High Court Kerala High Court

Thomas vs George on 6 December, 2007

Kerala High Court
Thomas vs George on 6 December, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

SA No. 929 of 1994()



1. THOMAS
                      ...  Petitioner

                        Vs

1. GEORGE
                       ...       Respondent

                For Petitioner  :SRI.K.V.JAYACHANDRAN

                For Respondent  :SRI.M.P.KRISHNAN NAIR

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :06/12/2007

 O R D E R
              M.SASIDHARAN NAMBIAR,J.

              ------------------------------------------
                  S.A .NO. 929 OF 1994
              ------------------------------------------

              Dated        6th December 2007


                       J U D G M E N T

Plaintiff in O.S.201/ 1988 on the file of

Munsiff court, Muvattupuzha is the appellant.

Defendant is the respondent. Appellant instituted the

suit seeking a decree for recovery of possession on

the strength of title. Appellant and respondent are

brothers. Appellant is the elder brother. Plaint

schedule properties are three items of properties

which originally admittedly belonged to the father of

appellant and respondent. It was admittedly divided

under Ext.A1 partition deed dated 12/1/1977. Under the

said partition deed A schedule properties therein were

allotted to the share of appellant and B schedule to

the share of respondent. Appellant claimed title to

plaint schedule property contending that they are

properties allotted to him as item Nos.2 and 3 of

plaint A schedule property. Adjoining property

allotted to the respondent is item No.2 of plaint B

schedule property. Appellant would contend that

SA 929/94
2

respondent trespassed into the plaint schedule property

and reduced it into his unlawful possession and he is

entitled to recover possession of the same with mesne

profits on the strength of the title. Respondent

resisted the suit admitting Ext.A1 but contending that

properties were in the possession of the respective

parties even before partition. It was also contended

that there was a mistake in the extent and survey

number in Ext.A1 partition deed and appellant attempted

to trespass into the property and respondent therefore

instituted O.S.135/1986 and just prior to the

institution of that suit respondent came to know that

he obtained 30 cents in R.S.No.68/11A instead of 15

cents and 57 cents instead of 37 cents in

R.S.No.68/11C and also 8 cents in survey

No.184/1/31/46 instead of 19 cents shown in partition

deed and appellant is not entitled to the recovery of

possession of the said property as he has no title to

the property.

2. Learned Munsiff on the evidence of PW1, Dws.1

and 2 and Exts.A1 to A6, B1 to B3 and C1 and C1(a)

found that under Ext.A1 partition deed appellant has

title to plaint A schedule property and plaint

SA 929/94
3

schedule properties are the properties allotted under

A schedule of Ext.A1 and it does not form part of B

schedule property allotted to respondent under Ext.A1

and therefore appellant is entitled to the recovery

of possession of the same on the strength of title.

Learned Munsiff also found that properties were

correctly demarcated in Ext.C1(a) plan and appellant is

also entitled to mesne profits at the rate of Rs.120/-

per month till realisation. Suit was decreed and

appellant was allowed recovery of possession of plaint

schedule property. It was also provided that respondent

is entitled to the value of improvements which is to be

fixed at execution proceedings. Respondent did not

file an appeal. Appellant filed A.S.12/1992 before the

Sub court, Muvattupuzha challenging the portion of the

decree granting value of improvements, to be fixed at

the execution stage contending that being a trespasser

appellant is not entitled to the value of improvements.

In the appeal respondent filed a cross objection

contending that trial court should have found that

respondent is not a trespasser and he has been in

possession of the property from the date of Ext.A1

partition deed and appellant is not entitled to the

SA 929/94
4

decree for recovery of possession sought for. Learned

Sub Judge on re-appreciation of evidence confirmed the

findings of learned Munsiff that appellant has title

to the plaint schedule properties under Ext.A1. But it

was found that as item No.1, appellant was allotted

only 15 cents in survey No.68/11B and as item No.2, 20

cents on eastern side of 57 cents comprised in survey

No.68/11C was also alloted to him and the remaining

extent in that survey number, being the eastern part,

was alloted to the respondent under B schedule and as

item No.3 only 15 cents in R.S.No.68/11A was allotted

to the appellant and those plots are plots 3,4 and 9

marked in Ext.C1(a) plan. Learned Sub Judge found that

appellant is only entitled to recovery of possession of

the item No.3,4 and 9 and not the remaining 15 cents

in survey No.68/11 A. Finding that respondent has

planted 37 rubber trees bonafide, it was held that

appellant is entitled to the value of improvements of

only those 37 rubber trees. Decree was modified with

regard to value of improvements restricting it to 37

rubber trees. Recovery of possession was also modified

to plots 3,4 and 9. Appellant is challenging the

judgment in the second appeal.

SA 929/94
5

3. Appeal was admitted formulating following

substantial questions of law.

1) Whether first appellate
court was justified in varying the
decree granted by trial court when
respondent did not raise specific
grounds in the cross objection with
regard to possession of 30 cents in
R.S.No.68/11A.

