High Court Kerala High Court

Padmavathy Amma vs Pankajakshi Amma on 28 January, 2010

Kerala High Court
Padmavathy Amma vs Pankajakshi Amma on 28 January, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

SA.No. 235 of 1996(C)



1. PADMAVATHY AMMA
                      ...  Petitioner

                        Vs

1. PANKAJAKSHI AMMA
                       ...       Respondent

                For Petitioner  :SRI.M.RAJASEKHARAN NAYAR

                For Respondent  :SRI.G.S.REGHUNATH

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :28/01/2010

 O R D E R
             M.Sasidharan Nambiar, J.
            --------------------------
                S.A.No.235 of 1996
            --------------------------

                     JUDGMENT

Plaintiff in O.S.No.751/1987 on the file of

Principal Munsiff’s Court, Neyyattinkara is the

appellant. Defendants are the respondents.

Appellant instituted the suit seeking a decree for

declaration of title, possession and permanent

prohibitory injunction and also for putting up the

boundary.

2. Plaint schedule property is twenty six cents

in Sy.No.636/1C of Perumkadavila Village of

Neyyattinkara Taluk, which is described as plot

MNPOEB, as marked in Exhibit A3(a) plan in O.S.No.

292/1965 on the file of Principal Munsiff’s Court,

Neyyattinkara. Appellant claims right, title and

possession over the property under Exhibit A1 sale

deed dated 2.3.1965. It is contended that

immediately after the purchase of the property,

Ramakrishna Pillai, the predecessor in interest of

SA 235/96 2

the respondents, instituted O.S.No.292/1965 seeking

a decree for declaration that there is no property

as described in plaint D schedule therein, which is

claimed as part of the property covered by Exhibit

A1 sale deed herein and therefore, appellant has no

right or title over the said property. When that

suit was pending, Ramakrishna Pillai died and the

respondents, being the widow and children, got

themselves impleaded as additional plaintiffs. By

Exhibit A2 judgment dated 10.8.1973, learned

Munsiff dismissed the suit finding that plot MNPOEB

is in the possession of the first defendant and

respondents have no right or title over that

property. It was contended by the appellant in the

plaint that even after the said judgment,

respondents are attempting to trespass into the

property and they are to be restrained by a

permanent injunction and title of the appellant is

to be declared and she is to be permitted to put up

a boundary.

SA 235/96 3

3. Only the first respondent resisted the suit.

First respondent contended that Exhibit A1 sale

deed is ab initio void, as there is no property

lying adjacent to the property of the first

respondent and first respondent is not a party to

O.S.No.292/1965. She was not aware of the said suit

and the judgment and decree in that suit are not

binding on her. Though first respondent was aged

twenty years on 30.3.1973, when the legal heirs in

O.S.No.292/1965 were impleaded, first respondent

was shown as a minor represented by the mother and

as appellant was not impleaded as a major in the

suit, the judgment and decree are not binding on

her and appellant is, therefore, not entitled to

the decree as prayed for.

4. Learned Munsiff framed the necessary issues.

On the side of the appellant, Exhibits A1 to A4(a)

were marked and on the side of the first

respondent, Exhibit B1 was marked.

SA 235/96 4

5. Learned Munsiff found that O.S.No.292/1965

was filed by Ramakrishna Pillai, under whom

respondents claim right and title over the

property. In O.S.No.292/1965, the court, after

recording the evidence, found that plaint D

schedule property therein, which is the plaint

schedule property herein, belongs to the appellant

herein and plaintiffs in O.S.No.292/1965 have no

right over the same. Though first respondent

contended that she was impleaded as a minor

represented by the mother, when, in fact, she was a

major, no material was produced to substantiate

that case. Exhibit A2 judgment does not show that

first respondent was impleaded as a minor. Learned

Munsiff, based on Exhibit A2 judgment, granted a

decree in favour of the appellant.

6. First respondent challenged that judgment

and decree before District Court, Thiruvananthapuram

in A.S.No.295/1989. Learned Additional District

Judge received copy of the decree in O.S.No.

SA 235/96 5

292/1965 as an additional evidence under Order XLI

Rule 27 of Code of Civil Procedure and held that

first respondent was impleaded as a minor

represented by the mother and Exhibit B1 SSLC Book

shows that on the date, when she was impleaded,

she was aged nineteen years and five months and

therefore, she is not a minor. Relying on the

decision of the Apex Court in Chengalvaraya Naidu

v. Jagannath (AIR 1994 SC 753), learned Additional

District Judge found that as the decree was

obtained showing first respondent as a minor, when,

in fact, she was a major, the decree is to be

treated as a nullity, as it is the result of fraud

and therefore, Exhibit A2 judgment is not binding

on the first respondent and hence, the decree

granted, based on Exhibit A2 judgment, is

unsustainable. Appeal was allowed and the suit was

dismissed. It is challenged in this second appeal.

7. Second Appeal was admitted and notice was

issued formulating the following substantial

SA 235/96 6

questions of law:

1. Was the court below justified in finding that
first respondent was a major on the basis of the
materials which were not part of the evidence in
the case and in such circumstances, is not the
lower appellate court acted on extraneous
consideration and irrelevant considerations?

