High Court Kerala High Court

Kutty Thankamma vs Neelakantan Appukuttan on 19 February, 2009

Kerala High Court
Kutty Thankamma vs Neelakantan Appukuttan on 19 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

SA.No. 465 of 2000(E)



1. KUTTY THANKAMMA
                      ...  Petitioner

                        Vs

1. NEELAKANTAN APPUKUTTAN
                       ...       Respondent

                For Petitioner  :SRI.NAIR AJAY KRISHNAN

                For Respondent  :SRI.P.SIVARAJ

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :19/02/2009

 O R D E R
                             THOMAS P. JOSEPH, J.
                            --------------------------------------
                                 S.A.No.465 of 2000
                            --------------------------------------
                    Dated this the 19th day of February, 2009.

                                      JUDGMENT

Parties are referred as plaintiffs and defendant for convenience. The

substantial questions of law raised for a decision are –

(i) Whether the existence of clear cut and demarcated pathway is

necessary for acquisition of easement by prescription under Section 15 of the

Easements Act (for short, “the Act”),

(ii) Whether plaintiffs’ user for over 20 years and existence of pathway

for ingress and egress are sufficient for prescription of the right under Section

15 of the Act.

(iii) Whether it is necessary to demarcate and identify the property

owned by the same person to acquire a right of easement by way of necessity

under Section 13(b) of the Act.

2. Plaint A schedule takes in three items. Facts which are not in

dispute are that plaint A schedule item No.1 belonging to plaintiff No.1 as per

Ext.A1, assignment deed No.1324 of 1977 dated 16.5.1977. Item Nos.2 and 3

of the plaint A schedule belong to plaintiff Nos.2 and 3. A house was

constructed in item No.1 of the plaint A schedule (obviously after its acquisition

SA No.465/2000

2

as per Ext.A1. Plaint B schedule is the property belonging to the defendant as

per Ext.B1. That property is situated on the western side of plaint A schedule

property. There is a panchayat road on the western side of the plaint B

schedule. Plaintiffs alleged and claimed that they have been residing in the old

house in plaint A schedule item Nos. 2 and 3 since the last 75 years, thereafter

using the funds of the husband of plaintiff No.1 a house was constructed in item

No.1 of the plaint A schedule after its acquisition as per Ext.A1 and that, since

the last 75 years plaintiffs have been using a pathway having length of 100 feet

and width of four feet which originated from the house in the plaint A schedule,

went along northern side of plaint B schedule towards west and reached the

Panchayat road on the further west. Plaintiffs claimed that they have been

using that pathway without obstruction as of right during the said period of 75

years. They have no other means to access the plaint A schedule. Since

plaint A and B schedules originally belonged to the same person and since they

have no other means of access to the plaint A schedule, they also have a right

of easement by way of necessity. Defendant denied the claim of the

plaintiffs regarding the existence of plaint C schedule and its alleged user as

claimed by the plaintiffs. He claimed that plaint B schedule was originally a

paddy field and after he purchased it as per Ext.B1, he reclaimed it and started

betel leaves cultivation. Plaintiffs are under the impression that plaint B

schedule takes in puramboke land and that caused the filing of the suit.

SA No.465/2000

3

Defendant claimed that plaintiffs have other means of access to the plaint A

schedule. In the court below, an advocate commissioner (CW1) inspected the

properties originally on 24.1.1993 and submitted Ext.C1 report. Advocate

commissioner reported that he could see a pathway through the middle of the

plaint A schedule items lying east-west towards it north western corner and,

indications of a vague pathway through the northern side of the plaint B

schedule. Advocate commissioner noticed that recently mud was deposited at

that portion. Advocate commissioner further noticed a pond towards the north-

western corner of the plaint A schedule and north-eastern corner of the plaint B

schedule which even at the time of inspection on 24.1.1993 was filled with water.

Advocate commissioner reported that he was not able to find any other means of

access to the plaint A schedule. Same advocate commissioner again

inspected the properties on 7.4.1994 and submitted Ext.C2, report where, there

is reference to two alternate ways – one towards south from plaint A schedule

along the property of one Mohanan and another towards east from plaint A

schedule going across the thodu along the slab and then along the property of

one Pavithran. Advocate commissioner reported that the way towards east

had oldness of about one year and along the property of Pavithran, about

five years. Plaintiff No.1/appellant gave evidence as PW1 and testified to her

case. PW2 claimed to be a native of that locality supported the plaintiffs.

Defendant gave contra evidence as DW1. Learned Munsiff found in favour of

SA No.465/2000

4

existence of the disputed pathway and granted relief on the finding that plaintiffs

have prescribed a right of easement by prescription . Defendant carried the

matter in appeal. First appellate court found that existence of the disputed

pathway or its use for the statutory period are not proved by the plaintiffs and

hence, plaintiffs are not entitled to get declaration of easement by way of

prescription. Plaintiffs were non-sued.

3. It is contended by the learned counsel for the plaintiffs that in and

every case, existence of a well found pathway may not be necessary to grant a

declaration regarding the easement by way of prescription and in this case,

there is sufficient evidence to show that the existing pathway was obliterated by

the defendant by depositing mud recently over that portion of the pathway. It is

contended by the learned counsel that existence of alternative pathway having

not proved, first appellate court ought to have concurred with the finding of the

trial court that the plaintiffs were using the disputed pathway for the statutory

period. It is also contended that at any rate, plaintiffs are entitled to get a

pathway as an easement by way of necessity under Section 13(b) of the Act.

