Citation : 2025 Latest Caselaw 3771 Ker
Judgement Date : 7 February, 2025
2025:KER:10218
AS Nos.898/1998 & 138/1999
1
IN THE HIGH COURT OF KERALA AT ERNAKULAM
PRESENT
THE HONOURABLE MR. JUSTICE A. BADHARUDEEN
FRIDAY, THE 7TH DAY OF FEBRUARY 2025 / 18TH MAGHA, 1946
AS NO. 898 OF 1998
AGAINST THE DECREE AND JUDGMENT DATED IN OS NO.174
OF 1992 OF SUB COURT, CHERTHALA
APPELLANTS/PLAINTIFF:
1 ALEX ABRAHAM
S/O.ABRAHAM, THATTARUPARAMBIL, EZHUPUNNA,
THEKKUM MURI, KODAMTHURUTH VILLAGE. (DIED)
ADDL A2 THERESA ALEX
AGED 65 YEARS
WIFE OF LATE ALEX ABRAHAM,
THATTARUPARAMBIL HOUSE, EZHUPUNNA
NOW RESIDING AT THATTARUPARAMBIL HOUSE,
C.M.C 25, KOOTTALA ROAD CHERTHALA 688524,
CHERTHALA TALUK, ALAPPUZHA DISTRICT.
ADDL A3 NAVYA ELIZABETH JACOB
AGED 40 YEARS
DAUGHTER OF LATE ALEX ABRAHAM,
THATTARUPARAMBIL HOUSE, EZHUPUNNA
NOW RESIDING AT THATTARUPARAMBIL HOUSE,
C.M.C 25, KOOTTALA ROAD CHERTHALA 688524,
CHERTHALA TALUK, ALAPPUZHA DISTRICT.
ADDL A4 NIYA ANN LIJO
AGED 35 YEARS
DAUGHTER OF LATE ALEX ABRAHAM,
THATTARUPARAMBIL HOUSE, EZHUPUNNA
NOW RESIDING AT THATTARUPARAMBIL HOUSE,
C.M.C 25, KOOTTALA ROAD CHERTHALA 688524,
CHERTHALA TALUK, ALAPPUZHA DISTRICT.
APPELLANTS 2 AND 3 ARE REPRESENTED BY POWER OF
2025:KER:10218
AS Nos.898/1998 & 138/1999
2
ATTORNEY HOLDER THERESA ALEX (2ND APPELLANT)
THE LEGAL HEIRS OF DECEASED 1ST APPELLANT ARE
IMPLEADED AS ADDITIONAL APPELLANTS 2 TO 4 VIDE
ORDER DATED 24/9/2019 IN I.A.1/2019.
BY ADV JOHN JOSEPH VETTIKAD
RESPONDENTS/DEFENDANTS:
1 EZHUPUNNA PANCHAYATH,
PANCHAYATH OFFICE, ERAMALLOOR P.O.,
REPRESENTED BY THE EXECUTIVE OFFICER,
EZHUPUNNA PANCHAYATH, ERAMALLOOR.
2 K.MURALEEDHARAN
S/O.V.S.KRISHNAN,
WORKING AS THE SECOND GRADE EXECUTIVE OFFICER,
EZHUPUNNA PANCHAYATH,
ERMALLOOR P.O.
BY ADV P.R.VENKATESH - FOR R1
THIS APPEAL SUITS HAVING BEEN FINALLY HEARD ON
29.01.2025 ALONG WITH AS.138/1999, THE COURT ON
07.02.2025 DELIVERED THE FOLLOWING:
2025:KER:10218
AS Nos.898/1998 & 138/1999
3
IN THE HIGH COURT OF KERALA AT ERNAKULAM
PRESENT
THE HONOURABLE MR. JUSTICE A. BADHARUDEEN
FRIDAY, THE 7TH DAY OF FEBRUARY 2025 / 18TH MAGHA, 1946
AS NO. 138 OF 1999
AGAINST THE DECREE AND JUDGMENT DATED 07.03.1998
IN OS NO.174 OF 1992 OF SUB COURT, CHERTHALA
APPELLANT/DEFENDANT NO.1:
EZHUPUNNA PANCHAYATH
PANCHAYATH OFFICE, ERAMALLOOR P.O.,
REPRESENTED BY ITS EXECUTIVE OFFICER,
EZHUPUNNA PANCHAYATH, ERAMALLOOR.
