High Court Kerala High Court

T.M.Balakrishnan vs T.M.Janu on 21 January, 2009

Kerala High Court
T.M.Balakrishnan vs T.M.Janu on 21 January, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RSA.No. 37 of 2009()


1. T.M.BALAKRISHNAN, S/O.RAMAN,
                      ...  Petitioner

                        Vs



1. T.M.JANU, D/O.RAMAN, NADUVILE MALAKKAL
                       ...       Respondent

2. T.M.DEVAKI, D/O.RAMAN,'RAM VIHAR'

                For Petitioner  :SRI.R.BINDU (SASTHAMANGALAM)

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :21/01/2009

 O R D E R
                        V. RAMKUMAR, J.
                     = = = = = = = = = = = = =
                        R.S.A.No.37 of 2009
                    = = = = = = = = = = = = = =
              Dated this the 21st day of January 2009

                             JUDGMENT

The 1st defendant in O.S.No.455 of 1995 on the file of the

Munsiff’s Court, Kozhikode is the appellant in this second

appeal. The said suit was one for partition and separate

possession of one item of plaint schedule property having an

extent of 79.96 cents. As per the preliminary decree which has

become final, the appellant is entitled to 18/30 shares and the

plaintiff is entitled to 3/30 shares and the 2nd defendant to 9/30

shares. In the final decree proceedings initiated as I.A.No.1328

of 2003, the final decree court appointed a Commissioner. The

Commissioner deputed by the final decree court submitted the

Exts.C1 to C5 reports and plan indicating the allotment. Plot

No.1 admeasuring 8 cents was allotted to the plaintiff. Plot No.2

admeasuring 47.96 cents together with the residential house and

the additional block, a shed and a well situated therein was

alloted to the appellant/1st defendant. Plot No.3 admeasuring 24

cents was allotted to the 2nd defendant. The final decree court

R.S.A.No.37 of 2009
2

has passed a final decree accepting the allotment suggested by

the Commissioner and passed the final decree which has been

confirmed in appeal. Hence this Second Appeal.

2. The following are the questions of law formulated in the

memorandum of second appeal:-

1. Were the courts below have construed the Advocate

Commissioner’s plan and report legally and correctly

while passing the final decree?

2. Were the allotment of plot No.1 to the 1st respondent

herein is legal and proper?

3. The learned counsel for the appellant submitted that

plot No.1 which has been allotted to the plaintiff and abutting

the lane on its west and forming the western boundary of the

northern portion of plot No.2 allotted to the appellant is

proposed to be sold by the plaintiff to strangers. If the said

proposal materializes, the privacy of the appellant will be lost.

The appellant is therefore willing for the allotment of a plot

situated to the south of plot No.2 to the plaintiff in exchange for

plot No.1 which has been alloted to her.

R.S.A.No.37 of 2009
3

4. The final decree court was not inclined to accept the

said contention of the appellant. The plaintiff was not a

consenting party to the above proposal. Even assuming that the

plaintiff assigns plot No.1 alloted to her, it need not necessarily

give rise to any problem of privacy for the appellant. Even if

such a problem arises, the appellant can construct a compound

wall along the lane “HI” in the plan submitted by the

Commissioner. The plaintiff who has been deprived of her

share all these years and who has been finally alloted Plot No.1

abutting the lane forming the western boundary of plot No.1

cannot be pushed away to an inconvenient plot towards the

southern portion of plot No.2 admeasuring 47.96 cents to her

disadvantage and detriment. No question of law, much less

any substantial question of law arises for consideration in this

second appeal. The questions of law formulated in the

memorandum of appeal also do not arise for consideration in

this second appeal, which is accordingly dismissed in limine.

Dated this the 21st day of January, 2009.

V. RAMKUMAR, JUDGE

sj