High Court Kerala High Court

Narayanikutty Gupthan vs Malathi Amma on 18 January, 2011

Kerala High Court
Narayanikutty Gupthan vs Malathi Amma on 18 January, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP(C).No. 233 of 2011(O)


1. NARAYANIKUTTY GUPTHAN, S/O.POOKKATTIL,
                      ...  Petitioner

                        Vs



1. MALATHI AMMA,
                       ...       Respondent

2. JANAKI AMMA,

3. ACHUTHANKUTTI NAIR,

4. BHASKARAN NAIR,

5. INDIRA,

6. RAJAN,

                For Petitioner  :SRI.RAJESH NAMBIAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.T.SANKARAN

 Dated :18/01/2011

 O R D E R
                K.T.SANKARAN, J.
          ------------------------------
               O.P(C).No.233 OF 2011
          ------------------------------
                      th
     Dated this the 18   day of January, 2011




                     JUDGMENT

The plaintiff in O.S.No.28 of 2007 on the file

of the Court of the Munsiff of Ottappalam filed

I.A.No.1199 of 2009 for setting aside the

Commissioner’s report and plan and to appoint

another Commissioner. The court below dismissed the

application by the order impugned in this Original

Petition.

2. The plaintiff claimed title to the property

in old survey Nos.26/1 and 26/2 of Sreekrishnapuram

village. The property of the defendants lies on the

northern side of the plaint schedule property.

According to the defendants, their property is in

Survey No.25/5. The court below noticed that the

plaintiff has no case that he is having any

property in Survey No.25/5. Likewise the

defendants have no case that their property is

O.P(C).No.233 OF 2011 2

included in Survey No.26/1.

3. The court below stated in the order impugned

that going by the pleadings, the question to be

resolved is, in which Survey Number the disputed

portion of the property is situated. A Commissioner

was appointed and later that report was remitted

for inspection of the property with reference to

survey records. A Private Surveyor assisted the

Commissioner. Now the petitioner wants the

property to be measured on the basis of resurvey

with the help of the Taluk Surveyor. No case is

projected in the pleadings on the basis of

resurvey. The court below held that all the

necessary facts have been reported by the

Commissioner and that no grounds are made out to

set aside the report and plan submitted by the

Commissioner.

4. All the contentions of the parties have been

considered by the court below in great detail and

O.P(C).No.233 OF 2011 3

it was held that it is not necessary to have an

inspection of the property in the manner suggested

by the petitioner. No grounds are made out for

interference under Article 227 of the Constitution

of India.

The Original Petition is, accordingly,

dismissed.

K.T.SANKARAN,
JUDGE.

cms