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 2, Cited by 13]

Supreme Court of India

M.S.Jagadambal vs Southern Indian Education Trust & Ors on 2 November, 1987

Equivalent citations: 1988 AIR 103, 1988 SCR (1) 722, AIR 1988 SUPREME COURT 103, (1987) 4 JT 484 (SC), 1988 22 REPORTS 147, 1988 SCC (SUPP) 144, 1997 ALL CJ 1 318, 1988 (1) UJ (SC) 86, 1987 5 JT 484, (1988) 1 LANDLR 462, (1988) 1 SCJ 342

Author: K.J. Shetty

Bench: K.J. Shetty, B.C. Ray

           PETITIONER:
M.S.JAGADAMBAL

	Vs.

RESPONDENT:
SOUTHERN INDIAN EDUCATION TRUST & ORS

DATE OF JUDGMENT02/11/1987

BENCH:
SHETTY, K.J. (J)
BENCH:
SHETTY, K.J. (J)
RAY, B.C. (J)

CITATION:
 1988 AIR  103		  1988 SCR  (1) 722
 1988 SCC  Supl.  144	  JT 1987 (4)	484
 1987 SCALE  (2)925


ACT:
     Civil Procedure  Code, 1908:  Sections 96-100-Suit	 for
possession  of	 property-Possession  continues	 with  title
holder until defendant acquires title by adverse possession-
Court in  appeal does  not reverse finding of fact rested or
proper appreciation of evidence.



HEADNOTE:
%
     The appellant's  Husband purchased the lands in dispute
under Ex.  P2 wherein  it was  recited that the property was
not fetching  any income,  that irrigation from the tank had
failed, and  that as  the property  was a pit which required
Rs.2,000 for  filling it was sold for meeting certain family
expenses.
     The  appellant,   after  the   death  of  her  husband,
instituted a  suit in  High Court  for recovery	 of the land
purchased by  her husband  and for  mesne profits  and other
connected  reliefs,   alleging	that  the  property  was  in
possession and	enjoyment of  her husband  during  his	life
time, and  subsequently in her possession and enjoyment, and
that the  neighbouring land owner, i.e. respondent No. 1 had
trespassed and	encroached upon	 the  suit  property  taking
advantage of her helpless condition as a widow. The suit was
resisted by  the respondents  contending that  the appellant
had no title to the suit property and the suit was barred by
time. The  respondents denied  trespass or  encroachment and
set up	title in  themselves, contending  that the appellant
was not	 in possession	at any	time within  12	 years	next
before the suit.
     A Single  Judge of	 the  High  Court,  found  that	 the
appellant's husband, during his life time, and the appellant
after  her  husband's  death  had  been	 in  possession	 and
enjoyment of  the suit	property and  held the	title in her
favour. He also held that the respondent trespassed the suit
property after	measurement and	 demarcation of	 the land by
the  Tahsildar	 in  Jan/Feb,	1984,  and,  therefore,	 the
appellant was  in possession  within 12	 years prior  to the
date of filing the suit. The suit was accordingly decreed.
     Aggrieved by  the judgment,  the respondents  filed  an
appeal before  the Division Bench which, while affirming the
appellant's title to
723
the property,  held that  the appellant	 had  satisfactorily
established title  to the  suit property. On the question of
possession, however,  it observed that the appellant had not
proved her  possession of  the suit  property  at  any	time
within 12  years prior	to the suit and the evidence adduced
by her was vague and unacceptable. At the same time, it held
that the  respondents had  not perfected  title	 by  adverse
possession.
     In the  appeal by	special leave, it was contended that
the appellate  Court had  no  jurisdiction  to	reverse	 the
finding of  fact properly  recorded by	the trial  Judge and
that the  suit property	 was a	low-lying area with deep pit
where water stagnated during rainy reason and was seasonably
submerged, making  it incapable of use and enjoyment and the
legal presumption  was that  possession continued  with	 the
title holder.
     Allowing the appeal,
^
     HELD: 1.  Possession continues  with the  title  holder
unless and  until the  defendant acquires  title by  adverse
possession.  There   would  be	no  continuance	 of  adverse
possession when	 the land  remains submerged  and when it is
put out	 of use	 and enjoyment.	 In such  a case  the  party
having title  could claim  constructive possession  provided
the title  had not  been extinguished  by adverse possession
before the  last submergence.  There  is  no  difference  in
principle  between   seasonal  submersion   and	 one   which
continues for a length of time. [730D-E]
     Basanta Kumar  Roy v.  Secretary of  State ILR  Vol. 44
(1917) Calcutta	 series 858  at 871-2 and Sarkar on Evidence
Vol. 2, 13th Edn. p. 110 referred to.
     In the  instant case, the appellant has proved title to
the property.  The respondents	have not  acquired title  by
adverse possession.  The property  as described	 in the sale
deed Ex.  P 2  was a  vacant land fetching no income. It was
called "Pallam"	 or pond  that was seasonally submerged, but
it makes  little difference  in the  position of  law. As  a
general rule, possession of part is in law possession of the
whole, if the whole is otherwise vacant. [731D-E]
     2. The  appellate court  does not	reverse a finding of
fact rested  on proper	appreciation of	 the oral  evidence.
This is	 a rule	 of practice  which has	 almost the force of
law. [728B-C]
     Sarju Pershad  v. Raja Jawaleshwari Pratap Narain Singh
JUDGMENT:
724

