High Court Kerala High Court

N.X. Joseph (Died) vs Philomina on 23 July, 2010

Kerala High Court
N.X. Joseph (Died) vs Philomina on 23 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

AS.No. 26 of 2003(C)


1. N.X. JOSEPH (DIED).
                      ...  Petitioner
2. N.X. PETER, S/O. SOURO,
3. MOLLY, W/O. KALISTER, NEDUMPARAMBIL
4. RANI, D/O. KALISSTER, NEDUMPARAMBIL
5. REENA, D/O. KALISTER, NEDUMPARAMBIL
6. V.R. JOSEPH, HUSBAND OF ROSSY,
7. XAVIER ALIAS KUNJUMON,
8. GEETHA, W/O. GEORGE, RESIDING
9. NEENA ALIAS SALEENA,
10. A.A. RAPHAEL, HUSBAND OF MARY,
11. A.R. ANGONY ALIAS ANTO,
12. A.R. GEORGE ALIAS STANLY,
13. METTILDA GEORGE ALIAS MARY,
14. MINI, D/O. MARY & W/O. SHAJI,
15. XAVIER, S/O. JOSEPH. N.X.,
16. PHILIX, S/O. N.X. JOSEPH,
17. N.P. ROY, S/O. PETER,
18. XAVIER, S/O. JOSEPH, NEDUMPARAMBIL
19. M.U. UDHAYAN, S/O. SAROJINI,
20. BEENA ROSSY ALIAS BEENA,
21. VELAYUDHAN, S/O. SANKUNNY,
22. RAJAPPAN, S/O. SANKUNNI,
23. SREEDHARAN, S/O. SANKUNNI,
24. ROSSAKUTTY, W/O. LATE JOSEPH
25. JAMMA BABY, D/O. N.K. JOSEPH,
26. SHERLY JOY, C/O. ANJATTU JOSEPH,
27. MELNA ALOSHY, CHERUPUNNATHU HOUSE,
28. STELLA WILLY, C/O. XAIVER,

                        Vs



1. PHILOMINA, W/O. ALEXANDER,
                       ...       Respondent

2. SAJAN, S/O. N.X. JOSEPH,

3. JOSEPH, S/O. SEBASTIAN, ANJATTUPARAMBIL

4. SUNIL NAIR, MANAGING DIRECTOR,

5. SANKUNNI (DIED).

6. CHEERAN (DIED).

                For Petitioner  :SRI.N.P.SAMUEL

                For Respondent  :SRI.RUPESH V.R.

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

 Dated :23/07/2010

 O R D E R
                   M.N. KRISHNAN, J.
               = = = = = = = = = = = = = = =
                  A.S. NO. 26 OF 2003
               = = = = = = = = = = = = = = =
           Dated this the 23rd day of July, 2010.

                    J U D G M E N T

This appeal is preferred against the

judgment and decree passed by the III Additional

Subordinate Judge, Ernakulam in O.S.90/95. The

suit is one for partition and the trial court

has decreed the suit and directed the properties

to be divided into six equal shares and to allot

one share to the plaintiff. Then the question

of equity etc. were considered and provisions

are made to protect the interest of purchasers.

It is against that decision defendants 1 to 16,

18 to 20, 23, 26 to 33 have come up in appeal.

The brief facts necessary for the disposal of

the appeal are stated as follows. The

properties described in the plaint schedule

belonged to one Mathunni, Pethru, Thressia and

A.S. 26 OF 2003
-2-

Souro. This Thressia and Souro had six children

namely Joseph, Peter, Kalister, Thressia, Rosy

and Merry. The plaintiff is the daughter of

Thressia. D1 and D2 are Joseph and Peter

respectively. Defendants 3 to 5 are the legal

representatives of Kalister. Defendants 6 to 9

are the legal representatives of Rosy and

defendants 10 to 14 are the legal

representatives of Merry. During the pendency

of the litigation first defendant died and his

legal representatives are impleaded as

defendants 29 to 33. Defendants 15 to 18 and 19

to 25 are purchasers of portions of the property

and defendants 26 to 28 are the legal

representatives of one of the purchasers namely

24th defendant. It is the case of the plaintiff

that the properties described in the plaint

schedule belonged to her ancestors and therefore

A.S. 26 OF 2003
-3-

on their death it had devolved on her as well.

Her specific case is that an extent of 3 acres

and 27 cents of the plaint schedule property

belonged to Mathunni and Pethru and another

extent of one acre and 13= cents belonged to

Thressia(plaintiff’s grandmother wife of Souro).

The plaintiff is claiming right over the entire

properties.

2. The defence is that a partition has been

entered into as Ext.A1 in the year 1969 between

three sons and their mother Thressia by virtue

of which the properties are allotted only to the

sons and the mother Thressia has not been

allotted any share but the executants to the

document had reserved the right in favour of

Thressia to enjoy the usufructs of the property

mentioned in the document till her death. There

is also a provision whereby two daughters Rosy

A.S. 26 OF 2003
-4-

and Merry as well as granddaughter Thressia

namely plaintiff are directed to be paid

Rs.500/- each. Now the contention of the

plaintiff is that the said document is not

binding on her for the reason that she is not a

party to the proceedings and her right which is

otherwise there in the property cannot be taken

away by virtue of the execution of that

document. This is presumably on account of the

principles laid down by the Hon’ble Supreme

Court in Mary Roy’s case (Mary Roy and others v.

