High Court Kerala High Court

Baby M.K. vs Dr.M.K.Mani on 8 June, 2010

Kerala High Court
Baby M.K. vs Dr.M.K.Mani on 8 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRP.No. 129 of 2010()


1. BABY M.K., D/O.LATE KUMARA PILLAI,
                      ...  Petitioner

                        Vs



1. DR.M.K.MANI, S/O.LATE KUMARA PILLAI,
                       ...       Respondent

2. M.G.CHANDRAN, S/O.LATE KUMARA PILLAI,

3. M.K.MOHANAKUMAR, D/O.LATE KUMARA PILLAI,

4. M.K.SEETHALAKSHMI,

                For Petitioner  :SRI.K.MOHANAKANNAN

                For Respondent  :SRI.T.K.VENUGOPALAN

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :08/06/2010

 O R D E R
                    THOMAS P.JOSEPH, J.
            ====================================
                     C.R.P. No.129 of 2010
            ====================================
              Dated this the 8th day of June, 2010


                            O R D E R

After the respective plots allotted to parties were delivered

over to them as per the final decree petitioner herein filed

E.A.No.783 of 2009 for delivery of the plots set apart as pathway

for petitioner and respondent Nos.3 and 4 in the commission report

and plan which were accepted in the final decree. Executing court

vide order dated 10.02.2010 held that in the final decree

pathways were set apart for common use of the sharers and hence

petitioner is not entitled to get delivery of the said pathways.

Accordingly application filed by petitioner was dismissed. That

order is under challenge in this revision petition. Learned counsel

for petitioner and respondent No.4 would contend that executing

court has proceeded on the wrong assumption that the final

decree provided that the pathways set out by the Advocate

Commissioner are for common use of the sharers and on that

assumption the application was dismissed. Learned counsel have

taken me through the copy of report and plan submitted by the

Advocate Commissioner and the final decree.

C.R.P. No.129 of 2010
-: 2 :-

2. It is seen from Annexure A1, report of the Advocate

Commissioner that ‘D’ schedule referred to therein (marked in

blue colour in the sketch) was set apart as way for access to plots

“B, G, and F” allotted to the petitioner and respondent Nos.3 and

4. Paragraph 6 of Annexure A1, report states that ‘F’ schedule

pathway referred to therein was provided for access to plots ‘C’

and ‘D’ which were allotted to respondent Nos.4 and 5. In

paragraph 7 it is stated that plot ‘G’ was set apart as way. In

page 2 of the Commissioner’s report it is stated that the plot

allotted to respondent No.2 abutted the public road while pathway

marked as plot ‘G’ was set apart for access to the other sharers.

In paragraph 4 of the final decree objection raised by respondent

No.2 as to the division was found untenable and hence not

accepted. The final decree states that commission report and

plan are accepted and final decree is passed accordingly. In

other words, allotment of pathways referred to in the plan as

reported in Annexure A1, report was accepted by the court below

while passing the final decree. Executing court was bound by the

direction in the final decree accepting the report and plan as

above stated. Executing court therefore was not correct in

holding that pathways were set apart for common use of all the

sharers. As such petitioner is entitled to get delivery of the

C.R.P. No.129 of 2010
-: 3 :-

pathway as requested for in E.A. No.783 of 2009.

Resultantly, Revision Petition is allowed setting aside order

dated 10.02.2010 on E.A. No.783 of 2009. That application is

allowed. Executing court shall deliver the pathway as prayed for

in E.A. No.783 of 2009.

THOMAS P. JOSEPH, JUDGE.

vsv