IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 29571 of 2005(U)
1. JOSE KURIAN, AGED 45 YEARS,
... Petitioner
Vs
1. P.J. TARSHIS, S/O. P.C. JOSEPH,
... Respondent
For Petitioner :SRI.RENJITH THAMPAN
For Respondent :SRI.K.G.BALASUBRAMANIAN
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
Dated :15/02/2008
O R D E R
C.N. RAMACHANDRAN NAIR, J.
--------------------------------------------
W.P.C. NO. 29571 OF 2005
--------------------------------------------
Dated this the 15th day of February, 2008
JUDGMENT
Petitioner is challenging Ext.P9 whereunder the Sub Judge has
closed a suit filed by the petitioner in compliance with the direction in
Ext.P5 judgment issued by this Court. The dispute between the
petitioner and defendant pertains to boundary in respect of the land
assigned to them by the Government. This Court vide Ext.P5 judgment
issued necessary directions to the revenue authorities to demarcate the
boundaries and give sketch to both the parties. Since the direction
contained in the judgment was sufficient to close the suit, this Court
directed the civil court to close the suit if no other issues survive.
However, petitioner filed an amendment petition to enlarge the scope
of the suit only to circumvent the direction contained in the judgment.
The learned Sub Judge rightly observed so and closed the suit. I find
no ground to interfere with Ext.P9 order passed by the Sub Judge.
W.P. is accordingly dismissed. However, if the petitioner has any
grievance against the sketch furnished pursuant to the direction of this
2
Court, petitioner is free to challenge the same before the statutory
authority.
(C.N. RAMACHANDRAN NAIR)
Judge
kk
3