BY ADVS.
SRI.P.R.VENKATESH
SMT.ASHA P.KURIAKOSE
RESPONDENTS/PLAINTIFF AND DEFENDANT NO.2:
1 ALEX ABRAHAM (DIED)
S/O ABRAHAM TATTARUPARAMBIL
EZHUPUNNA TEKKUM MURI, KODAMTHURUTHU VILLAGE
2 K.MURALEEDHARAN
S/O V.S.KRISHNAN,
PSESENTLY WORKING AS SECRETARY,
THANNEERMUKKOM PANCHAYATH, THANNEERMUKKOM
ADDL R3 THERESA ALEX
AGED 71 YEARS,
W/O. LATE ALEX ABRAHAM,
THATTARUPARAMBIL HOUSE, EZHUPUNNA,
2025:KER:10218
AS Nos.898/1998 & 138/1999
4
NOW RESIDING AT THATTARUPARAMBIL HOUSE,
CMC 25, KOOTTALA ROAD, CHERTHALA-688524,
CHERTHALA TALUK, ALAPPUZHA DISTRICT
ADDL R4 NAVYA ELIZABETH JACOB, AGED 45 YEARS
D/O. LATE ALEX ABRAHAM, THATTARUPARAMBIL HOUSE,
EZHUPUNNA, NOW RESIDING AT THATTARUPARAMBIL
HOUSE, CMC 25, KOOTTALA ROAD, CHERTHALA-688524
CHERTHALA TALUK, ALAPPUZHA DISTRICT.
ADDL R5 NIYA ANN LIJI, AGED 40 YEARS
D/O. LATE ALEX ABRAHAM, THATTARUPARAMBIL HOUSE,
EZHUPUNNA, NOW RESIDING AT THATTARUPARAMBIL
HOUSE, CMC 25, KOOTTALA ROAD, CHERTHALA-688524,
CHERTHALA TALUK, ALAPPUZHA DISTRICT
LEGAL REPRESENTATIVES OF DECEASED RESPONDENT
NO.1 ARE IMPLEADED AS ADDITIONAL RESPONDENTS
NOS, 3 TO 5 VIDE ORDER DATED 29/11/2024 IN IA
NO.1/2024 IN AS NO.138/1999.
BY ADV SRI.JOHN JOSEPH VETTIKAD FOR R1
THIS APPEAL SUITS HAVING BEEN FINALLY HEARD ON
29.01.2025, ALONG WITH AS.898/1998, THE COURT ON
07.02.2025 DELIVERED THE FOLLOWING:
2025:KER:10218
AS Nos.898/1998 & 138/1999
5
CR
COMMON JUDGMENT
AS Nos.898/1998 & 138/1999
Dated this the 7th day of February, 2025
A.S.No.138/1999 has been filed under Section 96
r/w Order XLI Rule 1 of the Code of Civil Procedure, 1908,
(hereinafter referred to as 'CPC' for short) by the first
defendant in O.S.No.174/1992 on the files of the Sub Court,
Cherthala, challenging decree and judgment therein dated
07.03.1998. The respondents in this appeal are plaintiff and
the 2nd defendant.
2. A.S.No.898/1998 is at the instance of the
plaintiff in the above suit, challenging the same decree and
judgment wherein the defendants are the respondents.
3. Heard the learned counsel for the
appellants in both appeals and the contesting respondents.
2025:KER:10218 AS Nos.898/1998 & 138/1999
Perused the verdict under challenge and the trial court
records.
4. The parties in these appeals shall be
referred as 'plaintiff', '1st defendant', '2nd defendant' and
'defendants' with reference to their status before the trial
court for easy reference.
