High Court Kerala High Court

Veerankutty vs Nabeeesa on 9 July, 2010

Kerala High Court
Veerankutty vs Nabeeesa on 9 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

SA.No. 136 of 1994(G)



1. VEERANKUTTY
                      ...  Petitioner

                        Vs

1. NABEEESA
                       ...       Respondent

                For Petitioner  :SRI.K.V.JAYACHANDRAN

                For Respondent  :SRI.K.K.JAYASOORIAN

The Hon'ble MR. Justice P.BHAVADASAN

 Dated :09/07/2010

 O R D E R
                        P. BHAVADASAN, J.
             - - - - - - - - - - - - - - - - - - - - - - - - - - -
                       S.A. No. 136 of 1994
            - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
             Dated this the 9th day of July, 2010.

                               JUDGMENT

The plaintiffs in O.S. 222 of 1981 before the

Munsiff’s Court, Ernakulam are the appellants.

2. Late Kunjan Marakkar had eight children.

They are Muhammed, the first plaintiff, Veerankutty, the

second plaintiff, Kochupathu, the third plaintiff, Sareeba,

the fourth plaintiff, Aliyumma, the fifth plaintiff and

Hameed, who is no more and his legal heirs are plaintiffs

6 to 10. He had a daughter by name Nabeesa, who is

shown as the first defendant. The second defendant is

her husband and defendants 3 to 6 are their children. He

has another son Kadir Pillai, who is no more and his legal

heirs are defendants 7 to 13.

3. The suit is one for partition. The plaint

schedule consists of two items, namely 1.16 acres in Sy.

Nos.651/8A and 651/8B of Puthuppally Village and item

S.A. 136/1994. 2

No.2, which consists of 13 = cents in Sy. No.712/5 of the

same Village.

4. Items 1 and 2 of the plaint schedule and

another extent of 69 = cents comprised in various survey

numbers originally belonged to Kunjan Marakkar, who is the

predecessor in interest of Kadir Pillai, first defendant and the

plaintiffs. After the death of Kunjan Marakkar, according to

the plaintiffs, his rights devolved on the legal heirs, who

were since then in joint possession. The legal heirs decided

that for the purpose of proper management, all the

properties be entrusted to Kadir Pillai. Kadir Pillai

possessed and managed the properties on behalf of the co-

owners and he used to give them their due share of income.

As regards 69 = cents in Sy. No.65/2, the second plaintiff

and the husband of the sixth plaintiff assigned their share

to the first plaintiff. So that he had 6/14 shares.

Muhammed, another son of late Kunjan Marakkar had filed

O.S. 513 of 1964 for partition. Plaintiffs 3, 5 and the first

defendant relinquished their shares in favour of the first

S.A. 136/1994. 3

plaintiff. Since then, the entire 69 = cents has become the

property of the first plaintiff and that is not included the suit.

He is the absolute owner thereof. The other two items were

in the possession and management of Kadir Pillai and on his

death his legal heirs are managing the same on behalf of all

the co-sharers. Muhammed, who has filed O.S. 513 of

1964 had also relinquished his rights over all the three items

in favour of the first plaintiff and thereafter 69 = cents has

become the absolute property of the first plaintiff. One

Abdul Rahiman had claimed right over plaint item No.2 and

laid O.S. 97 of 1971making defendants 1 and 2 and Kadir

Pillai as the defendants. That was dismissed. Thereafter the

first and second defendant colluded with Abdul Rahiman and

pulled down the hut in the property and put up a pucca

building. Kadir Pillai instituted O.S. 267 of 1979 for

injunction against defendants 1 and 2. During the pendency

of the suit, Kadir Pillai died and his legal heirs came on the

party array. It seems that the matter was comprised and a

deed was executed between the legal heirs of Kadir Pillai

S.A. 136/1994. 4

and defendants 1 and 2 without the junction of the other co-

sharers. That transaction is not valid and binding on the

plaintiffs. The first and second defendant obtained

kudikidappu right over 2nd item of property in collusion with

defendants 7 to 13. They are not entitled to kudikidappu

rights. Kadir Pillai could not have granted any permission to

either the first defendant or to the second defendant to

reside in the property and that in fact he has not given any

consent also. Even if Kadir Pillai has given any such

permission, that is not binding on the plaintiffs. On the basis

of these allegations the suit was laid for partition, whereby

the plaintiffs claimed 8/14 shares.

5. First defendant and defendants 2 to 6 filed

written statements almost on the similar lines. They

contended that they are not necessary parties to the suit

and the suit is bad for mis-joinder as well as non-joinder of

parties. They disputed the title of the plaintiffs. Item No.2

as in the exclusive possession of Kadir Pillai and since

defendants 1 and 2 did not have any abode of their own,

S.A. 136/1994. 5

they were allowed to reside and they have put up a building

and are residing therein. The plaintiffs were fully aware of

O.S. 267 of 1979 filed by Kadir Pillai and what transpired

thereafter. These defendants have purchased the

kudikidapu rights by approaching the Land Tribunal

concerned. The balance 3 = cents had been purchased by

the first defendant as per document No.6077 of 1980.

Based on these contentions, they prayed for a dismissal of

the suit.

6. Defendants 7 to 13 filed separate written

statements. They are the wife and children of late Kadir

Pillai. They disputed the claim of lease urged in the plaint of

the year 1116 M.E. The alleged entrustment of property by

the co-owners for management and administration to Kadir

Pillai and the claim of sharing of income were disputed. The

first plaintiff had sold his rights over the property to Kadir

Pillai on 21.4.1960. Thereafter Kadir Pillai became the

absolute owner. It was pointed out by them that after the

death of Kunju Marakkar the properties were jointly held by

S.A. 136/1994. 6

the first plaintiff and Kadir Pillai only and the other sharers

had no manner of rights over the properties. It was

thereafter that the first plaintiff had executed the

assignment deed in favour of Kadir Pillai. 49 cents was

assigned to the seventh defendant by Kadir Pillai. A building

has been put up in that property and defendants 7 to 13 are

residing therein. They contended that even if anybody else

had any manner of right over the property, that was lost by

adverse possession and limitation. In O.S. 97 of 1971 it was

found that the properties belonged to Kadir Pillai. On the

basis of these contentions, they pointed that the plaintiffs

are not entitled to any reliefs and sought for a dismissal of

the suit.

