High Court Kerala High Court

Ravikumar Alias Ravindran vs Kesukuttan Nair on 29 September, 2009

Kerala High Court
Ravikumar Alias Ravindran vs Kesukuttan Nair on 29 September, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 12400 of 2007(A)


1. RAVIKUMAR ALIAS RAVINDRAN,
                      ...  Petitioner

                        Vs



1. KESUKUTTAN NAIR, AGED 72,
                       ...       Respondent

2. K.N. SREEKUMAR, AGED 38,

                For Petitioner  :SRI.N.SUKUMARAN

                For Respondent  : No Appearance

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

 Dated :29/09/2009

 O R D E R
               S.S.SATHEESACHANDRAN, J.
                   -------------------------------
               W.P.(C).NO.12400 OF 2007 ()
                 -----------------------------------
       Dated this the 29th day of September, 2009

                       J U D G M E N T

The writ petition is filed seeking mainly the following

relief:

i. to call for the records in
O.S.No.159/2005 on the file of the IInd
Additional Sub Court, Ernakulam and to
direct the learned Sub Judge to vacate
the stay of the suit and to issue a
commission as prayed for in Ext.P1
application setting aside Ext.P4 order
thereon by an appropriate writ, direction
or order.

2. Petitioner is the plaintiff in O.S.No.159 of 2005 on the

file of the Sub Court, Ernakulam. Suit is for a declaration that

a purchase certificate issued in favour of the 1st defendant is

vitiated by fraud, and a sale deed created by him in favour of

WPC.12400/07 2

the 2nd defendant, on the basis of the purchase certificate, is

null and void. The defendants, both of them, entering

appearance, filed written statement resisting the suit claim.

An application was moved by the plaintiff for appointment of a

Commission to measure out the suit property, and it was

objected to by the defendants, contending that in respect of

the very same property, another suit O.S.No.1413 of 1994,

was tried and disposed and the decision thereof is pending in

appeal as A.S.No.327 of 2005 on the file of the District Court,

Ernakulam. The learned Sub Judge, after hearing both sides,

found merit in the objection canvassed by the defendants, and

vide Ext.P4 order, held that in view of the previous report and

plan prepared in another suit as between the same parties in

respect of the very same subject matter, a fresh commission

cannot be allowed. However, the learned Sub Judge, after

taking the above view over the Commission application

proceeded further and passed an order that in view of the

challenges made by the plaintiff against the purchase

certificate imputed in the suit before the Appellate authority

instituted under the Land Reforms Act, and also the pendency

WPC.12400/07 3

of the appeal, A.S.No.327 of 2005, the trial of the suit has to

be stayed, and, accordingly, in Ext.P4 order, stay of the suit

was also ordered. Propriety and correctness of Ext.P4 order is

challenged in the writ petition invoking the supervisory

jurisdiction vested with this Court under Article 227 of the

Constitution of India.

3. I heard the counsel on both sides. At the time of

hearing, the learned counsel appearing for the respondents

fairly submitted that the essential ingredients to satisfy the

stay of the suit as contemplated under Section 10 of the Code

of Civil Procedure are not made out in the present case, and

so much so, the order of the court below for staying the trial of

the suit, for the reasons stated in Ext.P4 order, cannot be

sustained. I appreciate the stand taken by the learned counsel

for the respondents, as I find that without even affording an

opportunity to the plaintiff, while deciding on the merit of a

Commission application, the court has jumped to a conclusion

that the suit is liable to be stayed under Section 10 of the CPC,

for the reason that other proceedings are pending in respect

WPC.12400/07 4

of the very same subject matter before a court and also before

the Appellate Authority under the Land Reforms Act. Whether

the issues involved in the present case were directly and

substantially involved in the other proceeding was not

considered by the court while passing the order of stay of trial

of the suit. The order passed by the court below directing stay

of the suit, in the circumstances, is liable to be set aside, and

it is ordered accordingly. The reasonings of the court below

that in view of a previous commission report in a connected

suit as between the parties, the commission application moved

by the plaintiff in the present suit cannot be allowed as

expressed in Ext.P4 order, I find cannot be accepted as

correct. The Commission report collected in a suit after all is

only a piece of evidence. In the very same suit, a second

commission without deciding the merit of the former

commission report, if identical matters are sought for

determination again is impermissible, as covered by the

decision in Swami Premananda Bharathi v. Swami

Yogananda Bharathi (1985 KLT 144). But, in a different

suit, even assuming that in respect of the very same property

WPC.12400/07 5

as between the same parties, a Commissioner had collected a

report in a previous suit by itself will not debar one or other

party from applying for a commission to collect the details

required for the adjudication of the disputes or controversies

involved in that suit or proceeding. Of course, the evidentiary

value of the previous commission report can be canvassed in

trial, provided, it has been accepted in evidence in the other

suit. Even if it is not accepted by examining the

Commissioner, who prepared it, the report can be let in as a

piece of evidence in the subsequent case as well. But the

mere fact that in another suit, a commission had been taken

previously in respect of the very same property between the

parties so long as the decision in that suit would not constitute

a bar of the present suit under any law for the time being in

force, is not sufficient to hold that a fresh commission cannot

be allowed in the subsequent suit. Irrespective of the

question whether a commission report is collected in the

present suit, it is open to the defendants to canvas the

evidentiary value of the previous commission report in respect

of the very same property in a suit between the same parties,

WPC.12400/07 6

but, to dismiss a commission application on the ground that

another report had been collected in a previous suit, is not

proper and correct, so long as the trial of the present suit is

not barred in any way by the decision in the previous suit. So

much so, I direct the learned Sub Judge to consider the

commission application afresh in the light of the observations

made above, and in accordance with law and dispose the

application on its merit. Writ petition is disposed as indicated

above.

S.S.SATHEESACHANDRAN
JUDGE

prp