High Court Kerala High Court

Raman Panicker Thulasidas vs Gangadhara Panicker Vijayan on 26 August, 2009

Kerala High Court
Raman Panicker Thulasidas vs Gangadhara Panicker Vijayan on 26 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 10624 of 2008(M)


1. RAMAN PANICKER THULASIDAS,
                      ...  Petitioner

                        Vs



1. GANGADHARA PANICKER VIJAYAN,
                       ...       Respondent

2. KANTHIMATHI LALITHA OF -DO- -DO-.

3. SUKUMARAN LAMBODARAN OF  -DO- -DO-.

4. K. THANKAMMA,

5. S. JYOTHI BOSE OF   -DO- -DO-.

6. T. SAROJAKUMARI OF  -DO- -DO-.

7. RAJAPPAN NADAR RAFEL NADAR,

8. MARGREETE MARY VALSALA,

9. CHINNATHAMPI NADAR BENSIOR OF -DO- DO-.

10. JNANASUNDARI MARIYAPUSHPAM,

11. JNANASUNDARI SUSEELA OF -DO- -DO-.

12. JNANASUNDARI THRESSI OF -DO- -DO-.

13. JNANASUNDARI KAMALAM OF  -DO-  -DO-.

14. THANKAPPAN NADAR NESAYYAN OF -DO- -DO-.

15. THANKAPPAN NADAR THANKARAJAN OF -DO--DO-

16. THANKAPPAN NADAR BENNIS OF -DO- -DO-.

17. JNANASUNDARI RAJAM OF   -DO--DO-.

18. THANKAPPAN NADAR BINU OF -DO-   -DO-.

19. ANNAMMA THRESSIAL,

20. THRESSIAL JOYIS VIMALAMBIKA OF -DO- -DO-

21. JOYIS BIYADRIS AMBIKA OF -DO- -DO-.

22. ELIYAS PRAKASH OF -DO--DO-.

23. THRESSIAL JOYIS RAJEEVKUMARI OF -DO--DO-

24. THRESSIAL JOYIS SAJEEVKUMARI OF -DO-DO-

25. PONNUPILLA NADAR SIMON,

26. APPIYAN NADAR SATHYA DAS,

27. JOSEPH NADAR SELVAMKUTHU NADAR,

28. THAMARI GEETHA,

29. RAYAPPAN NADAR SAJEEVKUMAR @ SALU OF

30. LAZAR NADAR DEVANESAN,

31. THANKARAJAN OF  -DO-  -DO-.

32. APPIYAMMA NADATHI SARASU OF  -DO--DO-.

                For Petitioner  :SRI.L.MOHANAN

                For Respondent  :SRI.M.R.SARIN

The Hon'ble MR. Justice S.S.SATHEESACHANDRAN

 Dated :26/08/2009

 O R D E R
                     S.S.SATHEESACHANDRAN, J.
                     -----------------------------------
                    W.P.(C).No.10624 of 2008 - M
                     ---------------------------------
              Dated this the 26th day of August, 2009

                                JUDGMENT

The writ petition is filed seeking the following reliefs:

“i) To issue a writ of certiorari or other

appropriate writ, order or direction calling for the

records leading to Ext.P10 and set aside the same

so far as it deals with point No.2, as it is illegal and

against order of remand.

ii) To issue an writ of mandamus or other

appropriate writ, order or direction directing the

court below to pass final decree in respect of the

plaintiffs share as allotted in Ext.P1 preliminary

judgment without any further delay.”

2. Petitioner is the plaintiff in O.S.No.421 of 1981 on the

file of the Munsiff Court, Neyyattinkara. Suit is one for partition.

A preliminary decree and judgment was passed in the suit on

30.1.1988 allotting plaintiffs 97.1/8 cents as their share in the

suit property which was described as having a total extent of 3

acre and 50 cents. Some of the defendants were also allotted

separate shares which altogether took an extent of one acre

W.P.(C).No.10624 of 2008 – M

2

86.1/2 cents. The preliminary decree and judgment so passed

was challenged in appeal as A.S.No.495 of 1994 by the 23rd

defendant/1st respondent in the writ petition. Defendants 24 and

25 filed an appeal in which they contended that they too are

entitled to have shares in the suit property. The appellate court

modified the preliminary decree directing that some of the

defendants including 23rd defendant who claimed right over the

suit property under some documents will be allotted shares in the

remaining unallotted area, which was taken as 69 cents. In fact

there was an error in holding that the allotted area out of 3 acres

50 cents of the suit property was 2 acres 81 cents which was

actually 2 acres 83.5/8 cents. Whatever that be, the specific

direction given by the appellate court was to give allotment to

the 23rd defendant and other defendants shares in the unallotted

area of 69 cents left behind after allotment made to the plaintiffs

and others under the preliminary decree passed on 30.1.1988.

