High Court Kerala High Court

Soosammanickam vs Ramaswamy Koundan on 19 November, 2008

Kerala High Court
Soosammanickam vs Ramaswamy Koundan on 19 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

SA.No. 723 of 2001()



1. SOOSAMMANICKAM
                      ...  Petitioner

                        Vs

1. RAMASWAMY KOUNDAN
                       ...       Respondent

                For Petitioner  :SRI.V.CHITAMBARESH (SR.)

                For Respondent  :SRI.P.R.VENKETESH

The Hon'ble MR. Justice K.T.SANKARAN

 Dated :19/11/2008

 O R D E R
                           K.T. SANKARAN, J.
                  .................................................
                        S.A. No. 723 OF 2001
                  .................................................
                    Dated this the 19th November, 2008


                            J U D G M E N T

The defendants in O.S.No. 29 of 1983 on the file of the

Munsiff’s Court, Chittur are the appellants in the Second Appeal.

The respondent herein instituted the suit for permanent

prohibitory injunction restraining the defendants from

trespassing upon the plaint schedule property or from cutting

trees standing on the western boundary of the plaint schedule

property. The trial court decreed the suit. On appeal by the

defendants, the appellate court confirmed the judgment and

decree of the trial court.

2. The case of the plaintiff is that his property is included in

Sy. No.1027 /1 of Vadakarapathy village. The property of the

first defendant is situated in Sy. No.1025 on the western side of

the plaint schedule property. The defendant attempted to

trespass upon the plaint schedule property and to cut down the

trees on the western ridge, which separates the plaint schedule

S.A. No. 723 OF 2001
2

property from the property of the first defendant.

3. According to the first defendant, boundary ‘varamba’

belongs to him and is included in his property in Sy.No.1025.

He also stated that when the dispute arose, the survey officials

measured the property and it was found that the disputed

portion is in Sy. No.1025.

4. Against the decision of the trial court, there was an

appeal and the appellate court had remanded the case to the

trial court with a direction to appoint a Commissioner to identify

the plaint schedule property and to submit a plan in accordance

with the survey measurements. After the remand, the trial court

appointed a commissioner who submitted Exhibit C1 report and

Exhibit C2 plan. From Exhibit C2 plan it is clear that the

‘varamba’ separating the properties of the defendants and that of

the plaintiff is included in Sy.No.1027/1. There is no claim for

the first defendant that he has title or possession over any

portion of the property in Sy. No. 1027/1. On the other hand,

the averments in the written statement filed by the first

defendant would disclose that the dispute was whether the

S.A. No. 723 OF 2001
3

disputed portion of the property is included in Sy.No.1027/1 or

1025 and that it was found on survey measurement that the

disputed portion is included in Sy.No.1025. But the survey

measurement in the presence of the Commissioner discloses

that the disputed portion is in Sy.No.1027/1. The first

defendant had transferred the property pending suit to the

second defendant. The courts below have noticed that the title

deed in favour of the second defendant also does not disclose

that any portion of Sy.No.1027/1 was assigned in favour of the

second defendant. In short, the parties put forward their

respective cases before the courts below based on survey

numbers. The dispute was as to whether the disputed portion is

included in Sy.No.1025 or in 1027/1. The Commissioner’s report

and plan make it abundantly clear that the disputed portion is in

Sy. No.1027/1. Relying on the plan and report submitted by the

Commissioner and also considering the oral evidence in the case,

the trial court as well as the appellate court came to the

conclusion that the plaintiff has established his possession over

the disputed ‘varamba’. Accordingly, it was held that the

S.A. No. 723 OF 2001
4

plaintiff is entitled to prohibitory injunction, as prayed for.

5. Learned counsel for the appellants submitted that the

property of the appellants/defendants is on a higher level and

that the disputed portion is a ‘thadayavaramba’ regulating flow of

water in the property. The ‘varamba’ should belong to the owner

of the property on the upper level and therefore, the plaintiff

cannot claim any title or possession over the ‘varamba’, which

forms a part of upper land. There is no pleading in the written

statement to that effect. On the other hand, as noted by the

courts below , the Commissioner’s report would indicate that the

disputed ‘varamba’ is a ‘thadayavaramba’ belonging to the

plaintiff. There is also no force in the contention raised by the

appellants since it is clear from the the Commissioner’s plan and

report that the property belonging to the plaintiff is on a higher

level. The decisions of the courts below are based on facts and

evidence on record. The findings of fact arrived at by the courts

below should not normally be interfered with in Second Appeal,

unless substantial questions of law are involved in the Second

Appeal. In the case on hand, no substantial question of law is

S.A. No. 723 OF 2001
5

involved. The findings are factual findings. The decisions are

based on facts and factual findings. There is no scope for

interference in the Second Appeal. It is clear from the

judgments of the courts below that the courts below have not

considered the question of title to the disputed property and

only the question of possession was considered. Nothing prevents

the appellants from raising the question of title in a properly

constituted suit.

With the above observations, the Second Appeal is

dismissed. No order as to costs.

K.T. SANKARAN,
JUDGE.

lk

S.A. No. 723 OF 2001
6

K.T. SANKARAN, J.

……………………………………………

S.A. No. 723 OF 2001

……………………………………………
Dated this the 19th November, 2008

J U D G M E N T