High Court Kerala High Court

V.P.Nabeesumma vs Kakkottkath Saraumma on 23 March, 2007

Kerala High Court
V.P.Nabeesumma vs Kakkottkath Saraumma on 23 March, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

SA No. 117 of 1993()



1. V.P.NABEESUMMA
                      ...  Petitioner

                        Vs

1. KAKKOTTKATH SARAUMMA
                       ...       Respondent

                For Petitioner  :SRI.M.P.ASHOK KUMAR,K.V.SOHAN

                For Respondent  :SRI.P.G.K.WARRIER,K.K.RAVIDRANATH

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :23/03/2007

 O R D E R
                     M.SASIDHARAN NAMBIAR,J.

                   ===========================

                     S.A.  NO.117    OF 1993

                   ===========================



           Dated this the 23rd day of March, 2007



                                JUDGMENT

First defendant in O.S.315/1985 is the

appellant. Respondents 1 to 6 are the plaintiffs

and the other respondents the other defendants.

Suit was filed for partition and separation of the

shares of the plaintiffs. The property sought to

be partitioned is the property obtained by Ibrahim

under Ext.A1 marupat, which was bequeathed by

Ibrahim under Ext.B1 will. Item No.1 therein is

the plaint schedule property. It is the property

which was covered under Ext.A1 marupat. The

property is available for partition was not

disputed by any of the parties. The dispute at the

time of trial was with regard to the special

rights, because of the covenants in Ext.B1 Will,

which according to plaintiffs is binding and which

according to defendants is not binding. The trial

court found that covenants are not binding and

S.A.117/93 2

entire 1.24 acres in R.S.No.77/1 consisting of

plots A, B and D in Ext.C1 plan are to be divided

into six equal shares and plaintiffs are to be

allotted two shares. The decree and judgment were

challenged before Sub Court, Payyannur in

A.S.87/1988 by plaintiffs in A.S.87/1988 and first

defendant in A.S.79/1989. Learned single Judge

dismissed A.S.79/1989 holding that the convenants

in Ext.B1 Will are not valid and the property is

available for partition. A.S.87/1988 was allowed

modifying the preliminary decree to the effect that

the property available for partition is plots A and

C in Ext.C1 plan. First defendant is challenging

the modified preliminary decree in the second

appeal.

2. The real dispute between the parties was

with regard to the actual identity and location of

the property to be divided. There is no dispute

with regard to the shares. Commissioner submitted

Ext.C2 report and C1 plan. Commissioner has shown

plaint schedule property as plots A to F. The

S.A.117/93 3

Commissioner identified plot A as the property

covered under Ext.A1 marupat. Ext.C1 report shows

that when Commissioner inspected the property,

both plaintiffs and defendants admitted that plot B

which lies to the north of plot A is also part of

the property covered under Ext.A1 marupat and is

available for partition. So also when the

Commissioner inspected the property , 5th plaintiff

who was examined as PW1 on behalf of all the

plaintiffs, submitted before the Commissioner that

plot D which lies to the west of the rainwater

channel is also available for partition as part of

Ext.A1 property. It is on that basis the trial

court granted a decree for partition of plot A, B

and D. The Appellate Court excluded plot B and D

from the property to be divided on the basis that

Commissioner identified only plot A and C as the

property covered under Ext.A1 and B1. The dispute

is whether the identification made by the

Commissioner is correct and whether the property

which lies to the east namely , plot D, plot E and

S.A.117/93 4

plot F are properties obtained by Ibrahim under

Ext.A1 marupat and bequeathed under Ext.B1.

Plaintiffs contended that the property which lies

to the east of the property covered under Ext.A1

and B1 were obtained by Kannan Nair under Ext.A3

marupat and was later assigned in favour of Moideen

and was purchased by the father Mammad and under

Ext.A7 purchase certificate was also obtained and

therefore the said property is not available for

partition.

3.The argument of learned counsel appearing for

appellant is that the property is to be identified

not with reference to the extent or kole

measurement but with regard to the boundaries and

if so identified, the entire plots A,B,C,D,E and F

forms part of the property obtained under Ext.A1.

Learned counsel appearing for respondents argued

that the Commissioner identified the property

correctly and therefore only plot A is available

for partition.

4. On hearing learned counsel appearing for

S.A.117/93 5

appellant and respondents, it is clear that there

is no dispute with regard to the availability of

Ext.A1 property which was later bequeathed under

Ext.B1, for partition among the plaintiffs and

defendants. The extent available for partition

need not be decided in the preliminary decree, as

that is a question which can be decided in the

final decree. Therefore interest of justice will

be met, if the finding of courts below with regard

to the extent of the property to be divided is set

aside and that question is left open to be decided

in the final decree application. It is made clear

that in the final decree application, Court has to

fix the property obtained under Ext.A1 which was

bequeathed as item No.1 under Ext.B1. The

identification of the property shall not be

restricted to the kole measurements. While

identifying the property, the boundaries cannot be

ignored. The court has also to decide whether the

property claimed for division forms part of Exts.A3

and A4. After fixing the actual extent,

S.A.117/93 6

properties are to be divided in accordance with the

preliminary decree.

Second appeal is therefore allowed in part.

The preliminary decree passed by learned Munsiff

and confirmed by learned Sub Judge are confirmed

subject to the following modification. The

property available for partition is the property

covered under Ext.A1 marupat and bequeathed under

item No.1 of Ext.B1 Will. In the final decree

application the exact identity, extent and

location of the property is to be fixed as stated

earlier. Thereafter the property is to be divided

into six equal shares as provided in the

preliminary decree.

M.SASIDHARAN NAMBIAR

JUDGE

tpl/-

M.SASIDHARAN NAMBIAR, J.

———————

S.A..NO.117 /93

———————

JUDGMENT

23rd March,2006