7. The trial court raised necessary issues for

consideration. The evidence consists of the testimony of

P.W.1 and the documents marked as Exts.A1 to A15 from

the side of the plaintiffs. The defendants had D.Ws. 1 and 2

examined and Exts. B1 to B24 marked. On an appreciation

of the materials before it, the court below found that the

S.A. 136/1994. 7

properties are partible and therefore passed a preliminary

decree, which reads as follows:

“In the result, a preliminary decree is

passed allotting 1st plaintiff 6/14 share in plaint

item No.1, 3rd plaintiff, 4th plaintiff, 5th plaintiff

and 1st defendant each 1/14 share in item No.1

and defendant 7 to 13 together allotted 4/14

share in item No.1 over 3.850 cents of plaint item

No.2 first plaintiff is allotted 4/14 share. 2nd

plaintiff is allotted 2/14 share, 3rd plaintiff, 4th

plaintiff, 5th plaintiff each 1/14 share and 1st

defendant 3/14. Plaintiffs are entitled to get

proportionate mesne profit. Plaintiffs are allowed

to apply for passing a final decree within 3 months

from this date where in a commissioner will be

appointed to divide, demarcate the property by

metes and bounds and allot the shares to parties

in accordance with the preliminary decree. The

Commissioner will also ascertain the mesne profits

from the property. The quantum of mesne profits

will be determined in the final decree. Suit is

partly decreed without costs.”

8. Defendants 7 to 13 carried the matter in appeal

as A.S.110 of 1987 and the aggrieved plaintiffs carried the

S.A. 136/1994. 8

matter in appeal as A.S. 111 of 1987. The appellate court on

an independent evaluation of the evidence in the case found

the case set up by defendants 7 to 3 to be true and

accordingly allowed their appeal. The other appeal was

dismissed. Thus the properties became non-partible.

9. Aggrieved by the appellate court judgment and

decree, the plaintiffs have come up in appeal. During the

pendency of the appeal the fourth defendant died and since

his legal heirs are already on the party array, the same was

recorded. The 14th defendant also died and his legal heirs

were brought on the party array as respondents 15 to 22.

10. In the appeal before lower court, while

defendants 7 to 13 had attacked the trial court judgment,

the appeal by the plaintiffs was against the rejection of the

claim of partition of 10 cents in item No.2, wherein

defendants 1 and 2 had obtained kudikidappu rights. The

appellate court held that as regards item No.1, the claim of

the plaintiffs have been barred by adverse possession and

limitation.

S.A. 136/1994. 9

11. The following substantial questions of law are

seen raised in this Second Appeal:

“A) Is the court below justified in

entering findings without assigning reasons and

discussing the facts evidence and the law on the

points. Being fact finding court whether the court

below can decide the dispute in such arbitrary

manner.

B) Whether Ext.B1 document takes

away the rights of 1st plaintiff which he obtained

as per Ext.A2 and A7. When there is no mention

about Ext.A2in Ext.B1 document and when Ext.A7

is much after Ext.B1.

C) Whether Ext.B1 will extinguish the

co-ownership rights of other co-owners who are

not parties to the same and whether Ext.B1 will

give absolute right to Kadir Pillai.

D) Whether the respondents 7 to 13,

who claims title by release, can claim absolute

right by adverse possession and ouster which was

not claimed by their predecessor Kadir Pillai.

E) Whether the plea of oral transfer

which is not pleaded by respondents 7 to 13 in

their written statement and in respect of which no

S.A. 136/1994. 10

issue was framed before court below and no

evidence was adduced can be agitated for the first

time before the appellate court.

F) When one of the co-owners transfers

his rights over the co-ownership property can that

affect and bind the rights of other co-owners.

Whether such transfer can be ignored by the other

co-owners in getting their shares.

G) Whether a permission to erect

homestead given by one of the co-owners over the

joint property bind other co-owners and whether

the other co-owners can ignore such actions in

getting their share.

H) Whether the patta obtained without

making all the co-owners parties can bind them

and whether that can be avoided by the co-owners

who were not parties to the proceeding and who

have not given permission to erect a homestead.”

12. Learned counsel appearing for the appellants

raised three points for consideration, 1) the finding that the

claim of the plaintiffs is lost by adverse possession and

limitation is wrong, 2) property originally belonged to Kunjan

Marakkar, who is the predecessor in interest of the plaintiffs

S.A. 136/1994. 11

and defendants and on his death therefore the property

devolved on his legal heirs, 3) purchase certificate obtained

by defendants 1 and 2 are not binding on the plaintiffs.

13. Learned counsel pointed out that item Nos. 1

and 2 admittedly were acquired by Kunjan Marakker on

lease. After the death of Kunjan Marakkar therefore

naturally the legal heirs, who are the plaintiffs and

defendant No.1 and Kadir Pillai, the predecessor in interest

of defendants 7 to 13, succeed to the property. In fact

Kunjan Marakkar acquired item Nos. 1 and 2, and 69 =

cents in Sy. No. 651/2 and ie., 1 acre 16 cents in Sy.

No.651/8A and 8B. There is nothing to show that after the

death of Kunjan Marakkar, the properties were exclusively

possessed and enjoyed by the first plaintiff and Kadir Pillai.

The assignment deed said to have been executed by the

first plaintiff in favour of Kadir Pillai can at best affect the

rights of the first plaintiff and can have no value as regards

the other plaintiffs are concerned. The court below was

wrong in law in having accepted the plea of ouster put

S.A. 136/1994. 12

forward by defendants 7 to 13. A co-owner in possession is

deemed to be in possession on behalf of all the co-owners.

