High Court Kerala High Court

Narendran Nair vs Kunjukrishna Pillai Ashok Kumar on 18 August, 2008

Kerala High Court
Narendran Nair vs Kunjukrishna Pillai Ashok Kumar on 18 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RSA.No. 562 of 2006()


1. NARENDRAN NAIR,
                      ...  Petitioner
2. DEVAKI AMMA SUBHADRA AMMA,

                        Vs



1. KUNJUKRISHNA PILLAI ASHOK KUMAR,
                       ...       Respondent

2. KOCHUMANI AMMA JAYALEKSHMI, OF DO.

3. RADHADEVI AMMA, OF DO.

4. KUNJUKRISHNAPILLAI ARAVINDAKUMAR,

4. KUNJUKRISHNAPILLAI ARAVINDAKUMAR,

                For Petitioner  :SRI.B.KRISHNA MANI

                For Respondent  :SRI.P.B.SURESH KUMAR

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

 Dated :18/08/2008

 O R D E R
               K.P. Balachandran, J.
            ---------------------------
               R.S.A.No.562 of 2006
            ---------------------------

                     JUDGMENT

Plaintiffs in O.S.No.673/97 on the file of the

Munsiff’s Court, Karunagappally are the appellants

and the respondents are defendants 1 to 4 in the

said suit.

2. Appellants/plaintiffs instituted O.S.No.

673/97 aforesaid as against defendants 1 to 5 for

fixation of boundary of the suit properties and for

injunction, both prohibitory and mandatory, inter

alia, on the allegations that the plaintiffs are

husband and wife; that defendants 1, 2 and 4 are

brothers and sister and the third defendant is the

wife of the first defendant; that they obtained

plaint schedule item No.1 property and the building

situated therein vide Sale Deed No.2791/1956; that

the second plaintiff obtained title and possession

over plaint schedule item No.2 property as per

Partition Deed No.292/1985; that the scheduled

properties are lying as a compact block; that the

RSA 562/06 2

properties situated on the southern side of plaint

schedule item No.1 property and south-eastern side

of plaint schedule item No.2 property belong to

defendants 1 to 4; that the properties situated on

the northern side of plaint schedule item No.1

property and eastern side of plaint schedule item

No.2 property belong to the fifth defendant; that

the scheduled properties and the properties of the

defendants originally belonged to Mullassery

Kaleekal family and plaintiffs and defendants

obtained their respective properties as per the

partition deed executed by the members of the

family and also as per the sale deed

aforementioned; that since the plaintiffs and

defendants are close relatives, no boundary or

fencing was put up, separating the scheduled

properties and the adjoining properties belonging

to the defendants; that the plaintiffs are

permanently residing in Thiruvananthapuram for the

last so many years and they occasionally come to

the scheduled properties; that while so, on

RSA 562/06 3

9.10.1997,when the plaintiffs visited the scheduled

properties, they found that some southern portion

of the foundation basement constructed on the

eastern side of plaint schedule item No.1 property

was demolished and the defendants have trespassed

into southern portion of plaint schedule item No.1

and eastern portion of plaint schedule item No.2

properties and extended their building into plaint

schedule item No.1 property and have also

constructed a new fencing after removing the survey

stones; that on enquiry, it was found that the

first defendant has done the same; that since the

second defendant is the southern property owner of

plaint schedule item No.1 property, he is made a

party to the suit and that though the plaintiffs

demanded the defendants to measure and fix the

southern boundary of plaint schedule item No.1

property and eastern boundary of plaint schedule

item No.2 property and remove the portion of the

unauthorisedly constructed building and fencing,

they were not amenable for the same. Hence the

RSA 562/06 4

suit for fixation of southern boundary of plaint

schedule item No.1 property and eastern boundary of

plaint schedule item No.2 property and also for a

mandatory injunction directing the defendants to

demolish the unauthorisedly constructed building

portion as also the fencing from the scheduled

properties and to have vacant possession of the

said portion and in case the defendants fail to do

so, they prayed for a decree allowing recovery of

possession of the same and also for a permanent

injunction restraining the defendants from

trespassing into the plaint schedule properties or

committing any acts of waste or mischief therein.

3. The fourth defendant remained absent and ex

parte.

4. Defendants 1 and 2 filed a joint written

statement and the third defendant filed a separate

written statement containing almost the same

contentions raised in the written statement of

defendants 1 and 2. The fifth defendant also filed

a separate written statement.