2) Whether first appellate
court was justified in restricting
the decree to 15 cents in
R.S.No.68/11A, when Ext.A1 partition
deed shows that only appellant was
alloted the property in R.S.No.68/11A
and respondent was not alloted any
property in that survey number.

4. Learned counsel appearing for appellant and

respondent were heard.

5. Though respondent raised a contention before

the trial court, and it was re-agitated before the

first appellate court that properties which were

divided under Ext.A1 was earlier divided and the

respective positions of the parties were in the

possession of the sharers, it was not accepted by the

trial court and appellate court. Being a finding of

fact, that question cannot be re-agitated in the

SA 929/94
6

second appeal. Fact that appellant was alloted the

properties under schedule A and respondent under

schedule B is also undisputed. Trial court and first

appellate court found that appellant has title to the

property allotted as schedule A under Ext.A1. Trial

court found that plaint schedule properties are the

properties allotted to the appellant under Ext.A1 and

he has title to the property. Learned Sub Judge on re-

appreciation of evidence also confirmed that finding.

But learned Sub Judge modified the decree with respect

to the eastern portion of R.S.No.68/11A having an

extent of 15 cents, though trial court found that

appellant has title to the entire thirty cents

including the said 15 cents also. Argument of learned

counsel appearing for appellant is that when the title

so found by the trial court, was not specifically

challenged in the cross objection and no specific

ground was taken first appellate court was not

justified in varying the decree and that too without a

specific finding for the modification. It was argued

that first appellate court restricted the relief to

plot No.4 alone which is the western 15 cents plot in

R.S.No.68/11 A, for the reason that commissioner has

SA 929/94
7

found that respondent is in possession of that property

and not for the reason that appellant has no title to

the property. Learned counsel appearing for respondent

argued that under Ext.A1 appellant was alloted only 15

cents and that 15 cents is plot No.4 and appellant

cannot claim title to the eastern 15 cents in

R.S.68/11A which is in the possession of respondent.

and therefore finding of first appellate court is

correct.

6. There is force in the submission of the

learned counsel appearing for appellant that when the

question of title with regard to the eastern half of

R.S.No.68/11A which is part of 30 cents for which title

of the appellant was upheld by the trial court and when

the finding was not specifically challenged by

respondent, first appellate court should not have

varied the said finding. Grounds taken in the cross

objection are as follows;

1. The lower court went wrong in
finding that the respondent is a
trespasser and as such he has to be
evicted from the plaint schedule
properties.

2. The lower court ought to have
found that the respondent got possession

SA 929/94
8

of plaint schedule properties on the date
of partition deed and that the respondent
is legally entitled to be in possession
of the properties as per the provision of
the partition deed.

3. The lower court ought to have
found that the plaintiff was never in
possession of the plaint schedule
properties from the date of partition.

Therefore in the light of the grounds taken in the

cross objection, first appellate court was not

justified in probing the title of the appellant

further, when it was already found in his favour by the

trial court.

7. Whatever it be, the question is whether

appellant has title to the eastern 15 cents which was

not granted by the first appellate court. It is not

disputed that respondent was not allotted any property

in R.S.No.68/11 A. It is also true that as item No.2 of

A schedule, only 15 cents in R.S.No.68.11 A was alloted

along with other properties to the appellant. That 15

cents is marked by the Commissioner as plot 4. But as

rightly pointed out by the learned counsel appearing

for appellant, description of item No.2 of A schedule

in Ext.A1 shows that it is not only 15 cents but also

SA 929/94
9

the surplus areas (“virivu”). If that be so, it cannot

be said that as extent of R.S.No.68/11 A shows only 15

cents, appellant has no title to the remaining 15 cents

of the property. When Ext.A1 shows that respondent was

not allotted any property in R.S.No.68/11 A and instead

the entire property was allotted only to the appellant

showing the extent of surplus land, it can only be

found that appellant has title to said eastern 15

cents also. It is more so, because the description of

item No.2 of A schedule of Ext.A1 shows that it is a

continuous plot along with plots 3,4,9 and 10 as

demarcated by the Commissioner. If that be so, even on

merits first appellate court was not at all justified

in restricting the decree to plot No.4 alone and not

confirming the decree granted in respect of the eastern

15 cents of R.S.No.68/11A. Therefore, to that extent

appellant is entitled to succeed in the appeal. No

other question was argued in the appeal. Though

respondent had filed a cross objection, it does not

show any substantial question of law. No substantial

question of law is also involved. Hence cross objection

is dismissed.

8. In the result, appeal is allowed. Judgment

SA 929/94
10

in O.S.201/1988 on the file of Munsiff court,

Muvattupuzha as modified in A.S.12/1992 on the file of

Sub court, Muvattupuzha is modified holding that

appellant is also entitled to get recovery of

possession of eastern 15 cents of plot No.4 in

R.S.No.68/11A as demarcated by the Commissioner. No

cost.

M.SASIDHARAN NAMBIAR,
JUDGE.

uj.

SA 929/94
11

=============================
M.SASIDHARAN NAMBIAR,J.

JUDGMENT

S.A.NO.929 OF 1994

6th December 2007

============================