High Court Kerala High Court

Mammu vs Mohammad @ S.A.Amoo Haji on 16 July, 2007

Kerala High Court
Mammu vs Mohammad @ S.A.Amoo Haji on 16 July, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RSA No. 396 of 2007()


1. MAMMU, S/O.LATE SEEDIKUNHI,
                      ...  Petitioner
2. AISAMMA, D/O.LATE SEEDIKUNHI,
3. MARIYAMMA, D/O.LATE SEEDIKUNHI,

                        Vs



1. MOHAMMAD @ S.A.AMOO HAJI,
                       ...       Respondent

2. KHADEEJAMMA, W/O.LATE ABDULLA,

3. ISMAIL, S/O.LATE ABDULLA,

4. ABBAS, S/O.LATE ABDULLA,

5. ABDULRAHIMAN, S/O.LATE ABDULLA,

6. AISHA, W/O.MOHAMMED, MAIPPADY,

7. NABEEZA, W/O.ABDULLA,

8. MUSTAFA, S/O.LATE ABDULLA,

9. SHAFI, S/O.LATE ABDULLA, MAIPPAY,

                For Petitioner  :SRI.V.V.ASOKAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :16/07/2007

 O R D E R
                   M.SASIDHARAN NAMBIAR, J.
                    ...........................................
                    R.S.A.No. 396              OF 2007
                    ............................................
          DATED THIS THE 16th DAY OF JULY, 2007

                               JUDGMENT

Plaintiffs in O.S.136 of 2000 on the file of Munsiff Court,

Kasargod are the appellants. Defendants are respondents.

Appellants instituted the suit seeking a decree for recovery of

possession of the plaint schedule property contending that they

have title to the property under Ext.A1 patta whereunder title

was assigned by the Government in their favour and respondents

have no manner of right over the same and therefore they are

entitled to recover possession of the same on the strength of

title. Respondents in their written statement contended that

they got assigned the property in their possession under Ext.B1

and the disputed portion of the property forms part of the

property which was enclosed in a compound wall constructed in

1980 and they have title to the property and even if appellants

have title to the property it is barred by adverse possession and

limitation.

2. Learned Munsiff on the evidence of PW1 and Dws 1 and

2 and Exts.A1 to A4, Exts.B1 & B2 and Exts.C1 and C2,

dismissed the suit holding that though the disputed property

RSA 396/2007 2

forms part of the property assigned to the appellants under

Ext.A1, their title has been lost by adverse possession and

respondents have established that they have perfected their title

by adverse possession. The suit was dismissed. Appellants

challenged the decree and judgment before Sub Court, Kasargod

in A.S. 118 of 2002. Learned Sub Judge, on reappreciation of

evidence, confirmed the findings of learned Munsiff and

dismissed the appeal. It is challenged in the second appeal.

3. Learned counsel appearing for the appellant was heard.

Learned counsel, relying on the written statement filed by

respondents where they admitted that they did not claim any

right over the property in Survey No.162/4 and 161/2 of Kannur

Village, argued that as seen from Ext.C2 plan submitted by the

Commissioner, the disputed portion of the property falls in

Survey No.162/4 and as per the written statement respondents

did not claim any right to that property and as courts below

found that appellants have title to that property under Ext.A1 a

decree for recovery of possession should have been granted. It

was argued that a plea of adverse possession is not sustainable

when respondents did not recognise the right of appellants. It

was also argued that when in the written statement it was

RSA 396/2007 3

contended that they have been in possession of the property

from 1980, what was deposed by DW1 was that they have been

in possession of the property from 1967 onwards and this

inconsistent case should not have been accepted by the courts

below. Relying on the decision of Apex Court in Karnataka

Board of Wakf V. Government of India and others (2004

SAR Civil 535) learned counsel argued that without establishing

from which date onwards respondents have been in possession of

the property and that too adverse to the true owner, they are not

entitled to claim a title perfected by adverse possession and

findings of the courts below are unsustainable.

4. On hearing learned counsel appearing for appellants

and going through the judgments of the courts below and in the

light of the factual finding of the courts below, I do not find any

substantial question of law involved in the appeal. True, in order

to succeed the plea of adverse possession, as declared by the

Apex Court in Karnataka Board of Wakf’s case (supra)

defendants have to prove when their possession started adverse

to the true owner. The plea of adverse possession is not a pure

question of law but a blended one of fact and law. A person

pleading adverse possession has no equities in his favour and

RSA 396/2007 4

has to establish that he has been in possession of the property

for the requisite period with the animus possidanti adverse to

the owner and that too open and exclusive possession, hostile to

the true owner.

5. Though learned counsel appearing for appellants argued

that as respondents did not claim any right or title to the

property in Survey No.162/4 and the disputed property is in

Survey No.162/4, the plea of adverse possession is not

sustainable. The written statement has to be read as above. The

contention raised in the written statement is that the property

assigned in favour of the defendants, which lies to the east and

the property belonging to the appellants which lies to the west

were all government lands and were assigned in favour of

appellants and respondents in 1980 respectively. The specific

contention in the written statement was that plaint B schedule

property which is the disputed portion, has been in their

possession and enclosed by a compound wall constructed in

1980 and they have effected improvements and planted

cashewnut and coconut plants and they have been in possession

of the property asserting hostile title to the knowledge of the

plaintiffs openly, uninterruptedly and peacefully and thereby

RSA 396/2007 5

they have perfected the title. Therefore what was contended by

defendants was that they have been in uninterrupted and

peaceful possession of the plroperty which lies to the east of the

compound wall from 1980 onwards and it is to the knowledge of

the appellants and that too asserting hostile title to their

knowledge and thereby they have perfected their title. Ext.C1

report and C2 plan show that there is a compound wall

separating the disputed property which is marked as 162/4A and

the remaining property which admittedly is in the possession of

the appellants, marked 162/4 and separating the two plots there

is an old mud bund. The report also shows that the property to

the east of the said old mud bund was being enjoyed along with

the remaining property which lies to the east of the disputed

plot. Therefore a reading of the written statement would

establish that, what was claimed by respondents was that they

have been in possession of the disputed property from 1980

onwards openly and peacefully and to the knowledge of the

appellants and that too adverse to the appellants and thereby

they have perfected their title by adverse possession.

6. The trial court as well as first appellate court on

appreciation of evidence found that respondents have been in

RSA 396/2007 6

possession of the disputed plot for more than the requisite

period and it was with the required animus and asserting the

hostile title. In such circumstances, that factual finding cannot

be interfered in exercise of the powers of this court under

Section 100 of Code of Civil Procedure.

Appeal is dismissed in limine.

M.SASIDHARAN NAMBIAR, JUDGE

lgk/-