High Court Kerala High Court

Shaji Thomas vs Damiyan Louis And Another on 31 August, 2010

Kerala High Court
Shaji Thomas vs Damiyan Louis And Another on 31 August, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 27084 of 2010()



1. SHAJI THOMAS
                      ...  Petitioner

                        Vs

1. DAMIYAN LOUIS AND ANOTHER
                       ...       Respondent

                For Petitioner  :SRI.B.S.SWATHY KUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :31/08/2010

 O R D E R
                    THOMAS P JOSEPH, J.

                   ----------------------------------------

                     W.P.C.No.27084 of 2010

                    ---------------------------------------

                Dated this 31st day of August, 2010

                              JUDGMENT

Petitioner is the defendant in O.S.No.359 of 2009 of the court

of learned Additional Munsiff-I, Neyyattinkara. That is a suit for

prohibitory injunction instituted by the respondents contending

that the suit property belonged to and is in the possession of

respondents in the manner stated in the plaint. Petitioner resisted

the suit contending that description of the suit property is not

correct, it is not identifiable in the way it is scheduled in the plaint

and that going by the averment in the plaint relief is sought for in

respect of the property belonging to and in the possession of

petitioner where he has invested huge amounts for starting a hotel

project. In the meantime an Advocate Commissioner was appointed

to measure the property with the assistance of a Surveyor. There

were several proceedings concerning the said application and

unable to execute the warrant, Advocate Commissioner

surrendered the order at one stage. This court as per Ext.P5,

judgment disposed of the writ petitions filed by the parties issuing

certain directions to the learned Munsiff as to the manner of

execution of warrant of commission. Complaint of petitioner is that

W.P.C.No.27084 of 2010
: 2 :

thereafter with intention to further prolong the proceeding

respondents have filed Ext.P6, application for amendment of the

plaint to incorporate a new schedule in the plaint and seeking a

declaration of alleged right of easement by way of prescription over

the new schedule property and also seeking amendment to the

existing schedule to incorporate new survey numbers which were

not mentioned in the plaint. Petitioner states that he has serious

objection to the amendment sought for. Petitioner seeks a

declaration that Ext.P6, application is illegal and not maintainable.

2. In so far as learned Munsiff is yet to decide Ext.P6,

application it is not necessary for this court to interfere in the

matter. I make it clear that it will be open to the petitioner to raise

all his objection to Ext.P6, application. Learned Munsiff will

consider those objections and pass appropriate order in the matter

as provided under law.

With the above observation this writ petition is closed.

(THOMAS P JOSEPH, JUDGE)

Sbna/-