High Court Madras High Court

Perilovanpatti Hindu Nadars … vs Chennaivazh Madargal Sangam A … on 1 December, 1995

Madras High Court
Perilovanpatti Hindu Nadars … vs Chennaivazh Madargal Sangam A … on 1 December, 1995
Author: Srinivasan
Bench: Srinivasan, S Subramani


JUDGMENT

Srinivasan, J.

1. These appeals arise out of interlocutory application in two suits C.S. Nos. 1566 and 1567 of 1994 on the original side of this Court. O.S.A. No. 305 of 1995 is against O.A. No. 1074 of 1994 in C.S. No. 1567 of 1994. O.S.A. Nos. 306 and 307 of 1995 are against O.A. Nos. 1075 and 6154 of 1994 respectively in C.S. No. 1566 of 1994. The parties will be referred to hereinafter by their rank in the suits.

2. C.S. No. 1566 of 1994 is for declaration that the plaintiffs are the absolute owners of the schedule mentioned properties and for consequential injunction restraining the first defendant and his agents etc., from in any manner interfering with the possession and enjoyment of the schedule mentioned properties. The subject matter of the suit comprises three items of dry land of an extent of 2.56 acres in Survey No. 10/2, 3.76 acres in Survey No. 41 and 1.40 acres in Survey No. 43/1, making an extent of 7.72 acres in Thandal Kalani village, Saidapet Taluk, Chengai M.G.R. District. Items 2 and 3 of the said properties were purchased on 5-12-1975 by the first plaintiff from the second defendant who is the father of the first defendant. Item No. 1 was purchased on 28-9-1979 by the first plaintiff from the second defendant. By a deed dated 9-12-1983, the President of the first plaintiff Sangam created the second plaintiff Trust. The administration of the Trust is governed by a scheme framed by the District Court, Chingleput in O.S. No. 145 of 1987. The plaintiffs purchased several other properties adjacent to the suit properties and erected superstructures thereon, though admittedly the suit properties remained vacant lands. According to the plaintiffs, the entire properties of an extent of 35.50 acres belonging to them are enclosed by a fence with a gate for having access. It is the case of the plaintiffs that they are in possession and enjoyment of the said properties including the suit properties.

3. In C.S. No. 1567 of 1994, the prayer is for declaring the title of the plaintiff to the suit property viz., dry land of an extent of 2.04 acres on Survey No. 19 in Thandal Kalani village, Ponneri Taluk, Chengai M.G.R. District and for consequential injunction restraining the defendants from interfering with the possession and enjoyment of the plaintiff. According to the plaintiff, the property was purchased from the second defendant under sale deed dated 19-3-1979. The plaintiff claims to have raised eucalyptus trees by enclosing the land with fence.

4. It should be noted that defendants 1 and 2 in both the suits are the same persons being the son and the father. In C.S. No. 1567 of 1994. the plaintiff filed O.A. No. 1074 of 1994 of 1994 for injunction restraining the defendants from interfering with the plaintiff’s possession pending disposal of the suit. In the other suit, the plaintiffs filed O.A. No. 1075 of 1994 for a similar relief of injunction and O.A. No. 6154 of 1994 for appointment of Advocate-Commissioner to make local inspection of the suit properties for noting the physical features and the features of possession.

