Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 1, Cited by 0]

Kerala High Court

K Hamsa vs (Respondents /Defendants) on 26 February, 2020

Author: Sathish Ninan

Bench: Sathish Ninan

 

IN THE HIGH COURT OF KERALA AT ERNAKULAM
PRESENT
THE HONOURABLE MR. JUSTICE SATHISH NINAN
WEDNESDAY, THE 26TH DAY OF FEBRUARY 2020 / 7TH PHALGUNA, 1941
RSA.No.621 OF 2015

AGAINST THE JUDGMENT IN AS 10/2010 DATED 31-08-2011 OF SUB COURT,
MANJERI

AGAINST THE JUDGMENT IN OS 338/1989 DATED 30-11-2000 OF MUNSIFF
COURT, PARAPPANANGADI

APPELLANTS: (APPELLANT/PLAINTIFFS) :

1 K HAMSA
SON OF ASSAN KOYA,
MALAYIL KOZHIYIL HOUSE,
KOLAKKATU CHALI P.O.,
CHELAMBRA (VIA),
TIRURANGADI TALUK,
MALAPPURAM DISTRICT.

2 S.KOYA
SON OF ASSAN KOYA,
MALAYIL KOZHIYIL HOUSE,
KOLAKKATU CHALI P.O.,
CHELAMBRA (VIA),
TIRURANGADI TALUK,
MALAPPURAM DISTRICT.

3 K.BIYYATHU
WIFE OF LATE ATHANALI,
CHELE CHERAMBATH HOUSE,
KODOOR, CHELAMBRA P.O.,
TIRURANGADI TALUK,
MALAPPURAM DISTRICT.

4 K.AMINA
WIFE OF LATE MARAKKAR,
KALLOLI HOUSE, PULIKKAL P.O.,
KONDOTTY (VIA), ERNAD TALUK,
MALAPPURAM DISTRICT.

BY ADVS.
SRI.R.RAJESH KORMATH
SRI.T.SETHUMADHAVAN (SR. )

 
 

RSA.No.621 OF 2015

RESPONDENTS :

1

(RESPONDENTS /DEFENDANTS) :

THAYANCHERI BEERAN
SON OF THAYANCHERI MUHAMMED,
KANARAYIL HOUSE,

KOLAKKATU CHALI P.O.,
CHELAMBRA (VIA),

TIRURANGADI TALUK,
MALAPPURAM DISTRICT-673 634.

T.ASSAN

SON OF THAYANCHERI MUHAMMED,
KANARAYIL HOUSE,

KOLAKKATU CHALI P.O.,

CHELAMBRA (VIA), TIRURANGADI TALUK,
MALAPPURAM DISTRICT-673 634.

T.KADEESSA

DAUGHTER OF THAYANCHERI MUHAMMED,
KANARAYIL HOUSE,

KOLAKKATU CHALI P.O.,

CHELAMBRA (VIA),

TIRURANGADI TALUK,

MALAPPURAM DISTRICT-673 634.

K. MUHAMMAD
SON OF ASSAN KOYA,

MALAYIL KOZHIYIL HOUSE,
KOLAKKATU CHALI P.O.,
CHELAMBRA (VIA),

TIRURANGADI TALUK,
MALAPPURAM DISTRICT-673 634.

K.ALI,
SON OF ASSAN KOYA,

MALAYIL KOZHIYIL HOUSE,
KOLAKKATU CHALI P.O.,
CHELAMBRA (VIA) ,

TIRURANGADI TALUK,
MALAPPURAM DISTRICT-673 634.

BY ADVS. SRI.N.D.JOSEPH ANTONY
SRI.P.B.PRADEEP

SRI.HARISH R. MENON
SRI.K.T.SHYAMKUMAR

THIS REGULAR SECOND APPEAL HAVING BEEN FINALLY HEARD ON
26.02.2020, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
 

 

RSA.No.621 OF 2015

 

Jw

JUDGMENT

Dated this the 26th day of February 2020 Pending the Second Appeal, parties have settled their disputes amicably. The terms of settlement are enumerated in |.A.No.1/2020. The decree and judgment of the courts below will stand set aside. A modified decree is passed in terms of the compromise. |.A.No.1/2020 along with the terms of settlement and the plan appended thereto, will form part of the judgment.

