High Court Kerala High Court

Thottunkara Kunhikrishnan @ … vs Chemban Janaki on 31 October, 2007

Kerala High Court
Thottunkara Kunhikrishnan @ … vs Chemban Janaki on 31 October, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RSA No. 923 of 2007()


1. THOTTUNKARA KUNHIKRISHNAN @ KARUNAKARAN,
                      ...  Petitioner
2. ARAYAKKI KALYANI, W/O.KUNHIRAMAN,
3. THOTTUNKARA LAKSHMI, D/O. DO.

                        Vs



1. CHEMBAN JANAKI, D/O.SANKARAN,
                       ...       Respondent

2. THOTTUNKARA PRABHAKARAN,

3. THOTTUNKARA VIJAYAN, S/O.DO.

4. THOTTUNKARA KALLYANI @ CHANDRI,

5. THOTTUNKARA SHYAMALA, D/O. DO. DO.

6. THOTTUNKARA RADHA, D/O.DO. DO.

7. THOTTUNKARA SHYLAJA, D/O. DO. DO.

                For Petitioner  :SRI.K.V.SOHAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :31/10/2007

 O R D E R
                  M.SASIDHARAN NAMBIAR, J.
                    ...........................................
                     R.S.A.No.923             OF 2007
                    ............................................
        DATED THIS THE 31st DAY OF OCTOBER, 2007

                               JUDGMENT

Plaintiff and defendants 1 and 2 in O.S.277 of 1998 before

Munsiff Court, Kuthuparamba are the appellants. Defendants are

respondents. First Appellant instituted the suit seeking a

decree for partition contending that second appellant/first

defendant is the widow and first appellant and third appellant/

second defendant are the children of deceased Thottumkara

Kunhiraman. The plaint schedule property originally belonged

to Thottumkara Kunhiraman. Appellants contended that

Thottumkara Kunhiraman was living with first respondent/third

defendant and respondents 2 to 7/defendants 4 to 9 are the

legitimate children of Kunhiraman in first respondent and they

did not inherit any right over the assets of Kunhiraman and

being the legally wedded wife, only second appellant is entitled

to a share along with their children appellants 1 and 3 and

respondents are not entitled to any share.

2. Respondents 1 to 7 filed a joint written statement

contending that Thottumkara Kunhiraman was not the husband

of second appellant and appellants 1 and 3 are not the children

RSA 923/2007 2

of Kunhiraman and there was no marriage between Kunhiraman

and second appellant and first respondent is the legally wedded

wife of Kunhiraman and their marriage was solemnised as per

the customary rights and rituals and respondents 2 to 7 were

born to first respondent in that relationship and respondents

alone are entitled to inherit the properties of Kunhiraman. It

was also contended that Kunhiraman had executed Ext.B17 will

whereunder properties were bequeathed to respondents 2 to 4

and 7 and later respondents 2 to 4 and 7 assigned their right in

favour of second respondent by release deed dated 14.10.1996

and appellants are not entitled to claim any share. Appellants 2

and 3 in their written statement admitted the plaint allegations

and reiterated the same and claimed their share.

3. Learned Munsiff, on the evidence of PWs 1 & 2, Dws 1

to 5 and Exts.A1 to A8 and Exts.B1 to B17 and Exts.X1 to X2(a),

dismissed the suit holding that first appellant failed to establish

that second appellant was the legally wedded wife of

Kunhiraman or that appellants 1 and 3 were born to second

appellant in that marital relationship and therefore they are not

entitled to inherit the properties of Kunhiraman. Appellants

together challenged the decree and judgment before Sub Court,

RSA 923/2007 3

Thalassery in A.S.40 of 2003. Learned Sub Judge, on

reappreciation of evidence, confirmed the findings of learned

Munsiff and dismissed the appeal. It is challenged by them in

the second appeal.

4. Learned counsel appearing for appellants was heard.

The argument of the learned counsel is that courts below did not

appreciate the evidence in the proper perspective and

appreciation of evidence was perverse. It was argued that there

is no documentary evidence to prove the marriage of

Kunhiraman either with second appellant or with first

respondent and fact that appellants admitted that Kunhiraman

was living with first respondent and respondents 2 to 7 were

born to Kunhiraman in first respondent does not establish that

there was a legal marriage between Kunhiraman and first

respondent or that respondents 2 to 7 are the legitimate children

of Kunhiraman. It was argued that marriage of Kunhiraman

with second appellant was in 1947 and evidence should have

been appreciated in the social set up prevailing at that period. It

was argued that Kunhiraman was having “punam” cultivation

and evidence of DW4, the brother of first respondent establish

that Kunhiraman had gone along with him for “punam”

RSA 923/2007 4

cultivation which was 65 kms away from the plaint schedule

property and at that time first respondent accompanied

Kunhiraman and respondents 2 to 7 the children were born in

that relationship and first respondent was only a concubine and

on the evidence courts below should have found that

Kunhiraman had married second appellant and appellants 1 and

3 were born in that wedlock. Learned counsel also argued that

Ext.A3 and A4 Birth Certificates of appellants 1 and 3 establish

that Thottumkara Kunhiraman was the father of appellants 1 and

3 and courts below should have granted the decree sought for.

