High Court Kerala High Court

Habeeb Muhammed vs Thankamani Amma on 3 July, 2009

Kerala High Court
Habeeb Muhammed vs Thankamani Amma on 3 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 18360 of 2009(O)


1. HABEEB MUHAMMED, S/O. HAMEED RAWTHER,
                      ...  Petitioner

                        Vs



1. THANKAMANI AMMA, W/O. LATE NARAYANAN
                       ...       Respondent

2. RAMESAN, S/O. LATE NARAYANAN NAIR,

3. VASANTHI, D/O. LATE NARAYANAN NAIR,

4. SUBAIR, S/O. SAINUDDIN,

                For Petitioner  :SRI.V.RAJENDRAN (PERUMBAVOOR)

                For Respondent  : No Appearance

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

 Dated :03/07/2009

 O R D E R
                   S.S.SATHEESACHANDRAN, J.
                   -----------------------------------
                   W.P.(C).No.18360 of 2009 - O
                    ---------------------------------
                Dated this the 3rd day of July, 2009

                           J U D G M E N T

The writ petition is filed seeking the following reliefs:

“i) To call for the records leading to Ext.P4 and

quash the same by issuing a writ of certiorari.

ii) To issue a writ of mandamus or any other

appropriate order or direction directing the Principal

Sub Court, North Paravur to allow Ext.P2 petition and

pass appropriate orders in it.”

2. Petitioner is the plaintiff in O.S.No.541/2006 on the

file of the Sub Court, North Paravur. Suit is one for specific

performance and the respondents are the defendants. The

petitioners moved an application for appointment of a

commission stating that the terms of the agreement of sale

provided for measuring of the property and so much so,

enforcement of the agreement depends upon the satisfaction of

that condition. Learned Sub Judge after hearing both sides,

expressing the view that in the nature of adjudication arising in

the suit, appointment of a commission for the purpose sought for

W.P.(C).No.18360 of 2009 – O

2

by the plaintiff was not entertainable, and the application of the

plaintiff was dismissed. Ext.P4 is the copy of that order.

Impeaching the correctness and propriety of that order,

petitioner has filed this writ petition invoking the supervisory

jurisdiction vested with this Court under Article 227 of the

Constitution of India.

3. Having regard to the question raising for consideration

with reference to the challenge raised against Ext.P4 order, I find

notice to the respondents is not necessary and it is dispensed

with. I heard the counsel for the petitioner.

4. It is submitted that taking out measurement of the

property is essential for passing a decree in terms of the

agreement of sale and that the view expressed by the court

below that if necessary it can be taken at the stage of execution

of the decree is incorrect. I cannot agree with the submission.

He has filed a suit for specific performance of the agreement of

sale as such and he is duty bound to show his readiness and

willingness to take the contract in terms stipulated under the

agreement. I do not find any impropriety or illegality in the view

W.P.(C).No.18360 of 2009 – O

3

expressed by the court below that if need be the measurement of

the property can be taken after passing of the decree in its

execution. Execution as such may also be not necessary as the

decree requires only registration of the sale deed. While passing

the decree, grievance that the property has to be measured out

can be taken note of, and appropriate directions can be issued by

the court, provided the petitioner/plaintiff proves his entitlement

to the reliefs claimed in the suit.

Subject to the above observations, this writ petition is

closed.

S.S.SATHEESACHANDRAN,
JUDGE.

bkn/-