Sd/-

SATHISH NINAN d1k/26.02.2020 JUDGE BW" <P IN THE HIGH COURT OF KERALA AT ERNAKULAM v L.A.No. \ of 2020 in ON R.S.A. No. 621 of 2015 Presented on :/0°.01.2020 K. Hamsa and others : Petitioners [Appellants in the R.S.A.] Thayancheri Beeran and others : Respondents [Respondents in the R.S.A.]

-- fs PETITION FILED UNDER ORDER XXIII RULE 3 OF THE CODE OF . CIVIL PROCEDURE L € (K/845/93) RAJESH R. KORMATH (R-54 Counsel for the Petitioners 7 (K/145/99) HARISH R. MENON (H-111) Vv Counsel for Respondents 1 to 3 0

--

Vv \ IN THE HIGH COURT OF KERALA AT ERNAKULAM

1.A.No. | of 2020 in R.S.A. No. 621 of 2015 Petitioners : [Appellants in the R.S.A.]

1. K.Hamsa, Son of Assan Koya, Malayil Kozhiyil House, Presently Calicut University (P.O.), Chelambra (via), Tirurangadi Taluk, Malappuram District.

K.Koya, Son of Assan Koya, Malayil Kozhiyil House, Presently Calicut University (P.O.), Chelambra (via), Tirurangadi Taluk, Malappuram District.

K.Biyyathu, Wife of late Athanali, Chele Cherambath House, Kodoor, Chelambra (via), Tirurangadi Taluk, Malappuram District.

K.Amina, Wife of late Marakkar, Kalloli House, Pulikkal (P.O.), Kondotty (via), Ernad Taluk, Malappuram District.

Vs. Respondents : [Respondents in the R.S.A ]

1. Thayancheri Beeran, Son of Thayancheri Muhammed, Kanarayil House, Presently Calicut University (P.O.), Chelambra (via), Tirurangadi Taluk, Malappuram District.

1A nOsn QD. a --

G AID So orsleocd 2h Bee (e-~ Blsrag sf mead Hy yt hw

- COS) 7 2

2. T.Assan, Son of Thayancheri Muhammed, Kalath House, Presently Calicut University (P.O.}, Chelambra (via), Tirurangadi Taluk, Malappuram District.

3. T.Kadeesa, Daughter of Thayancheri Muhammed, Kanarayil House, Presently Calicut University (P.O.), Chelambra (via), Tirurangadi Taluk, Malappuram District.

4. K.Muhammad, Son of Assan Koya, Malayil Kozhiyil House, Presently Calicut University (P.O.), Chelambra (via), Tirurangadi Taluk, Malappuram District.

5. K.Ahi, Son of Assan Koya, Malayil Kozhiyil House, Presently Calicut University (P.O.), Chelambra (via), Tirurangadi Taluk, Malappuram District.

PETITION FILED UNDER ORDER XXIII RULE 3 OF THE CODE OF CIVIL PROCEDURE The above Regular Second Appeal is filed impugning the judgment and decree in A.S.No. 10 of 2010 on the file of the Court of the Subordinate Judge of Manjeri, which arose out of the judgment and decree in O.S.No. 338 of 1989 on the file of the Court of the Munsiff of Parappanangadi. The suit was filed by Assan Koya, the predecessor-in- interest of the petitioners and respondents 4 and 5 against respondents- 1 to 3 and since deceased T.Mariyumma, the suit being one for declaration of title and injunction with respect to the plaint schedule-

Properties. On the death of Assan Koya, the petitioners and 34 \s 61' eDow Qe P39 DG a ayel p--- PoP OTe tie AK OEY -- Grrgyed WK AD be oI 2 respondents-4 and 5 were impleaded in the suit, being legal- representatives of Assan Koya, as supplemental plaintiffs 2 to 6 and supplemental defendants 5 and 6 respectively.

