High Court Madras High Court

S.Krishnapillai [Died vs State Of Tamil Nadu on 5 August, 2011

Madras High Court
S.Krishnapillai [Died vs State Of Tamil Nadu on 5 August, 2011
       

  

  

 
 
 BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

DATED: 05/08/2011

CORAM
THE HONOURABLE MR.JUSTICE M.M.SUNDRESH

SECOND APPEAL No.189 of 1996

1.S.Krishnapillai [died]
2.K.Vasanthakumar
3.S.Kumarapillai [died]
4.N.Parameswari
5.P.Jayasree
6.S.Jayakumari
7.P.Jayanthi
8.K.Sudha
9.K.Seela
10.V.Amudha
11.V.Sreeja
12.R.Umaparvathy
13.U.Chempaka Devi
14.U.Giruja		 			... Appellants
Appellants 8 to 11 brought on record as Lrs of first appellant and appellants 12
to 14 brought on record as Lrs of deceased third appellant vide order of the
Court dated 20.01.2009 made in M.P.(MD).No.1 to 5 of 2008.			

Vs.

1.State of Tamil Nadu,
   Represented by the District Collector,
   Nagercoil, Kanyakumari District.

2.The District Forest Officer,
   Nagercoil, Kanyakumari District.	    	... Respondents

PRAYER

Second Appeal is filed under Section 100 of the Code of Civl Procedure
against the Judgment and Decree dated 13.10.1995 made in A.S.No.19 of 1993, on
the file of the District Court, Kanyakumari at Nagercoil, confirming the
Judgment and Decree dated 12.02.1993 made in O.S.No.98 of 1989 on the file of
the Sub Court, Padmanabhapuram.

!For Appellants		... Mr.T.R.Rajagopalan
			    Senior Counsel
			    For Mrs.J.Anandhavalli
^For Respondents	... Mr.K.Chellapandian
			    Additional Advocate General
				

:JUDGMENT

*************
This Second Appeal has been preferred by the unsuccessful plaintiffs, who
have lost before the Courts below.

2. Claiming title to an extent of 18 Acres in Survey No.583/1 as
absolutely belonging to the appellants/plaintiffs, a suit in O.S.No.98 of 1989,
on the file of the Sub Court, Padmanabhapuram, was filed by them seeking a
relief of declaration and permanent injunction restraining the
respondents/defendants from interfering with their rights regarding the
possession or the disposal and transport of timber cut and removed from the suit
schedule property.

3. The case of the appellants, as seen from the averments made in the
plaint, is that an extent of 18 Acres of land forms part of 95 Acres of lands
was purchased by the appellants/plaintiffs in Survey No.583/1, which consists of
an extent of 483.50 Acres. Alleging that the respondents/defendants are claiming
the said extent of land as Government Forest Department land and trying to
interfere with the rights of the appellants/plaintiffs to cut the trees and
disturbing their possession, they have filed the said suit. The
appellants/plaintiffs have filed the said suit based upon a title under Ex-A-2,
dated 26.08.1977. They have also claimed adverse possession as against the
respondents/defendants. Originally, a claim was made only for eight acres and in
pursuant to the report of the learned Advocate Commissioner, the plaint has been
amended seeking the relief of 18 acres.

4. A detailed Written Statement has been filed by the
respondents/defendants followed by an additional Written Statement, in which, it
has been stated that the appellants/plaintiffs have illegally entered into and
occupied the Government Forest land, which has come to the knowledge of the
respondents/defendants in pursuant to the complaints made by the general public.
They have already cut the trees worth about Rs.34.5 Lakhs. The Revenue Records
clearly indicate the fact that the suit properties are the Government Forest
Lands. Therefore, the respondents/defendants have prayed that the suit will have
to be dismissed.

5. The Trial Court has appointed an Advocate Commissioner, who has found
that an extent of 18 acres of lands are in possession of the
appellants/plaintiffs. The learned Advocate Commissioner has also found that
some of the trees belonging to the Government were found in the suit property.
The report has been made based upon the plan prepared and produced by the
counsel for the appellants/plaintiffs.