Unless it is shown by clear, convincing and cogent evidence

that the other co-sharers have been expressly excluded from

sharing the properties and their title had been denied, a co-

sharer cannot succeed on the plea of adverse possession

and limitation. Then again the permission granted by Kadir

Pillai to defendants 1 and 2 to occupy the land and put up

building therein cannot bind the other co-owners. He is not

competent to do so. Accordingly, it is contended that the

decree of the lower appellate court below is bad in law.

Learned counsel in support of his case relied on the

following decisions:

i) 2005(1) K.L.T. 864

ii) (2006) 7 SCC 570

iii) (2007) 6 SCC 59

iv) 2005 (4) K.L.T. 653

v) (1995) 2 SCC 543

vi) AIR 1981 SC 77

S.A. 136/1994. 13

14. Per contra, learned counsel appearing for the

contesting respondents pointed out that the court below has

addressed itself to the questions involved in the proper

perspective and has come to the correct conclusion. The

court below has found that after the death of Kunhi

Marakkar, the first plaintiff and late Kadir Pillai came into

possession of the suit properties independently and others

had no right in the properties. They held the properties as

their own. Later between them, 69 = cents was given to

the first plaintiff and the other item of property, 1.16 acres

was given to Kadir Pillai. Kadir Pillai independently acquired

13 = cents. It is true, according to learned counsel, that the

first plaintiff has got release deed from other legal heirs of

Kunhi Marakkar. But that is only a clever ploy adopted by

the first plaintiff to deny the legitimate rights of Kadir Pillai

over the properties given to him. Those persons who have

executed release deed in favour of the first plaintiff infact

have no manner of right over the properties. The recitals in

the release deed itself will reveal this fact. Even the first

S.A. 136/1994. 14

plaintiff in various litigations had clearly asserted that the

properties belonged exclusively to him and late Kadir Pillai

and that no other person person had any manner of right

over the same. It comes with little grace from him now to

say that others also have rights over the suit properties. It

is clear that after having made his possession safe, the first

plaintiff had instigated others, who never had any right in

the property and who never assailed the rights exercised by

the first plaintiff and late Kadir Pillai to file the present suit.

It is clear that the intention of the first plaintiff is to make

gain for himself. It is significant to notice that only the first

plaintiff who has managed to secure to himself with 69 =

cents has given evidence in the case. None of the other

sharers have come forward to give evidence. It must be

noticed that the suit was laid 32 years after the death of

Kunjan Marakkar and also after the death of Kadir Pillai. The

suit lacks bonafides. To constitute ouster of other co-sharers

there need not be any belligerent or violent conduct on the

part of the person in possession. It is sufficient to show that

S.A. 136/1994. 15

the said co-sharer had treated the property as exclusively

belonging to him and he had not shared any income with

other co-sharers and that he has asserted the hostile title as

against them. Such evidence is available in the case on

hand and it was on that basis the court below non-suited the

plaintiffs. Learned counsel therefore contended that no

grounds are made out to interfere with the judgment and

decree of the lower appellate court.

15. After hearing elaborately both sides, it is felt

that there is much force in the contention raised by the

learned counsel for the respondents in this appeal. The

reasons follow.

16. It is not in dispute that the property originally

belonged to Kunjan Marakkar. He held them on leasehold

right. He died in 1949. Normally as per law, the leasehold

right then devolve on the children of Kunju Marakkar. But

according to defendants 7 to 13 after the death of Kunju

Marakkar, the properties were exclusively possessed and

enjoyed by the first plaintiff and Kadir Pillai. None of the

S.A. 136/1994. 16

other legal heirs ever asserted any right over the suit items.

Thereafter there was an understanding between the first

plaintiff and Kadir Pillai, whereby 69 = cents was given to

the first plaintiff and Kadir Pillai was given the other item of

property. Thereafter Kadir Pillai released his rights over 69

= cents in favour of the first plaintiff. In turn the first

plaintiff executed a deed in favour of Kadir Pillai releasing all

his rights over the property set apart to Kadir Pillai. It was

therefore contended by defendants 7 to 13 that Kadir Pillai

ever since the release deed in favour of the first plaintiff

had been enjoying the property asserting his rights in

exclusion of all the co-sharers.

17. Another issue that is thrown up for

consideration is regarding the competency of Kadir Pillai to

give permission to defendants 1 and 2 to occupy the land for

residing. They succeeded in getting kudikidappu rights over

the property. Now the question is whether that is binding on

the other co-owners and what exactly is the right of Kadir

Pillai to grant permission.

S.A. 136/1994. 17

18. As already noticed that this is an accepted

case that the properties originally belonged to Kunju

Marakkar. The case put forward by the plaintiffs is that

consequent on the death of Kunji Marakkar, the leasehold

rights devolved on all the legal heirs. As far as 69 = cents in

Sy. No.651/2 is concerned, all sharers had relinquished their

rights in favour of the first plaintiff and therefore he became

the absolute owner thereof. Plaintiffs’ case is that as far as

the suit properties are concerned, they are entitled to a

share and the first plaintiff asserts that he is entitled to 8/14

share. The contention of defendants 7 to 13 had already

been adverted to. It is pointed out by them that as per

Ext.A1 document, the first plaintiff obtained jenm right over

the properties and the recital in the said document will

clearly show that the first plaintiff had accepted the fact that

after the death of Kunji Marakkar the suit properties, 69 =

cents and 1.16 acres owned by the predecessor in interest

of the plaintiffs taken were in the exclusive possession and

enjoyment of the first plaintiff and Kadir Pillai. It is clear

S.A. 136/1994. 18

from a reading of that document that no other legal heirs of

Kunji Marakkar had any manner of right over the property.

Thereafter by Ext.B1 dated 21.4.1960, the first plaintiff has

assigned 1.16 acres of land in favour of Kadir Pillai. In turn,

Kadir Pillai released rights over 69 = cents in favour of the

first plaintiff. It was thereafter that Exts. A2, A5, A6, At and

A8 that the first plaintiff had obtained to get release deeds

from other sharers in respect of 69 = cents. The

defendants pointed out that the mere fact that first plaintiff

has cleverly chosen to obtain release deed from others does

not lead to the conclusion that the suit properties were held

in common.