4. To claim relief on the strength of easement by way of prescription,

it must be shown that the person claiming it has been using a defined pathway

for the statutory period of 20 years as of right, peaceably, continuously, openly

and without obstruction. In this case it is true that PWs 1 and 2 gave evidence

SA No.465/2000

5

in support of the existence of the pathway and its user for the statutory period.

CW1 also stated about the existence of the disputed pathway as reported in

Ext.C1. True, he found the existence of the pathway through plaint A and B

schedule properties and indications of a pathway through the B schedule with

mud recently deposited at that place. Ext.A1, which is the only document of

title produced by the plaintiffs is in respect of the plaint A schedule item No.1

belonging to plaintiff No.1 and that is of the year 1977. Even as admitted by the

plaintiffs, a house was constructed in that property only after 1977 whereas the

suit is filed in the year 1993. The contention is that there was a thatched house

in item Nos.2 and 3 of the plaint A schedule where the plaintiffs were residing

with family. Learned counsel invited my attention to Ext.C1 where it is stated

that there was a thatched shed in plaint schedule item Nos.2 and 3 where the

advocate commissioner found a burning lamp. Plaintiffs who claimed that they

were residing in the thatched shed in item Nos.2 and 3 of the plaint A schedule

even prior to 1977 did not produce the title deeds in respect of item Nos.2 and 3

in any of the courts below nor in this Court. The non-production of the title deeds

in respect item Nos.2 and 3 to prove that there was a house, be it a thatched

shed, even prior to 1977 is material. When the plaintiffs could have produced

those title deeds or other documentary evidences to prove their residence in

item Nos.2 and 3 at any time prior to 1977, they attempted to prove the same

through the oral evidence of PWs 1 and 2. PW1 has naturally spoken in

SA No.465/2000

6

support of her case. She stated about residence in item Nos.2 and 3 of the

plaint A schedule for 75 years, but PW2 stated about residence for 50 years.

Suffice to say, there is no acceptable evidence to show that plaintiffs were

residing in plaint A schedule prior to 1977 so as to prescribe a right of easement

under Section 15 of the Act by user for a period of 20 years before the institution

of the suit.

5. The existence of a pathway is also not satisfactorily proved.

According to the defendant, plaint B schedule was a paddy field and he

reclaimed it after its acquisition. True, in Ext.B1, the nature of plaint B schedule

is stated as `tharanilam and nilamvirivu’. That description proved that B

schedule was not a `purayidom’ as Ext.A1 describes the plaint A schedule items.

The description in Ext.B1 corroborated the version of DW1 that it was a paddy

field. It has been consistently held by this Court that user of paddy field will not

confer any right by way of easement of prescription since in this country it is

usual for people to walk along unclosed paddy filed but that cannot be treated

as a user as of right.

6. The advocate commissioner has also noticed a pond towards the

north-western portion of plaint A schedule and north-eastern portion of plaint B

schedule. According to the defendant, during the rainy season the pond is

flooded with water and it overflows into the surrounding places and hence no

one could walk along that place during that season. That also corroborated the

SA No.465/2000

7

version of the defendant that there was no such way in existence and plaint B

schedule was a paddy field.

7. It is pertinent to note that though the advocate commissioner

referred to the existence of a pathway, he has not reported its length or width

as against the claim of the plaintiffs that the pathway has a length of 100 feet

and width of four feet. With such a vague description, no relief of declaration

can be granted.

8. So far as the claim of easement by way of necessity is concerned,

though the plaintiffs pleaded that plaint A and B schedules originally belonged

to the same person, that was denied by the defendant in the written statement.

No evidence is produced by the plaintiffs to prove that plaint A and B schedules

originally belonged to the same person and by transfer, plaintiffs and defendant

came into the ownership and possession of the respective tenements. When

plaintiff No.1 was questioned about that, she was not able to give any

satisfactory evidence regarding the ownership of the two tenements with the

same person before the plaintiffs and defendant got title and possession.

9. When a plea of right of easement by way of prescription is raised,

it is not necessary to go into the question of alternative ways and so far as the

claim of easement by way of necessity is concerned, in the absence of any

evidence regarding ownership of the two tenements with the same person at

some earlier point of time, question whether there is any other means of access

SA No.465/2000

8

to the plaintiffs does not assume importance. At the same time, I also note that

the advocate commissioner has referred to some alternative ways. According to

the learned counsel for plaintiffs those alternative ways were created after the

advocate commissioner inspected the properties on 24.1.1993. It is difficult to

think that for the purpose of this case, defendant was able to create those ways

even along the properties of others. I am not inclined to accept that contention.

10. First appellate court has considered the entire evidence and non-

suited the plaintiffs. There is no reason to interfere with that finding of fact.

Appeal fails. It is dismissed. Parties shall bear their respective

cost.

C.M.P.No.1320 of 2000 will stand dismissed.

THOMAS P.JOSEPH,
Judge.

cks

SA No.465/2000

9

Thomas P.Joseph, J.

S.A.No.465 of 2000

JUDGMENT

19th February, 2009