]1950] Vol.I SCR 781 relied on.

In the instant case, the trial judge on a consideration of every material on record reached the conclusion that the appellant was in possession of the property and it was only in 1954 that she was dispossessed. This conclusion was also based on the credibility of the witnesses examined by the parties. The Division Bench reversed that finding without due regard to the probability of the case and the considerations which weighed with the trial judge. [728G-H] The Division Bench appears to have missed important features which have not been properly explained by the respondents, namely, about the western boundary of the property purchased by the respondents and the discrepancy in the area of the property purchased by first respondent which has been shown differently in Exs. P6, P7 and P8, and the contradictory stand of DW 3, Secretary of the first respondent-trust, who was the star witness in support of the respondents' case, regarding the first respondent's title and the appellant-s possession of the disputed property. While DW 3 denied in his written statement the appellant's allegation that her land was encroached by the respondents in the early part of January-February 1954, he stated before the Court that he did not investigate the title and could not take personal responsibility for the said statement. This was the final blow to the respondents' case, which the Division Bench has failed to appreciate. [729F-H; 730A]

3. The trial court did not frame an issue as to the respondents perfecting title to the suit property by adverse possession. The respondents did not produce any evidence in support of the plea of adverse possession. They were neither misled in their approach to the case nor denied of opportunity to put forward their evidence. It is, therefore, not proper at this stage to remand the case to enable the respondents to make good their lapse. [727G] The Judgment of the Division Bench has therefore, to be set aside, and that of Single Judge restored. [731F] & CIVIL APPELLATE JURISDICTION: Civil Appeal No. 235 of 1974.

From the Judgment and order dated 2.8.71 of the Madras High Court in O.S.A. No. 37 of 1963.

725

S. Padmanabhan and A.T.M Sampath for the Appellant. A M. Abdul Khadar, Mrs R. Ramachandran for Respondent No.

1. S. Balakrishnan for Respondent No 3, 4 and 5. The Judgment of the Court was delivered by JAGANNATHA SHETTY, J. This appeal by Special Leave has been preferred against the judgment dated September 2, 1981 passed by the High Court of Madras in O.S.A. 37 of 1963.

The facts briefly stated are:

