High Court Kerala High Court

Pachatt Velayudhan vs Kottasseri Kamala on 29 June, 2007

Kerala High Court
Pachatt Velayudhan vs Kottasseri Kamala on 29 June, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 7486 of 2005(N)


1. PACHATT VELAYUDHAN, AGED 72 YEARS,
                      ...  Petitioner
2. DO. VANAJAKSHI, AGED 67 YEARS,

                        Vs



1. KOTTASSERI KAMALA, D/O. KRISHNAN,
                       ...       Respondent

2. THALIYADATH LAKSHMANAN S/O. KITTA, DO.

3. N.LEELA W/O. KANDOTH BALAKRISHNAN,

4. N.VINOD KUMAR,

5. N.SHAMOD KUMAR

                For Petitioner  :SRI.M.GOPIKRISHNAN NAMBIAR

                For Respondent  :SRI.V.K.BALACHANDRAN

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :29/06/2007

 O R D E R
                          PIUS C. KURIAKOSE, J.
                           -------------------------------
                        W.P.(C) No. 7486 OF 2005
                         -----------------------------------
                   Dated this the 29th day of June, 2007

                                  JUDGMENT

Normally, I would not have interfered with Ext.P7 order since

apparently the same is a reasoned one. But I notice that the learned

Munsiff himself had rendered assistance of the surveyor to the advocate

commissioner for identifying the properties. The commissioner had

reported that he had not availed the assistance of the surveyor since the

parties were not able to show him the properties is question. In view of

the finality attained in the matter of rendering assistance of surveyor to

the advocate commissioner, I am of the view that the learned Munsiff

should have directed the advocate commissioner to have a

measurement of the properties with the assistance of the surveyor who

had been deputed by him earlier. To that extent Ext.P7 has to be

interfered with.

I interfere with Ext.P7 and direct the learned Munsiff to give a

specific direction to the commissioner to have a measurement of the

property in question and that endeavour can be made by the

commissioner to identify the property with reference to Ext.P2 document

aslo. The suit being of 1995, the learned Munsiff will pass appropriate

orders and ensure that the Commissioner files the report on time. Once

WPC No.7486 of 2005
2

the report is available, the learned Munsiff will special list for trial and

dispose of the same so that this long drawn out litigation will come to a

quietus.

PIUS C. KURIAKOSE, JUDGE
btt

WPC No.7486 of 2005
3