High Court Kerala High Court

A.K.Shyamaprasad vs Kodoth Karthyayani Amma

Kerala High Court
A.K.Shyamaprasad vs Kodoth Karthyayani Amma
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 28534 of 2006(V)


1. A.K.SHYAMAPRASAD, AGED 34,
                      ...  Petitioner

                        Vs



1. KODOTH KARTHYAYANI AMMA, AGED 78,
                       ...       Respondent

2. KODOTH OMANA AMMA, AGED 76,

3. KODOTH SAROJINI AMMA, AGED 72,

4. KODOTH DAKSHAYIN AMMA, AGED 67,

5. KODOTH THAMBAN NAIR, AGED 64,

6. KODOTH BAGEERATHI AMMA, AGED 57,

7. K.MURALEEDHARA NAMBIAR, AGED 61,

8. K.BHASKARAN NAMBIAR, AGED 55,

9. KODOTH VENUGOPALAN NAMBIAR,

10. JAYARAJ NAMBIAR, AGED 67,

11. K.BHARATHI, AGED 50, W/O.PRABHAKARAN,

12. A.K.VIJAYAGOPALAN, ADVOCATE, AGED 40,

13. A.K.RANJINI, AGED 38,

14. A.K.JYOTHI KUMAR, AGED 33,

15. A.K.SALINI, AGED 31  IN DO. DO.

16. A.K.SHRIJITH, AGED 25, IN DO.DO.

17. SHAILAJA, AGED 36,

18. K.PRAKASH MANIKANDAN, AGED 36,

19. K.GIRISHAN, AGED 32,

20. KODOTH SHANTHA AMMA, AGED 69,

21. SMT.LAKSHMI RAJAMOHAN, AGED 45,

22. MADHU MOHAN RAJ, AGED 27,

23. MANJULA, AGED 25,

24. RANJITH RAJ, AGED 23,

                For Petitioner  :SRI.S.V.BALAKRISHNA IYER

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :/  /

 O R D E R
                                       V. RAMKUMAR, J.

                                  * * * * * * * * * * * * * * * * * *

                                 W.P.(C) NO. 28534 of 2006

                                  * * * * * * * * * * * * * * * * * *

                       Dated, this the  Ist  day of   November  2006




                                           JUDGMENT

One of the legal representatives of the first defendant in O.S. No. 3/1980

on the file of the Sub Court, Kasaragod is the Writ Petitioner. The

aforementioned suit was one for removal of the deceased first defendant from

management of the property set apart in common in an earlier partition of the

tarvad. The plaintiff had also prayed for damages from the first defendant for the

alleged acts of mismanagement. The suit was decreed and was confirmed by this

Court in appeal. Pursuant to the appellate decree a scheme is to be framed for

the proper management of the suit property. In the year 1984, a receiver had

been appointed and the receiver has been in management for the past 22 years.

After the appellate decree the plaintiff sought for discharging the receiver. The

plaintiff also filed I.A. 55/2006 for issuing a commission for assessing the damages

due from the Ist defendant . The Writ Petitioner would contend that since the Writ

Petition was served in his mother’s address, he did not get notice of the

application filed by the plaintiff and finally he got notice only when notice by paper

W.P. ) 28534/06 -:2:-

publication was resorted to. The petitioner would allege that on the date notified for

appearance he entered appearance and filed an application for time to file a

counter to I.A. 55/2006 but the court below as per Ext.P4 order dated 1-9-2006

allowed the application for appointment of a Commission holding the view that no

counter has been filed. It is the said order which is assailed in this Writ Petition.

2. The filing of an application for issuing a commission or the order of the

court below appointing an Advocate Commission cannot be taken exception to by

the petitioner since as per the decree the first defendant under whom the petitioner

claims was held liable for damages which is yet to be ascertained. The main

grievance of the petitioner is that certain allegations were made in the application for

commission which if uncontroverted would cause difficulty to the petitioner. These

are all matters which can be considered by the court below and the petitioner can

file counter to the said I.A. hereafter raising his objections to the averments in the

applications. If any of the grievance to be voiced by the petitioner has any

relevance to the assessment of damage by the Advocate Commissioner, petitioner

can very well put the same in black and white in the form of a work memo to the

Advocate Commissioner who will be entitled to consider the same if the same is

relevant for the enquiry.

With this observation this Writ Petition is disposed of without ordering notice

on the respondents.

W.P. ) 28534/06 -:3:-

Sd/-V. RAMKUMAR,

(JUDGE)

ani.

W.P. ) 28534/06 -:4:-