High Court Kerala High Court

M.P.Govindan Namboothiri vs S.N.Kesavan Namboothiri on 5 March, 2009

Kerala High Court
M.P.Govindan Namboothiri vs S.N.Kesavan Namboothiri on 5 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 3933 of 2009(R)


1. M.P.GOVINDAN NAMBOOTHIRI,AGED 53 YRS,
                      ...  Petitioner

                        Vs



1. S.N.KESAVAN NAMBOOTHIRI, AGED 35 YRS,
                       ...       Respondent

2. E.SAVITHRY DEVI, AGED 74 YRS,

3. GOVINDAN NAMBOOTHIRI, AGED 55 YRS,

4. PRAMESWARAN NAMBOOTHIRI, AGED 51 YRS,

5. THIRUVANVANDOOR GRAMA PANCHAYATH,

                For Petitioner  :SRI.P.K.RAVISANKAR

                For Respondent  :SRI.S.KRISHNAMOORTHY

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

 Dated :05/03/2009

 O R D E R
                         K.T.SANKARAN, J.
                 ---------------------------------------------
                     W.P.(C).No.3933 of 2009
                 ---------------------------------------------
              Dated this the 5th day of March, 2009



                             JUDGMENT

The additional second defendant in O.S.No.100 of 2007 on

the file of the court of the Muniff of Chengannur challenges

Ext.P14 order dated 9th January 2009 in I.A.No.1924 of 2008 by

which the court below appointed a Commissioner to inspect the

plaint schedule property. The suit was filed by the respondent

Nos.1 to 4 for fixation of boundary. The fifth respondent is the

first defendant in the suit. The petitioner was subsequently

impleaded as additional second defendant.

2. The plaintiffs filed I.A.No.1924 of 2008 to appoint a

Commissioner. The application was opposed by the second

defendant. The request of the plaintiffs was to measure the

property in accordance with the resurvey plan and to fix the

boundary. The second defendant stated that the resurvey plan

was not properly prepared and that objections were raised

against the same. The proceedings are stated to be pending for

correcting the resurvey plan. It is contended that if the

WPC No.3933/2009 2

Commissioner inspects the property on the basis of the resurvey

plan, it would be highly prejudicial to the interests of the second

defendant. The court below held that the pendency of the

proceedings against resurvey plan is not a ground for not

appointing a Commissioner. The court below thought that it is

necessary to measure the properties and to fix the boundary. It

was also noticed that if the resurvey plan is corrected, the

parties would be entitled to work out their remedies accordingly.

3. The learned counsel for the petitioners submitted that

the issues in the present suit are barred by resjudicata in view of

the decision in O.S.No.384 of 1952 and O.S.No.182 of 1955,

which ended up in Second Appeal Nos.490 of 1964 and 500 of

1964. It is stated that this contention has been raised in the

written statement. However, the second defendant has not filed

any application to try the issue of resjudicata as a preliminary

issue.

4. As things stand, inspection of the property by a

Commissioner is necessary. If the second defendant is of the

view that the properties are to be measured with reference to

the old survey as well, which was relied on in the earlier

WPC No.3933/2009 3

litigation which culminated in S.A.No.490 of 1964 and 500 of

1964, he would be free to file a work memo before the

Commissioner to measure the property accordingly.

Necessarily, the second defendant has to produce the relevant

records before the Commissioner for such inspection. Both

parties would be entitled to file work memo before the

Commissioner. The Commissioner shall consider all the relevant

facts and materials and submit a comprehensive plan and report

containing all relevant details for a complete and effectual

disposal of the case. If the resurvey plan is corrected, any of the

parties would be entitled to produce the same before the

Commissioner and the Commissioner shall take note of the same

as well.

The Writ Petition is disposed of as above.

K.T.SANKARAN,
JUDGE

csl