High Court Kerala High Court

Muhammedkutty vs Pathummakutty on 8 November, 2010

Kerala High Court
Muhammedkutty vs Pathummakutty on 8 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RFA.No. 688 of 2010()


1. MUHAMMEDKUTTY, AGED 66 YEARS,
                      ...  Petitioner

                        Vs



1. PATHUMMAKUTTY, D/O.YAHUTTY, AGED 53
                       ...       Respondent

2. IYYATHUTTY UMMA,

                For Petitioner  :SRI.K.M.FIROZ

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
The Hon'ble MR. Justice P.BHAVADASAN

 Dated :08/11/2010

 O R D E R
            THOTTATHIL B.RADHAKRISHNAN &
                       P. BHAVADASAN, JJ.
                   -------------------------------------------
                        R.F.A.No.688 OF 2010
                   -------------------------------------------
             Dated this the 8th day of November, 2010

                               JUDGMENT

Thottathil B.Radhakrishnan, J.

One of the defendants in a suit for partition, where there

are only three parties, is in appeal against the final decree.

Pursuant to the preliminary decree, the plaintiff applied for

passing of the final decree. None objected. This is followed by

the issuance of a Commission. Following that, Exts.C3 and C4

report and plan were submitted by the Commissioner in view of

earlier directions. The court below has recorded that none of the

parties taken any oral evidence. There was also no objection

filed to the report. This situation is not challenged even before

us. In terms of Order XXVI Rule 14 (1) and (2), the procedure to

be adopted is that when report is filed by Commissioner, the

court, after hearing any objections that the parties may make to

the report, shall confirm, vary or set aside it. When the court

confirms or varies the report, it shall pass a decree in

RFA.688/10

2

accordance with the same as confirmed or varied. In the case in

hand, report and plan were not objected to. There was no

evidence adduced. The Commissioner was not challenged.

Obviously the court below is justified in passing the final decree.

We are not impressed by the submission on behalf of the

appellant that the Commissioner had made the report in

chambers when the court below has recorded that the

Commissioner has stated in his report that as directed by the

court, he had again inspected the property and necessary

changes were made as required. There was no objection filed to

the Commissioner report and the Commissioner was not even

summoned and examined. In this state of affairs, we find no

merit in this appeal. The appeal fails. The same is dismissed in

limine.

Sd/-

THOTTATHIL B.RADHAKRISHNAN,
Judge.

Sd/-

P.BHAVADASAN,
Judge.

kkb.08/11.