6. The Courts below have dismissed the suit filed by the
appellants/plaintiffs on the ground that being the plaintiffs, it is for the
appellants to prove and establish the title. The appellants/plaintiffs have
nowhere established the fact that the disputed 18 acres of lands form part of 95
acres of lands purchased by them under Ex-A-2. There is no explanation as to why
the appellants/plaintiffs have not marked the plan, which forms part and parcel
of the sale deed in their favour under Ex-A-2. The said plan has been marked at
the instance of the respondents/defendants as Ex-B11 and the vendor of the
appellants/plaintiffs was also examined to say that the specific extent of land
sold in favour of the appellants/plaintiffs has been measured. There is also
absolutely no explanation as to why the vendor of the appellants/plaintiffs has
not been examined on their behalf.

7. The Courts below have rejected the report of the learned Advocate
Commissioner by holding that the said report has been given based upon mere
surmises and without any factual basis. The learned Advocate Commissioner has
not measured the entire extent of lands belonging to the appellants/plaintiffs,
and therefore, the findings of the Advocate Commissioner to the effect that the
suit property belongs to the appellants/plaintiffs has got no factual basis.
Further, the learned Advocate Commissioner has not taken into consideration
either Ex-A-11 or the Revenue Records. However, he has chosen to rely upon the
plan prepared and produced by the learned counsel for the appellants/plaintiffs.
Considering the fact that it is the specific case of the respondents/defendants
that survey stones have been removed and re-planted by the
appellants/plaintiffs, coupled with the documentary evidence under Exs-B5 and B-
7, being Revenue Records, the Courts below have rejected the report filed by the
learned Advocate Commissioner. Another finding has been given by the Courts
below that the re-survey sketch pertaining to Survey No.583/1 has not been given
to the learned Advocate Commissioner, and therefore, it is not known as to how
the said finding has been given. The report of the learned Advocate
Commissioner, being a piece of evidence to be appreciated by the Courts of law
is not binding on the Courts below, and therefore, considering the discussion
made above, the Courts below have rejected the same.

8. On the contrary, the Courts below have made reliance upon Exs-B-5 to B-
7 in coming to the conclusion that the suit property belongs to the
respondents/defendants. A factual finding has been given by the Courts below by
taking into consideration of Exs-B-9 and B-10 read with the evidence of PW-5,
who has stated that the stones have been originally planted as per the Revenue
Records. By taking into consideration of Ex-C-4, the Courts below have come to
the conclusion that the appellants/plaintiffs encroached upon the suit property
from 1985 onwards, and therefore, there is no question of adverse possession as
claimed by them. Accordingly, the suit filed by the appellants/plaintiffs was
dismissed.

9. The learned Senior Counsel appearing for the appellants/plaintiffs
submitted that Ex-B7 has been made behind the back of the appellants/plaintiffs
and it has been filed before the Court, after the evidence on the side of the
appellants/plaintiffs was over. There is no finding about the Survey Number, in
which the suit property is situated. Exs-A24 and 25 have not been taken into
consideration by the Lower Appellate Court. The report of the learned Advocate
Commissioner, being a piece of evidence, ought to have been taken into
consideration and if that has been done, the Courts below ought to have decreed
the suit as prayed for. Hence, the learned Senior Counsel submitted that the
Second Appeal is liable to be allowed by reversing the Judgment and Decree
rendered by the Court below.

10. Per contra, the learned Additional Advocate General for the
respondents/defendants submitted that the appellants/plaintiffs have not
approached this Court with clean hands and there is no explanation for removing
Ex-B-11 and filing another sketch. The learned Advocate Commissioner has relied
upon the irrelevant materials. The report of the learned Advocate Commissioner
is nothing, but a piece of evidence. DW-6, vendor of the appellants/plaintiffs
has clearly spoken to about the specific extent of the lands sold to the
appellants/plaintiffs and the appellants/plaintiffs were not sure about the
specific extent of suit property in their possession and they have amended the
plaint only based upon the report of the Advocate Commissioner. In a suit for
declaration, the appellants/plaintiffs will have to establish the title and they
cannot place reliance upon a report of the Advocate Commissioner, which cannot
be used to collect the evidence in favour of a party. Hence, the learned
Additional Advocate General submitted that the Second Appeal will have to be
dismissed.

11. I have considered the above rival submissions made by the respective
learned Senior Counsel and perused the records carefully.

