High Court Kerala High Court

Kuttan Pillai vs Upendran on 7 October, 2009

Kerala High Court
Kuttan Pillai vs Upendran on 7 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

FAO.No. 176 of 2008()


1. KUTTAN PILLAI, S/O.MANIKUTTY, AGED 72
                      ...  Petitioner
2. LEKSHMIKUTTY RADHA, W/O.KUTTAN PILLAI,

                        Vs



1. UPENDRAN, S/O.SREEDHARAN, AGED 56 YEARS,
                       ...       Respondent

                For Petitioner  :SRI.P.GOPAKUMARAN NAIR

                For Respondent  :DR.K.P.SATHEESAN

The Hon'ble MR. Justice M.N.KRISHNAN

 Dated :07/10/2009

 O R D E R
                     M.N. KRISHNAN, J.
               = = = = = = = = = = = = = =
                  F.A.O. NO. 176 OF 2008
             = = = = = = = = = = = = = = =
        Dated this the 7th day of October, 2009.

                      J U D G M E N T

After hearing the learned counsel for the both sides this

court finds that there is absolute necessity for obtaining a

plan and report for a proper identification of the property

with respect to A to C schedule properties described in the

plaint. The said identification be done with reference to the

title deeds of the parties or other materials which the party

may furnish before court. When such is the situation the

lower appellate court should not have observed that the

finding on possession of plaint A and B schedule properties

rendered already in favour of the plaintiff by the lower court

and accepted in appeal shall be subject to the acceptability of

the plan and report of the Advocate Commissioner to be

submitted based on title deeds of parties and Ext.A2

compromise petition. So if really the Court was convinced

about everything then there was no necessity for a remand

to identify the property with respect to the title deeds as well

F.A.O. 176 OF 2008
-:2:-

as Ext.A2 compromise petition. So what is really required is

a fresh consideration of the entire matter basing upon the

documents relied upon by the parties on the Commissioner’s

plan and report which is bound to be produced before Court.

Necessarily parties have to be permitted to adduce both

documentary as well as oral evidence in support of their

respective contentions and the matter be disposed of in

accordance with law. The question of possession can also be

a subject matter of consideration by the trial court after the

property is properly identified. So any observations in

contravention to this shall not affect the right of any parties

and therefore I vacate the order of the learned District Judge

making some observations on the plaint A and B schedule

properties and the possession. The parties are directed to

appear before the Court below on 11.11.2009.

The FAO is disposed of accordingly.

M.N. KRISHNAN, JUDGE.

ul/-