High Court Kerala High Court

N.K.Pradeep vs C.P.Haridas on 13 June, 2007

Kerala High Court
N.K.Pradeep vs C.P.Haridas on 13 June, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 15377 of 2005(E)


1. N.K.PRADEEP, AGED 32, S/O.LATE
                      ...  Petitioner
2. M.S.SOMAN, S/O.SANKARAN, AGED ABOUT
3. RAJAPPAN, S/O.VELAYUDHAN, AGED ABOUT
4. SOBHANAN, S/O.VELAYUDHAN, AGED ABOUT

                        Vs



1. C.P.HARIDAS, S/O.LATE PAPPUKUNJAN,
                       ...       Respondent

2. C.P.GIRIDAS, S/O.LATE PAPPUKUNJAN,

3. C.P.RAJEEVAN, S/O.LATE PAPPUKUTTAN,

                For Petitioner  :SRI.K.C.ELDHO

                For Respondent  :SRI.K.C.CHARLES

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :13/06/2007

 O R D E R
                                 PIUS C. KURIAKOSE, J.

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

                              W.P.(C) No. 15377 OF 2005

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

                         Dated this the 13th day of June, 2007


                                          JUDGMENT

Ext.P5 order passed by the learned Munsiff on Ext.P4 application

seeking a clarification to the order dt.30.07.04 as to enable

measurement of the schedule properties by the advocate commissioner

already appointed on the basis of the respondent’s title deeds is under

challenge in this proceedings under Article 227. It is submitted that

serious objections were filed by the writ petitioner to Ext.P4 application.

Learned counsel for the petitioner, Sri.K.C.Eldho, submits that the

objections were not considered at all, but passing Ext.P5 an unusually

cryptic order, the learned Munsiff allowed Ext.P4 application. According

to Mr.Eldho the prayers in Ext.P4 are couched in apparently innocuous

words. The objective of the plaintiff is to get away from the impact of his

admissions in the plaint that the extent of the property is only 60 cents.

It was found on the basis of the commissioner’s report already available

that there is no encroachment into 60 cents. Now by requesting that a

measurement of the property be made on the basis of the old title

documents, what the plaintiff is trying to make out is that the actual

extent of property is 5 cents in excess of 60 cents. If the plaintiff is

allowed to do that, serious prejudice will be caused to the petitioner.

WPC No. 15377 of 2005

2

Mr.A.Balagopalan, counsel for the respondent submits that the

commission report has already been set aside and it is necessary for a

proper resolution of the issues that a fresh measurement is conducted.

What the plaintiff wants is measurement on the basis of document of

title. The plaintiff is yet to seek amendment of the plaint. Therefore it

cannot be said that Ext.P5 order by itself will cause any prejudice to the

petitioner either in the matter of the suit or in the matter of alleged

violation of the injunction order.

Having considered the rival submissions, I am of the view that it is

not necessary that Ext.P5 order is interfered with by this Court under the

supervisory jurisdiction. It is however made clear that confirmation of

Ext.P5 by this Court will not stand in the way of the petitioner resisting

any subsequent application by the plaintiff for amendment of addition of

pleadings on the ground of prejudice due to the shift in the stand of the

plaintiff regarding the extent of his property. The court below will under

such a contingency take into account the contention that prejudice will

be caused to the petitioner seriously, notwithstanding confirmation of

Ext.P5 by this Court by this judgment.

PIUS C. KURIAKOSE, JUDGE

btt

WPC No. 15377 of 2005

3