5. The defence in short raised by the defendants in both the suits is that the properties involved in these two suits were ancestral family properties belonging to the first defendant and his father, the second defendant. The first defendant filed C.S. No. 130 of 1979 on the file of this Court on 28-2-1979 for partition and separate possession of one half share in the properties set out in the schedule thereto which included the present suit properties. The second defendant in the present suit was the first defendant in that suit. According to the first defendant herein, the third defendant in that suit is the first plaintiff in C.S. No. 1566 of 1994. Defendants 1 and 3 in the said suit received summons therein and remained ex parte. A preliminary decree was passed on merits on 4-1-1984. The first defendant, who was minor at the time of the institution of the said suit represented by his mother after attaining majority got himself declared major and got the decree consequently amended. He applied for final decree and, after service of notice on the defendants therein, the Court passed a final decree on 26-8-1988. The first defendant got the decree transferred to the Sub Court, Poonamalle for execution purposes, which in turn, transferred it to the court of the District Munsif, Ponneri. In the execution proceedings, the defendants, after receiving notice, remained absent and delivery was ordered. The second plaintiff filed E.A. No. 361 of 1989 in E.P. No. 2 of 1989 in the executing Court for re-delivery of the properties involved in both the present suits. That application was contested and it was dismissed later as not pressed. The second plaintiff, however, filed E.A. No. 999 of 1989 under Section 47 of the Code of Civil Procedure for dismissal of the Execution Petition on the various grounds set out therein. That application was contested and dismissed on merits on 18-8-1994. The contentions urged by the applicant therein were found against by the Executing Court. It was also found that the properties had already been delivered actually by the bailiff of the court to the decree-holder. Thereafter, the present suits have been filed. It is the contention of the first defendant that after having taken possession of the suit properties in 1989, he has alienated the same in favour of the other defendants 3 to 7 in C.S. No. 1567 of 1994. In so far as the applications are concerned, the contention of the defendants is that they are in possession and the prayer for injunction is not sustainable. It is also their contention that there is no ground for appointing a Commissioner to note the physical features as the plaintiffs are not in possession.

6. It is the case of the plaintiffs that the decree in C.S. No. 130 of 1979 is vitiated by fraud and collusion and that the plaintiffs therein are not entitled to any right in the property. According to them, the properties were exclusive properties of the father, the second defendant in the present suit. It is also their contention that the first defendant had deliberately omitted to implead the plaintiffs herein as parties to the suit for partition and that a non-existent person was shown as the third defendant. It is their contention that the decree and the further proceedings in C.S. No. 130 of 1979 are null and void. It is also their contention that there was only a symbolic delivery in favour of the first defendant in the Execution proceedings and the plaintiffs continued to be in actual possession throughout.

7. The learned judge has granted the prayers of the plaintiff in all the three applications. Aggrieved thereby, the contesting defendants have preferred these three appeals.

8. We have set out above the respective contentions of the parties to the extent necessary for the purpose of these appeals. We must also point out that the pleadings in the two suits as well as the affidavits and counter-affidavits in the applications have been extracted in detail by the learned judge in his judgment in paragraphs 1 to 11 thereof, though the paragraphs are not numbered after the fourth paragraph. That is also a reason why we do not think it necessary to repeat all the contentions of the parties in this judgment. In paragraph 12, the learned judge has referred to the arguments on both sides and intermittently made some observations as if they are his conclusions. With respect to the description of the third defendant in C.S. No. 130 of 1979, the learned judge has after adverting to the argument of the plaintiff counsel observed that there is force in the contention that proper person was not made a party in C.S. No. 130 of 1979. But, the learned judge has not chosen to give even a prima facie finding for the purpose of supporting his order. After referring to some more arguments advanced on both sides, the learned judge has stated thus:

It is no doubt true that the second plaintiff in C.S. No. 1566 of 1994 has filed an application under Section 47 of the Code of Civil Procedure and it has been dismissed after enquiry by the learned District Munsif, Ponneri. The records would show that subsequent to the dismissal of the application the Amin of the court has delivered vacant possession of the property which is the subject matter of the suit in C.S. No. 1566/94.

9. In so far as the above passage in the judgment is concerned, the learned judge is right in observing that the application under Section 47 of the Code of Civil Procedure filed by the second plaintiff was dismissed after enquiry. But, the learned Judge failed to notice that the delivery of possession by the Amin was long prior to the said order of dismissal and that the Executing court has found as a matter of fact in that order that possession had been delivered to the decree-holder by the Amin. It is to be noted that the Amin was examined as a court witness in the said proceeding and the records relating to delivery were marked as court exhibits. It may be mentioned here that delivery was effected as early as on 1-3-1989 and the Amin filed a report to that effect in court. The learned judge is also in error in thinking that the said delivery was only of the subject matter of C.S. No. 1566 of 1994. He has overlooked that the delivery was of all the properties allotted in the final decree to the plaintiff therein who is the first defendant in the present suits. Thus, there is a court record to show that actual delivery was effected in 1989 to the first defendant of the properties involved in both the present suits and the same was accepted by the Executing court to be true in a proceeding initiated by the second plaintiff in C.S. No. 1566 of 1994 after adverting to the evidence recorded in that proceeding to prove the said delivery.

