High Court Kerala High Court

Thomas P.Chacko@ Tomy vs Ammini Velayuthan on 8 July, 2010

Kerala High Court
Thomas P.Chacko@ Tomy vs Ammini Velayuthan on 8 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

SA.No. 195 of 1996()



1. THOMAS P.CHACKO@ TOMY
                      ...  Petitioner

                        Vs

1. AMMINI VELAYUTHAN
                       ...       Respondent

                For Petitioner  :SRI.MATHEW JOHN (K)

                For Respondent  :SRI.G.UNNIKRISHNAN

The Hon'ble MR. Justice P.BHAVADASAN

 Dated :08/07/2010

 O R D E R

P.BHAVADASAN, J.

————————————-

SA No.195 of 1996-F

————————————-

Dated 8th July 2010

Judgment

The plaintiff in OS No.558/78 before the

Munsiff’s Court, Kottayam, is the appellant. During the

pendency of the appeal, both the respondents died

and their legal heirs have been brought on the party

array as respondents 3 to 7.

2. According to the plaintiff, the plaint schedule

building was let out to the defendant as per document

dated 1.2.1975 at a monthly rent of Rs.25/-. Rent was paid

only till 1979 and thereafter it was kept in appears. In spite

of lawyers’ notices, rent was not paid and vacant

possession was not given. Hence the suit.

3. The defendant resisted the suit, taking the

contention that she is entitled to kudikidappu right under

the provisions of the Land Reforms Act. She also disputed

the lease arrangement pleaded by the plaintiff. It appears

SA 195/96 2

that the issue regarding kudikidappu was referred to the

Land Tribunal by the Munsiff’s Court, Kottayam. The Land

Tribunal returned the matter, finding that the defendant is

not entitled to kudikidappu rights. Accepting the said

finding, the suit was decreed.

4. The defendant carried the matter in appeal as

AS No.399/1986. The Appellate Court, on an evaluation of

the materials before it, disagreed with the finding of the

Land Tribunal and held that the defendant is entitled to

kudikidappu rights. Accordingly, the appeal was allowed

and the suit was dismissed. The said Judgment and decree

are assailed in this appeal.

5. The only question that arises for consideration

in this appeal is whether the defendant in the suit is entitled

to kudikidappu rights.

SA 195/96 3

6. The following questions of law are seen

framed in the Second Appeal :

“(a) Is not the lower appellate court in serious

error in setting aside the order of the Land

Tribunal on the sole ground that it conducted a

local inspection of the plaint schedule building

especially in the light of rule 137 of the Kerala

Land Reforms (Tenancy) Rules 1970 and in the

light of the fact that local inspection was not the

sole ground for arriving at the decision and it

was done only to assess and verify the evidence

on record ?

(b) Is not the lower appellate court in serious

error in holding that the defendant is a

kudikidappukari of the plaint schedule building

which is only a portion of a larger building ?

SA 195/96 4

(c) In the light of the specific undertaking by the

defendant before the appellate court on the first

occasion to take out a commission after remand,

and in the light of the refusal of the defendant to

do so, is not the appellate court in serious error

in not drawing abuse inference against the

defendant ?

(d) Is not the lower appellate court in serious

error in relying on a portion of the Revenue

Inspector’s report to find that the plaint schedule

building was in existence from 1950 onwards in

view of the fact that the said report cannot be

relied upon.

(e) Is not the lower appellate court in

serious error in holding that Ext.A1 relates

to the plaint schedule building and the rent

SA 195/96 5

shown therein can be taken as the rent of the

building in view of the fact that Ext.A1 is for the

year 1955-56 whereas entrustment of the

building even according to the defendant is only

in 1967.”

7. The learned counsel for the appellant pointed out that

the lower Appellate Court was not justified in taking a

different view from that of the Land Tribunal. The solitary

item of evidence relied on by the lower Appellate Court is

Ext.A1. There is nothing to show that the said document

relates to the building in question and the lower Appellate

Court has omitted to take note of various facts which would

conclusively show that the defendant is not entitled to the

benefit under the Kerala Land Reforms Act. According to

the learned counsel, there was ample evidence to show

that the original building was pulled down and a new

structure had been put up in its place, which fact has not

been noticed by the lower Appellate Court.

SA 195/96 6

8. The learned counsel drew the attention of this

Court to an earlier order of remand by the District Court to

the Trial Court wherein the defendant had undertaken to

take out a commission to value the structure and that had

not been done by the defendant. Therefore, the benefits

under the Kerala Land Reforms Act should not have been

extended to the defendant.

9. The learned counsel for the respondent on

the other hand, pointed out that the lower Appellate Court

has considered the matter in considerable detail and after

analysing the evidence on record, has come to the

conclusion that the structure in question is a hut, falling

within the definition of S.2(25) of the Land Reforms Act and

therefore, the defendant is entitled to kudikidappu rights.

