High Court Kerala High Court

Vijayamohanan.P vs Surendran on 2 November, 2010

Kerala High Court
Vijayamohanan.P vs Surendran on 2 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP(C).No. 530 of 2010(O)



1. VIJAYAMOHANAN.P.
                      ...  Petitioner

                        Vs

1. SURENDRAN
                       ...       Respondent

                For Petitioner  :SRI.S.MOHAMMED AL RAFI

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :02/11/2010

 O R D E R
                    THOMAS P.JOSEPH, J.
            ====================================
                      O.P(C) No.530 of 2010
            ====================================
         Dated this the 02nd    day of November,   2010


                         J U D G M E N T

Plaintiff in O.S. No.235 of 2009 of the court of learned Sub

Judge, Neyyattinkara is the petitioner before me aggrieved by the

dismissal of I.A. No.1638 of 2009 for an order of temporary

injunction which is confirmed by the learned Additional District

Judge-II, Thiruvananthapuram in C.M.A. No.31 of 2010. The suit

concerns 20 cents and a building thereon described as plaint B

schedule and said to be forming part of plaint A schedule – 40

cents. It is the case of petitioner that he had undivided half share

in plaint A schedule as per document No.2622 of 1995. Petitioner

borrowed certain amount from the respondent who is a money

lender and as security for repayment of the said amount

transferred his undivided half share in plaint A schedule to the

respondent as per document No.1917 of 2006. But petitioner

continued to be in possession and enjoyment of the property. He

completed construction of the building in the property with the

loan availed by him from the Uco Bank. While so respondent told

that there is some mis-description in the schedule of document

O.P(C) No.530 of 2010
-: 2 :-

No.1917 of 2006 and requested petitioner to correct the same.

Accordingly Ext.A8, correction deed was executed which, later,

petitioner learnt, was concerning plaint B schedule and the

building thereon. Petitioner, claiming that he is in possession of

plaint B schedule property as well sued respondent for a

declaration that Ext.A8, correction deed is null and void and for

prohibitory injunction against respondent inducting strangers or

tenants into plaint B schedule property and building and for other

reliefs. Respondent contended that he purchased plaint B

schedule property as per document No.1917 of 2006 and that the

mis-description in the schedule of that document was corrected

as per Ext.A8, which was voluntarily executed by petitioner. He

denied that transaction was merely as a security for the loan. In

respect of claim of possession both sides raised respective

contentions and adduced evidence which includes possession

certificates in favour of both. In the meantime a brother of

petitioner filed another suit against petitioner and respondent

seeking certain reliefs. Learned Sub Judge based on the evidence

on record found that claim of petitioner that he is in possession of

the suit property cannot prima facie be accepted and dismissed

I.A. No.1638 of 2009. That has been confirmed by the learned

O.P(C) No.530 of 2010
-: 3 :-

Additional District Judge. It is contended by learned counsel that

on the evidence on record finding entered by the courts below are

erroneous.

2. I have gone through the orders under challenge and

as I stated, both sides produced some evidence in support of

their respective claim of possession. It is not disputed that

Exts.A2 and A8 as it now stand concern plaint B schedule as if

right, title, interest and possession of petitioner in that property

was transferred to the respondent. It requires evidence to decide

whether Ext.A2 was executed only as a security and Ext.A8 was

got executed by the respondent in the manner contended by

petitioner. Both sides also produced receipts for payment of

revenue for the land and tax for the building, not to say about the

possession certificates in their favour. After consideration of the

documentary evidence courts below found that prima facie case

of petitioner cannot be accepted. That is a finding based on the

available materials on record which cannot be said to be perverse.

Nor could it be said that courts below have acted exceeding their

jurisdiction. I therefore find no reason to interfere with the

impugned orders in exercise of the supervisory power under

Article 227 of the Constitution of India.

O.P(C) No.530 of 2010
-: 4 :-

3. Learned counsel for petitioner submitted that learned

Sub Judge has made certain observations against bona fides of

petitioner and his conduct. Learned counsel also requests that

learned Sub Judge may be directed to dispose of the suit

untrammelled by any observations in the impugned

order/judgment. I direct the learned Sub Judge to dispose of the

suit on its merit untrammelled by the observations/findings

contained in the impugned order/judgment or in this judgment.

With the above observation this Original Petition is

dismissed.

THOMAS P. JOSEPH, JUDGE.

vsv