High Court Kerala High Court

Sicily Agnas vs Agnes Gelly on 18 September, 2008

Kerala High Court
Sicily Agnas vs Agnes Gelly on 18 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RSA.No. 825 of 2008()


1. SICILY AGNAS, D/O. SICILY, T.C.
                      ...  Petitioner
2. JOHN HUSBAND OF AGNES, T.C.NO71/1300(1)

                        Vs



1. AGNES GELLY, D/O MARY @ MORRI,
                       ...       Respondent

2. VINISI FERNANDEZ, T.C.71/1300(4)

3. JOSEPH FERNANDEZ S/O. VISINI FERNANDES,

4. JOSPIN FERNADEZ, S/O. VISINI FERNADES,

                For Petitioner  :SRI.R.S.KALKURA

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :18/09/2008

 O R D E R
                       V. RAMKUMAR, J.
                   = = = = = = = = = = = = =
                      R.S.A.No.825 of 2008
                  = = = = = = = = = = = = = =
           Dated this the 18th day of September, 2008
                           JUDGMENT

Defendants 4 and 5 in O.S.No.1574/2000 on the file of the I

Additional Munsiff’s Court, Trivandrum are the appellants in this

second appeal. The said suit instituted by the 1st respondent

herein was originally for a perpetual and mandatory injunction

and was subsequently amended as one for recovery of possession

of the plaint schedule property on the strength of title.

2. The concurrent findings recorded by the courts below

are as follows:-

The plaint schedule property admeasuring 7 cents

comprised in Sy.No. 2799 of Muttathara village was part of a

larger extent of 17 cents which originally belonged to one

Anthony Rocky, grandfather of the plaintiff. On the death of the

Anthony Rocky , the said larger extent of 17 cents devolved upon

Anthoniyal, the widow of Anthony Rocky. During the lifetime of

the Anthony Rocky himself he had executed Ext.A1

Sthreedhanam deed/document No. 3522/1108(ME)

(corresponding to 1933) in favour of the plaintiff’s mother and

R.S.A.No.825 of 2008
2

father by name Maria @ Mary and Innas with regard to 7 cents

of property described in Ext.A1 as situated towards the southern

portion of the said 17 cents. It was with regard to the said 7

cents of property that the suit was filed.

3. Both the courts have decreed the suit for recovery of

possession on the strength of the plaintiff’s title.

4. The learned counsel for the appellants/ defendants 4 and

5 made the following submissions before me in support of the

appeal:-

Going by the description in the plaint, the plaint schedule,

the property admeasuring 7cents is lying towards the eastern

portion of the larger extent of 17 cents. But the property which

has been identified by the Commissioner as the plaint schedule

property is plot ABCDEI which forms the southern portion of the

larger extent of the 17 cents which has been identified as

ABCDEFGHI. When the plaintiff herself has no case that the

plaint schedule property lies towards the southern portion of the

larger extent of 17 cents and the plaint schedule property is also

described in the plaint as 7 cents forming the eastern portion of

the 17 cents, the courts below could not have granted a decree

for recovery of possession in respect of the southern portion of

R.S.A.No.825 of 2008
3

17 cents. Ext.C1 report and C1(a) Plan should not have been

relied on by the courts below, since they were filed in the court

before the impleadment of the appellants as additional

defendants 4 and 5.

5. I am afraid that I cannot agree with the above

submissions. It is true that, going by the plaint, description of

the suit property in the schedule to the plaint is described as the

eastern portion of the larger extent of 17 cents. But then, there

is no case that the boundaries shown in the plaint schedule are

wrong. Both the courts have held that the property identified by

the Advocate Commissioner as plot ABCDEI and located towards

the southern portion of the larger extent of 17 cents is the

property conveyed under Ext.A1 wherein also the property is

described as the southern portion of the larger extent of 17

cents. The only defect, if at all, is in the plaint schedule which

was not amended in terms of the description in Ext.C1(a) plan

submitted by the Commissioner and which is in accordance

with Ext.A1 title deed. But both courts have concurrently held

that the plaint schedule property though wrongly described in

the plaint schedule is the very same property conveyed under

Ext.A1 title deed and correctly described as plot ABCDEI in

R.S.A.No.825 of 2008
4

Ext.C1(a) plan which is made part of the decree.

6. Hence the maximum which could be said is that the

plaintiff may have to amend the plaint to make it in confromity

with Ext.C1(a) plan which has been made in fact made part of

the decree by the courts below. The plaintiff can still amend the

plaint and decree schedule if need be.

7. The further contention that Ext.C1 report and C1(a) plan

could not have relied on against the appellants also cannot be

accepted since no such contention was raised before the courts

below. Moreover, the appellants are none other than the

persons who were inducted by defendants 1 to 3 without any

authority, right or title in their favour. There is no dispute that

Exts.C1 report and C1(a) Plan were prepared in the presence of

defendants 1 to 3, hence the above contention is not available to

the appellants. No question of law, much less any substantial

question of law, arises for consideration in this second appeal

which is accordingly dismissed in limine.

Dated this the 18th day of September, 2008.

V. RAMKUMAR, JUDGE

sj