5. The short facts:
The plaintiff filed this suit for damages and
mandatory injunction on the allegation that while he was
occupying a shop room in Ward No.VI of Ezhupunna
Panchayath, owned by Ezhupunna Panchayath, as a tenant,
on the strength of tenancy arrangement started on
01.04.1986, on 02.04.1992, the 2nd defendant, as per the
decision of the 1st defendant, forcefully and illegally evicted
the plaintiff from the shop room and also taken away and
destroyed the business articles kept at the shop. Accordingly, 2025:KER:10218 AS Nos.898/1998 & 138/1999
the plaintiff claimed damages to the tune of Rs.1,00,000/- for
the value of the said articles and Rs.9,050/- towards loss of
profit, Rs.150/- towards notice charge and Rs.50/- per day till
re-possession of the shop room.
6. 1st and 2nd defendants jointly filed written
statement contending that the 1st defendant decided not to
renew the period of lease of the plaintiff, which expired on
31.03.1992. The decision was taken on 18.03.1992. The
decision of the committee was known to the plaintiff also.
That apart, notice of the decision dated 18.03.1992 also was
attempted to be served to the plaintiff, but he refused to
accept the notice and the said notice was effected by
affixture on 21.03.92. There was no contract entered
between the plaintiff and the defendants to give the shop
room at an enhanced rate of rent for the period 1992-93.
Another contention is that again notice was issued to the 2025:KER:10218 AS Nos.898/1998 & 138/1999
plaintiff on 01.04.1992 intimating him that he would be
removed from the room unless he failed to show cause within
24 hours and the said notice also was refused by the plaintiff.
It was affixed on the door of the shop room in question.
Therefore, following procedure, the Panchayat took
possession of the shop room, and the action of the
Panchayath is not illegal or against the provisions of any act
or rules. The 2nd defendant did not demand the plaintiff to pay
any illegal gratification. The defendants are not liable for any
of the damages claimed in the suit. The goods taken from
the shop room are in the safe custody of the 1 st defendant -
Panchayath. That apart, the plaintiff filed a frivolous suit for
injunction before the Munsiff's Court, Cherthala. An ex parte
order of temporary injunction was obtained though the interim
order was subsequently vacated. The said order became
final and therefore, the present suit is barred by res judicata.
2025:KER:10218 AS Nos.898/1998 & 138/1999
After evicting the plaintiff from the shop room, the same was
given on rent. The plaintiff is not entitled to get the reliefs
sought for. Hence, the defendants sought dismissal of the
suit with costs.
7. The trial court raised necessary issues and
tried the matter. PW1 and PW2 were examined and Exts.A1
to A21 were marked on the side of the plaintiff. DW1 to DW3
were examined and Exts.B1 to B12 were marked on the side
of the defendants.
8. On hearing both sides and on appreciating
the evidence, the trial court decreed the suit as under:
"In the result, the suit is partly decreed on the following terms that the defendants do pay the plaintiff a sum of Rs.20,809/- (Rs.Twenty thousand Eight hundred and nine) as damages with interest @ 6% p.a. from the date of institution of the suit till realisation and with proportionate cost. Panchayat is directed to 2025:KER:10218 AS Nos.898/1998 & 138/1999
return the goods mentioned in the mahazar to the plaintiff."
9. The learned counsel for the plaintiff argued
that as per Ext.A7 commission report, the Commissioner
reported that the total value of the articles seized by the
Panchayath would come to Rs.89,048/- and the
Commissioner also found that the articles forcefully taken
away by the defendants at the time of illegal eviction are
glass, mica, plywood, etc. Therefore, the trial court ought to
have granted the said amount as such, instead of granting its
value to the extent of 20% alone. However, the learned
counsel for the plaintiff further submitted that in the appeal
memorandum, the plaintiff limited his claim to the tune of
50% of the value claimed in the plaint. Accordingly, the
learned counsel for the plaintiff sought interference in the
verdict of the trial court so as to enhance the amount of 2025:KER:10218 AS Nos.898/1998 & 138/1999
damages as claimed in the appeal memorandum.
