High Court Kerala High Court

T.P.Mohammed Alias Babu vs Mohan John Mathew on 13 March, 2008

Kerala High Court
T.P.Mohammed Alias Babu vs Mohan John Mathew on 13 March, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RSA No. 93 of 2008()


1. T.P.MOHAMMED ALIAS BABU
                      ...  Petitioner

                        Vs



1. MOHAN JOHN MATHEW,S/O.,Y.W.MATHEW
                       ...       Respondent

                For Petitioner  :SRI.S.VINOD BHAT

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :13/03/2008

 O R D E R
              M.SASIDHARAN NAMBIAR,J.
            ===========================
             R.S.A. NO. 93     OF 2008
            ===========================

      Dated this the 13th day of March, 2008

                     JUDGMENT

First plaintiff in O.S.1574/1999 on the file of

Munsiff Court, Thiruvananthapuram is the appellant.

Respondent is the defendant. Second plaintiff died

subsequent to the disposal of the first appeal.

Appellant along with deceased second plaintiff

instituted the suit for declaration of title and

putting up boundary. The plaint schedule property

admittedly originally belonged to Elezebath Thomas.

She has two daughters Victoria Mathew and Emily

Daniel. Under Ext.B1, property was given to Emily

Daniel. Earlier under Ext.B2 property was given to

Victoria Mathew. The property obtained by Emily

Daniel under Ext.B1 was purchased by the second

plaintiff. What is contended by the appellant was

that out of 19 cents available with Elezabath

Thomas, 4 cents was acquired for drainage and road

and the balance 15 cents was obtained by Emily

R.S.A.93/08 2

Daniel under Ext.B1 and it was purchased by second

plaintiff under Ext.A1 and subsequently under

Ext.A2 partition deed, that property was divided

and the eastern 5.132 cents was allotted to the

sister of appellant and the western 9.868 cents is

allotted to the appellant and appellant is in

possession of the said property. Plaint schedule

property is claimed to be that 9.868 cents.

Contending that respondent has no right over the

same, appellant sought a decree for declaration of

title and fixation of boundary of the said

property. Respondent resisted the suit contending

that after Ext.B2 transfer, Elizabath Thomas was

not having 19 cents in her possession and the

property given to Emily Daniel is only the property

covered under the side measurements and it is not

an extent of 15 cents and appellant has no title

to the plaint schedule property and the property

which could be divided under Ext.A2 is only a

lesser extent.

2. The trial court on the evidence of Pws.1 to

R.S.A.93/08 3

3, DW1, Exts.A1 to A4, B1 to B3, Exts.C1 to C2(a)

found that before Ext.B1, Elizabath Thomas

transferred 19 cents of the property covered under

Ext.B2 sale deed in 1097 M.E to Victoria Mathew

and only the balance extent available with

Elizabath Thomas was assigned under Ext.B1. When

Ext.B2 shows the extent of the property

transferred, Ext.B1 only shows the side

measurements of the property. If the extent of the

property is fixed with reference to the side

measurement, it could only be 12.990 cents and not

15 cents. So under Ext.A2 15 cents cannot be

divided between the appellant and second plaintiff.

If that be so, appellant cannot claim title to

9.868 cents which is the plaint schedule property

and so the boundary cannot be the one as shown by

the Commissioner in Ext.C2(a) plan. On these

findings trial court dismissed the suit. Appellant

along with second plaintiff challenged the judgment

before Sub Court, Thiruvananthapuram in

A.S.35/2003. Learned Sub Judge on reappreciation

R.S.A.93/08 4

of evidence confirmed the findings of the learned

Munsiff and dismissed the appeal. It is challenged

in the second appeal.

3. Learned counsel appearing for appellant was

heard.

4. The argument of the learned counsel is that

when there is difference in the extent and side

measurements, courts below should not have fixed

the property with reference to the side

measurements and instead should have been fixed

with reference to the extent shown in Exts.A1 and

A2 and if so plaint schedule property as fixed by

the Commissioner in Ext.C2(a) plan should have been

upheld. Learned counsel relied on the decision of

a Division Bench of this Court in Savithri Ammal v.

