High Court Kerala High Court

Mrs.Vimala Amma vs Koomundakkal Maruthiyat … on 16 October, 2007

Kerala High Court
Mrs.Vimala Amma vs Koomundakkal Maruthiyat … on 16 October, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RSA No. 767 of 2007()


1. MRS.VIMALA AMMA, D/O.KALYANI AMMA,
                      ...  Petitioner

                        Vs



1. KOOMUNDAKKAL MARUTHIYAT PRABHAVATHIAMMA
                       ...       Respondent

2. KOOMUNDAKKAL MARUTHIYAT RADHA AMMA,

3. AZHAKIL KUNHAMMAD, S/O.ABDULLA,

4. DO.BROTHER SIDDIQUE, S/O.ABDULLA,

5. MR.ABDURAHIMAN, S/O.KUNHAMMAD,

                For Petitioner  :SRI.C.VALSALAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :16/10/2007

 O R D E R
                      M.SASIDHARAN NAMBIAR, J.

                         ...........................................

                        R.S.A.No. 767     OF    2007

                        ............................................

        DATED THIS THE    16th   DAY OF  OCTOBER, 2007


                                    JUDGMENT

Plaintiff in O.S.138 of 2000 on the file of Munsiff-

Magistrate Court, Perambra is the appellant. Defendants are

respondents. Appellant instituted the suit seeking a decree for a

declaration that appellant has every right to use plaint D

schedule property as a pathway to plaint A schedule property

and alternatively that she has a right to use plaint A schedule

property as an easement of necessity as well as quasi-easement

and a consequential injunction restraining respondents 3 to 5

from interfering with the peaceful enjoyment of plaint D

schedule way or from changing its nature. Plaint A, B, C and D

schedule properties admittedly originally belonged to the mother

of appellant and respondents 1 and 2. Under Ext.A2 gift deed,

mother gifted plaint A schedule property to appellant, plaint B

schedule property to first respondent and C schedule property to

second respondent. According to appellant, plaint D schedule

property is a way leading to plaint A schedule property from the

western road and it was kept common under Ext.A2 gift deed

and the property gifted to respondents 1 and 2 are excluding the

RSA 767/2007 2

D schedule way. It was contended that respondents 1 and 2

subsequently assigned their right over plaint D schedule

property in favour of respondents 3 to 5 and they also did not

derive any right or title to plaint D schedule property and

appellant has a right to use plaint D schedule way to reach plaint

A schedule property and respondents are not entitled to obstruct

the same. Appellant claimed title to plaint D schedule property

contending that it was kept common under Ext.A2 gift deed. She

also alternatively claimed a right of easement by necessity. By

subsequent amendment a right of way by quasi-easement was

also claimed.

2. Respondents filed separate written statements. First

respondent contended that no pathway was in existence as D

schedule property and as per sale deed dated 31.8.1998, she

assigned her right over plaint B schedule property in favour of

respondents 3 and 4 and appellant has no right over D schedule

property and he is not entitled to the decree for declaration or

injunction sought for. Respondents 2 and 5 filed a joint written

statement contending that the way to the house in the plaint A

schedule property was from the road which is situated on the

western side and also from the pathway on the northern side and

RSA 767/2007 3

there was no way to plaint A schedule property from the east as

claimed. It was contended that second respondent assigned her

right over plaint C schedule property in favour of 5th respondent

as per sale deed 1190 of 2000 and the pathway on the southern

side of C schedule property was assigned and it was separately

demarcated as a way. Property on the northern side of the

pathway belongs to respondents and appellant has no right over

the same. It was contended that appellant has no right over

plaint D schedule property and is not entitled to the decree

sought for.

3. Respondents 3 and 4 filed a separate written statement

contending that there was no pathway as D schedule shown in

the plaint at the time of assignment in favour of respondents 3

and 4 or thereafter. There was no dispute regarding existence of

a way. It was contended that appellant has access available to

plaint A schedule property is from the pathway on the northern

side and the road on the western side and hence is not entitled

to the decree sought for.

4. Learned Munsiff, on the evidence of PW1, DW1,

Exts.A1 to A13 and Exts.C1 to C6, rejected the case of appellant

that plaint D schedule property was kept common under Ext.A2

RSA 767/2007 4

gift deed. Learned Munsiff also found that the entire property

which lies to the east of plaint A schedule property was gifted in

favour of respondents 1 and 2 and no pathway was kept as

common as claimed by appellant. It was further found that

appellant is not entitled to a right of way through plaint D

schedule property either as easement by prescription or

necessity or quasi-easement. The suit was therefore dismissed.

Appellant challenged the decree and judgment before Additional

District Court, Vadakara in A.S.64 of 2004. Before the first

appellate court, appellant filed an application under Order VI

Rule 17 to amend the plaint incorporating the specific plea of

right of way by quasi-easement. It was allowed by first appellate

court. Learned Additional District Judge, on reappreciation of

evidence, confirmed the findings of learned Munsiff and

dismissed the appeal. It is challenged in the second appeal.

