High Court Kerala High Court

Narayna Bhat vs Gowri on 25 June, 2009

Kerala High Court
Narayna Bhat vs Gowri on 25 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

AS.No. 594 of 1996()



1. NARAYNA BHAT
                      ...  Petitioner

                        Vs

1. GOWRI
                       ...       Respondent

                For Petitioner  :SRI.D.KRISHANA PRASAD,JOJI VARGHERSE,

                For Respondent  :SRI.M.C.SEN,PARVATHI A.MENON

The Hon'ble MR. Justice K.SURENDRA MOHAN

 Dated :25/06/2009

 O R D E R
                          K. SURENDRA MOHAN, J
                ------------------------------------------------------------
                           A.S. NO: 594 OF 1996
                -----------------------------------------------------------
                    Dated this the 25th June, 2009.

                                    JUDGMENT

This is an appeal filed by the second defendant in a suit for

recovery of damages. The suit was filed seeking to recover

damages for loss caused to the plaintiff by the destruction of an

arecanut garden. As per judgment and decree dated 20.2.1996 in

O.S.76/1993, the Subordinate Judge, Kasaragod has decreed the

suit against the appellant/second defendant allowing the plaintiff

to recover an amount of Rs.30,000/- as damages. This appeal is

against the said judgment and decree.

2. According to the plaintiff, she obtained delivery of the

plaint ‘A’ schedule properties on 20.3.1993 in E.P.No: 15/1987 in

O.S. 38/1977. The suit O.S.38/77 had been filed by her for

partition and a preliminary decree was passed in the suit on

6.9.1978 finding that the plaintiff was entitled to 1/9 share in the

properties. Thereafter I.A.412/1978 was filed by the plaintiff for

passing a final decree. Accordingly on 27.1.1982 a final decree was

passed allotting the ‘A’ schedule property to her. The final decree

was challenged by the first defendant in A.S.291/1982 before this

Court. The matter had remained stayed as per the orders of this

A.S.594/1996 2

Court. Subsequently, after disposal of the appeal delivery of the

property was effected on 20.3.1993.

3. The plaintiff alleged that the defendants were in

possession of the ‘A’ schedule property along with their mother

Rugmani Amma who died on 23.1.1988. Thereafter, the

defendants continued in possession of the property. During the life

time of Rugmani Amma she had planted 70 arecanut seedlings in

the property, out of which only 45 arecanut plants are now

surviving. The plaintiff alleged that the defendants had neglected

the properties completely and as a result of such neglect, the

properties suffered extensive damage. At the time of passing of

the final decree, according to the plaintiff there were 200 yielding

arecanut palms fetching an yield of about 1 kandi of arecanuts

annually. Due to improper maintenance all the yielding arecanut

palms except 7 perished and the arecanut seedlings in the property

were also lost. The plaintiff estimated the loss at Rs.73,197.60.

She filed the suit praying for a decree for realisation of the said

amount from the defendants with future interest and costs.

4. The first defendant filed written statement contending that

he was not in possession of the suit properties. The second

defendant was in possession thereof along with their mother

A.S.594/1996 3

Rugmani Amma. After her death, the second defendant continued

in possession and management of the properties along with other

properties. He alleged that the present suit was filed in collusion

with the second defendant only to harass him. In 1983 and 1984,

several trees in the ‘A’ schedule properties and in the adjoining

gardens died due to scarcity of water. He contended that the

damages estimated was imaginary, the plaintiff has actually not

suffered any loss and therefore the first defendant was not liable to

pay any damages to her.

5. The second defendant filed written statement contending

that the first defendant had taken forcible possession of the

properties in O.S.38/1977 immediately after the preliminary decree

in 1978 and ever since, he alone was in possession of the entire

properties and, therefore, he was liable for the damages if any. It

was also pointed out that the plaintiff had not taken any

appropriate legal steps for the preservation and management of the

properties and, therefore, she was estopped from claiming

damages. Therefore, the second defendant prayed for the

dismissal of the suit.

6. The suit was tried by the court below on the above

pleadings, after framing five issues. The husband of the plaintiff

A.S.594/1996 4

was examined as P.W.1 and Exts.A1 and A2 documents were

marked on her side. The second defendant was examined as

D.W.1 and Exts.B1 to B3 documents were marked for the defence.

Ext.C1 is the commission report filed in the case.

7. The court below considered the evidence on record in the

light of the pleadings and the attendant circumstances and came to

the conclusion that the plaintiff has not been able to prove that she

had suffered any loss and therefore she was not entitled to realize

the amount claimed as damages by her. However, the Court found

that she could be granted nominal damages and fixed the amount

at Rs.30,000/-, to be realized from the second defendant with

future interest at the rate of 10% per annum with proportionate

costs. The said findings are challenged in the above appeal.

