High Court Kerala High Court

Mary James vs Sindhu @ Suji on 29 May, 2009

Kerala High Court
Mary James vs Sindhu @ Suji on 29 May, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RSA.No. 401 of 2009()


1. MARY JAMES, W/O. ADAI JAMES,
                      ...  Petitioner
2. SUJA JAMES, AGED 45, W/O. K.V.SUNNY,

                        Vs



1. SINDHU @ SUJI, W/O. GIGI GEORGE,
                       ...       Respondent

2. ADAIMARIAM SAJI @ PONNU(MINOR),D/O.SAJI,

                For Petitioner  :SRI.S.SREEKUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice HARUN-UL-RASHID

 Dated :29/05/2009

 O R D E R
                            HARUN-UL-RASHID, J.
                        ----------------------------------------
                            R.S.A.No. 401 of 2009
                        ----------------------------------------
                   Dated this the 29th day of May, 2009

                                   JUDGMENT

. This Second Appeal is directed against the judgment and decree in

A.S. 99/2007 on the file of the District Court, Ernakulam which arose from

O.S. 22/2005 on the file of of the Sub Court Muvattupuzha. The parties

hereinafter referred to as defendants/appellants and plaintiffs/respondents

as arrayed in the Suit.

2. Defendants 1 and 2 in the suit are the father-in-law and

mother-in-law of the 1st plaintiff respectively. The 1st plaintiff is the wife of

late Saji who is the son of the defendants The Saji has got two children

including the 2nd plaintiff. The said Saji died in a road traffic accident on

31.5.1996. The plaintiffs are the legal heirs of the deceased Saji. The

plaint schedule property was purchased in the name of late Saji as per sale

deed No. 68/1977 and 69/1977 of Muvattupuzha S.R.O. At the time of

marriage and also after the marriage Saji was in possession and

enjoyment of the plaint schedule property. It is contended by the plaintiffs

that after the death of Saji the defendants ill-treated the plaintiffs and

consequently they took shelter in the paternal house of the 1st plaintiff.

Thereafter the defendants have took the yield from the plaint schedule

property and have continued in possession and enjoyment of the same.

In the circumstances the suit was filed by the plaintiffs for declaration of

R.S.A. No. 401 of 2009 -2-

their title over the plaint schedule property and for recovery of possession

of the same with mesne profits.

3. In the written statement filed by the defendants the

averments in the plaint were denied. It was contended that the plaint

schedule property was never been in the possession of late Saji.

According to them Saji never owned , possessed , cultivated or enjoyed

the plaint schedule property . The suit was resisted for other reasons

also.

4. The trial court considered the issues involved in the suit on the

basis of the evidence let in by the parties. Exts.A1and A2 are the

certified copies of the sale deed Nos. 68/1977 and 69/1977 ( originals are

Exts.B9 and B10 ) in respect of the plaint schedule property. Exts. A1 and

A2 reveals that the plaint schedule property stands in the name of late

Saji and the 1st defendant as guardian.

5. The trial court discussed all the factual and legal questions

involved in the suit and concluded rightly that the contentions of the

defendants that the transaction as per Exts. A1 and A2 was a benami

transaction and that the late Saji will not get any manner of right over the

plaint schedule property, were not correct . The trial court noticed the

facts that the execution of Ext.A3 power of attorney by the deceased Saji in

favour of the 2nd defendant and his reiteration of his title and possession

R.S.A. No. 401 of 2009 -3-

over the plaint schedule property by virtue of Ext.A1 and A2 in Ext.A3. The

trial court also noticed that the 1st defendant was an attesting witness to

Ext. A3.

. 6. After considering the oral and documentary evidence in the

right perspective the trial court concluded that the plaintiffs are entitled to

recover possession of the plaint schedule property from the defendants on

the strength of their title and the plaintiffs are also allowed to recover

mesne profits at the rate of Rs. 4,000/- per annum from the date of the

suit till recovery of possession or for three years from the date of decree,

whichever first occurs from the defendants and their assets.

7. The defendants in the suit re-agitated all the contentions

before the lower appellate Court. The lower appellate court also

elaborately discussed the facts, materials and evidence and concurred

with the trial court’s view.

8. This appeal is filed challenging the concurrent findings of the

courts below. I am of the view that the findings of the courts below are

solely based on the facts and evidence. I find no reasons to interfere with

the matter and to invoke Section 100 of the C.P.C. This appeal fails and

accordingly dismissed.

(HARUN-UL-RASHID, JUDGE)
es.

HARUN-UL-RASHID, J.

—————————

R.S.A.No. 401 of 2009

—————————-

JUDGMENT

29th May, 2009