High Court Kerala High Court

Thekkepurayil Abdulla vs Kanhirangadan Gopi on 15 November, 2010

Kerala High Court
Thekkepurayil Abdulla vs Kanhirangadan Gopi on 15 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP(C).No. 702 of 2010(O)


1. THEKKEPURAYIL ABDULLA,
                      ...  Petitioner

                        Vs



1. KANHIRANGADAN GOPI,AGED ABOUT 50 YEARS,
                       ...       Respondent

2. CHEKKINATAKATH MUTHALIB,

                For Petitioner  :SRI.T.C.GOVINDA SWAMY

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :15/11/2010

 O R D E R
                             THOMAS P. JOSEPH, J.
                            --------------------------------------
                              O.P.(C) No.702 of 2010
                            --------------------------------------
                    Dated this the 15th day of November, 2010.

                                      JUDGMENT

Plaintiff in O.S.No.34 of 2010 of the court of learned Munsiff, Payyanur

and appellant in C.M.A.No.30 of 2010 of the court of learned Sub Judge,

Payyannur is the petitioner before me challenging concurrent order of the courts

below refusing to grant temporary prohibitory injunction concerning plaint B and

C schedule properties. According to the petitioner, entire properties belonged to

him he having got it under an oral lease from the jenmi, Yasodhakutty in the

year 1962. He has been paying the land revenue for the property. While so he

gave ten cents each on the south and west of the entire property to Ismail and

Hajira (orally) who have constructed buildings in the said property and are

occupying the same . Petitioner sought recovery of possession of plaint D, E

and F schedule properties from defendant Nos.3 to 7 and a decree for

prohibitory injunction against respondents/defendant Nos.1 and 2 trespassing

into plaint B and C schedules claiming title and possession of the property and

alleging attempt to trespass by the respondents. Respondents/defendant Nos.1

and 2 denied title and possession claimed by petitioner and contended that

40.47 hectors in R.S.No.7/2 belonged to respondent No.1, he having got it from

Vengayil Tharwad under an oral lease. He claimed that he has been paying

land revenue for the property. Respondent No.1 assigned 15 cents out of the

said property to respondent No.2 as per a registered deed dated 05.07.2008.

It is the further case of respondents that respondent No.1 sold another ten cents

OP(C) No.702/2010

2

to E.V. Narayanan and the remaining 75 cents is in the possession of

respondent No.1. He constructed compound wall on all sides of the disputed

property. Respondent No.2 has initiated S.M. No.50 of 2009 before the Land

Tribunal, Payyannur for purchase of landlord’s right. Petitioner produced

Exts.A1 to A4, receipts for payment of basic tax for 1970-71, 1975-76 and

1985-86. Respondents produced Exts.B1 to B8. It takes in receipts for payment

of revenue for the year 2007 and thereafter and, certificate of possession issued

by the Village Officer. Ext.B6 is a rent receipt dated 02.12.1961 issued by one

Balakrishnan Nair of Vengayil Tharwad wherefrom respondent No. 1 is said to

have obtained oral lease. Ext.B7 dated 17.12.1961 is a similar receipt and

Ext.B8 dated 07.07.2009. is a receipt for payment of land revenue. Exts.C1

and C2 are report and sketch submitted by the Advocate Commissioner.

Learned Munsiff observed that claim of petitioner for possession of plaint B and

C schedules cannot prima facie be accepted and accordingly dismissed

I.A.No.577 of 2010. That was confirmed by the appellate court. That judgment

is under challenge in this petition. Learned counsel for petitioner contends that

finding entered by the courts below are erroneous and that a look at Exts.C1 and

C2, report and sketch would show that attempt has been made by respondents

to trespass into the property recently.

2. In Exts.C1 and C2 (produced and marked in this proceeding as

Ext.P5) Advocate Commissioner has referred to what he has seen at the spot

and so far as plaint B schedule identified by the Advocate Commissioner as

OP(C) No.702/2010

3

pointed out by the petitioner is concerned, he has reported that B schedule

property was bounded by boulder stones. From that I am unable to reach a

conclusion even prima facie at this stage that petitioner is in possession of the

suit property or there was attempt to trespass by the respondents. So far as

respondents are concerned, respondent No.1 has produced Exts.B6 and B7 for

alleged payment of rent to Balakrishnan, claimed to be a member of the

Vengayil Tharwad from where respondent No.1 is said to have obtained oral

lease of the suit property. It is in the above circumstances that courts below

found no prima facie case for petitioner and dismissed I.A.No.577 of 2010 . I

am unable to say that courts below have refused to exercise jurisdiction vested

in them or exercised it in a perverse manner so that interference under Article

227 of the Constitution is not required. Learned Munsiff is directed to dispose of

the suit untrammelled by any observation contained in the impugned

order/judgment or in the judgment of this Court.

Petition is dismissed.

THOMAS P.JOSEPH,
Judge.

cks