High Court Kerala High Court

Paravattani Samooha Madom vs Wilson on 2 November, 2009

Kerala High Court
Paravattani Samooha Madom vs Wilson on 2 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 31043 of 2009(O)


1. PARAVATTANI SAMOOHA MADOM,
                      ...  Petitioner

                        Vs



1. WILSON, S/O.KIZHAKKESSERY NARAYANAN,
                       ...       Respondent

                For Petitioner  :SRI.K.G.BALASUBRAMANIAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.S.SATHEESACHANDRAN

 Dated :02/11/2009

 O R D E R
              S.S.SATHEESACHANDRAN, J.
                  -------------------------------
             W.P.(C).NO.31043 OF 2009 (O)
                -----------------------------------
       Dated this the 2nd day of November, 2009

                       J U D G M E N T

The writ petition is filed seeking mainly the following

reliefs:

i. to call for the records relating to
Ext.P6 and quash the same by a writ of
certiorari or such other writ, order or
direction as this Honourable Court may
deem fit, directing the court below to
dispose of Ext.P6 afresh.

ii. to grant an interim order staying the
trial of O.S.No.2291/2003 in the Court
of the Munsiff, Irinjalakkuda, pending
disposal of the writ petition.

2. Petitioner is the 2nd defendant in O.S.No.2291 of 2003

on the file of the Principal Munsiff Court, Irinjalakkuda. Suit

is one for fixation of boundary and the respondent, the

plaintiff. Challenge raised in the writ petition is against

WPC.31043/09 2

Exts.P6 and P7 orders passed by the court below declining the

request made by the petitioner/2nd defendant to remit a

commission report and plan and also production of a sketch by

a third party stated to be the prior janmi of the property, to

substantiate the objections raised to the report.

3. I heard the learned counsel for the petitioner. Having

regard to the submissions made and taking note of the facts

and circumstances presented, I find no notice to the

respondent is necessary, and, hence, it is dispensed with.

From the submissions made, it is found that the present

petitioner/2nd defendant in his written statement has raised a

counter claim, which, according to the counsel, was for the

reliefs of recovery of possession and mandatory injunction.

When that be the case, needless to point out that the

petitioner should have taken appropriate steps at the

appropriate time for production of essential materials

necessary to ascertain the suit property as well as his

property. Whatever that be, it is noticed that the present

report and plan prepared by the Commissioner was

WPC.31043/09 3

subsequent to remission of the previous report and plan

pursuant to some directions issued by this Court in a previous

writ petition. The report and plan through a Commissioner

are called for to enable and assist the court in adjudicating the

disputes involved. In otherwords, for a fair disposal of the

case emerging for consideration. A party objecting such

report and plan shall have an opportunity to challenge its

merit at the trial. It is open to the petitioner to raise his

challenge to the report and plan in the trial of the suit.

Reserving his right to do so, the writ petition is closed.

S.S.SATHEESACHANDRAN
JUDGE

prp