High Court Kerala High Court

Sankaranarayanan vs R. Sumithra Amma on 29 March, 2010

Kerala High Court
Sankaranarayanan vs R. Sumithra Amma on 29 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RSA.No. 615 of 2006()


1. SANKARANARAYANAN, S/O. KANNAN @ CHANDRAN
                      ...  Petitioner
2. SOWMINI, W/O. SANKARANARAYANAN
3. ARUN, S/O. SANKARANARAYANAN.
4. AISWARYA (MINOR), D/O.SANKARANARAYANAN.

                        Vs



1. R. SUMITHRA AMMA,
                       ...       Respondent

                For Petitioner  :SRI.V.CHITAMBARESH

                For Respondent  :SRI.RAJESH SIVARAMANKUTTY

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :29/03/2010

 O R D E R
                             THOMAS P. JOSEPH, J.
                            --------------------------------------
                               R.S.A.No.615 of 2006
                            --------------------------------------
                     Dated this the 29th day of March, 2010.

                                      JUDGMENT

Appellant No.1 is the son of respondent. Appellant Nos.2 to 4 are wife

and children of appellant No.1. Respondent claimed that the suit property

belonged to her as per Ext.A1, assignment deed dated 7.5.1952 and later she

purchased jenm right as per Ext.A2, purchase certificate dated 19.12.1975.

While so, she permitted the appellants, her son, wife and children to stay in the

building in the suit property. Later as per Ext.A3, notice dated 26.12.2001 she

revoked that permission and wanted appellants to vacate the building in the suit

property. They sent Ext.A4, reply refusing the demand and setting up a claim of

co-ownership over the suit property and that the building was constructed by

appellant No.1 using his funds. Hence the suit for mandatory injunction.

Appellants contended that suit property was purchased by the father of

appellant No.1 (husband of respondent) in the name of respondent at a time

when he had certain liabilities, sale consideration flowed from the father and that

respondent is only a transferee of the suit property. On the death of the father,

appellant No.1 along with others became co-owner of the suit property. He

constructed the building in the suit property spending Rs.2,50,000/-. He also

claimed to have improved the property. It is incorrect to say that himself and

family are residing in the building with the permission of respondent. Instead, he

is residing in the building as of right. Trial court found the issues in favour of the

RSA No.615/2006

2

respondent and granted mandatory injunction. That was confirmed by the first

appellate court and hence the Second Appeal. Following substantial questions

of law are framed for a decision:

i. Whether the courts below were correct in law in decreeing the suit

for mandatory injunction to vacate the property in the absence of proof of

existence of a licence to occupy and its revocation?

ii. Is not the plaintiff obliged to file a proper suit for recovery of

possession on title wherein the defendants are also entitled to claim the value of

improvements, if any, in the property?

iii. Does the prohibition against entering into benami transaction apply

to a case of purchase in the name of the wife in view of Section 3(2) of the

Benami Transaction (Prohibition) Act?

iv. Whether the courts below were right in holding that the

presumption under Section 90 of the Evidence Act applies not only to execution

but also to the contents of ancient documents?

RSA No.615/2006

3

v. Is the presumption under Section 72K of the Kerala Land Reforms

Act available to the certificate of purchase obtained behind the back of the

interested parties as in this case?

Learned counsel for appellants contended that there is no acceptable evidence

to show that the suit property was purchased by the respondent utilising her

funds and that there is no evidence to show that during the time of Ext.A1,

respondent had any income and that the purchase was effected with her funds.

Further contention is that at any rate, there is sufficient evidence to show that the

building was constructed by appellant No.1 with his funds, since relief in the suit

prayed for is in relation to building courts below went wrong in ordering

mandatory injunction. Yet another contention is that a suit for mandatory

injunction would not lie and that the appropriate remedy of the respondent was to

sue for recovery of possession so that appellants could raise a claim for value of

improvements effected by them. Counsel for respondent would support the

findings entered by the courts below.