RSA 562/06 5

5. The contentions of defendants 1 and 2 are

that for fixation of boundary of plaint schedule

properties, plaintiffs have filed O.S.No.751/88

before the lower appellate court and in that case,

as per the application of the plaintiffs, an

Advocate Commissioner, with the help of the Taluk

Surveyor, measured the properties and fixed the

boundaries and hence the present suit is not

maintainable; that separating the plaint schedule

properties and the adjoining properties of the

defendants, there is boundary and fencing of more

than forty years old, but there is no boundary in

between the building of the plaintiffs and

defendants; that about six to seven years back, the

plaintiffs trespassed into the properties of the

defendants and constructed a granite foundation of

seven metre length and forty centimetre width; that

from the north-eastern corner of the said

foundation, there is fencing towards east; that

there is also survey stones separating the plaint

schedule properties and the properties of the

RSA 562/06 6

defendants; that the allegation that on 9.10.1997,

when the plaintiffs came to the plaint schedule

properties, they found that the eastern boundary of

the schedule properties was demolished and

defendants had trespassed into the scheduled

properties and extended some portion of the

building into the scheduled properties is

incorrect; that the terraced portion of the

building of the family house of the defendants was

constructed in the properties of the defendants;

that the allegation that the plaintiffs demanded

the defendants to measure out and fix the

boundaries of the scheduled properties is

incorrect; that the re-survey in the area has

become final on 1.5.1997 and so the plaintiffs have

no right to fix the boundaries of the plaint

schedule properties on the basis of the old survey

plan; that if the plaintiffs have any objection

against the re-survey plan, they ought to have

filed objections to the re-survey authorities; that

if at all any portion of the building of the

RSA 562/06 7

defendants is abutting into the scheduled

properties, the right of the plaintiffs to demolish

the same is barred by limitation and that the

plaintiffs are not entitled to any relief and the

suit deserves to be dismissed.

6. The fifth defendant contended that there is

a strong and well defined boundary from 1102 M.E.

onwards, separating the scheduled properties and

her property; that she obtained six cents of

property on the northern side of the scheduled

properties as per Sale Deed No.1000/1983; that she

obtained another six cents of property with one

cent of excess land as per Sale Deed No.1402/1992;

that the said properties are lying in a compact

block and is comprised in R.S.No.430/7, having an

extent of six ares; that she is in possession of

the said property in continuation of possession by

her predecessors in interest; that while so, in

1988, the plaintiffs have filed suit O.S.No.751/88

against her husband for fixation of boundary and

for recovery of possession on the allegation that

RSA 562/06 8

her husband trespassed into the scheduled

properties and took forcible possession of about

two cents of property; that a Commissioner had been

deputed in that case and he fixed the boundaries of

the properties and also stated that 200 sq.links of

plaint schedule properties was in possession of her

husband; that the suit was decreed in favour of the

plaintiffs allowing them to recover 200 sq. links

of property from her husband; that against the

judgment and decree, her husband filed A.S.No.73/94

before the District Court, Kollam and that was

dismissed; that the said judgment was assailed in

S.A.No.13/98 before this Court and this Court

allowed the second appeal and set aside the

judgments of the courts below and dismissed the

suit; that though the plaintiffs have preferred

S.L.P.No.7020/99 before the Supreme Court, that was

also dismissed; that the plaintiffs, in the

circumstances, have no right to institute the

present suit against her; that the rights of the

plaintiffs, if any, is lost by adverse possession

RSA 562/06 9

and limitation and that the plaintiffs have no

cause of action against her. On the above

contentions, she prayed for a dismissal of the

suit.

7. The trial court raised necessary issues for

trial and considering the evidence adduced in the

case, which consisted of oral evidence of PWs 1 and

2 and documentary evidence Exhibits A1, A2, B1 to

B5 and C1 to C4, decreed the suit in part, fixing

the southern boundary of plaint schedule item No.1

property as F-G line and eastern boundary of plaint

schedule item No.2 property as B-F line in Exhibit

C4 plan and allowing the plaintiffs to put up a

strong boundary or compound wall through the F-G

and B-F lines in Exhibit C4 plan and restraining

the defendants by a decree of permanent prohibitory

injunction from trespassing into plaint schedule

properties, shown as FGHC and ABFCDE plots in

Exhibit C4 plan and from committing any acts of

waste therein. The prayer for mandatory injunction

was dismissed. Being not satisfied with the decree,

RSA 562/06 10

partly decreeing the suit, plaintiffs preferred

A.S.No.90/03 before the first appellate court and

the appellate court dismissed the appeal confirming

the correctness of the judgment and decree passed

by the trial court. Hence this Regular Second

Appeal.

8. It is vehemently contended before me by the

learned counsel for the appellants that though the

scheduled properties were described in the plaint

schedule originally assigning its old survey

numbers, the plaint was got amended incorporating

the corresponding re-survey numbers, as re-survey

was completed in the locality and that consequent

thereon, I.A.No.2266/02 was filed seeking for

Commissioner being deputed to have the boundaries

fixed as per re-survey plan, but that was dismissed

by the trial court and thereafter decree was passed

in the said suit conducting a trial of the case.

