IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 6347 of 2008(E)
1. ALEYAMMA GEORGE, AGED 76 YEARS,
... Petitioner
Vs
1. KURIAN SEBASTIAN @ PAPPACHAN,
... Respondent
2. KUNJOONJU, S/O. PAPPU,
3. JISHA ALPHONSA THOMAS,
For Petitioner :SRI.MVS.NAMBOOTHIRY
For Respondent : No Appearance
The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR
Dated :11/07/2008
O R D E R
M. SASIDHARAN NAMBIAR, J.
------------------------------------------
W.P(C). NO. 6347 OF 2008
------------------------------------------
Dated this the 11th day of July, 2008
JUDGMENT
Notice was sent to second respondent as early as
17.3.2008. It is not returned. As notice is not returned, it is
deemed to have been served. Service declared completed.
2. Petitioner is the plaintiff and respondents the
defendants in O.S. 76 of 2006 on the file of Munsiff Court,
Changanacherry. I.A. 252 of 2008 was filed for appointment of a
commission. Under Ext.P4 order learned Munsiff dismissed the
petition. This petition is filed under Article 227 of Constitution
of India to challenge Ext.P4 order.
3. Learned counsel appearing for petitioner was heard.
Under Ext.P4 order learned Munsiff dismissed the application
finding that lateral support will be available only if the property
of petitioner is retained in its natural condition and a wall was
constructed in the boundary burdening the property and thereby
the natural condition of the property changed and in such
circumstances there is no necessity to appoint an expert
commission. True, as far as lateral support is considered, it can
WPC6347/08 2
be claimed only if the property is retained in the natural
condition. But, a right on easement by prescription could be
claimed in respect of the property burdened by putting
structures provided the conditions provided under Easement Act
are satisfied. Learned Munsiff was not justified to shut out the
relevant evidence by dismissing the application. Question
whether petitioner is entitled to the right claimed is to be
decided after recording the evidence. In such circumstances,
Ext.P4 order is quashed. Learned Munsiff is directed to appoint
the expert commission as sought for in I.A. 252 of 2008.
Writ petition is disposed of as above.
M. SASIDHARAN NAMBIAR,
JUDGE
Okb/-