High Court Kerala High Court

Lisiamma Joseph vs M.S.Joseph @ M.S.Jose on 15 October, 2009

Kerala High Court
Lisiamma Joseph vs M.S.Joseph @ M.S.Jose on 15 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RSA.No. 934 of 2003()


1. LISIAMMA JOSEPH, W/O. JOSEPH,
                      ...  Petitioner
2. THRESIAMMA D/O. JOSEPH, DO. DO.
3. MATHEW, S/O. JOSEPH, DO. DO.

                        Vs



1. M.S.JOSEPH @ M.S.JOSE,
                       ...       Respondent

2. CHACKO CHACKO, THEKKEVEETTIL

3. CHINNAMMA SEBASTIAN

4. M.S.ABRAHAM, MALIYEPURACKAL, BANK COLONY

5. LISSY VARGHESE, D/O. AVIRA DEVASIA,

6. AMMINI VARKEY D/O. AVIRA DEVASIA,

7. DR.ELAMMA RAJU D/O. AVIRA DEVASIA,

8. SUMI SEBASTIAN D/O. AVIRA DEVASIA,

                For Petitioner  :SRI.JOHN JOSEPH VETTIKAD

                For Respondent  :SRI.P.JACOB VARGHESE (SR.)

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :15/10/2009

 O R D E R
                          THOMAS P JOSEPH, J
                    ----------------------------------------
                          R.S.A.No.934 of 2003
                     ---------------------------------------
                  Dated this 15th day of October 2009

                                 JUDGMENT

The substantial question of law framed for a decision in the

second appeal is whether after finding that the suit property belonged

to the appellants first appellate court was legally correct in holding

that their title is lost by adverse possession and law of limitation

reversing the well reasoned judgment of the trial court?.

2. Plaintiffs are before me challenging the verdict of first

appellate court reversing judgment and decree of the trial court which

allowed recovery of possession of the suit property on the strength of

title. Plaintiffs/appellants claimed that a total extent of 5.54 acres of

nilam belonged to Thressiamma, wife of Mathew as per sale deed

No.3044/1119 M.E and after the death of Thressiamma, her legal heirs

including Marathinal Joseph, husband of appellant No.1 and father of

appellant Nos.2 and 3 executed Ext.A1, settlement deed No.898 of

1962 as per which E schedule therein was allotted to the share of the

said Joseph and others. There was an oral partition between Joseph

and others and accordingly the suit property which is 1.50 acres of

nilam in survey No.218/1/1 was allotted to the said Joseph. He

mortgaged that property to Ouseph Mathan for the sum of Rs.1500/- as

per agreement dated 29-07-1962. Though there was an understanding

that a deed of mortgage will be executed subsequently, that did not

R.S.A.No.934 of 2003 2

happen. Suit property was given in the possession of the mortgagee,

Ouseph Mathan. Respondent No.2 was a party to the agreement.

Later, Ouseph Mathan sub mortgaged the property to Avirah Devassia

(deceased defendant No.1). On the death of Joseph, suit property

devolved on the appellants. They wanted the mortgage over the

property to be redeemed from Avirah Devassia. Defendant No.1

(Avirah Devassia) contended that he has 6.80 acres and virivu of

nilam, the total extent being 9 and odd acres in survey No.217/3

situated within specific boundaries on all sides towards western side of

the 5.50 acres in survey No.218/1/1 including the suit property under

an oral lease from 1120 M.E onwards and while so, its jenm right was

purchased by him as per document No.1139 of 1960 dated 04-08-

1960. It is incorrect to say that the property was sub mortgaged to

him. It is not correct to say that there was mortgage of any portion of

the property comprised in survey No.217/3 in favour of Ouseph

Mathan. Appellants or their predecessors have no right, title or

interest in the 6.80 acres and virivu in survey No.217/3. If at all it is

found that appellants have any right over the property it is lost by

adverse possession of deceased defendant No.1 from 1120M.E on 04-

08-1960 and by the law of limitation. After the death of defendant

No.1, respondent No.1 (supplemental defendant No.8) who is one of his

legal heirs filed written statement taking up similar contentions.

Learned Munsiff framed issues regarding the title claimed by the

R.S.A.No.934 of 2003 3

appellants over the suit property and whether title is lost by adverse

possession and limitation. Answering issues in favour of the appellants,

they were given a decree for recovery of possession of the suit

property. Respondent No.1 took up the matter in appeal. Learned

District Judge concurred with learned Munsiff on the finding regarding

title of appellants but found in favour of respondent No.1 on the plea of

adverse possession and limitation. Accordingly the suit was dismissed.