19. While things stood thus, one Abdul Rahiman

filed O.S. 97 of 1971. Property involved was plaint item

No.2. Late Kadir Pillai and defendants 1 and 2 were parties

to the said suit. In the said suit, Kadir Pillai filed a written

statement controverting the rights claimed by Abdul

Rahiman. In his written statement, he traced his title

through Kunju Marakkar and took the stand that he was in

S.A. 136/1994. 19

possession of the property after the death of Kunju Marakkar

as agreed to by all the legal heirs. The suit was dismissed

and the dismissal was confirmed in appeal. Written

statement of Kadir Pillai in the said suit is Ext.B4 and

Ext.B11 is the judgment in OS. 97 of 1971. Ext.B11 refers to

various other litigations also.

20. Plaintiffs laid claim on the basis that while the

case of 69 = cents in respect of which both jenm right and

kudikidappu right vested with the first plaintiff in the case of

the suit property Kadir Pillai has got assignment of the rights

of the first first plaintiff alone and the rights of other

plaintiffs remained with them.

21. Two main contentions are seen raised by

defendants 7 to 13, they are 1) consequent on the death of

Kunji Marakkar, the rights which he enjoyed over the suit

property came to vests with the first plaintiff and Kadir Pillai.

2) After obtaining jenm right, first plaintiff assigned his

rights over the suit properties in favour of Kadir Pillai. In

turn Kadir Pillai assigned his rights over 69 = cents . It is

S.A. 136/1994. 20

significant to notice that in Ext.A1 document by which jenm

right was acquired by the first plaintiff, there is clear recital

to the effect that consequent on the death of Kunji Marakkar

the entire properties held on leasehold by the first plaintiff

and late Kadir Pillai.

22. It is important to notice that Muhammed, S/o.

Kunji Marakkar in his second wife had instituted O.S. 513 of

1964 for partition. He had made all the legal heirs of Kunji

Marakkar has parties to the suit. First plaintiff was the first

defendant and Kadir Pillai was the second defendant. They

alone contested the suit. Others remained ex parte. First

plaintiff filed Ext.B3 written statement. Kadir Pillai filed Ext.

B2 written statement. There, both had asserted that after

the death of Kunji Marakkar items of properties taken on

lease by Kunji Marakkar came to vest with the first plaintiff

and laid Kadir Pillai, or in other words 69 = cents Sy. No.

652/2 and one acre and 16 cents in the other survey

numbers came into the exclusive possession of the first

plaintiff and Kadir Pillai. It is seen from the records that the

S.A. 136/1994. 21

said suit was later compromised. On this basis it is

contended by defendants 7 to 13 that after the death of

Kunji Marakkar first plaintiff and late Kadir Pillai alone

owned, possessed and enjoyed both the items. It is pointed

out by defendants 3 to 7 that at no point of time any of the

sharers had demanded their share of income nor was any

share of income paid to them. The court below has

accepted that going by Exts. B1, B2 and B3 there is a clear

assertion by the first plaintiff and Kadir Pillai that the suit

items along with 69 = cents belonged exclusively to them.

One must notice here that Exts.B2 and B3 written

statements were filed in a suit to which all other heirs of

Kunji Marakkar were parties. Therefore it must be presumed

that the other sharers knew about the contention taken by

the first plaintiff and late Kadir Pillai. It needs to be noticed

at this point of time that the present suit is laid in 1981.

23. Once it is accepted that Kunji Marakkar was

the owner of the property, normally on his death all his heirs

succeeded to the property as tenants in common. Mere non-

S.A. 136/1994. 22

participation in management, non-receipt of income by co-

sharers or non-payment by the co-sharer in possession may

not by themselves be sufficient to constitute ouster. A co-

owner is deemed to be in possession on behalf of all the

sharers. The burden is heavy on the co-sharer to show that

there was assertion of title hostile to the co-owner and

ouster is against the other co-sharers. May be that they

have not been given their share of properties, or mere

possession and enjoyment are not by itself sufficient.

24. According to learned counsel appearing for

the appellants in the case on hand there is no proof of

ouster and in fact the evidence is to the contrary. Therefore

it is contended that the lower appellate court ought not to

have interfered with the decree of the trial court.

25. Learned counsel appearing for the

respondents did not dispute the proposition of law. On the

other hand he contended that there is sufficient evidence to

show that after the death of Kunji Marakkar, the first plaintiff

and late Kadir Pillai came into exclusive possession and

S.A. 136/1994. 23

enjoyment of the suit properties and none of the other co-

sharers ever had any manner of right over the same.

According to learned counsel for the respondents from the

date of Ext.A1 assignment in favour of the first plaintiff of

the jenm rights, even according to the first plaintiff they

have been in exclusive possession and enjoyment in respect

of 1.16 acres and 69 = cents. Learned counsel also pointed

out that in the suit by Muhammed all the legal heirs were

parties. While the first plaintiff and late Kadir Pillai alone

contested and others chose to remain ex-parte. It was

pointed out that in the written statement filed by defendants

1 and 2 in the said suit, they had asserted rights in

themselves and the other co-sharers should be deemed to

have knowledge about the same. According to learned

counsel, it is not the law that there can never be a claim of

adverse possession against a co-owner. Learned counsel

accepted that a high degree of proof is required. But learned

counsel invited the attention of this court to the various

litigations between the parties, the conduct of the parties, to

S.A. 136/1994. 24

emphasis that there is nothing to show that after the

death of Kunji Marakkar the suit properties were enjoyed in

common by any of the sharers at any point of time and the

co-sharers had demanded profits or share of profit was paid

or asserted any manner of right over the suit properties.

