restrained by permanent prohibitory

injunction and from trespassing into the plaint

schedule properties. Respondents resisted the suit

contending that the disputed property is part of

the properties belonging to them and it was

obtained on oral lease from Edappam veettil

Narayani Amma and subsequently a purchase

certificate was also obtained and they are in

possession of the property and appellants are not

entitled to the decree sought for. Learned Munsiff

framed the necessary issues. On the evidence of

Pws.1 and 2, Dws. 1 and 2, Exts.A1 to A12, Exts.B1

to B4, C1 and C2, learned Munsiff upheld the case

S.A.83/1994 3

of the appellants and granted a decree for

injunction holding that they have established their

possession over the plaint schedule properties

including the disputed property. Defendants

challenged the decree and judgment before the Sub

Court, Tirur in A.S.36/1988. Learned Sub Judge on

reappreciation of evidence, set aside the findings

of learned Munsiff and held that appellants did

not establish their possession of the disputed

portion of the plaint schedule properties and

therefore they are not entitled to the decree

granted by the trial court. The appeal was allowed

and the suit was dismissed. It is challenged in

the Second appeal.

2. The second appeal was admitted formulating

the following substantial questions of law.

1) When Ext.A3 judgment in O.S.No.40/1979 shows

that appellants are in possession of the plaint

schedule property, should not the first appellate

court draw a presumption under section 114 of

Evidence Act that the appellants continued

S.A.83/1994 4

possession of the plaint schedule property.?

2) Whether first appellate court was justified

in interfering with the findings of the trial

court, when under Ext.A2 decree and A3 judgment

respondents are found to be not in possession of

the plaint schedule properties?

3. Learned counsel appearing for appellants

and respondents were heard.

4. Learned counsel appearing for appellants

vehemently argued that O.S.40/1979 was instituted

by respondents 1 and 2 against appellants seeking

a decree for permanent prohibitory injunction in

respect of the disputed portion of the plaint

schedule properties herein and under Ext.A3

judgment, respondents are found not in possession

of the property and the case of the appellants was

upheld by the court and in such circumstances,

appellants are presumed to continue in possession

of the property till the date of institution of the

suit and if so, first appellate court is not

justified in interfering with the findings of

S.A.83/1994 5

the trial court and appellants are entitled to the

decree for injunction. It was argued that as under

Ext.A3 judgment appellants are found to be in

possession of the property, respondents cannot

claim that they obtained possession of the property

after the dismissal of Ext.A3 suit and therefore

first appellate court should not have interfered

with the decree. Learned counsel appearing for

respondents argued that first appellate court has

appreciated the facts and evidence in the proper

perspective and that finding of fact cannot be

interfered in exercise of the powers of this court

under section 100 of Code of Civil Procedure.

5. It is admitted case that O.S.40/1979 was

instituted by respondents 1 and 2 against

appellants seeking a decree for injunction. It is

not disputed that plaint schedule property therein

takes in the disputed thak No.3 of plaint schedule

properties herein. As argued by learned counsel

appearing for appellants, if there was a finding in

Ext.A3 judgment, either that the plaintiffs therein

S.A.83/1994 6

namely respondents 1 and 2 herein are not in

possession of the plaint schedule property or that

defendants therein namely appellants herein are in

possession of the property, respondents are not

entitled to raise a contention to the contrary that

they are in possession of the plaint schedule

property as against the claim for possession raised

by appellants. As rightly found by the first

appellate court, there is no finding in Ext.A3 with

regard to the possession of the respondents or the

possession of the appellants. The decree for

injunction sought for in Ext.A3 suit was not only

against appellants herein but also against the

plaintiff in O.S.58/1978. The landlord of the

respondents who instituted O.S.58/1978 admitting

possession of respondents over the entire plaint

schedule property therein. Both the suits were

jointly tried. Ext.A3 judgment shows that learned

Munsiff held that as the landlord admitted

possession of respondents herein, there was no

necessity to grant a decree for injunction against

S.A.83/1994 7

the plaintiff in O.S.58/1978 as there could be no

reasonable apprehension of trespass. With regard

to the claim raised by the appellants herein, the

finding in Ext.A3 reads:-

“Added to this, from the

available evidence there

is much force in the case

put forwarded by the 3rd

defendant in O.S.40/79

that portion of his

property is included in

the schedule to

O.S.40/79. Any way I am

not at all convinced that

any decree for injunction

in O.S.40/79 is

justifiable in the facts

and circumstances of the

case.”

There is no finding that plaintiffs therein are not

in possession of the disputed 20 cents. There was

S.A.83/1994 8

also no finding that defendants therein were in

possession of the disputed 20 cents herein.

Therefore Ext.A3 cannot be used by the appellants

to strengthen their case. Their possession was not

found by the court. So also possession of the

respondents claimed was not negatived. If that

be so, relying on Ext.A3 judgment, appellants are

not entitled to contend that they are entitled to

get a decree for injunction.

6. Learned Sub Judge relying on Ext.C1 report

and C2 plan as well as Exts.A4 and A5 reports and

plan in the earlier suit O.S.40/1979, entered a

factual finding that appellants did not establish

their possession of the disputed portion of plaint

schedule property. That factual finding cannot be

interfered by reappreciating the evidence in

exercise of the powers of this court under section

100 of the Code of Civil Procedure. In such

circumstance, appellants are not entitled to the

decree for injunction, which was originally granted

by the trial court and set aside by the first

S.A.83/1994 9

appellate court.

The appeal fails and is dismissed.

M.SASIDHARAN NAMBIAR

JUDGE

tpl/-

M.SASIDHARAN NAMBIAR, J.

———————

S.A..NO.83 /94

———————

JUDGMENT

2ND JULY,2007