High Court Kerala High Court

Chidambaram Pillai vs Mathew on 18 December, 2009

Kerala High Court
Chidambaram Pillai vs Mathew on 18 December, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 24324 of 2009(O)


1. CHIDAMBARAM PILLAI,
                      ...  Petitioner
2. AYYAPPAN PILLAI, S/O.KRISHNA PILLAI,
3. K.SASI, S/O.PADMANABHA PILLAI,
4. SAJEEV, S/O.PADMANABHA PILLAI,
5. AJITH, S/O.PADMANABHA PILLAI,
6. LAKSHMY AMMA, W/O.PADMANABHA PILLAI,

                        Vs



1. MATHEW, AGED 58 YEARS,
                       ...       Respondent

2. K.K.CHANDRAN PILLAI,

                For Petitioner  :SRI.A.S.SAJUSH PAUL

                For Respondent  :SRI.S.JAMES VINCENT

The Hon'ble MR. Justice S.S.SATHEESACHANDRAN

 Dated :18/12/2009

 O R D E R
              S.S.SATHEESACHANDRAN, J.
                  -------------------------------
              W.P.(C).NO.24324 OF 2009 (O)
                -----------------------------------
       Dated this the 18th day of December, 2009

                      J U D G M E N T

Petitioners are defendants 2 to 7 in O.S.No.40 of 2008 on

the file of the Munsiff Court, Thodupuzha. 1st respondent is

the plaintiff and the 2nd respondent is the 1st defendant in the

suit. Suit is one for declaration of right of prescriptive

easement, injunction and for damages. Suit claim was

resisted by the defendants filing a written statement, in which

among other contentions, maintainability of the suit was also

challenged as barred by limitation. An application was moved

by the defendants to consider the bar of limitation as a

preliminary issue. The learned Munsiff disposed that

application vide Ext.P7 order holding that question can be

considered with other issues in the trial of the suit. Ext.P7 is

the copy of that order. An application filed by the plaintiff for

ascertaining certain matters by appointing an Advocate

WPC.24324/09 2

Commissioner, which was objected to by the defendants was

also allowed by the court. Ext.P6 is the copy of that order.

Propriety and correctness of Exts.P6 and P7 orders are

challenged in the writ petition invoking the supervisory

jurisdiction vested with this Court under Article 227 of the

Constitution of India.

2. I heard the counsel on both sides. From the

submissions made and taking note of the facts and

circumstances presented with reference to Exts.P6 and P7

orders challenged in the writ petition and other exhibits

produced also, I find there is no impropriety or illegality in the

orders passed by the learned Munsiff relegating the

consideration of the question of limitation along with other

issues arising for adjudication in the suit. Whether the suit is

barred by limitation or not is a matter to be looked into at this

stage only with reference to the allegations raised in the

plaint. When facts are disputed and issues are raised,

necessarily, an issue of limitation emerging from such

disputed facts can be gone into only after taking evidence. An

issue can be decided preliminarily as contemplated under

Order XIV Rule 2 of the Code of Civil Procedure if only such

WPC.24324/09 3

an issue can be decided without taking evidence. In

Thiruvambadi Rubber Co. Ltd. v. Damodaran Nair (1984

KLT 586), it has been stated in unequivocal terms that “it is

only an issue of law which goes to the root of the suit and

capable of being decided without recording evidence that

must be tried as a preliminary issue in the first instance under

Rule 2 of Order XIV of the CPC.” So much so, in the given

facts of the case, I find the learned Munsiff was right in

holding that the issue of limitation raised by the defendants

can be considered with other issues in trial. So far as the

challenge raised against Exts.P6 and P7 orders appointing an

Advocate Commissioner for conducting local inspection and

measuring out the property and ascertaining such other

matters, I find that it cannot also be impeached where it is

seen that the defendant among other contentions had disputed

the identity of the property as well. In that view of the matter,

I find no interference with Exts.P6 and P7 order is called for

and the writ petition is closed.

S.S.SATHEESACHANDRAN
JUDGE

prp