Accordingly, learned counsel pointed out that no

interference is called for with the judgment and decree of

the lower appellate court. In support of his contentions,

learned counsel relied on the decisions reported in

i) 48 I.C. 692

ii) AIR 1926 Calcutta 589

iii) AIR 1972 Madras 467

iv) AIR 1977 Madhya Pradesh 34

v) AIR 1936 Nagpore 232

vi) AIR 1957 SC 314

vii) 1969 K.L.T. 121

viii) AIR 1977 Kerala 241

ix) AIR 1925 Lahore 125

x) AIR 1950 PC 344

26. Before going further, it is useful to refer what

is meant by adverse possession. The classic requirements

S.A. 136/1994. 25

of adverse possession are that possession must be nec vi

nec clan nec precario, that is possession must be adequate

in continuity, publicity and in extent. There must be an

animus to hold it adversely to the true holder. The claim of

adverse possession involves a claim in derogation of the

rights of the real owner or in other words one who claims

adverse possession admits that title belongs to another

person. It actually means that possession of a person

holding the land on his own behalf or on behalf of some

person other than the real owner having a right to

immediate possession. Adverse possession is a possession

that is hostile, under a claim or colour of title, actual, open,

notorious, exclusive and continuous.

27. As regards the co-owners are concerned, the

law is that there can be no adverse possession by a co-

owner, unless there has been denial of title and ouster to

the knowledge of others. Normally, the rule is that

possession of co-owner is possession on behalf of all the

S.A. 136/1994. 26

other co-owners. Now one may refer to the decisions cited

by both sides.

28. In the decision reported in George Thomas

v. Geondy Joseph (2005(1)K.L.T. 864) it was held as

follows:

“A mere possession in the relief clause

that there was an uninterrupted possession for

several 12 years or that the plaintiff had acquired

an absolute title is not enough to raise such a

plea. Long possession is not necessarily adverse

possession and the prayer clause is not a

substitute for a plea. Concrete proof of open,

hostile and continuous possession is required in

order to substantiate a claim of perfection of title

by adverse possession. Verifiable details of the

nature of the occupation would be essential and

mere assertions would not be adequate

substitute.”

29. In the decision reported in T. Anjanappa v.

Somalingappa ((2006) 7 SCC 570), it was held as follows:

“The concept of adverse possession

contemplates a hostile possession i.e. a

S.A. 136/1994. 27

possession which is expressly or impliedly in

denial of the title of the true owner. Possession to

be adverse must be possession by a person who

does not acknowledge the other’s rights but

denies them. The principle of law is firmly

established that a person who bases his title on

adverse possession must show by clear and

unequivocal evidence that his possession was

hostile to the real owner and amounted to denial

of his title to the property claimed. For deciding

whether the alleged acts of a person constituted

adverse possession, the animus of the person

doing those acts is the most crucial factor.

Adverse possession is commenced in wrong and is

aimed against right. A person is said to hold the

property adversely to the real owner when that

person in denial of the owner’s right excluded him

from the enjoyment of his property.

Possession to be adverse must be

possession by a person who does not

acknowledge the other’s rights but denies them:

“24. It is a mater of fundamental principle of law

that where possession can be referred to a lawful title,

it will not be considered to be adverse. It is on the

basis of this principle that it has been laid down that

S.A. 136/1994. 28

since the possession of one co-owner can be referred

to his status as co-owner, it cannot be considered

adverse to other co-owners.”

             Adverse      possession  is   that    form    of

      possession       or  occupancy   of land     which    is

inconsistent with the title of the rightful owner and

tends to extinguish that person’s title. Possession

is not held to be adverse if it can be referred to a

lawful title. The person setting up adverse

possession may have been holding under the

rightful owner’s title e.g. trustees, guardians,

bailiffs or agents. Such persons cannot set up

adverse possession:

“14…….Adverse possession means [hostile

possession] which is expressly or impliedly in denial of

title of the true owner. Under Article 65 [of the

Limitation Act,] burden is on the defendants to prove

affirmatively. A person who bases his title on adverse

possession must show by clear and unequivocal

evidence i.e. possession was hostile to the real owner

and amounted to a denial of his title to the property

claimed. In deciding whether the acts, alleged by a

person, constitute adverse possession, regard must be

had to the animus of the person doing those acts

which must be ascertained from the facts and

circumstances of each case. The person who bases his

S.A. 136/1994. 29

title on adverse possession, therefore, must show by

clear and unequivocal evidence i.e. possession was

hostile to the real owner and amounted to a denial of

his title to the property claimed……

15. Where possession can be referred to a lawful

title, it will not be considered to be adverse. The

reason being that a person whose possession can be

referred to a lawful title will not be permitted to show

that his possession was hostile to another’s title. One

who holds possession on behalf of another, does not

by mere denial of that other’s title make his

possession adverse so as to give himself the benefit of

the statute of limitation. Therefore, a person who

enters into possession having a lawful title, cannot

divest another of that title by pretending that he had

no title at all. (See Annasaheb Bapusaheb Patil v.

Balwant, (1995) 2 SCC 554, paras 14-15).”

An occupation of reality is inconsistent with

the right of the true owner. Where a person

possesses property in a manner in which he is not

entitled to possess it, and without anything to

show that he possesses it otherwise than an

owner (that is, with the intention of excluding all

persons from it, including the rightful owner), he is

in adverse possession of it. Thus, if A is in

possession of a field of B’s, he is in adverse

S.A. 136/1994. 30

possession of it unless there is something to show

that his possession is consistent with a recognition

of B’s title. (See Ward v. Carttar) Adverse

possession is of two kinds, according as it was

adverse from the beginning, or has become so

subsequently. Thus, if a mere trespasser takes

possession of A’s property, and retains it against

him, his possession is adverse ab initio. But if A

grants a lease of land to B, or B obtains

possession of the land as A’s bailiff, or guardian,

or trustee, his possession can only become

adverse by some change in his position. Adverse

possession not only entitles the adverse

possessor, like every other possessor, to be

protected in his possession against all who cannot

show a better title, but also, if the adverse

possessor remains in possession for a certain

period of time produces the effect either of

barring the right of the true owner, and thus

converting the possessor into the owner, or of

depriving the true owner of his right of action to

recover his property and this although the true

owner is ignorant of the adverse possessor being

in occupation.

