IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 22374 of 2008(L)
1. KOTTAYAM DISTRICT CO-OP.BANK
... Petitioner
Vs
1. SAIDKUTTY
... Respondent
For Petitioner :SRI.T.A.SHAJI,SC,KOTTAYAM DIST.COOP.BAN
For Respondent : No Appearance
The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR
Dated :24/07/2008
O R D E R
M.SASIDHARAN NAMBIAR, J.
-------------------------------
W.P.(C) No.22374 of 2008
-------------------------------
Dated this the 24th July, 2008.
J U D G M E N T
This petition is filed under Article 227 of the Constitution
of India challenging Ext.P3 order passed by Munsiff, Kottayam, in
I.A.No.3638 of 2007 in O.S.No.726 of 2005. The suit is one for
permanent prohibitory injunction. Ext.P1 petition (I.A.No.3638 of
2007) was filed for appointment of a Commission to survey the
disputed property according to the old survey plan and take
measurements and fix location of the property of the petitioner on its
existing boundaries. Petition was originally allowed on 13.12.2007.
Subsequently, under Ext.P3 order, learned Munsiff reviewed the order
and dismissed the application holding that it is not necessary to
appoint a commission to identify the properties with reference to the
old survey plan.
2. The learned counsel appearing for the petitioner and
learned counsel appearing for respondent were heard.
3. The argument of the learned counsel is that learned
Munsiff should not have shut out the evidence and opportunity to the
W.P.(C) No.22374 of 2008
2
petitioner-plaintiff to identify the property with reference to old survey
plan should have been granted, and, therefore, Ext.P3 order is to be
quashed.
On hearing the learned counsel and on going through
Ext.P3 order, I do not find any illegality or irregularity in Ext.P3 order
warranting interference. Learned Munsiff has specifically recorded in
Ext.P3 that there is no case for the petitioner that there are mistakes
in re-survey measurements. It was also stated that the petition
does not disclose the reason for identifying the properties with
reference to the old survey plan. In such circumstances, I do not find
any reason to interfere with the impugned order. Petition is dismissed.
Petitioner is entitled to challenge the order along with the judgment, if
the judgment is against the petitioner.
M.SASIDHARAN NAMBIAR,
JUDGE
nj.