High Court Kerala High Court

K.Saradha vs Govindan Nambir on 29 July, 2009

Kerala High Court
K.Saradha vs Govindan Nambir on 29 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 21390 of 2009(O)


1. K.SARADHA, W/O.KUTTAN NAMBIAR,
                      ...  Petitioner
2. SOUMYA T.P.,
3. T.P.SANAL,

                        Vs



1. GOVINDAN NAMBIR,
                       ...       Respondent

2. K.MINU,

                For Petitioner  :SRI.SRINATH GIRISH

                For Respondent  : No Appearance

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

 Dated :29/07/2009

 O R D E R
             S.S.SATHEESACHANDRAN, J.
           -----------------------------
             W.P.(C).No.21390 OF 2009
            --------------------------
        Dated this the 29th day of July 2009
       -------------------------------------


                     JUDGMENT

Petitioners are the plaintiffs in

O.S.No.134 of 2005 on the file of the Munsiff’s

Court, Mananthavady. Suit is filed seeking a

decree of declaration of title and possession on

the basis of prescribing title by adverse

possession, and also for other consequential

reliefs. When the defendants, two in number

appeared in the suit, the petitioners/plaintiffs

raised a contention that they are not the real

defendants but impersonators. On the application

moved by the petitioners/plaintiffs the vakalath

executed by the defendants with some other

documents including a power of attorney was sent

over to an examination. The expert, after

W.P.(C).No.21390 OF 2009 Page numbers

scrutiny of the documents sent a report to the

court. Petitioners/plaintiffs filed objection to

that report seeking a fresh enquiry by sending the

documents to another expert. The defendants also

appeared in person before the court and produced

relevant documents including their voters identity

card to prove their identity. The learned Munsiff

after being satisfied that there was no

impersonation of the defendants and the persons

who appeared before the court are really the

defendants of the suit, declined the requests of

the petitioners/plaintiffs for a fresh scrutiny of

the vakalath and other documents to a new forensic

expert. Ext.P6 is the copy of that order.

Propriety and correctness of that order is

challenged in the petition invoking the supervisory

jurisdiction vested with this Court under Article

227 of the Constitution of India.

W.P.(C).No.21390 OF 2009 Page numbers

2. I heard the learned counsel for the

petitioner. Having regard to the submissions made

and taking note of the facts and circumstances

presented with reference to Ext.P6 order, I find no

notice to the respondent is necessary and hence it

is dispensed with. The learned counsel for the

petitioners submitted that though in the writ

petition challenging Ext.P6 order reliefs are

claimed for sending the documents subjected to

forensic examination once again by issuing

appropriate orders / directions to the court below,

he is confining his request only for a direction to

the court below to examine the issues raised as

regards the impersonisation of defendants afresh in

the trial of the suit untrammeled by any of the

observations made in Ext.P6 and Ext.P9 orders. I

fail to understand in what way that will be

advantageous to the petitioners / plaintiffs in the

suit. The dispute whether the persons who appeared

before the court are the real defendants has to be

resolved as a preliminarily issue before proceeding

W.P.(C).No.21390 OF 2009 Page numbers

with further steps for the trial of the suit, and

it has nothing to do with the adjudication of the

suit claim or the issues arising for consideration

in the suit. The court has come to a definite

finding that the persons who appeared before the

court are the defendants and the objections raised

by the petitioners / plaintiffs to the contrary are

baseless. It has also expressed, the opinion that

the attempt of the petitioners in raising such

objections is to prolong and protract the suit and

that being so I find no direction can be given to

the court to reexamine that question again.

3. The facts and circumstances presented

in the case give strong credence to the opinion

formed by the learned Munsiff that the petitions

moved by the petitioners are intended to delay the

adjudication of the disputes and a decision in the

suit with finality. Statements made in the writ

petition also show that several other petitions

moved by the petitioners are also pending for

W.P.(C).No.21390 OF 2009 Page numbers

consideration before the court below. Needless to

point out, if the petitions are found prima facie

frivolous and intended to delay the trial of the

suit, it shall be disposed by passing appropriate

orders imposing heavy terms. Parties to a lis

cannot stall the trial when litigants having

genuine cause are clamouring for ventilating their

grievances and the time of the court being so

limited and precious it has to be profitably

applied with the avowed object to dispense and

advance justice. The court below in the given

facts of the case is directed to expedite the trial

of the suit, which is seen instituted nearly four

years ago, and to see that it is disposed of at the

earliest, at any rate, before 31st March, 2010.

Subject to the above observations this writ

petition is dismissed.

Sd/-

S.S.SATHEESACHANDRAN,
JUDGE
//TRUE COPY//
P.A TO JUDGE

vdv