High Court Kerala High Court

Koshy Varghese vs Kunjannama Varghese on 11 August, 2009

Kerala High Court
Koshy Varghese vs Kunjannama Varghese on 11 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 3974 of 2009(W)


1. KOSHY VARGHESE, S/O.ABRAHAM VARGHESE,
                      ...  Petitioner

                        Vs



1. KUNJANNAMA VARGHESE,
                       ...       Respondent

2. ABRAHAM VARGHESE,

3. P.V.CHERIAN,  ADVOCATE, PERUMPATIL

4. SOUMYA P.S., PANTHAPLAVIL HOUSE,

5. SANTOSH, S/O.SASIDHARAN,

                For Petitioner  :SRI.PHILIP T.VARGHESE

                For Respondent  :SRI.S.MOHANAN

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

 Dated :11/08/2009

 O R D E R
            S.S.SATHEESACHANDRAN, J.
          -----------------------------
             W.P.(C).No.3974 OF 2009
           --------------------------
     Dated this the 11th day of August 2009
     -------------------------------------


                     JUDGMENT

The writ petition is filed seeking the

following reliefs.

i) Call for the records resulting in

Ext.P5 order, set aside the same and allow Ext.P2

application.

ii) Pass such other orders, interlocutory

or otherwise, which are deemed fit and proper in

the interest of justice.

iii) Allow this writ petition with costs.

W.P.(C).No.3974 OF 2009 2

2. Petitioner is the plaintiff in O.S

No.38 of 2008 on the file of the Sub Court,

Chengannur and the respondents are the defendants.

Suit is one for partition and injunction, or in the

alternative for recovery of money from the

defendants. The case of plaintiff is that on the

basis of the power of attorney executed by him in

favour of first defendant, the mother along with

the second and third defendants that is, his

brothers executed sale deeds in favour of the 4th

and 5th defendants. Conveyance of the property so

made in favour of the 4th and 5th defendants is

impeached by the plaintiff raising various

allegations set out in the plaint which need not be

set outfor the purpose of disposal of this

petition. Among the reliefs claimed in the suit

the main relief is partition of his share over the

suit property ignoring the sale deeds executed in

favour of the 4th and 5th defendants treating them as

null and void and not binding on him. In the

alternative petitioner / plaintiff sought for

W.P.(C).No.3974 OF 2009 3

money, quantifying the sum due as his share in the

property in case a partition decree cannot be

granted. To substantiate the claim for the

quantified sum of money which was set up as an

alternative relief in the suit and to ascertain

and determine the valuation of the property, the

petitioner/ plaintiff moved for appointment of an

advocate commissioner which was objected to by the

respondents / defendants. The learned Sub Judge

after hearing both sides dismissed that application

by Ext.P5 order. Propriety and correctness of that

order is impeached in the writ petition invoking

the supervisory jurisdiction vested with this court

under Article 227 of the Constitution of India.

3. I heard the learned counsel on both

sides. Having regard to the submissions made and

taking note of the facts and circumstances

presented with reference to Ext.P5 order, I find,

in the nature of the main relief claimed in the

suit for partition and division of the share of the

W.P.(C).No.3974 OF 2009 4

plaintiff in the suit property, the question as to

whether he is entitled to the alternative relief

will arise only if he has partitiable right and

that need be gone into only in the final decree

proceedings. In such a proceeding alone the

appointment of a commission to ascertain his share

value will arise for consideration. So much so, I

do not find any impropriety or illegality in Ext.P5

order passed by the court below. But I make it

clear that in case a plaintiff is found to entitled

to a preliminary decree for partition as urged by

him, then the observations made under Ext.P5 order

will not stand in his way in applying for a

commission in the final decree proceedings.

Subject to the above observations the writ petition

is closed.

Sd/-

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

vdv