High Court Kerala High Court

Pattathil Raghavan Nambiar vs N Sudheer & Another on 4 April, 2007

Kerala High Court
Pattathil Raghavan Nambiar vs N Sudheer & Another on 4 April, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

SA No. 550 of 1993(F)



1. PATTATHIL RAGHAVAN NAMBIAR
                      ...  Petitioner

                        Vs

1. N SUDHEER & ANOTHER
                       ...       Respondent

                For Petitioner  :SRI T A RAMADASAN, A K ALEX, K ABOOTY

                For Respondent  :SRI P V MADHAVAN NAMBIAR, K P SANTHI

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :04/04/2007

 O R D E R
                               M.SASIDHARAN NAMBIAR,J.



                          S.A.NO.550 OF 1993



            Dated, this the 4
                                        th

                                               day of April, 2007




                                     JUDGMENT

Appellant is the plaintiff in O.S.178/1983 on

the file of Munsiff Court, Taliparamba.

Respondents are the defendants. The suit was

filed seeking a decree for permanent prohibitory

injunction. The plaint schedule property is 40

cents in survey No.36 of kuruvathur village. The

case of appellant was that one acre 40 cents in

the resurvey number belonged in jenm to

Kadamberi devaswom and it was obtained by

Kunhikannan Nambiar on leasehold right and while

so as per the oral lease appellant obtained one

acre 40 cents and has been in possession of the

property and while so on the death of Kunhikannan

Nambiar, his rights devolved on his widow and

children and they assigned their right in

favour of the appellant under Ext.B1 assignment

deed dated 27.2.1973 and thereafter as per two

S.A.NO.550/1993 2

assignment deeds appellant sold 50 cents each to

AbOObaCker and Aliyar kunhi and another and the

remaining 40 cents is the plaint schedule

property. It was contended that the jenm right

of 40 cents was obtained from the Land Tribunal

under Ext.A1 purchase certificate and the tenancy

right of appellant over the plaint schedule

property was upheld by the Taluk Land Board under

Ext.A2 order and respondents have no right over

the said property and therefore they are to be

restrained by a permanent prohibitory injunction.

Respondents in their written statement contended

that appellant had right over only one acre

transferred under Ext.B1 assignment deed and the

plaint schedule property is the remaining

property obtained by Kunhikannan Nambiar in the

partition and appellant has no manner or right or

possession over the same and he is not entitled

to the decree for injunction sought for.

2.Learned Munsiff framed the necessary

issues. On the evidence of PWs.1 to 3 and DW1

S.A.NO.550/1993 3

and Exts.A1 to A8 and B1 to B4, upholding the

case of the appellant, trial court granted a

decree restraining respondents by a permanent

prohibitory injunction from trespassing into the

plaint schedule property. Respondents challenged

the decree and judgment before Sub Court,

Payyannur in A.S.85/1989. The first appellate

court on reappreciation of evidence found that

appellant obtained only one acre and not one acre

40 cents and the southern boundary of Ext.B1

proves that the property assigned under Ext.B1 is

only the property to the north of the plaint

schedule property and southern property has been

in the possession of respondents and appellant

did not establish his possession over the

property and he is not entitled to the decree

for injunction granted by the trial court. The

appeal was allowed and the decree granted by the

trial court was set aside and the suit was

dismissed. Second Appeal was filed challenging

the decree passed by the appellate court in

S.A.NO.550/1993 4

reversal of the decree granted by the trial

court.

3. Second Appeal was admitted formulating the

following substantial questions of law.

a) In the facts and circumstances of the

case was the court below right in reversing the

decree of the trial court without a finding how and

where the trial court went wrong in its

appreciation of evidence oral and documentary?

b) Is the first appellate courts finding

that since only one acre is seen assigned as per

Ext.B1, plaintiff is not entitled to anything more

correct?

c) Is the lower appellate court correct

in law in discarding the evidence of possession

such as revenue receipts especially when

defendants relied only on their superior right?

d) In a suit for prohibitory injunction is

it necessary to pray for declaration of possession

and putting up a boundary (if boundary is

demolished)? Can a suit for prohibitory injunction

S.A.NO.550/1993 5

be dismissed for not including such a prayer

stating that injunction is a discretionary remedy?

e) Has not the court below gone wrong in

not considering that plot A is having well defined

boundaries on all four sides which is indicative of

possession of the same by the plaintiff?