Under Exhibit P. 2 dated May 24, 1929 Nagappa Naicker purchased from Manicak Naickar and his sons nanja lands in old Survey Nos. 187 and 188 (R.S. No. 3859) an extent of about 3/8 cawnie, roughly about 9 grounds for Rs.275. It was recited in the document that the property was not fetching any income, that irrigation from the tank had failed and that as the property was a pit which required Rs.2,000 to fill, it was sold for meeting certain family expenses. The boundary of the property was given as north of Government Maclean's Garden, west of the fields of Thanappa Naicker and Srinivasa Naicker, south of the field of Srinivasa Naicker, and last of the road, Ramanatha Mudaliar's vacant land and Masilamani Gramani's house. It may be noted that the re-survey number was given as 3859. On May 14, 1941 Nagappa died. Jagdambal appellant is the widow of Nagappa. She instituted the suit C.S. No. 52/1960 which was tried on the original side of the Madras High Court. The suit was for recovery of the land purchased under Ex. P2 by her husband and for mean profits with other connected reliefs. She alleged that the property was in possession and enjoyment of Nagappa during his life time and subsequently in her possession and enjoyment. It was her case that neighbouring land owner South India Education Trust ('SIET') trespassed and encroached upon the suit property taking advantage of her helpless condition as a widow. The SIET is the 5th defendant in the suit.
We may now trace the title of the adjoining plot of land owned by the SIET. One Kuppuswami Naiker was the owner in possession of 726 a land measuring 35 grounds 1989 sq. ft. This entire land was sold to Rani of Vuyyur for Rs. 10,000 under Ex. P6 dated July 30, 1940. In the schedule, the property sold was described as R.S. No. 3859/1, 3859/ 2 and part of 3859/3. The property was also described as bounded on the west partly by Nagappa Naicker's land and partly by Mount Road and Duraiswami Gramani's house. According to the sale deed the property sold was only 35 grounds 1980 sq. ft. and it was marked yellow in the plan attached thereto. Under Ex. P7 dated December 24, 1953 Rani of Vuyyur sold the property she purchased under Ex. P6 to SIET. The property was described as bearing R.S. No. 3859/1, 3859/2 and 3859/3 part and 3872 in Teynampet measuring about 38 grounds. In the schedule to Ex. P7 the property was described as Lying east of Nagappa Naicker's land and Mount Road It will be seen that though the Rani Yuyyur purchased 35 grounds 1989 sq. ft. the extent mentioned in Ex. P7 was about 38 grounds. On February 11, 1954 the SIET exchanged its land under Ex. P8 with the property belonging to the defandants 1 to 4 in the suit. Ex. P8 recited that the SIET was conveying an extent of 43 grounds 1324 sq. ft. comprised in R.S. Nos. 3859;1, 3859/2 and 3859/3 and 3872 Mount Road Madras. Here again the land has been described as bounded on the west by Nagappa Naicker's land and Mount Road. The curious thing to be noted is about the extent of land exchanged. 38 grounds purchased by the SIET under Ex P7 has become 43 grounds 1324 sq. ft. in the Exchange deed Ex. P8.
The suit was resisted by all the defendants. They contended that the plaintiff has no title to the suit property and the suit was barred by time. They denied the trespass or encroachment alleged by the plaintiff. They set up title in themselves They particularly contended that the plaintiff was not in possession at any time within 12 years next before the suit.
The plaintiff examined in all seven witnesses as against six witnesses by the defendants.
The learned single judge after considering the material on record held that Nagappa during life time and the plaintiff after Nagappa's death had been in possession and enjoyment of the suit property. The title was also held in her favour. On the question of trespass by the defendants, learned judge with reference to documents and pleadings observed that the defendants trespassed the suit property after the measurement and demarcation of the land by the Tehsildar in January 1954. That means, learned judge held that the plaintiff was in posses-
727
