IN THE HIGH COURT OF KERALA AT ERNAKULAM
RP.No. 888 of 2009(E)
1. ABDUL RAZAK,S/O.MUHAMMED,AGED 66 YEARS,
... Petitioner
Vs
1. PHILOMINA,W/O.MATHEW,KOTTARATHUKUDI
... Respondent
For Petitioner :SRI.K.S.HARIHARAPUTHRAN
For Respondent : No Appearance
The Hon'ble MR. Justice S.S.SATHEESACHANDRAN
Dated :24/09/2009
O R D E R
S.S.SATHEESACHANDRAN, J.
-----------------------------
R.P.No.888 OF 2009
--------------------------
Dated this the 24th day of September 2009
-------------------------------------
ORDER
The review petition is filed against the
judgment dated 11/08/2009 passed by this court in
the above writ petition. That writ petition was
filed challenging an order passed by the court
below allowing an application for appointment of a
commission moved by the respondent / plaintiff in a
suit for declaration of title, possession and
injunction. Description of the plaint property was
challenged by the defendant in his written
statement. In the light of the contentions so
raised, plaintiff applied for appointment of a
commission to measure out the suit property with
the assistance of a surveyor. The court below
allowed that application negativing the objections
raised by the defendant. Correctness of that order
was challenged in the writ petition and, after
hearing both sides, as I found no impropriety or
R.P.No.888 OF 2009
illegality in the order passed by the court below
to invoke the extraordinary jurisdiction of this
court, the writ petition was dismissed. The
present petition has been filed to review the
judgment so rendered in the writ petition. The
learned counsel for the petitioner submits that the
plaintiff is only purchaser of some shares from the
coowners of the property and her remedy is to file
a suit for partition and not to claim declaration
of title as done in the present suit. Whatever
objections the petitioner has against the suit
claim raised by the plaintiff, he can canvass them
in the trial of the suit. A review of the judgment
rendered by the court is not permissible to raise
objections on the merits of a suit or proceeding or
for rehearing the decision already rendered by the
court. Review petition lacks merit, and it is
dismissed.
Sd/-
S.S.SATHEESACHANDRAN,
JUDGE
//TRUE COPY//
P.A TO JUDGE
vdv