High Court Kerala High Court

Appu vs Baburaj on 19 October, 2010

Kerala High Court
Appu vs Baburaj on 19 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 25530 of 2010(O)


1. APPU, AGED 68, S/O.ITTAMAL,
                      ...  Petitioner

                        Vs



1. BABURAJ, S/O.KUTTAPU, PANDIRIKAL,
                       ...       Respondent

                For Petitioner  :SRI.G.SREEKUMAR (CHELUR)

                For Respondent  :SRI.MILLU DANDAPANI

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :19/10/2010

 O R D E R
                  THOMAS P JOSEPH, J.

                 ----------------------------------------

                   W.P(C).No.25530 of 2010

                 ---------------------------------------

              Dated this 19th day of October, 2010

                           JUDGMENT

Defendant No.2 in O.S.No.2590 of 2008 of the court of

learned Additional Munsiff-II, Thrissur is the petitioner before me,

challenging Ext.P4, order refusing to set aside the report and

sketch (Exts.P2 and P2(a)) prepared by the Advocate

Commissioner. Respondent/plaintiff sued petitioner and another

for a declaration of right of easement by way of necessity over

plaint B schedule claiming that plaint B schedule is the only access

to plaint A schedule belonging to the respondent and for a decree

for mandatory injunction to direct petitioner and defendant No.1 to

remove the obstruction caused by them. The Advocate

Commissioner inspected property and submitted report and sketch

(Exts.P2 and P2(a)). Petitioner preferred objection claiming that

there is no such way as described in plaint B schedule or, as

reported by the Advocate Commissioner and that the Advocate

Commissioner has not noted existence of an alternative way

available to the respondent for access to plaint A schedule. It is

contended by learned counsel for petitioner that Advocate

Commissioner has not reported existence of the buildings in plaint

W.P(C).No. 25530 of 2010
: 2 :

B schedule and that the intervening wall of the temple compound

was taken as the outer wall of temple compound. The request

sought by petitioner to set aside the report and sketch was opposed

by the respondent. Learned Munsiff passed Ext.P4, order refusing

to set aside the report and sketch observing that petitioner failed to

prove that the facts reported by the Advocate Commissioner are

totally false, if at all there was any shortcoming in the report,

petitioner could have requested the Court either to remit the report

and sketch or to direct the Commissioner to once again inspect the

property for reporting additional facts. That order is under

challenge. Learned counsel for petitioner argued that according to

the respondent, plaint B schedule is puramboke land and that there

are buildings in the said property. It is the further contention of

learned counsel that existence of alternative way for access to

plaint A schedule was not reported by the Advocate Commissioner.

Learned Senior Advocate appearing for respondent/plaintiff

contended that opportunities available to the petitioner to get

additional facts if any, noted by the Advocate Commissioner were

not availed and that I.A.No.10286 of 2008 filed by petitioner for

review of the order on I.A.No.8426 of 2008 was dismissed for the

reason that petitioner did not take necessary steps on time.

W.P(C).No. 25530 of 2010
: 3 :

2. Claim of respondent is a right of easement by way of

necessity along plaint B schedule. Certainly, question whether

respondent has any other means of access to plaint A schedule

which he can use as of right is relevant for consideration. It is true

that in Ext.P2, report the Advocate Commissioner has reported that

plaint B schedule is the only access to the plaint A schedule but,

that of course is controverted by the petitioner who asserts that

there is alternative access to the plaint A schedule. Advocate

Commissioner has not reported whether plaint B schedule is

puramboke as claimed by the respondent. It is in these

circumstances learned Munsiff observed that the proper course

open to the petitioner was not to seek to set aside Exts.P2 and P2

(a) but to request the court to remit the report or, appoint an

Advocate Commissioner to report on matters additionally required

by petitioner. I must bear in mind that it is not as if learned

Munsiff foreclosed right of petitioner to get additional facts

pleaded by petitioner to be ascertained. The request to set aside

the report and sketch was disallowed. Having heard learned

counsel for petitioner and learned Senior Advocate appearing for

respondent and gone through the order under challenge, I do not

find reason to interfere with the order refusing to set aside Exts.P2

and P2(a).

W.P(C).No. 25530 of 2010
: 4 :

3. Then the question is whether petitioner should be

permitted to get additional facts as claimed by him noted by the

Advocate Commissioner. Petitioner has a contention that there are

several structures in plaint B schedule and that respondent has

alternative access to the plaint A schedule. Respondent has a

contention that plaint B schedule is puramboke land. These

aspects can be ascertained by remitting the report and sketch so

that the Commissioner could ascertain whether any portion of

plaint B schedule is puramboke land with the help of a qualified

Surveyor. Petitioner can also get it ascertained through the

Commissioner whether there are structures in plaint B schedule

and whether respondent has alternative access to the plaint A

schedule, of course at the cost of petitioner. Learned Senior

Advocate appearing for respondent has stated that even plaint B

schedule as reported by the Advocate Commissioner has been

blocked by the petitioner and respondent is left with no access to

the plaint A schedule. It is submitted that an application for

temporary/mandatory injunction filed by the respondent is pending

in the trial court and coming up for hearing on 30-10-2010. That

application was not taken up so far on account of pendancy of this

petition in this court. I make it clear that it is open to the

respondent to request learned Munsiff to take up that application

W.P(C).No. 25530 of 2010
: 5 :

for temporary/mandatory injunction for consideration without

waiting for the additional report and plan if such a course is

possible.

Resultantly this petition is allowed in the following lines:

(i) While holding that there is no reason to

interfere with the order of learned Munsiff refusing

to set aside Exts.P2 and P2(a). Learned Munsiff is

directed to remit the report and sketch to the

Advocate Commissioner to ascertain the following

matters:-

(a) Whether, any portion of plaint

B schedule takes in puramboke land?

(b) Whether there are structures

in plaint B schedule, if so details and

location?

                        (c) Whether       there   is    any

                 alternative way to the respondent for

                 access to plaint A schedule and if so, its

                 details?

               (ii)   Learned   Munsiff     may   appoint    a

        qualified     surveyor   to    assist the    Advocate

Commissioner in ascertaining whether plaint B

schedule takes in puramboke land.

(iv) The batta payable to the Advocate

Commissioner and Surveyor shall be paid by

petitioner as ordered by the learned Munsiff within

three weeks from this day.


W.P(C).No. 25530 of 2010
                                  : 6 :


               (v)    Learned   Munsiff    shall   direct  the

Advocate Commissioner and Surveyor to carry out

the work and submit report and plan at the earliest

so that there is no further delay in the matter.

(vi) In case petitioner fails to remit

Commissioner’s batta as ordered by the learned

Munsiff, this writ petition will stand dismissed.

(vii) Parties will be at liberty to prefer their

objection to the report and plan and adduce

evidence in respect of their respective contentions

in the suit in the course of trial.

(THOMAS P JOSEPH, JUDGE)

Sbna/-