12. As seen from the records, originally, the appellants/plaintiffs filed
a suit seeking title only to an extent of 8 acres in Survey No.583/1, which
covers an extent of 483.50 acres of lands, of which under Ex-A-2, the
appellants/plaintiffs have purchased 95 acres. In a suit for declaration, it is
for the appellants being the plaintiffs to establish the title. They were not
quite sure of the specific extent of the possession and they have amended the
plaint based on the report filed by the learned Advocate Commissioner. There is
absolutely no explanation as to why they have removed Ex-B11, which forms part
and parcel of the registered sale deed executed in their favour by DW-6, their
vendor.

13. Now coming to the report of the Advocate Commissioner, it is settled
law that a report of the Advocate Commissioner is only a piece of evidence
enabling the Court to decide the dispute between the parties and elaborate
discussions have been made by the Courts below giving cogent and sufficient
reasons for rejecting the report of the Advocate Commissioner. There is
absolutely no reason as to why the learned Advocate Commissioner has not taken
into consideration the Re-survey Records pertaining to Survey No.583/1 and no
attempt has been made to measure the entire extent of land situated in Survey
No.583/1 purchased under EX-A2. In fact, the appellants ought to have taken such
measurement to substantiate their case. Curiously, the learned Advocate
Commissioner has relied upon the plan prepared and produced by the counsel for
the appellants/plaintiffs. The appellants/plaintiffs have not examined their
vendor, who was, in fact, examined on the side of the respondents/defendants as
DW-6. As found by the Courts below, there is absolutely no basis for the
Advocate Commissioner to hold that the suit property comes under Survey
No.583/1. The learned Advocate Commissioner has taken into consideration of the
irrelevant materials which are extraneous to the suit. Further, the learned
Advocate Commissioner himself has found that some of the trees belonging to the
Forest Department were found in the suit property.

14. A Division Bench of this Court, after following various Judgments of
the Hon’ble Supreme Court as well as this Court, in Charles Hereward Simpson v.
The Government of Tamil Nadu
reported in 1989 (1) MLJ 512, has observed as
follows:-

“Order 26 Rule 10 (2) CPC says that the report of the commissioner shall
be evidence in the suit and shall form part of the record. It is not to be
stated as a proposition of law that the report of the Commissioner is an
unimpeachable substantive evidence in the case.

15. The Courts below, taking into consideration the entire documents filed
by the appellants/plaintiffs as well as the respondents/defendants, have
dismissed the suit filed by the appellants/plaintiffs rejecting the report of
the learned Advocate Commissioner. Much reliance has been made on Ex-B5 and B7.
Ex-B5 is the sketch, pertaining to new land measurement, whereas Ex-B6 is
pertaining to the corresponding old Survey Numbers and Ex-B7 is the super-impose
sketch. Taking into consideration of the above said documents, coupled with Ex-
B-11, the Courts below have correctly held that the suit property belongs to the
respondents/defendants and the appellants/plaintiffs have not established their
case that the suit property belongs to them.

16. Insofar as the plea of adverse possession is concerned, it is trite
law that the appellants, being the plaintiffs, cannot be permitted to take such
a plea after having claimed title. The Courts below, on a careful consideration
of the entire documents, have held that the appellants/plaintiffs have
encroached upon the Government Forest land right from the year 1985. Moreover,
clear, strong and cogent evidence is required to establish the adverse
possession against the Government. In this context, I may usefully refer to a
Judgment of the Hon’ble Supreme Court in R.Bajumaiah v. State of Karnataka
reported in 2010 (5) SCC 203, wherein the Hon’ble Supreme Court has observed as
follows:-

19. Suits for declaration of title against the Government, though similar
to suits for declaration of title against private individuals differ
significantly in some aspects. The first difference is in regard to the
presumption available in favour of the Government. All lands which are not the
property of any person or which are not vested in a local authority, belong to
the Government. All unoccupied lands are the property of the Government, unless
any person can establish his right or title to any such land. This presumption
available to the Government, is not available to any person or individual. The
second difference is in regard to the period for which title and/or possession
has to be established by a person suing for declaration of title. Establishing
title/possession for a period exceeding twelve years may be adequate to
establish title in a declaratory suit against any individual. On the other hand,
title/possession for a period exceeding thirty years will have to be established
to succeed in a declaratory suit for title against the Government. This follows
from Article 112 of the Limitation Act, 1963, which prescribes a longer period
of thirty years as limitation in regard to suits by the Government as against
the period of 12 years for suits by private individuals. The reason is obvious.
Government properties are spread over the entire State and it is not always
possible for the Government to protect or safeguard its properties from
encroachments. Many a time, its own officers who are expected to protect its
properties and maintain proper records, either due to negligence or collusion,
create entries in records to help private parties, to lay claim of ownership or
possession against the Government. Any loss of government property is ultimately
the loss to the community. Courts owe a duty to be vigilant to ensure that
public property is not converted into private property by unscrupulous elements.