……….. ………….

S.A. 136/1994. 31

It is well recognised proposition in law that

mere possession however long does not

necessarily mean that it is adverse to the true

owner. Adverse possession really means the

hostile possession which is expressly or impliedly

in denial of title of the true owner and in order to

constitute adverse possession the possession

proved must be adequate in continuity, in

publicity and in extent so as to show that it is

adverse to the true owner. The classical

requirements of acquisition of title by adverse

possession are that such possession in denial of

the true owner’s title must be peaceful, open and

continuous. The possession must be open and

hostile enough to be capable of being known by

the parties interested in the property, though it is

not necessary that there should be evidence of

the adverse possessor actually informing the real

owner of the former’s hostile action.”

30. In the decision reported in P.T.

Munichikkanna Reddy v. Revamma ((2007) 6 SCC 59), it

was held as follows:

“The law in this behalf has undergone a

change. In terms of Articles 142 and 144 of the

S.A. 136/1994. 32

Limitation Act, 1908, the burden of proof was on

the plaintiff to show within 12 years from the date

of institution of the suit that he had title and

possession of the land, whereas in terms of

Articles 64 and 65 of the Limitation Act, 1963, the

legal position has underwent complete change

insofar as the onus is concerned: once a party

proves its title, the onus of proof would be on the

other party to prove claims of title by adverse

possession. The ingredients of adverse possession

have succinctly been stated by this Court in S.M.

Karim v. Bibi Sakina in the following terms:

“Adverse possession must be adequate in

continuity, in publicity and extent and a plea is

required at the least to show when possession

becomes adverse so that the starting point of

limitation against the party affected can be found.”

The aforementioned principle has been

reiterated by this Court in Saroop Singh v. Banto

stating:

“29. In terms of Article 65 the starting point of

limitation does not commence from the date when the

right of ownership arises to the plaintiff but

commences from the date the defendant’s possession

becomes adverse. (See Vasantiben Prahladji Nayak v.

Somnath Muljibhai Nayak).

S.A. 136/1994. 33

30. ‘Animus possidendi’ is one of the ingredients

of adverse possession. Unless the person possessing

the land has a requisite animus the period of

prescription does not commence. As in the instant

case, the appellant categorically states that his

possession is not adverse as that of true owner, the

logical corollary is that he did not have the requisite

animus (See Mohd.Mohd. ali v. Jagadish Kalita, SCC

para 21.)

In Mohammadbhai Kasambhai Sheikh v.

Abdulla Kasambhai Sheikh this court held:

“But as has been held in Mahomedally

Tyebally v. Safiabai the heirs of Mohammedans

(which the parties before us are) succeed to the

estate in specific shares as tenants-in-common

and a suit by an heir for his/her share was

governed, as regards immovable property, by

Article 144 of the Limitation Act, 1908. Article 144

of the Limitation Act, 1908 has been materially re-

enacted as Article 65 of the Limitation Act, 1963

and provides that the suit for possession of

immovable property or any interest therein based

on title must be filed within a period of 12 years

from the date when the possession of the

defendant becomes adverse to the plaintiff.

Therefore, unless the defendant raises the defence

S.A. 136/1994. 34

of adverse possession to a claim for a share by an

heir to ancestral property, he cannot also raise an

issue relating to the limitation of the plaintiff’s

claim.”

31. In the decision reported in Annasaheb

Bapusaheb Patil v. Balwant ((1995) 2 SCC 543), it was

held as follows:

“Adverse possession means a hostile

assertion i.e. a possession which is expressly or

impliedly in denial of title of the true owner.

Under Article 65, burden is on the defendants to

prove affirmatively. A person who bases his title

on adverse possession must show by clear and

unequivocal evidence i.e. possession was hostile

to the real owner and amounted to a denial of his

title to the property claimed. In deciding whether

the acts, alleged by a person, constitute adverse

possession, regard must be had to the animus of

the person doing those acts which must be

ascertained from the facts and circumstances of

each case. The person who bases his title on

adverse possession, therefore, must show by clear

and unequivocal evidence i.e. possession was

S.A. 136/1994. 35

hostile to the real owner and amounted to a denial

of his title to the property claimed.

The defendant, therefore, must plead and

prove that after the re-grant, he asserted his own

exclusive right, title and interest to the plaint

schedule property to the knowledge of the plaintiff

and the latter acquiesced to such a hostile

exercise of the right and allowed the defendant to

remain in continuous possession and enjoyment of

the property in assertion of that hostile title during

the entire statutory period of 12 years without any

let and hindrance and the plaintiff merely stood

thereby.”

32. In the decision reported in Karbalai Begum

v. Mohammed Sayeed (AIR 1981 SC 77) it was held as

follows:

“It is well settled that mere non-participation

in the rent and profits of the land of a co-sharer

does not amount to an ouster so as to give title by

adverse possession to the other co-sharer in

possession. Indeed even if this fact is admitted,

then the legal position would be that the co-

sharers in possession would become constructive

trustees on behalf of the co-sharer who is not in

S.A. 136/1994. 36

possession and the right of such co-sharer would

be deemed to be protected by the trustees.”

33. Now one may refer to the decisions cited by

the learned counsel for the respondents. In the decision

reported in Chand Bibi v. Lal Mohamed (1918 Vol.48 I.C.

692), it was held as follows:

“That the possession of the brother was

adverse to the plaintiff, even though it was not

shown that there was any demand made by the

plaintiff which was refused by the brother.”

34. In the decision reported in Siteswar Roy v.

Tepua Barman (AIR 1926 Calcutta 589) the facts showed

that for 30 years the other co-sharers did not assert any

manner of right over the suit property. In that context it was

held as follows:

“That they cannot be allowed to contend

that the co sharers-defendants were in possession

on behalf of the plaintiffs.”

