High Court Kerala High Court

Varunny vs Cicily on 20 January, 2011

Kerala High Court
Varunny vs Cicily on 20 January, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

SA.No. 189 of 1998()



1. VARUNNY
                      ...  Petitioner

                        Vs

1. CICILY
                       ...       Respondent

                For Petitioner  :SRI.M.A.ABDUL HAKHIM

                For Respondent  :SMT.SHEEJO CHACKO

The Hon'ble MR. Justice P.BHAVADASAN

 Dated :20/01/2011

 O R D E R
                          P. BHAVADASAN, J.
               - - - - - - - - - - - - - - - - - - - - - - - - - - -
                         S.A. No. 189 of 1998
              - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
             Dated this the 20th day of January, 2011.

                                 JUDGMENT

The plaintiff, who lost before the courts below,

is the appellant.

2. The parties are siblings. Their father had

executed Ext.A1 Will, whereby he bequeathed plaint

schedule property, which is item No.5 in A schedule to

the Will. Plaintiff laid the suit claiming absolute right

over A schedule having 10 cents in extent and alleging

that the defendant had no manner of right over the 10

cents except to take water from the well situate in the

property.

3. The defendant resisted the suit by pointing

out that he has got half share in the property and the

plaintiff is not justified in excluding him from enjoyment

of the suit property.

S.A. 189/1998. 2

4. The trial court raised necessary issues for

consideration. The evidence consists of the testimony of

P.Ws.1 and 2 and documents marked as Exts.A1 to A3 from

the side of the plaintiff. The defendant had examined D.Ws.

1 to 5 and marked Exts.B1 and B3. Exts.C1 and C2 are the

commission report and plan. Exts.X1, X1(a) and X2 are third

party exhibits.

5. The trial court, after an evaluation of the

evidence in the case, came to the conclusion that the claim

of the plaintiff that he is entitled to absolute right over 10

cents of property cannot be countenanced and dismissed

the suit. The plaintiff took up the matter in appeal as A.S. 13

of 1986. The defendant died during the pendency of the

appeal and his legal heirs were brought on the party array

as respondents 2 to 9. The lower appellate court on a

careful consideration of the evidence in the case concurred

with the trial court and confirmed the decree. Hence this

Second Appeal.

S.A. 189/1998. 3

6. It is seen that during the pendency of this

appeal, the appellant passed away and his legal heirs were

brought on the party array as additional appellants 2 to 4.

7. Notice is seen to have issued on the following

questions of law:

“A) Whether the courts below have not

committed error in law in the construction of

Ext.A1 Will for dismissing the suit.

B) Whether the courts below have not

misconstrued and misunderstood Ext.A1 and the

pleadings and other evidence in the case for

dismissing the suit.

C) Whether the findings recorded beyond the

pleadings and evidence in the case are

sustainable in law.

D) Whether the interpretation of Ext.A1 Will

is correct in law and in accordance with the well

established legal principles.

E) When distinct and separate properties are

bequeathed to different legatees under a Will

whether it can be held that the legatees are

co-owners in joint possession of those properties.

S.A. 189/1998. 4

F) Whether the findings of fact by the courts

below are not perverse, illegal and unsustainable

on the basis of total misconstruction and

misunderstanding of Ext.A1 Will.”

8. The essential dispute in this case centers

round the construction of two clauses in the Will said to have

been executed by the father of the parties. Both the courts

below have extracted the portion in their respective

judgments and it is unnecessary to re-quote those portions

in this judgment. Both the courts below on a careful

consideration and evaluation of the clauses came to the

conclusion that the word ” ” mentioned in the

respective portions set apart to the parties mean that the

vacant land should be taken in equal shares. On going

through the relevant recital, there is no reason to take a

different view. The plea of the plaintiff that ” “(equal

share) is confined to the taking of water from the well

cannot be accepted as found by both the courts below.

S.A. 189/1998. 5

Moreover, it is pointed out that the plaintiff has been paying

tax only for 6 = cents, whereas the total extent is 13 cents.

It is also seen that in his ceiling return, the extent shown is

8 cents. It was also mentioned in the commission report

that the entire property lies as a compact plot without any

division.

9. Both the the courts below have noticed that the

Will has been carefully drawn and specific rights have been

given to the legatees. In relation to the staircase, the

plaintiff is given only a right of user. It shows that the

testator was very conscious of the dispositions made by him

and a reading of the relevant clauses will clearly show that

the recital is clear to the effect that the vacant land should

be taken equally by the legatees. That alone has been

found by the courts below. There is no illegality or

irregularity in the finding of the courts below nor could it be

said to be perverse or unwarranted.

S.A. 189/1998. 6

No question of law, much less any substantial

question of law arises for consideration in this second

appeal. This second appeal is without merits and it is liable

to be dismissed. I do so. There will be no order as to costs.

P. BHAVADASAN,
JUDGE

sb.