High Court Kerala High Court

T.Narayanan vs T.Narayani Amma on 4 March, 2009

Kerala High Court
T.Narayanan vs T.Narayani Amma on 4 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

SA.No. 251 of 1996(E)



1. T.NARAYANAN
                      ...  Petitioner

                        Vs

1. T.NARAYANI AMMA
                       ...       Respondent

                For Petitioner  :SRI.K.G.GOURI SANKAR RAI

                For Respondent  :SRI.KODOTH SREEDHARAN

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :04/03/2009

 O R D E R
                            THOMAS P. JOSEPH, J.
                           --------------------------------------
                                S.A.No.251 of 1996
                           --------------------------------------
                     Dated this the 4th day of March, 2009.

                                     JUDGMENT

Claiming title and possession of 1.50 acres in R.S.No.568/1 of Bedadka

Village as per Ext.A1, sale deed dated 30.5.1983 executed by one Narayanan

Nambiar and alleging that appellants/defendants who according to the

respondent owned property on the western side of the suit property attempted to

trespass into that property, respondent/plaintiff sued the appellants for a decree

of prohibitory injunction. Respondent claimed that she has effected

improvements in the said property by planting cashew plants and raising a

portion of the property for construction of a house. Appellants denied title and

possession of the respondent and her predecessors-in-interest. According to

the appellants, suit property formed part of the 14.25 acres belonging to them

as per Exts.B1 and B2. In the court below, the advocate commissioner

inspected the property with the assistance of the Village Assistant and submitted

report and plan – Exts.C1 and C1(a), respectively. Learned Munsiff found that

there is no proper identification of the suit property and that respondent is not

proved to be in possession thereof. Consequently the suit was dismissed. First

appellate court however, placing reliance on the evidence of the first

appellant/defendant No.1 (DW1) found that there is proper identification of the

SA No.251/1996

2

suit property, circumstances indicated that respondent is in possession of the

same and granted decree. The judgment and decree of the first appellate court

are under challenge in this Second Appeal.

2. Substantial questions of law raised for a decision are:-

(i) In a suit for injunction, is not the burden of proving

possession of the suit property on the date of suit, on the plaintiff? If so has not

the lower appellate court committed an error of law in casting the burden on the

defendants.

(ii) Is not the finding of the lower appellate court, that the plaintiff

is in possession of the suit property, based on a wrong construction of Ext.A1

and Exts.C1 and C1(a)?

(iii) Has not the lower appellate court committed an error of law

in not taking note of the material portions of Exts.C1 and C1(a), while

considering the question of possession of the suit property?

SA No.251/1996

3

(iv) Is not the finding relating to the possession of the suit

property entered by the lower appellate court against the admission of PW1

(respondent/plaintiff) the report , Ext.C1 and plan Ext.C1(a) submitted by the

commissioner and the contents of Ext.A1. If so has not the lower appellate court

committed an error of law in entering such finding.

3. It is contended by the learned counsel for appellants that there is

no proper identification of the suit property with reference to Ext.A1, sale deed of

the respondent and that the claims made by the respondent in the plaint and in

her evidence as PW1 stand disproved by Ext.C1, report of the advocate

commissioner. Learned counsel contended that even in the objection preferred

by the respondent to Exts.C1 and C1(a), there is no challenge to the report of

the advocate commissioner regarding the age of the improvements found in the

property referred to in Ext.C1(a) as the suit property or, that the advocate

commissioner failed to notice the house building put up by the respondent in that

property. It is also pointed out by the learned counsel that it is for the first time in

the objection to the commissioner’s report that the respondent introduced a case

that the water chal on the east of the property identified by the advocate

commissioner was put up by the appellants immediately before the institution of

the suit. According to the learned counsel, first appellate court has made heavy

SA No.251/1996

4

reliance on an inadvertant mistake committed by the first appellant (DW1) in

the course of cross examination which itself is proved to be incorrect on the facts

of the case. Learned counsel for respondent in response contended that the

first appellate court has considered the evidence on record and reached the

conclusion, there is no error of law or, perverse appreciation of the evidence

requiring interference in the Second Appeal.

4. This being a suit for injunction the court is concerned with the

possession claimed by the respondent. She claimed title and possession as per

Ext.A1, sale deed executed by Nayananan Nambiar . She examined PW2, son

of Narayanan Nambiar who produced Ext.X1, gift deed as per which Narayanan

Nambiar is said to have acquired right over a larger extent including the suit

property which according to the respondent was conveyed to her as per Ext.A1.

PW2 has stated that Ext.A1 executed by his father (Narayanan Nambiar) is

concerning the property involved in this case. Respondent as PW1 also stated

so. She stated that she has already put up a house in the suit property which

she had pointed out to the advocate commissioner at the time of his inspection.

But ofcourse, Ext.C1 does not make any mention of any such house. There is

no reason to think that if such a house was there in the suit property at the time

of inspection the commissioner would have omitted to notice that and mention

SA No.251/1996

5

it in Ext.C1. But, for that reason alone, the case of the respondent regarding

possession cannot be rejected. For, it is seen that the advocate commissioner

inspected the suit property on 30.4.1989 while the respondent gave evidence as

PW1 on 19.2.1992. Even according to the respondent (PW1), she is residing in

the suit property for the last four years (of her examination on 19.2.1992).

