High Court Kerala High Court

Malayil Sreedharan vs K.Saidalavi on 11 June, 2009

Kerala High Court
Malayil Sreedharan vs K.Saidalavi on 11 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RFA.No. 61 of 2004()


1. MALAYIL SREEDHARAN, S/O.IMBICHAN,
                      ...  Petitioner
2. MALAYIL SAROJINI, AGED ABOUT 67 YEARS,

                        Vs



1. K.SAIDALAVI, S/O.KANNANARI MUHAMMED
                       ...       Respondent

2. MALAYIL RAVEENDRAN, S/O.MALAYIL IMBICHAN

3. MALAYIL AMMUKUTTY, D/O.IMBICHAN,

                For Petitioner  :SRI.C.P.MOHAMMED NIAS

                For Respondent  :SRI.P.V.KUNHIKRISHNAN

The Hon'ble MR. Justice P.R.RAMAN
The Hon'ble MR. Justice P.BHAVADASAN

 Dated :11/06/2009

 O R D E R
                 P.R. RAMAN & P. BHAVADASAN, JJ.
                = = = = = = = = = = = = = = = = = = = =
                 R.F.A. NO. 61/2004, F.A.O. 143/2005 &
                           R.F.A. 584 & 585/2007
               = = = = = = = = = = = = = = = = = = = = =

            DATED THIS, THE 11TH DAY OF JUNE, 2009.

                              J U D G M E N T

Bhavadasan, J.

Three suits namely, O.S. Nos. 69/2000, 285/2000 & 415/2001 on the

file of the IInd Additional Sub Court, Kozhikode were disposed of by a

common judgment. The court below dismissed O.S. 415/2001, which was

one for injunction. A preliminary decree was passed in O.S. 69/2000

which was one for partition and O.S. 285/2000 was decreed with costs

enabling the plaintiff in that suit to recover money on the basis of an

agreement. R.F.A. 61/2004 is directed against the judgment and decree in

O.S. 285/2000 by Defendants 3 and 4 in that suit. R.F.A. 584/2007 is

directed against the judgment and decree in O.S. 69/2000 by Defendants

2,4,5 and 6. R.F.A. 585/2007 is directed against the decision rendered in

O.S. 415/2001 and the appellant is the sole plaintiff in the said suit.

2. In the suit for partition, plaintiff claimed that she is the legal heir

of one Balakrishnan along with the first defendant in the said suit. The

R.F.A. 61/04, RFA 584 & 585/07 &
F.A.O. 143/2005 :2:

defendants in the partition suit set up an oral partition and contended that

Item No.1 of plaint B schedule property was jointly acquired by deceased

Balakrishnan and the 2nd defendant in the said suit. Item No.2 of plaint B

schedule was also belonged to Balakrishnan. Plaintiff disputed the oral

partition set up by the defendants and claimed right along with the

defendant in the suit, consequent on the death of Balakrishnan. O.S.

415/2001 is a suit filed by the defendant in the partition suit for injunction

against the plaintiff in the partition suit. That was dismissed by the court

below. O.S. 285/2000 was one for return of the balance sale consideration

with interest. The plaintiff therein alleged that in respect of the property

owned by Balakrishnan, an agreement for sale was executed by his legally

constituted power of attorney – the first defendant and the plaintiff and

advance amount was received by Balakrishnan. That was also decreed. In

the partition suit, a preliminary decree was passed.

3. As far as the partition suit is concerned, even before this Court,

there is no dispute regarding the shares available to each of the parties and

the only dispute is regarding the oral partition set up by the defendants in

the suit for partition. That was found against the defendants. Even before

this Court, the defendants in the partition suit were unable to justify the

claim for oral partition. Before this Court, it is pointed out that the

R.F.A. 61/04, RFA 584 & 585/07 &
F.A.O. 143/2005 :3:

appellants in R.F.A. 584/2007 (appeal arising from the partition suit) have

claimed reservation in respect of the property jointly owned by

Balakrishnan, the plaintiff and the first defendant and contended that she

had put up the building standing in the property by spending her own funds

and that was excluded from the oral partition between Balakrishnan and the

defendant. The court below has already noticed and refused to accept the

said contention. But as far as possible, the building situated in the property

can be alloted to the share of the second defendant in equity. The plaintiff

in the partition suit admits that half share of the building can be set apart to

the share of the defendants in the said suit. There is no dispute regarding

the shares in the movables in the partition suit.

