High Court Kerala High Court

Thankayyan Abanizar vs M.Madhusoodhanan Nair on 20 January, 2011

Kerala High Court
Thankayyan Abanizar vs M.Madhusoodhanan Nair on 20 January, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

SA.No. 654 of 1995(C)



1. THANKAYYAN ABANIZAR
                      ...  Petitioner

                        Vs

1. M.MADHUSOODHANAN NAIR
                       ...       Respondent

                For Petitioner  :SRI.L.MOHANAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice HARUN-UL-RASHID

 Dated :20/01/2011

 O R D E R
                       HARUN-UL-RASHID, J.
                        ------------------------
                         S.A.No.654 Of 1995
                         ----------------------
             Dated this the 20th day of January, 2011.

                           J U D G M E N T

Plaintiffs in O.S.No.469/77 on the file of the II Additional

Munsiff Court, Neyyattinkara are the appellants. The appeal is

directed against the judgment and decree in A.S.No.160/82 on

the file of the II Additional Sub Court, Thiruvananthapuram. Suit

was filed for declaration of title and possession of the plaintiffs

over the plaint schedule property and for consequential

injunction. The trial court dismissed the suit. In the appeal

preferred by the plaintiffs, the appellate court confirmed the

decree and judgment. Parties hereinafter are referred to as

plaintiffs and defendants as arrayed in the suit.

2. There are three items scheduled in the plaint. Item

No.1 is 85 cents, item No.2 three cents with building and item

No.3 is 9< cents of land. Originally the suit was filed against the

first defendant for a perpetual injunction restraining him from

trespassing into the plaint schedule property and committing

waste. In the light of the contention raised by the first defendant

in the written statement that other persons are also necessary

::2::

S.A.No.654 Of 1995

parties to the suit, additional defendants 2 to 15 were impleaded

as per order dated 29.10.1979. Though additional defendants

were impleaded, nobody has chosen to appear before the court

nor contested the case. Originally, suit was filed for injunction

simplicitor. The first defendant denied the title of the plaintiffs.

Subsequently, pleadings were amended and prayer for

declaration of title was also inserted. Plaintiffs claimed title on

the strength of Exts.A2 to A5 and A12 documents. According to

the plaintiffs their predecessor-in-interest by name, Thankayyan

was the title holder of the property, that on his death the

plaintiffs are in possession of the property in continuation of their

predecessor-in-interest and that they are the present title

holders.

3. Though the suit was filed for declaration for title and

injunction, the trial court failed to frame relevant issues for trial.

I have gone through the judgment passed by the trial court.

Issues were framed as if the suit was one for injunction

simplicitor. No issue regarding title was framed by the trial court.

Therefore, there was no occasion to consider the claim of the

plaintiffs regarding the title of the plaint schedule property. The

::3::

S.A.No.654 Of 1995

trial court considered the only question as to whether the

plaintiffs are in possession of the plaint schedule property and as

to whether they are entitled to injunction as prayed for. The trial

court found that the burden is on the plaintiffs to prove

possession holding that they have not discharged their burden.

Suit was dismissed finding that the plaintiffs have failed to prove

possession and further held that the defendant is in possession of

the plaint schedule property as per Ext.B1 delivery list.

4. In the appeal preferred by the plaintiffs challenging

the dismissal of the suit, in paragraph 7 of the judgment the

lower appellate court observed that the most important aspect to

be made mention is that though the plaint was amended by

inserting a prayer for declaration of title and possession also, no

issue regarding the same was raised by the trial court and no

finding was seen entered into regarding title. The appellate court

also noticed in the same paragraph that though additional

defendants 2 to 15 remained ex-parte, trial court awarded cost to

all respondents. The appellate court examined the contentions of

the parties in the light of the aforesaid observations.

::4::

S.A.No.654 Of 1995

5. The appellate court on appreciation and evaluation of

the evidence on record held that the plaint schedule property is

not included in Ext.B1 delivery list, that neither the plaintiffs nor

their predecessor are parties to O.S.No.874/1950 and therefore

the decree and judgment and consequent delivery proceedings

are not binding on the plaintiffs. The appellate court in

paragraph 13 observed that the plaintiffs have no case that the

executants of Exts.A1, A5 and A8 had right or possession over

any plot so as to convey the absolute title and possession

thereunder and that the properties were got assigned in the joint

names of 5 persons in respect of survey No.146/1 and in the joint

names of 4 persons in respect of survey No.146/1 is admitted.

