High Court Kerala High Court

Meenakshi K. vs R.Neelambaran on 24 July, 2007

Kerala High Court
Meenakshi K. vs R.Neelambaran on 24 July, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RSA No. 330 of 2007(E)


1. MEENAKSHI K., WIFE OF LATE KUNJURAMAN,
                      ...  Petitioner
2. K.SUNDARESAN, OF -DO-
3. R.PAVITHRAN, OF -DO-

                        Vs



1. R.NEELAMBARAN, MALLASSERIL HOUSE,
                       ...       Respondent

2. S.SATHYABHAMA, POKAYIL JYOTHI BHAVAN,

3. K.BIJURAJ, SON OF SATHYABHAMA, DO.

4. K.JYOTHIRAJ, OF DO.DO.

                For Petitioner  :SRI.V.G.ARUN

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :24/07/2007

 O R D E R
                  M.SASIDHARAN NAMBIAR, J.
                   ...........................................
                 R.S.A.Nos. 330 & 344 OF 2007
                   ............................................
          DATED THIS THE 24th DAY OF JULY, 2007

                              JUDGMENT

Defendants in O.S.666 of 1996 on the file of Munsiff Court,

Adoor who are the plaintiffs in O.S.597 of 1996 on the file of

Munsiff Court, Adoor are the appellants in R.S.A.330 of 2007.

First appellant therein who is the plaintiff in O.S.597 of 1996 is

the appellant in R.S.A.344 of 2007. First respondent in the other

appeal who is the sole defendant in tht suit is the respondent.

Appellant instituted O.S.597 of 1996 against first respondent

seeking a decree for permanent prohibitory injunction

restraining him from trespassing into the plaint schedule

property. Respondents in R.S.A. 330 of 2007 instituted O.S.666

of 1996 seeking a decree for declaration of their title. Plaint

schedule property in O.S.597 of 1996 is 67 cents in Survey No.

376/2 of Enath Village. Plaint schedule property in O.S.666 of

1996 after the amendment was 49 < cents. First plaintiff in that

suit is the defendant in O.S.597 of 1996.

2. Learned Munsiff, on the evidence of Pws 1 to 3, DW1 and

CW1 and Exts.A1 to A6, Exts.B1 and B2, and Exts.C1 to C3, as

per common judgment dated 11.8.2003, dismissed O.S.597 of

SA 330 & 344/2007 2

1996 and granted a decree in favour of respondents in O.S.666

of 1996. Appellants challenged the decree and judgment before

District Court in A.S.151 of 2003 and 152 of 2003. Learned

District Judge, on reappreciation of evidence, confirmed the

findings of learned Munsiff and dismissed both the appeals. They

are challenged in these second appeals.

3. Learned counsel appearing for the appellants was

heard. The argument of learned counsel is that appellnts could

not adduce sufficient evidence to prove the redemption and in

such circumstances, an opportunity has to be granted to

appellants to prove that the mortgage was redeemed as

contended by them.

4. On hearing learned counsel appearing for appellants, I

do not find any substantial question of law involved in the

appeal. Family of respondents admittedly mortgaged the

properties. Under Ext.A partition deed 87 cents which was part

of the property mortgaged was divided. 45 cents being the

northern extreme plot and southern 25 cents were alloted to first

respondent and his brother Karunakaran and middle 20 cents to

Kunjukali. Under Ext.A2 that 20 cents was exchanged with 20

SA 330 & 344/2007 3

cents on the northern extremity. As a result, first respondent

and Karunakaran obtained the southern 67 cents. Kunjukali

who got the northern 20 cents under Ext.A2 gifted mortgage

right over that property to her son Kunhiraman. First appellant

is the widow of Kunhiraman. Appellants contended that

Kunhiraman paid the mortgage money to Kunjukali in 1923 and

redeemed the mortgage. No evidence was adduced to prove that

the mortgage was ever redeemed. Though DW1 was examined

courts below found that he was not even born in 1923. It was

also found that even the alleged redemption was on the 30th year

of mortgage which itself was suspicious. There was no case

before the first appellate court that opportunity was not granted

to prove the redemption or that opportunity is to be granted. In

such circumstances at this stage, opportunity cannot be granted.

As no substantial question of law is involved in the appeals,

appeals are dismissed in limine.

M.SASIDHARAN NAMBIAR, JUDGE

lgk/-