High Court Kerala High Court

Thomas vs Thomas @ Joy on 8 September, 2010

Kerala High Court
Thomas vs Thomas @ Joy on 8 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RSA.No. 347 of 2010()


1. THOMAS, S/O.JOHN, VADAKKEKARA HOUSE,
                      ...  Petitioner

                        Vs



1. THOMAS @ JOY,
                       ...       Respondent

                For Petitioner  :SRI.GRASHIOUS KURIAKOSE

                For Respondent  :SRI.RAJU JOSEPH

The Hon'ble MR. Justice S.S.SATHEESACHANDRAN

 Dated :08/09/2010

 O R D E R
                   S.S.SATHEESACHANDRAN, J
                   --------------------------------------
                       R.S.A No.347 OF 2010
                       --------------------------------
           Dated this the 8th day of September 2010

                               JUDGMENT

Plaintiff is the appellant. Suit was one for declaration

of title, recovery of possession and injunction, both prohibitory

and mandatory. Both the courts below have declined the reliefs

canvassed by the plaintiff. At the time of hearing of the appeal,

the learned counsel appearing for the appellant/plaintiff

submitted that the main dispute agitated upon by the parties

related to a small strip of land having an extent of 250 sq. links

which was claimed by the plaintiff as part of his property but

trespassed upon by the defendant. Since such area being

negligible, the learned counsel submits that further probe as to

whether the plaintiff can seek recovery of that property with

reference to the materials tendered in the case does not have

much merit. However, it is submitted, the plaintiff has a genuine

apprehension that there would be further trespass into his

property taking advantage of the adverse decision rendered in his

suit. In the context, it is submitted that though the title deeds of

plaintiffs demonstrated that he has title over an extent of 3 acres

36 = cents, on determination of the property by survey

measurements with reference to the deeds what is presently

R.S.A No.347 OF 2010 – 2 –

available is only 3 acres 20.213 cents. The common boundary

which the plaintiff has with the defendant has been fixed by the

advocate commissioner and shown in the plan as RQ. The

learned counsel submitted that both the courts below which have

been called upon to examine the recovery of possession claimed

on the basis of title inadvertently overlooked the claim for

injunction on the basis of the apprehension raised by the plaintiff

that there is a threat of trespass over the property now under his

possession and enjoyment. Whether the plaintiff was entitled to

the decree of injunction in respect of the property as available at

present, which has been identified by the commissioner under

Ext.C2 was necessarily a matter which should have been gone

into by the courts irrespective of the rejection of recovery claimed

over the trespassed area. But, it was not done is the grievance

espoused by the learned counsel for the appellant to contend that

the plaintiff, in the interest of justice, has to be granted a decree

of injunction over the property identified in his favour under

Ext.C2 plan, to safeguard and protect that property. Since his suit

in its entirety has been dismissed, it is submitted by the learned

counsel even in the event of a subsequent trespass, whatever be

the merit of the cause of action, the plaintiff would be seriously

prejudiced in getting appropriate relief from the competent court.

R.S.A No.347 OF 2010 – 3 –

Per contra, the learned counsel for the respondent pointed out

that both the courts have found that not even an inch of land of

the plaintiff had been trespassed upon by the defendant and that

being so, apprehension canvassed that there is a likelihood of

trespass in view of the dismissal of the suit is bereft of any merit.

2. The property of the defendant has been identified in

Ext.C2 plan as MNPRS as having an extent of 6.10 are. Property

of the plaintiff is identified under the plan as P3 A B C D E F G L K

O R R1 R2 R3 P1 P2 plot. The common boundary between the

properties of the parties has also been fixed as RQ in C2 plan.

When such identification has been done and it has been accepted

by the court, over which there is dispute is subsisting between the

parties, in the event of any trespass, over the property identified

as belong to the plaintiff, nothing prevents him from approaching

the court and seeking appropriate reliefs. To allay the

apprehension raised by the plaintiff, it need only be recorded

that the parties have no dispute over the identification of the

properties as determined by the commissioner in Ext.C2 plan and

that RQ is the common boundary of their properties. Though I

find that there is some force in the argument raised by the

appellant’s counsel that the decree of injunction canvassed in the

suit was not examined by the court below in the proper

R.S.A No.347 OF 2010 – 4 –

perspective. No further enquiry thereof is called for in view of the

recording of the common boundary of the parties under C2 plan,

as it would safeguard the interest of the plaintiff over the property

identified as belonging to him. A meticulous consideration of the

materials tendered in the case with reference to the pleadings to

examine the question whether the plaintiff is entitled to a decree

of injunction is not warranted in the second appeal. Subject to

the above observations made, confirming the decree and

judgment of the court below, the appeal is disposed of directing

both sides to suffer their costs.

Sd/-

S.S.SATHEESACHANDRAN
JUDGE

//True Copy//

P.A to Judge

vdv