High Court Kerala High Court

P.P. Manzil vs Rai Abhilash on 3 November, 2008

Kerala High Court
P.P. Manzil vs Rai Abhilash on 3 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RSA.No. 848 of 2008(A)


1. P.P. MANZIL, S/OLATE FRANCIES,
                      ...  Petitioner
2. P.F. ANTONY, DOOR NO. 47/1227,

                        Vs



1. RAI ABHILASH, S/O UPENDRA RAO,
                       ...       Respondent

                For Petitioner  :SRI.T.KRISHNANUNNI(SR.)

                For Respondent  :SRI.S.SREEKUMAR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :03/11/2008

 O R D E R
                      V. RAMKUMAR, J.
                  = = = = = = = = = = = = =
                  R.S.A.Nos.848 & 905 of 2008
                  = = = = = = = = = = = = = =
            Dated this the 3rd day of November, 2008

                          JUDGMENT

The defendants in O.S.Nos.846 of 1996 and 891 of 1996

respectively on the file of the Munsiff’s Court, Ernakulam are

the appellants in these second appeals. The said suits were

filed by the common plaintiff seeking fixation of boundary of

the plaint B schedule property after excluding the plaint C

schedule property in the respective suits. Both suits were

dismissed by the trial court. On appeal preferred by the

plaintiffs, the lower appellate court reversed the decrees and

decreed the suit. Hence these second appeals by the

respective defendants.

2. The facts which are either proved or admitted are

the following:-

One acre of land comprised in Survey No.1062/1 of

Cheranelloor village of which Thirumala Devasawam is the

Jenmi was taken on lease by one Mr.Payyappillil Marzalinja

R.S.A.Nos.848
& 905of 2008
2

and he constructed a house in 4 cents of land. Plaint C

Schedule property in O.S.No.846 of 1996 is the said 4 cents

of land. Thereafter the balance extent of 96 cents was

possessorily mortgaged by the said Marzalinja to one

Paradessy as per two document Nos. 355 and 356 of 1097

ME corresponding to the year 1922. In the year 1099 ME the

said Marzalinja transferred his equity of redemption over the

said 96 cents in favour of one Anthappan. The said

Anthappan in turn assigned the said equity of redemption to

the mortgagee Paradessy as per Ext.A2 sale deed of the year

1103 ME corresponding to the year 1928. Thus the equity of

redemption came to vest in the mortgagee Paradessy who

thus got the entire rights of Marzalinja over the said 96 cents.

In a subsequent partition, the rights of Paradessy came to

vest in a female heir of Paradessy by name Koditheertha. The

1st plaintiff namely Kalavathy who died pending the suit is the

only daughter of the said Koditheertha. In the plaint there

was an averment that the 1st plaintiff got the rights of her

R.S.A.Nos.848
& 905of 2008
3

mother Koditheertha as per a will executed by Koditheertha.

The said will was not produced before court. Consequent on

the death of the 1st plaintiff, Kalavathy the additional 2nd

plaintiff namely Rai Abhilash who is her son was impleaded in

the suit. The 2nd plaintiff claimed the rights of his mother also

by virtue of Ext.A1 registered will executed by his mother.

Koditheertha and her daughter and 1st plaintiff had sold

portions of the said 96 cents. Ext.A4 to A7 are the assignment

deeds executed by Kalavathy and Exts.A8 to A10 are the

assignment deeds executed by the mother Koditheertha.

According to the plaintiffs a total extent of 40.927 cents were

thus assigned by Koditheertha and her daughter to strangers.

Another extent of 7 = cents was compulsorily acquired for

the purpose of widening a road forming the boundary. Thus,

according to the plaintiffs the plaint B Schedule property

admeasuring 47.575 cents was the balance extent which was

in the possession of the plaintiffs. They therefore wanted

fixation of the boundary of the plaint B Schedule Property

R.S.A.Nos.848
& 905of 2008
4

after excluding 4 cents belonging to Marsalinja described as

plaint C schedule property in O.S.No.846/96 and after

excluding 3 cents described as plaint C Schedule in

O.S.No.891/96 forming the Kudikidappu of late Joseph the

father of the defendants in O.S.No.891/96.

3. The main reason given by the trial court for

dismissing the suit was that what was produced as Exts.A4 to

A10 were only Photostat copies of the original sale deeds

executed by Kalavathy and her mother Koditheertha and they

could not be relied on to accept the alleged transfer and

therefore the plaintiffs had failed to substantiate their

contention that they were in possession of the alleged balance

extent of 47.575 cents described as plaint B Schedule

property. The lower appellate court, however, relied on

Exts.A4 to A10 to accept the alienations pleaded by the

plaintiffs and granted a decree excluding 4.180 cents in stead

of 4 cents in O.S.No.846 of 1996 in addition to the

appurtenant land of 0.918 cents. Likewise, a decree was

R.S.A.Nos.848
& 905of 2008
5

granted in O.S.No.891/96 fixing the boundary after excluding

3 cents described as plaint C Schedule Property as well as

0.355 cents shown as the appurtenant land. It is the said

appellate decree which is assailed in these second appeals.

