Nellikandi Valiya Pocker vs Pothachola Bava on 14 February, 2007

0
45
Kerala High Court
Nellikandi Valiya Pocker vs Pothachola Bava on 14 February, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

SA No. 84 of 1993()



1. NELLIKANDI VALIYA POCKER
                      ...  Petitioner

                        Vs

1. POTHACHOLA BAVA
                       ...       Respondent

                For Petitioner  :SRI P.V.JYOTHI PRASAD

                For Respondent  :SRI K.K.JAYARAJ

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :14/02/2007

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

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

                  S.A.  NO. 84   OF 1993

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



      Dated this the 14th  day of February, 2007



                           JUDGMENT

Plaintiff in O.S.6/88 on the file of Munsiff

Court, Kalpetta was the appellant. Respondent was

the defendant. On the death of the appellant,

additional appellants 2 to 5, his legal heirs were

impleaded in the appeal. Deceased appellant filed

the suit for recovery of possession of the plaint

schedule building. According to plaintiff, plaint

schedule building was rented out to the respondent

as per an oral lease on 1.5.70 on a monthly rent of

Rs.15/- and since then respondent has been in

possession of the same and it was subsequently

enhanced to Rs.30/- from 1.2.81 and respondent

defaulted to pay the rent from January, 1984 and

inspite of Ext.A1 notice dated 26.11.86 demanding

surrender of the building with arrears of rent,

respondent did not surrender or pay rent and

therefore plaintiff is entitled to recovery of

S.A.84/93 2

possession as the tenancy has been terminated by

Ext.A1 notice. Respondent in the written statement

contended that the building was constructed by him

in 1960 and since then he has been in continuous

occupation of the building and he was permitted by

the plaintiff to put up the homestead and since

then he has been in possession of the homestead and

therefore he is a kudikidappukaran entitled to

protection under Kerala Land Reforms Act and he

cannot be evicted. As the question of kudikidappu

raised by the respondent arises for consideration

in the suit, as he is bound to, learned Munsiff

referred the question to the Land Tribunal under

section 125(3) of the Kerala Land Reforms Act.

Land Tribunal after examining the plaintiff and the

defendant and marking the documents rendered a

finding in R.C.30/89 that defendant is a

kudikidappukaran as defined under the Kerala Land

Reforms Act. On receipt of the finding, learned

Munsiff examined plaintiff as PW1, defendant as DW1

and marked Exts.A1 to A3 on the side of the

S.A.84/93 3

plaintiff and Exts.B1 and B2 on the side of the

defendant. As the finding of the Land Tribunal is

binding on the trial court, learned Munsiff

accepting the finding held that as defendant is a

kudikidappukaran plaintiff is not entitled to the

decree for recovery of possession. Plaintiff

challenged the decree and judgment before Sub

Court, Sultanbathery in A.S.45/91. Learned Sub

Judge reappreciated the evidence, including the

finding of the Land Tribunal and confirming the

finding of the Land Tribunal dismissed the appeal.

It is challenged in this second appeal.

2. Second appeal was admitted on formulating

the following substantial questions of law.

(i) Whether the respondent is entitled for the

kudikidappu right even though the plaint schedule

buildings cost of construction was Rs.2,000/-.

(ii) Whether the question that the building

No.63 and the building No.IV/120 is one and the

same or not has to be proved by appellant

eventhough the respondent puts up such a claim.

S.A.84/93 4

On the death of the plaintiff appellant his wife

and children were impleaded as additional

appellants 2 to 9.

3. Learned counsel appearing for appellant and

respondent were heard.

4. The argument of learned counsel appearing

for appellant was that the Land Tribunal wrongly

found that respondent has been in possession of the

disputed building before 1970 on the basis of

Exts.B1 and B2, when respondent as DW1 both before

the trial court and before the Land Tribunal

admitted that the building in the plaint schedule

property is VI/120 and Ext.B1 and Ext.B2 relate to

house No.VI/63 and there is no evidence to prove

that Exts.B1 and B2 relate to the plaint schedule

building and therefore findings of courts below

are erroneous. It was also argued that Exts.A2

and A3 establish that in the Panchayat building tax

demand register, plaintiff is shown as registered

owner of the building and it disproves the case of

respondent that he constructed the building and

S.A.84/93 5

therefore it should have been found that respondent

is not a kudikidappukaran. Learned counsel also

argued that report of the Revenue Inspector shows

that cost of construction of the building was

Rs.2000/- and in such circumstances, it is not a

hut as defined under the Kerala Land Reforms Act

and therefore courts below should have granted the

decree for recovery possession.

5. Learned counsel appearing for respondent

argued that there is no case for plaintiff that

defendant changed his residence from the plaint

schedule building at any point of time after he

started living there and Ext.B2 shows that a ration

card was issued to the defendant to that house in

1980 and Ext.B1 voters list shows that defendant

has been residing in the very same house even

before 1964 and Ext.B1 establish that defendant

has been residing in that building even before 1964

and therefore the case of plaintiff that plaint

schedule building was granted on lease in 1970 has

been disproved and the only other case is that of

S.A.84/93 6

the defendant that he was permitted to put up the

homestead and he constructed the homestead in 1960

and he has been residing therein and that case has

been rightly accepted by courts below and in the

Second Appeal evidence cannot be reappreciated and

therefore the appeal is only to be dismissed.

