High Court Kerala High Court

Varghese Mathew @ Mathew vs Rajan @ Joseph Joseph on 1 November, 2007

Kerala High Court
Varghese Mathew @ Mathew vs Rajan @ Joseph Joseph on 1 November, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RSA No. 905 of 2007()


1. VARGHESE MATHEW @ MATHEW,
                      ...  Petitioner
2. MOLLY, W/O.VARGHESE MATHEW @ MATHEW,

                        Vs



1. RAJAN @ JOSEPH JOSEPH,
                       ...       Respondent

                For Petitioner  :SRI.SHOBY K.FRANCIS

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :01/11/2007

 O R D E R
                  M.SASIDHARAN NAMBIAR, J.
                    ...........................................
                   R.S.A.No. 905              OF       2007
                   ............................................
       DATED THIS THE 1st DAY OF NOVEMBER, 2007

                               JUDGMENT

Plaintiffs in O.S.453 of 2000 on the file of Munsiff Court,

Chalakkudy are the appellants. Defendant is the respondent.

Appellants instituted the suit seeking a decree for permanent

prohibitory injunction contending that plaint A schedule property

belongs to first appellant as per registered lease deed 2091/65 of

S.R.O, Chalakkudy and has been in possession of the property

and plaint B schedule property has been in his possession and

enjoyment as assigned to him by Aluva Settlement and

respondent has no right or possession over the property and he

attempted to trespass into the property and therefore he is to be

restrained by a permanent prohibitory injunction.

2. Respondent in his written statement contended that first

appellant did not obtain the property under lease deed 2091/65

and he never cultivated the property and first appellant and

respondent are the children of K.M.Varkey, a Pastor in the CSI

Church, Aluva Settlement and he died on 10.5.1954 and his

rights devolved on his wife and children including appellant, first

respondent and sister Mary and they were looked after by the

RSA 905/2007 2

grandfather and after the death of Varkey, first appellant and

respondent were allowed to continue their studies in Aluva

Settlement and their mother filed an application before the

Settlement Council knowing that properties are being given in

the Settlement Colony and her husband was a pastor and then

first appellant and respondent were continuing their studies, and

three acres of land in Survey No.482 of Kodassery Village was

given to the family on lease and as the mother was young, the

property was not given in the name of the mother as there is a

likelihood of remarriage of the mother and to keep the property

for the benefit of the family, and appellants are not entitled to

claim exclusive right over the property. It was also contended

that respondent and his mother started residing in the property

in 1970 and first appellant was then residing at Kottayam and

only respondent and the mother were cultivating the property

and in 1976 they constructed a new house, started residing there

and in 1977 respondent got a job in government service and he

dug a well and improved the house. After the marriage of first

appellant, he also resided there for five years and later he

started to reside in a separate house and respondent, his wife,

RSA 905/2007 3

mother and sister were in possession of the property. In 1987,

appellants shifted to a new house and at that time it became

necessary to divide the property and accordingly with the

intervention of District Panchayat member and ward member an

oral partition was effected and A schedule property was divided

into two equal shares and was alloted to first appellant and

respondent and when they came to know that Government is

issuing patta to the person in possession of the property in the

Settlement Colony, first appellant and respondent and their

mother decided to file application and accordingly mother

applied for patta for plaint A schedule property and first

appellant applied for patta in B schedule property and

accordingly mother was given possession certificate from the

Land Assignment Special Tahsildar, Thrissur in 1991 and it was

so given in the name of mother and the house in the plaint B

schedule property is in the name of mother and she is paying tax

and when respondent shifted the house to Panamukku, house in

the plaint B schedule property was closed and the key is in

possession of respondent and it is being looked after by Joy and

Chakkappan and appellants are not in possession of property and

RSA 905/2007 4

therefore they are not entitled to the decree sought for.

3. Learned Munsiff, on the evidence of PWs 1 to 3, Dws 1

to 4, Exts.A1 to A14, Exts.B1 to B5 and Exts.C1 and C2,

dismissed the suit holding that appellants failed to establish that

they are in possession of plaint schedule property and evidence

establish that respondents have also right over the property.

Appellants challenged the decree and judgment before Sub

Court, Irinjalakuda in A.S.147 of 2003. Learned Sub Judge, on

reappreciation of evidence, confirmed the findings of learned

Munsiff and dismissed the appeal. It is challenged in the second

appeal.

4. Learned counsel appearing for appellants was heard.

The argument of the learned counsel is that on the evidence,

courts below should not have entered a finding on the question

of title, when no issue regarding title was framed and the suit

was only for injunction. Learned counsel argued that in such

circumstances, findings of courts below on the question of title is

to be set aside.

5. On hearing the learned counsel, I do not find any

substantial question of law involved in the appeal. The suit is

RSA 905/2007 5

only for injunction simplicitor. The only issues framed by trial

court are :

1)Whether plaintiff is in exclusive possession of the suit

property.

2)Whether plaintiff is entitled for the injunction.

3)Reliefs and costs.

6. No issue regarding title was framed. Court fee under

Section 27(a) of Kerala Court Fee and Suit Valuation Act was not

paid. Learned Munsiff, on the evidence found that appellants did

not establish their exclusive possession of the plaint schedule

property. Learned Sub Judge, on reappreciation of evidence

confirmed that finding. Exercising the powers of this court under

Section 100 of Code of Civil Procedure, it is not possible to

reappreciate the evidence and substitute the finding of this court

to that of courts below with regard to factum of possession. As

plaintiffs did not establish their possession of the property, they

are not entitled to the decree for injunction sought for. The suit

was rightly dismissed by courts below. To that extent, no

substantial question of law is involved in the appeal.

7. There is force in the argument of learned counsel that in

RSA 905/2007 6

the absence of an issue regarding title and being a suit for

injunction simplicitor, courts below should not have decided the

question of title. It is made clear that finding on the question of

title will not debar appellants from claiming title in an

appropriate proceedings.

Appeal is dismissed in limine.

M.SASIDHARAN NAMBIAR, JUDGE

lgk/-