35. In the decision reported in Ibramsa v. Sk.

Meerasa (AIR 1972 Madras 467) a distinction was drawn

S.A. 136/1994. 37

between adverse possession as between strangers and co-

owners. In that decision it was held as follows:

“There is a distinction between adverse

possession as between strangers and ouster and

exclusion of co-owners. In the case of adverse

possession as against strangers, it is sufficient

that adverse possession is overt and without any

attempt at concealment. It is not necessary that

adverse possession should be brought home to

the knowledge of the owner. When the adverse

possession is open, visible and notorious, if the

owner remains ignorant and indifferent he cannot

complain. In the case of ouster of a co-owner the

position is different. To constitute ouster law

requires something than mere exclusive

possession and exclusive receipt of income.

There must also be an ouster a hostile, open

denial and an open repudiation of that co-owner;s

right to the latter’s knowledge. But this does not

mean that the co-owner who has been ousted our

excluded should be expressly informed as such by

the other co-owner. If other circumstances concur

the courts can legitimately infer from exclusive

possession for a considerable length of time, that

S.A. 136/1994. 38

the other co-owner has been excluded to his

knowledge. The theory of lost grant is applicable

to support long continued possession for

considerable length of time. If the co-owner does

not assert his right for a considerable length of

time, the inactive co-owner must take the

consequences for long delay in bringing a suit to

establish his right, which delay has prejudiced the

other side and occasioned loss of evidence by

lapse of time.”

36. In the decision reported in P. Lakshmi

Reddy v. L. Lakshmi Reddy (AIR 1957 SC 314) it was held

as follows:

“But it is well settled that in order to establish

adverse possession of one-co-heir as against

another it is not enough to show that one out of

them is in sole possession and enjoyment of the

profits, of the properties. Ouster of the non-

possessing co-heir by the co-heir in possession

who claims his possession to be adverse, should

be made out. The possession of one co-heir is

considered, in law, as possession of all the co-

heirs. When one co-heir is found to be in

possession of the properties, it is presumed to be

S.A. 136/1994. 39

one the basis of joint title. The co-heir in

possession cannot render his possession adverse

to the other co-heir, not in possession, merely by

any secret hostile animus on his own part in

derogation of the other co-heirs title. It is a

settled rule of law that as between co-heirs thee

must be evidence of open assertion of hostile title,

coupled with exclusive possession and enjoyment

by one of them to the knowledge of the other so

as to constitute ouster.

The burden of making out ouster is on

the person claiming to displace the lawful title of a

co-heir by his adverse possession.

A Receiver is an officer of Court and is

not a particular agent of any party to the suit,

notwithstanding that in law his possession is

ultimately treated as possession of the successful

party on the termination of the suit. To treat such

Receiver as plaintiff’s agent for the purpose of

initiating adverse possession by the plaintiff would

be to impute wrong doing totheCourt and its

officers. The doctrine of Receiver’s possession

being that of the successful party cannot be

pushed to the extent of enabling a person who

was initially out of possession to claim the tacking

S.A. 136/1994. 40

on of Receiver’s possession to his subsequent

adverse possession.”

37. In the decision in Kunhamina Umma v.

Special Tahsildar (AIR 1977 Kerala 41) it was held as

follows:

“The principle that the sole possession and

enjoyment of the profits of the property will not

constitute ouster as regards the other co-owners

can hardly apply where possession has continued

for a considerable period of time exclusively with

one co-owner and prima facie to the exclusion of

other or others.

If the one co-owner takes possession and

continues in possession for a long time enjoying

the income of the property without sharing it with

other co-owner it is a strong circumstance

indicative of, or from which an inference can be

drawn, that there was ouster of the co-owners not

in possession; and if other circumstances also

exist in support of this, courts will be justified in

inferring ouster or exclusion.”

38. It is unnecessary to refer to all the decisions

cited by the learned counsel for the respondents.

S.A. 136/1994. 41

39. The principle is very clear. Normally, the

courts are very shy to accept the claim of adverse

possession by one co-owner against another co-owner. A

high degree of proof is required regarding ouster of other co-

owners. Merely because there is no participation of

management or the sharing of income by itself are not

sufficient to constitute ouster. There must be evidence of

clear indication on the part of the co-owner in possession

asserting his title and holding the property adverse to the

interest of the other co-owners and the other co-owners

remain passive.

40. Keeping the above principles in mind, an

attempt shall now be made to see whether the plea of

adverse possession and limitation in the case on hand is

established.

41. Ext. A1 is the document by which the first

plaintiff obtained the jenm right over the property. Relevant

recital reads as follows:

S.A. 136/1994. 42

“……..

……..”

42. According to learned counsel for the

appellant, the word (in succession) indicates

that the acquisition made was for and on behalf of the co-

owners. It is not possible to say so. The word

only shows continuity of possession. That is clear from the

subsequent words used in the recital. On a reading of the

document as a whole it would be very evident that the

claim was that the property was outstanding with the first

plaintiff and late Kadir Pillai. This clearly shows that after

the death of Kunji Marakkar, the first plaintiff and late Kadir

S.A. 136/1994. 43

Pillai had asserted their exclusive right, possession and

enjoyment over the suit properties. Next is the suit by Abdul

Rahiman regarding item No.2 to the plaint. There, late Kadir

Pillai and defendants 1 and 2 in the present case were made

as defendants. It is true that Kadir Pillai said in the written

statement that possession regarding item No.2 was as

agreed to by all the sharers. But then one has to notice the

suit filed by Muhammed, the son of Kunju Marakkar through

his second wife, which was a suit for partition. It is here that

Exts.B2 and B3 assumes significance. They are the written

statements of the first plaintiff and late Kadir Pillai. In the

said suit all the legal heirs of Kunju Marakkar were on the

party array, but except defendants 1 and 2, others chose to

remain ex-parte. In that suit, the written statement filed by

Kadir Pillai and the first plaintiff in no uncertain terms

declared that they were in possession of the property

involved in the suit to the exclusion of all others. This is

followed by the mutual release of rights by late Kadir Pillai

and the first plaintiff.