Hence the second appeal.

3. Learned counsel for appellants contended that finding of

first appellate court regarding adverse possession is misconceived,

incorrect and unsustainable in that there is no plea or evidence that

deceased defendant No.1 or his legal heirs held the suit property with

hostile title against the appellants and their predecessor. Learned

counsel contended that to extinguish title under section 27 of the

Limitation Act, mere length of possession is not sufficient if it is not

accompanied by necessary hostile title to the true owner which

according to the learned counsel is conspicuously absent in this case.

Reliance is placed on the decisions in Sunny Vs. Amaruddin (2004

(1) KLT SN83 page 63), M. Durai Vs. Muthu and Others (2007 (3)

SCC 114), Annakili Vs. A Vedanayagam and Others (2007 (14)

SCC 308), Ramzan Vs. Gafooran (2008 (2) KLT SN 68) and Hemaji

Waghaji Jat Vs. Bhikhabhai Khengarbhai Harijan (2008 (4) KLT

357 (SC)). Per contra it is argued by learned senior Advocate for

R.S.A.No.934 of 2003 4

respondent No.1 that evidence on record justified finding of first

appellate court. Even evidence of appellants would show that from

1980 onwards atleast, they have been demanding possession of the

suit property which was negatived by the predecessor in interest of

respondent No.1. According to the learned senior Advocate

requirements to extinguish title under section 27 of the Limitation Act

are brought out in this case and placed reliance on the decision of the

Supreme Court in P.T.Munichikkanna Reddy and Ors Vs.

Revamma and Ors (AIR 2007 SC 1753).

5. So far as title of appellants is concerned, it is contended by

learned senior Advocate for respondent No.1 that concurrent finding

entered by courts below is not correct. Ext.A1 is the settlement deed

executed between Joseph and other legal representatives of

Thressiamma, the original owner of 5.54 acres including the suit

property. Respondent No.1 has not produced any document to prove

title claimed by him. It is true that when the suit is based on title

weakness of the case of respondents is no assistance to the appellant

who should win or loose on the strength or weakness of their case.

Advocate Commissioner inspected the properties with the assistance of

Taluk Surveyor who measured the properties with reference to Ext.A1

and the survey plan. Exts.C1 to C3 are the mahazar, report and plan

prepared by the advocate commissioner. On measurement of the

property it was found that the disputed property, 1.40 acres falls in

R.S.A.No.934 of 2003 5

survey No.218/1/1 while the property over which respondent No.1

claimed title and possession is in survey No.217/3 and is situated on its

north. Commissioner has identified plot ABCDEF as the suit property.

Nothing is brought out to discard Exts.C1 to C3. There is also no contra

evidence. Courts below relying Ext.A1 and Exts.C1 to C3 found that

appellants have title over the property which I find no reason to

interfere being a finding of fact based on evidence.

6. Before going into the issue regarding adverse possession I

shall refer to the decision relied on by learned counsel on either side.

In Sunny Vs. Amaruddin (2004 (1) KLT SN No. 83) it was held,

“One of the important ingredients to claim adverse

possession is that the person who claims adverse

possession must have set up hostile title to the true

owner. A person, merely pleads that he is in possession

of the land by a derivative title from a person who had

no right over the property, cannot claim adverse

possession, unless he pleads that he was holding the

property adverse to the real owner and proves the same

in evidence. He should also show that the possession

animus to the real owner is with the knowledge of the

owner.”

In M. Durai Vs. Muthu and Others (2007 (3) SCC 114) it is held that

when a plea of adverse possession is raised burden is on the person

who claims so to prove that title is lost by adverse possession.

Reference has been made to the decision in Vasantiben Prahladji

R.S.A.No.934 of 2003 6

Nayak Vs. Somnath Muljibhai Nayak (2004 (3) SCC 376) where it

was held,

“‘Animus possidendi’ is one of the ingredients of adverse

possession. Unless the person possessing the land has

a requisite animus the period for prescription does not

commence. As in the instant case, the appellant

categorically states that his possession is not adverse as

that of true owner, the logical corollary is that he did not

have the requisite animus”

Reference was also made to the decision in T. Anjanappa Vs.

Somalingappa (2006 (7) SCC 570) where it was held,

“Adverse possession is that form of possession or

occupancy of land which is inconsistent with the title of

the rightful owner and tends to extinguish that person’s

title. Possession is not held to be adverse if it can be

referred to a lawful title. The person setting up adverse

possession may have been holding under the rightful

owner’s title e.g. Trustees, guardians, bailiffs or agents.”

