2019 INSC 0654 1 NON­REPORTABLE IN THE SUPREME COURT OF INDIA CIVIL APPELLATE JURISDICTION CIVIL APPEAL NO.6111 OF 2009 KRISHNAMURTHY S. SETLUR (D) THROUGH LRS.  …APPELLANT(S) VERSUS O.V. NARASIMHA SETTY (D) BY LRS. & ORS …RESPONDENT(S) WITH CIVIL APPEAL NO.  12267  OF 2018 (ARISING OUT OF SPECIAL LEAVE PETITION (C) NO.2760 OF 2011) NAGAR COUNCIL SIRHIND …APPELLANT(S) VERSUS BHAGAT RAM & ORS. …RESPONDENT(S) WITH CIVIL APPEAL NO.  10332  OF 2018 (ARISING OUT OF SPECIAL LEAVE PETITION (C) NO.10343 OF 2016) M.E. MUNIRAJEGOWDA & ORS.   …APPELLANT(S)  VERSUS SRI UTHANALLAPPA @ UTHANALLIGA SINCE DECEASED BY HIS LRS. …RESPONDENT(S) O R D E R 1. The   instant   appeals   involve   a   preliminary   issue   as   to   whether plaintiff   can   take   the   plea   of   adverse   possession   in   view   of   the interpretation   of   Article   65   of   the   Limitation   Act,   1963.     A   Three­Judge 2 Bench   of   this   Court   in   Ravinder   Kaur   Grewal   &   Ors.   v.   Manjit   Kaur   & Ors.   (Civil   Appeal   No.7764   of   2014)   has   decided   the   similar   issue   on 7 th  August, 2019, by holding as under: “56. Possession is the root of title and is right like the property. As   ownership   is   also   of   different   kinds   of   viz.   sole   ownership, contingent   ownership,   corporeal   ownership,   and   legal   equitable ownership.     Limited   ownership   or   limited   right   to   property   may be   enjoyed   by   a   holder.     What   can   be   prescribable   against   is limited to the rights of the holder.  Possession confers enforceable right   under   Section   6   of   the   Specific   Relief   Act.     It   has   to   be looked   into   what   kind   of   possession   is   enjoyed   viz.   de   facto   i.e., actual,   ‘de   jure   possession’,   constructive   possession,   concurrent possession   over   a   small   portion   of   the   property.     In   case   the owner is in symbolic possession, there is no dispossession, there can   be   formal,   exclusive   or   joint   possession.     The   joint possessor/co­owner   possession   is   not   presumed   to   be   adverse. Personal law also plays a role to construe nature of possession. 57. The   adverse   possession   requires   all   the   three   classic requirements   to   co­exist   at   the   same   time,   namely,   nec­vi   i.e. adequate   in   continuity,   nec­clam   i.e. ,   adequate   in   publicity   and nec­precario i.e. adverse to a competitor, in denial of title and his knowledge.     Visible,   notorious   and   peaceful   so   that   if   the   owner does   not   take   care   to   know   notorious   facts,   knowledge   is attributed to him on the basis that but for due diligence he would have  known  it.     Adverse  possession  cannot be  decreed  on a  title which is not pleaded.    Animus possidendi   under hostile colour of title   is   required.     Trespasser’s   long   possession   is   not   synonym with adverse possession.  Trespasser’s possession is construed to be   on   behalf   of   the   owner,   the   casual   user   does   not   constitute adverse   possession.     The   owner   can   take   possession   from   a trespasser   at   any   point   in   time.     Possessor   looks   after   the property,   protects   it   and   in   case   of   agricultural   property   by   and the   large   concept   is   that   actual   tiller   should   own   the   land   who works  by dint  of  his hard  labour  and makes the land  cultivable. The   legislature   in   various   States   confers   rights   based   on possession. 58. Adverse possession is heritable and there can be tacking of adverse   possession   by   two   or   more   persons   as   the   right   is transmissible   one.     In   our   opinion,   it   confers   a   perfected   right which cannot be defeated on reentry except as provided in Article 65   itself.     