High Court Kerala High Court

Parakandi Janaki vs P.P.Kumaran(Died) on 18 September, 2009

Kerala High Court
Parakandi Janaki vs P.P.Kumaran(Died) on 18 September, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

AS.No. 275 of 1999(C)



1. PARAKANDI JANAKI
                      ...  Petitioner

                        Vs

1. P.P.KUMARAN(DIED)
                       ...       Respondent

                For Petitioner  :SRI.A.MOHAMED MUSTAQUE

                For Respondent  :SRI.M.K.SUMOD

The Hon'ble MR. Justice HARUN-UL-RASHID

 Dated :18/09/2009

 O R D E R
                             HARUN-UL-RASHID, J.
                         ----------------------------------------
                              A.S.No. 275 of 1999
                         ----------------------------------------
                Dated this the 18th day of September, 2009

                                    JUDGMENT

The Plaintiffs in O.S. No. 8 of 1995 on the file of the sub court,

Thalassery are the appellants herein. The suit filed for partition and

separate possession was dismissed by the trial court. Hence the appeal

The parties hereinafter referred to as plaintiffs and defendants as arrayed

in the suit.

2. It is the case of the plaintiffs that the plaint schedule property

originally belonged to one K. Kunhiraman The property was obtained by

one otherni by executing a registered marupat No. 186/1905 and

thereafter the said otherni has been in possession and enjoyment of the

plaint schedule property. Subsequent to the death of otherni her right was

devolved on her children Karinchi, Kalliyani and Koran and they had been

possessing and enjoying the property. Subsequently Karinchi died and

her right devolved on her children namely 1st defendant Raman,

Cherumarathi. Cherumarathi also died and her right devolved on her sole

son Koran. Kalliani also died and her right devolved on her son, the 2nd

defendant. Subsequently Raman also died and his right devolved on his

children the plaintiffs, and Koran. On the death of Koran his right devolved

to his wife and children namely defendants 3 to 7. Thus the plaint

schedule properties were enjoyed and possessed jointly by the plaintiffs

A.S. No. 275 of 1999 -2-

and the defendants. It is submitted by the plaintiffs that the 3rd defendant

argued that the plaint schedule property exclusively belonged to her

husband late.Koran. In that premise, she had cut and removed one

jackfruit tree , one teak tree and one mango tree worth Rs. 5,000/- and

now she is attempting to cut and remove the valuable trees and thus

committed mischief in the plaint schedule property. The plaintiffs have

prayed that the plaint schedule property shall be divided into six equal

shares and for allotment of /6 to the plaintiffs, /6
1 1 thshare to the 1st

defendant and /6 2 th share to the 2nd defendant and the remaining /6 2 th

share to the defendants 3 to 12.. The plaintiffs have also prayed for

mesne profits and for /6 share of the value of the trees worth Rs. 6,000/-
2

cut and removed by the 3rd defendant.

3. The 2nd defendant admitted that the plaint schedule property

originally belonged to otherni who is the grandmother of the 2nd defendant

and subsequent to the death of otherni the property devolved upon her

legal heirs and one among the legal heirs was late.Kalliyani who is the

mother of the 2nd defendant. Since 2/6 right over the property devolved

upon late Kalliyani, after her death, the said share of property may be

allotted to the 2nd defendant.

4. Defendants 4 to 10 and 12 in their written statement denied

the allegations in the plaint are false. According to them the plaint

schedule property is not identifiable on the basis of the description in the

A.S. No. 275 of 1999 -3-

schedule. Koran alone had exclusive title and possession over the

property and after Koran’s death the property belongs to them along with

defendants 3 and 11 as their exclusive property ,that they have obtained

purchase certificate from the Land Tribunal Kuthuparamba along with

defendants 3 and 11and hence they are not liable to pay any share of

mesne profits. It is contended that the plaint schedule property exclusively

belonged to them and pleaded for the dismissal of the suit.

5. The evidence in this case consists of oral testimonies of PW1,

DW1 Exts. A1 to A3, B1 to B5 and Exts. C1 to C3.

6. Ext.B1 is the purchase certificate issued in the name of Koran

who is the husband of the 3rd defendant and father of defendants 4 to 12

Ext.B2 is the certified copy of the relevant order passed by the Land

Tribunal Koothuparamba. Koran died in the year 1990 .After perusing

Ext.B1 purchase certificate, the Commissioner has opined that Ext.B1

tallies with the description of the property shown in the plaint. The trial

court held that Ext.B1 to B5 discloses the fact that the said Koran, the

predecessor in interest of the defendant 3 to 12, had been enjoying and

possessing the plaint schedule exclusively without interference by any of

the plaintiffs or defendants 1 and 2 and hence late Koran, was the

absolute owner of the plaint schedule property on the strength of Ext.B1

purchase certificate and Ext.B2 order passed by the Land Tribunal,

A.S. No. 275 of 1999 -4-

Koothuparamba. The trial court also observed that since the plaintiffs

have not challenged Ext.B2 order, Ext.B1purchase certificate has

become final and conclusive and therefore Koran has become the

absolute owner of the plaint schedule property and being the legal heirs of

the deceased Koran, defendants 3 to `12 have got exclusive right over the

property. The trial court concluded that the plaint schedule property is not

available for partition and dismissed the suit.

7. Before this Court the appellants/ plaintiffs have produced an

order passed by the Appellate Authority (LR) Kannur, in A.A. 142/1998.

The appeal was preferred by the plaintiffs in the suit (appellants herein)

against Ext.B2 order passed by the Land Tribunal, Koothuparamba in

O.A. 5150/1975. The Appellate Authority held that the late Koran

obtained pattayam in collusion with the 11th defendant(Jenmi), undermining

the right of the appellants in the plaint schedule property, that the

appellants have also right over the plaint schedule property and that

Ext.B1 Purchase certificate was issued in favour of Koran without

conducting proper enquiry and therefore the Land tribunal has erred in

passing Ext. B2 order. The Appellate Authority quashed Ext.B2 order

and cancelled Ext.B1 certificate purchase Certificate.

The learned counsel for the appellants submitted that the matter is

now pending before the Land Tribunal Koothuparamba after remand.

According to him the suit was dismissed by the trial court solely on the

A.S. No. 275 of 1999 -5-

basis of Ext.B1 purchase certificate and Ext.B2 order which were later

cancelled by the Appellate Authority in the appeal preferred by the

appellants. Since Ext.B1 purchase certificate is cancelled and Ext.B2

order is quashed by the Appellate Authority’s order in A.A. No.142/1998,

produced by the appellants/plaintiffs and the fact that the matter is now

pending before the Land Tribunal Koothuparamba for a fresh adjudication ,

I am of the view that the judgment and decree passed by the trial court

dismissing the suit, requires re-consideration

In the result, the judgment and decree under appeal are set aside.

The suit is remanded to the trial court for denovo consideration in

accordance with law. While re-considering the case the trial court shall take

into consideration the claims of the plaintiffs and the order to be passed by

the Land tribunal after remand by the Appellate Authority. There will be

no order as to costs. The plaintiffs are entitled to refund of the court fee

paid in this appeal.

(HARUN-UL-RASHID, JUDGE)
es.

HARUN-UL-RASHID, J.

—————————

A.S. No. 275 of 1999

—————————-

JUDGMENT

18th September, 2009