4. All what is to be done is that as far as possible the portion of the

property where the building is situated may be allotted to the share of the

second defendant in the partition suit and on valuation of the building by a

commissioner, half the value of the building may be paid to the plaintiff in

the suit. It is pointed out that the plaintiff in the partition suit is entitled to

1/6th share of the value of the building. It is made clear that half of the

value of the building to be shared equally between the other sharers in the

partition suit.

R.F.A. 61/04, RFA 584 & 585/07 &
F.A.O. 143/2005 :4:

5. As far as R.F.A. 61/2004 is concerned, the main contention taken

is that the agreement based on which recovery of money is sought for, is a

forged and fabricated one (Ext. B1 document). The plaintiff in O.S.

285/2000 relied on Exts. B1 and B2 documents in support of his contention

for recovery of advance amount paid by him. Even though it is disputed by

the contesting defendants, the court below found in favour of the plaintiff in

that suit. Learned counsel for the appellants was unable to substantiate his

contention against the finding of the court below in this regard and it is

only to be confirmed.

6. In the light of the decree in O.S. 69/2000 the court below was

perfectly justified in dismissing O.S. 415/2001. No ground is made out to

interfere with the judgment and decree under appeal. Therefore, R.F.A.

585/2007 stands dismissed.

7. F.A.O. 143/2005 is directed agaisnt the order dated 7.4.2005

in E.A. 126/2005 in E..A. 1235/2004 in E.P. 205/2003 in O.S. 285/2000.

By the said order, the court below reviewed its earlier order dated

29.1.2005. It appears that the decree was obtained by the first respondent

against the defendants in O.S. 285/2000 for return of advance amount

which is claimed to have been paid to Balakrishnan in pursuance of an

agreement for sale and that decree was put in execution. During the

R.F.A. 61/04, RFA 584 & 585/07 &
F.A.O. 143/2005 :5:

execution proceedings, the appellant before this Court entered appearance

and filed E.A. 1235/2004 pointing out that deceased Balakrishnan had

deposits in various banks and the amount in deposit in O.S. 69/2000 may

be called for to O.S. 285/2000, which was allowed On a review

application filed by Respondents 2 and 3 in the E.P, the said order was

reviewed as per order in E.A. 126/2005 and the court below ordered

transmission of the amount to the credit of O.S. 69/2000. In the light of the

fact that amounts due to late Balakrishnan from various Banks are in court

deposit nothing more is to be considered by the court below. The review

petition has become infructuous and it is only to be dismissed.


       In the result,

(I)    R.F.A. 858/2007 is dismissed.

(II)   In R.F.A. 584 of 2007,

       (a)    Preliminary decree passed by the court below is confirmed

              subject to

       (i)    Half share in the building shall be set apart to the second

              defendant in the suit.

(ii) If possible, the portion of the property where the building

situates may be set apart to the share of second defendant.

(iii) If so allotted, share of the plaintiff in the value of the building

R.F.A. 61/04, RFA 584 & 585/07 &
F.A.O. 143/2005 :6:

as assessed by the court below shall be paid.

(iv) It is made clear that the share of others in the building shall be

equal.

(v). The preliminary decree as regards movables is confirmed.

III. R.F.A. 61of 2004 stands dismissed.

IV. F.A.O. 143 of 2005 is disposed of as infructuous, since the order in

the review petition before the court below has become infructuous.

The appeals are disposed of as above. In the circumstances, there will be

no order as to costs.

P.R. RAMAN, JUDGE.

P. BHAVADASAN, JUDGE.

KNC/-