High Court Kerala High Court

U.Gangadharan vs Sunflag Nylons Ltd on 27 May, 2009

Kerala High Court
U.Gangadharan vs Sunflag Nylons Ltd on 27 May, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

SA.No. 508 of 1995(B)



1. U.GANGADHARAN
                      ...  Petitioner

                        Vs

1. SUNFLAG NYLONS LTD
                       ...       Respondent

                For Petitioner  :SRI R.SANKARANARAYANA IYER,

                For Respondent  :SRI.G.S.REGHUNATH

The Hon'ble MR. Justice K.M.JOSEPH

 Dated :27/05/2009

 O R D E R
                        K.M. JOSEPH, J.
           -----------------------------------------------
                 S.A. NO. 508 OF 1995
           -----------------------------------------------
              Dated this the 27th day of May, 2009

                          JUDGMENT

The defeated plaintiff in a Suit for declaration of title and

possession, in both the Courts below, is the appellant in this

Second Appeal. The case of the plaintiff, in brief, is as follows:

The plaint schedule property belonged to deceased

Ummini, the father of the plaintiff, having been obtained the

same as his share in an oral partition. The father of the plaintiff

was in absolute possession and enjoyment of the property.

While so, he executed a deed of Otti and Kuzhikanam in favour

of one Kali Parvathi and Velayudhan Krishnan as per document

No.3751/1107 M.E. After the mortgage, the said Kali Parvathi

and Velayudhan Krishnan were in absolute possession and

enjoyment of the schedule property and while so, in 1122 the

said Kali Parvathi and Velayudhan Krishnan executed a release

of the Otti kuzhikanam right in favour of the plaintiff, as per

document No.691/1122. Ever since the release deed, the

plaintiff has been in absolute possession and enjoyment of the

schedule property and has been dealing with the same as

absolute owner thereof. No one else has any manner of right,

S.A.508/95 B 2

title, interest or possession over the schedule property or any

part thereof. The defendant’s agents and employees have been

constantly harassing the plaintiff to execute a sale deed in their

favour, to which the plaintiff refused. On 10-1-1985, the

defendants along with their agents attempted to trespass into the

plaint schedule property alleging that they have purchased the

same. Their attempt was prevented by the timely intervention of

the plaintiff and his relatives. The defendant has no manner of

right title, interest or possession over the plaint schedule

property. They have no right to trespass upon the property or to

alter its boundaries or to put up any construction or to commit

waste in the property. The defendant is highly influential and it

may go to any extent. The plaintiff apprehends that the

defendant may commit the illegal acts unless restrained by the

court. By the attempt to trespass upon the property and also

claiming right over the same, the defendant has case a cloud

upon the plaintiff title over the schedule property and the

plaintiff is entitled to have his title declared. Therefore, it was

prayed that the plaintiff’s title in the schedule property may be

declared and the defendant may be restrained from trespassing

into the schedule property by decree or permanent injunction.

2. The respondent contested the Suit, inter alia, denying

title and possession. It was the case of the respondent that the

S.A.508/95 B 3

respondent is a Public Limited Company in the joint sector

formed for establishing a project estimated to cost over Rs.49

Crores and an area of about 16 Acres for that purpose has been

purchased from the owners through the good offices and

services of the Kerala Government Revenue Officers. Except

for 40 cents, out of the total area, the whole property was

conveyed by the several owners to the respondent in June, 1984

and immediate possession over the entire area demarcated

inclusive of the said 40 cents was given to and taken by the

respondent. It is stated that in June, 1984, the occupier of the

said 40 cents was only a tenant entitled to fixity of tenure under

the Kerala Land Reforms Act. The appellant represented to the

Minister for Industries objecting to the payment of sale

consideration to the tenant on the ground that the latter had not

acquired jenmom right over the said property. It is stated that

the Land Tribunal issued Certificate of Purchase in respect of 52

cents in Survey No.2112/3 in favour of the occupier tenant, C.

Bahuleyan and that the respondent was in possession of the

S.A.508/95 B 4

entire 16 Acres from June, 1984.

3. The appellant examined Pws. 1 and 2 and marked

Exts.A1 to A4. Ext.A1 is Otti kuzhikkanam deed executed by

Ummini in favour of K. Parvathy and V. Krishnan dated

28.11.1107 (ME). Ext.A2 is a Release Deed executed by K.