10. Zealously opposing the contentions at the
instance of the learned counsel for the plaintiff and seeking
interference in the trial court verdict, the learned counsel for
the 1st defendant argued that in the instant case, the plaintiff
was evicted after issuance of notice and on termination of the
lease arrangement. Therefore, the eviction is legal and no
damages is entitled by the plaintiff. It is argued further that if
at all the eviction at the instance of the defendants is found to
be illegal, then also, the plaintiff is not entitled to get any
damages since the defendants have been ready to return the
articles at the very inception. According to him, even though
the suit was filed as on 01.10.1992 and the eviction was on
02.04.1992, the plaintiff did not seek relief to get back the
articles either as a main relief or as an interim relief. This is
the context in which the trial court reduced the amount to 2025:KER:10218 AS Nos.898/1998 & 138/1999
20% of the value assessed by the commissioner as per
Ext.A7 commission report, coming to the tune of Rs.17,809/-
along with Rs.3000/- towards loss of profit. It is argued that
since there is laches on the part of the plaintiff in getting back
the articles seized, he is not entitled to get any amount
towards damages, or in the alternative, this Court may
confine the relief, as granted by the trial court, and dismiss
both appeals.
11. Maneuvering the rival submissions, the
points arise for consideration are :-
1. Whether the trial court is right in holding that the suit is not barred by res judicata or under Order II Rule 2 of CPC or by the principle of estoppel?
2. Whether the trial court is justified in holding that the eviction of the plaintiff from the shop room owned by the 1st defendant is illegal?
3. Whether the trial court is justified in granting damages by limiting the same to Rs.17,809/- in 2025:KER:10218 AS Nos.898/1998 & 138/1999
a case where the commissioner assessed the same to the tune of Rs.89,408/-?
4. Whether the decree and judgment would require interference?
5. Reliefs and costs.
12. Point No.1 :
In this matter, admittedly, another suit, viz.,
O.S.No.349/92 was filed by the plaintiff for injunction against
the Panchayat and subsequently, the said suit was not
pressed and dismissed. In this context, the defendants raised
contention that the suit is barred by res judicata as well as
under Order II Rule 2 of CPC. The trial court addressed the
said issue in paragraph No.21 and found in favour of the
plaintiff, holding that the suit is not barred by the principles of
res judicata or the bar under Order II Rule 2 of CPC. It was
also found by the trial court that the plaintiff is not estopped
from instituting the present suit.
2025:KER:10218 AS Nos.898/1998 & 138/1999
13. In the instant case, earlier suit as
O.S.No.349/1992 was filed for injunction to restrain the
Panchayat from putting strangers in the shop room where
from the plaintiff was illegally evicted. Later, the room was
put in possession of another tenant and at this juncture, the
suit was not pressed and dismissed. In this context, the
essentials to find res judicata need reference. The essentials
are as under:
(a) Parties must be the same or they are litigating under the same title in both suits:
The parties in the subsequent suit and the parties in the previous suit are either same persons or they are litigating under the same title in both suits.
(b) Cause of action shall be the same: The cause of action in the subsequent suit must be the cause of action in the previous suit.
2025:KER:10218 AS Nos.898/1998 & 138/1999
(c) Subject matter shall be the same: The subject matter in the subsequent suit and the previous suit must be the same.
(d) There must be a final decision: The matter in issue in the previous suit must have been heard and finally decided and the said issue again to be raised in the subsequent suit.
14. Assimilating the ingredients to constitute the
bar of res judicata as extracted hereinabove, in fact, in the
instant case, even though the parties are same, no final
decision on merits with regard to legality of eviction or claim
for damages was delivered in the previous suit. Therefore,
the principles of res judicata would not apply in the instant
case.
15. Coming to the essentials to find the bar
under Order II Rule 2 of CPC, the following must be
established.
2025:KER:10218 AS Nos.898/1998 & 138/1999
(a) Same Cause of Action:
The most crucial factor is that the second suit must be based on the exact same cause of action as the first suit.
(b) Entitled to All Reliefs:
The plaintiff must have been legally entitled to claim all the reliefs related to the cause of action in the first suit.
