Supreme Court of India

Ramiah vs N. Narayana Reddy (Dead) By Lrs on 10 August, 2004

Supreme Court of India
Ramiah vs N. Narayana Reddy (Dead) By Lrs on 10 August, 2004
Author: Kapadia
Bench: Ashok Bhan, S.H. Kapadia.
           CASE NO.:
Appeal (civil)  5864 of 1999

PETITIONER:
RAMIAH

RESPONDENT:
N. NARAYANA REDDY (DEAD) BY LRs.

DATE OF JUDGMENT: 10/08/2004

BENCH:
ASHOK BHAN & S.H. KAPADIA.

JUDGMENT:

J U D G M E N T

KAPADIA, J.

Being aggrieved by the judgment and order dated 27th May,
1997 passed by the High Court of Karnataka in R.F.A. No.412 of
1988, the original plaintiff has come to this Court by this appeal. By
the impugned judgment, the High Court has dismissed the suit filed by
the plaintiff.

The short question which arises for consideration in this appeal
by special leave is whether the plaintiff has proved that he was in
possession of the suit land within 12-years of the date of the suit?

The facts on which this appeal has arisen are as follows:

One Bayyanna was owner of the suit land in Survey No.19/1
admeasuring 3 acres 12 gunthas. The suit land was Inam land.
Bayyanna sold the suit land to N. Narayana Reddy (since deceased)
father of the respondents herein, vide registered sale deed dated
4.11.1958. N. Narayana Reddy had instituted suit no.357/60 in the
Court of Principal Second Munsiff, Bangalore for recovery of
possession based on title and for permanent injunction against the
appellant herein on the ground that the appellant was trying to
interfere with his possession.

The defence of the appellant herein in the above suit was that he
had purchased the suit land on 27.11.1959 from B. Bayyanna and that
he was in possession of the suit land. His further defence was that the
suit land was Inam land and that he was registered as Khadim tenant
by the Inam Abolition Authorities. By judgment and order dated
7.4.1971, the Principal Munsiff, Bangalore partly decreed the suit
filed by N. Narayana Reddy holding him to be the owner of only 1
acre 21 gunthas and not of the entire land admeasuring 3 acres 12
gunthas. However, he was found to be in possession of the entire 3
acres 12 gunthas and, therefore, the Principal Munisff granted
permanent injunction in favour of N. Narayana Reddy restraining the
appellant herein from interfering with the possession of N. Narayana
Reddy on the entire suit land admeasuring 3 acres 12 gunthas with
liberty to the appellant herein to take steps to recover possession of 1
acres 21 gunthas out of the total area of 3 acres 12 gunthas by
following due process of law. By the aforestated judgment, the
Principal Munsiff, Bangalore came to the conclusion that N. Narayana
Reddy was in possession of the entire area admeasuring 3 acres 12
gunthas; that the entire area was Inam lands and since an area
admeasuring 1 acre 21 gunthas out of total area admeasuring 3 acres
12 gunthas was regranted by the Deputy Commissioner to the
appellant herein, N. Narayana Reddy was not the owner of the entire
area admeasuring 3 acres 12 gunthas.

Being aggrieved by the judgment and order dated 7.4.1971, N.
Narayana Reddy preferred Regular Appeal No.45 of 1971. The First
Appellate Court dismissed the said Regular Appeal vide judgment
dated 13.1.1975. Thereafter, N. Narayana Reddy filed Regular
Second Appeal No.801 of 1975 in the High Court of Karantaka,
which came to be dismissed on 24.11.1982. Consequently, the
judgment and decree passed in suit no.357/60 dated 7.4.1971 reached
finality on 24.11.1982.

On 8.5.1984, the appellant herein filed the present suit no.1518
of 1984 i.e. within two years from the date of the decision of the High
Court dated 24.11.1982 in RSA No.801/75 filed by N. Narayana
Reddy, for possession of land admeasuring 1 acre 21 gunthas. The
said suit was instituted in the Court of Additional City Civil Judge,
Bangalore (hereinafter for the sake of brevity referred to as “the trial
Court”). In the said suit, it was held that the appellant herein
admittedly stood ousted in 1971 and, therefore, the said suit was
barred by limitation as it was filed after 13 years from dispossession.
Consequently, the trial Court dismissed the suit.

Being aggrieved, the appellant herein preferred Regular First
Appeal No.412 of 1988 under Section 96 of CPC in the High Court of
Karnataka. By the impugned judgment, the High Court confirmed the
dismissal of the suit by the trial Court by holding that the present suit
has been filed much beyond 12 years. By the impugned judgment, the
High Court rejected the contention advanced on behalf of the
appellant that the period of limitation commenced only after the
decision of the High Court of Karantaka in RSA No.801/75, filed by
N. Narayana Reddy, decided on 24.11.1982. Hence, this civil appeal.

