Calcutta High Court High Court

Angur Bala Sur And Ors. vs Saktipada Sur And Ors. on 26 June, 2007

Calcutta High Court
Angur Bala Sur And Ors. vs Saktipada Sur And Ors. on 26 June, 2007
Equivalent citations: 2007 (3) CHN 673
Author: A K Bhattacharya
Bench: A K Bhattacharya


JUDGMENT

Arun Kumar Bhattacharya, J.

1. In the present revisional application under Article 227 of the Constitution of India, the petitioner/plaintiffs have sought to assail the order being No. 70 dated March 2, 2007 passed by the learned Civil Judge (Senior Division), Bankura in T.S. 76/2002 refusing their prayer for local investigation.

2. The circumstances leading to the above application are that the predecessor of petitioner Nos. 1(a) to 1(e) and 2 to 12 instituted the above suit for declaration of title and injunction. The O.P./defendants described the disputed property as jungle and not bastu, garden and agricultural land, as claimed by the petitioners. So, the petitioners filed an application under Order 26 Rule 9 read with Section 151 CPC for local investigation to ascertain whether there is any jungle in the disputed property etc. which was turned down by the impugned order.

3. Being aggrieved by the said order, the petitioners have come up before this Court.

4. The object of local investigation under Order 26 Rule 9 CPC is to obtain evidence which from its peculiar nature can best be had from the spot itself, as it enables the Court to properly and correctly understand and assess the evidence on record. When controversy relates to identification, location and measurement of the land or premises or object local investigation should be done so that the parties may be aware of the report of the commission and go to the trial prepared.

5. In the case on hand, the suit does not involve any question of encroachment of land or boundary dispute. So, there is no scope for holding local investigation.

6. Accordingly, there being no infirmity with the order impugned, the present application being devoid of any merit be dismissed in limine.

7. Urgent xerox certified copy of the order, if applied for, be supplied to the parties on priority basis.