High Court Kerala High Court

A.P.V.Santhakumari vs A.P.V. Omana on 24 August, 2009

Kerala High Court
A.P.V.Santhakumari vs A.P.V. Omana on 24 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 31937 of 2008(B)


1. A.P.V.SANTHAKUMARI, AGE 47 YEARS,
                      ...  Petitioner

                        Vs



1. A.P.V. OMANA, D/O. MAHDAVI AMMA,
                       ...       Respondent

2. A.P.V. BHANUMATHI, W/O. BALAKRISHNA,

3. A.P.V. MOHANAN, S/O. MADHAVI AMMA,

4. A.P.V. THANKAM, ANI,

5. A.P.V. PARASANNA, W/O. RAVENDRAN,

6. A.P.V. VIJAYAN, S/O. MADHAVI AMMA,

7. PUTHALAVAN THAZHAVEETIL SASIDHARAN,

                For Petitioner  :SRI.V.N.RAMESAN NAMBISAN

                For Respondent  :SRI.M.SASINDRAN

The Hon'ble MR. Justice S.S.SATHEESACHANDRAN

 Dated :24/08/2009

 O R D E R
            S.S.SATHEESACHANDRAN, J.
          -----------------------------
            W.P.(C).No.31937 OF 2008
           --------------------------
     Dated this the 24th day of August 2009
     -------------------------------------


                     JUDGMENT

The writ petition is filed seeking the

following reliefs.

i) To set aside the impugned orders at

Exts.P7 to P9 orders dated 02/09/2008 of the court

of the Munsiff, Payyannur in O.S No.355/01.

ii) To direct the Court of Munsiff,

Payyannur to restore the I.A No. 1119/2008,

1087/2008 and 1088/2008 on the file and to allow

the same.

W.P.(C).No.31937 OF 2008 Page numbers

iii) To declare that unless the resurvey

is conducted in the matter based on the title deeds

and accordingly resurvey boundaries are fixed

substantial injustice shall be caused to the

parties to the suit, O.S No.355/2001.

iv) To declare that in view of the well

settled position in law, in petitions for

impleading and amendment no limitation is

applicable and liberal approach is necessary with a

view to secure ends of justice.

v) To grant such other and further

reliefs as this Hon’ble Court may consider just and

proper in the facts and circumstances of the case.

2. Petitioner is the plaintiff in O.S

No.355 on the file of the Munsiff Court, Payyannur.

Suit is for fixation of boundaries, and the

W.P.(C).No.31937 OF 2008 Page numbers

respondents are the defendants in the suit.

Respondents filed their written statement resisting

the suit claim. Plaintiff moved three applications

seeking impleadment of survey officials as

additional defendants 8 and 9 in the suit,

consequential amendment on such impleadment in the

plaint, and also for dispensing the notice under

Section 80 of the Code of Civil Procedure on

impleading of survey officials. The learned

Munsiff passed separate orders on the respective

applications, dismissing all of them. Exts.P7, P8

and P9 are the copies of the orders passed on the

respective applications by the learned Munsiff.

Propriety and correctness of those orders are

challenged in the writ petition invoking the

supervisory jurisdiction vested with this court

under Article 227 of the Constitution of India.

W.P.(C).No.31937 OF 2008 Page numbers

3. I heard the counsel on both sides.

The learned counsel for the petitioner submitted

that impleadment of the survey officials as

additional defendants 8 and 9 in the suit is

essential for an adjudication of the disputes

involved and fair disposal of the suit. Since the

survey officials are sought to be impleaded as

Government officials, it is submitted, an

application was filed to dispense notice under

Section 80 of the Code of Civil Procedure. I find

no impropriety or illegality in the order passed by

the court below dismissing the application moved by

the petitioner for impleadment of the survey

officials dispensing with the notice under Section

80 of Code of Civil Procedure. Section 80 of the

Code of Civil Procedure is based on public purpose

which mandates issue of a notice to the Government

in advance, stating the particulars of the suit

claim, before any suit is filed against the

W.P.(C).No.31937 OF 2008 Page numbers

Government or public officer. The object of the

Section is to avoid unnecessary litigation. When

the mandate of the Section is to give notice before

institution of a suit, after filing the suit

seeking dispensation of that notice by filing a

petition before the court cannot be entertained. In

“Bihari Chowchary and others v State of Bihar and

others” (AIR 1984 SC 1043) the apex court has

considered the scope of Section 80 of Code of Civil

Procedure and it has been held that any suit filed

against the Government or public officer not

complying with the mandate of Section 80 of Code of

Civil Procedure is not maintainable. Further more,

survey officials are sought to be impleaded without

bringing the Government as an additional defendant.

That is also against the provisions covered

by Order 27 Rule 5 of the Code of Civil

Procedure. Whatever be the case of plaintiff,

for impleadment of the survey officials,

W.P.(C).No.31937 OF 2008 Page numbers

in view of the statutory bar, I find the orders

passed by the learned Munsiff under Exts.P7, P8 and

P9 are unassailable, but, I make it clear that none

of the observations made in this orders shall have

any bearing in disposal of the suit on merits.

Writ petition lacks merit, and it is dismissed.

Sd/-

S.S.SATHEESACHANDRAN,
JUDGE
//TRUE COPY//

P.A TO JUDGE

vdv