High Court Kerala High Court

Ramdas vs Karthiyani Amma on 20 May, 2010

Kerala High Court
Ramdas vs Karthiyani Amma on 20 May, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 15512 of 2010(O)


1. RAMDAS, S/O. NARAYANAN NAMBOODIRI,
                      ...  Petitioner

                        Vs



1. KARTHIYANI AMMA, D/O.VADAKKE THATTAM
                       ...       Respondent

2. JANAKI AMMA, W/O.VADAKKE

3. BEENA,D/O. JANAKY AMMA, VADAKKE

4. PRIYA,D/O. JANAKY AMMA, VADAKKE

                For Petitioner  :SRI.PHILIP T.VARGHESE

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :20/05/2010

 O R D E R
                             THOMAS P. JOSEPH, J.
                            --------------------------------------
                            W.P.(C) No.15512 of 2010
                            --------------------------------------
                       Dated this the 20th day of May, 2010.

                                      JUDGMENT

Defendant No.4 in O.S.No.335 of 2005 (respondent No.4 in

I.A.No.1084 of 2008) is the petitioner before me. Respondent No.1/plaintiff filed

the suit for partition and separate possession of her share against the petitioner

and respondent Nos. 2 to 4/defendant No.1 to 3. Petitioner/defendant No.4 is

the assignee of 9.263 cents out of the 12.500 cents referred to in the plaint

schedule from respondent Nos.2 to 4. A preliminary decree was passed allotting

one fourth share to respondent No.1/plaintiff. That was followed by proceedings

for final decree on I.A.No.1084 of 2008 filed by respondent No.1/plaintiff. In the

course of final decree proceedings an Advocate Commissioner was appointed to

measure and divide the properties. Advocate Commissioner and the Surveyor

did their work and submitted Exts.P3 and P4, reports and Ext.P4(a), plan.

Petitioner/defendant No.4 was not agreeable to the report and plan since

according to the Advocate Commissioner and Surveyor though the total extent

stated in the preliminary decree schedule and the documents relied on by the

parties is 12.5 cents in Survey No.774, on measurement the actual extent was

found to be only 9.660 cents. Based on that plot A measuring 2.415 cents was

allotted to the share of respondent No.1/plaintiff and the remaining 7.245 cents

(plot B) was allotted to the share of petitioner/defendant No.4 being the

assignee from respondent Nos.2 to 4. Petitioner objected to the measurement

WP(C) No.15512/2010

2

and extent reported by the Advocate Commissioner and Surveyor. He filed

Ext.P6, application to remit the reports and plan. That application was dismissed

as per Ext.P8, order which is under challenge in this proceeding. Learned

counsel would contend that measurement made by the Taluk Surveyor is not

proper. Property on the west of suit property in the possession of respondent

No.1/plaintiff takes in a portion of the decree schedule property which was not

taken into account.

2. Petitioner has not adduced any evidence in support of his

contention. It is seen from Exts.P3 and P4, reports submitted by the Advocate

Commissioner and Surveyor and Ext.P4(a), plan that the total extent of land

available in Survey No.774 which alone is described in decree schedule is only

9.660 cents. On the east of the said property is the railway property and on the

north and south it is property in the possession of third parties. On the west it is

property in the possession of respondent No.1/plaintiff but, that property was

found on the survey to be comprised in Survey No.344. Ext.P4(a), plan shows

that the survey boundary line between Survey Nos.774 and 344 has been

specifically identified and marked. There is no case for petitioner or any of the

contesting respondents that the property as per documents of title relied on by

them took in any portion of the property comprised in Survey No.344. In that

situation learned Munsiff is correct in overruling the objection raised by petitioner

and dismissing Ext.P6, application. I do not find reason to interfere.

WP(C) No.15512/2010

3

3. Though the learned counsel for petitioner contended that the

allotment of plots between petitioner and respondent No.1 is not proper, nor

convenient for their use, that is not a matter to be considered in this Writ

Petition. It is open to the petitioner to raise that contention in the final decree

proceedings if objection in that line has been raised.

Writ Petition is dismissed with the above observation.

THOMAS P.JOSEPH,
Judge.

cks