High Court Kerala High Court

Ovinakath Ramla vs Dr.Chenoli Kammanatte Chandra … on 23 June, 2010

Kerala High Court
Ovinakath Ramla vs Dr.Chenoli Kammanatte Chandra … on 23 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRP.No. 291 of 2010()


1. OVINAKATH RAMLA, D/O.FATHIBI @
                      ...  Petitioner

                        Vs



1. DR.CHENOLI KAMMANATTE CHANDRA PRABHA,
                       ...       Respondent

2. STATE OF KERALA, REPRESENTED BY

                For Petitioner  :SRI.R.SREEHARI

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :23/06/2010

 O R D E R
                             THOMAS P. JOSEPH, J.
                           --------------------------------------
                              C.R.P.No.291 of 2010
                           --------------------------------------
                      Dated this the 23rd day of June, 2010.

                                        ORDER

This revision is in challenge of judgment of the appellate authority

(LR), Kannur (for short, “the Appellate Authority”) in A.A.No.20 of 2008 arising

from the order passed by the Land Tribunal (Special Tahsildar (LR),

Kuthuparamba (for short, “the Land Tribunal”) in SM.No.1413 of 2006 assigning

landlords’ right in favour of respondent. Grievance of petitioner who was the

respondent in S.M.Proceedings and appellant before the Appellate Authority is

that she was not given sufficient time to adduce evidence and that the copy of

partition deed No.2769 of 1983 given to the Special Revenue Inspector who

submitted report before the Land Tribunal was not considered by the Land

Tribunal or the Appellate Authority. Nor was objection to the report of Special

Revenue Inspector considered by the said authorities and hence the decision of

the authorities below are vitiated. It is contended by learned counsel that a

perusal of copy of partition deed No.2769 of 1983 would show that

predecessors-in-interest of petitioner were holding the disputed property from

the year 1956 onwards. In response it is contended by learned counsel for

respondent No.1 that inspite of sufficient opportunity given by the Land Tribunal

as well as Appellate Authority no evidence was given by petitioner in support of

CRP No.291/2010

2

her claim of possession of the suit property. Evidence produced by respondent

No.1 before the Land Tribunal show that her predecessors-in-interest were in

possession and enjoyment of the property from 1928 onwards.

2. The dispute is concerning tenancy over 17.97 cents in T.S.No.404

of Kannur Karar desom comprised in Kannur Village. Respondent No.1

claimed that she is in exclusive possession and enjoyment of suit property as

cultivating tenant as per partition deed No.3415 of 2006. She claimed that the

property belonged in jenm to one Moosakutty as per document No.2820 of 1928.

From the said Moosakutty kuzhikanam right was acquired by one Damodaran

and from him as per document No.503 of 1930 one Rohini acquired that right.

Rohini gifted her right to her children as per document No.1498 of 1944. In the

year 1971 one of the children of Rohini (one of the donees), Balakrishnan

assigned his right to his brother, Ramachandran as per document No.33 of

1971. Sreedharan, another son of Rohini expired and his right devolved on

Rohini. Rohini and her son, Vasudevan released their right in the property in

favour of Suseela as per document No.731 of 1971. After death of Suseela her

right devolved on Respondent No.1 and others. While so, there was a suit for

partition among respondent No.1 and others as O.S.No.244 of 1977. Thereafter

there was partition as per document No.3415 of 2006 as per which disputed

property came into the exclusive possession and enjoyment of respondent No.1.

The Special Revenue Inspector, the authorised officer has reported that his

enquiry revealed that respondent No.1 is in possession and enjoyment of the

CRP No.291/2010

3

property as cultivating tenant. A report was submitted by the Village officer

which also was to the effect that respondent No.1 is in possession and

enjoyment of the property as cultivating tenant. As against the above petitioner

did not adduce any evidence before the Land Tribunal. It is based on the

evidence let in by respondent No.1 and the reports referred to above that Land

Tribunal concluded that respondent No.1 is the cultivating tenant in possession

and enjoyment of the 17.97 cents. That order was challenged before Appellate

Authority. It is seen from the judgment that inspite of giving about two years’

time petitioner did not produce any evidence before Appellate Authority to

support her claim of possession. It is in the above circumstances that Appellate

Authority confirmed order of Land Tribunal and dismissed the appeal.

3. Though it is contended by learned counsel that petitioner has

preferred objection to the report of Special Revenue Inspector, that was not

considered. It is pointed out that it is not stated wherefrom Special Revenue

Inspector got information that respondent No.1 is the cultivating tenant of the

suit property.

4. So far as the objection allegedly preferred by the petitioner even if it

is assumed that such objection is preferred is concerned, mere filing of the

objection is not sufficient. I stated that in none of the lower Forums petitioner

tried to substantiate her claim of possession. Report of the authorised officer

can be accepted as evidence. Special Revenue Inspector has reported that

CRP No.291/2010

4

(as on the date of his inspection) respondent No.1 is the cultivating tenant in

possession. In these circumstances I do not find reason to reject the report of

the Special Revenue Inspector. It is a case where inspite of giving sufficient time

petitioner has not availed that opportunity to produce any evidence which would

support her claim of possession of the property. In the circumstances Appellate

Authority was correct in finding in favour of tenancy pleaded by respondent No.1

and rejecting claim of petitioner. There is little reason to interfere.

Revision Petition fails. It is dismissed.

I.A.No.1333 of 2010 will stand dismissed.

THOMAS P.JOSEPH,
Judge.

cks