High Court Kerala High Court

Omana Sasidharan vs Sreedharanachari on 19 January, 2007

Kerala High Court
Omana Sasidharan vs Sreedharanachari on 19 January, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 21118 of 2006(L)


1. OMANA SASIDHARAN,
                      ...  Petitioner

                        Vs



1. SREEDHARANACHARI,
                       ...       Respondent

2. SREEKUMAR,

3. BIJU,

                For Petitioner  :SRI.PHILIP T.VARGHESE

                For Respondent  :SRI.JOHNSON P.JOHN

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :19/01/2007

 O R D E R
                  M.SASIDHARAN NAMBIAR,J.

               ===========================

              W.P.(C)  NO. 21118   OF 2006

               ===========================



       Dated this the 19th day January of 2007



                           JUDGMENT

Petitioner is plaintiff and respondents

defendants in O.S.27/04, on the file of Munsiff

Court, Adoor. Petitioner is the daughter of first

respondent. Plaint schedule property, was part of

the property, which originally belonged to first

respondent and his deceased wife. Subsequent to

her death on 24.7.02, as per registered partition

deed No.608/02 the properties were divided and the

western portion was allotted to first respondent

and eastern portion to petitioner. As per the

partition deed, the property allotted to the

petitioner is having an extent of 1.83 Ares.

Petitioner instituted the suit for fixation of the

western boundary which separate the property of

first respondent from her property. Respondents 2

and 3 were impleaded as a subsequent assignees from

first respondent. A Commission was appointed.

W.P.(C)21118/06 2

Commissioner submitted a report and plan. As per

the report and plan, plaint schedule property

allotted to petitioner is having only an extent of

1.64 Ares. There is a building encroaching upon

the said property. Petitioner therefore filed

I.A.2048/05, an application under Order VI Rule 17

of Code of Civil Procedure to amend the plaint. It

was opposed by respondents contending that the

building is aged more than 20 years and the claim

for its demolition is barred by time and therefore

the plaint cannot be allowed to be amended. Under

Ext.P3 order learned Munsiff dismissed the

application. It is challenged in this petition

filed under Article 227 of the Constitution of

India.

2. Learned counsel appearing for the

petitioner and respondents were heard.

3. Though learned counsel appearing for

respondents argued that, as the building is aged

more than 20 years petitioner is not entitled to

get a decree for demolition of the building on the

ground that the claim is barred by limitation,

that question is to be decided in the suit and

W.P.(C)21118/06 3

respondents are entitled to take up the contention

in the additional written statement to be filed.

Eventhough it was argued that the building is in

the property allotted to first respondent, under

the partition deed and therefore petitioner has no

right over the land where the building stands

that is also a question to be decided in the suit

and not in an application for amendment of the

plaint. Moreover, the plaint schedule property and

the eastern property were owned by petitioner and

first respondent till it was divided in 2002, as

per partition deed 608/02. If so the plea of bar of

limitation may not lie. In such circumstance,

Ext.P3 order is quashed. I.A.2048/05 stands

allowed. Petitioner is permitted to amend the

plaint as sought for. Respondents are entitled to

file a written statement raising all available

contentions.

Writ Petition disposed as above.

M.SASIDHARAN NAMBIAR

JUDGE

tpl/-

M.SASIDHARAN NAMBIAR, J.

———————

W.P.(C).NO. /06

———————

JUDGMENT

SEPTEMBER,2006