20. Many civil courts deal with suits for declaration of title and
injunction against the Government, in a casual manner, ignoring or overlooking
the special features relating to government properties. Instances of such suits
against the Government being routinely decreed, either ex parte or for want of
proper contest, merely acting upon the oral assertions of plaintiffs or stray
revenue entries are common. Whether the Government contests the suit or not,
before a suit for declaration of title against a Government is decreed, the
plaintiff should establish, either his title by producing the title deeds which
satisfactorily trace title for a minimum period of thirty years prior to the
date of the suit (except where title is claimed with reference to a grant or
transfer by the Government or a statutory development authority), or by
establishing adverse possession for a period of more than thirty years. In such
suits, courts cannot, ignoring the presumptions available in favour of the
Government, grant declaratory or injunctive decrees against the Government by
relying upon one of the principles underlying pleadings that plaint averments
which are not denied or traversed are deemed to have been accepted or admitted.

21. A court should necessarily seek an answer to the following question,
before it grants a decree declaring title against the Government: whether the
plaintiff has produced title deeds tracing the title for a period of more than
thirty years; or whether the plaintiff has established his adverse possession to
the knowledge of the Government for a period of more than thirty years, so as to
convert his possession into title. Incidental to that question, the court should
also find out whether the plaintiff is recorded to be the owner or holder or
occupant of the property in the revenue records or municipal records, for more
than thirty years, and what is the nature of possession claimed by the
plaintiff, if he is in possession-authorised or unauthorised; permissive; casual
and occasional; furtive and clandestine; open, continuous and hostile; deemed or
implied (following a title).

22. Mere temporary use or occupation without the animus to claim ownership
or mere use at sufferance will not be sufficient to create any right adverse to
the Government. In order to oust or defeat the title of the Government, a
claimant has to establish a clear title which is superior to or better than the
title of the Government or establish perfection of title by adverse possession
for a period of more than thirty years with the knowledge of the Government. To
claim adverse possession, the possession of the claimant must be actual, open
and visible, hostile to the owner (and therefore necessarily with the knowledge
of the owner) and continued during the entire period necessary to create a bar
under the law of limitation. In short, it should be adequate in continuity,
publicity and in extent. Mere vague or doubtful assertions that the claimant has
been in adverse possession will not be sufficient. Unexplained stray or sporadic
entries for a year or for a few years will not be sufficient and should be
ignored.

23. As noticed above, many a time it is possible for a private citizen to
get his name entered as the occupant of government land, with the help of
collusive government servants. Only entries based on appropriate documents like
grants, title deeds, etc. or based upon actual verification of physical
possession by an authority authorised to recognise such possession and make
appropriate entries can be used against the Government. By its very nature, a
claim based on adverse possession requires clear and categorical pleadings and
evidence, much more so, if it is against the Government.

17. Further, as I discussed above, the report of the Advocate Commissioner
being a piece of evidence is for the appreciation, which has been done correctly
by the Courts below by giving cogent reasons, and therefore, this Court is of
the considered view that there is no question of law, much less a substantial
question of law, involved in this Second Appeal.

18. In the result, the Judgment and Decree dated 13.10.1995 made in
A.S.No.19 of 1993, on the file of the District Court, Kanyakumari at Nagercoil,
confirming the Judgment and Decree dated 12.02.1993 made in O.S.No.98 of 1989,
on the file of the Sub Court, Padmanabhapuram, are confirmed and the Second
Appeal is dismissed. No costs.

NB

To

1.The District Court, Kanyakumari at Nagercoil,

2.The Sub Court, Padmanabhapuram.

3.The District Collector,
Nagercoil, Kanyakumari District.

4.The District Forest Officer,
Nagercoil, Kanyakumari District.