High Court Kerala High Court

Rakesh G Nair vs Krishnan Nair on 16 August, 2010

Kerala High Court
Rakesh G Nair vs Krishnan Nair on 16 August, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 25785 of 2010(O)


1. RAKESH G NAIR
                      ...  Petitioner

                        Vs



1. KRISHNAN NAIR
                       ...       Respondent

2. RADHAKRISHNAN, S/O.KRISHNAN NAIR

3. MOHANACHANDRAN NAIR

4. RAHUL, S/O.KRISHNAN NAIR

5. AJAYADAS

6. THE STATE OF KERALA

7. PRAVEEDN, PRAVEEN BHAVAN,

                For Petitioner  :SRI.C.S.MANILAL

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :16/08/2010

 O R D E R
                    THOMAS P.JOSEPH, J.
             ====================================
                     W.P(C) NO.25785 of 2010
             ====================================
             Dated this the 16th  day of August, 2010


                          J U D G M E N T

Petitioner sued respondents, initially for a decree for

prohibitory injunction to restrain the latter from trespassing into

the suit property or obstructing his workers engaged in work in

the said property. Respondents claimed that suit property is

puramboke land. In view of that contention plaint was amended

to incorporate a prayer for declaration of title over the suit

property. While so petitioner transferred 3.50 cents from the suit

property to his brother. The brother was impleaded as additional

plaintiff No.2 as per order dated 17.07.2010. Thereafter petitioner

filed I.A. No.5056 of 2010 (in O.S. No. 1738 of 2008 of the court of

learned additional Munsiff-II, Thiruvananthapuram) for amendment

of the plaint, according to the petitioner consequent to the

impleadment. The amendment sought for is to bifurcate the suit

property into A and B schedules consequent to the sale of 3.50

cents in favour of additional plaintiff No.2 and also to make

appropriate amendments in the body of the plaint. That

application was disallowed by the learned Munsiff as per Ext.P5,

W.P(C) No.25785 of 2010
-: 2 :-

order which is under challenge. Learned counsel contends that

dismissal of Ext.P3, application is not proper and unless the plaint

is amended it might create inconvenience and difficulties in the

course of execution if the suit is decreed in favour of petitioner

and additional plaintiff No.2.

2. It is not disputed that transfer of 3.50 cents out of the

suit property in favour of brother of petitioner was pending suit.

Even without impleadment of the transferee it was competent for

petitioner to proceed with the suit. Court below has permitted the

transferee to come on record as additional plaintiff. Question is

whether amendment as prayed for is required. There is no case

that there is any dispute between petitioner and additional

plaintiff No.2 as regards respective portions of the property

allegedly belonging to them. As such a bifurcation of suit

property between petitioner and additional plaintiff No.2 is not

necessary in this suit. There is nothing wrong in petitioner and

additional plaintiff No.2 seeking declaration of title in respect of

the entire suit property in their favour. Even without an

amendment it is open to the learned Munsiff to take into account

subsequent events (transfer of 3.50 cents in favour of additional

plaintiff No.2) and mould the relief of declaration accordingly. It

W.P(C) No.25785 of 2010
-: 3 :-

is not required that amendment of the nature sought for is to be

made in the plaint since as I stated there is no inter se dispute

between petitioner and additional plaintiff No.2 and at any rate

required to be resolved in the present suit. In that view of the

matter I am not inclined to think that ultimate order dismissing

Ext.P3 suffers from any illegality or irregularity.

Resultantly Writ Petition is disposed of with the

observation I have made as to the power of court to mould relief

in favour of petitioner and additional plaintiff No.2 taking into

account sale of a portion of the suit property in favour of the

latter in case petitioner and additional plaintiff No.2 are found

entitled to the reliefs prayed for.

THOMAS P. JOSEPH, JUDGE.

vsv