High Court Kerala High Court

M.T.V.Kunhikannan Nambiar vs Mandeerakath Aleema Umma on 10 November, 2009

Kerala High Court
M.T.V.Kunhikannan Nambiar vs Mandeerakath Aleema Umma on 10 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

SA.No. 420 of 1995()



1. M.T.V.KUNHIKANNAN NAMBIAR
                      ...  Petitioner

                        Vs

1. MANDEERAKATH ALEEMA UMMA
                       ...       Respondent

                For Petitioner  :SRI.K.V.SOHAN

                For Respondent  :SRI.O.RAMACHANDRAN NAMBIAR

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :10/11/2009

 O R D E R
                        THOMAS P.JOSEPH, J.

               -----------------------------------------------------
                           S.A.No. 420 of 1995
               -----------------------------------------------------
            Dated this the 10th day of November, 2009.


                                 JUDGMENT

The Second Appeal arises from judgment of learned Sub

Judge, Payyannur in A.S.120/1990 arising from judgment and

decree of learned Munsiff, Taliparamba in O.S.No.61/1989.

Appellant sued the respondents for decree for prohibitory

injunction against taking usufructs from the suit property claiming

that he is the owner in possession thereof as per Ext.A2,

assignment deed dated 12.12.1986 executed by respondent No.1.

It is also contended by the appellant that pursuant to a rental

arrangement, respondent No.1 was permitted to reside in the

house in the suit property, he paid the rent @ Rs.30/- per month

till 12.5.1988 and on demanding payment of the subsequent rent,

respondents threatened him demanding reconveyance of the

property for a consideration of Rs.2,000/-. Being apprehensive

about the conduct of respondents, appellant filed the suit

claiming relief as above stated. Respondents contended that

there was no sale in favour of the appellant and instead Ext.A2

was executed as a security for the loan of Rs.2,000/- taken by

respondent No.1 from the appellant. Respondents claimed that

they are in possession of the suit property and that there was no

rental arrangement as regards the house in the suit property.

Learned Munsiff found that Ext.A2 was only a security for

repayment of the loan, appellant has no possession of the suit

property and at any rate, he has come with unclean hands and is

not entitled to the discretionary relief of injunction. Accordingly,

the suit was dismissed. Appellant took up the matter in appeal.

Learned Sub Judge found from the evidence that appellant has

possession of the suit property other than the house situated

thereon but, agreed with the learned Munsiff that since appellant

has not come with clean hands, he is not entitled to the injunction

as prayed for. Hence, the Second Appeal.

2. The following substantial question of law is framed for a

decision.

1) When the court finds that total possession vested with the

appellant, is it proper and legal to deny relief of injunction on a

subjective theory of clean hands which lead the parties to take

law into their own hands.

3. It is contended by learned counsel for appellant that

having regard to the nature of possession appellant has over the

suit property, the courts below went wrong in denying relief of

injunction.

4. Counsel for respondents would contend that respondents

are in possession of the suit property and hence appellant is not

entitled to the injunction prayed for.

5. This being a suit for injunction based on possession, it is

contended by the learned counsel for appellant that no enquiry

into title is required. Ext.A2 is the assignment deed admittedly

executed by respondent No.1 in favour of the appellant. It states

that the suit property was assigned to the appellant for a

consideration of Rs.2,000/- and possession was transferred to the

appellant. Ext.A1 is the prior document produced by the

appellant. Ext.A3 is the Pattam deed dated 5.3.1984 executed by

one K.J.Chacko, in favour of the appellant. Appellant has also

produced other documents to support his case of possession.

Ext.A10 series are receipts for payment of revenue by the

appellant for the suit property. Appellant gave evidence as PW1

and testified to his case. On the other hand, respondent No.2

gave evidence as DW1 and proved Exts.B1 to B4 series. Ext.B1 is

the lawyer notice dated 16.12.1988 issued to respondent No.1 on

behalf of the appellant.

6. In Ext.B1, there is a demand for repayment of the loan

taken by respondent No.1 from the appellant. There is also

reference to Ext.A2 being executed as security for the said loan

transaction. It is based on Ext.B1 which is admitted by the

appellant that trial court found the appellant has no possession of

the suit property and that Ext.A2 is executed only as security for

due repayment of the loan. In Ext.B1, the amount of loan stated

is Rs.20,000/- but in Ext.A2, the assignment deed consideration

stated is only Rs.2,000/-. According to PW1, a sum of Rs.18,000/-

had already been paid to respondent No.1 and hence, in Ext.A2

the sale consideration was stated as Rs.2,000/-. That explanation

was not accepted by the learned Munsiff. However, it is not

necessary to decide in this proceeding what exactly is the amount

which respondent No.1 had taken by way of loan from the

appellant. Question is whether the appellant is entitled to the

injunction as prayed for.

7. It is true that the trial court found that appellant has no

possession of the suit property. That was on the finding that

Ext.A2 is only a security for the loan transaction. First Appellate

Court observed that even for the purpose of securing repayment

of the loan, there could be a document like Ext.A2 transferring

possession of the property to the appellant. In that view and on

the evidence on record that finding regarding possession of the

said property was entered in favour of appellant.

8. It is true that respondents have produced Exts.B3 series

and B4 series for payment of revenue for the suit property and

tax for the building. Of them, Ext.B3(a) and B4(a) are for the year

1987 but, it is seen Ext.A10(c) that revenue has been paid by the

appellant also. Ext.A4 is the petition preferred by the appellant

before Tahsildar concerned requesting to receive land revenue

from him. Based on the evidence on record, First Appellate Court

found that appellant has possession of the suit property except

the house in question. That is a finding on fact entered by First

Appellate Court on the evidence on record. So far as that finding

is not shown to be perverse or, not supported by evidence

interference in Second Appeal is not warranted.

9. Then the question is whether appellant is entitled to the

relief of injunction. The courts below found that on the facts of

the case he is not entitled to the discretionary relief. Appellant

came with the case that he is the absolute owner in possession of

the property which the courts below have not upheld in the light

of Ext.B1. In other words, it is suppressing the loan transaction

and Ext.B1 that appellant claiming to be the absolute owner of

the suit property sought relief of injunction which being an

equitable relief was within the power of the courts below to refuse

since appellant had not come with equity while seeking equity.

10. Having heard counsel on both sides and going through

the evidence on record, I do not find reason to interfere with the

discretion exercised by the courts below against grant of

injunction in favour of the appellant. The substantial question of

law framed is answered accordingly.

Second Appeal fails. It is dismissed without any order as to

costs.

Thomas P.Joseph, Judge
cms