2. So far as the title of the suit property as per Ext.A1 is concerned, it

is not disputed that the document is in the name of respondent and there is

recital to the effect that consideration flowed from the respondent. Ext.A1 is

dated 7.5.1952. Respondent when examined as PW1 stated that she raised the

RSA No.615/2006

4

funds for purchase of the property by selling her ornaments. It is true that

appellant No.1 when examined as DW1 denied that his mother had any

ornaments at the time of Ext.A1. But considering his age as on the date of his

examination it is not likely that he had any direct information whether his mother

had ornaments at the time of Ext.A1 dated 7.5.1952. He also would say that it is

the information he got from his father (who was employed in the railway retired in

the year 1978 and died in the same year) that his father spent money for

purchase of the suit property. Appellants have a contention that the purchase

was effected by the father in the name of respondent and hence the latter is only

a transferee. I stated that the recital in the document shows that the necessary

fund for purchase of Ext.A1 flowed from the respondent. No doubt, recitals in

the document do not attract the presumption under Section 90 of the Evidence

Act. If the truth of the recitals are disputed, it is to be proved. But in so far as

there is no contra evidence to show that the recital in Ext.A1 is false, that recital

must stand. Courts below are therefore justified in holding that suit property was

acquired by the respondent as per Ext.A1. As such, the question whether the

purchase is benami or, respondent is only a trustee for appellant No.1 and

others does not arise for decision. In the light of the above, there could also be

no challenge to the issue of purchase certificate in favour of the respondent.

RSA No.615/2006

5

3. Now the dispute is concerning title to the building wherefrom the

appellants are asked to vacate. Though Ext.A1 does not refer to any building in

existence at the time of that assignment it is admitted by appellant No.1 when

examined as DW1 that there was an old tiled house in the suit property

constructed after Ext.A1 and himself was aged 1 = years at that time. Obviously

he could not have had any role in the construction of that building. Though it is

the case of appellants that the old house also was constructed by the father that

also was not supported by any acceptable evidence except the interested

version of appellant No.1as DW1 which itself is not on the basis of any direct

knowledge. According to the respondent, while herself and children including

appellant No.1 were residing in the old house she started construction of the

RCC building in the suit property (which is the subject matter of the suit) she

raised the funds by sale of timber in the suit property and by sale of her

ornaments. It is not disputed that construction of the said building was

completed by about 1988. It is also not disputed that before that, appellant

No.1 had taken up employment abroad. Case of appellants is that appellant

No.1 in his capacity as co-owner of the suit property constructed the building

spending about Rs.2,50,000/-. In proof of that, appellants produced Exts.B6

series to B13. Exts.B6 to B9 series are various memos for appellant No.1

sending money either to the respondent or to his brothers. Ext.B6 series are in

the name of the brother while Ext.B7 series are in the name of the sister and

RSA No.615/2006

6

brother. Ext.B8, memo dated 27.07.1981 is in the name of respondent. Ext.B9

series and Ext.B10 also in favour of two of the brothers of appellant No.1.

Ext.B11 is the counter foil of the NRE account of appellant No.1. Ext.B12 is the

letter dated 19.04.1987 sent by appellant No.1 to one of his brothers and

Ext.B13 is letter dated 21.04.1987 sent by another brother to appellant No.1.

When examined as DW1 he stated that he sent money to the brothers and

mother as stated above for the purpose of construction of the house. But it is

seen that of the memos produced, Exts.B6 (a) and (b) are for the year 1980

while Ext.B6(c), B7 series and Ext.8 are for the 1981. Ext.B9 series are for the

year 1981 and 1982 while Ext.B10 is for the 1983. Ext.B11 is for the year 1987.

Respondent when examined as PW1 denied that the money sent by appellant

No.1 was utilised for construction of the house. Though the trial court observed

from Ext.B6 series to Ext.B13 that some amount sent by appellant No. 1 also

may have been utilised for construction of the house, first appellate court held

that there is no reliable evidence to state so. It is true that there is reference in

Exts.B8 to B13 about construction of building. Even if it is assumed that as

observed by the trial court contribution for construction of the house came from

appellant No.1 also, that does not necessarily mean that he constructed the

building as if the building should belong to him. Though the principle that

whatever is affixed to the soil belongs to the soil has no application in India and

land and the building can be owned by different persons it is for the person

RSA No.615/2006

7

claiming to be the owner of building to prove the same. In the absence of

reliable evidence in that regard it must be taken that the building belongs to the

owner of the land being something embedded in the land and forming part of it.