The appellate court further observed that the joint title holders

ever affected a partition thereby specific portions were allotted to

the executants of Exts.a1 to A5 and A12. The court further

observed that plaintiffs have no case that the executants of

Exts.A1 to A5 and A12 had right or possession over any plot so

as to convey the absolute title and possession thereunder and the

recitals in the above documents will go to show that they

acquired absolute right over specific plots conveyed thereunder

::5::

S.A.No.654 Of 1995

as per any specific documents. The court on the basis of the said

observations held that it cannot be found that Thankayyan, the

predecessor-in-interest of plaintiffs acquired absolute title over

the plaint schedule as per Exts.A1 to A5 and A12. The appellate

court held that though the plaintiffs have no absolute title and

possession over the entire plaint schedule properties they can

claim oodukoor right over the entire property in the plaint

schedule survey number basing on documents in their favour of

title basing on adverse possession and limitation if they are in

actual physical possession of the plaint schedule properties or

portions thereof. After entering such finding the appellate court

dismissed the appeal stating that there is no pleading or proof in

that respect and therefore, the only course open to the court is

the direct the plaintiffs to work out their remedy in a properly

instituted suit.

6. The trial court did not understand the scope and ambit

of the suit. The trial court failed to consider the question of title

in a suit for declaration of title and possession. No issues were

framed and there was no adjudication on the point. Finding that

the trial court has committed mistakes, the lower appellate court

::6::

S.A.No.654 Of 1995

framed the issue regarding the title and proceeded further to

decide the case on merits.

7. Trial court proceeded with the suit as if it is a suit for

injunction and dismissed the suit finding that Ext.B1 delivery list

is binding on the plaintiffs. The lower appellate court took a

reverse stand and held that Ext.B1 delivery list is not binding on

the plaintiffs. At the same time, the lower appellate court held

that the defendants did not got delivery of the entire extent

shown in Ext.B1. Learned counsel for the appellants pointed out

that in the property delivered as per Ext.B1 there are no building

whereas there are 4 plots in the southern portion of survey

No.146/1 and 146/5 including the building described in item No.2

and Exts.A6 to A11 assessment register show that the residential

building of Thankayyan was there even prior to 1954. The

commissioner in Exts.C1 report and C2 plan mentioned about the

existence of building in the property. The lower appellate court

held that as per the documents relied on by the plaintiffs,

namely, Exts.A1 to A5 and A12, specific plots were conveyed.

But the relief claimed in the plaint was refused for the reason

that the joint holders have effected partition and plaintiffs’

::7::

S.A.No.654 Of 1995

predecessor did not get absolute title as per the documents.

8. The present suit was filed for declaration of title and

possession. Suit was filed in the year 1977. The question to be

adjudicated in the suit is as to whether the plaintiffs have right,

title and possession over the plaint schedule property. If the

plaintiffs failed to prove title and possession, the course open to

the fact findings courts is to dismiss the suit. The court cannot

relegate the plaintiff to file another suit for the very same reliefs.

In this case the trial court did not examined the question of title

at all. The lower appellate court entered the findings mostly in

favour of the plaintiffs and dismissed the appeal mainly for the

reason that there is no partition of the entire property by the co-

owners.

9. The learned counsel for the appellant contended that

by the conduct of executing these documents show that specific

plots were conveyed to the plaintiffs and therefore observation of

the lower appellate court is incorrect. The counsel further

submits that it is solely based on wrong understanding of the

questions involved in the case and a misreading of the said

documents. The learned counsel also submits that the

::8::

S.A.No.654 Of 1995

observation of the lower appellate court that the plaintiffs have

no case that the joint title holders have effected partition is also

incorrect and such a finding was entered on a misunderstanding

of the facts of the case and the documents. Learned counsel

pointed out that the predecessors-in-interest have obtained

specific plots as per the documents produced. The case put

forward by the plaintiffs that plaint schedule items are separate

plots obtained as per the documents referred above and the

plaintiffs were in possession of the said plots. Learned counsel

also pointed out that in the commissioner’s report there is no

building in the property taken delivery as per Ext.B1 delivery list.

Considering the facts and circumstances and evidence on record,

this Court is of the view that the stand adopted by the lower

appellate court dismissing the appeal and directing the plaintiffs

to institute a fresh suit for the very same reliefs is not a correct

approach to the questions involved. The question as to whether

the plaintiffs have title over the plaint schedule properties shall

be decided by the fact findings courts on the basis of oral and

documentary evidence and materials on record adduced by the

parties. Finding that there is no proper appreciation of facts and

::9::

S.A.No.654 Of 1995

evidence, this Court is of the view that the matter requires re-

consideration.

In the result, the appeal is allowed. The judgment and

decree passed by the courts below are set aside. The case is

remanded to the trial court for fresh consideration and disposal in

accordance with law. The trial court shall consider the case

afresh untrammeled by any of the observations and findings in

any of the judgments. Parties are at liberty to adduce additional

evidence, if so advised. The trial court shall dispose of the case

within a period of nine months from the date of appearance of

the parties. The parties shall appear before the court below on

18.2.2011. Since there is no appearance for the respondents,

the trial court shall issue notice to the contesting first defendant.

No order as to costs.

HARUN-UL-RASHID,
Judge.

bkn/-