IN THE HIGH COURT OF KERALA AT ERNAKULAM
CRP.No. 521 of 2010()
1. JOMI GEORGE, S/O. GEORGE,
... Petitioner
Vs
1. KUNJUMON THOMAS, S/O. THOMAS,
... Respondent
2. GEORGE THOMAS, S/O. THOMAS,
For Petitioner :SRI.SANTHAN V.NAIR
For Respondent : No Appearance
The Hon'ble MR. Justice THOMAS P.JOSEPH
Dated :07/10/2010
O R D E R
THOMAS P.JOSEPH, J.
====================================
C.R.P. No.521 of 2010
====================================
Dated this the 07th day of October, 2010
O R D E R
This revision is in challenge of the order passed by learned
Munsiff, Ettumanoor on I.A. No.543 of 2010 in O.S. No.110 of
2009. That is a suit for declaration that respondents have no right
to construct a canal adjoining boundary of the suit property taking
away its lateral support, for fixation of boundary and other reliefs.
In the course of proceeding petitioner filed I.A. No.543 of 2010 for
amendment to incorporate in the plaint a piece of land which
according to the Advocate Commissioner formed part of item No.1
of plaint schedule and required for fixing boundary of plaint item
No.1. That application was dismissed by the learned Munsiff
which is sought to be revised. I have heard learned counsel for
petitioner on maintainability of the Revision.
2. Under Section 115(1) read with its proviso of the Code
of Civil Procedure the High Court could exercise the power of
revision with respect to a case decided by the subordinate court
only if revision if allowed would finally dispose of the suit or other
C.R.P. No.521 of 2010
-: 2 :-
proceeding. Here refusal to allow amendment of plaint is sought
to be reviewed. Allowing or disallowing of that application would
not in any way dispose of the suit. Hence revision is not
maintainable. Remedy if any of petitioner is to challenge the
impugned order under Article 227 of the Constitution.
Hence without prejudice to other rights if any of petitioner
this Revision Petition is dismissed.
Registry shall return the original documents produced by
the petitioner to the counsel on request.
THOMAS P. JOSEPH, JUDGE.
vsv