The petitioners, inter-alia, contended that plaint A schedule- property is part of plaint B schedule property and that by virtue of Exhibit-A2-kanam assignment deed and Exhibit-Al-purchase certificate in favour of Assan Koya, the petitioners have title and possession over plaint schedule properties.

Respondents 1 to 3, inter-alia, contended that 1 acre and 60 cents of property in re-survey number 589/1 is outstanding on tenancy rights with respondents 1 to 3, which they obtained from the landlord-

Manazhi-lilam.

The dispute in the suit is confined to plaint A schedule property having an extent of 1 acre and 60 cents. The trial Court dismissed the suit holding that the plaintiffs have failed in identifying the plaint- schedule properties on the basis of the title deed relied on by the plaintiffs and hence the plaintiffs have not succeeded in proving title to the plaint schedule properties and on the ground that the plaintiffs have no real cause of action. The appeal filed by the petitioners impugning the said judgment and decree of the trial-Court as A.S.No. 10 of 2010 on the file of the Court of the Subordinate-Judge of Manjeri was also dismissed by the judgment and decree impugned in the above Regular-

wlan a a CasD WY | a "OPO fos eens) bese AY pe ALY 09 g) om Ze Second Appeal, for the reason that plaint A schedule property is not identified and that the suit is hit by res-judicata.

It is submitted that during the pendency of the above Regular-

Second Appeal, the parties to the above Regular Second Appeal have amicably settled their disputes and are filing this compromise petition.

The terms of the compromise are set out as hereunder :

(i)
(ii)
(iii)
(iv) A plan of plaint A schedule property and plaint B schedule-

property is appended to this compromise petition and the said plan shall form part of the decree.

Plaint B schedule property having an extent of 5 acres and 3-cents is shown as plot 'ABCDEFGHIJKLMNOPQRSTUVWX YZA1B1C1D1E1F1G1H1I1J1K1L1M1N101P1Q1RI1A' in the plan.

Plaint A schedule property having an extent of 1 acre and 60-cents is shown as plot 'M1N1S1T1U1ORSTUVWXYZAI1BIC1 D1E1F1G1H1iI1J1K1L1M1' in the plan.

The petitioners and respondents admit that 5 acres and 3- cents shown as plot 'ABCDEFGHIJKLMNOPQRSTUVWXYZAI1B1 C1D1E1F1G1H111J1K1L1M1N101P1Q1RI1A' in the plan is taken in by the kanam assignment deed dated 7.6.1972 which is Document No.1406 of 1972 of Sub Registrar's Office, Tirurangadi and the purchase certificate dated 31.10.1977 of Land Tribunal, Kondotty in favour of Assan Koya.

Petitioners and respondents 4 and 5, _ the legal-

representatives of Assan Koya, relinquish their entire rights over O09 er 2B ao), Shams) Gy Gogad BAY Be OA no 2.

plot 'RSTUVWV1W1X1Y1Z1A2B2C2D2E2G2R' shown in the plan having an extent of 73.12 cents and plot 'D1E1F1G1H11I1B1C1D1' shown in the plan having an extent of 17.60 cents in favour of respondents 1 to 3. Petitioners and respondents 4 and 5 shall not hereafter have any right or claim over the said plots and respondents 1 to 3 shall have exclusive right and title over the said plots in terms of this compromise.

(vi) Respondents 1 to 3 does not have any right or claim over the plot 'RG2E2F2N1S1T1U1QR' shown in the plan having an extent of 60.48 cents. Petitioners 2, 3, 4 and respondents 4 and 5 hereby relinquish their entire rights over the plot- 'RG2E2F2N1S1T1U1QR' in favour of the first-petitioner, as agreed upon between them. Petitioners 2, 3, 4 and respondents 4 and 5 shall not have any right or claim over the said plot hereafter. First-petitioner shall have exclusive right and title over the said plot in terms of this compromise.

(vii) The portion delineated as 'A1B1I11J1K1L1M1N1F2E2D2 C2B2A2Z1A1' having an extent of 7.50-cents is the panchayath- road and the portion delineated as 'KYZA1Z1Y1X1W1V1X' having an extent of 1.30 cents is the 4 feet wide way leading to the said panchayath road.