Mr. P. R. Ramasesh, learned counsel appearing on behalf of the
appellant contended that the plaintiff had instituted the suit for
possession based on title and not on the basis of previous possession
and, therefore, under article 65 of the Limitation Act, 1963 the suit
was well within the time as the limitation of 12-years commenced
from the date when the possession of the defendant became adverse to
the plaintiff. He contended that article 64 was not applicable to the
facts of the present case as the suit instituted by the appellant for
possession of immovable property was based on title and not on the
basis of previous possession. It was further urged that the appellant
was entitled to the benefit of section 14 of the Limitation Act, 1963,
as the earlier litigation instituted by N. Narayana Reddy came to an
end only on 24.11.1982 when the High Court in RSA No.801/75
confirmed the decree dated 7.4.1971 passed by the Principal Munsiff
in suit no.357/60.

We do not find any merit in the aforestated arguments. Article
64 of the Limitation Act, 1963 (Article 142 of the Limitation Act,
1908) is restricted to suits for possession on dispossession or
discontinuance of possession. In order to bring a suit within the
purview of that article, it must be shown that the suit is in terms as
well as in substance based on the allegation of the plaintiff having
been in possession and having subsequently lost the possession either
by dispossession or by discontinuance. Article 65 of the Limitation
Act, 1963 (Article 144 of the Limitation Act, 1908) on the other hand
is a residuary article applying to suits for possession not otherwise
provided for. Suits based on plaintiffs’ title in which there is no
allegation of prior possession and subsequent dispossession alone can
fall within article 65. The question whether the article of limitation
applicable to a particular suit is article 64 or article 65 has to be
decided by reference to pleadings. The plaintiff cannot invoke article
65 by suppressing material facts. In the present case, in suit
no.357/60 instituted by N. Narayana Reddy in the Court of Principal
Munsiff, Bangalore, evidence of the appellant herein was recorded. In
that suit, as stated above, the appellant was the defendant. In his
evidence, appellant had admitted that he was in possession of the suit
property up to 1971. This admission of the appellant in that suit
indicates ouster from possession of the appellant herein. In the
present suit instituted by the appellant, he has glossed over this fact.
In the circumstances, both the Courts below were right in coming to
the conclusion that the present suit was barred by limitation. The
appellant was ousted in 1971. The appellant had instituted the present
suit only on 8.5.1984. Consequently, the suit has been rightly
dismissed by both the Courts below as barred by limitation.

In the case of Ram Surat Singh & others v. Badri Narain
Singh reported in [AIR 1927 Allahabad 799], it has been held that if
the suit is for possession by a plaintiff who says that while he was in
possession of the property he was dispossessed, then he must show
possession within 12-years under article 142 (now article 64) of the
Limitation Act. To the same effect is the ratio of the judgment in the
case of Mohammad Mahmud v. Muhammad Afaq & others reported
in [AIR 1934 Oudh 21]. In the commentary on the Limitation Act by
Sanjiva Row [Ninth Edition IInd Volume page 549] it has been
stated that the question as to which of the two articles would apply to
a particular case should be decided by reference to pleadings, though
the plaintiff cannot be allowed by skilful pleading to avoid the
inconvenient article. On facts of the case, we find that the article 64 is
applicable to the present suit. Consequently, the suit has been rightly
dismissed by both the Courts below.

In the present case, on the facts of this case as stated above,
section 14 of the Limitation Act, 1963 cannot be invoked by the
appellant as the appellant herein had never challenged the findings on
possession recorded by the Principal Munsiff vide decree dated
7.4.1971. In the present case, earlier suit no.357/60 was filed by the
said N. Narayana Reddy, which was partly decreed and, therefore, he
preferred Regular Appeal No.45/71 which was dismissed by the First
Appellate Court on 13.1.1975. Thereafter, N. Narayana Reddy filed
RSA No.801/75 which was dismissed by the High Court on
24.11.1982. All throughout this period, although the appellant had the
right to recover possession from N. Narayana Reddy to the extent of 1
acre 21 gunthas in accordance with law, the appellant herein did not
take any steps to sue for possession till 8.5.1984. Consequently, the
appellant was not entitled to the benefit of section 14 of the Limitation
Act, 1963.

For the foregoing reasons, we do not find any merit in this civil
appeal and the same is accordingly dismissed, with no order as to
costs.