On remission of the case, supplementary preliminary decree was

passed on 29.1.2002 allotting 21 cents to 23rd defendant, 7 cents

to 15th defendant and 8 cents to 70th defendant. 15th defendant is

W.P.(C).No.10624 of 2008 – M

3

stated to be the pendente lite transferee of the 24th defendant

and 70th defendant, the legal heir of the 25th defendant. After

passing that preliminary decree some other defendants also

moved for passing separate preliminary decree for allotment of

shares in their favour. A supplementary preliminary decree was

passed by the court on 7.8.2004 allotting 3.5 cents to 14th

defendant, 2.5 cents to 16th defendant, 9.5 cents to 20th

defendant and 4.5 cents to 19th defendant. Yet another

supplementary preliminary decree was passed later on the

request of 70th defendant and by that decree dated 7.10.2004

that defendant was allotted 7 cents. Meanwhile, the plaintiffs

have moved an application for passing of a final decree. In the

final decree proceedings, a commissioner was deputed to

measure out the property with the assistance of a surveyor.

When the commissioner carried out measurement with the

assistance of a surveyor, it was found that the property has got

only a much reduced extent than what was described in the suit.

On measurement of the property it was found having an

approximate area of 2 acres 88 cents. The question then

W.P.(C).No.10624 of 2008 – M

4

emerged for consideration was what should be the proportionate

reduction in respect of the shares allotted to the parties to be

made in tune with the preliminary decrees passed. Plaintiffs

contended that since they had been allotted specific area of

97.1/8 cents under the first preliminary decree passed in the suit

proportionate deductions is permissible only from the 69 cents,

unallotted area in the above decree, from which alone allotments

were made to some of the defendants by passing supplementary

preliminary decree later. In other words, plaintiffs contended

that no proportionate deduction can be made from 2 acres 81

cents which was covered by the first preliminary decree passed

by the court whereunder the plaintiff was allotted 97.1/8 cents.

The commission report disclosed that portions of the suit

property had been taken up for widening of a road. Taking note

of that aspect and also other relevant circumstance involved, the

court below came to the view that the plaintiffs and those

defendants who had been allotted shares under the first

preliminary decree dated 30.1.1988, also have to suffer the

proportionate deduction when the extent available for partition

W.P.(C).No.10624 of 2008 – M

5

on measurement is found to be less. Propriety and correctness of

that order passed by the learned Munsiff, a copy of which is

produced as Ext.P10, is challenged in the writ petition invoking

the supervisory jurisdiction vested with this Court under Article

227 of the Constitution of India.

3. I heard the counsel on both sides.

4. Both sides reiterated before me the respective case

urged before the court below with the plaintiffs contending that

since allotment and division from a specified area in suit property

having been granted in their favour under the first preliminary

decree, they are not liable to suffer any proportionate deduction

when the extent of the property is found to be less and the

contesting respondents resisting that challenge against the

impugned order stating that when the extent of land available for

partition on measurement is found to be less, the plaintiffs too

have to suffer deduction irrespective of the question that the

decree in their favour provided allotment for specific extent of

land. After going through Ext.P10 order passed by the learned

Munsiff and considering the submissions made by the counsel on

W.P.(C).No.10624 of 2008 – M

6

both sides, I find that so far as the plaintiffs and also the

defendants, who have been allotted shares under the first

preliminary decree dated 30.1.1988 with specific extent of land in

their favour, they are entitled to contend that the proportionate

deduction they have to suffer must be restricted to the allotted

area under that preliminary decree which is having 2 acres 81

cents. The other defendants who have got share by way of

preliminary decree passed subsequently, it is seen, allotments

are made only in the area of 69 cents which remained unallotted

after providing shares to the plaintiffs and those defendants

under the earlier preliminary decree. So much so, the question

of proportionate deduction has to be considered with reference to

allotted and unallotted area as under the first preliminary decree.

Counsel on both sides have worked out the ratio to be followed

by the above principle and it is stated that when the extent of

property comes to only 2 acres 88 cents in the place of 3 acres

50 cents in the schedule, the allotted area covered under the

preliminary decree would constitute 80.28% and the unallotted

area of 69 cents would constitute 19.72%. In accordance with

W.P.(C).No.10624 of 2008 – M

7

that ratio in the extent of the property now available ie., 2 acres

88 cents which of course is provisional the commissioner has to

work out what is the area to be allotted to the parties involved in

accordance with the preliminary decrees passed. Learned

counsel on both sides submits that in accordance with the above

ratio calculation the total extent of the land allotted to the

plaintiffs and other defendants under the first preliminary decree

would come to 2 acres 31.20 cents and the rest of the land,

previously stated as 69 cents, the unallotted area, would come to

56.80 cents. With reference to the extent shown above allotment

to the parties as per the decrees passed have to be worked out.

5. Ext.P10 shall stand modified in the manner indicated

as above. Having regard to the fact that the suit was instituted

in the year 1981, I direct the learned Munsiff to complete the

final decree proceedings, as expeditiously as possible, and

dispose it of after getting report and plan from advocate

commissioner effecting division taking note of the observations

and directions made above and with reference to allotment of

shares in the decrees, and hearing both sides, at the earliest, at

W.P.(C).No.10624 of 2008 – M

8

any rate, within a period of six months from the date of receipt of

a copy of this judgment.

The writ petition is disposed of as above.

S.S.SATHEESACHANDRAN,
JUDGE.

bkn/-