High Court Kerala High Court

Galfar India Private Limited vs Joseph & Others on 26 August, 2008

Kerala High Court
Galfar India Private Limited vs Joseph & Others on 26 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 25665 of 2008(E)



1. GALFAR INDIA PRIVATE LIMITED
                      ...  Petitioner

                        Vs

1. JOSEPH & OTHERS
                       ...       Respondent

                For Petitioner  :SRI.V.M.KURIAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :26/08/2008

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

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

                    W.P.(C) No.25665 of 2008

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

                 Dated this the 26th August, 2008.

                         J U D G M E N T

This petition is filed under Article 227 of the

Constitution of India challenging Exts.P11 and P12 orders passed

by Munsiff, Ernakulam, in I.A.No.9466 of 2006 and I.A.No.5911

of 2007. I.A.No.9466 of 2006 is an application filed by the

defendant-petitioner to set aside the report submitted by the

Commissioner. Under Ext.P11 order, learned Munsiff after

examination of the Commissioner, remitted the report with a

direction to conduct the measurement with the assistance of

District Survey Superintendent. Learned Munsiff specifically

directed the Commissioner and the District Survey

Superintendent, first to fix the entire property comprised in

Survey No.552/1 including Survey No.552/2, and, thereafter to

fix the property in Survey No.552/2 and then 1.20 acres as per

the document No.958/62 and then to measure and fix the

properties covered under document No.620/63 and then to fix

W.P.(C) No.25665 of 2008

2

the property covered by document No.506/65, and thereafter the

properties assigned to the defendant as per the seven

documents. It includes document No.1201/1093.

2. The argument of the learned counsel appearing

for the petitioner is that Commissioner had tampered with the

plan submitted to him by the surveyor and inspite of that

learned Munsiff did not set aside the report and plan and instead

directed the same Commissioner to execute the work, and,

therefore, Ext.P11 order is to be quashed.

3. Under Ext.P11 order, learned Munsiff has given

sufficient directions and has also taken precaution.

Commissioner cannot do any thing without the assistance of the

District Survey Superintendent. Trial Court has given necessary

directions as to how the properties are to be identified and

located. In such circumstances, I do not find any reason to

interfere with Ext.P11 order. When the Commissioner with the

assistance of the District Survey Superintendent submits a report

and plan, petitioner is entitled to file an objection to the report

taking up all the contentions available to him.

W.P.(C) No.25665 of 2008

3

4. Under Ext.P12 order, learned Munsiff has

dismissed Ext.P7 application. Ext.P7 is an application to appoint

an Advocate Commissioner to measure plaint schedule property

with the assistance of Taluk Surveyor and to find out the property

which was in the possession of the original plaintiff in Old survey

No.552/1. A commissioner cannot be directed to find out the

possession of the property which was in the possession of the

original plaintiff, which cannot be relegated to the Commissioner.

The question of possession is to be proved before the court on

other evidence.

5. Learned counsel then submitted that Ext.P2

work memo was submitted to the Commissioner which was not

considered and therefore atleast a direction may be given to the

Commissioner to identify and verify the property covered by

document No. 1201/1093, and to measure out the property, as

per the resurvey records. Ext.P11 order directs the

Commissioner to identify the property and also to verify the

property with reference to the documents including the

documents in favour of the petitioner. It necessary includes

W.P.(C) No.25665 of 2008

4

document No.1201/1093. When direction is to find and identify

the properties in Survey No.552/1 and 552/2, necessarily the

properties are to be identified with reference to resurvey plan

also. In such circumstances, there need not be a further

direction. The writ petition is dismissed. Petitioner is entitled to

challenge Exts.P11 and P12 orders along with the final

judgment, if it goes against him.

M.SASIDHARAN NAMBIAR,
JUDGE

nj.