IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 2059 of 2008(T)
1. M/S.ULTIMA BUILDERS AND DEVELOPERS PVT.
... Petitioner
2. SANTHOSH KUMAR, MANAGING DIRECTOR,
Vs
1. M.A.THOMAS,
... Respondent
For Petitioner :SRI.L.ALOYSIUS THOMAS
For Respondent : No Appearance
The Hon'ble MR. Justice M.N.KRISHNAN
Dated :16/01/2008
O R D E R
M.N.KRISHNAN, J.
--------------------------
W.P.(C) NO. 2059 OF 2008
---------------------
Dated this the 16th day of January, 2008
JUDGMENT
This writ petition is filed with a prayer to set aside the order
in I.A. No. 327/2008 in O.S. No.1343/2007 and for other appropriate
reliefs.
2. Heard learned counsel for the writ petitioners. The
order incorporated in A diary produced before me shows that the
court appointed an Advocate Commissioner and also had appointed
another expert Engineer namely Mr. Achutha Warrier to assist the
Commissioner and file report.
3. Learned counsel for the writ petitioners submits before
me that the principal question that has to be considered and decided
is regarding age of the building. He would submit that the court may
appoint an Engineer suggested by him as well for the said purpose.
4. I feel it is desirable that the present expert does the job
and if there is any particulars that has to be pointed out, let it be done
in the form of a work memo by the present writ petitioners. Since the
petitioners are not given an opportunity to file their objections in the
WPC NO 2059/08 2
commission application, they can refute the allegations if they choose
to file any objections to the Commissioner’s report and valuation.
Therefore, the writ petition is disposed of as follows:
(1) The writ petitioners are permitted to file work memo
before the Commissioner and the Commissioner is directed to
consider that also while inspecting the property and if any matter is to
be looked into by the expert, that also shall be done at that stage
itself.
(2) The writ petitioners are also permitted to file objections
which they have to file in the present IA along with the objections, if
any, against the Commissioner’s report and valuation when it is filed.
M.N.KRISHNAN, JUDGE
vps
WPC NO 2059/08 3