Therefore, it may be a mistake on the part of PW1 in claiming that the house

was in existence at the time of inspection of the advocate commissioner or, her

statement was not correct or could even be an exaggeration. It may be that the

house was put up after inspection by the advocate commissioner. Respondent

has stated in the plaint that she raised a portion of the suit property for

construction of a house. That raised portion was noted by the advocate

commissioner also in Ext.C1. Therefore, it is not as if the respondent came with

an altogether false case of putting up a house in the suit property at the time of

her evidence or, the property she referred to as belonging to her and covered by

Ext.A1 being something other than the suit property.

5. As regards the improvements found in the suit property,

respondent stated in the plaint that the cashew plants are aged 1 = – 40 years

but, the advocate commissioner noted the age of the cashew plants as 7 – 10

years. No objection has been preferred by the respondent to the age of the

SA No.251/1996

6

cashew plants reported by the commissioner and hence, the age noted by the

advocate commissioner though approximate, has to be accepted. Even there,

one has to bear-in-mind that respondent was stating about the age of the

cashew plants as on the date of the institution of the suit in the year 1986 as

1= – 40 years and the advocate commissioner inspected the property on

30.4.1989 ie., after three years. Therefore, the age of the some of the cashew

plants reported by the advocate commissioner as around seven years almost

tallied with the case set up by the respondent (3 + 1 = years) though, not to the

extend of the respondent describing the maximum age of the cashew plants as

40 years. The advocate commissioner noticed a jack fruit tree in the suit

property having the oldness stated by the respondent in the plaint.

6. So far as the identification of the suit property is concerned, it is

seen from Ext.C1 that the advocate commissioner identified it with the help of

both parties who were present and with the help of the Village Assistant who

had brought the FMB also. There is no reason to think the FMB brought by the

Village Assistant was not made use of for identification and, it is pertinent to

note that the appellants did not challenge the identification of the property by the

advocate commissioner as shown in Ext.C1(a) [in Ext.C1(a), the suit property is

shown as plot 568/1A ].

SA No.251/1996

7

7. So far as the northern boundary of the suit property is concerned,

there is no dispute between the parties. Though in the plaint schedule

respondent had given a different description, the northern boundary reported by

the advocate commissioner tallied with the northern boundary described in

Ext.A1. The southern boundary also tallied. Appellants have no claim over any

property on the east of the suit property. In effect, the dispute is only regarding

the western boundary of the suit property. I do not forget that the advocate

commissioner has reported in paragraph 6 of Ext.C1 that the western and

eastern boundaries are reported by him as shown by the respondent and that

so far as the western boundary is concerned the advocate commissioner was

not able to find any boundary mark. But the commissioner has shown the

measurement of the western boundary of the suit property as ‘670’ and when the

first appellant (DW1) was in the box, Ext.C1(a) was handed over to him. He

admitted that the eastern boundary line of the property belonging to him is the

(western) boundary line (670) of the suit property. True, he also referred to a

stone wall on that boundary line and claimed that he has no property on the

east of that stone wall but concededly, there is no such stone wall on that

boundary line. To that extent a mistake is committed by the first appellant

(DW1). But he admitted that the appellants do not possess or own any land on

the east of the said boundary line (western boundary line of the suit property) as

SA No.251/1996

8

shown by the advocate commissioner. That statement remains. That, taken

along with the statement in Ext.C1 that the suit property was identified with the

help of both sides and the Village Assistant who was present with FMB give

sufficient indication that the plot marked as 568/1A in Ext.C1(a) is the suit

property over which the respondent claimed title and possession as per Ext.A1.

That precisely is what the appellate court accepted.

8. So far as the claim of possession is concerned, respondent

produced Ext.A4 series, receipts for payment of revenue after she acquired the

property while appellants rest contented by merely producing Exts.B1 and B2 . I

referred to the evidence of DW1 that appellants do not own or possess any land

east of the western boundary line shown by the advocate commissioner in

Ext.C1(a). I also referred to the case of the respondent about the improvements

in the suit property and her raising a portion of that property for the purpose of

house construction which stands corroborated by Ext.C1. It is in these

circumstances that the first appellate court concluded that respondent is in

possession of the suit property. It is not a case of there being no evidence or,

any perverse appreciation of evidence requiring interference in the Second

Appeal. As such the contention raised by the appellants cannot succeed. (Since

SA No.251/1996

9

the depositions of the witnesses do not form part of the case records, I have

made use of the photocopy of the depositions made available by the counsel for

the appellants).

10. No other point is raised for consideration.

Resultantly, the Second Appeal fails. It is dismissed. No costs.

C.M.P.No.631 of 1996 will stand dismissed.

THOMAS P.JOSEPH,
Judge.

cks

SA No.251/1996

10

Thomas P.Joseph, J.

S.A.No.251 of 1996

JUDGMENT

4th March, 2009.