Parvathy and V. Krishnan in favour of the appellant, dated

21.2.1122 (ME). Ext.A3 purports to be tax receipt dated

22.6.1122 (ME). Ext.A4 is the Judgment in OS No.16 of 1970.

The respondent examined one of its Officers and produced

Exts.B1 to B7.

4. The Trial Court considered the entire matter and came

to the conclusion, inter alia, that Exts.A1 to A3 are not

conclusive proof of title. The trial court found that the evidence

of Pws.1 & 2 do not inspire confidence in regard to the

possession of the property by the appellant. It took note of the

fact that both the appellant as also the respondent produced tax

receipts. Ext. A3, as already noted, is of the year 1947.

Appellant was not in a position to produce any tax receipt after

S.A.508/95 B 5

the point of time. Exts.B4 to B6 are tax receipts of the years

1982, 1973 and 1984 respectively, produced on behalf of the

respondent. It is also found that Ext.B3 which is the Certificate

of assignment issued by the Land Tribunal to Shri Bahuleyan,

who is cited as the predecessor in interest of the respondent, has

not been impugned by the appellant. It was noted that unless the

Purchase Certificate is set aside, the title would stand in favour

of the assignee under Section 72F of the Land Reforms Act.

Moreover, the appellant has admitted in Exts.B1 Petition and B7

Suit Notice that the defendant had intended to purchase the land

including the plaint schedule property. The First Appellate

Court has confirmed the findings.

5. I heard Shri S. Syam, learned counsel for the appellant

and also the learned counsel appearing on behalf of the

respondent.

6. The appellant has purported to raise the following as

substantial questions of law:

“(i) Whether a purchase certificate like

Ext.B3 granted by the Land Tribunal in a suo motu

S.A.508/95 B 6

proceeding is binding on a person who is not a

party to it ? Is it obligatory on the affected party to

move for setting it aside ?

(ii) Is not ancient documents like Exts.A1 to

A3 sufficient and satisfactory proof for title and

possession pleaded on their basis ?

(iii) When the dispute regarding title is in

respect of a portion of a larger extent comprised in

a particular survey number, is it not obligatory to

locate and identify the property by issuing a

Commission ?

(iv) Are not the findings of the Courts below

perverse ?”

7. I would think that there is no merit in the Second

Appeal. As far as possession goes, apart from Ext.A3 and the

testimony of Pws.1 and 2, there is no evidence. It was for the

appellant to take steps to get a Commission issued. He has no

case that despite applying for appointing a Commission, that

was refused by the Court. In this context, it is also worthy to

reiterate, as noted in the Judgments under attack, that Ext.A3

purporting to be a tax receipt produced in support of the alleged

S.A.508/95 B 7

possession of the appellant, is of the year 1947. Absolutely, no

evidence is forthcoming to show that the appellant was in

possession of the said property. Furthermore, when the

appellant was examined as PW1, he has admitted that the

property on the western side belonged to Shri Bahuleyan. He

would submit that he does not know whether it is in the same

survey number. He has also stated that Shri Bahuleyan has

constructed a building in the property about ten to twelve years

back and the appellant did not obstruct him. By no stretch of

imagination, can it be said that the finding that the appellant

could not prove his possession, is a perverse one. Essentially,

the findings are findings of facts and they certainly do not

warrant any interference in the limited jurisdiction contemplated

by Section 100 of the Code of Civil Procedure. Be it a suo motu

proceedings, Ext.B3 Certificate of assignment has the effect

which Section 72F of the Land Reforms Act declares. The

suggestion that identity of the property was not proved is

meritless. The appellant himself in Ext.B1 has stated that one

S.A.508/95 B 8

Bahuleyan is understood to have created a fraudulent and false

document and that he is attempting to snatch away the price of

the property of the appellant. I would think that the findings as

regards title and possession rendered by both the courts below

concurrently do not call for interference. I see no merit in the

Second Appeal and it is dismissed. I.A. No.516/07 is also

dismissed.

Sd/=
K.M. JOSEPH, JUDGE
kbk.

                     // True Copy //

                                           PS to Judge

S.A.508/95 B    9




                   S.A.NO. 508 OF 1995 B


                       JUDGMENT



                        27th May, 2009