High Court Kerala High Court

V.Lakshmi Kutty vs Sadasivan on 21 October, 2010

Kerala High Court
V.Lakshmi Kutty vs Sadasivan on 21 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

SA.No. 121 of 2002()


1. V.LAKSHMI KUTTY, LEKSHMI VILASATH,
                      ...  Petitioner

                        Vs



1. SADASIVAN, NEDUMTHARAYIL VEEDU,
                       ...       Respondent

2. VIJAYAMMA, NEDUMTHARAYIL VEEDU,

3. KRISHNAN, CHOTTIYAR, NEDUMTHARAYIL,

4. K.VIJAYAN, SWAROJ BHAVANAM,

5. K.SOMAN, SWARAJ BHAVANAM,

                For Petitioner  :SRI.SUBHASH CYRIAC

                For Respondent  : No Appearance

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

 Dated :21/10/2010

 O R D E R
                    S.S.SATHEESACHANDRAN, J
                    --------------------------------------
                       S.A No.121 OF 2002 F
                       --------------------------------
              Dated this the 21st day of October 2010

                               JUDGMENT

Plaintiff in a suit for fixation of boundary and recovery of

possession is the appellant. Concurrent decision rendered by the

two courts below non-suiting her, is challenged in the second appeal.

She claimed title over two items of properties under A1 and A2 sale

deeds and possession thereof was sought to be substantiated by

producing A3 tax receipt. Her claim over the above properties was

resisted by the defendants, who, in fact, had raised inconsistent

pleas as to having tenancy and also of prescribing title by adverse

possession. The appellant/plaintiff amended the suit to claim a

further relief of recovery of possession alleging of subsequent

trespass by the defendants over the properties and putting up of a

structure therein. Both the courts, on the materials placed,

negatived the claims canvassed by the plaintiff, and she was

nonsuited. Correctness of the decision so rendered is sought to be

impeached in the second appeal.

2. The records of the case have been collected to examine the

entertainability of the appeal. Perusing the records with reference to

the judgments rendered by the courts below and also the

submissions made by the learned counsel for the appellant/plaintiff, I

find the appeal does not involve any question of law, leave alone any

S.A No.121 OF 2002 F – 2 –

substantial question of law for receiving it by this court, to have a

disposal on merits after issuing notice to the respondents. The title

deeds, on which the appellant/plaintiff relied, showed the boundaries

of the two properties only with reference to the survey numbers, with

no further demarcation whatsoever, and the case set up by the

plaintiff as to subsequent trespass over a portion of the property by

the defendant was found untrue on the materials placed, which

indicated that long prior to the institution of the suit, the structures

allegedly as put up by the plaintiff subsequent to suit, were in

existence and occupied by the defendants, weighed with both the

courts to reach a conclusion that the plaintiff is not entitled to the

reliefs canvassed in the suit. It is also seen that if not the whole, but

major portion of the properties described in the plaint, as determined

by the advocate commissioner deputed by the court, with buildings

comprised therein, are under the occupation of the defendants.

Though the plaintiff had moved an amendment in the suit to seek

recovery, it is seen, what was the property sought to be recovered,

which is alleged to have been trespassed upon by the defendants

after institution of the suit, has not been separately scheduled, nor

stated in the plaint. A portion of the suit property was trespassed

and a structure was put up therein by the defendants, was the case

advanced by the plaintiff to seek the additional relief of recovery of

possession by way of amendment. She had no case that the whole

S.A No.121 OF 2002 F – 3 –

property was trespassed upon and reduced into possession by the

defendants. Suit was initially filed for injunction and for fixation of

boundary, but, later, amended for recovery also, but, without

specifying the area alleged to have been trespassed upon by the

defendants. In the incomplete data as to which was the area

trespassed upon by the defendants and determination of that area,

none of the reliefs canvassed in the suit could have been granted to

the plaintiff, especially in a case where the title deeds refered the

boundaries of the properties only by survey numbers and that alone.

Though the claim of recovery under the amended suit was based on

title, it is seen that the plaintiff did not move for a declaration of her

title, taking such steps as were necessary for identifying her

property, as covered under A1 and A2 sale deeds. The materials

tendered in the case would also show that some portions in the

survey number, within which the plaint items also fall, had been

acquired by the Railways, which, in fact, was set up by the

defendants to resist the suit claim as well. When that be the facts on

the materials tendered in the case, dismissal of the suit by the trial

court as confirmed by the lower appellate court negativing the claims

of the plaintiff does not warrant any interference. Appeal is

dismissed.



                                          S.S.SATHEESACHANDRAN
vdv                                                 JUDGE