High Court Kerala High Court

Chandrasekharan Pillai vs Bhargavi Amma on 28 January, 2009

Kerala High Court
Chandrasekharan Pillai vs Bhargavi Amma on 28 January, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 2591 of 2009(H)


1. CHANDRASEKHARAN PILLAI,
                      ...  Petitioner

                        Vs



1. BHARGAVI AMMA,
                       ...       Respondent

2. VIJAYA KUMAR,

3. PADMAKUMAR,

4. GOPALAN NAIR,

                For Petitioner  :SRI.PIRAPPANCODE V.S.SUDHIR

                For Respondent  : No Appearance

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

 Dated :28/01/2009

 O R D E R
               K.P. Balachandran, J.
            --------------------------
             W.P.(C)No.2591 of 2009 H
            --------------------------

                     JUDGMENT

Petitioner is the plaintiff in O.S.No.29/04 on

the file of the Munsiff’s Court, Haripad. He

instituted the said suit against the respondents

for fixation of boundary, for permanent prohibitory

injunction as also for mandatory injunction.

Another suit O.S.No.46/04 was filed by defendants 1

and 3 in O.S.No.29/04 against the petitioner/

plaintiff for declaration of prescriptive easement

right of way. A counter claim was also advanced in

O.S.No.29/04 aforesaid. The two cases were being

jointly tried treating O.S.No.29/04 as the leading

case.

2. In the course of trial, the petitioner/

plaintiff filed a commission application for

measurement of the properties with the assistance

of a surveyor. The prayer was to measure out the

properties on the basis of partition Deed No.655/

1104 M.E. of Sub Registry Office, Karthikappally.

WPC 2591/09 2

Respondents also requested the court to ascertain

matters, which they set out in their objections

filed to the commission application. The trial

court allowed that prayer. The Commissioner filed

a report wherein, he has stated that even though

the old survey plan regarding plaint A, B and C

schedule properties was produced before him, that

was not a sub division plan and therefore, he could

not measure out the properties on the basis of old

survey plan and that therefore, he measured out the

properties on the basis of re-survey plan. He also

expressed his inability to measure out the property

on the basis of the old survey plan. However, the

petitioner filed an application (I.A. No.486/08) to

set aside the commission report. It was alleged

therein that the Commissioner refused to measure

out the properties on the basis of old survey plan

even though such a plan was produced before the

Commissioner.

WPC 2591/09 3

3. The court below observed that there is no

serious allegation regarding measurement of the

properties based on re-survey plan and therefore,

without setting aside the commission report, he

directed the Commissioner to measure out the

properties on the basis of old survey plan and

partition deed and ascertain items 1 to 4 mentioned

in I.A.No.1113/06. Accordingly, the Commissioner

filed another supplementary report wherein also, he

expressed his inability to locate the properties on

the basis of old survey plan. The court below was

of the view that the stand taken by the

Commissioner is true. The trial court, therefore,

disallowed the request to set aside that report as

well and observed that he is not prepared to direct

the Commissioner to do an impossible act and

dismissed the application for remitting the

commission report again. It was also observed that

both the cases are ripe for trial and are included

for trial in the special list to 4.2.2009 and that

WPC 2591/09 4

at the time of trial, if the petitioner/plaintiff

succeeds in producing more evidence to show that it

is possible to locate the properties on the basis

of old survey plan, his prayer for measuring out

the properties on the basis of old survey plan will

be considered at that stage. It is being

dissatisfied with the said order, dismissing I.A.

No.1688/08, that the petitioner/plaintiff has

approached this Court seeking to have Exhibit P15

order set aside and to direct the court below to

appoint a new Commissioner for ascertaining the

matters requested for in Exhibit P3 application and

also to prepare a report and plan in accordance

with old survey plan with the assistance of a Taluk

surveyor.

4. It is vehemently contended before me by the

learned counsel for the petitioner that Exhibits

P11 and P12 are sub division plans as per old

survey numbers and that the Commissioner could have

relied on on those sub division plans for the

WPC 2591/09 5

purpose of measuring out the properties as per old

survey plan. It is seen that both, in Exhibits P11

and P12, the Assistant Director of Survey and Land

Records, Central Survey office, Thiruvananthapuram

has endorsed that those are copies prepared during

the year 1959 by the concerned officials of Survey

Department, but not authenticated to be correct and

that for verifying with the originals, the

originals are not available now. Such being the

endorsement on Exhibits P11 and P12, it is futile

to contend that measurement as per old survey plan

and sub division sketch should have been made on

the basis of Exhibits P11 and P12 survey plans.

There is, thus, no merit in advancing a contention

that the commission report has to be set aside and

that a fresh commission has to be issued when the

petitioners are not able to furnish or cause to be

produced any plan in relation to the properties as

per old survey plan. However, the court below has

observed that at the time of trial, if the

WPC 2591/09 6

plaintiff succeeds in producing more evidence to

show that it is possible to locate the property on

the basis of old survey plan, his prayer for

measuring out the properties on the basis of old

survey plan will be considered at that stage. For

the said relief, proper application can be moved

before the trial court if at all circumstances

enable the petitioners to move such a petition

producing more evidence.

This writ petition, as matters stand, is devoid

of merit and is dismissed.

28th January, 2009 (K.P.Balachandran, Judge)
tkv