High Court Kerala High Court

Mohandas vs Vineshkumar on 2 April, 2009

Kerala High Court
Mohandas vs Vineshkumar on 2 April, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RSA.No. 331 of 2009()


1. MOHANDAS, S/O.VELAYUDHA PANICKER,
                      ...  Petitioner

                        Vs



1. VINESHKUMAR, AGED 54 YEARS,S/O.VASU,
                       ...       Respondent

2. PRADEESH, AGED 46 YEARS,S/O. -DO-

3. RAJASEKHARAN,AGED 62 YEARS,

                For Petitioner  :SMT.M.J.RAJASREE

                For Respondent  : No Appearance

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

 Dated :02/04/2009

 O R D E R
               K.P. Balachandran, J.
            --------------------------
               R.S.A.No.331 of 2009
            --------------------------

                     JUDGMENT

The plaintiff in O.S.No.284/97 on the file of

the Munsiff’s Court, Chittur is the appellant in

this Regular Second Appeal, he having lost his case

concurrently in both the courts below. The suit was

instituted by him for partition of the scheduled

properties, inter alia, on the allegations that the

scheduled properties and other properties belonged

to Velayudha Panicker, the father of the appellant/

plaintiff, the third defendant and Vasu, the father

of defendants 1 and 2; that on the death of

Velayudha Panicker, the properties belonging to

him, excluding the scheduled properties, were

partitioned as per Deed No.126/1970; that the

scheduled properties are co-ownership properties

and the parties are in joint possession thereof;

that defendants 1 and 2 created a partition deed in

respect of the plaint schedule properties stating

RSA 331/09 2

that the same belong to them exclusively; that

later on they have admitted that the plaint

schedule items are co-ownership properties and that

despite demands made by him, they are not amenable

to effect a partition and to allot separate

possession of his share. Hence the suit.

2. Respondents 1 and 2/defendants 1 and 2

resisted the suit contending that the appellant/

plaintiff has no title to claim partition of the

scheduled properties; that it is incorrect to say

that the scheduled properties belonged to Velayudha

Panicker; that the properties belonged exclusively

to the father of defendants 1 and 2, who is the

brother of the appellant/plaintiff; that it is also

incorrect to say that the scheduled properties were

omitted to be included in the partition deed; that

the scheduled properties are not in common

ownership and joint possession of themselves and

the appellant/plaintiff; that it is incorrect to

say that defendants 1 and 2 admitted that the

RSA 331/09 3

scheduled properties are co-ownership properties;

that the appellant/plaintiff, who is on inimical

terms with defendants 1 and 2, has filed the suit

without any bona fides and that the suit has only

to be dismissed. The third respondent/third

defendant did not file any written statement.

3. On the above pleadings, the trial court

raised necessary issues for trial and considering

the evidence adduced at trial, which consisted of

oral evidence of PWs 1 and 2 and DW1 and

documentary evidence Exhibits A1 series and A2 and

Exhibit B1 series to B5, dismissed the suit holding

that the appellant/plaintiff is not entitled to

claim partition. The appeal filed as A.S.No.148/05

before the first appellate court was also dismissed

concurring with the findings of the trial court.

Hence this Regular Second Appeal.

4. It is vehemently contended before me by the

learned counsel for the appellant that Exhibit A1

is the certified copy of deposition given by the

RSA 331/09 4

first defendant as DW1 in O.S.No.239/87 before the

Munsiff’s Court, Chittur, wherein, he admitted that

the scheduled properties are properties belonging

in common and that therefore, the courts below are

not justified in having dismissed the suit refusing

the relief for partition.

5. It is worthy to note that the appellant/

plaintiff is relying only on the admission made by

the first defendant during cross-examination in

O.S.No.239/87, when he was examined as DW1. He was

examined as PW2 in the present suit and was

attempted to be contradicted with his prior

statements contained in Exhibit A1. He admitted

that he had made those statements before court, but

explained that the admissions so made in 1989 were

in relation to the properties owned in common by

himself and the second defendant, which was

subsequently partitioned between them under Exhibit

A2 partition. The learned counsel made strenuous

efforts to contend that the admission was not in

RSA 331/09 5

relation to the properties owned in common by

defendants 1 and 2, which was subsequently

partitioned between them under Exhibit A2, but in

relation to the scheduled properties, which

according to the appellant, belonged in common to

the appellant/plaintiff, the third defendant and

Vasu, the late father of defendants 1 and 2. A

detailed probe into the correctness of the

explanation does not deserve to be made by this

Court in second appeal in the light of the

admissions made by PW1 himself in his evidence

tendered before the trial court, which is extracted

by the trial court in paragraph 10 of the judgment.

The deposition so extracted are to the effect that

the scheduled property was purchased by his father

Velayudha Panicker in 1945; that he is in

possession of a copy of the said document and that

there is no reason for his not producing that

document before court. Thus, when the best

evidence to establish title over the scheduled

RSA 331/09 6

property, over which partition is claimed, is in

the possession of the appellant/plaintiff, but

without any sufficient cause to withhold that

document, he does not produce it before court, he

cannot bank upon the alleged admissions made by the

first defendant in Exhibit A1, which were explained

away by the first defendant when examined as PW2

before the trial court after remand of the case

from the first appellate court in A.S.No.35/00.

Obviously, for reason of non production of the

document in the possession of the appellant/

plaintiff showing title over the scheduled

properties as having belonged to Velayudha

Panicker, as alleged by the appellant/plaintiff,

adverse inference has to be drawn against him that

there is no such document to establish title over

the scheduled property. There is absolutely no

merit in this Regular Second Appeal and there is no

question of law and much less, any substantial

question of law arising for consideration by this

RSA 331/09 7

Court in this Regular Second Appeal.

In the result, I dismiss this Regular Second

Appeal in limine refusing admission.

2nd April, 2009 (K.P.Balachandran, Judge)
tkv