High Court Kerala High Court

Mohanan vs Unknown on 22 July, 2008

Kerala High Court
Mohanan vs Unknown on 22 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 22073 of 2008(C)


1. MOHANAN, S/O.RAGHAVAN, VALIYAPARAMBIL
                      ...  Petitioner
2. SUBHASH, S/O.RAGHAVAN, DO.      DO.
3. PONNAPPAN, S/O.RAGHAVAN, DO.     DO.
4. RADHAPPAN, S/O.RAGHAVAN,  DO.      DO.
5. BOSE, S/O.RAGHAVAN, DO.        DO.
6. IJAPPAN, S/O.RAGHAVAN,   DO.      DO.
7. SUDHARMA, D/O.RAGHAVAN,  DO.       DO.
8. ROYMON, S/O.RAGHAVAN, DO.          DO.

                        Vs



2. MADHAVI @ MANKA, W/O.KESAVAN,
                       ...       Respondent

3. SIVARAJAN, S/O.KESAVAN, MANOJ BHAVAN,

4. PEETHAMBARAN, S/O.KESAVAN, SEEMA BHAVAN,

5. PONNAPPAN, S/O.KESAVAN, MAPPILA

1. RAMDAS, S/O.KESAVAN, SALEEM SADANATHIL

                For Petitioner  :SRI.GEORGE JOSEPH (ITTANKULANGARA)

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :22/07/2008

 O R D E R
                    M.SASIDHARAN NAMBIAR, J.

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

                       W.P.(C) No.22073 of 2008

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

                     Dated this the 22nd July, 2008.

                            J U D G M E N T

Petitioners are the plaintiffs in O.S.No.317 of 1994, on

the file of Munsiff Court, Vaikom. Petitioners filed I.A.No.919 of 1995,

an application to appoint a new Commissioner and Surveyor. That

petition was dismissed. It was challenged before this Court in W.P.(C)

No.12465 of 2008. Under Ext.P6 judgment, this Court set aside the

order dismissing the application and directed Munsiff to obtain a plan

and report, in accordance with the directions contained in the

judgment of the Appellate Court. Trial court was also directed to

appoint the same Commissioner or any other Commissioner assisted

by a surveyor to obtain a correct plan demarcating the plaint schedule

property. Petitioners were permitted to file work memo. Subsequent

to Ext.P6 judgment, learned Munsiff allowed I.A.No.922 of 2008 under

Ext.P9 order. But learned Munsiff refused the prayer to appoint a new

Commissioner and instead appointed the same Commissioner and also

appointed a private surveyor. This petition is filed under Article 227 of

the Constitution of India challenging Ext.P9 order.

W.P.(C) No.22073/2008

2

2. The argument of the learned counsel is that learned

Munsiff should have appointed a new Commissioner, as the report

submitted by the original Commissioner was set aside. Ext.P6

judgment directs trial court to appoint either the same Commissioner

or another Commissioner. So long as there is no allegation of personal

bias against the earlier Commissioner, there is no necessity to change

the Commissioner, as canvassed by the petitioner.

3. The main argument of the learned counsel is that

instead of Taluk Surveyor, a private surveyor was appointed. Ext. P7

application shows that prayer was not to appoint a Taluk surveyor.

The learned counsel submitted that in the affidavit filed in support of

Ext.P7 petition, it is stated that Taluk Surveyor is to be appointed.

Evidently, that was not pressed, when the petition was heard by the

Munsiff. Even before this Court, petitioner did not contend in the

earlier writ petition that Taluk Surveyor is to be appointed. Whatever

it be, if the case of the petitioners is that service of private surveyor

may not serve the purpose, petitioners are at liberty to file an

application before learned Munsiff to change the Surveyor to Taluk

Surveyor. If such an application is filed by the petitioners, learned

W.P.(C) No.22073/2008

3

Munsiff to pass appropriate orders, in accordance with law, after

hearing the parties.

Writ petition is disposed as above.

M.SASIDHARAN NAMBIAR,
JUDGE

nj.