High Court Kerala High Court

V.S.Paul vs Thomas on 22 February, 2010

Kerala High Court
V.S.Paul vs Thomas on 22 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RSA.No. 1390 of 2004()


1. V.S.PAUL S/O. KUPPEN VELU,
                      ...  Petitioner

                        Vs



1. THOMAS S/O. MATHEW, AGED 53 YEARS,
                       ...       Respondent

2. THANKACHAN PULIANMMALA, ACCOUNTANT

                For Petitioner  :SRI.A.X.VARGHESE

                For Respondent  :SRI.PHILIP T.VARGHESE

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :22/02/2010

 O R D E R
                     THOMAS P.JOSEPH, J.
             = = = = = = = = = = = = = = = = = = = = = = = =
                         R.S.A. NO.1390 of 2004
             = = = = = = = = = = = = = = = = = = = = = = = = =
              Dated this the 22nd      day of February, 2010


                             J U D G M E N T

———————

Respondents appear through counsel.

2. Second Appeal arises from judgment and decree of

learned Additional District Judge, Thodupuzha in A.S.No.96 of 2002

confirming judgment and decree of learned Sub Judge, Kattappana

in O.S. No.83 of 2000. That was a suit filed by the appellant for

decree for prohibitory injunction to restrain respondents from

trespassing into the suit property The suit property is described as

1.19 acres being forming part of 1.31 acres in Sy.No.116 which

according to the appellant was acquired by his father, Kuppan Velu

as per Patta No.3981 of 1962. On the death of the father in 1974

appellant inherited the said 1.31 acres. Suit property is 1.19 acres

excluding 12 cents appellant claimed to have assigned to a third

party. Respondents have property on the east of the suit property

and they are trying to trespass. Respondent No.1 contended that

suit property does not belong to or is in the possession of appellant

and that son of respondent No.1 is in possession of the suit

property. He claimed that appellant unauthorisedly occupied a

R.S.A. No.1390 of 2004

-: 2 :-

portion of the property. Respondent No.1 and others filed O.S.

Nos.59 of 1999 and 41 of 2000 against the appellant seeking reliefs.

Trial court dismissed O.S. Nos.59 of 1999 and 83 of 2000 but

granted a decree as prayed for in O.S. No.41 of 2000. Appeals

preferred by the appellant were dismissed. Judgment and decree of

the first appellate court in appeal arising from O.S.No.41 of 2000

was challenged in this Court in R.S.A. No.210 of 2008. But this Court

refused to condone delay in filing the appeal, dismissed the

application to condone delay and consequently that appeal was also

dismissed. Now challenge is to the judgment and decree in O.S.

No.83 of 2000 as confirmed in A.S. No.96 of 2002. Substantial

questions of law urged for a decision in the Second Appeal are

whether the principle of res judicata can be applied to the facts of

this case and whether appellant could be denied rights derived by

his predecessor-in-interest as per land assignment proceedings in

his favour even prior to the land assignment proceedings in favour of

the predecessor-in-interest. Learned counsel for the appellant

pressed into service the above points to buttress his contention that

findings entered by the courts below are erroneous. Learned

counsel for respondents contends that not only the decision in O.S.

R.S.A. No.1390 of 2004

-: 3 :-

No.83 of 2000 operates as res judicata in view of Ext.A7, judgment

which has become final but also dismissal of R.S.A. No.210 of 2008

arising from the common judgment in O.S. No.41 of 2000 would also

operate as res judicata against the appellant.

3. Claim of appellant is in respect of 1.31 acres in Sy.No.16

said to be acquired by his father, Kuppan Velu as per Pata No.3981

of 1962. According to the appellant on the death of his father in

1974 the said property has devolved on him. Out of the said

property he has already sold 12 cents. Rest of the property to

which he is entitled is 1.19 acres scheduled in the plaint.

Respondents would contend that suit property is part of 5 acres

belonging to them in Sy.No.116 (re-survey number is 1335/3). It is

also case of respondents that appellant or his predecessor-in-

interest had no title or possession over any land comprised in R.S.

No.1335/3. Courts below found that appellant was not able to prove

title and possession claimed by him over the suit property.

Reference was also made to Ext.A7, copy of judgment in O.S. No.167

of 1973 filed by the appellant, his father Kuppan Velu and another

in respect of the same 1.31 acres in Sy.No.116 against the

predecessor-in-interest of the respondents. There also very same

R.S.A. No.1390 of 2004

-: 4 :-

contentions were raised by the appellant and his predecessor-in-

interest tracing title to Patta No.3182 of 1962. Defendants in the

suit, predecessor-in-interest of respondents herein claimed that 5

acres in Sy.No.116 (R.S.No.1335/3) was acquired by Nanikutty

Amma as per proceedings in L.A.782/1964. Respondents claimed

that they purchased 5 acres from the said Nanikutty Amma as per

document No.2107 of 1998.

4. Exhibit A7 shows that in that case also property

concerned was 1.31 acres in Sy.No.116 over which appellant, his

father and others claimed title and possession. Court found that

Ext.A1, Patta in favour of Kuppan Velu was issued subject to re-

survey and demarcation and that the report and plan submitted by

the Advocate Commissioner did not tally with the descriptions in the

suit property in the plaint in O.S. No.167 of 1973. It was also found

that Sy.No.116 involved larger extent of land and Exts.X1 and X2

and the evidence of D.W.4, Deputy Director of Surveys examined in

O.S. No.167 of 1973 revealed that entitlement of Kuppan Velu was

only for the property covered by R.S. No.1335/8 & 9 while the 5

acres assigned to Nanikutty Amma as per L.A. No.782 of 1964 is

comprised in R.S. No.1335/3 over which appellant and his

R.S.A. No.1390 of 2004

-: 5 :-

predecessor-in-interest claimed title and possession in O.S. No.167

of 1973 and which is agitated in the present suit. Court found that

in Ext.A7 case plaintiffs therein including the appellant failed to

establish title and possession of the property comprised in

R.S.No.1335/3. It is accordingly that O.S. No.167 of 1973 was

dismissed. Concededly that become final and hence would operate

as res judicata in the present suit.

5. Dismissal of R.S.A.No.210 of 2008 as barred by limitation

and thereby judgment and decree in A.S. No.95 of 2002 arising from

O.S. No.41 of 2000 filed by the respondent also operate as res

judicata against the appellants. There, property scheduled is 5 acres

including 1.19 acres scheduled in the present suit and upholding title

of plaintiffs therein decree was granted.

6. Learned counsel for appellant requested that in that

event right of the appellant in the property comprised in R.S.

No.1333/8 & 9 may be upheld. Entitlement of appellant and his

predecessor-in-interest is only regarding the property comprised in

R.S. No.1335/8 and 9. Appropriate observations regarding

entitlement of the appellant is made in Ext.A7, judgment. In the

light of that observations I do not think it necessary to make any

R.S.A. No.1390 of 2004

-: 6 :-

direction in this case.

Subject to the above observation Second Appeal is dismissed

in limine.

Interlocutory Application No.2534 of 2004 shall stand

dismissed.

THOMAS P.JOSEPH, JUDGE.

vsv