5. Learned counsel appearing for appellant was heard. The

argument of learned counsel is that as per the measurements

of schedule B and C in Ext.A2 gift deed, D schedule property was

left as common and therefore courts below should have found

that plaint D schedule property was not gifted either to first

respondent as B schedule or to second respondent as C schedule

RSA 767/2007 5

and plaint D schedule property is the way to the family house in

plaint A schedule property. It was argued that even if no right of

easement by necessity will arise in view of the alternate way

available on the north and west of plaint A schedule property, in

view of the amendment of plaint whereunder a right of way by

quasi-easement is claimed, courts below should have found that

appellant has a quasi-easement right of way over plaint D

schedule property. It was argued that the plea of quasi-

easement was not there when trial court dismissed the suit and

first appellate court rejected the case for the reason that

appellant has claimed title to the property and is therefore not

entitled to claim a quasi-easement right and when evidence

establish that the house in the plaint A schedule property was

more than 100 years old and the way to that house was towards

the east plaint D schedule property should be the way and

courts below should have found that plaint D schedule property

was used as a way to plaint A schedule property even before

Ext.A2 gift deed and therefore it is an apparent way which was

continuously used and necessary for the enjoyment of plaint A

schedule property and therefore appellant has a quasi-easement

right and hence the decree and judgment passed by courts below

RSA 767/2007 6

are to be set aside. It was also argued that neither trial court nor

first appellate court entered a specific finding with regard to the

title claimed by appellant to plaint D schedule property and in

such circumstances, findings of courts below are unsustainable.

6. Ext.A2(copy of which was made available by appellant)

establish that one common property belonging to the mother was

gifted as three plots to three daughters. A schedule property was

gifted to appellant, B schedule property to first respondent and C

schedule property to second respondent. B and C schedule

properties are lying north and south and A schedule property is

to the west of B and C schedule properties. Though it was

argued that plaint B and C schedule properties gifted to

respondents 1 and 2, will not take in plaint D schedule way and it

was kept common, a reading of Ext.A2 disprove the said

submission. The northern boundary of plaint B schedule

property which is the southern plot shows that the northern

boundary is the plaint C schedule property. So also the southern

boundary of C schedule property is plaint B schedule property.

If in fact plaint D schedule property was kept as common for the

usage of the donees, it would have been specifically mentioned

in Ext.A2. Apart from non-mentioning of such a common way or

RSA 767/2007 7

plot, Ext.A2 shows that the property gifted to second respondent

is the property upto the northern boundary of plaint B schedule

property which was gifted to first respondent. It does not show

any property in between the boundaries of plaint B and C

schedule properties. Learned Munsiff has specifically adverted

to this aspect in paragraph 10 of the judgment and found that

case of appellant that plaint D schedule property was kept

common is not correct. Therefore the argument that there is no

specific finding by courts below is not correct. When Ext.A2

does not show that any portion of the property was kept common

and the boundaries of plot B and C schedule properties show

that no property was kept common in between the said plots,

finding of courts below that plaint D schedule property was not

kept common is perfectly correct. If that be so, the claim of title

to plaint D schedule property, as it was kept common under

Ext.A2 gift deed cannot be accepted.

7. Then the only question is whether appellant has

established any right of way through plaint D schedule property.

As rightly found by courts below, the original pleading does not

specifically show which right was claimed in the plaint except

that alternatively a right of easement by necessity was claimed.

RSA 767/2007 8

It is not disputed that to the north of the plaint A schedule

property there is a way. So also to the west of plaint A schedule

property there is a road. In such circumstances, the claim for

right of way by easement of necessity was rightly rejected by

courts below. The right of easement by prescription was not

claimed and cannot be claimed as till the date of Ext.A1 gift deed

of 1988, plaint D schedule property was part of the common

property and after the splitting of the property under Ext.A2,

appellant cannot claim a right of easement by prescription in a

suit instituted in the year 2000.

8. The other right of way which could be claimed is a right

of quasi-easement. Though there was no specific plea in the

plaint, a right of quasi-easement was raised before learned

Munsiff. Learned Munsiff elaborately considered that claim in

paragraph 10 of the judgment. Relying on the text of Kathiar in

law of easement and license, learned Munsiff found that in order

to substantiate the right of quasi-easement, the way claimed

should be apparent, continuous and necessary for the enjoyment

of the tenament for which it is claimed and in the same stage in

which it was enjoyed before severance from the tenament, on

which their liability is thrown. Learned Munsiff on the evidence

RSA 767/2007 9

found that if there was such an apparent way which was enjoyed

and was necessary for the enjoyment at the time of splitting of

the tenament, it would have been mentioned in Ext.A2. On the

evidence it was found that there was no such apparent way

available to plaint A schedule property through plaint D schedule

property at the time of Ext.A1 and therefore the right of quasi-

easement claimed by appellant is also not sustainable, when

such a way was not necessary for the enjoyment of plaint A

schedule property as a way is available on the north and west.

Before the first appellate court appellant got amended the plaint

raising a specific plea of quasi-easement, even though learned

Munsiff considered that question elaborately. First appellate

court also rejected the claim raised basing on quasi-easement.

The argument of learned counsel is that first appellate court

rejected the case solely on the basis that such a right cannot be

claimed without recognising the right of respondents 1 and 2 the

assignees of plaint D schedule property; As appellant claimed

title to plaint D schedule property on the basis that it was kept

common, the right cannot be claimed. It cannot be said that the

finding of first appellate court that when appellant contended

that she is the owner of plaint D schedule property, a right of

RSA 767/2007 10

easement cannot be claimed over D schedule proeprty is not

correct. Even otherwise on the evidence appellant did not

establish that at the time of Ext.A3, plaint D schedule property

was continuously used as an apparent way and that way was

necessary for the enjoyment of plaint D schedule property which

was absolutely necessary to establish a right of quasi-easement

of way. In such circumstances, finding of courts below that

appellant is not entitled to a right of way by quasi-easement is

also correct. As no substantial question of law is involved in the

appeal, it is dismissed in limine.

M.SASIDHARAN NAMBIAR, JUDGE

lgk/-