High Court Kerala High Court

Vella vs Pushpa on 1 December, 2008

Kerala High Court
Vella vs Pushpa on 1 December, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RSA.No. 1008 of 2008()


1. VELLA , AGED 69 YEARS, S/O. CHAMI,
                      ...  Petitioner
2. PARU, AGED 64 YEARS, W/O. VELLA,
3. CHAMUKUTTAN, AGED 39 YEARS,
4. SUNDARAN, AGED 28 YEARS,

                        Vs



1. PUSHPA, AGED 25 YEARS, W/O. LATE
                       ...       Respondent

2. RESHMA, AGED 5 YEARS, (MINOR),

                For Petitioner  :SRI.K.ANAND

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :01/12/2008

 O R D E R
                       V. RAMKUMAR, J.
                   = = = = = = = = = = = = =
                     R.S.A.No.1008 of 2008
                  = = = = = = = = = = = = = =
             Dated this the 1st day of December, 2008

                           JUDGMENT

Defendants 1 to 4 in O.S.No.302 of 2003 on the file of the

Munsiff’s Court, Alathur are the appellants in this second appeal.

The said suit instituted by respondents 1 and 2 herein was one

for partition and separate possession of the plaintiff’s share over

three items of immovable property described as A,B and C

schedules. The present dispute pertains only to the plaint A

schedule Property having an extent of 6 cents comprised in

Survey No.189/5 of Kottayi village.

2. It may be useful to have an idea regarding the

genealogy of the parties. The 1st defendant Vella examined as

DW1 is the son of one Chamy who died in the year 1975. The 2nd

defendant is the wife of the 1st defendant. One Rajan who died

on 8.4.2002 and defendants 3 and 4 are the sons of the 1st

defendant. The 1st plaintiff examined as PW1 is the widow of the

said Rajan and the 2nd plaintiff is their son. While according to

the plaintiffs the plaint A Schedule property was an ancestral

R.S.A.No.1008 of 2008
2

property of the 1st defendant, the appellants contended that the

plaint A schedule property was the self acquisition of Chamy as

per a registered document of the year 1971 and that on the

death of Chamy in the year 1975 the property had devolved upon

the 1st defendant and his brothers, that they divided the

properties as per a partition deed and subsequently the 1st

defendant’s brothers executed Ext.B1 release deed dated 21.5.95

releasing their rights over the property in favour of the 1st

defendant.

3. The learned Munsiff after trial as per judgment dated

31.7.04 passed a preliminary decree for partition declaring the

plaintiff’s 1/4th share over the plaint schedule properties. It was

held that apart from the fact that the property dealt with under

Ext.B1 was 7 cents comprised in Re-survey No.183/4 whereas

plaint A Schedule property is 6 cents comprised in Re-survey

No.184/5, the lower court also held that the non-production of

the document of the year 1971 referred to in Ext.B1 release deed

was fatal to the defence contention that the suit property was a

self acquisition of the said Chamy. On appeal preferred by the

defendants, the lower appellate court concurred with the

R.S.A.No.1008 of 2008
3

findings of the trial court. Evenafter the observation by the trial

court that the defendants did not produce the document of the

year 1971 to substantiate their case that the property was the

self acquisition by Chamy, they did not produce the said

document even before the lower court. Hence the conclusion

reached by the courts below cannot be faulted with.

I do not find any good ground to interfere with the orders

passed by the courts below. No question of law, much less any

substantial question of law arises for consideration in this second

appeal. The questions of law formulated in the memorandum of

appeal also do not arise for consideration in this second appeal

which is accordingly dismissed in limine.

Dated this the 1st day of December, 2008.

V. RAMKUMAR, JUDGE

sj