High Court Kerala High Court

Narayanankutty Nair vs State Of Kerala on 10 August, 2010

Kerala High Court
Narayanankutty Nair vs State Of Kerala on 10 August, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 24853 of 2010(O)


1. NARAYANANKUTTY NAIR, CHEKKAPPARAMBIL,
                      ...  Petitioner
2. ASOKAN, EDAKKALATHIL, PARATHERI AMSOM
3. JANARDANAN, KARAKKUNNUMMAL,
4. GEETHA, MUTHUVADATHU,
5. MOHAN, CHERIYAMVEETTIL, NELLIKKODE
6. BALAKRISHNAN, VIRUPPIL,

                        Vs



1. STATE OF KERALA, REPRESENTED BY THE
                       ...       Respondent

2. THE REVENUE DIVISIONAL OFFICE,

                For Petitioner  :SRI.G.UNNIKRISHNAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :10/08/2010

 O R D E R
                             THOMAS P. JOSEPH, J.
                            --------------------------------------
                            W.P.(C) No.24853 of 2010
                            --------------------------------------
                     Dated this the 10th day of August, 2010.

                                      JUDGMENT

Plaintiffs in O.S.No.24 of 1996 of the court of learned Additional Munsiff-II,

Kozhikode are the petitioners before me. They are challenging order dated

19.02.2010 passed on Ext.P5 and Exts.P8 and P9 orders. Petitioners instituted

the suit way back in 1996 for a decree for prohibitory injunction against

demolition of a structure situated in the plaint schedule property. They came

with the case that the property belonged to the late Chandukutty and while he

was in possession and enjoyment, the State acquired 1.13 acres for formation of

Calicut-Mavoor road as per award No.16 of 1961 (Ext.P1) and in the year 1964

Calicut Corporation granted permission to Chandukutty to construct building in

the remaining land having a lesser extent than three cents (as per Ext.P2). It is

while so, that respondents initiated proceedings against petitioners and others

under the Kerala Land Conservancy Act for demolition of structure in the

remaining portion of property which is scheduled in the plaint. Petitioners

applied for issue of a commission to identify the property but that was rejected

by the learned Munsiff which was set aside by this Court as per Ext.P3,

judgment in W.P.(C) No.31938 of 2006 and accordingly an Advocate

Commissioner was appointed. Commissioner filed Ext.P4, report with which

petitioners were not satisfied. They filed Ext.P5, application (I.A.No.1146 of

2009 to remit Ext.P4, report to the Advocate Commissioner with direction to

WP(C) No.24853/2010

2

supply the omission after rectifying the mistake. Learned Munsiff allowed that

application on 01.07.2009 and accordingly, petitioners deposited commission

batta. According to the petitioners Advocate Commissioner did not visit the

property, nor was any intimation given to them. No interim report also was filed

by the Advocate Commissioner. On 07.11.2009 petitioners represented in court

that Commissioner has not visited the property and thereon court issued notice

to the Commissioner who appeared in court on 15.01.2010 and reported that

petitioners are no co-operating with her to identify the property. On 19.02.2010

vide order passed on Ext.P5, application court below re-called intimation and

direction given to the Advocate Commissioner and closed I.A.No.1146 of 2009

(to remit the report to the Advocate Commissioner). On 14.07.2010 petitioners

filed I.A.No.2931 of 2010 (Ext.P6) to appoint the same Commissioner or any

other advocate to inspect the property and submit a report and plan taking into

account all objections in I.A.No.1146 of 2009. On 19.07.2010 petitioners filed

I.A.No.3024 of 2010 (Ext.P7) with a delay of 119 days seeking review of order

dated 19.02.2010 on Ext.P5, application referred to above. Learned Munsiff

condoned the delay on payment of cost of Rs.500/- but I.A.No.3024 of 2010

(Ext.P7) was dismissed as per Ext.P8, Order. Consequently, I.A.No.2931 of

2010 (Ext.P6) was also dismissed as per Ext.P9, order dated 27.07.2010. I

have heard learned counsel for petitioners and learned Government Pleader

who took notice for respondents.

WP(C) No.24853/2010

3

3. It is contended by learned counsel that the statement of Advocate

Commissioner that petitioners did not co-operate with her in executing the

commission warrant is not correct and no notice was given by her to them about

any proposed inspection. According to the learned counsel petitioners were

moving from pillar to pillar to get property measured with reference to the plan

prepared at the time of acquisition of property in the year 1961 and as directed

by the learned Munsiff while allowing Ext.P5, application on 01.07.2009. It is

also contended by learned counsel that respondents had not produced the said

plan at any point of time either in court or before the Advocate Commissioner.

Learned counsel states that one reason for dismissal of Ext.P7, application is the

delay in filing that application. But that delay was condoned by the learned

Munsiff on payment of cost of Rs.500/- and in that circumstances it was not

justifiable to dismiss I.A.No.3024 of 2010. Learned Government Pleader

appearing for respondents contended that the suit is pending from 1996 onwards

and that there was inaction on the part of petitioners.

4. Order on Ext.P5, application shows that on 01.07.2009 learned

Munsiff ordered that Ext.P4, report and plan will be remitted to the Advocate

Commissioner for further inspection and report . It is on the statement of

Advocate Commissioner about non co-operation of petitioners that the order

was re-called on 19.02.2010. Thereafter it ofcourse took five months to the

petitioners to file Ext.P6, application for appoint of (the same) Commissioner or

another Commissioner to inspect the property and prepare report and plan and

WP(C) No.24853/2010

4

Ext.P7, application for review was filed after 119 days after the order dated

19.02.2010. No doubt, there is delay on the part of the petitioners. But it is seen

that the delay in filing Ext.P7, application has been condoned by the learned

Munsiff on payment of cost. After having decided to condone the delay obviously

for the reason that learned Munsiff thought that Ext.P7, application has to be

heard on merit there is no point in Ext.P7 being dismissed for the reason of

delay. Petitioners have stated about the mistake on the part of clerk of counsel

in noting entries in the A diary which caused the delay. I am not very much

impressed by that explanation. But as I stated, delay in filing Ext.P7, application

has been condoned by the learned Munsiff. In the circumstances considering

nature of dispute involved between parties I am persuaded to think that

petitioners must be given an opportunity to get Ext.P4, report remitted to the

Advocate Commissioner. I am therefore inclined to allow the request. Since the

impugned order on Ext.P5, application is being reviewed as requested for in

Ext.P7, application it is not necessary to entertain I.A.No.2931 of 2010.

Resultantly this Writ Petition is allowed in the following lines:

i. Ext.P8, order is set aside, I.A.No.3024 of 2010 is allowed

and the impugned order dated 19.02.2010 on Ext.P5, application will stand

reviewed.

ii. In view of the above order it is not necessary to set aside

Ext.P9, order on Ext.P6, application (I.A.No.2931 of 2010).

iii. Learned Munsiff is directed to appoint the same Advocate

WP(C) No.24853/2010

5

Commissioner or another Commissioner as is found suitable to execute the

order dated 01.07.2009. Both sides shall render necessary assistance to the

Advocate Commissioner.

iv. It is made clear that if there is non co-operation on the part

of petitioners in Advocate Commissioner executing the work it will be open to

the learned Munsiff to close Ext.P5, application and proceed with the suit as

provided under law.

THOMAS P.JOSEPH,
Judge.

cks