High Court Kerala High Court

Prabhakaran vs Ramesh on 20 June, 2008

Kerala High Court
Prabhakaran vs Ramesh on 20 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 12608 of 2008(A)


1. PRABHAKARAN, AGED 63, S/O.RAMAN NAIR
                      ...  Petitioner
2. SWARNAKUMARI AMMA, W/O.PRABHAKARAN

                        Vs



1. RAMESH, S/O.SANKU, KOOTTALA VEEDU
                       ...       Respondent

2. ANILAN, S/O.PUSHKARAN

                For Petitioner  :SRI.G.SREEKUMAR (CHELUR)

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :20/06/2008

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

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

                        W.P.(C) No.12608 of 2008

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

                     Dated this the 20th June, 2008.

                            J U D G M E N T

Petitioners are the defendants and the respondents,

plaintiffs in the suit. Under Ext.P9 order dated 2.4.2008, learned

Munsiff appointed a Commission as sought for by the respondents.

Under Ext.P7 commission application, plaintiffs sought to measure the

property of the defendants and to fix the boundary. It is for that

reason, petitioners contended before the learned Munsiff that a

commission cannot be appointed as sought for. Though objection was

filed, learned Munsiff did not consider the objection. Instead stating

that plaintiffs are concerned about fixation of their boundary, it was

found that commission is to be appointed. Evidently, learned Munsiff

has not gone through the prayer in I.A.No.1090/2008, as well as

Ext.P8 objection filed by the petitioners.

2. Though notice was served on the respondents, they

did not appear. The learned counsel appearing for the petitioners was

heard.

W.P.(C) No.12608/2008

2

3. The argument of the learned counsel is that learned

Munsiff did not consider the objection and allowed Ext.P7 application

on the impression that prayer is to measure the property of the

plaintiffs, when in fact the prayer in Ext.P7 is to measure the property

of the defendants. Ext.P7 fortifies the said submission. In such

circumstances, Ext.P9 order is quashed. Munsiff is directed to pass

appropriate orders afresh in I.A.No.1090/2008, after hearing the

parties and considering Ext.P8 objection. Munsiff has to bear in mind

that in a suit for fixation of boundary, what is to be fixed is the

boundary of the plaint schedule property and not that of the

defendants.

M.SASIDHARAN NAMBIAR,
JUDGE

nj.