10. The only question which is relevant at this interlocutory stage in an application for injunction restraining the defendants from interfering with the possession of the plaintiffs is whether the plaintiffs are in possession as alleged by them. Unless the plaintiffs prove prima facie that they are in possession, no order of injunction can be granted in their favour. Even if the possession of the defendants is illegal and unlawful, there cannot be an order of injunction by the court in favour of a person who is not in possession, even if, that person is the true owner.

11. Unfortunately, the learned trial judge has overlooked this aspect of the matter and proceeded to grant an order in favour of the plaintiffs without even giving a prima facie finding that they are in possession of the suit properties. After referring to the claim of the plaintiffs that they are in possession of the property and the production of certain photographs by them showing the performance of ‘Boomi Pooja’ for putting up superstructures, the learned judge has observed that the question whether the plaintiff has acquired title is a serious disputed question to be tried in the suit. Apart from referring to the allegations of possession made by the plaintiffs, the learned judge has not chosen to give a finding that he has come to a prima facie conclusion in their favour in that regard. Then, the learned judge has proceeded to refer to the principle of law that a compromise decree made in a suit excludes the application of Section 52 of the Transfer of Property Act. We are at a loss to know how and why the learned judge has referred to the said principle. Probably, he has been under a wrong impression that the decree in C.S. No. 130 of 1979 is a compromise-decree. The learned judge makes a statement that the decree obtained in C.S. No. 130 of 1979 is obtained by the allegations of fraud and collusion and, therefore, Section 52 of the Transfer of Property Act cannot be said to be applicable. In our opinion, the said observations are wholly unwarranted and there is no material at present before the Court to draw any inference that the decree in C.S. No. 130 of 1979 is vitiated by fraud or collusion. The learned judge has proceeded to observe that the Court’s interference is necessary to protect the applicants from sustaining irreparable injury or damages until they got their legal right established in the trial. The learned judge has also stated that if the injunction is vacated and the first defendant is allowed to enter into the suit property in which there are massive constructions put up by the plaintiff for the purpose of running a Polytechnic and where the applicants have claimed to have raised more than 2000 eucalyptus trees, the relative hardship which could be caused to the plaintiff will outweigh advantage which the first defendant would derive if injunction is not granted. The above observations are again unwarranted and unrelated to the facts of the case.

12. Obviously, the learned judge has assumed that there are massive constructions put up by the plaintiffs in the suit properties overlooking the fact that admittedly the suit properties are vacant dry lands. According to the plaintiffs, the constructions are only in the adjacent lands purchased by them from other parties. In so far as the suit properties are concerned, their only case is that they have performed ‘Boomi Pooja’ with a view to put up constructions. But, they have come forward with an inconsistent case even on that aspect of the matter. They have produced certain photographs to prove the performance of ‘Boomi Pooja’. The learned judge would appear to have taken the photographs for granted overlooking the material discrepancy in the case put forward by the plaintiffs in their affidavit. In Application No. 6154 of 1994, the Secretary of the first plaintiff Association has filed the affidavit. It is stated by him in paragraph 5 that ‘Boomi Pooja’, was performed on 14-9-1594 in Survey No. 41 for putting up additional constructions. In paragraph 6, he has stated that the photographs were taken on 20-10-1994 to prove that the lands are in. possession of the plaintiffs. The two averments show that the photographs were not taken on the date of the ‘Boomi Pooja’ or at the time of performance of ‘Boomi Pooja’. Admittedly, the photographs were taken about a month and 6 days after the alleged performance of ‘Boomi Pooja’ and they cannot be accepted to be true without further evidence on the side of the plaintiffs or an explanation on their part with regard to the discrepancy. There is also no evidence at present to show that the plaintiffs have raised 2000 eucalyptus trees in the suit properties. The report of the Amin shows that he delivered the suit properties with 200 eucalyptus plants in Survey No. 19. Suffice it to point out that as against a Court record which has been found ;o be true in a contested proceeding to which the second plaintiff is a party, the plaintiffs have not produced any acceptable record to establish prima facie their possession of the suit properties. It is needless to point out that the presumption under Section 114(e) of the Indian Evidence Act will apply in this case and there is no material at present to rebut the same.

