High Court Kerala High Court

Rathnakaran vs The President on 6 October, 2009

Kerala High Court
Rathnakaran vs The President on 6 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 27949 of 2009(O)


1. RATHNAKARAN, AGED 39,
                      ...  Petitioner

                        Vs



1. THE PRESIDENT,
                       ...       Respondent

2. THE PRINCIPAL,

                For Petitioner  :SRI.SRINATH GIRISH

                For Respondent  : No Appearance

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

 Dated :06/10/2009

 O R D E R
                     S.S.SATHEESACHANDRAN, J.
                    -----------------------------------
                    W.P.(C).No.27949 of 2009 - O
                     ---------------------------------
               Dated this the 6th day of October, 2009

                            J U D G M E N T

Writ petition is filed seeking the following relief:

“To set aside Exhibit P8 order and direct the

respondents to answer on oath the interrogatories

contained in Ext.P6.”

2. Petitioner is the plaintiff in O.S.No.133 of 2008 on the

file of the Munsiff Court, Kozhikode. Suit is one for injunction to

restrain the defendants from obstructing or preventing the use of

B schedule way as ingress and egress to plaint A schedule

property. Ext.P1 is the copy of the plaint. Plaintiff claimed the

decree sought for alleging that he has got a right of prescriptive

easement and also right of easement by necessity over B

schedule way. Defendants resisted the suit claim by filing a

written statement refuting the claims of easement raised by the

plaintiff. Plaintiff moved an application for serving interrogatories

on the defendant to answer certain questions raised in the

application. Ext.P6 is the copy of that application. Defendants

filed objections to that petition. Ext.P7 is the copy of the

W.P.(C).No.27949 of 2009 – O

2

petition. Learned Munsiff after hearing both sides dismissed

Ext.P7 application vide Ext.P8 order. Propriety and correctness of

Ext.P8 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/plaintiff.

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.

4. The interrogatories raised in Ext.P6 application,

according to the counsel for the petitioner, are relevant and

necessary for proper adjudication of the suit on its merits. Ext.P8

order passed by the court below dismissing Ext.P6 application is

improper and incorrect, submits the counsel. Perusing Ext.P8

order passed by the learned Munsiff, I find no impropriety or

illegality. Admitting the title of the defendants over the suit

property, plaintiff sought for a decree of injunction setting forth

the claim of prescriptive easement over B schedule way. Then

filing interrogatories to get particulars of the title deeds, survey

W.P.(C).No.27949 of 2009 – O

3

numbers etc., of the plaintiff over the property is quite

unnecessary and further irrelevant in the adjudication of the suit.

Defendants during the pendency of the suit has blocked the

pathway by putting up construction is canvassed for raising a

question by way of interrogatory whether they have obtained

permission from the local authority for putting up such

construction. Irrespective of the question whether permission

was obtained or not by the plaintiff can sustain his right of

easement and the construction had been made during the

pendency of the suit, needless to point out, it will not in any way

affect the right of the plaintiff to get a decree sought for in the

suit. On that count also, I find that the interrogatory filed by the

plaintiff was not relevant as held by the learned Munsiff.

Writ petition lacks merit, and it is closed.

S.S.SATHEESACHANDRAN,
JUDGE.

bkn/-