In Annakili Vs. A Vedanayagam and Others (2007 (14) SCC 308),

reference was made to P.T.Munichikkanna Reddy Vs. Revamma

(2007 (6) SCC 59) where it was held,

“Therefore it will have to be kept in mind the courts

around the world are taking an unkind view towards

statutes of limitation overriding property rights”

The Allahabad High Court in Ramzan Vs. Gafooran (2008 (2) KLT SN

68 (C.No.82) stated,

“Where the defendants were not sure as to who

R.S.A.No.934 of 2003 7

was the true owner and question of their being in hostile

possession, then the question of denying title of true

owner does not arise. At the most, the defendants had

claimed and which was found to be correct by the trial

court that they had been in possession of the disputed

property since the inception of the sale deeds in their

favour. They came in possession, according to their

showing, as owner of the property in question. It follows

that they exercised their right over the disputed

property as owner and exercise of such right, by no

stretch of imagination, it can be said that they claimed

their title adverse to the true owner. Thus the

possession of the contesting defendants was not of the

variety and degree which was required for adverse

possession to materialise”

In Hemaji Waghaji Jat Vs. Bhikhabhai Khengarbhai Harijan (2008

(4) KLT 357 (SC)) the Supreme Court held that adverse possession

must start with a wrongful disposition of rightful owner and must be

actual, visible, exclusive, hostile and continued over the statutory

period. Reference was made to Karnataka Board of Wakf Vs.

Government of India and Others (2004 (10) SCC 779) where it was

held,

“In the eye of the law, an owner would be deemed to be

in possession of a property so long as there is no

intrusion. Non-use of the property by the owner even for

a long time won’t affect his title. But the position will be

altered when another person takes possession of the

property and asserts a right over it. Adverse possession

R.S.A.No.934 of 2003 8

is a hostile possession by clearly asserting hostile title in

denial of the title of the true owner. It is a well-settled

principle that a party claiming adverse possession must

prove that his possession is “necvi, nec clam, nec

precario”, that is, peaceful, open and continuous. The

possession must be adequate in continuity, in publicity

and in extent to show that their possession is adverse to

the true owner. It must start with a wrongful disposition

of the rightful owner and be actual, visible, exclusive,

hostile and continued over the statutory period.”

The decision relied on by learned senior Advocate for respondent No.1

(P. T. Munichikkanna Reddy Vs. Revamma (AIR 2007 (SC) 1753))

states,

“…. the plaintiffs submit that in any event the plaintiffs

have perfected their title by adverse possession as the

plaintiffs have been in open, continuous uninterrupted

and hostile possession of the plaint schedule land,

adversely to the interest of any other person including

the defendant for the past over 50 years exercising

absolute rights of ownership in respect of the plaint

schedule land……. ”

In para 5, it is observed,

“Adverse possession in one sense is based on the

theory or presumption that the owner has abandoned

the property to the adverse possessor on the

acquiescence of the owner to the hostile acts and claims

of the person in possession. It follows that sound

qualities of a typical adverse possession lie in it being

open, continuous and hostile.”

R.S.A.No.934 of 2003 9

In para 9 the nature of enquiry required to assess a claim of adverse

possession is summarized thus,

“.. 1. Application of limitation provision thereby

jurisprudentially “willful neglect” element on part of the

owner established. Successful application in this regard

distances the title of the land from the paper owner.

2. Specific positive intention to dispossess on

the part of the adverse possessor effectively shifts the

title already distanced from the paper owner, to the

adverse possessor. Right thereby accrues in favour of

adverse possessor as intent to dispossess is an express

statement of urgency and intention in the upkeep of the

property.”

The argument advanced by learned Senior Advocate for respondent

No.1 is that even the evidence of appellants would show that right

from 1980 onwards they have been demanding possession of the suit

property but that was not complied either by respondent No.1 or his

predecessor in interest (deceased defendant No.1) and hence, atleast

from 1980 onwards respondent No.1 and his predecessor in interest

are in possession of the suit property asserting hostile title against

appellants and hence, the suit filed in the year 1992 is barred by

limitation. Learned Senior Advocate referred me to the evidence of

PW1 who is said to have mediated the alleged mortgage in favour of

Ouseph Mathan and the sub mortgage to deceased defendant No.1,

predecessor in interest of respondent No.1. It is also the submission of

R.S.A.No.934 of 2003 10

learned Senior Advocate that this court has to bear in mind that the

courts below have found against the plea of mortgage.

