High Court Kerala High Court

Muraleedharan vs Sadanandan Asari on 18 October, 2010

Kerala High Court
Muraleedharan vs Sadanandan Asari on 18 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP(C).No. 159 of 2010(O)


1. MURALEEDHARAN, S/O.RAGHAVAN ASARI,
                      ...  Petitioner

                        Vs



1. SADANANDAN ASARI, S/O.NARAYANAN ASARI,
                       ...       Respondent

                For Petitioner  :SRI.K.RAJESH KANNAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :18/10/2010

 O R D E R
                   THOMAS P JOSEPH, J.

                 ----------------------------------------

                     O.P(C).No.159 of 2010

                                    &

                       C.R.P.No.515 of 2010

                  ---------------------------------------

              Dated this 18th day of October, 2010

                            JUDGMENT

This original petition and revision petition arise from separate

orders passed by the learned Additional Munsiff, Nedumangad on

E.A.Nos.8 and 9 of 2010, respectively in E.P.No.58 of 2008 in

O.S.No. 566 of 2003. Respondent No.1 obtained an ex parte

decree declaring his right of easement over plaint C schedule

pathway having a width of 6 feet. Alleging that obstruction was

caused to the said pathway he filed E.P.No.58 of 2008 for removal

of the obstruction. In the executing court an Advocate

Commissioner and Amin were appointed and they removed the

obstruction and submitted report. Petitioner/judgment debtor No.3

filed E.A.Nos.8 to 10 of 2010 alleging that the Advocate

Commissioner and Amin have transgressed the power granted to

them, trespassed into plaint B schedule property belonging to the

petitioner and cut down trees causing damages to the petitioner.

E.A.No.10 of 2010 was for a local inspection by the learned

Munsiff. E.A.No.8 of 2010 was to appoint an Advocate

Commissioner to assess the damages and E.A.No.9 of 2010 was for

O.P(C).No.159 of 2010 and C.R.P.No. 515 of 2010
: 2 :

recovery of damages from the respondent. PWs.1 to 3 were

examined and Exts.A1, A1(a) and C1 were marked. Executing

court found that there is no merit in the allegations made by

petitioner against the Advocate Commissioner and Amin and

dismissed all the applications. Ext.P2, order dismissing E.A.No.8 of

2010 is under challenge in O.P.No.158 of 2008. Dismissal of

E.A.No.9 of 2010 is under challenge in C.R.P. 515 of 2010.

Learned counsel for petitioner has contended that executing court

has not considered the evidence on record. According to the

learned counsel there is evidence to show that the trees standing in

plaint B schedule were cut at the instance of the respondent.

Learned counsel has also shown me some photographs of timber

(dried up) which according to learned counsel were standing in

plaint B schedule.

2. Ext.P1, order in E.A.No.10 of 2010 by which a request

for local inspection by the learned Munsiff was turned down is not

under challenge. What is under challenge is the order on

E.A.Nos.8 and 9 of 2010, respectively. It is not disputed that as per

the decree, right of respondent over plaint C schedule way having a

width of 6 feet was declared. For removal of obstruction from the

said pathway Advocate Commissioner and Amin (PWs.2 and 3)

O.P(C).No.159 of 2010 and C.R.P.No. 515 of 2010
: 3 :

were appointed. It is accordingly that the obstruction was removed

from the said pathway. Petitioner in his evidence as PW1 claimed

that trees standing in his property beyond plaint C schedule

pathway were cut and removed. Regarding that, what is available

is only the interested version of petitioner. PWs.2 and 3, Advocate

Commissioner and Amin gave evidence that only those obstructions

found in plaint C schedule way were removed. Exts.A1, A1(a) and

C1 also support that version of petitioner. Petitioner as PW1

admitted that even now width of plaint C schedule way (as stated in

the plaint and decree schedule) is only 6 feet. In other words it is

clear from that version of PW1 that there was no trespass into any

part of rest of property belonging to the petitioner. In other words,

the width of plaint C schedule has not been increased and it

remains to be six (6) feet. In that situation there is no reason to

think that while removing the obstruction from plaint C schedule

pathway, Advocate Commissioner and Amin trespassed into other

portions of property belonging to the petitioner and cut down trees

as alleged. The photographs now produced before me are neither

proved in evidence nor does it anyway support case of petitioner.

It is in the above circumstances that executing court was not

impressed by E.A.Nos.8 and 9 of 2010 and accordingly by separate

O.P(C).No.159 of 2010 and C.R.P.No. 515 of 2010
: 4 :

orders those applications were dismissed. I do not find reason to

interfere with the supervisory jurisdiction under Article 227 of the

Constitution or revisional power conferred on this court under

Section 115 of the Code of Civil Procedure.

Petitions are dismissed.

(THOMAS P JOSEPH, JUDGE)

Sbna/-