High Court Kerala High Court

K.G.Krishnakumar vs John on 4 March, 2009

Kerala High Court
K.G.Krishnakumar vs John on 4 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 6501 of 2009(O)


1. K.G.KRISHNAKUMAR, S/O.GOPINATHAN NAIR,
                      ...  Petitioner

                        Vs



1. JOHN, S/O.OUSEPH, AGED ABOUT 76
                       ...       Respondent

2. BABY, S/O.JOHN, AGED 48,  DO. HOUSE,

3. JOSE, S/O.JOHN, AGED 53  DO. HOUSE,

4. JOSEPH, S/O.OUSEPH, MEMANA HOUSE,

                For Petitioner  :SRI.T.J.MICHAEL

                For Respondent  :SRI.P.VIJAYA BHANU

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

 Dated :04/03/2009

 O R D E R
                           K.T.SANKARAN, J.
              ------------------------------------------------------
                    W.P.(C) NO. 6501 OF 2009 O
              ------------------------------------------------------
                    Dated this the 4th March, 2009


                                 JUDGMENT

This Writ Petition reveals a classic example of an attempt

made by the first respondent to overreach the orders passed by this

court in W.P.(C) No.5045 of 2009.

2. The writ petitioner filed O.S.No.320 of 2008, on the file of

the Court of the Munsiff of Thodupuzha for declaration of easement

and for consequential injunction. In that case, an Advocate

Commissioner was appointed to inspect the plaint schedule

properties. Advocate Smt.Binumol Joseph was appointed as the

Commissioner. She filed a report and sketch. An order of

temporary injunction was also granted against the defendants in

O.S.No.320 of 2008. The writ petitioner (plaintiff in O.S.No.320 of

2008) alleged that the defendants violated the order of interim

injunction. He filed an application under Rule 2A of Order XXXIX of

the Code of Civil Procedure, which is pending. The petitioner

applied for appointment of a Commissioner to note the acts which

W.P.(C) NO.6501 OF 2009

:: 2 ::

were allegedly done by the defendants in the suit in violation of the

order of interim injunction. There was no serious objection to the

appointment of a Commissioner. But, the defendants in O.S.No.320

of 2008 submitted that they have objection in appointing Advocate

Smt.Binumol Joseph as the Commissioner. The court below, by the

order dated 21.1.2009, allowed the application filed by the plaintiff

and appointed Advocate Sri.P.V.George as the Commissioner. That

order was challenged by the petitioner/plaintiff in W.P.(C) No.5045 of

2009. That Writ Petition was filed on 13.2.2009. Notice was ordered

by special messenger. Counsel appeared for the respondents

therein. W.P.(C) No.5045 of 2009 was disposed of on 19.2.2009. In

modification of the order passed by the court below, Advocate

Sri.P.V.George and Advocate Smt.Binumol Joseph were appointed

as joint Commissioners. That judgment was passed in the presence

of the counsel for the respondents therein.

3. After W.P.(C) No.5045 of 2009 was disposed of, it would

appear that the first respondent therein and his sons filed O.S.No.50

of 2009 before the Munsiff’s Court, Thodupuzha. It is submitted by

the learned counsel for the respondents that the suit was filed on

20.2.2009. The dispute involved in O.S.No.320 of 2008 and

W.P.(C) NO.6501 OF 2009

:: 3 ::

O.S.No.50 of 2009 appears to be substantially the same. An

application for appointment of a Commissioner was filed by the

plaintiffs in O.S.No.50 of 2009. The court below appointed Advocate

Sri.P.V.George as the Commissioner by the order dated 20.2.2009.

4. The grievance of the petitioner is that knowing fully well that

in O.S.No.320 of 2008 Advocate P.V.George and Advocate Binumol

Joseph were appointed as joint Commissioners, the respondents

herein filed O.S.No.50 of 2009 and got an order appointing a

Commissioner (Advocate Sri.P.V.George) for the purpose of

overreaching the orders passed by this Court. This allegation is

disputed by the respondents. Any how, it is a matter for

consideration by the court below at the appropriate stage.

5. The relief prayed for in the Writ Petition is to set aside the

order passed by the court below in I.A.No.179 of 2009 in O.S.No.50

of 2009, appointing Advocate P.V.George as the Commissioner.

Learned counsel appearing for the respondents submitted that the

Commissioner inspected the property on 20.2.2009 and 21.2.2009

and the order was complied with by the Commissioner. Counsel for

the respondents submitted that the Writ Petition has, therefore,

W.P.(C) NO.6501 OF 2009

:: 4 ::

become infructuous.

6. In view of the fact that the Commissioner has already

inspected the property, I do not think that it is proper at this stage to

pass any order in this Writ Petition interfering with the order

appointing the Commissioner. However, I hasten to add that the

conduct of the first respondent in trying to overreach the judgment in

W.P.(C) No.5045 of 2009 is far from satisfactory and is

reprehensible. The petitioner may work out his remedy before the

trial court.

The Writ Petition is, therefore, closed with the above

observations.

(K.T.SANKARAN)
Judge

ahz/