High Court Kerala High Court

Jose Thomas vs Aleykutty on 17 March, 2010

Kerala High Court
Jose Thomas vs Aleykutty on 17 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 8934 of 2010(O)


1. JOSE THOMAS, S/O.THOMAS, AGED 62 YEARS,
                      ...  Petitioner
2. JIJO, S/O.JOSE, AGED 22 YEARS,

                        Vs



1. ALEYKUTTY,W/O.LATE SKARIA, AGED 59
                       ...       Respondent

2. PEETHAMBARAN,S/O.NARAYANAN, AGED 63

3. SIJI,S/O.LATE SKARIA,

4. REJI,S/O.LATE SKARIA,

5. SIJA,D/O.LATE SKARIA,

                For Petitioner  :SRI.ALEXANDER JOSEPH

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.BHAVADASAN

 Dated :17/03/2010

 O R D E R
                        P. BHAVADASAN, J
                       ---------------------------
                    W.P.C.No.8934 OF 2010
              ---------------------------------------------
           Dated this the 17th day of March, 2010

                          J U D G M E N T

Aggrieved by the order dated 17.2.2010 in I.A.No.341/09 in

O.S.63/06 of Sub Court Muvattupuzha, the petitioners before the

court below have come up in this proceedings.

2. The petitioners are the defendants in O.S.63/06. The suit

was one for permanent prohibitory injunction. The dispute relates

to a path way, which s shown in C schedule. Along with the suit a

Commission Application was filed and it was allowed. The

commissioner has filed a report and rough sketch.

3. Long thereafter, petitioners filed present I.A. They want a

detailed report with survey sketch which according to them was

absolutely necessary for the proper determination of the issue

involved in the case. The petition was opposed by the

respondents before the court below. The court below on an

evaluation of the materials, came to a conclusion that the prayer

made by the petitioner is quite unjustified and unnecessary. The

petition is dismissed accordingly.

WPC.8934/10 2

4. Th learned counsel appearing for the petitioner pointed

out that the definite stand taken by the plaintiff that the path way

was made/widened using a portion of his property, and therefore

he has right to use the way. Petitioner’s counsel pointed out that

claim is wrong and no portion of the property owned by the

plaintiff has been used for widening the way. In order to prove

the same measurement of the property of the plaintiff and

pathway are necessary. A proper report sketch and plan have to

be obtained.

5. The above contention is without merits. If plaintiff has a

case that he has surrendered a portion of his property to widen

the pathway he has to establish the said fact. It is not necessary

for the defendants to take up that responsibility to establish that

the plaintiff has not given a portion of his way. The lower court

has noticed that the particulars and details of the way and

properties are ascertainable from the available commissioner’s

report and plan. The court below found that further report and

survey sketch are not necessary.

6. The claim of the petitioners who are defendants i the suit

is that they are entitled to use ‘C’ schedule pathway by way of

easement by grant. That being the position the view of the court

WPC.8934/10 3

below that survey measurement, sketch and plan are

unnecessary is perfectly justified. There is no reason to interfere

with the order.

7. However, it is made clear that if the lower court, during

trial feels that the available report and plan are not helpful and

sufficient the petitioners will be at liberty to move the court below

for appropriate orders.

With the above observation this petition stands

dismissed.

P. BHAVADASAN, JUDGE.

Sou.