High Court Kerala High Court

Mullambalath Abdul Gafoor vs Mullambalath Hamsa on 14 July, 2009

Kerala High Court
Mullambalath Abdul Gafoor vs Mullambalath Hamsa on 14 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 19696 of 2009(O)


1. MULLAMBALATH ABDUL GAFOOR, S/O.UMMAR,
                      ...  Petitioner
2. MULLAMBALATH AYISHA, W/O.UMMER,

                        Vs



1. MULLAMBALATH HAMSA, S/O.ATHRUMANKUTTY,
                       ...       Respondent

                For Petitioner  :SRI.K.M.FIROZ

                For Respondent  : No Appearance

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

 Dated :14/07/2009

 O R D E R
                 S.S. SATHEESACHANDRAN, J.

             ````````````````````````````````````````````````````
                  W.P.(C) No. 19696 OF 2009 O
             ````````````````````````````````````````````````````
               Dated this the 14th day of July, 2009

                           J U D G M E N T

The writ petition is field by the defendant in

OS.No.472/08 on the file of the Additional Munsiff Court-I,

Kozhikode. Respondent is the plaintiff in the suit. Suit is one for

injunction. An Advocate Commissioner appointed by the court

conducted a local inspection and filed a report and plan.

Grievance canvassed by the petitioner is that at the time when the

Commissioner conducted inspection and prepared the report and

plan, he was abroad and later on his return, after going through

the report and plan, he found it was against the actual state of

affairs present at the site where the subject matter of the suit is

situated. The plaintiff claimed a right of way through his property,

which according to the defendant, is non existent and there is an

alternate way outside his property. The Commissioner has not

noted the alternate way and has further falsely reported of a way

through his property, is the case of the petitioner. He moved an

application for setting aside the report and plan and, in the enquiry

WPC.19696/09
: 2 :

of which the Advocate Commissioner was examined and some

photographs were also exhibited. The learned Munsiff, after

considering the materials produced and hearing the counsel on

both sides, turned down the request of the petitioner for remitting

the report prepared by the Commissioner.

2. I heard the learned counsel for the petitioner. Having

regard to the submissions made and perusing Ext.P6 order

passed by the court below impugned in the writ petition, I find no

notice to the respondent is necessary and it is dispensed with.

Copy of the report and plan prepared by the Commissioner have

been produced as Exts.P3 and P3(a) respectively. Perusing

Ext.P3(a), I find it is only a rough sketch. That being so, if any

dispute is involved in the suit with respect to the identification of

the pathway in respect of which reliefs are sought for, needless to

point out such identification has to be made. Suit being one for

injunction and that too in respect of a pathway before granting a

decree the pathway with all necessary particulars has to be

identified. A rough sketch showing a pathway is not sufficient to

grant a decree of injunction. So much so, the order passed by the

WPC.19696/09
: 3 :

learned Munsiff turning down the request of the petitioner/

defendant to remit the Commissioner’s report and the rough

sketch prepared by him may not be of much significance now,

provided steps are taken for identifying the pathway. Having

regard to the disputes arising for adjudication, if any application is

moved by the plaintiff or the defendant for identification of the

pathway and its measurement, through the Advocate

Commissioner, the court below has to consider that with reference

to the issues settled in the suit. The accepted rule that without

setting aside a Commission report and plan, a second

Commission cannot be appointed as covered by the decision in

Swami Premananda Bharathi Vs. Swami Yogananda Bharathi

[1985 KLT 144] will not stand in the way of having a second

Commission where it is for measuring of and identifying the suit

property when the earlier one was only for determination of some

other aspects and that too carried out only by preparing a rough

sketch with a report. I make it clear that Ext.P6 order passed by

the learned Munsiff will not stand in the way of the plaintiff or

defendant in moving an application for appointment of a

WPC.19696/09
: 4 :

Commission, preferably by the same Commissioner, for

identification and measurement of the B schedule pathway

claimed, which according to the defendant, is nonexistent.

Subject to the above observations, the writ petition is closed.

Sd/-

(S.S. SATHEESACHANDRAN, JUDGE)

aks

// True Copy //

P.A. to Judge