High Court Kerala High Court

Gangaprakashan Unnithan vs Jayaprakash Unnithan on 13 February, 2009

Kerala High Court
Gangaprakashan Unnithan vs Jayaprakash Unnithan on 13 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 4584 of 2009(U)


1. GANGAPRAKASHAN UNNITHAN,
                      ...  Petitioner

                        Vs



1. JAYAPRAKASH UNNITHAN,
                       ...       Respondent

2. GEETHA, KOOTTUNKAL VEEDU,

3. GOPALAKRISHNA PILLAI,

                For Petitioner  :SRI.GEORGE VARGHESE(PERUMPALLIKUTTIYIL)

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.T.SANKARAN

 Dated :13/02/2009

 O R D E R
                                K.T.SANKARAN, J.
                   ------------------------------------------------------
                       W.P.(C) NO. 4584 OF 2009 U
                   ------------------------------------------------------
                     Dated this the 13th February, 2009


                                     JUDGMENT

The petitioner is the first plaintiff in O.S.No.6 of 2003, on the file of

the Court of the Munsiff of Kayamkulam. The suit was filed for fixation of

boundary and for injunction.

2. A Commissioner was appointed to inspect the properties and to

submit a plan and report. The Commissioner submitted a report, sketch

and a plan. The first plaintiff filed an application for setting aside the

Commissioner’s report and plan (I.A.No.1221 of 2005, wrongly shown as

I.A.No.1221 of 2002 in the order impugned). The court below dismissed

the application by the order dated 18.11.2008, which is under challenge in

this Writ Petition. The court below considered the objections raised by the

petitioner to the Commissioner’s report, took note of the evidence

adduced by the Commissioner, perused the report, sketch and plan

submitted by the Commissioner and came to the conclusion that there are

no grounds for setting aside the report, sketch and plan. In the course of

arriving at such a finding, the court below made certain observations that

the plaintiffs have tactfully suppressed the actual extent of the plaint ‘C’

Schedule property belonging to the first defendant and misdescribed it as

the property having an extent of 8.09 Ares only. The court below also

W.P.(C) NO.4584OF 2009

:: 2 ::

found that the Commissioner has correctly located the plots in the plan

and that no error or procedural irregularity was committed by the

Advocate Commissioner in locating the properties. It was also observed

by the court below that what provoked the first plaintiff to file an

application to set aside the Commissioner’s report and plan is that the

Commissioner honestly reported that the property of the first defendant is

having 11.57 Ares as against 8.09 Ares shown in the plaint.

3. Learned counsel for the petitioner submitted that the court

below has not considered properly the materials and evidence in the case

and was under the erroneous impression that the petitioner suppressed

material facts. It is submitted that on that erroneous finding, the court

below has held that there are no grounds to set aside the Commissioner’s

report and plan.

4. The dismissal of an application to set aside the Commissioner’s

report and plan does not preclude the petitioner to establish, at the time of

trial, that the plan and report are not liable to be accepted and that further

probe is necessary. In Kanaran Nair v. Madhavan Nair (1996 (1) KLT

162), a Division Bench of this Court held that in spite of the dismissal of

the application for setting aside the Commissioner’s report, the court can

modify or alter it at the final stage of the suit, when the court gets better

W.P.(C) NO.4584OF 2009

:: 3 ::

opportunity to decide whether the report of the Commissioner can be

acted upon. There is nothing which inhibits the court from doing so at a

later stage. The order dismissing an application to set aside the

Commissioner’s report or to remit the same is only interlocutory in nature

and nothing contained in it would trammel the trial court from taking a

different view if otherwise satisfied at a subsequent stage. The Division

Bench also held that parties are entitled to use other evidence to satisfy

the court that the findings in the report are faulty.

5. I do not think that the order passed by the court below is illegal,

improper, irregular or without jurisdiction. There is no ground to invoke

the jurisdiction under Article 227 of the Constitution of India. However, it

is made clear that the observations made in the order were made only for

the purpose of considering whether the report and plan submitted by the

Commissioner should be set aside. Those observations will not influence

the court at the time of final disposal of the suit.

Subject to the right of the petitioner as provided in 1996 (1) KLT

162, the Writ Petition is dismissed.

(K.T.SANKARAN)
Judge
ahz/