4. I heard the learned Senior Advocate appearing for

the appellants in these second appeals. Assailing the decrees

passed by the lower appellate court the learned senior

Advocate made the following submissions before me:-

Exts.A4 to A10 are only Photostat copies of the

assignment deeds allegedly executed by Koditheertha and her

daughter Kalavathay. These Photostat copies are only

secondary evidence and are admissible as such only on proof

of foundation made out for reception of secondary evidence.

That is why the trial court had eschewed of these documents

from consideration since the plaintiffs had not made out a

case for reception of Photostat copies as secondary evidence.

The lower appellate court has not given any reason to rely on

these documents which were rightly discarded by the trial

R.S.A.Nos.848
& 905of 2008
6

court. It was by relying on those inadmissible documents

that the lower appellate court had held that Ext.A2

assignment of the equity of redemption and the prior

documents were not sham and nominal documents as

contented by the defendants. The plaintiffs had come to court

with a specific allegation in the plaint that Koditheertha’s

right came to be vested in the 1st plaintiff, Kalavathy on the

strength of the will executed by Koditheertha. But strangely

enough, the said will has not been produced before court.

When a testamentary succession is put forward as the basis

for devolution of title, it is impermissible for the party to give

a go bye to the said case pleaded in the plaint and fall back

upon intestate succession. When there is nothing to show

that Marzalinja had parted with his possession of the entire

96 cents comprising of the plaint A Schedule Property, the

case of the plaintiffs that there was a mortgage of the said

property in favour of Paradessy who subsequently obtained

the equity of redemption etc. cannot be accepted for a

R.S.A.Nos.848
& 905of 2008
7

moment, particularly when the specific defence contention is

that the said mortgage as well as transfer of equity of

redemption were all sham transactions which were never

acted upon.

5. I am afraid that I cannot agree with the above

submissions:-

It is true that the plaintiffs have pleaded that the rights

of Koditheertha had devolved on the 1st plaintiff, Kalavathy

under a will executed by Koditheertha. It is also true that the

said testamentory document has not been produced before

court. But it must be remembered that the additional 2nd

plaintiff who was examined as PW1 in the case after the

death of Kalavathy has deposed before the court in

unmistakable terms that the rights of Koditheertha came to

vest in Kalavathy as the sole surviving daughter. There is no

dispute that Kalavathy was the sole surviving daughter of

Koditheertha. This being the position, whether it was

testamentary or intestate succession, since the plaintiff’s

R.S.A.Nos.848
& 905of 2008
8

contention was that it was Kalavathy, the only daughter who

got the property under a will executed by the mother

Kalavathy being the sole surviving daughter of Koditheertha

would have even otherwise inherited the plaint B Schedule

property. Hence, the non-production of the will by the

plaintiffs does not alter the position.

6. It is no doubt true that Exts.A4 to A10 are only

Photostat copies of their originals. Without preparing the

foundation for reception of secondary evidence within the

meaning of Section 63(2) of the Evidence Act, technically

speaking, those Photostat copies could not have been

received in evidence. But then, the specific plaint averment

that as per 7 registered documents, a total extent of 40.927

14.92 cents had been assigned by Koditheertha and her

daughter Kalavathy and 7= cents had been acquired for the

purpose of widening a road had not been specifically denied

in the written statement. Moreover, the 2nd defendant in

O.S.No.846 of 1996 examined as DW1 had unambiguously

R.S.A.Nos.848
& 905of 2008
9

admitted that 40 cents has been assigned by 1st plaintiff and

mother that, he knows the location of the properties which

have been assigned and that the assignees under the 7

documents are in possession of their respective portions.

With regard to the 7 = cents acquired for the purpose of

widening the road he pleaded ignorance. But the 2nd

defendant in O.S.No.891/96 examined as DW2 has clearly

admitted that 7= cents of land had been acquired for

widening the road and it was the 1st plaintiff Kalavathy who

received the compensation for the said acquisition. DW1 has

further confessed that the plaint B Schedule Property is the

property which remains after excluding the properties so

transferred under the 7 documents and after the acquisition

for the road. In the face of these admissions by DWs.1 and 2

even if the plaintiffs had not produced Exts.A4 to A10 that

would not in any way weaken the case of the plaintiffs. It is

well known that an admitted fact need not be proved and

when both Dws1 and 2 have admitted the assignments alleged

R.S.A.Nos.848
& 905of 2008
10

by the plaintiffs, it was not necessary for the plaintiffs to

prove the said admitted fact. Hence, even if Exts.A4 to A10

are eschewed from consideration that does not in any way

alter the position.

The lower appellate court has found that the plaint B

Schedule Property in both the suits is the property which

remains after excluding the assignments effected by

Kalavathy and her mother Koditheertha. If so, the decrees

granted by the lower appellate court do not suffer from any

illegality. No questions of law, much less any substantial

question of law arises for consideration in this second appeal.

The questions of law formulated in the memoranda of appeals

do not arise for consideration in these second appeals which

are accordingly dismissed in limine.

Dated this the 3rd day of November, 2008.

V. RAMKUMAR, JUDGE

sj