High Court Kerala High Court

Mathai Idicula vs Mariyamma Varghese on 16 September, 2009

Kerala High Court
Mathai Idicula vs Mariyamma Varghese on 16 September, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 30350 of 2008(K)


1. MATHAI IDICULA, MANJAPPALLIL HOUSE,
                      ...  Petitioner
2. THANKAMANI MATHAI, DO.  DO.
3. STEPHEN MATHAI,  DO.  DO.

                        Vs



1. MARIYAMMA VARGHESE,
                       ...       Respondent

2. BABYKUTTY VARGHESE,  DO.  DO.

                For Petitioner  :SRI.B.KRISHNA MANI

                For Respondent  :SRI.PRAVEEN K. JOY

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

 Dated :16/09/2009

 O R D E R
                    S.S.SATHEESACHANDRAN, J.
                    -----------------------------------
                    W.P.(C).No.30350 of 2008 - K
                     ---------------------------------
             Dated this the 16th day of September, 2009

                            J U D G M E N T

Writ petition is filed seeking the following reliefs:

“i) To call for the records leading to Ext.P10 and

quash the same by a writ of certiorari or any other

appropriate writ, direction or order.

ii) To issue a writ of prohibition restraining the

Munsiff Court, Punalur from granting the prayer in

Ext.P8.

iii) To stay all further proceedings in O.S.No.82 of

2005 before the Munsiff Court, Punalur until the

disposal of the writ petition.”

2. Petitioners are the defendants in O.S.No.82 of 2005 on

the file of the Munsiff Court, Punalur. Suit is one for fixation of

boundary and the respondents are the plaintiffs.

Petitioners/plaintiffs applied for an advocate commissioner to

measure out the property with reference to survey records. That

application was objected to by the petitioners/defendants in the

suit. Learned Munsiff after hearing both sides allowed the

commission application vide Ext.P10 order. Propriety and

correctness of Ext.P10 order is challenged in this writ petition

W.P.(C).No.30350 of 2008 – K

2

invoking the supervisory jurisdiction vested with this Court under

Article 227 of the Constitution of India.

3. I heard the counsel on both sides.

4. Learned counsel for the petitioner submitted that

previously the respondents/plaintiffs had filed another suit as

O.S.No.198 of 2005 against survey authorities in which the first

petitioner herein was the additional third defendant, seeking a

decree of mandatory injunction directing the survey authorities to

measure out the properties as per a deed produced by the

plaintiffs. That suit was dismissed by Ext.P3 judgment. In

Ext.P3 judgment, the learned counsel submits, a finding has been

entered into that the third respondent, the present first petitioner

has perfected his title by adverse possession over the property.

That being the case, it is submitted, the present application for

appointment of a commission at the instance of the plaintiff to

measure out the property with reference to survey records should

have been rejected by the court below. On the other hand, the

learned counsel for the respondents/plaintiffs submits that the

previous suit was one for injunction and the dismissal of that suit

will not way affect the right of the plaintiff to prosecute the

W.P.(C).No.30350 of 2008 – K

3

present suit seeking the relief of fixation of boundaries over the

plaint property. Ext.p1 is the copy of the plaint in the present

suit. Ext.p2 is the written statement filed in the suit by the first

defendant. Perusing Ext.P2 written statement I find that the

defendant has set up a counter claim the suit. It is seen, by the

counter claim raised the first defendant sought for a decree

declaring that he has perfected title over the property by adverse

possession. Admittedly, issues have not been settled in the suit.

The question emerging for consideration is whether in view of the

dismissal of the previous suit, prosecution of the present suit is

barred by res judicata or under any other provisions of law. on

the facts presented, prima facie, it appears, whatever be the

objections to the maintainability of the suit even if any issue is

raised thereof it cannot be decided without taking evidence. So

much so, a disposal of the suit on a preliminary issue without

taking evidence as contemplated under Order XIV Rule 2 is not

possible. Then the question, what will be the effect of the

observations made in Ext.P3 judgment rendered in the previous

suit. Identity of the property in both the suits is not under

dispute. But in a suit for injunction, possession is the main

W.P.(C).No.30350 of 2008 – K

4

criteria to be determined. Perusing Ext.P3 judgment, I find that

no issue has been raised with reference to the observations made

by the learned Munsiff that the defendant had perfected his title

by adverse possession. So the title question was not an issue in

the suit. Such being the position, it is futile to contend that in

view of the observations made in Ext.P3 judgment rendered in

previous suit a commission cannot be taken in the present suit.

If at all the defendant has got a case that the suit is barred by

res judicata or under any other provisions of law he has to invite

the attention of the court to frame issues thereof and decide that

question. I find no impropriety or illegality in Ext.P10 order

passed by the court below for measuring out the property with

reference to survey records. i make it clear that none of the

observations made by this Court in the judgment will have any

reflection or bearing in the disposal of the suit on its merits.

Writ petition is closed.

S.S.SATHEESACHANDRAN,
JUDGE.

bkn/-