State of Kerala and others (1986 KLT 508). It

is true that when there is a property right

unless there is a relinquishment of that

property right it cannot be get extinguished.

But now in this case I feel the case has to be

compartmentalized into two, i.e. first

compartment is with respect to 3 acres and 27

A.S. 26 OF 2003
-5-

cents which belonged to Mathunni and Pethru, the

second compartment is with respect to one acre

and 13= cents belonging to Thressia, the

grandmother of the plaintiff. So far as three

acres and 27 cents are concerned when the

plaintiff had acquired right in the property by

virtue of the death of her mother without her

junction the said right cannot be taken away.

So any amount of assertion in Ext.A1 document

would not militate against her right and

therefore as the legal representative of her

mother Threesia and as it is the daughter of

Souro and Thrresia she will be entitled to 1/6th

shares as there were six children also to this

couple. Ext.A1 thus I hold will not affect the

right of the plaintiff in the property.

3. Now the next question is regarding one

acre and 13= cents. Even according to the

A.S. 26 OF 2003
-6-

plaintiff it is the property which belonged to

the grandmother, Thressia. During the life time

of Thressia in the year 1969 this property has

been put into the common hotch pot and division

has been effected between the sons and the

mother whereby the mother had not reserved any

right in her favour but only right to enjoy the

income from the property. Therefore by virtue

of the provisions in the partition deed the

mother had virtually given up her right in the

property and therefore when it is accepted the

question of succession being opened to that

property on the death of grandmother Thressia

does not arise. So I find that this one acre

and 13= cents of property are not available for

partition.

4. Learned counsel for the appellant had

then raised a contention of adverse possession

A.S. 26 OF 2003
-7-

and limitation or ouster. The classical

decision of this Court regarding adverse

possession between co-owners is reported in

Krishnan v. Raman (1986 KLT SN 104 page 63).

The Court held that,

“It may not be always possible

for each and every co-owner to be

in physical possession of the co-

ownership property. Some of them

or one of them alone may be in

actual physical possession and

others may be sharing rents and

profits from him or them. Some

times sharing of rents and

profits itself may not be there

ans some of them or one of them

alone may be appropriating the

income without sharing the same

with other co-owners. In all

these cases law presumes that the

co-owner or co-owners in actual

possession is or are so in

possession not for himself or

A.S. 26 OF 2003
-8-

themselves alone but on behalf of

other co-owners also.”

5. Then this Court went on to consider the

question and held that the classical principle

to be followed in these types of cases are the

principle of nec vi nec claim nec precario. That

is, possession required must be adequate in

continuity, in publicity and in extent to show

that its possession adverse to the rival

claimant.

6. Now at the outset I may like to state

that the contention of the defendants is to the

effect that the plaintiff does not have title

over the property at all. So according to them,

the plaintiff does not have right over the

property at all. When they do not admit the

right of the plaintiff necessarily there cannot

be any hostile animus against that person.

Therefore the fundamental ingredient of hostile

A.S. 26 OF 2003
-9-

animus does not come for consideration in this

case at all. Secondly it is not pleaded

properly in the written statement from which

date or which period the hostile animus starts.

Therefore there is absolutely no materials to

hold in favour of adverse possession and

limitation. Therefore the plea of adverse

possession and limitation or ouster also has to

be negatived.

7. So from these discussions I find the

result of the case is to the effect that one

acre and 13= cents of property which belonged to

the grandmother Thressia is to be deleted from

the partition decree and a preliminary decree of

partition with respect to the other properties

have to be passed as follows. Therefore a

revised preliminary decree is passed.

A.S. 26 OF 2003
-10-

(1) The plaint schedule properties other

than one acre and 13= cents of property which

belonged to the grandmother Thressia is ordered

to be divided into 6 equal shares and to allot

one such share to the plaintiff.

(2) The property which belonged to the

grandmother Thressia having an extent of one

acre and 13= cents is excluded from partition.

(3) When the plaintiff’s share is worked out

in the final decree as far as the property

outstanding with the strangers be not allotted

to her share and be allotted to the persons from

whom the strangers have purchased the property

so that equity can be worked out.

(4) The plaintiff shall be entitled to

future profits as ordered by the trial Court,

the quantum of which can be decided in the final

decree proceedings and the respective persons in

A.S. 26 OF 2003
-11-

possession be liable to pay the same to the

plaintiff. Parties are at liberty to apply for

final decree proceedings. Let the costs of the

appeal as well as the of the suit come out of

the estate.

M.N. KRISHNAN, JUDGE.

ul/-

A.S. 26 OF 2003
-12-

M.N. KRISHNAN, J.

= = = = = = = = = =
A.S. No. 26 OF 2003
= = = = = = = = = = =

J U D G M E N T

23rd July, 2010.