High Court Kerala High Court

O.R.Ramakrishnan vs Malathy on 23 July, 2008

Kerala High Court
O.R.Ramakrishnan vs Malathy on 23 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 10050 of 2008(U)


1. O.R.RAMAKRISHNAN, AGED 54,
                      ...  Petitioner

                        Vs



1. MALATHY, AGED 57,
                       ...       Respondent

2. GEETHA, AGED 47,

3. BHARGAVI, AGED 67,

                For Petitioner  :SMT.LATHA PRABHAKARAN

                For Respondent  :SRI.V.BINOY RAM

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :23/07/2008

 O R D E R
              M.SASIDHARAN NAMBIAR,J.
            ===========================
           W.P.(C) NO.10050     OF 2008
            ===========================

       Dated this the 23rd day of July, 2008

                     JUDGMENT

Petitioner is the second defendant in

O.S.852/2001 on the file of II Additional Munsiff

Court, Thrissur. A preliminary decree was passed

directing division of item No.1 of the plaint

schedule property into three shares and allotment

of 2 shares to the plaintiff and one share to the

defendant. I.A.5547/2004 was filed for passing a

final decree in accordance with the preliminary

decree. A Commission was appointed and the

Commissioner submitted a report and plan.

Petitioner filed an application to set aside the

report. Under Ext.P7 order the petition was

dismissed. This petition is filed under Article 227

of the Constitution of India challenging Ext.P7

order.

2. Learned counsel appearing for petitioner

and contesting respondents were heard.

W.P.(C)10050/2008 2

3. The argument of learned counsel appearing

for petitioner is that as per the preliminary

decree as far as possible the northern portion is

to be allotted to the share of the petitioner and

as per the report and plan submitted by the

Commissioner the northern portion was not allotted

to the petitioner and the only reason shown by the

Commissioner is that a portion protruding into the

northern portion is to be demolished. Learned

counsel argued that petitioner had expressed his

willingness to demolish that structure in which

event the northern plot could be allotted to the

petitioner. Learned counsel also pointed out that

in Ext.P3 plan Commissioner has shown the east west

measurement as 37.80 metres in the first plan as

shown by the Village Officer but in the second plan

the east west measurement was shown as 36.70

metres. In such circumstances it was argued that

learned Munsiff was not justified in dismissing the

application.

4. Learned counsel appearing for respondents

W.P.(C)10050/2008 3

argued that either at the time of inspection of the

Commissioner or earlier petitioner did not express

willingness to demolish the protruding structure

and in such circumstances, petitioner is not

justified in challenging the report on that basis.

5. On hearing the learned counsel for both

sides and on going through Ext.P7 order and the

defect pointed out by the petitioner, in the

interest of justice, learned Munsiff should have

remitted the report back to the Commissioner to

file a further report considering the objection

raised by the petitioner with regard to the

division as well as the measurement. The question

of allotment of the property is to be decided by

the court. Commissioner shall find out whether

the northern portion could be separated and

allotted to the share of the petitioner as provided

in the preliminary decree.

Writ Petition is allowed. Learned Munsiff is

directed to remit the report to the Commissioner to

file a further report in the light of the objection

W.P.(C)10050/2008 4

raised by petitioner.

M.SASIDHARAN NAMBIAR
JUDGE
tpl/-

M.SASIDHARAN NAMBIAR, J.

———————

W.P.(C).NO. /06

———————

JUDGMENT

SEPTEMBER,2006