S.A. 136/1994. 44

43. One may now have a perusal of the release

obtained by the first plaintiff. He now asserts that all the

legal heirs of Kunju Marakkar entitled to the suit properties.

In respect of 69 = cents he was clever enough to get release

deed executed by late Kadir Pillai and then stealthily

obtained release deeds from other co-sharers. Exts.A5, A6,

A7, and A8 are termed as Ozhimuri (release deeds). A

reading of those documents will show that there was no

particular assertion of rights by those assignors and they

only say that their nominal interest over the properties were

being released in favour of the first plaintiff. If as a matter

of fact those co-sharers were asserting their rights, the word

‘nominal’ would not have been used. If they know that they

had definite rights over the suit property and if they were

asserting their rights, they would have taken care in so

many words the actual share and right that were being

released.

44. It is true that in Ext.A5 document, the first

plaintiff was clever enough to mention Kunju Marakkar’s

S.A. 136/1994. 45

(legal heirs of Kunju Marakkar). That too was

certainly with the oblique motive. There is absolutely

nothing on record to show that any of the legal heirs of

Kunju Marakkar except the first plaintiff had ever asserted

any rights over the suit properties. It is also significant to

note that none of them have come forward to give evidence

in the case. The first plaintiff was careful enough to include

the recital in the document executed between him and Kadir

Pillai that after the death of Kunju Marakkar they held the

properties to the exclusion of all other co-owners and after

doing so, he then obtained release deed from other co-

sharers.

45. There is nothing to show that after the release

deed in his favour, any of the co-sharers had ever asserted

any right over the portion of the property held by Kadir

Pillai. As per Ext.B1, late Kadir Pillai transferred 49 cents to

his wife. They put up a building therein and have been

residing in the property for the last 25 years. There can be

S.A. 136/1994. 46

no doubt that Kadir Pillai was asserting rights in derogation

or the rights of the other co-owners.

46. As rightly pointed out by the learned counsel

appearing for the respondents Sri. Jayasurya it is not

necessary to resort to belligerent acts against other co-

owners to assert hostile possession. If one co-owner

exclusively possesses the properties and enjoys it for many

years, and there is no evidence of sharing of profits or

income and there is no conduct from the other side of any

indication or assertion of their rights, the necessary animus

can be presumed and the possession becomes adverse.

This principle is followed in some of the decisions cited by

the learned counsel for the respondents. It is true that the

burden is on the person who asserts adverse possession and

limitation. More so, in the case of a co-owner. But the facts

revealed in this case would show that right from the day of

execution of Ext. A1, that is 28.6.1957, at any rate from the

day on which late Kadir Pillai and the first plaintiff filed

written statements in O.S. 513 of 1964 they had declared

S.A. 136/1994. 47

that the suit properties exclusively belonged to them. It is

evident that the attempt on the part of the first plaintiff is to

divest defendants 7 to 13 of the properties that late Kadir

Pillai possessed and enjoyed. It is significant to notice that

Kadir Pillai died in 1980 and the suit is filed in 1981. One

cannot forget to notice that Kunju Marakkar died in 1949 and

the suit had been brought 32 years thereafter. One may

notice that all the other co-sharers except the first plaintiff

and late Kadir Pillai had not asserted any manner of right

over the suit properties. It is very clear that the first plaintiff

was waiting for Kadir Pillai to leave the world to institute the

suit. It is unfortunate that the first plaintiff’s attempt is to

deprive the widow and children of Kadir Pillai of their

properties. This is fortified by the fact that none of the legal

heirs of Kunju Marakkar had ever shown any interest in the

suit properties or at any point of time shared the income

from the properties. There is also nothing to show that they

had asserted any manner of right over the suit properties.

In the suit also, at the risk of repetition, they have not come

S.A. 136/1994. 48

forward to give evidence. In the suit, the first plaintiff who

had already acquired 69 = cents is now trying to deprive the

legal heirs of Kadir Pillai of the properties, which legitimately

belong to them.

47. Further, the conduct of the first plaintiff and

the other plaintiffs are such that they had at no point of time

asserted any manner of right over the suit properties.

Passive conduct on the part of the other legal heirs, if Kadir

Pillai treated the properties as his own, it cannot be found

fault with. The silence on the part of the other co-sharers

constituted a position which made Kadir Pillai to believe that

they are not asserting any manner of right over the suit

properties. Kadir Pillai and his legal heirs are entitled to

treat the silence or inaction on the part of other co-sharers

leading to the belief that they were claiming no right over

the suit properties. Where a person having title, right or

claim to the properties perceives that another person is

innocently and in ignorance, conducting himself with

reference to the property in a manner inconsistent with such

S.A. 136/1994. 49

title, right or claim, it is the duty of the former to undeceive

the other party forthwith; if he omits to do so, and if all the

other conditions of a valid estoppel are satisfied, he is

precluded from exercising or asserting his right or title or

claim as against such other party on any subsequent

occasion.

48. It is after 32 long years that the suit has been

brought. From 1949 onwards it appears that the first

plaintiff and late Kadir Pillai alone were enjoying the

properties and there is nothing to indicate that there is any

sharing of income or profits from the properties. All this

while the other legal heirs stood by and watched. Merely

because unlike in the case of first plaintiff, late Kadir Pillai

did not take release deeds from other shares does not mean

that the other co-sharers had any manner of rights over the

properties. The entire evidence will have to be appreciated

keeping in mind the circumstances and the conduct of the

parties. Equitable principle may have to be applied. If strict

letter of law leads to gross injustice, the courts standing

S.A. 136/1994. 50

within the frontiers of law are competent to mould the reliefs

so as to redress the grievances of the really aggrieved

person. Viewed from this angle, the findings of the lower

appellate courts are fully justified. The lower appellate court

was correct in holding that the properties belonged to late

Kadir Pillai exclusively. The result is that this appeal is

without merits and it is liable to be dismissed. I do so.

However, there will be no order as to costs.

P. BHAVADASAN,
JUDGE
sb.