High Court Kerala High Court

Janamma vs G.Rajappan on 3 December, 2008

Kerala High Court
Janamma vs G.Rajappan on 3 December, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 35715 of 2008(B)


1. JANAMMA, AGED 90 YEARS,
                      ...  Petitioner

                        Vs



1. G.RAJAPPAN,T.C. 8/101,
                       ...       Respondent

2. HARIHARAN T. T.C. 2/209,

3. RAMACHANDRAN, TC 2/209,

                For Petitioner  :SRI.D.SAJEEV

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.P.BALACHANDRAN

 Dated :03/12/2008

 O R D E R
               K.P. Balachandran, J.
            --------------------------
             W.P.(C)No.35715 of 2008 B
            --------------------------

                     JUDGMENT

Petitioner is a prospective plaintiff, who

wanted to institute a suit for partition before the

Munsiff’s Court, Thiruvananthapuram. The first

respondent and the petitioner are stated to be the

children of Kali Chakki of Pottakuzhi Veedu,

Pattom, Thiruvananthapuram and respondents 2 and 3

are stated to be the children of Bhargavi, the

deceased sister of the petitioner and the first

respondent.

2. It is submitted by the counsel for the

petitioner that properties were obtained by the

mother of the petitioner and the first respondent

and the maternal grandmother of respondents 2 and 3

under Partition Deed No.48 of 1102 M.E.; that for

the purpose of institution of the suit, she applied

for a copy of the said partition deed, but she

received Exhibit P2 reply from the Sub Registrar’s

WPC 35715/08 2

Office to the effect that the register containing

the said document has got deteriorated on account

of aging and therefore, they are unable to issue

copy of the said document; that therefore, the suit

was filed obtaining a photostat copy of an attested

copy of the document which had been produced by

members of some other sakha in O.S.No.1023/04,

instituted before the Munsiff’s court,

Thiruvananthapuram claiming right over an item of

property involved in the said partition deed, but

that the plaint has been returned vide Exhibit P4

order passed on I.A.No. 8786/08 for the reason that

an authentic copy of Partition Deed No.48 of 1102

M.E. is not produced and that therefore,

appropriate direction be issued in the matter

quashing Exhibit P4 order and to redress the

grievance of the petitioner.

3. The order passed on Exhibit P4 order by the

learned Munsiff is extracted below:

WPC 35715/08 3

“Suit document is the settlement
deed. Hence not allowed. Produce
an admissible copy of the
document.”

4. What is intended by the above order is not

discernible, though the counsel submits that it is

an order refusing to receive the plaint, except

with an authentic copy of the title document, which

is Partition Deed No.48 of 1102 M.E. The submission

of the counsel appears to be true on seeing the

prayer in Exhibit P3. If Exhibit P4 is an order

passed on Exhibit P3, it cannot be sustained in the

circumstances of the case. The suit is one for

partition. Petitioner/plaintiff claims title

thereto under Partition Deed No.48 of 1102 M.E. of

Sub Registry Office, Chirayinkeezh. Petitioner has

also stated in the affidavit accompanying Exhibit

P3 that an authentic copy of the partition deed has

been produced by some others in the tharavad in

O.S.No.1023/04 of the same court.

WPC 35715/08 4

5. In the circumstances, I set aside Exhibit

P4 order passed by the court below on Exhibit P3

and direct the petitioner to re-present the plaint

along with a petition to call for the authentic

copy of the document from O.S.No.1023/04 and to

return the document back to the concerned case

after comparing with the photostat copy that is

produced, causing it to be certified by the

examiner to be true copy, so that in the course of

trial of the suit, petitioner will get an

opportunity to produce, if need be, an authentic

copy of Partition Deed No.48 of 1002 M.E.

This writ petition is disposed of with the

above directions.

3rd December, 2008 (K.P.Balachandran, Judge)
tkv