sion within 12 years prior to the date of filing the suit. Accordingly the suit was decreed with a direction to the defendants to vacate the suit land marked as R.S. No. 3859/4 and deliver-vacant possession to the plaintiff.
Being aggrieved by the judgment of learned Judge, the SIET preferred an appeal before the Division Bench of the High Court. The Division Bench affirmed the finding as to the plaintiff's title to the property. It was held that the plaintiff has satisfactory established the title to the suit property. On the question of possession, however, it was observed that the evidence adduced by the plaintiff was vague and unacceptable. The plaintiff has not proved her possession of the suit property at any time within 12 years prior to the suit. At the same time, it was also observed that the defendants have not perfected title by adverse possession. So stating the Division Bench allowed the appeal and dimissed the suit.
Hence this appeal by the plaintiff.
Mr. Padmanabhan learned counsel for the appellant urged two contentions before us. The first contention related to the jurisdiction of the appellate court to reverse the finding of the fact properly recorded by the trial judge. The second contention rested on the undisputed nature of the suit property and the legal presumption of possession in favour of the title holder.
Mr. Abdul Khader and S Balakrishnan, learned counsel for the respondents, urged in support of the judgment of the Division Bench. In the alternate they contended that it is a fit case for remand to consider the question of adverse possession raised by the SIET in the pleading.
We are not pursuaded by the alternate contention urged by learned counsel for the respondent. The trial court did not frame an issue as to the defendants perfecting title to the suit property by adverse possession. The defendants did not produce any evidence in support of the plea of adverse possession. It is not the case of the defendants that they were misled in their approach to the case. It is also not their case that they were denied opportunity to put forward their evidence. It is, therefore, not proper for us at this stage to remand the case to enable the defendants to make good their lapse.
We find considerable justification for the criticism of Mr. 728 Padmanabhan about the manner in which the Division Bench considered the oral evidence in the case. So far as the appreciation of oral testimony by the appellate court is concerned there are two view points. One view is that the Court of appeal has undoubted duty to review the recorded evidence and to draw its own inference and conclusion. The other view is that the Court of appeal must attach due weight to the opinion of the trial judge who had the advantage of seeing the witnesses and noticing their look and manner. The rule of practice which has almost the force of law is that the appellate court does not reverse a finding of fact rested on proper appreciation of the oral evidence. That was the view taken in Sarju Pershad v. Raja Jawaleshwari Pratap Narain Singh & Ors., ]1950] Vol. I SCR 781 at 783 where this Court observed:
"The question for our consideration is undoubtedly one of fact, the decision of which depends upon the appreciation of the oral evidence adduced in the case. In such cases, the appellate Court has got to bear in mind that it has not the advantage which the trial judge had in having the witnesses before him and of observing the manner in which they deposed in Court. This certainly does not mean that when an appeal lies, on fact, the appellate Court is not competent to reverse a finding of fact arrived at by the trial judge. The rule is and it is nothing more than a rule of the practice that when there is conflict of oral evidence of the party or any matter in issue and the decision hinges upon the credibility of the witnesses, then unless there is special feature about the evidence of a particular witness which has escaped the trial judges notice or there is a sufficient balance of improbability to displace his opinion as to where the credibility lies, the appellate Court should not interfere with the finding of the trial judge on a question of fact."

