High Court Kerala High Court

Beevi Kunju Sulekha Beevi vs Salma Beevi Fathima Beevi on 3 August, 2009

Kerala High Court
Beevi Kunju Sulekha Beevi vs Salma Beevi Fathima Beevi on 3 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 21738 of 2009(O)


1. BEEVI KUNJU SULEKHA BEEVI,
                      ...  Petitioner
2. MOHAMMED KASIM ABDUL VAHAD,

                        Vs



1. SALMA BEEVI FATHIMA BEEVI,
                       ...       Respondent

                For Petitioner  :SRI.B.PREMNATH (E)

                For Respondent  : No Appearance

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

 Dated :03/08/2009

 O R D E R
            S.S.SATHEESACHANDRAN, J.
          -----------------------------
            W.P.(C).No.21738 OF 2009
           --------------------------
      Dated this the 3rd day of August 2009
     -------------------------------------


                     JUDGMENT

The writ petition is filed seeking the

following reliefs.

i) To set aside Ext.P2 order passed in

I.A No.142/2009 in O.S No.35/2007 on the file of

the Munsiff Court, Attingal.

ii) Issue an order allowing I.A

No.142/2009 in O.S No.35/2007 on the file of the

Munsiff Court, Attingal and appoint a new Advocate

Commissioner.

W.P.(C).No.21738 OF 2009 Page numbers

iii) To grant such other reliefs as this

Hon’ble Court may deem just and fit in the

circumstances of the case.

2. Petitioners are the defendants in O.S

No.35/2007 on the file of the Munsiff Court,

Attingal. Suit is for declaration and for

injunction, and respondent is the plaintiff in the

suit. An advocate commissioner appointed by the

court initially conducted a local inspection and

filed a report. Later, on the application moved by

the plaintiff and defendants / petitioners, the

same commissioner visited the property and

determined the matters sought for by both sides and

filed a report. Pursuant thereto the respondent /

plaintiff moved an application alleging that the

interim injunction granted by the court had been

violated by the defendants and applied for the

appointment of a commissioner as to the

interference and obstruction caused over the

pathway, the subject matter involved in the suit in

W.P.(C).No.21738 OF 2009 Page numbers

respect of which the order of injunction was

passed. The court below allowed the commission

report and appointed the same commissioner to visit

and prepare a report. At that stage the defendants

alleging bias against the commissioner sought for

changing him by filing an application. The

application was objected to by the plaintiff. The

learned Munsiff after hearing both sides dismissed

the application vide Ext.P2 order. Propriety and

correctness of that order is challenged in the

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 with reference to Ext.P2 order, I find no

notice to the respondent is necessary and hence it

is dispensed with. Perusing Ext.P2 order, I find

the learned Munsiff has taken note that no specific

W.P.(C).No.21738 OF 2009 Page numbers

allegation imputing bias or being partisan to the

plaintiff is levelled against the advocate

commissioner and also that the earlier report was

prepared and filed by him determining the points

raised by both the defendant as well as plaintiffs

without any objection. The learned Munsiff found

no merit in the allegations imputed against the

advocate commissioner and so much so, the

application moved for removal of the commissioner

was dismissed as without merit. After hearing the

counsel at length, I find no reason to interfere

with the order passed by the learned Munsiff. The

commission report after all is only a piece of

evidence in a case. Its evidentiary value can be

determined if objections are raised by any of the

parties to the suit only after examination of the

commissioner. So much so, ample opportunity will

be provided to the parties of the suit to raise

whatsoever their objections against the report

prepared by the commissioner. When there is no

material to substantiate the apprehension expressed

W.P.(C).No.21738 OF 2009 Page numbers

by the petitioner that commissioner is partisan and

the earlier two reports had been prepared by him in

the case, it is only fair and just that the report

to be prepared to determine whether there was any

violation of the order of injunction also be

determined by the same commissioner. I do not find

any impropriety or illegality in the order passed

by the learned Munsiff whereby right of the

petitioner to challenge the report already filed

and also the report, which is to be filed after the

visit by the commissioner is deferred to for

consideration at trial of the suit.

4. The writ petition is closed.

Sd/-

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

vdv