(c) Omission without permission:
The plaintiff must have omitted to claim a part of the relief in the first suit without seeking permission from the court.
(d) Burden of proof:
The defendant bears the burden of proving that the bar under Order 2 Rule 2 applies by demonstrating that the cause of action in both suits is the same.
16. In this case, initially a simple suit for
injunction had been filed when the plaintiff apprehended
induction of strangers in the shop room where from the 2025:KER:10218 AS Nos.898/1998 & 138/1999
plaintiff was evicted. The cause of action in the previous suit
is apprehension of induction of strangers and at the time of
filing the previous suit (O.S.No.349/1992), the cause of
action for claiming damages was not available as the same is
a subsequent cause of action when the plaintiff was not given
back the articles. Therefore, the bar under Order II Rule 2 of
CPC would not apply and thus the plaintiff is not estopped
from filing the present suit. Therefore, the trial court rightly
found that the suit is not barred by res judicata or under
Order II Rule 2 of CPC and the plaintiff is not estopped from
instituting the present suit. Holding so, the said finding is
upheld.
17. Point No.2:
In this matter, Exts.A1 to A3 are the registered
letters issued by the Panchayath to the plaintiff on 2025:KER:10218 AS Nos.898/1998 & 138/1999
24.02.1992, 11.03.1992 and 26.03.1992. Earlier, the plaintiff
was permitted to occupy and continue possession of the
shop room as a tenant with effect from 01.04.1986. Later, the
Panchayath committee passed a resolution allowing the 2 nd
defendant to take necessary action to evict the plaintiff from
the building on expiry of the period of lease. According to the
defendants, Ext.A1 notice was issued to the plaintiff on
31.03.1992 intimating that the plaintiff could continue the
possession of the building upto midnight on 31.03.1992 and
with direction to vacate the building thereafter. The said
notice was served upon the plaintiff at 5 pm on 31.03.1992
by affixture. On perusal of Ext.A1, the same would depict that
issuance of Ext.A1 notice was to vacate the building even
without providing a breathing time. Anyhow, after issuing
Ext.A1 notice at 5 pm on 31.03.1992, the defendant issued
Ext.B5 notice directing the plaintiff to give vacant possession 2025:KER:10218 AS Nos.898/1998 & 138/1999
of the shop room on 01.04.1992 and subsequently, on the
next day, he was forcefully evicted and the articles were
removed by the Panchayat. Going by the above evidence
and the evidence given by DW1 - the 2nd defendant, the
plaintiff was evicted at 8.30 pm on 02.04.1992. In this
connection, it is relevant to note that nobody including the
Local Self Government Institutions is allowed to take law at
hands and on termination of tenancy, legal procedures
should be followed to evict a tenant. Any high handed
activities by force to send out a tenant from the demised
premises is nothing but an illegality. Be it so, without much
ado, it has to be held that the eviction of the plaintiff from the
shop room in the instant case is illegal. Therefore, the trial
court rightly found so.
18. Coming to the quantum of compensation,
the trial court disallowed the compensation claimed under the 2025:KER:10218 AS Nos.898/1998 & 138/1999
heads 'mental pain', 'loss of reputation' etc. and the learned
counsel for the plaintiff not pressed for the same herein also.
The relief granted by the trial court in this matter is confined
to grant of Rs.17,809/- being 20% of the amount assessed by
the commissioner as per Ext.A7 commission report coming to
the tune of Rs.89,048/- and also Rs.3,000/- towards loss of
business profit due to the illegal eviction.
19. Once it is found that the eviction is illegal
and the articles belonging to the plaintiff/tenant were taken
possession of by the landlord, the defendant who in fact has
no legal right to possess the articles, then the landlord is
answerable for the same. It is true that in the instant case,
even though the suit was filed on 01.10.1992, the plaintiff
also did not move in any way to get back articles seized.
However, the plaintiff filed this suit claiming damages for the
value of articles and accordingly, commissioner was 2025:KER:10218 AS Nos.898/1998 & 138/1999
appointed and Ext.A7 report was obtained.
