High Court Kerala High Court

Molly Thomas vs Kallara Grama Panchayath on 28 May, 2009

Kerala High Court
Molly Thomas vs Kallara Grama Panchayath on 28 May, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 14585 of 2009(O)


1. MOLLY THOMAS, W/O. P.I.THOMAS,
                      ...  Petitioner

                        Vs



1. KALLARA GRAMA PANCHAYATH,
                       ...       Respondent

                For Petitioner  :SRI.M.P.MADHAVANKUTTY

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :28/05/2009

 O R D E R
                      V. RAMKUMAR, J.
                 = = = = = = = = = = = = =
                  W.P.(c).No.14585 of 2009
                 = = = = = = = = = = = = = =
             Dated this the 28th day of May, 2009

                         JUDGMENT

The petitioner, who is the plaintiff in O.S.No.44 of 2008

on the file of the Munsiff’s Court, Vaikom challenges Ext.P5

order dated 17.10.20080 as per which the learned Munsiff

has dismissed the application filed by the petitioner as

I.A.No.1798/2008 for the issuance of a second Commission.

The said suit is one for a perpetual injunction restraining

defendants from trespassing into the plaint schedule property

or from erecting permanent structures and for removal of

obstruction caused by the defendants in the plaint schedule

property. The petitioner had already taken out a Commission

and there was also a report submitted by the Commissioner.

The defendants filed a written statement wherein it was,

inter alia, contended that the pathway relied on by the

plaintiff is not in existence and that the plaintiff has an

alternative pathway. It was at a time when the suit was

listed for trial that the petitioner filed the present

W.P.(c).No. 14585 of 2009
2

application on 16.10.2008 seeking the appointment of a second

Advocate Commission to show that the stand taken by the

defendant is not correct. The said application has been

dismissed as per Ext.P5 order.

2. The question of disproving the defendant’s contention

that the pathway relied on by the plaintiff is not in existence and

that the plaintiff has an alternative pathway will arise only if and

when the defendant substantiates the said contention. So long

as the said contention of the defendant remains in the realm of

pleadings, there was no necessity for the plaintiff to file an

application for 2nd Commission or the submission of a second

report. The application was thus rightly dismissed by the court

below.

This writ petition is dismissed without prejudice to the right

of the petitioner to seek appropriate reliefs if and when the

defendant proves that the pathway relied on by the plaintiff is

not in existence or that the plaintiff has an alternative pathway

as stated in the written statement.

Dated this the 28th day of May, 2009.

V. RAMKUMAR, JUDGE

sj