2. Exhibit A2, the suit was filed by the father
of the first respondent and after his death,
application to implead the legal heirs were filed by
the mother and children and in such circumstances,
is not Exhibit A2 judgment binding on the first
respondent and whether finding of the first
appellate court that it is not binding is not illegal?

3. When the application is filed under Order
XXII Rule 3 of Code of Civil Procedure by the
legal heirs to get themselves impleaded, are they
entitled to contend that the decree is invalid?

8. Learned counsel appearing for the appellant

and first respondent were heard.

9. Appellant is claiming title over the plaint

schedule property under Exhibit A1 sale deed. Suit

is filed for declaration of title, possession and

fixation of boundary and for permanent prohibitory

injunction. Only the first respondent, the original

second defendant, contested the suit. Defence is

SA 235/96 7

that Exhibit A10 is ab initio void, as there is no

property as described in Exhibit A1 and therefore,

appellant is not entitled to a decree as prayed

for. In the plaint itself, appellant contended that

father of the first respondent had filed O.S.No.

292/1965 contending that there is no property as

claimed by the appellant under Exhibit A1 and a

decree for declaration to that effect was sought.

By Exhibit A2 judgment, the suit was dismissed.

Exhibit A2 judgment shows that suit was dismissed

after recording the evidence and based on Exhibit

A3(a) plan, where under the property covered by

Exhibit A1 was identified as plot MNPOEB in Sy.No.

636/1C. Though that suit was filed by Ramakrishna

Pillai, Exhibit A2 judgment itself shows that when

the suit was pending, Ramakrishna Pillai died and

his widow and children filed I.A.No.460/1973 under

Order XXII Rule 3 of Code of Civil Procedure to get

themselves impleaded as additional plaintiffs to

prosecute the suit further. As per order dated

SA 235/96 8

30.3.1973, they were impleaded as additional

plaintiffs 2 to 7. Though learned Munsiff, based on

Exhibit A2 judgment, found that case of the first

respondent that she was a major on 30.3.1973 and

she was impleaded as a minor represented by the

mother is not proved, learned Additional District

Judge, based on the decree produced at the

appellate stage, found that first respondent was

impleaded as a minor represented by the mother.

But, learned Additional District Judge, ignoring

the fact that it was a suit instituted by the

father of the first respondent and on his death,

the mother, along with the children, filed an

application to get themselves impleaded and got

themselves impleaded as additional plaintiffs and

contested the suit, held that as first respondent

was a major and was impleaded as a minor, the

decree is a nullity because it is vitiated by

fraud. It is not known how Exhibit A2 judgment and

decree could be termed as vitiated by fraud, when

SA 235/96 9

it was the mother of the first respondent, who

filed the application for impleading herself and

her children, representing that her daughter, the

first respondent, as a minor. It is to be bone in

mind that when the plaintiff died, additional

plaintiffs, his widow and children, got themselves

impleaded and contested the suit. Even if first

respondent was a major and was wrongly shown as a

minor, it cannot be said that the judgment and

decree is vitiated by fraud because there was

substantial representation of all the legal heirs

by the mother. Exhibit A2 judgment establishes that

mother had contested the suit and even the original

plaintiff was examined as PW3 and five witnesses

were altogether examined on the side of the

plaintiffs. It is based on the said evidence, after

the suit was contested by the legal heirs of the

original plaintiff, the suit was dismissed by

Exhibit A2 judgment. When the appellant cannot be

found fault for impleading the first respondent as

SA 235/96 10

a minor and that application was filed by the widow

of the plaintiff in O.S.No.292/1965 and she

contested the suit thereafter, it cannot be said

that Exhibit A2 judgment is vitiated by fraud.

Therefore, Exhibit A2 judgment is binding on the

additional plaintiffs, including the first

respondent herein, so long as she has not

challenged the judgment. If that be so, learned

Additional District Judge grossly erred in setting

aside the judgment of the learned Munsiff.

10. By Exhibit A2 judgment, learned Munsiff had

already found that the property obtained by the

appellant under Exhibit A1 is plot MNPOEB and it

has been in the possession of the appellant. The

only contention raised by the first respondent is

that there is no property as described in Exhibit

A1 and therefore, the suit is not maintainable.

When it is already found in the suit, instituted by

the father of the first respondent and continued

after the death of the father by the widow and

SA 235/96 11

children, that the property covered by Exhibit A1

is plot MNPOEB, as demarcated by the Commissioner

in Exhibit A3(a) plan, appellant is entitled to a

decree declaring his title and possession over the

said property on the strength of Exhibit A1. She is

also entitled to get a decree for putting up

boundary as has been granted by the learned

Munsiff. The judgment and decree passed by the

learned District Judge are illegal and can only be

set aside.

Appeal is allowed. Judgment and decree passed

by Additional District Judge, Thiruvananthapuram in

A.S.No.295/1989 is set aside. The judgment and

decree passed by Principal Munsiff, Neyyattinkara

in O.S.No.751/1987 is restored. Appellant is

entitled to her costs.




28th January, 2010     (M.Sasidharan Nambiar, Judge)
tkv

SA 235/96    12




              M.Sasidharan Nambiar, J.

             --------------------------

                S.A.No.235 of 1996

             --------------------------

                        JUDGMENT



                  28th January, 2010