IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 1997 of 2008(K)
1. VARGHESE, AGED 79 YEARS,
... Petitioner
Vs
1. THANKACHAN, S/O POULOSE,
... Respondent
2. AMMINI, W/O POULOSE,
3. ALICE, D/O POULOSE,
4. MARY, D/O POULOSE,
5. BHARATH PETROLEUM CORPORATION LTD.,
For Petitioner :SRI.G.RAJAGOPAL
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.
-------------------------
WP(C) No. 1997 of 2008
---------------------------------
Dated, this the 16th day of January, 2008
J U D G M E N T
This writ petition is filed against the order of the Munsiff,
Perumbavoor in I.A.462/2006 in O.S.355/03, which is an
application filed by the 1st defendant for remitting the
Commissioner’s plan and report. A perusal of the sketch submitted
by the Commissioner would show that though the parties are
entitled to equal extent of 42 cents under the document, the land
available for each of them is less than 42 cents. The plaint A
schedule is having only an actual extent of 39.980 cents now.
According to the Commissioner, the property obtained by the
defendant as per document No.80/74 is only having a total extent
of 39.495 cents now. The contention of the 1st defendant in the
case is that the plan and report submitted by the Commissioner is
incorrect and it requires remission. If there are mistakes
committed, it has to be proved by evidence. Therefore, at this
stage, I do not want to interfere with the decision rendered by the
learned Munsiff but make it very clear that the disposal of the
application will not prevent the 1st defendant from adducing
evidence in support of the contention that the Commissioner’s plan
WP(C) No. 1997/2008
-2-
and report is incorrect and if the court is convinced, at the stage of
evidence or after, that the Commissioner’s plan and report requires
either remittance or clarification, the court is at liberty to do the
same or to resolve the real controversy between the parties. With
these observations, the writ petition is disposed of as above.
(M.N.KRISHNAN, JUDGE)
jg