13. As regards the application for appointment of Commissioner, the learned judge has taken the view that no prejudice would be caused to the defendants on account of the inspection by Advocate-Commissioner and a Commissioner is necessary not only to note down the physical features, but also, the physical possession of the suit properties. Learned Counsel for the plaintiffs has fairly stated that there cannot be a commission for noting the possession of the properties and to that extent, he is not supporting the order of the learned judge. In the view we have taken on the question of possession, there is no necessity or justification for appointing an Advocate-Commissioner to note the physical features.

14. We have no hesitation to hold that the plaintiffs have not made out a prima facie case of possession being with them. As per the available records, the first defendant had taken possession even in 1989 through Court and he has passed on the same to the persons who are purchasers from him subsequently.

15. Learned Counsel for the plaintiffs has placed reliance on a judgment of the Supreme Court in S.P. Chengalvaraya Naidu v. Jagannath and contended that a judgment or decree obtained by playing fraud on the Court is a nullity and nonest in the eyes of law. The proposition will not apply in this case at present. It is for the plaintiffs to prove in the trial that the decree in C.S. No. 130 of 1979 is vitiated by fraud or collusion. It is not a question which can be decided at this interlocutory stage as the materials placed before us are not sufficient. We may also point out that the mere fact that the third defendant in C.S. No. 130 of 1979 was wrongly described will not lead to a conclusion that the plaintiff therein played a fraud on the Court. It should not be forgotten that it maybe a case of mere mis-description as all the details given in the description of the third defendant fit in with the first plaintiff excepting the fact that the word “school” has been used instead of the word “college”. It is also not in dispute that the person in management of the first plaintiff at that time was A.L. Srinivasa Nadar who was described to be the Manager of the Managing Board in C.S. No. 130 of 1979. There is also no dispute about the address of the said person at which he was served with the summons in the said suit and the notices in all the subsequent proceedings including the Execution proceedings.

16. Our attention is drawn to the judgments of the Supreme Court in Wander Ltd. and Anr. v. Antox India P. Ltd. 1990 (Supp) SCC 727 : 1990-1-L.W.498 and Dalpat Kumar and Anr. v. Prahlad Singh and Ors. and the judgment of this Bench in Vijay Lalchand HUF v. K.M. Lulla HUF 1995 TLNJ 152. All those judgments set out the general principles on which applications for injunction should be considered as well as the duty of the appellate Court in such matters. As has been held by the Supreme Court in Wander’s case 1990 (Supp.) SCC 727 (supra), if the trial Court had ignored the settled principles of law regulating grant or refusal of interlocutory applications, the appellate Court can interfere. In this case, the trial judge has entirely forgotten the only question which is relevant for consideration in this matter viz., the question of possession.

17. As regards the appointment of Commissioner, learned Counsel for the plaintiffs places reliance on Amulya Kumar v. Annada Charan AIR 1933 Calcutta 475 and In re P. Moosakutty . It is contended that a Commissioner can be appointed to note the physical features under Order 26, Rule 9 of the Code of Civil Procedure. It is a matter which depends on the facts of each case. In this case, in view of our prima facie finding on the question of possession, there is no necessity or justification for appointing an Advocate-Commissioner at this stage. Hence, the two rulings have no bearing in this case.

18. In the result, the order passed by the learned judge in the applications is not sustainable and it is set aside. The appeals are allowed. The applications O.A. No. 1074 of 1994 in C.S. No. 1567 of 1994 and O.A. No. 1075 of 1994 and O.A. No. 6154 of 1994 in C.S. No. 1566 of 1994 are dismissed. There will be no order as to costs.