(vii) Petitioners and respondents agree that terms of this compromise shall form part of the decree in the above Regular-

Second Appeal.

It is therefore prayed that this Honourable Court may be pleased to allow the Regular Second Appeal, set aside the judgment and decree dated 31.8.2011 in A.S.No. 10 of 2010 on the file of the Court of the Subordinate Judge of Manjeri and decree O.S.No. 338 of 1989 on the file 2 oy

0) PieQvgr gp ( I> 2 S (GB way of ie-- aka oA} 3)-@) \ eb ol ay of the Court of the Munsiff of Parappanangadi, and pass a decree in terms of this compromise.

1st Petitioner: 2 -eouay, A 24 Petitioner: COX ¥ DAG 34 Petitioner: OM) gM i) 4th Petitioner; 8D Qi jr --b Signed by the petitioners before me, in my presence on this the 2 St : 35 day of December, 2019.

¢ vA No; «K/417/01 03 "esiaey ee acon 8 Rajesh R. Kormath mob: 9447418389» Pr:

Counsel for the Petitioners 1st Respondent : ori)a ? of a 2d Respondent : Bamgdt yy 3" Respondent: 3y & ay, i 4th Respondent : Zs LP Gag. _ | Yo a 5th Respondent : A Lt Jn Signed by respondents 1 to 3 before me, in my presence on this the3\*Gay of December, 2019.
HARISH R. MENON Advocate (K/245/99) ' aanghtMar & MENON Leb yew + Opp. Link M "
Olt mene p anor Flats a Ck y Station Cross Road Ernakulam, Kochi - 682 018 Advocate \<\ V4 Ph:0484-2390315, Mob:9447132149 Signed by respondents 4 and 5 before me, in my prese on this the 21 hay of December, 2019.
be SH. M.C-
» A EE VOCATE 01 c Roll Not we 676 303 t= clans Para paeai8G. Pri 0494-2480043 W) Mobs Harish R.Menon \ Counsel for Respondents Ito 3 G3 HARISH R. MENON Qe Ye Rredene Advocate (K/245/99) Axed P. & Q-4 UMAR & MENON umel sr Ho Ga 42/1934, Opp. Link Manor Flats co WAST e- z Old Railway Station Cross Road \A-AG , Ernakulam, Kochi - 682 018 Ph:0484-239031 5, Mob:9447132140 District : MALAPPURAM Taluk : TIRURANGADI Village : CHELAMBRA Block No 22 Survey No 245 Area : SAcre 03 Cent INDEX lL ABCDEFGHIJKLMNOPQRSTUVWXYZAIBICIDIEIFIGI HI He Ji Ki L1MI1N1O1P1QI RIA =5Acreand 03 Cents :Total Extent in that Survey No.
2. MINISLTIUIQRSTUVWXYZAIBICI D1 El F1 G1 HIM Ji K1L1 MI = 1 Acre 60 Cents : Total Disputed Area.
3. RSTUVWVIWI1XI YI Z1 A2 B2 C2 D2 E2G2R = 73.12 Cents. : Plot For BEERAN. a
4. DIELFIG! HIT BI CID! = 17.60 Cents. : Plot For BEERAN, |__| : S$. RG2E2F2ZNISITIUIQR = 60.48 Cents. : Plot For HAMZA. {_ __|
6. AI BLIL Ji Ki Li MINI F2 E2 D2 C2 B2 A2Z1 Al= 7.50 Cents : Panchayath Road. i 7 XYZALZILYIXLWIVIX = 1.50 Cents 24 Feet width Way t hy \ y 8 coin Yoo Qo: wood | / . o & - Lo 23 ;

ur + £62 Ce a ig 3 | AR sg : i | 7 Ss Biren | | | 5 "o> 992. ; : gee Bal Ko Fone y _- ape . 3.4 L, Ss q brs : 2 7 m | | 4 ag ae a Sa a re 2, "| West South Scale : Iom= 8.26 metre Bae } Ramesh | | I Sy, | & O85 A East