High Court Kerala High Court

Unnikrishnan vs Chamunni on 24 January, 2011

Kerala High Court
Unnikrishnan vs Chamunni on 24 January, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RSA.No. 1144 of 2010()


1. UNNIKRISHNAN,S/O.APUCHAMY,RESIDING AT
                      ...  Petitioner

                        Vs



1. CHAMUNNI,S/O.APPUCHAMY,RESIDING AT
                       ...       Respondent

                For Petitioner  :SRI.P.B.KRISHNAN

                For Respondent  :SRI.M.B.PRAJITH

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

 Dated :24/01/2011

 O R D E R
                   S.S.SATHEESACHANDRAN, J
                  --------------------------------------
                     R.S.A No.1144 OF 2010
                     --------------------------------
           Dated this the 24th day of January 2011

                                ORDER

The defendant is the appellant. Suit initially filed as one for

injunction was later amended seeking recovery of possession as

well on the strength of title, by the respondent/plaintiff. The trial

court decreed the suit, which in appeal was confirmed by the lower

appellate court. Concurring decision so rendered by the two courts

below is challenged in the Second Appeal.

2. Parties to the suit are direct brothers. Two items of

properties are involved, item No.1 having an extent of 20 cents

and item No.2, 26.5 cents. So far as item No.1 property, though

some disputes had been raised impeaching the title of the

respondents, the learned counsel for the appellant fairly conceded

that in view of the concurrent finding entered by both the courts

below, no further challenge could be canvassed over the title found

in favour of that item and recovery ordered thereof. However, in

respect of item No.2 property, the learned counsel for the

appellant contended that the claim raised over that property by

the respondents that it formed part of item No.4 and 5 of the

R.S.A No.1144 OF 2010 – 2 –

settlement deed he obtained from another brother, namely

Pazhanimala, was seriously challenged. Though the item No.2 had

been identified through the advocate commissioner under the plan

prepared by him there was no material nor any finding by the court

below that item No.2 property formed part of the aforesaid item

Nos.4 and 5 obtained by the plaintiff under the settlement deed.

When recovery of possession of that property was claimed on the

basis of title, according to the counsel, it is imperative to prove the

title over such property with plaintiff identifying such property as

forming part of item Nos.4 and 5 of the settlement deed as claimed

by him, and, without which no decree could have been granted. So

much so, the decree granted in favour of the respondent allowing

recovery of item No.2 property is liable to be annulled, according to

the counsel. Overlooking the identification of item No.2 with

reference to the challenge raised by the defendant disputing that it

did not form part of item Nos.4 and 5 under the settlement deed

canvassed by the plaintiff the courts below have passed the

decree, and that being so, a substantial question arise for

consideration whether the decree of recovery of possession

granted is sustainable under law, is the submission of the counsel.

R.S.A No.1144 OF 2010 – 3 –

3. Per contra, the learned counsel appearing for the

respondent/plaintiff to whom notice on admission had been issued

submitted that the finding of fact concurrently arrived by both the

courts below even with respect to the identity of the suit property,

on the materials placed, does not suffer from any infirmity

whatsoever, and so much so, the second appeal challenging the

decree granted in favour of the plaintiff allowing recovery of

possession is not entertainable.

4. Perusing the judgments rendered by both the courts below

with reference to the submissions made by the counsel on both

sides, it is seen, the plea now canvassed by the counsel for

appellant to assail the concurrent decision rendered by the courts

below was raised by way of an additional written statement. Suit

initially filed, as already indicated, was one for injunction, but in

view of the contentions raised by the appellant/defendant it was

amended for recovery of possession. It is noticed that title claimed

by the plaintiff was disputed by the appellant raising various

contentions including a plea of adverse possession. Though the

plea of adverse possession was canvassed, in the alternative, it

could be seen from the judgment rendered by both the courts that

R.S.A No.1144 OF 2010 – 4 –

was also pressed into service and the parties joined issues thereof,

to consider the entitlement of the plaintiff for the reliefs applied for.

In evidence, the defendant, who was examined as DW1,

unequivocally admitted that he does not have any ownership right

over the property. He also conceded that he was under the

bonafide belief that the property belonged to him but, later,

realised that it actually belongs to his brother. The defendant also

did not plead and prove the essential ingredients to sustain the

claim of adverse possession. Relationship of the parties as

brothers and that the plaintiff was employed as a police official,

and in the nature of service rendered by him posted at distant

places, was taken into account by the trial court to conclude that

even if the plaintiff continued in possession of the suit property, it

could be only on behalf of his brother. Rejection of the plea of

adverse possession canvassed, which by his own evidence was

shown to be devoid of any merit, is sufficient to negate his

challenges raised over the identity of the property as well. After

setting forth a case of adverse possession and after that being

agitated and turned down, the challenge raised against the decree

granted on the ground that the plaintiff has not proved the identity

R.S.A No.1144 OF 2010 – 5 –

of the property with reference to item No.4 and 5 in the settlement

deed, his title deed, is meritless. The findings entered,

concurrently, on the materials placed by both the courts, to grant

the decree of recovery of possession to the respondent do not

suffer from any infirmity leave alone any illegality. No substantial

question of law is involved in the appeal, and it is dismissed.

Sd/-

S.S.SATHEESACHANDRAN
JUDGE

//True Copy//

P.A to Judge

vdv