High Court Kerala High Court

Paul vs Paulson on 7 April, 2010

Kerala High Court
Paul vs Paulson on 7 April, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 22965 of 2009(O)


1. PAUL, S/O.KANICHAI ANTONY,
                      ...  Petitioner

                        Vs



1. PAULSON, S/O.KANICHAI KOCHAPPU,
                       ...       Respondent

2. ROSILY, W/O.PAULSON, KANICHAL HOUSE,

                For Petitioner  :SRI.K.B.PRADEEP

                For Respondent  :SRI.C.P.SAJI

The Hon'ble MR. Justice P.BHAVADASAN

 Dated :07/04/2010

 O R D E R
                        P.BHAVADASAN, J.
                        -------------------------
                   W.P (C) No.22965 of 2009
                       --------------------------
                 Dated this the 7th April, 2010

                         J U D G M E N T

In this writ petition under Articles 226 and 227 of the

Constitution of India, the prayer made is that the order

passed by the court below on I.A No.1823/08 in O.S

No.530/07 be set aside and the court below be directed to

pass fresh orders on the petition, after hearing the

petitioner.

2. Petitioner instituted O.S No.530/07 seeking

permanent prohibitory injunction restraining the

respondents from trespassing into the plaint schedule

property. Not only the defendants denied the allegations

in the plaint, but also raised a counter claim. They sought

for a decree to put up boundaries demarcating the

properties of the plaintiff and the defendants.

3. Along with the suit, petitioner had moved for an

appointment of Advocate Commissioner. The

Commissioner filed his report i.e. Ext.P3. Petitioner

would say that there is a clear demarcation of the

W.P (C) No.22965 of 2009
2

properties of the petitioner and respondents. Various

other factors are stated in the writ petition which are not

necessary for the purpose. Suffice to say that respondents

before this Court had filed an I.A No. 1823/2008 on

3.10.2008. Copy of which is produced as Ext.P5. In spite

of the objection filed by the petitioner, the court below

allowed the application and Ext.P6 order was passed.

Petitioner challenged the same in W.P. (C) No.1343/2009

and the said writ petition was disposed of by Ext.P7

judgment. The said judgment made it clear that it is for

the respondents to produce necessary title deeds for

identifying the properties and the petitioner was also

permitted to file a work memo.

4. Pursuant to Ext.P7 judgment, it is stated that the

court below chose to depute a Commissioner for

inspecting, measuring and demarcating the property. The

Advocate Commissioner had filed an interim report on

31.7.2009. The direction given to the Commissioner was to

identify the boundaries between the properties of the

plaintiff and the defendants. The case was posted on

W.P (C) No.22965 of 2009
3

31.7.2009 for report. The report was filed. The complaint

of the petitioner is that without hearing the objection to

the commissioner’s report, further orders have been

passed. The Commissioner has reported that there is no

boundary. Thereafter the court below took the matter and

passed an order on I.A No.1823/2008.

5. Learned counsel appearing for the respondents

pointed out that there is no merit in the contentions raised

by the petitioner. Petitioner has produced a copy of B-

Diary before this Court. It is seen that on. 31.7.2009, the

commissioner filed an interim report in which he pointed

out that in order to conduct the measurement, Village

Officer’s help is necessary since there is no boundary.

6. The grievance of the petitioner is that he did

not even given an opportunity to peruse the records. He

has serious objections to the various statements made in

the report. Without giving an opportunity of raising his

objection, subsequent order has been passed.

7. One of the issues in this case is regarding the

boundary between the plaintiff’s property and defendant’s

W.P (C) No.22965 of 2009
4

property. Plaintiff claimed that there was clear

demarcation between the plaintiffs’ property and the

defendants property. It is seen that the case was posted on

31.7.2009 for filing commissioner’s report. On that day

Commissioner is seen to have filed an interim report. What

is submitted by the petitioner is that his objections to the

interim report filed by the Commissioner had not been

considered and subsequent order was passed without

giving an opportunity of hearing to the petitioner. If that

be so, order is unsustainable in law.

8. In the result, petition is allowed. The impugned

order is set aside and the court below is directed to take up

I.A. No.1823/2008 in O.S No.530/07 for fresh consideration

and pass orders thereon, after giving an opportunity of

hearing to both sides, as early as possible, at any rate,

within one month from the date of re-opening of the courts

after summer vacation.

P.BHAVADASAN, JUDGE
ma

W.P (C) No.22965 of 2009
5

W.P (C) No.22965 of 2009
6