High Court Kerala High Court

Mohammed Sali vs Chanraprabha on 16 July, 2008

Kerala High Court
Mohammed Sali vs Chanraprabha on 16 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRP.No. 668 of 2004()


1. MOHAMMED SALI, S/O. MYTHOONKUNJU,
                      ...  Petitioner
2. SALIM S/O. MOHAMMED HANEEFA,
3. SMT.SHYLA, W/O. SAILM, ANSHAD MANZIL,

                        Vs



1. CHANRAPRABHA W/O. DILEEPKUMAR,
                       ...       Respondent

2. PRABHULLACHANDRAN @ CHANDRAN,

3. KUNJU PONNAMMA, ROADARIKATHU VEEDU,

4. KUNJI VILASINI, DO. DO.

5. KUNJI RETNAMMA, DO. DO.

                For Petitioner  :SRI.G.S.REGHUNATH

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.P.BALACHANDRAN

 Dated :16/07/2008

 O R D E R
                       K.P. BALACHANDRAN, J.
              -------------------------------------------------------
                          C.R.P. No 668 of 2004
              -------------------------------------------------------
                      Dated this the 16th July 2008

                                  O R D ER


      Counsel for the appellant is advocate Sri G.S. Raghunath and

he is absent and advocate Sri Shammiraj, junior attached to the

office submits that advocate Sri G.S.Raghunath is engaged in some

other court.  He further submits that he is not authorised to argue

this revision.  There are other senior juniors to advocate Sri G.S.

Raghunath whose names find place in the docket. They are also

absent. In the result, I dismiss this Civil Revision Petition for default.



                                                            Sd/-
                                                K.P. BALACHANDRAN
                                                           Judge
16/07/208
en


                         [true copy]


? IN THE HIGH COURT OF KERALA AT ERNAKULAM

+RSA.No. 254 of 2008()


#1. RADHAKRISHNAN, S/O GOPALAN NAIR, AGED 49
                      ...  Petitioner
2. JAYASREE RADHAKRISHNAN W/O RADHAKRISHNAN

                        Vs



$1. CHINNAMMA, D/O RAHELAMMA AGED 59,
                       ...       Respondent

!                For Petitioner  :SRI.R.GIREESH VARMA

^                For Respondent  :SRI.  K.SHAJ

*Coram
 The Hon'ble MR. Justice K.P.BALACHANDRAN

% Dated :18/07/2008

: O R D E R

K.P. BALACHANDRAN, J.

———————————————————

R.S.A. No 254 of 2008

———————————————————

Dated this the 18th July 2008

JUDGMENT

The first defendant and additional third defendant who are

husband and wife assailed the concurrent decree passed by the

courts below in O.S.No 568 of 1996 of the Munsiff’s Court, Adoor.

The suit was filed by the respondent for a decree declaring her right of

easement by prescription over the B schedule pathway which runs

through the defendant’s property connecting the plaint schedule

property belonging to her with the public road on the north running

through the defendant’s property which lies in between. The

appellants-defendants disputed the existence of pathway alleged by

the plaintiff. They admit that plaint A schedule property is bounded

on the eastern and northern sides by the property belonging to them

and also that there is a panchayat road running through the northern

side of the property of the defendants. Though the defendant has

contended in the written statement filed before amendment of the

plaint that there never did exist a pathway as described as B schedule

for passage of the plaintiff and that plaintiff is having access to her

RSA 254/08 2

property through other means. It is not specified as to which is that

pathway especially when they admit in the written statement that their

property is both on the eastern and northern sides of plaint A

schedule property and that the panchayat road runs along the

northern side of their property. Further in the additional written

statement filed on 03.11.2000 the case of the defendants is that the

first defendant has not enclosed the pathway that was being used by

the plaintiff and that through the said pathway the plaintiff is having

her passage uninterruptedly. According to counsel for the

appellants, the contention that they have not enclosed the pathway

and that plaintiff is having passage to the plaint schedule property

through the said pathway uninterruptedly is mentioned in the written

statement with reference to the pathway through which the

defendants contend that the plaintiff is having access to the

scheduled property. It is worthy to note that plaintiff has no case

that the defendant is enclosing any other pathway used by her other

than B schedule pathway and therefore what could have been

referred to in the written statement is only the B schedule pathway

and not any other pathway. This is all the more so because plaintiff

is not stated to have access from the schedule property to any other

RSA 254/08 3

road by any other means, either towards west or towards south

through anybody else’s property or that there exists any other road

either on the western side or on the southern side of plaint A

schedule property. It was in the above circumstance that the trial

court passed a decree in favour of the plaintiff-respondent and that

was concurred with by the first appellate court while dismissing the

appeal filed by the present appellants. Thus there is no merit in this

R.S.A and there is no question of law and much less any substantial

question of law arising for consideration by this court in this Second

Appeal.

In the result, I dismiss this R.S.A in limine refusing admission.

Sd/-

K.P. BALACHANDRAN
Judge
18/07/2008
en

[true copy]