First appellate court has found from the evidence that documents produced by

appellants are not sufficient to hold that the building was constructed by

appellant No.1. That is a finding entered on the evidence on record and even if it

is assumed that the finding is erroneous that does not give rise to a substantial

question of law so far as the finding is not perverse.

4. It is then argued by learned counsel that at any rate, the suit ought

to have been for recovery of possession and not for mandatory injunction.

According to the learned counsel though it is the case of respondent that

permission was granted to the appellants to stay in the building in question in

the year 1999 evidence on record show that even before that, appellants have

been staying in the building in question. Learned counsel invites my attention to

Exts.B4, B5 and B18 to B23. Even as per evidence, construction of the building

was completed only by 1988. PW1 stated that during that time, appellants were

also staying in the tiled house with her and thereafter appellant No.1 purchased

land elsewhere and set up residence there. During 1999-2000 in connection

with the education of his children appellant No.1 wanted to stay in the building in

question and that was permitted by the respondent. Even if it is assumed that

RSA No.615/2006

8

even prior to 1999 appellants were staying in the building in question so far as

there is no reason to interfere with the concurrent finding of the courts below that

the suit property and building belong to the respondent, residence of appellants

in the said building can only be taken as permissive. That permission has been

revoked by respondent and appellants are called upon to vacate the building.

This Court in Ayissa Umma v. Ami (1990 (1) KLT 98) and the Supreme

Court in Joseph Severence v. Benny Mathew (2005 (4) KLT 290)

have has held that when a license is terminated it is open to the grantor to sue

for mandatory injunction within a reasonable time to direct the licensee to

vacate the premises. Going by Section 63 of the Easements Act (for short, “the

Act”) on expiry of the period of licence or termination as the case may be,

licensee is entitled only to a reasonable time to vacate the premises. A suit for

recovery of possession is required only after the termination of licensee or

expiry of the period as the case may be the licensee has asserted possession

as against grantor and continued to be in such possession. That situation does

not arise in this case and hence the prayer for mandatory injunction is proper

and sufficient.

5. Though not raised as a substantial question, it is contended that

appellants are entitled to protection of Section 60(b) of the Act in so far as the

licensee is coupled with a grant and appellants have put up a permanent

RSA No.615/2006

9

structure acting upon the license. This contention cannot survive as I stated

there is no reason to interfere with the finding of the first appellate court that the

building did not belong to appellant No.1 as claimed by him. Moreover, there is

no pleading in the written statement regarding irrevocability of the licence under

Section 60(b) of the Act. Without specific plea of irrevocability though not the

Section is not quoted, no contention in that regard can be raised. (See

Saraswathi v. M/s.Bharat Textiles (1992 (1) KLJ 344) Substantial

questions of law framed are answered in the above lines.

6. Learned counsel for appellants requests that appellants may be

granted twelve (12) months’ time to vacate the building in question. Request is

opposed by counsel for respondent. Learned counsel for respondent would

submit that appellants could be granted a few months’ time to vacate the

building. Having regard to the circumstances stated by learned counsel for

appellants I am inclined to grant the appellants six (6) months’ time to vacate the

building.

Resultantly appeal is dismissed. Appellants are granted six (6) months’

time from today to vacate the building subject to the following conditions:

(i). Appellants shall not cause any damage to the building.

RSA No.615/2006

10

(ii). Appellants shall vacate the building on the expiry of the said period

of six (6) months’ without putting forward any claim.

(iii). Appellant No.1 on behalf of himself and other appellants shall file

affidavit in the trial court within one month from today undertaking to comply

with condition Nos. (i) and (ii) above.

(iv). It is made clear that in case of non-compliance of any of the above

conditions it will be open to the respondent to execute the decree

notwithstanding the time granted hereby.

Parties shall suffer their respective cost.

I.A.Nos.1641 of 2006 and 773 of 2007 will stand dismissed.

THOMAS P.JOSEPH,
Judge.

cks