Padmavathi Amma (1990(1) KLT 187)and argued that it

is not the principle that property could be fixed

only with reference to the side measurements and

there is no invariable rule in this regard and the

criterion which is least likely to have been

R.S.A.93/08 5

mistaken in the document is to be preferred. It

was argued that when Ext.A1 shows that the property

transferred is 15 cents, courts below should have

upheld the title of appellant to the plaint

schedule property and a decree should have been

granted. Learned counsel also argued that though

respondent claimed right over the western portion

of the plaint schedule property, his title deed

was not produced and though Ext.B2 was produced, no

supporting document to trace out the title of the

respondent was produced and without producing the

title deed, respondent is not entitled to dispute

the identity of the plaint schedule property as

demarcated by the Commissioner and therefore a

decree should have been granted.

5. On hearing the learned counsel, I do not

find that any substantial question of law is

involved in the appeal.

6. True, there is no invariable rule that a

particular mode has to be adopted to fix the

property when there is dispute with regard to the

R.S.A.93/08 6

extent, boundary or side measurements in a

document. The principle is that when one of the

description is vague and uncertain and another

description is definite and certain, the latter is

to be preferred. Similarly if none of the

descriptions is vague or uncertain, that

description which is more certain and stable and

least likely to have been mistaken or inserted

inadvertantly must be preferred, if it is

sufficiently identifies the subject matter of the

transaction. The other descriptions must be

rejected as erroneous or inaccurate.

7. If the property covered under Ext.A1 could

be fixed with reference to the boundaries and such

identification is more certain and stable and least

likely to have been mistaken then the property

could be fixed with reference to the boundaries or

extent as canvassed by learned counsel appearing

for appellant. Admittedly the property covered

under Ext.A1 sale deed is the property obtained

under Ext.B1. The property covered under Ext.B1 is

R.S.A.93/08 7

the property which lies to the east of the property

covered under Ext.B2. When the western boundary of

the property covered under Ext.A1 is the property

in the possession of the respondent and not any

physical boundary, property cannot be fixed with

reference to the boundary. Even if the western

boundary is further east or west of the western

boundary fixed by Commissioner, it will be the

property of respondent.

8. It is admitted case that before Ext.B1,

Elizebath Thomas transferred 19 cents covered

under Ext.B2 in 1097 M.E to Victoria Mathew.

Subsequently the remaining property was transferred

under Ext.B1 gift deed. When Ext.B2 shows that the

property is described with reference to side

measurements and extent, Ext.B1 shows that property

is described only in side measurements and not by

extent. What could be claimed under Ext.B1 is only

the property, excluding the property covered under

Ext.B2. When the second plaintiff purchased the

property under Ext.A1, apart from side

R.S.A.93/08 8

measurements extent was shown as 15 cents stating

that out of 19 cents obtained under Ext.B1 4 cents

was lost for drainage and road and it is the

balance. When Ext.B1 does not provide the extent

obtained by the donee, appellant who claims under

that donee cannot claim that the mistake is with

regard to the side measurements and the extent is

correct. It cannot be disputed that if the

property is identified with reference to the side

measurements given in Ext.B1 and A1 the extent

cannot be 15 cents as claimed by appellant but

only 12.990 cents. The evidence of PW2 the

Commissioner establishes that fact.

9. Though learned counsel argued that the

identification made by the Commissioner in Ext.C2

plan is to be accepted, Ext.C1 report does not show

that on what basis the Commissioner fixed the

property. When the property obtained under Ext.A1

is the same which was originally obtained under

Ext.B1 and Ext.B1 does not show the extent of the

property, the property covered under Ext.B1 as

R.S.A.93/08 9

well as Ext.A1 cannot be fixed with reference to

the extent as sought for by the learned counsel.

The property can only be fixed with reference to

the side measurements. It is more so when the

property covered under Ext.B2 was transferred first

and what was transferred under Ext.B1 is the

property which was left behind with the donor and

Ext.B1 does not describe the property transferred

in extent. Therefore I cannot accept the argument

of the learned counsel that the property covered

under Ext.A1 is to be fixed with reference to the

extent and not the side measurements. Moreover,

when the appellant sought to fix the property based

on the title deed and did not set up a case in the

plaint that the side measurements shown in Ext.A1

is not correct and the property is correctly shown

by extent, appellant cannot be heard to contend

that property is to be fixed not with reference to

the side measurements but with reference to the

extent. It is more so, when the right obtained

under Ext.A1 is the right which was obtained by the

R.S.A.93/08 10

donee under Ext.B1 and the property is described

in Ext.B1 only by the side measurements. The

appeal is dismissed in limine.

M.SASIDHARAN NAMBIAR
JUDGE
tpl/-

M.SASIDHARAN NAMBIAR, J.

———————

W.P.(C).NO. /06

———————

JUDGMENT

SEPTEMBER,2006