7. I have gone through the evidence of PW1, he claimed to

have mediated the alleged mortgage by Joseph, predecessor in

interest of appellants in favour of Ouseph Mathan for the sum of

Rs.1500/-. An agreement was also executed in which PW1 was a

witness. There was an understanding that a deed of mortgage will be

executed. Later he heard that the deed of mortgage was executed.

When the Ouseph Mathan was in need of money, he sub mortgaged

the property to deceased defendant No.1, predecessor in interest of

respondent No.1. According to PW1, during 1980 appellants

demanded deceased defendant No.1 to redeem the mortgage on

receiving the mortgage. In the meantime, deceased defendant No.1

started ploughing of the nilam (‘ ‘) which according to the

learned senior Advocate was in derogation of the alleged mortgage.

8. Case of appellants as spoken by PW1 is that the possession

of the suit properties was given to Ouseph Mathan and he has been

cultivating the same. It is further case that Ouseph Mathan sub

mortgaged the property to deceased defendant No.1. The demand for

possession in the year 1980 was in the above circumstances,

appellants being under the impression that there was a mortgage in

favour of Ouseph Mathan and sub mortgage in favour of deceased

R.S.A.No.934 of 2003 11

defendant No.1. Therefore, I am unable to understand the said demand

made by the appellants as a demand for possession from a person who

was asserting hostile title to them. That, the courts below did not

uphold the plea of mortgage in the absence of evidence does not mean

that at the time appellants made the demand in the year 1980 they

were under the impression that the person in possession was asserting

hostile title against them.

8. The decisions I have referred above would show that to

extinguish title of the true owner and to confer title on the person in

possession under section 27 of the Limitation Act on a plea of adverse

possession and limitation apart from showing possession for the

prescribed period, it is also to be shown that he was holding the

property adversely to the interest of the real owner, asserting hostile

title to his knowledge. On the other had if the person in possession

continued to be so on the strength of the document of title relied by

him, question of his being in adverse possession of the property as

against the true owner does not arise. The contention raised in para 4

of the written statement is that deceased defendant No.1 is got 6.80

acres and virivu (the total extent being 9 and odd acres) in survey

No.217/3 as per oral lease of the year 1120 followed by the

assignment of jenm rights on 04-08-1960 and thus, himself, and

thereafter respondent No.1 has been and is in possession and

enjoyment of the suit property. It is also contended that in the suit

R.S.A.No.934 of 2003 12

property appellants or their predecessor had no right, title and interest.

Specific contention raised by respondent No.1 and his predecessor is

that the 5.54 acres which belonged to Thressiamma, a part of which is

the suit property lie towards the southern side of property held by

respondent No.1 as above stated. Deceased defendant No.1 and

respondent No.1 have no claim of title or possession of any land in

survey No.218/1/1. This is asserted by respondent No.1 in his

evidence as DW1. He stated that he is entitled to possession of only

the property comprised in survey No.217/3 and that he has no claim or

objection regarding any property in survey No.218/1/1. He went to the

extent of saying that he has no objection in allowing recovery of

possession of the land comprised in survey No.218/1/1. According to

respondent No.1 (DW1), he is in possession of property on the strength

of title and not holding any portion of the disputed property. That

contention of respondent No.1 cannot be understood as meaning that

he is holding the suit property adverse to the title of the appellants.

Contention raised by respondent No.1 and his predecessor in interest

and evidence let in by respondent No.1 do not satisfy the requirements

laid down by Supreme Court in the decisions referred above to

extinguish title of appellants and to confer title on respondent No.1 and

his predecessor in interest by adverse possession and the law of

limitation. First appellate court held that respondent No.1 is in adverse

possession of the property and it is adverse to the whole world

R.S.A.No.934 of 2003 13

including the appellants which in the light of the decisions I have

referred above and the evidence on record cannot stand. On going

through the judgment of first appellate court, I find that it is not in

accordance with the principles laid down by the Supreme Court that

the first appellate court found that respondent No.1 and his

predecessor in interest perfected title by adverse possession and

limitation thereby extinguishing the title of the appellants. That finding

cannot be sustained. Respondent No.1 was not able to prove that he

acquired title over the suit property by adverse possession. As such

judgment and decree of the first appellate court cannot sustained and

it is liable to be set aside in restoration of the judgment and decree of

the trial court. The substantial question of law framed is answered

accordingly.

Resultantly the second appeal succeed. Judgment and decree of

the first appellate court are set aside and that of the trial court are

restored. Parties will suffer their respective costs in this appeal.

THOMAS P JOSEPH, JUDGE
Sbna/