High Court Kerala High Court

Kunjithami vs Subhadra on 27 August, 2009

Kerala High Court
Kunjithami vs Subhadra on 27 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 24426 of 2009(O)


1. KUNJITHAMI, THARAYIL HOUSE,
                      ...  Petitioner

                        Vs



1. SUBHADRA, D/O.THARAYIL RAMAN,
                       ...       Respondent

                For Petitioner  :SRI.K.S.RAJESH

                For Respondent  : No Appearance

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

 Dated :27/08/2009

 O R D E R
            S.S.SATHEESACHANDRAN, J.
          -----------------------------
            W.P.(C).No.24426 OF 2009
           --------------------------
     Dated this the 27th day of August 2009
     -------------------------------------


                     JUDGMENT

The writ petition is filed seeking the

following reliefs.

i) Pass an order setting aside the order

dated 23/07/2009 passed by the Munsiff Court,

Kodungallur in I.A No.2191/2008 in O.S 234/2005 in

the interest of justice.

ii) Any other orders that this Hon’ble

Court may deem fit.

2. Petitioner is the first defendant in

O.S No. 234 of 2009 on the file of the Munsiff

Court, Kodungallur. The above suit is one for

W.P.(C).No.24426 OF 2009 Page numbers

partition in which a preliminary decree has already

been passed. In the final decree proceedings, a

commission was appointed to measure out the

properties to effect division of the shares in tune

with the preliminary decree. The commissioner

after executing the work, filed a report and plan

to which petitioner, the first defendant raised

objections. The learned Munsiff finding no merit

in the objections raised negatived them by Ext.P4

order. 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 learned counsel for the

petitioner. Having regard to the submissions made

and taking note of the facts and circumstances

presented, I find, no notice to the respondents is

necessary and it is dispensed with. A commission

report, though has much relevance in a final decree

proceedings, after all is only a piece of evidence.

W.P.(C).No.24426 OF 2009 Page numbers

This court in exercise of its visitorial

jurisdiction under Article 227 of the Constitution

of India cannot be expected nor is it proper or

appropriate to examine the correctness of a

commission report on its merits which is yet to be

considered by the court below. Further more, in a

final decree proceeding acceptance of the

commission report will lead to the passing of the

final decree. Of course the court can vary or

modify the report and pass a decree as found proper

and correct. After all the defendants in the suit

will get an opportunity to challenge the

correctness of the commission report in case any

adverse decision is made against them and an appeal

has to be preferred against the final decree passed

by the court. Writ petition lacks merit, and it is

dismissed.

Sd/-

S.S.SATHEESACHANDRAN,
JUDGE
//TRUE COPY//
P.A TO JUDGE

vdv