According to him, the boundary fixed as per the old

survey plan is not acceptable and the re-survey

plan, which has become final, ought to have been

RSA 562/06 11

made the basis for fixing the boundary of the

scheduled properties. The request of the learned

counsel for the appellants is to have Exhibits C2

to C4 set aside and the case remitted back to fix

the boundary as per the re-survey plan.

9. Plaintiffs moved commission application to

measure out the properties on the basis of the old

survey plan. The trial court is seen to have

observed that at the time of hearing of the

commission application, the learned counsel

appearing for the plaintiffs conceded that the

properties need be measured as per the old survey

plan only. In Exhibit C2 mahazar, the Commissioner

has categorically stated that the Taluk Surveyor

came with old as well as re-survey plans for

measuring the properties and at that time, the

plaintiffs insisted that the properties need be

measured on the basis of the old survey plan only.

It was, subsequently, that the plaintiffs have

included the re-survey number also in the plaint

schedule by amending the plaint.

RSA 562/06 12

10. The trial court was of the opinion that

since the plaintiffs have conceded that the

properties need be measured only as per the old

survey plan, the plaintiffs cannot now turn round

and say that Exhibits C2 to C4 are to be set aside

and a fresh commission issued to measure out the

properties as per the re-survey plan. The trial

court also observed that though an argument was

advanced even before that court to have a re-survey

conducted as per the re-survey plan, the first

plaintiff has admitted, when examined as PW1, that

he has no objection in fixing the boundaries of the

scheduled properties as per the plan submitted by

the Commissioner. It is also observed by the trial

court that when the case was taken up for argument,

the learned counsel appearing for defendants 1 to 3

also submitted that for avoiding prolonged

litigation, they have no objection in decreeing the

suit accepting Exhibits C2 to C4 commission report,

mahazar and plan. It was in view of the admission

of PW1 in cross examination that already there

RSA 562/06 13

exists a strong boundary, separating the plaint

schedule properties and the northern property of

the fifth defendant and there is no dispute

regarding that boundary, that the trial court found

that there is no necessity to put up a boundary

separating the plaint schedule properties and the

northern property of the fifth defendant. It was

further observed that O.S.No.751/88, filed by the

plaintiffs for fixing the boundary of the scheduled

properties, separating the northern property of the

fifth defendant, though was decreed by the trial

court and A.S.No.73/94 filed therefrom was

dismissed by the first appellate court confirming

the judgment of the trial court, S.A.No.13/98 filed

before this Court was allowed and the decree

granted by the trial court was set aside and the

special leave petition filed before the Apex Court

was also dismissed and for those reasons, the

plaintiffs are not entitled to fix the boundaries

separating the plaint schedule properties and the

northern property of the fifth defendant. It is to

RSA 562/06 14

substantiate the contention of the fifth defendant

that Exhibits B1 to B5 documents were produced

before the trial court. The trial court found that

Exhibit B2 plan showed that at the time of filing

of Exhibit B1 suit, the plaintiffs were in

possession of only thirty cents of property in Sy.

No.158/95 and twenty three cents of property in Sy.

No.158/96 and that Exhibit B2 had not been

challenged by the plaintiffs. It is clear from

Exhibits B3 to B5, copies of judgments, that though

O.S.No.751/88 was decreed by the trial court and by

the first appellate court, that was finally being

dismissed by this Court and therefore, the suit as

against the fifth defendant is not maintainable and

no relief can be granted against the fifth

defendant. The appellants accepted the said verdict

of the trial court and has filed appeal before the

first appellate court impleading only defendants 1

to 4, excluding the fifth defendant.

11. It is also pointed out by the counsel for

the appellants that before the trial court, counsel

RSA 562/06 15

for the plaintiffs also submitted that no relief is

required as against the fifth defendant. As

observed earlier, it was in view of the admission

of PW1 that it is enough that boundary is fixed

accepting Exhibit C4 plan and in view of the

submission of the counsel for defendants 1 to 4

that they have no objection in decreeing the suit

accepting Exhibit C4 plan, that the court below

accepted Exhibit C4 plan and passed a decree in

terms thereof as against defendants 1 to 4 allowing

the plaintiffs to put up a boundary separating the

plaint schedule properties from the properties of

defendants 1 to 4, fixing the southern boundary of

plaint schedule item No.1 property as F-G line and

eastern boundary of plaint schedule item No.2

property as B-F line. In the circumstances, there

is no merit in further advancing argument that the

properties should have been measured and boundary

fixed on the basis of the re-survey plan, unless it

be for reason of desire to grab some more

properties from the possession of defendants 1 to

RSA 562/06 16

4.

There is no merit at all in this Regular Second

Appeal and this Regular Second is dismissed in

limine, refusing admission.

18th August, 2008 (K.P.Balachandran, Judge)
tkv