High Court Kerala High Court

T.P.Krishnan vs K.G.Rajan on 16 March, 2007

Kerala High Court
T.P.Krishnan vs K.G.Rajan on 16 March, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

SA No. 221 of 1993()



1. T.P.KRISHNAN
                      ...  Petitioner

                        Vs

1. K.G.RAJAN
                       ...       Respondent

                For Petitioner  :SRI.T.C.MOHANDAS

                For Respondent  :SRI.V.CHITAMBARESH

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :16/03/2007

 O R D E R
                     M.SASIDHARAN NAMBIAR, J.

                       ...........................................

                        S.A.No. 221     OF   1993

                       ............................................

          DATED THIS THE  16th  DAY OF MARCH, 2007


                                  JUDGMENT

Defendants in O.S.484 of 1984 on the file of Munsiff

Court, Palakkad are the appellants. Plaintiff therein is the

respondent. Respondent instituted the suit seeking a decree

for permanent prohibitory injunction in respect of the plaint

schedule property. Plaint schedule property is ten cents in re-

survey No.1377/1 one cent in resurvey No.1378/1 and 0.05

cents in R.S.1375/1 of Puthoor Village of Palakkad Taluk. Case

of respondent was that he obtained the property under Ext.A1

sale deed dated 3.1.64 from Narayani Ammal and her husband

Krishan Iyer who in turn obtained the right under Ext.A2 sale

deed dated 4.9.1942 from G.P.Krishna Iyer, who in turn

obtained the property in court auction sale in execution of the

decree in O.S.130/35. It was contended that the disputed

property is the backyard portion of the house in the property

originally belonged to Narayana Swamy Iyer who in turn

assigned it to Marathakambal under Ext.A3 assignment deed

dated 11.7.1912 which in turn was mortgaged in favour of

Krishna Iyer who obtained the decree in O.S.130/1935 and

purchased the property in court auction sale and thereafter

SA 221/1993 2

sold it to Narayani Ammal and Krisha Iyer under Ext.A2 in

1942. Respondent contended that he has been in possession

and enjoyment of the property and appellants have no manner

of right, title or possession of the property and therefore they

are to be restrained by a permanent prohibitory injunction

from trespassing into the plaint schedule property. Appellants

in their written statement disputed the right, title and

possession of the respondent and contended that the disputed

property originally belonged to their family and subsequently

under Ext.B1 partition deed dated 29.6.1984, it was divided

between appellants and the disputed property was alloted to

the share of the first appellant and therefore respondent is not

entitled to the decree sought for.

2. The learned Munsiff framed necessary issues. As in

the written statement appellants disputed the title of the

respondent, respondent filed I.A.1150/95 to amend the plaint

by paying court fee under Section 27(a) of Kerala Court Fees

and Suit Valuation Act contending that as the title of the

respondent was disputed by appellants, it is necessary to

decide the question of title also. The application was allowed

and court fee was paid under Section 27(a). Learned Munsiff

therefore considered the question of title also. On the side of

SA 221/1993 3

respondent, apart from himself two witnesses were examined

and fifty two documents were marked apart from Exts.C1 and

C2 reports and C3 plan. On the side of appellants, apart from

the evidence of first appellant, two other witnesses were

examined and two exhibits were marked. Learned Munsiff, on

the evidence, found that the disputed property is part of the

property obtained by respondent under Ext.A1, which in turn

was part of the property assigned by Krishna Iyer under Ext.A2

and obtained by him in court auction sale from Marathakambal

who derived the right under Ext.A3. Learned Munsiff also

found that Ext.B1 partition deed which was entered into by

appellants prior to the institution of the suit does not disclose

the derivation of title. Though at the time of evidence DW1

deposed that he has got documents to prove that title, it was

not produced. It was found that therefore adverse inference

has to be taken. On the evidence, learned Munsiff found that

respondent has title and possession to the disputed property

and granted a decree in favour of respondent. Appellants

challenged the decree and judgment before Sub Court,

Palakkad in A.S.24/91. Learned Sub Judge reappreciated the

evidence and confirmed the decree and judgment and

dismissed the appeal. It is challenged in this second appeal.

SA 221/1993 4

3. The second appeal was admitted after formulating the

following substantial questions of law.

i)Are the courts below correct in entering a finding on title

when suit is only for perpectual injunction against defendants

from obstructing plaintiff from putting up a fence on the

southern side of the plaint schedule property.

ii)Are the courts below correct in entering a finding on the

questions of title and possession, when there is difference in

the extent in Ext.A1, A2 and A3.

