High Court Kerala High Court

Selin vs Lawrence Percira on 19 March, 2007

Kerala High Court
Selin vs Lawrence Percira on 19 March, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

SA No. 398 of 1993()



1. SELIN
                      ...  Petitioner

                        Vs

1. LAWRENCE PERCIRA
                       ...       Respondent

                For Petitioner  :SRI.B.KRISHNAMANI, V.PREMCHAND

                For Respondent  :SRI.R.S.KALKURA, G.S.REGHUNATH

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :19/03/2007

 O R D E R
                           M.SASIDHARAN NAMBIAR,J.

                     ===========================

                          S.A. NO.398    OF 1993

                     ===========================



          Dated this the 19th day of March, 2007



                                         JUDGMENT

Plaintiff in O.S.88/1988 on the file of Munsiff

Court, Thiruvananthapuram is the appellant.

Respondent is the defendant. Plaintiff and

respondent are husband and wife. The suit is filed

seeking a decree for permanent prohibitory

injunction restraining respondent from trespassing

into the plaint schedule property. Admittedly the

relationship between the parties are strained.

Petition was filed by appellant before Family Court

for judicial separation. Under Exts.A1 and A2, the

title of the plaint schedule property vests with

the appellant. According to appellant, respondent

left the house and is living away from the

appellant since May,1987. The case of the

appellant was that respondent is not entitled to

reside in her house and therefore he is to be

restrained by a permanent prohibitory injunction.

S.A.No.398/93 2

Respondent in the written statement contended that

the property was purchased with his funds and he is

residing in that house till appellant left the

house on 17.11.87. It was contended that

respondent is entitled to reside in the house and

appellant is not entitled to the decree sought for.

Learned Munsiff framed the necessary issues. On

the evidence of plaintiff as PW1 and defendant as

DW1, Exts.A1 to A4 and B1 to B6 learned Munsiff

held that Exts.A1 and A2 establish title of the

appellant and case of respondent that the amount

for purchase of the plaint schedule property was

advanced by him was not proved. Learned Munsiff

also found that appellant is in exclusive

possession of the building and against her wishes

respondent is not entitled to reside therein and

therefore granted a decree restraining respondent

from trespassing into the plaint schedule property.

Respondent challenged the decree and judgment

before the District Court, Thiruvananthapuram in

A.S.435/1991. Learned District Judge on

S.A.No.398/93 3

reappreciation of evidence confirmed the findings

of the learned Munsiff that the title of the plaint

schedule property vests with the appellant.

Learned District Judge on the evidence found that

respondent being her husband is also residing in

that building and in a suit for injunction

question of possession on the date of the suit is

to be considered. Analysing the evidence learned

District Judge found that the husband is also

residing in that house. Holding that so long as

the marital relationship subsists the husband is

entitled to reside therein, learned District Judge

held that the decree for injunction is only a

discretionary relief and the appellant is not

entitled to the decree for injunction granted by

the learned Munsiff. The decree granted was set

aside and the suit was dismissed. It is challenged

in the second appeal.

2. The Second Appeal was admitted after

formulating the following substantial questions of

law.

S.A.No.398/93 4

1) Whether the first Appellate Court was

correct in interfering with the decree granted by

the trial court after upholding the finding on the

question of title.

2) Whether the finding of the first Appellate

Court that respondent is entitled to reside in the

plaint schedule building is sustainable?

3. Learned counsel appearing for appellant and

respondent were heard.

4. The argument of learned counsel appearing

for appellant was that though respondent disputed

the title the trial court and the first Appellate

Court on evidence held that appellant has title to

the property under Exts.A1 and A2. It was also

argued that courts below also found that

appellant has established her possession of the

property. It is therefore argued that in such

circumstance, first Appellate Court should not have

interfered with the decree granted by the trial

court. The argument of learned counsel appearing

for appellant was that trial court analysed each

S.A.No.398/93 5

item of evidence in the proper perspective and

found that the documents relied on by the

respondent were subsequent to the institution of

the suit and therefore first Appellate Court should

not have interfered with the decree.

5. On hearing learned counsel for the

appellant and respondent, it is clear that the

marital relationship between the husband and wife

still subsists. Though a petition for judicial

separation was filed before the Family Court by the

wife, it was not successful. So long as the

marital relationship subsists, the wife is not

entitled to contend that husband is not entitled to

come and reside with her. On the evidence learned

District Judge found that respondent husband is

also residing in the plaint schedule building on

the date of the filing of the suit. Learned

District Judge also found that being a

discretionary relief appellant is not entitled to

get decree for injunction. On the facts and

circumstances of the case, I do not find any

S.A.No.398/93 6

substantial question of law involved in the appeal.

So long as the marital relationship subsists, the

wife is not entitled to contend that husband is

not entitled to reside with her. In such

circumstance, I do not find any reason to interfere

with the decision of the District Judge holding

that appellant is not entitled to the decree for

permanent prohibitory injunction sought for.

Appeal is dismissed.

M.SASIDHARAN NAMBIAR

JUDGE

tpl/-

M.SASIDHARAN NAMBIAR, J.

———————

S.A..NO.398 /93

———————

JUDGMENT

19th March, 2007