High Court Kerala High Court

George vs Peeli on 9 June, 2008

Kerala High Court
George vs Peeli on 9 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRP.No. 1236 of 2005()


1. GEORGE, AGED 58,
                      ...  Petitioner

                        Vs



1. PEELI, S/O. KUNJOOTTY,
                       ...       Respondent

2. APPACHAN, S/O. KUNJOOTTY,

3. KUTTAYI, S/O. PAPPACHAN,

4. KUNJOOTTY, S/O. PATHROSE,

5. KRISHNANKUTTY,

6. POULOSE, S/O. CHACKO,

                For Petitioner  :SRI.V.RAJENDRAN (PERUMBAVOOR)

                For Respondent  :SRI.ASOK M.CHERIAN

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :09/06/2008

 O R D E R
              M. SASIDHARAN NAMBIAR, J.
                ------------------------------------------
                  C.R.P. No. 1236 of 2005
                ------------------------------------------
            Dated this the 9th day of June, 2008

                            O R D E R

Petitioner is the plaintiff and respondebts the

defendants in O.S. 139 of 2001. Suit was for injunction.

Suit was settled and a compromise petition was passed.

Ext.A1, compromise petition, shows that as per terms of

the compromise plaintiff has to provide a way having a

width of 8 feet to the defendants and at the time of

construction of the road, including the portion where a

Thondu lies, at the expense of the defendants a compound

wall separating the road from the plaint schedule property

is to be constructed. Accepting Ext.A1 compromise

petition, Ext.A2 decree, under which Ext.A1 forms part of

the decree was passed. Contending that plaintiff did not

comply with the compromise decree, respondents filed EP

158 of 2004. Though petitioner appeared before the

Executing Court he did not file any written objection or

cross-examined the 5th decree holder and 5th petitioner in

the execution petition, who was examined as PW1.

Executing Court, therafter, passed an order on 6.12.2005

CRP1236/05 2

appointing an Advocate Commissioner, under whose superviison

construction of the way having a width of 8 feet as provided in

the compromise decree was directed to be carried out.

Respondents were directed to pay Rs.1,000/- to the

commissioner as batta. It was provided that they are entitled to

realize the cost from the petitioner. The order is challenged in

this revision petition filed under Section 151 of Code of Civil

Procedure.

2. Learned counsel appearing for petitioner and

respondents were heard. Ext.A2 decree only provides that

respondents are entitled to use 8 feet width of way inclusive of

the Thondu portion, through the plaint schedule property and

they are entitled to construct a road through that way. It also

provide that at the time of construction of the road, they have to

construct a wall separating that road portion from the remaining

property of the petitioner. Though the Executing Court under

order dated 6.12.2005 appointed the commissioner to supervise

the construction of the way, there was no direction to construct a

compound wall separating the way from the remaining portion of

the decree schedule property as provided under the decree.

Therefore, to that extent the order passed by the Executing

Court warrants interference. Similarly, when the wall is to be

CRP1236/05 3

constructed at the expense of the respondents and they did not

mention anything about it in the execution petition, Executing

Court was not justified in directing petitioner to pay the cost in

the execution petition to the respondents.

3. Revision is allowed in part, the order passed by the

Executing Court is modified as follows:-

The Advocate Commissioner is appointed at the

expense of the petitioners in the execution petition to

supervise the construction of the way having a width

of 8 feet as provided under the compromise decree

and also the construction of the compound wall

separating the way from the remaining portion of the

decree schedule property at the expense of the

petitioners in the execution petition. Respondent in

the execution petition (plaintiff) is not liable for the

cost in the execution petition.

M. SASIDHARAN NAMBIAR,
JUDGE

Okb/-

CRP1236/05 4

ORDER IN I.A. 3544/2005 IN C.R.P.1236/2005

DISMISSED

Sd/-

M. SASIDHARAN NAMBIAR,
JUDGE
9TH JUNE, 2008.

//True Copy//

P.A. To Judge