High Court Kerala High Court

Josey vs Ramakrishnan on 7 December, 2007

Kerala High Court
Josey vs Ramakrishnan on 7 December, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRP No. 2296 of 2001(A)



1. JOSEY
                      ...  Petitioner

                        Vs

1. RAMAKRISHNAN
                       ...       Respondent

                For Petitioner  :SRI.K.N.NARAYANA PILLAI

                For Respondent  :SRI.M.P.ABRAHAM

The Hon'ble MR. Justice K.T.SANKARAN

 Dated :07/12/2007

 O R D E R
                             K.T.SANKARAN, J.
                     --------------------------------------------
                      C.R.P. NO. 2296 OF 2001 A
                     --------------------------------------------
                Dated this the 7th day of December, 2007

                                  O R D E R

Revision petitioner, the first plaintiff in O.S.No.585 of 1995, on the

file of the Munsiff’s Court, North Paravoor, challenges the order dated

4.9.2000, by which the court below dismissed I.A.No.367 of 2000.

2. The suit is for prohibitory injunction restraining the defendant

from trespassing into the plaint B schedule pathway and constructing a

compound wall making alteration to the existing pathway or reducing its

width. An application was filed by the plaintiffs to appoint a Commissioner

to report about the lie and nature of the plaint B schedule pathway. It is

stated by the revision petitioner that the Commissioner reported that he

was not in a position to identify the exact boundary of the defendant’s

property, since the fencing and the survey stones were removed.

3. I.A.No.367 of 2000 was filed by the plaintiffs for appointing a

Commissioner to locate the boundary of the plaint B schedule pathway

and to measure the property with reference to the survey records and with

the help of the Taluk Surveyor. On 26.8.2000, Advocate A.D.Beena was

appointed as the Commissioner. The Commissioner was directed to

submit the report on 30.8.2000. It is stated that the inspection of the

C.R.P. NO.2296 OF 2001

:: 2 ::

property was fixed on 29.8.2000. On that day, according to the plaintiffs,

there was a hartal and, therefore, the Commissioner could not inspect the

property. The plaintiffs also could not make arrangements for the visit of

the Commissioner. On 30.8.2000, the Commissioner surrendered the

warrant appointing her as the Commissioner with a report stating that the

plaintiffs did not co-operate. The court below dismissed the application

for appointing a Commissioner on that ground, which is under challenge

in this Revision.

4. In the facts and circumstances of the case, I am of the view that

the court below should have granted an opportunity to the plaintiffs to

make arrangements so that the Commissioner could inspect the property

on a near date. Accordingly, I am of the view that the order impugned is

liable to be set aside.

5. Accordingly, the Civil Revision Petition is allowed and the order

impugned is set aside. The Commissioner who was appointed by the

court earlier (Advocate A.D.Beena) or, if she is not available, any other

Advocate shall be appointed by the court for the inspection of the

property. The plaintiffs shall co-operate with the Commissioner in

carrying out the work. If the court finds that the plaintiffs should be

directed to pay the commission batta in advance, appropriate orders can

C.R.P. NO.2296 OF 2001

:: 3 ::

be passed for the same, so as to ensure full co-operation from the side of

the plaintiffs. The court below may direct the Commissioner to complete

the inspection and to file the report without delay.

The Civil Revision Petition is allowed as indicated above. No order

as to costs.

(K.T.SANKARAN)
Judge

ahz/

K.T.SANKARAN, J.

——————————————-

——————————————-

C.R.P.NO.2296 OF 2001 A

O R D E R

7th December, 2007

——————————————-