High Court Kerala High Court

Kuttan Kurup Sreedhara Pillai vs Bhageerthy Amma Saraswathy Amma on 22 January, 2009

Kerala High Court
Kuttan Kurup Sreedhara Pillai vs Bhageerthy Amma Saraswathy Amma on 22 January, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 3747 of 2007(U)


1. KUTTAN KURUP SREEDHARA PILLAI,
                      ...  Petitioner
2. KUTTAN KURUP SURENDRAN PILLAI OF

                        Vs



1. BHAGEERTHY AMMA SARASWATHY AMMA,
                       ...       Respondent

2. SARASWATHY AMMA LEELAMMA OF -DO- -DO-.

3. SARASWATHY AMMA SOBHANA OF  -DO- -DO-.

4. S. VIMALAMMA OF  -DO- -DO-.

5. S. VIJAYAN NAIR OF  -DO- -DO-.

6. S. SASIDHARAN NAIR OF -DO-  -DO-.

7. S. MOHANAN NAIR OF   -DO- -DO-.

8. BHAVANI AMMA OMANA AMMA OF -DO- -DO-.

9. KUTTAN KURUP KRISHNANKUTTY NAIR OF

                For Petitioner  :SRI.K.B.PRADEEP

                For Respondent  :SRI.K.S.MANU (PUNUKKONNOOR)

The Hon'ble MR. Justice K.P.BALACHANDRAN

 Dated :22/01/2009

 O R D E R
               K.P. Balachandran, J.
            --------------------------
             W.P.(C)No.3747 of 2007 U
            --------------------------

                     JUDGMENT

Counsel for the petitioners/decree holders

submits that in execution of the decree in O.S.No.

406/92 on the file of the Munsiff’s Court,

Nedumangadu vide E.P.No.1/95, a boundary wall was

put up; that the respondents/judgment debtors

raised an objection that the said boundary wall was

not put up along the I-J line shown in the plan

(Exhibit C1(a) appended to the decree; that

thereupon the execution court, on E.A.No.265/05

filed by the petitioners/decree holders, deputed

Advocate Sri.B.Ramesan Nair as the Commissioner to

visit the property and submit a report and plan

with the assistance of Sri.B.Sadasivan, a retired

Surveyor; that accordingly, the Commissioner

visited the property and submitted Exhibit P5

report and plan to the effect that boundary wall

was put up in execution, but not on the I-J line;

that petitioners/decree holders filed Exhibit P6

WPC 3747/07 2

objection to Exhibit P5 commission report and plan

and filed Exhibit P7 application requesting for

boundary being put up along the I-J line shown in

Exhibit C1(a) plan appended to the decree in the

suit, as the boundary wall put up had already been

demolished; that again, Advocate Sri.Ramesan Nair

was appointed as the Commissioner vide Exhibit P7

(a) order to help the Amin to put up the boundary

with the help of Sri.Ravikumar, a retired Surveyor;

that on their inspection, it was found that the

boundary wall which had been put up earlier was

precisely on the I-J line and Exhibit P5 report and

plan submitted by them reporting that the boundary

is not put up along the I-J line was wrong, but,

instead of rectifying the wrong report and plan,

the Commissioner was insisting the petitioners/

decree holders to settle the matter with the

respondents/judgment debtors and did not file any

fresh commission report till now before the

execution court and that the execution court also

WPC 3747/07 3

is not taking any steps to make any progress to

have the decree in the suit satisfied and has even

rejected E.A.No.434/06, filed to change the

Commissioner and Surveyor, vide Exhibit P9 order.

2. Despite service of notice on the judgment

debtors, who are respondents 1 to 7 herein, they

have not entered appearance before this Court and

have not engaged any Lawyer till this date.

3. In the circumstances, I direct the court

below, namely, the Munsiff, Nedumangadu, to see to

it that the decree in O.S.No.406/92, sought to be

got executed by the petitioners/decree holders

filing E.P.No.1/95, is executed expeditiously and

the boundary put up as prayed for in the execution

petition in compliance with Exhibit C1(a) plan

appended to the decree by deputing an Amin, with

the assistance of Advocate Commissioner Sri.Ramesan

Nair and retired Surveyor Sri.Ravikumar, appointed

vide Exhibit P7(a) order dated 8.11.2006 on

E.A.No.363/06. The court below shall also probe

WPC 3747/07 4

into the question as to why the Amin deputed to put

up the boundary as per the aforesaid order dated

8.11.2006 has not put up the boundary and submitted

the report and as to why the Commissioner also did

not submit any report and as to whether the

Commissioner and the Surveyor have withdrawn the

bata deposited pursuant to the order dated

8.11.2006. Counsel for the petitioners/decree

holders expresses doubt as to whether the

Commissioner will co-operate, as instead of

assisting the Amin to execute the decree, he was

persuading the parties to arrive at a settlement,

as he happened to file a report probably on having

been mislead by the Surveyor reporting that the

boundary put up was not on the I-J line shown in

Exhibit C1(a) plan appended to the decree. In the

event of the Commissioner Sri.Ramesan Nair

expressing any difficulty in executing the decree,

the court below shall be at liberty to appoint

another competent Commissioner to execute the work

WPC 3747/07 5

of assisting the Amin in putting up the boundary

assisted by a competent retired Surveyor and in

that event if at all the earlier Commissioner and

the retired Surveyor appointed vide Exhibit P7(a)

order, had already received the bata, they shall

be caused to re-deposit the amount in court.

However, executing the decree by deputing another

Commissioner and retired Surveyor need not await

re-deposit of the bata if any received by the

earlier Commissioner and retired Surveyor and the

petitioners/decree holders shall deposit the

required bata that may be ordered by the execution

court to expedite the execution. To that extent,

Exhibit P9 order shall stand set aside.

The writ petition is disposed of with the above

directions.

22nd January, 2009 (K.P.Balachandran, Judge)
tkv