High Court Kerala High Court

Narayanan Raghavan Achari vs Gourivijayamma on 29 June, 2007

Kerala High Court
Narayanan Raghavan Achari vs Gourivijayamma on 29 June, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

SA No. 853 of 2002(B)


1. NARAYANAN RAGHAVAN ACHARI,
                      ...  Petitioner

                        Vs



1. GOURIVIJAYAMMA, ATTUVANCHIKKAT,
                       ...       Respondent

2. BINU S/O. VIJAYAMMA, ATTUVANCHIKKAT,

3. AYYAPPAN MADHAVAN, ATTUVANCHIKKAT,

4. GOURI, ATTUVANCHIKKAT, S.PARAVUR,

                For Petitioner  :SRI.ANIL THOMAS (MELEMALAYIL)

                For Respondent  :SRI.A.BALAGOPALAN

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :29/06/2007

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

               ===========================

                  S.A.  NO.853    OF 2002

               ===========================



         Dated this the 29th day of June, 2007



                           JUDGMENT

Appellant is the plaintiff in O.S.5/1987 on the

file of Munsiff Court, Vaikkom. Respondents are

the defendants. Respondents 2 and 3 were

subsequently deleted by the appellant stating that

they are no more and other respondents are their

legal heirs. Second defendant is the son and

defendants 3 and 4 are the parents of the first

defendant. Appellant was admittedly living with

first defendant as husband and wife under a

registered agreement. Second respondent was born

in that relationship. When the relationship got

strained, appellant desserted them. Respondents 1

and 2 claimed maintenance under section 125 of

Code of Crl. Procedure contending that first

respondent is the wife and the second respondent,

the son of appellant. Courts finally found that

second respondent is the son, though on the failure

S.A.853/02 2

of first respondent to prove the legal marriage,

her status as the legally wedded wife was not

upheld. The suit was filed by the appellant

seeking a decree for mandatory injunction

contending that plaint A schedule property belongs

to him as per Ext.A1 patta obtained from the Taluk

Office and respondents have no manner of right over

the same. Respondents denied the title and also

claimed that they are entitled to get kudikidappu

right. Though the claim for kudikidappu was

referred to the Land Tribunal under section 125(3)

of Kerala Land Reforms Act, Land Tribunal found it

against first respondent. The trial court on the

evidence found that appellant has admitted that he

did not enter into the plaint schedule property

after 1980 and Ext.B1 judgment shows that earlier

suit filed by appellant for injunction was

dismissed and therefore held that appellant is not

entitled to the decree for mandatory injunction

sought for. The suit was dismissed. Appellant

S.A.853/02 3

challenged the decree and judgment before

Additional District Court, Kottayam in A.S.50/1992.

Learned District Judge on reappreciation of

evidence found that evidence would establish that

appellant did not even enter into the plaint

schedule property after 1980 and it has been in the

possession of the respondents and in such

circumstance, appellant is not entitled to the

decree for mandatory injunction. The appeal was

dismissed. It is challenged in this second appeal.

2. Learned counsel appearing for the appellant

was heard.

3. On hearing learned counsel and on going

through the judgments of the courts below, I do not

find any substantial question of law involved in

the appeal. The admission of the appellant as PW1

establish that respondents have been in possession

of the plaint A schedule property and he did not

even enter the plaint schedule property after 1980.

Appellant earlier filed O.S.216/1981 claiming a

S.A.853/02 4

decree for injunction against respondents.

Respondents derived the title and possession .Under

Ext.B1 it was dismissed. Even in the suit appellant

did not seek declaration of his title. Ext.A1

patta was obtained after Ext.B1 judgment. The suit

was framed as if respondents are rank trespassers.

First appellate court found that in such

circumstance, appellant is not entitled to the

decree. Courts below rightly dismissed the suit. I

find no substantial question of law involved in

the appeal.

The appeal is dismissed in limine.

M.SASIDHARAN NAMBIAR

JUDGE

tpl/-

M.SASIDHARAN NAMBIAR, J.

———————

W.P.(C).NO. /06

———————

JUDGMENT

SEPTEMBER,2006