8. It is pointed out that the claim of the plaintiff in the

present suit could have been raised in the earlier partition suit,

O.S.38/77 and, not having done that, the present suit was barred

under Order II Rule 2 Civil Procedure Code. It is further pointed

out that the plaintiff had a duty to do some act in mitigation of the

loss or damage. She could have got a receiver appointed for the

property for preservation of the same, which she did not do. Since

she did not make any effort to safeguard the property, she is not

A.S.594/1996 5

entitled to claim any amount as damages, it is contended. Apart

from the above, it is pointed out that there is no evidence in the

present case to show the nature of the loss suffered by the plaintiff

and there is no quantification of the damage caused. Since mesne

profits has been decreed in the earlier suit, it is contended that the

plaintiff is not entitled to recover any further amount as damages.

Therefore the court below has gone wrong in awarding the amount

of Rs.30,000/- as damages, it is pointed out. It is also contended

that if at all the plaintiff has any claim it is only against the first

defendant and not against the second defendant.

9. On behalf of the plaintiff, it is submitted that the final

decree was passed in 1982. From then on the plaintiff was a co-

owner in respect of the properties. From 1982 to 1993, the

position of the defendants was that of trustees, it is contended.

The plaintiff came to know about the damage only when she got

delivery of the property. Therefore Order II Rule 2 CPC has no

application. The cause of action here is distinct and separate and

did not form part of the cause of action of the earlier suit. The fact

that a decree for mesne profits was passed in the earlier suit does

not preclude the plaintiff from pursuing a claim for damages for

the loss suffered by her. The loss was a direct result of the neglect

A.S.594/1996 6

on the part of defendants to carry out maintenance for preserving

the improvements. Therefore, the plaintiff prays for dismissal of

the appeal.

10. I have heard learned counsel appearing for the appellant

Shri. D. Krishna Prasad, Shri. B.S.Krishna Pillai for the first

respondent and learned Senior Counsel Shri. M.C.Sen for the

second respondent. I have been taken through the pleadings as

well as the evidence in detail.

11. The point that arises for consideration is :-

“Whether the court below is justified in

awarding an amount of Rs.30,000/- as damages to

the plaintiff?”

12. According to the plaintiff, Ext.A2 final decree passed in

the earlier suit between the parties show the presence of 200

arecanut trees in the property. However, it is alleged that they are

no longer there at present. Therefore, what the plaintiff has

claimed in the present suit is damages for loss suffered after the

passing of the final decree, Ext.A2. The said claim could not have

been raised in O.S.38/77, the earlier suit. The claim of the plaintiff

is also distinct and separate from the claim of mesne profits that

has been decreed in O.S.38/1977. Therefore, the suit is not hit by

A.S.594/1996 7

the bar under Order II Rule 2 CPC. Nor does the decree for mesne

profits granted in O.S.38/77 disentitle the plaintiff from pursuing

her claim for damages.

13. The question is whether the defendants or one of them,

could be made liable for the damages claimed by the plaintiff. The

court below has found that the second defendant was in possession

of the property for the reason that Ext.A1 delivery receipt shows

that the property was taken delivery of from him. According to

D.W.1 he signed the delivery receipt only because the first

defendant refused to sign the same. The Court also noticed that

the decree for mesne profits has been passed against Rugmini

Amma and second defendant who were found to be in possession

of the properties at the time of final decree. The Court finds that

there is no evidence to show that the first defendant has taken

forcible possession of the property after the preliminary decree or

the final decree. Therefore, it has been found that the first

defendant was not in possession of the property. This finding is

vehemently attacked by the counsel for the appellant who points

out that there is no claim for recovery of damages from the second

defendant in the plaint. According to him the question as to who

should be made liable to pay damages can arise only on it being

A.S.594/1996 8

shown that the plaintiff had suffered damages as claimed in the

plaint. In the present case, there is no evidence regarding the

extent of damages suffered by the plaintiff. After discussing the

evidence on the point, the court below has found as follows:-

“The plaintiff has not satisfied the court that she
had actually suffered the damages as estimated in the
plaint. Now the position is that there is no reliable
material where from it can be safely concluded that the
plaintiff has suffered a definite amount by way of
damages.”

14. In view of the above, the court below has proceeded to

award ‘nominal damages’. The court below has thereafter awarded

an amount of Rs.30,000/- which is absolutely without any basis.

Having found that the plaintiff has not satisfied the Court that she

has actually suffered any particular amount as loss, there is no

justification for awarding the amount of Rs.30,000/- as damages.

There is no material or evidence to show how the amount of

Rs.30,000/- was arrived at.

15. The plaintiff has not filed any appeal challenging the

quantum of damages awarded by the court below. The amount of

Rs.30,000/- is substantial, in comparison with the plaint claim and

cannot be characterised as nominal. The Court below erred in

awarding the said amount without any basis, after having found

A.S.594/1996 9

that the plaintiff had not succeeded in proving her claim.

Therefore, the appeal is allowed, the judgment and decree of the

Court below are set aside and O.S.76/1993 of the sub Court,

Kasaragode is dismissed. No costs.





                                         K. SURENDRA MOHAN
                                                Judge
jj

A.S.594/1996    10

      K.SURENDRA MOHAN, J.

--------------------------------

       A.S.NO:594 OF 1996

--------------------------------



            JUDGMENT



     Dated: 25th June, 2009.