High Court Kerala High Court

Gopalakrishnan vs Balakrishnan on 23 October, 2008

Kerala High Court
Gopalakrishnan vs Balakrishnan on 23 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 30686 of 2008(C)


1. GOPALAKRISHNAN, S/O.KESAVA PANICKER,
                      ...  Petitioner

                        Vs



1. BALAKRISHNAN, S/O.KESAVA PANICKER,
                       ...       Respondent

                For Petitioner  :SRI.V.S.BABU GIREESAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :23/10/2008

 O R D E R
                   THOMAS P. JOSEPH, J.
               -----------------------------------------------
               W.P.(C) NO.30686 OF 2008(C)
               -----------------------------------------------
          Dated this the 23rd day of October, 2008

                         J U D G M E N T

Heard learned counsel for petitioner.

2. Petitioner instituted O.S.No.789/2006 for fixation of

boundary of the schedule property. He wanted the boundary of

the property with the property of the respondent to be fixed as

per his title deed. Respondent/defendant contested the suit.

Court below appointed Advocate Commissioner and Taluk

Surveyor to measure the property. Exhibit C2 is the commission

report. Exhibit C1 is the plan based on the re-survey plan. Exhibit

C1(a) is the plan based on the title deed of the petitioner. Both

sides filed objections to the report and plans. The Commissioner

and Taluk Surveyor were examined. Court below found that

Exhibit C1 is not in tune with the resurvey plan, which is marked

as Exhibit B1 and that there is vast difference in A D line as per

Exhibits C1 and B1. Boundary could not be fixed as per Exhibit

C1. Hence, learned Principal Munsiff remitted Exhibits C1 and

W.P.(C) No.30686/2008

– 2 –

C2 to the Advocate Commissioner to measure the property as per

Exhibit B1 and submit plan. Petitioner is aggrieved by that order.

3. Learned counsel submitted that there is no dispute of

title between the parties and that Exhibit B1 was stealthily

introduced at the instance of respondent/defendant.

4. In paragraph 10 of the written statement, respondent

contended that Taluk Surveyor had measured the property and

fixed the survey between boundary. The properties of the

petitioner and the respondent and the latter had constructed a

compound wall on that boundary, from east to west at a length of

51 metres and height of 1 foot which, according to the

respondent, was destroyed by the petitioner.

5. The question whether Exhibit B1 could be acted upon

is not a matter to be decided by this Court at this stage. In the

case of dispute on boundary, it is necessary to have proper plans

W.P.(C) No.30686/2008

– 3 –

obtained after survey of the properties. While retaining Exhibit

C1(a) plan prepared by the Advocate Commissioner with the

assistance of the Surveyor based on the document of title relied

on by the petitioner, the court has only directed measurement of

the properties as per Exhibit B1. It is open to the petitioner to

prefer objection to the report and plan being submitted by the

Commissioner. There is no reason to interfere with the order

challenged in this proceedings.

This writ petition is accordingly dismissed.

Sd/-

THOMAS P. JOSEPH,
JUDGE
skr

// True copy //

P.A. to Judge.