Iii)Are the courts below correct in granting a decree basing on

the tax receipts when the sale certificate was not produced.

4. Learned counsel appearing for appellants and the

respondent were heard.

5. Though substantial questions of law were framed and

it was argued that in a suit for injunction question of title is

not to be decided, it is seen from the records that when

appellants in their written statement denied the title of the

respondent alleged in the plaint, plaint was got amended after

paying court fee as provided under Section 27(a) of Kerala

Court Fees and Suit Valuation Act and that too on the

allegation that as title of respondent was denied, question of

title has to be decided in the suit. On that ground court fee was

SA 221/1993 5

paid under Section 27(a) of Kerala Court Fees and Suit

Valuation Act. In view of the said facts and payment of court

fee under Section 27(a), court is bound to consider question of

title also, even though the suit is only for injunction. Therefore

the decision of courts below on the question of title cannot be

said to be illegal or unwarranted. On the other hand, in the

nature and circumstances of the case, a decision on the

question of title was mandatory. Therefore on that ground the

decisions of courts below cannot be challenged.

6. Respondent was setting up title and possession under

Ext.A1 sale deed dated 3.1.1964. The right obtained under

Ext.A1 was the right which was obtained by Narayani Ammal

and her husband Krishna Iyer under Ext.A2 sale deed dated

4.9.1942. The right so assigned by Narayani Ammal was the

right derived under Ext.A2 from G.P.Krishna Iyer. Ext.A2

shows that the right assigned by Krishna Iyer was the right

obtained in court auction sale in execution of the decree in

O.S.130/1935. The right purchased by Krishna Iyer in court

auction sale was the right obtained by Marathakambal under

Ext.A3 dated 11.7.1912 whereunder Narayani Ammal

transferred her right in respect of an extent of 16 X 4 = six feet

koles within the boundaries shown therein to Marathakambal.

SA 221/1993 6

The eastern boundary shown in Ext.A3 is the property in the

possession of Marathakambal which in turn was purchased by

Krishna Iyer in court auction sale. Even though the sale

certificate was not produced, from Ext.A2 and A3 it is

absolutely clear that G.P.Krishna Iyer had the right, which in

turn was assigned by him to Narayani Ammal and Krishna Iyer,

which ultimately vested with respondent under Ext.A1. Though

learned counsel appearing for appellants vehemently argued

that because of the difference in the extent of the property

covered under Exts.A1 to A3 and absence of survey number in

Ext.A3, courts below should not have upheld the title set up by

the respondent, a comparison of Exts.A1 to A3 would establish

that when Ext.A3 relates to 16 X 4 = six feet koles, under

Ext.A2 along with the said property, Krishna Iyer had

transferred his rights over the properties having the

measurements of 24 X 5, six feet koles. Though re-survey

number of the property covered under Ext.A3 was not

mentioned, in Ext.A2 survey number and extent were shown as

ten cents in R.S.No.1377 one cent in R.S.No.1378 and o.05

cents in R.S.1375. The property transferred under Ext.A1 is the

very same property. The plaint schedule property is also the

very same property. Courts below, on appreciation of evidence,

SA 221/1993 7

found that respondent has title to the property. Reliance was

placed on Exts.A1 to A3. I find no reason to differ with that

finding. In any event, that is not a substantial question of law.

7. In the plaint itself though respondent has contended

that there is an old latrine building in the plaint schedule

property, appellants in the written statement denied the

existence of the latrine building. When the Commissioner

inspected the property and submitted Exts.C1 and C2 reports,

it was established that, the Commissioner could note remnance

of the old latrine. The way from the residential house was also

noted by the Commissioner. When this fact was brought out at

the time of evidence, DW1 tried to explain it stating that it was

the latrine available in their property. Courts below, on

appreciation of evidence, found that that case cannot be

believed as it is a result of an after thought and that supports

the case of the respondent that the plaint schedule property

forms part of their property and has been in their possession.

Courts below appreciated the evidence in the proper

perspective and found that respondent has been in possession

of the plaint schedule property. The said finding of fact

entered into, on the basis of evidence, cannot be interfered in

exercise of the powers of this court under Section 100 of Code

SA 221/1993 8

of Civil Procedure especially when it is in accordance with the

evidence tendered. There is no merit in this appeal.

Second appeal is dismissed.

M.SASIDHARAN NAMBIAR, JUDGE

lgk/-