10. The lower Appellate Court has analysed the

evidence on record and has come to the conclusion that

Ext.A1 produced by the defendant before the Land Tribunal

related to a building involved in this proceedings and the

rent shown there was only Rs.2/- per month. It is also

SA 195/96 7

pointed out that even though the landlord claimed that the

earlier building had been pulled down and a new building

had been put up, he adduced no evidence in that regard.

11. Attention of this Court was also drawn to the

fact that even though the report of the Revenue Inspector

was found to be unacceptable, it opined that the structure

is more than 30 years old. Viewed in that context, it can be

easily seen that ext.A1 relates to the building involved in

this proceedings. The evidence of RW2 would clearly show

that the person by name Kunja, shown in Ext.A1 had been

in occupation of the premises at the relevant time. The

landlord had miserably failed to show that the defendant

was in occupation of a new structure. Accordingly, it was

contended that no grounds were made out to interfere with

the judgment of the lower Appellate Court and that the

appeal was without merits.

12. There appears to be considerable force in

the contentions taken by the learned counsel for the

respondents. True, it was solely based on Ext.A1 document

SA 195/96 8

that the lower Appellate Court has come to a conclusion

that the defendant is entitled to kudikidappu rights. It is

also true that there was an earlier order of remand by the

first Appellate Court to the Munsiff’s court and it is seen

observed therein that the defendant had undertaken to take

out a commission to ascertain the value of the structure. It

is not complied with.

13. It is seen from the records that Ext.A1 was

among the records even at the time of passing the earlier

order of remand. S.2(25) of the kerala Land Reforms Act

reads as follows:

“Kudikidappukaran” means a person who

has neither a homestead nor any land

exceeding in extent three cents in any city or

major municipality or five cents in any other

municipality or ten cents in any panchayat area

or township, in possession either as owner or as

tenant, on which he could erect a homestead

and –

SA 195/96 9

(a)who has been permitted with or without an

obligation to pay rent by a person in lawful

possession of any land to have the use and

occupation of a portion of such land for the

purpose of erecting a homestead; or

(b) who has been permitted by a person in

lawful possession of any land to occupy, with or

without an obligation to pay rent, a hut

belonging to such person and situate in the said

land; and “kudikidappu” means the land and the

homestead or the hut so permitted to be erected

or occupied together with the easements

attached thereto.”

A reading of the above provision shows that a structure

qualifies to be a hut if at the time of construction, its cost of

construction did not exceed Rs.750 or the structure, at the

time of construction, yielded a monthly rent not exceeding

Rs.5/-.

SA 195/96 10

14. The main contention taken by the appellant

before this Court is that there is nothing to show that Ext.A1

relates to the building in question. It does not appear to be

correct. The lower Appellate Court has considered this

aspect in great detail and on the basis of the oral evidence

adduced by the parties, has found that Ext.A1 relates to the

period 1955-56.

15. On going through the evidence, it is seen

that one Kunja had occupied the premises at one point of

time. That would be clear from the reading of the evidence

given by the witness examined by the appellant. It is

significant to notice that the name of Kunja appears in

Ext.A1 also.

16. However, it is seen that the lower Appellate

Court had come to the conclusion that the structure would

fetch only Rs.2/- per month based on the entry in column

No.7 of Ext.A1. That column relates to tax for general

purpose. It does not appear that Rs.2/- shown in column

No.7 relates to the rent that the structure could fetch per

SA 195/96 11

month. However, in column No.6 of Ext.A1, the annual

value is shown as Rs.60/-. That obviously must be the

annual rental value, which means the monthly rent is

Rs.5/-. If that be so, the structure is a hut, coming within

the definition already quoted above.

17. It has come out from the evidence of AW1

before the Land Tribunal that a portion of the structure

occupied by her husband who had taken it on rent initially,

had been demolished for widening a road and there is no

suggestion to AW1 that either the old structure had been

pulled down or that she was occupying a new structure.

18. Even though the appellant has a case that

there were several structures in the property, he had not

been able to substantiate it with acceptable evidence.

19. Merely because the respondent herein did

not take up a commission to have the structure valued, it

does not mean that she should be deprived of the benefit

under the Land Reforms Act, if in fact, she was entitled to

the same. The evidence also discloses that the name

SA 195/96 12

entered in Ext.A1 in Column No.4 showing owner’s name,

is none other than that of the father of the appellant. The

lower Appellate Court has considered the oral as well as

the documentary evidence in detail and has come to the

conclusion that the defendant in the suit is entitled to claim

kudikidappu rights.

20. The appellant has not been able to show that

the findings of the courts below are either perverse or is not

warranted by the materials available on record. Under

S.100 of CPC, unless it is shown that the findings are

perverse or was totally unwarranted by the evidence on

record, no interference is called for with the judgments and

decrees of the courts below. No substantial questions of

law arise for consideration in this appeal. The appeal is

without merits and it is accordingly dismissed. There will

be no order as to costs.




                                 P.BHAVADASAN, JUDGE

sta

SA 195/96    13

SA 195/96    14