High Court Kerala High Court

Sirajuneesa vs Abdul Jabbar on 28 November, 2007

Kerala High Court
Sirajuneesa vs Abdul Jabbar on 28 November, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RSA No. 781 of 2007()


1. SIRAJUNEESA, W/O. LATE AMEER,
                      ...  Petitioner
2. YASMIN, D/O. SIRAJUNEESA,
3. ABU THAHIR, S/O. SIRAJUNEESA,
4. PYROOSA, D/O. SIRAJUNEESA,
5. PARITHA, D/O. SIRAJUNEESA,
6. MIRSATHU, D/O. SIRAJUNEESA,
7. P.S. AHAMMED KABEER RAWTHER,
8. P.S. SULAIKHA UMMA,
9. P.S. ABDUL HAMEED ROWTHER,

                        Vs



1. ABDUL JABBAR, S/O. SYED MUHAMMED ROWTHER
                       ...       Respondent

2. P.S. AJIMA UMMA,

                For Petitioner  :SRI.P.R.VENKETESH

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :28/11/2007

 O R D E R
                   M.SASIDHARAN NAMBIAR, J.
                    ...........................................
                    R.S.A.No. 781              OF 2007
                    ............................................
       DATED THIS THE 28th DAY OF NOVEMBER, 2007

                               JUDGMENT

Plaintiffs in O.S.328 of 1992 on the file of Sub Court,

Palakkad are the appellants. Defendants are the respondents.

Appellants instituted the suit seeking a decree for declaration of

title and injunction. The case of appellants was that plaint

schedule property and adjoining property were purchased by

deceased Syed Mohammed Rowther, in the name of first

respondent as per sale deed 258 of 1960 of S.R.O, Kollam and

Syed Mohammed Rowther along with the children were doing

timber business and Rowther assigned a house at Chittadi and

received a consideration of Rs.4000/- and this amount and the

profits from the timber business were utilised for constructing a

house in the plaint schedule property during 1968-69 and in that

house Syed Mohammed Rowther and first appellant, his wife,

Ameer and first respondent were residing and Ameer married

second appellant in 1973 and appellants 3 to 7 were born in that

wedlock and while so Syed Mohammed Rowther disclosed his

intention to first respondent to divide the property and on

1.3.1975, he orally gifted the plaint schedule property to

RSA 781/2007 2

appellants in the presence of mediators and the donees accepted

the gift in accordance and in terms of the gift Ameer put up walls

on the north, south and west of the house and to evidence oral

gift, Ameer and first respondent executed Ext.A1 on 27.3.1975

and respondents are causing trouble to appellants and therefore

appellants are entitled to a declaration of their title and

permanent prohibitory injunction.

2. Respondents in their written statement admitted the

relationship but disputed the allegation that property was

purchased with the funds of the business of the father. It was

contended that some property was taken on lease in 1957 by first

respondent and he has been conducting timber trade therein and

plaint schedule property was purchased by him in 1960 using the

profits of his business as well as utilising the amount due to the

wife and he put up the house and in 1968 and Syed Mohammed

Rowther sold a house at Chittadi and cleared his debts and Syed

Mohammed Rowther approached first respondent and requested

to provide residence to him and his wife and first respondent

agreed for it and permitted to occupy the building and in 1973

first respondent conducted the marriage of Ameer and

subsequently ill-feeling started with respondents and Ameer

RSA 781/2007 3

shifted his residence and there was no oral gift as canvassed. It

was contended that due to pressure of mediators and local

people and against the wishes of first respondent, Ameer and

Sankaranarayanan prepared Ext.A1 and Ext.A1 does not

indicate oral gift and appellants did not have any title to the

plaint schedule property and therefore suit is to be dismissed.

3. Learned Munsiff, on the evidence of PWs 1 & 2, Dw1

and 2 and Exts.A1 to A10 and B1 to B13 dismissed the suit

holding that appellants did not establish the oral gift and under

Ext.A1 they did not derive any title to the plaint schedule

property. Appellants challenged the judgment before District

Court, Palakkad in A.S.271 of 2003. Learned Additional District

Judge, on reappreciation of evidence, confirmed the findings of

learned Munsiff and dismissed the appeal. It is challenged in the

second appeal.

4. Learned counsel appearing for appellants was heard.

The argument of the learned counsel is that courts below did not

properly appreciate the evidence. It was argued that all the

three essentialities of a valid gift under Mohammedam law were

established by the evidence and though it is an oral gift evidence

establish that Syed Mohammed Rowther orally gifted the plaint

RSA 781/2007 4

schedule property and delivered possession of the property to

the donee and gift has taken effect and therefore courts below

should have granted the decree sought for. It was also argued

that Ext.A1, though not in exact terms, throws sufficient light to

establish existence of an oral gift and in such circumstances,

findings of courts below is not correct.

5. On hearing the learned counsel, I do not find any

substantial question of law involved in the appeal. The title set

up by appellants is under an oral gift allegedly granted by Syed

Mohammed Rowther. Though it was argued that Ext.A1 throws

light into the existence of an oral gift, on going through Ext.A1 a

copy of which was made available by learned counsel, I do not

find that it throws any light about an oral gift. If in fact there

was an oral gift, in the ordinary course, Ext.A1 would have

specifically recited about the oral gift. The question whether

there was an oral gift or not is a question of fact. Trial court

which had occasion to note and appreciate the demeanour of

witnesses appreciating the evidence found that there was no oral

gift. First appellate court on reappreciating the evidence

confirmed that finding. That finding of fact by first appellate

court is final. It is not for this court to reappreciate the evidence

RSA 781/2007 5

and substitute the finding of courts below especially when the

appreciation of evidence was not at all perverse. In such

circumstances, appeal is dismissed in limine.

M.SASIDHARAN NAMBIAR, JUDGE

lgk/-