High Court Kerala High Court

P. Stanly John vs Maxie John on 30 May, 2008

Kerala High Court
P. Stanly John vs Maxie John on 30 May, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RSA.No. 690 of 2003(F)


1. P. STANLY JOHN, AGED 49,
                      ...  Petitioner

                        Vs



1. MAXIE JOHN, AGED 42, S/O. LATE
                       ...       Respondent

2. P. CLEETUS JOHN, AGED 46,

                For Petitioner  :SRI.S.K.BRAHMANANDAN

                For Respondent  :SRI.SAJAN MANNALI

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

 Dated :30/05/2008

 O R D E R
                         K.P. BALACHANDRAN, J.
                  ---------------------------------------------------
                            R.S.A. No 690 of 2003
                   --------------------------------------------------
                        Dated this the 30th May 2008

                                   JUDGMENT

Heard counsel on both sides.

2. This appeal is by the plaintiff who has lost concurrently in both the

courts below. He filed O.S. No 43 of 1996 before the Munsiff’s Court,

Kochi for a decree of injunction, both prohibitory and mandatory, inter alia,

on the allegation that the plaintiff and defendants are brothers, that

plaintiff and second defendant obtained possession of the schedule

property as per compromise order dated 6.12.1994 in O.P. No 265 of

1991 on the file of this court, that from that date onwards the executorship

came to an end and the plaintiff and defendants became absolute owners

in possession of the properties set apart to them as per the Will executed

by their father, that the plaintiff and second defendant were out of India

and when the plaintiff came back to India on 23.12.1994 he knew that the

first defendant has without his knowledge and consent put up boundary

wall separating the five cents allotted to the plaintiff and second

defendant, that the first defendant had been allotted the family house in

which he is residing along with his mother, that after the compromise order

the first defendant constructed wall on the southern and eastern side of

RSA 690/03 2

plaint schedule property in such a way as to block the ingress and

egress to the plaint schedule property through the eastern gate and

also encroaching upon the plaint schedule property and reducing

portions thereof to his possession, that the plaintiff and second

defendant are entitled to right of way through the first defendant’s

property through the existing gate of 8′ width on the east to reach the

public road, that there is no other pathway available to the plaintiff

for access to the schedule property, that the second defendant is

arrayed as defendant as he was not available to sign the plaint; that

the first defendant is liable to remove the boundary wall and is also

not entitled to obstruct the pathway and the right of pathway available

for the plaintiff ;has to be declared and mandatory injunction has to

be granted directing removal of wall put up by the first defendant and

restraining him from causing any obstruction to the pathway.

3. The first defendant resisted the suit contending that the suit

is not maintainable; that the plaintiff and second defendant are not

in good terms with the first defendant, that there is no dispute

regarding the respective rights of the plaintiff and the first defendant

as per the Will, that plaintiff has put up boundary wall long before the

order of this court and that would be clear from the plaint in O.S. No

RSA 690/03 3

14 of 1991, that the first defendant is entitled to put up boundary wall

across his property separating the five cents of property of the

plaintiff and second defendant, that the southern and eastern

compound wall mentioned in the plaint was constructed along with

the boundary of the first defendant’s properties, that he is not liable

to provide passage for ingress and egress to the plaint schedule

property and the plaintiff or the second defendant has no such right;

that there is road on the northern side of the plaint schedule property,

that the first defendant has not encroached upon the plaint schedule

property, that the plaintiff and second defendant are having access to

the schedule property from the northern side and the said pathway

was available for access to the said property even in 1996 during the

lifetime of the father and that the plaintiff has no cause of action and

the suit has to be dismissed.

4. On the above pleadings the trial court raised necessary

issues for trial and considering the evidence adduced in the case

which consisted of oral evidence of P.Ws 1 and 2 and D.Ws 1 and 2

and documentary evidence of Exts A1 to A4, B1 to B10 and C1 to

C3(a) dismissed the suit finding that the plaintiff is not entitled to right

of pathway through the property of the first defendant as claimed and

RSA 690/03 4

that inasmuch as the allegation is that the boundary wall is put up

encroaching into the portions of schedule property, without a prayer

for recovery of the portion encroached upon, the plaintiff is not

entitled to a decree of mandatory injunction for demolition and

removal of the boundary wall put up so as to have recovery as well

indirectly without a prayer in that behalf. A.S. No 18 of 2001 filed by

the plaintiff assailing the dismissal of the suit by the trial court was

also dismissed by the first appellate court concurring with the

judgment and decree of the trial court. Hence this appeal by the

defeated plaintiff against the concurrent findings of the courts below.

5. After advancing vehement arguments on the merits of the

case and finding that there is absolutely no question of law available

to be canvassed in the case, counsel for the appellant-plaintiff

submitted that this R.S.A be dismissed but without prejudice to the

rights of the plaintiff to institute appropriate suit for recovery of

portions of the schedule property reduced to the possession by the

first defendant by putting up boundary wall encroaching into the

portions thereof. I heard the counsel for the first respondent as

well. In the nature of the disposal of the case by the courts below

refusing to grant mandatory injunction prayed for, it is only just and

RSA 690/03 5

proper that right is provided to the plaintiff to file suit afresh to have

recovery of portions of schedule property, if any, trespassed upon by

the first defendant in the process of putting up boundary wall which is

sought for to be got demolished and removed by a decree of

mandatory injunction prayed for in the present suit.

6. In the result, I dismiss this R.S.A but without prejudice to the

rights of the appellant-plaintiff to file appropriate suit for recovery of

portions of schedule property, if any, trespassed upon and reduced

to the possession of the first respondent by putting up compound wall

separating the schedule property from his property which boundary

wall is sought to be got demolished by a mandatory injunction prayed

for in the present suit.

Sd/-

K.P. BALACHANDRAN
Judge
30/05/2008
en

[true copy]