Learned counsel also argued that when the case of

the defendant is that he is a kudikidappukaran as

he was permitted to put up a homestead and he put

up the homestead in 1960, cost of construction of

the hut assessed by the Revenue Inspector on the

basis of the case of the plaintiff that it was

constructed in 1970, cannot be relied on and in any

event when it is a homestead the cost of

construction is not relevant or material and no

substantial question of law is involved and

therefore Second Appeal is only to be dismissed.

6. It is the specific case of the plaintiff

that plaint schedule building was entrusted to the

defendant as per an oral lease in 1970. The case

of the defendant was that there was no such

S.A.84/93 7

entrustment and in fact the building was

constructed by their predecessor as permitted by

the plaintiff in 1960 and it is a homestead and

respondent has no other house or land where he

could erect a homestead and therefore he is a

kudikidappukaran. The number of the building was

not shown in the plaint. True, Exts.A2 and A3 show

that number of the building from 1986 onwards is

IV/120 of Muttil Panchayat. The previous number of

the building is not shown in Ext.A3. Ext.A2 only

shows that building tax was paid by the plaintiff

for the plaint schedule building also for the year

1988-89. Even according to plaintiff, the building

was in existence atleast from 1970. He did not

make any attempt to produce the previous building

tax assessment register extract to show what was

the number of the building during 1970 or earlier

years. As rightly pointed out by learned counsel

appearing for respondent, even according to

plaintiff, defendant has been residing in this

building from 1970 onwards. Ext.B2 ration card was

S.A.84/93 8

issued to the defendant for the period 1980-84 and

it was issued to building No.IV/63. It is on this

basis, learned counsel appearing for appellant

argued that ration card was in respect of another

house and not for the plaint schedule building.

When plaintiff has no case that defendant was

residing in another building during 1980-84, it can

only be presumed, as has been rightly accepted by

courts below, that it was in respect of the plaint

schedule building. If that be so, Ext.B2 shows

that the defendant was residing in that house and

then the house number was IV/63. Ext.B1 voters

list for the year 1964 shows that defendant was a

voter of the very same house. It therefore

conclusively prove that atleast from 1964 onwards

defendant has been residing in that house. When

there are only two cases, one for the plaintiff

that the building was entrusted in 1970 as per an

oral lease, and the other for the defendant that it

was constructed by him in 1960 and it is proved

that defendant has been residing therein even

S.A.84/93 9

during 1964, case of the plaintiff has necessarily

to be disbelieved. Courts below on preponderance of

probability accepted the case of the defendant.

Exercising the powers under section 100 of the CPC,

this court cannot interfere with that finding of

fact. If that be so, it is proved that the house

has been constructed by the defendant in 1960 and

he has been residing therein since then.

7. Then the only question is whether defendant

is a kudikidappukaran as found by the Land Tribunal

and the courts below.

8. Sub section 25 of Section 2 defines

“kudikidappukaran”. Clause (a) deals with

homestead and clause (b) with hut. As per the

definition a kudikidappukaran means, a person who

has neither a homestead nor any land exceeding in

extent three cents in any city or major

municipality or five cents in any other

municipality or ten cents in any panchayat area or

township, in possession either as owner or as

tenant, on which he could erect a homestead. He

S.A.84/93 10

comes under clause (a)if he has been permitted

with or without an obligation to pay rent by a

person in lawful possession of any land to have the

use and occupation of a portion of such land for

the purpose of erecting a homestead. He comes

under clause (b), if he has been permitted by a

person in lawful possession of any land to occupy

with or without an obligation to pay rent, a hut

belonging to such person and situate in the said

land. Therefore if the defendant has neither a

homestead nor any land exceeding the extent

provided under the section, in his possession

either as owner or as tenant where he could erect a

homestead and he has been permitted by a person in

lawful possession of the land to have the use and

occupation of a portion of such land for the

purpose of erecting a homestead is a

kudikidappukaran. “Homestead” has been defined

under Explanation II of sub section (25) as means,

unless the context otherwise requires, any dwelling

house erected by the person permitted to have the

S.A.84/93 11

use and occupation of any land for the purpose of

such erection and includes any such dwelling house

reconstructed by the kudikidappukaran in accordance

with the provisions of Section 79. The cost of

construction of not exceeding 750/- rupees at the

time of construction and the yield of monthly rent

not exceeding 5/- rupees as provided under sub

clause (i) and sub clause (ii) of sub clause (a) of

Explanation II is relevant only in respect of a

hut as contemplated under clause (b) of Sub section

(25). Therefore for the reason that the cost of

construction of homestead exceeds Rs.750/- and the

yield of monthly rent at the time of construction

exceeds Rs.5/- the claim cannot be disallowed.

Therefore on the basis of the report of the Revenue

Inspector estimating the cost of construction at

Rs.2000/-, plaintiff is not entitled to contend

that defendant is not a kudikidappuran. Moreover,

the cost of construction estimated by the Revenue

Inspector was on the basis that the building was

constructed in 1970. When the building was

S.A.84/93 12

constructed a decade earlier, the cost of

construction as estimated by the Revenue Inspector

can only be rejected. Hence on that basis , it

cannot be held that defendant is not a

kudikidappukaran. The courts below rightly

appreciated the facts and held that defendant is a

kudikidappukaran. I find no reason to interfere

with that findings.

The appeal is bereft of merits and it is

dismissed.

M.SASIDHARAN NAMBIAR

JUDGE

tpl/-

M.SASIDHARAN NAMBIAR, J.

———————

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

———————

JUDGMENT

SEPTEMBER,2006

LEAVE A REPLY

Please enter your comment!
Please enter your name here