In the instant case, it may be noted that the trial judge on a consideration of every material on record reached the conclusion that the plaintiff was in possession of the property and it was only in 1954 she was dispossessed. This conclusion was also based on the credibility of the witnesses examined by the parties. The Division Bench reversed that finding without due regard to the probability of the case and the considerations weighed with the trial judge. The Division Bench appears to have missed the important features which have not been properly explained by the defendants.

729

First, about the western boundary of the property purchased by the defendants. In all the sale-deeds forming links in the defendants title Ex. P6 of 1940, Ex. P7 1953 and Ex. P8 of 1954, the western boundary has been shown as the property belonging to Nagappa. What was that property belonging to Nagappa which formed the western boundary? It was certainly not the land bearing R.S. No. 3862 and 3863 although counsel for the respondents made an attempt before us to show that the said land formed the western boundary. But there is nothing on record to lend credence to this belated submission. It was never the case of the parties that the plaintiff had no other property apart from R.S. No. 3862 and 3863.

Second, the SIET purchased under Ex. P7 the land measuring 38 grounds. Within a couple of months thereafter the SIET conveyed under the deed of exchange Ex. P8, 43 grounds 1324 sq. ft. If one prefers to go yet further back, the Rani of Vuyyur purchased only 35 grounds 1989 sq. ft. It was the same property which was the subject matter of sale under Ex. P7 and later the subject matter of exchange under Ex. P8. One fails to understand how that waxing could be possible without an attempt to grab the adjacent property Thirdly, the plaintiff has come forward with specific case that her land was encroached by the defendants in the early part of January-February 1954. That has been denied in the written statement filed by the Secretary of the SIET. The Secretary was examined as D.W. 3. He was a star witness in support of the defendants case. The sale deed Ex. P7 was in his name. The exchange deed EX. P8 was executed by him along with treasurer of the SIET. D.W. 3 in his evidence has given a go-by to his pleading. He stated that he did not examine the title deeds of his property. He did not know anything about the contents of the title deeds except in a general way. He did not take any responsibility for any portion of the sale deed in favour of the SIET. He said that the exchange deed was given to him by the Chairman of the SIET and he did not actually draft it. He also stated that he could not explain how the property which was 38 grounds at the time of purchase under Ex. P7 came to be described as 43 grounds in Ex. P8, although he later said that Ex. P8 was written after measurement and demarcation of the property. We do not know whether he feigned his ignorance, or whether he was trying to be ingenious. We could only conclude that he was fair enough and ingenuous. He stated before the Court that he did not investigate the title and could not take personal responsibility for the statement he made in the written statement to the effect that the plaintiff was not in possession of the property. This was the final blow 730 to the defendants case which the Division Bench has failed to A appreciate.

The force of the second contention, urged for the appellant cannot also be gainsaid. We have already stated that the suit property was admittedly located in a low lying area with a deep pit where water stagnated making it incapable of use and enjoyment. The sale deed Ex. P2 by which the property was purchased by Nagappa described the property as a pit. It has come from the evidence that the land was 8 feet below the road level. It was called "Pallam". There would be water in the "Pallam" during the rainy reason making it a pond (see the evidence of P.W. 1) It was also admitted before the trial judge that the suit property was low Lying where water did stagnate. The learned judge, however, found it unnecessary to draw legal presumption of possession because on other material he found the defacto possession with the plaintiff till 1954. The law with regard to possession of such land is clear. The possession continues with the title holder unless and until the defendant acquires title by adverse possession. There would be no continuance of adverse possession when the land remains submerged and when it is put out of use and enjoyment. In such a case the party having title could claim constructive possession provided the title had not been extinguished by adverse possession before the last sub- mergence. There is no difference in principle between seasonal submersion and one which continues for a length of time. This view has been applied by the Privy Council in Basanta Kumar Roy v. Secretary of State, ILR Vol. 44 (1917) Calcutta series 858 at 871-2 where Lord Summer observed:

"The Limitation Act of 1877 does not define the term "dispossession" but its meaning is well settled. A man may cease to use his land because he cannot use it, since it is under water, he does not thereby discontinue his possession:
constructively it continues, until he is dispossessed; and, upon the cessation of the dispossession before the lapse of the statutory period, constructively it revives. "There can be no discontinuance by absence of use and enjoyment, when the land is not capable of use and enjoyment"

(Per Cotton, L.J. in Leigh v. Jack (1). It seems to follow that there can be no continuance of adverse possession, when the land is not capable of use and enjoyment, so long as such adverse possesion must rest on de facto use and occupation. When sufficient time has elapsed to extinguish the old title and start a new one, the new owner's posses-

731

sion of course continues untill there is fresh dispossession, and revives as it ceases In the case of Secretary of State for India v. Krishnamoni Gupta, [1902] ILR 29 Cal 5 18 their Lordships' Board applied this view to a case, where a river shifting its course first in one direction and then in the opposite direction, first exposed certain submerged lands, of which the Government took possession, and then after a few years flooded them again. No rational distinction can be drawn between that case and the present one, where the reflooding was seasonal and occurred for several months in each year. It was held that when the land was re-submerged the possession of the Government determined, and that while it remained submerged, no possession could be deemed to continue so as to be available towards the ultimate acquisition of title against the true owner."

These principles, in our opinion, are equally applicable to the present case. The plaintiff has proved title to the property. The defendants have not acquired title by adverse possession. The property as described in the sale deed Ex. P2 was a vacant land fetching no income. It was called "Pallam" or pond that was seasonally submerged. The entire land might not be seasonally submerged, but it makes little difference in the position of law. "As a general rule possession of part is in law possession of the whole, if the whole is otherwise vacant. "

Sarkar on Evidence Vo. 2 13th Edn. p. 110.
In the view of the foregoing discussion, we allow the appeal with cost, set aside the judgment of the Division Bench and restore that of the learned single judge.
N.P.V.					     Appeal allowed.
732