High Court Kerala High Court

Cherukavu Land Development … vs Ahammedkutty Haji on 18 November, 2009

Kerala High Court
Cherukavu Land Development … vs Ahammedkutty Haji on 18 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 6807 of 2009(O)


1. CHERUKAVU LAND DEVELOPMENT PVT.LTD.,
                      ...  Petitioner

                        Vs



1. AHAMMEDKUTTY HAJI,S/O.MANGHATTU PARAMBAN
                       ...       Respondent

                For Petitioner  :SRI.HARISH R. MENON

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.S.SATHEESACHANDRAN

 Dated :18/11/2009

 O R D E R
                   S.S.SATHEESACHANDRAN, J.
                  -----------------------------------
                   W.P.(C).No.6807 of 2009 - O
                   ---------------------------------
           Dated this the 18th day of November, 2009

                          J U D G M E N T

Petitioner is the plaintiff in O.S.No.246 of 2006 on the file of

the Munsiff Court, Parappanangadi. Suit is one for injunction and

the respondent is the defendant. Respondent filed written

statement resisting the suit claim in which among other

contentions the identity of the suit property was also disputed.

At the instance of the plaintiff an advocate commissioner

conducted local inspection, measured out the property with the

assistance of a surveyor and filed report and plan. Previously

two reports had also been filed by the commissioner, but, one of

them filed with a rough sketch alone. Plaintiff had some serious

objections to the survey measurements and identification made

and also a grievance that some points sought to be ascertained

were not considered by the advocate commissioner while filing

the report and plan. Petitioner/plaintiff thereafter moved an

application for setting aside the report and plan raising objections

to the report and setting it aside. Learned Munsiff after hearing

W.P.(C).No.6807 of 2009 – O

2

both sides declined the request of the petitioner/plaintiff vide

Ext.P6 order. Propriety and correctness of Ext.P6 order is

challenged in the writ petition invoking the supervisory

jurisdiction vested with this Court under Article 227 of the

Constitution of India.

2. I heard the counsel for the petitioner.

3. Having regard to the submissions made and taking

note of the facts and circumstances presented, I find it is not

proper and appropriate for this Court to examine the merit of the

objections canvassed by the petitioner/plaintiff to the commission

report which had been declined by the court below vide Ext.P6

order. It is seen from Ext.P6 order that the court below declined

the request of the petitioner/plaintiff for the reason that the case

has been included among the targeted cases for disposal.

Another reason that weighed with the court, it appears, was that

three commission reports had already been collected in the case.

The learned counsel for the petitioner submits that the present

report was the only one prepared after carrying out the survey

measurements, and the previous one is grossly insufficient to

identify the plaint property, which is disputed by the defendants.

W.P.(C).No.6807 of 2009 – O

3

I do find some force in the submission made by the counsel for

the petitioner that the reason set out in Ext.P6 order for

nonconsidering the objections raised by the petitioner/plaintiff to

the commission report is not correct. There will be a direction to

the court below to consider the objections raised by the plaintiff

to the commission report and plan at the trial in case the

petitioner/plaintiff take steps for examining the commissioner

and also the surveyor to substantiate the objections. In the

event of the objections being found sustainable after taking

evidence, needless to point out the court has to pass appropriate

orders for remitting the report or seeking further clarification

from the commissioner as the case may be. In having such an

enquiry at trial none of the observations made in Ext.P6 order will

have any bearing. Reserving the right of the petitioner to

canvass the challenges made in the objections at the trial stage,

the writ petition is closed.

S.S.SATHEESACHANDRAN,
JUDGE.

bkn/-