High Court Kerala High Court

Valsamma John vs Joy Thomas on 8 February, 2010

Kerala High Court
Valsamma John vs Joy Thomas on 8 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 3873 of 2010(O)


1. VALSAMMA JOHN, W/O.LATE JOHN THOMAS,
                      ...  Petitioner
2. JINNY J.GEORGE, S/O.LATE JOHN THOMAS,
3. JUBIN J.GEORGE, S/O.LATE JOHN THOMAS,
4. VARGHESE P.THOMAS,
5. THOMAS GEORGE,

                        Vs



1. JOY THOMAS, THOTTUNGAL HOUSE,
                       ...       Respondent

                For Petitioner  :SRI.GEORGE CHERIAN (THIRUVALLA)

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :08/02/2010

 O R D E R
                     V. RAMKUMAR, J.
                  = = = = = = = = = = = = =
                   W.P.(c).No.3873 of 2010
                 = = = = = = = = = = = = = =
            Dated this the 8th day of February, 2010

                          JUDGMENT

Defendants 1 to 5 in O.S.No.583 of 2006 on the file of

the Munsiff’s Court, Thiruvalla are the writ petitioners. The

said suit instituted by the respondent herein was one for

cancellation of two documents and for partition and

separate possession of his share over one item of immovable

property. The petitioners, inter alia, opposing the suit on

various goods including one of undervaluation and partial

partition, contended that there was one more item of

property to be included in the plaint in the event of

partition. Pending suit the plaintiff filed I.A.No.912 of 2009

to delete the prayer for cancellation of the documents. The

petitioners persisted the their claim for undervaluation and

they filed I.A.No.1574 of 2008 to consider the issue

regarding valuation as a preliminary decree. According to

the petitioners even as per the documents produced by the

W.P.(c)No.3873 of 2010
2

plaintiff himself the valuation for the suit property would

exceed Rupees one lakh and would go beyond the pecuniary

limit of the learned Munsiff. The court below, however,

issued a Commission to assess the market value of the

property as on the date of the suit and directed payment of

a sum of Rs.1,200/- as Commission batta.

2. According to the petitioners they are not bound to

defray the expenses for the Commission and that even for

deciding the issue as to whether the suit is beyond the

pecuniary limit of the Court, there was no need to issue a

Commission by the court below and even if the Commission

was to be issued the petitioners were not liable to pay the

batta.

3. Having raised a plea of undervaluation and having

sought that the issue to be considered as a preliminary

issue the court below had to decide the question of market

value of the property. The safest method to assess the

market value of the property is by appointing a Commission.

W.P.(c)No.3873 of 2010
3

The court below therefore ordered to appoint an Advocate

Commissioner to ascertain the market value of the plaint

schedule property as on the date of the suit. The

Commission batta will have be borne by the plaintiff. The

question as to whether the suit is bad for partial partition

will have to be decided in the suit. And in case the court

decides the valuation for the purpose of jurisdiction and in

case the valuation exceeds the pecuniary limits of the

Munsiff, it goes without saying that the suit will have to be

returned for presentation before the proper court and in

that event the proper court will have to go into the defence

contentions including the defence of partial partition put

forward by the petitioners.

Clarifying this position this writ petition is disposed of

as above.

Dated this the 8th day of February, 2010.

V. RAMKUMAR, JUDGE

sj