20. Anyhow, as per Ext.A7, the commissioner
assessed the value of goods at Rs.89,048/- and according to
the commissioner, the articles are glass, mica, ply woods etc.
The fact remains is that the defendants did not take any
steps to return the articles to the plaintiff, so also the plaintiff.
The trial court while considering the assessment as per
Ext.A7 found that the plaintiff is entitled to get back the goods
taken by the defendant and also he can claim damages of
the difference between the value of the goods on the date of
the suit and the value of the goods prevailing at the time of
seizure. But no evidence available to determine the
difference in the value of goods. In this matter, it is evident
that there was illegal eviction and seizure of goods kept at
the premise by the defendant. As per Ext.A7, the
commissioner assessed the same to the tune of Rs.89,048/-.
2025:KER:10218 AS Nos.898/1998 & 138/1999
But the trial court granted 20% of the amount assessed by
the commissioner. Now, the plaintiff seeks 50% of the
amount assessed by the commissioner.
21. Point No.3:
Now the question poses for consideration is whether
grant of Rs.17,850/- alone as the value of the articles seized
is justifiable in the facts of the case? In this matter, as
already found, the eviction of the plaintiff from the shop room
is found to be illegal and when the plaintiff approached the
Government, the Government also held the eviction as
illegal. It is true that the plaintiff not made any claim before
the Panchayath to get back the articles soon after its
recovery. Similarly, the defendants also not taken any
positive steps to return the articles to the plaintiff. No doubt,
the articles were illegally taken possession of by the 2025:KER:10218 AS Nos.898/1998 & 138/1999
defendants. Ext.A7 would suggest that the articles are glass,
mica, plywood etc. These are articles which can easily be
subjected to destruction on their exposure. As per Ext.A7
commission report the value of the articles wold come to
Rs.89,048/- and the said report was not seriously challenged
by the defendants. Anyhow absolute negligence on the part
of the plaintiff who is the sufferer (victim) of an illegal eviction
could not be found from the facts of the case in the matter of
getting back the articles seized. At this juncture, it is relevant
to note that in the appeal memorandum in A.S.No.898/1998
the plaintiff reduced the claim towards value of articles at
Rs.44,526/-. In the instant case, there is no justification in
granting 20% alone towards the value of the articles where
evidently the plaintiff lost the entire articles, and accordingly, 2025:KER:10218 AS Nos.898/1998 & 138/1999
it is held that the trial court is not justified in limiting the
damages to the tune of Rs.17,809/- In fact, when there is
illegal eviction of a tenant by the landlord, the tenant is
entitled to get damages, that would cover the financial losses
incurred due to the eviction, including costs of moving,
temporary housing, damages to the personal property and in
some cases compensation for emotional distress or emotional
suffering depending on the severity of the situation and
attending circumstances. In such view of the matter, the plaintiff
is entitled to get 50% of the value of articles he lost in the
instant case. Therefore, I am of the view that Rs.44,524/-
rounded to Rs.44,600/- is liable to be granted under the head
'loss of articles' being 50% of the amount assessed by the
Commissioner. Point No.3 is answered thus.
22. Point No.4: In view of the finding on point
Nos.1 to 3, the verdict under challenge requires interference.
23. In the result, A.S.No.898/1998 is allowed in 2025:KER:10218 AS Nos.898/1998 & 138/1999
part and the decree granted by the trial court is modified to the
tune of Rs.47,600/- (Rs.44,600 + Rs.3,000) holding that the
defendants do pay Rs.47,600/- with interest at the rate of 12%
from the date of the suit till date of the decree and at the rate of
6% from the date of decree till realization with proportionate
cost to the plaintiff.
24. As a sequel thereof, A.S.No.138/1999 at the
instance of the defendants stands dismissed without any order
as to cost.
All interlocutory orders stand vacated and all
interlocutory applications pending in these appeals stand
dismissed.
Registry is directed to forward a copy of this judgment
to the jurisdictional court forthwith.
Sd/-
A. BADHARUDEEN JUDGE nkr
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!