4. Learned counsel appearing for the appellant

was heard.

5. Even according to appellant, the plaint

schedule property originally belonged to devaswom

and was obtained on leasehold right by Kunhikannan

Nambiar, the predecessor in interest of respondents

2 to 7. According to appellant, from Kunhikannan

Nambiar appellant obtained one acre 40 cents as per

an oral lease and has been in possession of the

property and while so the rights of legal heirs of

Kunhikannan Nambiar were obtained under Ext.B1

assignment deed in 1973 and respondents have no

manner of right or possession over the plaint

schedule property, which is the remaining property

left with the appellant after alienating one acre

S.A.NO.550/1993 6

by two separate assignment deeds in favour of

Aboobacker and Aliyar kunhi and another. Though

appellant contended that he obtained an oral lease

in 1960, and as per the oral lease, he has been in

possession of one acre 40 cents, as rightly found

by first appellate court apart from the interested

version of the appellant, there is no evidence to

substantiate the oral lease. If in fact there was

an oral lease in favour of the appellant, in Ext.B1

the existence of an oral lease would have been

mentioned. At least it would have been mentioned

that the property which was transferred under

Ext.B1 was outstanding in the possession of the

appellant as per a previous oral lease. As against

this Ext.B1 shows that the property was in the

possession of the assignors thereunder and

possession was transferred to the appellant only

under that document. The hollowness of the case of

appellant is further fortified by the recitals in

Ext.B2 assignment deed executed by the appellant

himself whereunder 50 cents of the property

S.A.NO.550/1993 7

obtained under Ext.B1 was transferred to Alyar

kunhi. There is no whisper in Ext.B2 that he was

in possession of the property as per an oral lease

or by any other arrangement before Ext.B1. Instead

the recital was that he obtained possession of the

property under Ext.B1, which falsifies the case of

oral lease of 1960. Though appellant claim right

under Ext.A1 purchase certificate, that order of

the Land Tribunal was subsequently set aside by the

Appellate Authority, in an appeal filed by the

respondents and the O.A. was remanded back to the

Land Tribunal and the Land Tribunal thereafter

dismissed the same which was challenged before the

Appellate Authority (Land Reforms), Kannur. When

the appeal was dismissed, that order was also

challenged before this Court in C.R.P.3117/00.

That C.R.P. was also heard today and it was

dismissed as per separate order, rejecting the

claim of tenancy raised by the appellant in respect

of the plaint schedule property. Though the trial

court relied on the property tax receipt and the

S.A.NO.550/1993 8

report of the Commissioner, the first appellate

court on appreciating the evidence found that

appellant did not establish his possession of the

property. That factual finding cannot be

interfered in exercise of the powers of this Court

under section 100 of Code of Civil Procedure.

When the appellant contended that he has been in

possession of the property as per an oral lease,

which is found to be false, and it was also found

that appellant obtained possession of only the

property covered under Ext.B1 which was

admittedly alienated by him, case of appellant

that he has been in possession of the plaint

schedule property can only be rejected, as has been

done by the first appellate court. Though reliance

was placed on the southern boundary shown in

Ext.B2, the self serving recital of the appellant

in Ext.B2 cannot be relied on especially when

Ext.B2 shows that the right transferred thereunder

is the right obtained under Ext.B1 and the

property transferred under Ext.B1 is the property

S.A.NO.550/1993 9

which lies to the north of the property retained by

the assignors of the appellant and the property so

retained is the plaint schedule property. There is

no merit in the appeal. It is dismissed.

M.Sasidharan Nambiar

Judge

Tpl/-