5. What was contended by appellants was that

Thottumkara Kunhiraman had married second appellant Kalyani

and appellants 1 and 3 were born in that wedlock. That case

was denied by respondents. It was admitted by first appellant

even in the plaint and appellants 2 and 3 in their written

statement that respondents 2 to 7 were born to first respondent

in Kunhiraman, though they qualify respondents 2 to 7 as

illegitimate children of Kunhiraman and first respondent a

concubine. As appellants are claiming a share in the plaint

schedule property on the basis that second appellant is the

widow and appellants 1 and 3 are the legitimate children of

RSA 923/2007 5

Kunhiraman, burden is heavily on them to establish both the

facts. The argument of learned counsel is that even though

there is no documentary evidence to prove marriage of second

appellant, that is the same case with the case of marriage of first

respondent and courts below should not have relied on the

evidence on the side of respondents to uphold their claim.

6. There is clear distinction. When respondents denied in

toto the entire claim of appellants, both marriage of second

appellant with Kunhiraman and that appellants 1 and 3 are the

children of Kunhiraman, appellants unambiguously admitted

that Kunhiraman was living with first respondent and

respondents 2 to 7 were born to her in that relationship. The

evidence also establish Kunhiraman died while he was residing

with respondents and after the death of Kunhiraman, plaint

schedule property is in the possession of respondents. In such

circumstances, unless appellants establish the legal marriage

between Kunhiraman and second appellant, and that appellants

1 and 3 are the children of Kunhiraman, they cannot succeed in

the suit. Even the failure of first respondent to establish her

marriage with Kunhiraman will not enable appellants to get a

decree, on the facts and circumstances of the case.

RSA 923/2007 6

7. The only evidence adduced by appellants to establish

the marriage of Kunhiraman with second appellant is that of

PW2, the nephew of Kunhiraman. As rightly found by courts

below, even the year, month or date or place of the alleged

marriage was pleaded. The only evidence adduced to prove the

marriage was that of second appellant as DW1 and PW2 the

nephew of Kunhiraman. The evidence of PW2 establish that he

was only a boy aged 5 to 8 years at the time of alleged marriage.

Trial Court and first appellate court, on appreciation of evidence

of PW2, found that his evidence cannot be relied on and on his

evidence, it is not possible to uphold the marriage alleged.

Though learned counsel persuaded me to reappreciate the

evidence, I do not find that appreciation of evidence of PW2 by

courts below was perverse, warranting reappreciation of

evidence or substitution of finding of this court to that of the

courts below on such reappreciation of evidence, in exercise of

the powers of this court under Section 100 of Code of Civil

Procedure. It is clear that evidence of PW2 was appreciated in

the proper perspective.

8. So also evidence of DW1 was properly appreciated by

courts below. It was admitted by DW1 that there are documents

RSA 923/2007 7

like ration card, establishing the fact that Kunhiraman was living

with appellants. DW1 also deposed that Thottumkara

Kunhiraman was shown as the head of the family in the ration

card. In spite of this admission, no material was produced in

support of the claim. Courts below has rightly drawn adverse

inference for not producing the relevant records. The argument

of learned counsel is that Ext.A3 and A4 show that Thottumkara

Kunhiraman is the father of appellants 1 and 3. But courts below

relied on the evidence of DW1 herself to hold that there is

another Thottumkara Kunhiraman in the locality and identity of

Thottumkara Kunhiraman seen in Ext.A3 and A4 as the father of

respondents 2 to 7 was not established. It is in such

circumstances, courts below found that appellants did not

establish that second appellant is the widow of Kunhiraman or

that appellants 1 and 3 are the children of Kunhiraman. The

said factual finding entered into by courts below cannot be

interfered by reappreciation of evidence as sought for by the

learned counsel.

9. Though there is no documentary evidence to prove the

marriage of first respondent with Kunhiraman, courts below on

the admitted facts and evidence found that the long cohabitation

RSA 923/2007 8

of Kunhiraman and first respondent and fact that respondents 2

to 7 were born in that relationship, establish that first

respondent is the legally wedded wife and respondents 2 to 7 are

the children in that wedlock. On the admitted facts and

evidence, findings of the courts below on that aspect is also

correct. Moreover, evidence establish that plaint schedule

property is admittedly in the possession of respondents.

Appellants specifically submitted before the courts below that

they do not seek any relief as against respondents. No decree

for recovery of possession of the property from respondents was

also sought. In such circumstances, courts below rightly held

that appellants are not entitled to any share in the plaint

schedule property. As there is no substantial question of law

involved, appeal is dismissed in limine.

M.SASIDHARAN NAMBIAR, JUDGE

lgk/-