IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 26980 of 2009(O)
1. RASIYA, W/O. B.M. ABOOBACKER,
... Petitioner
Vs
1. MUHAMMED KUNHI,
... Respondent
For Petitioner :SRI.P.K.MUHAMMED
For Respondent :SRI.JAWAHAR JOSE
The Hon'ble MR. Justice S.S.SATHEESACHANDRAN
Dated :17/11/2009
O R D E R
S.S.SATHEESACHANDRAN, J.
-----------------------------------
W.P.(C).No.26980 of 2009 - O
---------------------------------
Dated this the 17th day of November, 2009
J U D G M E N T
Petitioner is the plaintiff in O.S.No.137 of 2009 on the file of
the Munsiff Court, Kasargode. Suit is one for injunction and the
respondent, the defendant. Suit claim was resisted by the
defendant filing written statement in which among other
contentions the description of the plaint A and B schedule were
also disputed as incorrect. Plaintiff with the suit moved an
application for appointment of a commission to ascertain certain
matters and that being allowed, the commissioner after
conducting local inspection filed a report with rough sketch. The
defendant thereafter moved another commission application, but,
that was declined. Pursuant thereto, the plaintiff moved an
application for amendment of the plaint to incorporate some
allegations that over B schedule way he has got a right of
prescriptive easement and necessity. That amendment
application was allowed. After allowing of the amendment
application, plaintiff moved Ext.P4 application for appointment of
W.P.(C).No.26980 of 2009 – O
2
a commission to ascertain certain matters and also to prepare a
plan showing B schedule. Ext.P4 application was objected to by
the defendant. Learned Munsiff after hearing both sides
dismissed Ext.P4 application vide Ext.P5 order. Propriety and
correctness of Ext.P5 order is challenged in the writ petition
invoking the supervisory jurisdiction vested with this Court under
Article 227 of the Constitution of India.
2. I heard the counsel on both sides.
3. Perusing Ext.P5 order with reference to exhibits
produced, I find that the learned Munsiff dismissed Ext.P4
application apparently for the reason that in the suit a report had
already been collected. In the nature of the disputes canvassed
in the suit the learned Munsiff has expressed a view, a second
commission is not required as there is no dispute over the
identity of the suit property. Learned counsel for the petitioner
has handed over to me a copy of the written statement filed in
the suit. Perusal of the written statement shows that the
defendant had disputed the identity of the suit property.
That being so, no relief can be granted to the plaintiff in the
W.P.(C).No.26980 of 2009 – O
3
suit without identifying the suit property. The view expressed by
the learned Munsiff that there is no dispute regarding identity of
the plaint property is belied by the contentions raised in the
written statement. So much so, setting aside Ext.P5 order I
direct the court below to consider Ext.P4 application afresh and
pass appropriate orders. In case the defendant seeks for
ascertainment of any matters, in the event of Ext.P4 application
is entertained, that also shall be considered by the court below.
Writ petition is disposed of as above.
S.S.SATHEESACHANDRAN,
JUDGE.
bkn/-