Tacking   is   based   on   the   fulfillment   of   certain conditions,   tacking   maybe   by   possession   by   the   purchaser, legatee   or   assignee,   etc.   so   as   to   constitute   continuity   of 3 possession,   that   person   must   be   claiming   through   whom   it   is sought   to   be   tacked,   and   would   depend   on   the   identity   of   the same   property   under   the   same   right.     Two   distinct   trespassers cannot   tack   their   possession   to   constitute   conferral   of   right   by adverse possession for the prescribed period.   59. We   hold   that   a   person   in   possession   cannot   be   ousted   by another   person   except   by   due   procedure   of   law   and   once   12 years'  period of adverse possession is over, even owner's right  to eject   him   is   lost   and   the   possessory   owner   acquires   right,   title and interest possessed by the outgoing person/owner as the case may   be   against   whom   he   has   prescribed.   In   our   opinion, consequence is that once the right, title or interest is acquired it can be used as a sword by the plaintiff as well as a shield by the defendant within ken of Article 65 of the Act and any person who has perfected title by way of adverse possession, can file a suit for restoration   of   possession   in   case   of   dispossession.   In   case   of dispossession   by   another   person   by   taking   law   in   his   hand   a possessory suit  can be  maintained  under  Article  64,  even  before the ripening of title by way of adverse possession.   By perfection of title on extinguishment of the owner’s title, a person cannot be remediless.  In case he has been dispossessed by the owner after having lost the right by adverse possession, he can be evicted by the   plaintiff   by   taking   the   plea   of   adverse   possession.   Similarly, any   other   person   who   might   have   dispossessed   the   plaintiff having   perfected   title   by   way   of   adverse   possession   can   also   be evicted   until   and   unless   such   other   person   has   perfected   title against   such   a   plaintiff   by   adverse   possession.   Similarly,   under other  Articles  also  in  case  of  infringement  of   any  of   his  rights,  a plaintiff   who   has   perfected   the   title   by   adverse   possession,   can sue and maintain a suit. 60. When   we   consider   the   law   of   adverse   possession   as   has developed   vis­à­vis   to   property   dedicated   to   public   use,   courts have been loath to confer the right by adverse possession.   There are   instances   when   such     properties   are   encroached   upon   and then   a   plea   of   adverse   possession   is   raised.     In   Such   cases,   on the   land   reserved   for   public   utility,   it   is   desirable   that   rights should   not   accrue.     The   law   of   adverse   possession   may   cause harsh consequences, hence, we are constrained to observe that it would be advisable that concerning such  properties dedicated  to public cause, it is made clear in the statute of limitation that no rights can accrue by adverse possession.   61. Resultantly, we hold that decisions of   Gurudwara Sahab v. Gram Panchayat Village Sirthala  (supra) and decision relying on it in   State   of   Uttarakhand   v.   Mandir   Shri   Lakshmi   Siddh   Maharaj (supra)   and   Dharampal (dead) through LRs v. Punjab Wakf Board (supra)  cannot  be   said  to   be  laying down  the   law  correctly,   thus 4 they are hereby overruled. We hold that plea of acquisition of title by  adverse  possession can be  taken by plaintiff under Article 65 of   the   Limitation   Act   and   there   is   no   bar   under   the   Limitation Act, 1963 to sue on aforesaid basis in case of infringement of any rights of a plaintiff.  62. Let the matters be placed for consideration on merits before the appropriate Bench.” 2. The   preliminary   issue   involved   in   the   instant   appeals   is   wholly covered by the above decision.   In view of the answer, let the matters be placed for consideration on merits before the appropriate Bench. ……………………..J. (Arun Mishra) New Delhi; .…………………….J. August 08, 2019. (Vineet Saran)