High Court Kerala High Court

Sudevan vs Selvarajan on 15 November, 2010

Kerala High Court
Sudevan vs Selvarajan on 15 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP(C).No. 709 of 2010(O)


1. SUDEVAN, S/O.PONNAN,
                      ...  Petitioner

                        Vs



1. SELVARAJAN,
                       ...       Respondent

2. VIJAYAKUMAR,

3. SASIKUMAR,

                For Petitioner  :SRI.H.BADARUDDIN

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :15/11/2010

 O R D E R
                              THOMAS P. JOSEPH, J.
                            --------------------------------------
                              O.P.(C) No.709 of 2010
                            --------------------------------------
                    Dated this the 15th day of November, 2010.

                                      JUDGMENT

Plaintiff in O.S.No.36 of 2006 of the court of learned Munsiff, Chittur is the

petitioner before me seeking a direction to the learned Munsiff to dispose of

Ext.P6, application to appoint another Advocate Commissioner in place of the

Advocate Commissioner who has submitted Ext.P7, report. The suit was filed in

the year 2006 for recovery of possession on title claimed by petitioner, and

other reliefs. Advocate Commissioner was appointed in the year 2006 and he

made certain visits to the property. He submitted Ext.P3(a), interim report dated

27.09.2007 and Ext.P3(b), interim report on 07.08.2007. In Ext.P3(b), interim

report he stated that since the properties of parties are covered by river,

Surveyor was not able to measure the property and assistance of

Superintendent of Survey is required. He requested the court to issue necessary

directions in the matter. While so petitioner filed Ext.P5, application to direct

respondents to maintain status quo and Ext.P6, application on 04.10.2010 to

appoint another Advocate Commissioner levelling certain allegations against the

Advocate Commissioner pointing out that he has not taken effective steps to

measure and identify the property. In answer to Ext.P6, application Advocate

Commissioner submitted Ext.P7, report explaining what exactly happened

(according to him). It is stated before me that Ext.P7 is not correct. But I am not

however going into its correctness. If necessary that is a matter which the trial

OP(C) No.709/2010

2

court has to decide. Learned counsel states that without disposing of Ext.P6,

application learned Munsiff is proceeding to try the case in the list. If Ext.P6,

application is still pending necessarily learned Munsiff has to dispose of the

same. Hence it is directed that learned Munsiff shall dispose of Ext.P6,

application after hearing both sides (if it is not already disposed of) before the

case is taken up for trial in the list. While considering Ext.P6, application learned

Munsiff may also consider whether a proper plan is required for adjudication of

the dispute involved in the case notwithstanding the allegations and counter

allegations in Exts.P6 and P7.

Petition is disposed of as above.

THOMAS P.JOSEPH,
Judge.

cks