High Court Kerala High Court

Maveli Devasya’S Wife Rosamma vs P.N.Venkida Subrahmaniayyar … on 27 July, 2007

Kerala High Court
Maveli Devasya’S Wife Rosamma vs P.N.Venkida Subrahmaniayyar … on 27 July, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 23087 of 2007(W)


1. MAVELI DEVASYA'S WIFE ROSAMMA,
                      ...  Petitioner
2. XAVIER, S/O.MAVELI DEVASYA, RESIDING
3. MAVELI MATHEW'S WIFE ANNAMMA MATHEW,

                        Vs



1. P.N.VENKIDA SUBRAHMANIAYYAR (LATE)
                       ...       Respondent

2. P.V.NARAYANAN, S/O. P.N.VENKIDA

3. P.V.SESHADRI, S/O. P.N.VENKIDA

                For Petitioner  :SRI.K.M.SATHYANATHA MENON

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.N.KRISHNAN

 Dated :27/07/2007

 O R D E R
                     M.N.KRISHNAN, J.
               -----------------------------
                 WP(C)No. 23087 OF 2007 W
               -----------------------------
              Dated this the 27th July, 2007.

                         JUDGMENT

This writ petition is filed seeking to set aside the

order of the learned Subordinate Judge, Manjeri in

I.A.1273/06 in O.S.145/2002. It was an application filed

by the plaintiff for amendment of the plaint. A suit was

pending before the Hon’ble High Court of Madras and during

its pendency a compromise was entered into between the

parties and it is averred that items 210 to 282 of the

plaint schedule property therein was set apart to the share

of the plaintiffs jointly and therefore the plaintiffs are

claiming right over that property. They had given

description of the property in that fashion and when a

commissioner appointed by the court visited the property he

found that the survey numbers, description etc. are

incorrect and he had plotted the plaint schedule property

as shown by the plaintiffs which takes in a different

survey number, description etc. Whatever it may be, in

order to succeed in a case of this nature the plaintiff has

to establish that the property now claimed were obtained by

them in pursuance of the decree passed by the High Court of

Madras and until and unless they are able to establish that

the property now incorporated by amendment is the property

WPC 23087/07 2

which they had obtained under the decree, the plaintiff

will not be entitled to any decree. It has to be

understood that at a point of time when thousands of acres

of property were involved in a suit and a receiver was

appointed and the receiver giving the schedule of

properties, naturally there would have been omissions and

commissions. Therefore that shall not be used as a weapon

to dislodge the case of a party if really the party is

entitled to the property in law. Therefore, by the

amendment no special right is conferred on the plaintiff

but it is made easier for the court to consider the

question whether the property as amended and incorporated

is obtained by the plaintiff by virtue of the document of

title relied on by them. So far as adverse possession is

concerned, it is a settled law that there must be an

admission of title of the person against whom adverse

possession is claimed. I am not going much into the

details because it may prejudice the right of the party at

a later stage. Therefore, by allowing the amendment no

undue hardship is caused, it will not change the character

of the suit but it is really necessary for resolving the

controversy between the parties. I make it clear that the

defence in their additional written statement can take all

the defence available including the plea of adverse

WPC 23087/07 3

possession and limitation and the identity of the property

and the court has to dispose of the matter after permitting

both sides to adduce evidence in support of their

respective contentions. Therefore, I am not inclined to

interfere with the order passed by the learned Subordinate

Judge and therefore this writ petition is dismissed.

M.N.KRISHNAN
Judge
jj