Supreme Court of India

Thirumangalath Kunhirattan Appu … vs Koiloth Kamath Janaki & Ors on 1 November, 1996

Supreme Court of India
Thirumangalath Kunhirattan Appu … vs Koiloth Kamath Janaki & Ors on 1 November, 1996
Author: Venkataswami
Bench: M.M. Punchhi, K. Vennkataswami
           PETITIONER:
THIRUMANGALATH KUNHIRATTAN APPU KURUP

	Vs.

RESPONDENT:
KOILOTH KAMATH JANAKI & ORS

DATE OF JUDGMENT:	01/11/1996

BENCH:
M.M. PUNCHHI, K. VENNKATASWAMI




ACT:



HEADNOTE:



JUDGMENT:

J U D G M E N T
VENKATASWAMI, J.

The undisputed facts are the following :

The suit land was assigned under an assignment deed
dated 5.6.1897 by one Nambra Kurup in favour of one Rayiru
Kurup, Madhavi Amma and Chiruthayi Amma. they being brother
and sisters. The said Rayiru Kurup purported to have
executed a registered deed of kuzhikanam(lease) dated
25.5.1946 in favour of his son by name Appu Kurup (appellant
herein), stipulating a sum of Rs. 5/- and 50 coconut leaves
as purappadu (rent) Though the said Rayiru Kurup mentioned
the names of his sisters as co-assignees. they were not
parties to the said kuzhikanam deed. The legal heirs of
Chiruthai (one of the assignees). being respondents 4-3l
herein. filed a suit No. 642/58 on 26.5.1958 for partition
of their l/3rd share in the suit land with their share of
future mesne profits ignoring the lease (kuzhikanam) above-
mentioned. A preliminary decree in that suit was passed on
14.11.1960 expressly rejecting a claim put forward by the
present appellant of his tenancy rights in the suit
property. The appeal filed by the appellant was dismissed on
2.12.1963. Thereafter, the plaintiffs in the suit filed a
petition for passing final decree. On 16.12.1967, a final
decree came to be passed. Against that final decree. the
appellant preferred A.S. 335/67 before the subordinate
court. When the appeal was pending. Kerala Land Reforms
(Amendment) Act. l969 came into force with effect from
1.1.1970. Taking advantage of that, the appellant moved the
learned Sub-Judge in the pending appeal to grant him leave
to file additional ground on the basis of Sections 7 and 78
of the Kerala Act l of 1964 as amended by Act 35 of l969.
The first Appellate Court allowed that application. However.
by a judgment dated 22.10.1971, the appeal was dismissed on
the ground that the lease deed executed by Rayiru Kurup was
a collusive one and purposely created to defeat the right of
the plaintiffs and defendants Nos 3 to 17 in the suit.
Therefore such a lease deed cannot be pressed into service
to claim fixity of tenure under Section 7 or 7B of the Act.
The appellant herein preferred a further Second Appeal No.
1074/71 before the High Court of Kerala. The High Court
remanded the matter to the trial court to find out factually
whether the appellant herein who was the first defendant in
the suit. was in possession on 1.1.1970 of the land over
which he claimed tenancy rights. After remand, the trial
court by judgment dated 17.11.1977 upheld the claim of the
appellant under Section 7B in respect of the plots A, B and
C in the Ext. C-4 Plan filed in the suit . Accordingly. the
right of the appellant in those plots for fixity of tenure
under Section 7B was upheld. The plaintiffs (respondents Nos
4 to 31 herein) preferred a Revision to the Kerala Hight
Court against the order of the trial court and the High
Court by order dated 28.5.1982 upset the trial court’s order
and rejected the claim of the appellant under Section 7B of
the Kerala Land Reforms Act in respect of the plots A, B and
C. It is under these circumstances, the present appeal is
preferred by the appellant.

We have gone through the judgments of the trial court
and High Court and heard counsel for the parties.
We have seen in the narration of the facts that Rayiru
Kurup knowing that there are two other co-assignees, has
deliberately and in order to deprive his sisters (co-
assignees) of their right in the suit land cunningly
executed the said lease in the year 1946. The High Court.
apart from noticing the findings rendered in the suit both
by the trial court and by the appellate court (before remand
by High Court) to the effect that the said lease was a
collusive document, and therefore, not valid and bindings
came to the same conclusion independently also. But for the
amendment in the year 1970. the appellant would not have got
the right of fixity of tenure. As a matter of fact. it is
not in dispute that a portion of the plaint schedule land
was taken possession of by the heirs of another co-assignee,
namely. Madhvi Amma. For some reason or other, the
plaintiffs could not take delivery of their share and in the
meanwhile the amendment to the Kerala Land Reforms Act came
into force from 1.1.1970.

In all these circumstances. we are not inclined to
exercise our jurisdiction under Article 136 of the
Constitution to interfere with the order to the High court
which has done substantial justice to the parties in the
facts and circumstances of the case. Accordingly, we dismiss
the appeal, however. there will be no order as to costs.