High Court Kerala High Court

C.S.I.Trust Association vs Pradeep Kennath on 11 August, 2010

Kerala High Court
C.S.I.Trust Association vs Pradeep Kennath on 11 August, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 8164 of 2009(O)


1. C.S.I.TRUST ASSOCIATION,REPRESENTED BY
                      ...  Petitioner

                        Vs



1. PRADEEP KENNATH, S/O.FREDERIC GARSHONE,
                       ...       Respondent

                For Petitioner  :SRI.V.B.RAMANUNNI MENON

                For Respondent  :SRI.SANTHEEP ANKARATH

The Hon'ble MR. Justice K.M.JOSEPH

 Dated :11/08/2010

 O R D E R
                          K.M.JOSEPH , J.
         ------------------------------------------------------
                  W.P.(C) .No.8164 of 2009-O
             ----------------------------------------------
             Dated, this the 11th day of August, 2010

                          J U D G M E N T

Petitioner is the plaintiff in O.S.38 of 2005 before

the Sub Court, Ottappalam. The suit is one for recovery of

possession of suit properties and to cancel the compromise

decree in A.S.No.119 of 1971. The allegation is that it is

obtained by fraud. The identity of the property is disputed.

The plaintiff filed application to appoint a Commissioner. The

petitioner/plaintiff gave work memo to the Commissioner and

requested him to file the report ascertaining all facts

requested. According to the petitioner, the Commissioner

has not ascertained the vital details and filed the report. The

plaintiff filed counter to the report and filed I.A.No.331 of

2009 to set aside the commission report. It is stated that

without considering the application the matter was posted in

the list for trial on 4.3.2009. Petitioner filed Ext.P2

application to remove the suit from the list. But, the matter

is adjourned. The suit is still in the ready list. The complaint

of the petitioner is that the property is not properly identified

and the Court should have considered I.A.No.No.331 of 2009

WPC 8164/2009 -2-

on its merits and the decision to proceed with the trial without

taking a decision in I.A.No.331/2009 will cause injury to the

petitioner.

3. I heard the learned counsel for the petitioner

and learned counsel for the respondent. I notice that a

learned Single Judge of this Court has already stayed further

proceedings. It is also ordered that the stay order will not be

a bar for considering the application for setting aside the

commission report or any other interlocutory application. I

would think that in the interest of justice the Court ought to

have taken a decision in I.A.No.331 of 2009 before entering

upon the trial of the suit. Accordingly, I dispose of the writ

petition by directing the Sub Court, Ottappalam to take up

I.A.No.331 of 2009 and take a decision thereon before the suit

is taken up for trial.

(K.M.JOSEPH)
JUDGE.

MS