High Court Kerala High Court

Sanathana Dharma Vidyalaya Board … vs V.K.Sasindranatha Kurup on 18 March, 2009

Kerala High Court
Sanathana Dharma Vidyalaya Board … vs V.K.Sasindranatha Kurup on 18 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 1006 of 2009(T)


1. SANATHANA DHARMA VIDYALAYA BOARD OF
                      ...  Petitioner

                        Vs



1. V.K.SASINDRANATHA KURUP,
                       ...       Respondent

2. C.VINOD,

                For Petitioner  :SRI.B.S.KRISHNAN (SR.)

                For Respondent  :SRI.K.N.VENUGOPALA PANICKER

The Hon'ble MR. Justice K.T.SANKARAN

 Dated :18/03/2009

 O R D E R
                          K.T.SANKARAN, J.
                  ---------------------------------------------
                      W.P.(C).No.1006 of 2009
                  ---------------------------------------------
              Dated this the 18th day of March, 2009



                              JUDGMENT

The second defendant in O.S.No.439 of 2008, on the file of

the court of the Subordinate Judge, Alappuzha, challenges in this

Writ Petition the order dated 29th November 2008 in I.A.No.2302

of 2008 by which the court below appointed a Commissioner to

ascertain whether a press is functioning in the building in

question.

2. I.A.No.2302 of 2008 is an application for injunction

filed by the plaintiff. At the time of hearing of that application, it

was contended by the plaintiff that he should be permitted to

bring machinery, tools etc. for working the press in the building.

The defendant opposed that prayer and contended that no press

is functioning in the building. In view of the diametrically

opposite contentions raised by the parties, the court below

thought to elucidate the matter in controversy, it is necessary to

appoint a Commissioner, so as to get a report on the relevant

question. Accordingly, a Commissioner was appointed. That

order is under challenge in this Writ Petition. Sri.Anand, learned

WPC No.1006/2009 2

counsel appearing for the Writ Petitioner submitted that the

court below was not justified in appointing a Commissioner

without there being an application filed by the plaintiff. He also

submitted that a Commissioner was appointed earlier (Advocate

P.V.Thomas) and he has filed Ext.P4 report. The counsel

contends that without setting aside the Commissioner’s report

submitted by Advocate P.V.Thomas, another Commissioner

cannot be appointed. He relies on the decision reported in

Swami Premananda Bharathi vs. Swami Yogananda

Bharathi (1985 KLT 144) in support of the contention. That

was a case without setting aside the first Commissioner’s report

in a suit for framing a scheme for administration of the Trust,

another Commissioner was appointed in the appeal against the

judgment and decree. The Division Bench held that the

procedure adopted by the trial court was wrong. The dispute in

that case was relating to the accounts. A Commissioner was

appointed who filed a report. Later without setting aside that

report, another Commissioner was appointed. In the present

case, the facts and circumstances are not similar to the facts and

circumstances in 1985 KLT 144. In Sivaraman Vs. Narayanan

WPC No.1006/2009 3

(1986 KLT 578), it was held that the court has jurisdiction to

appoint the Commissioner to note things which he omitted to

note in the report already filed, even without setting aside that

report. That view was accepted by this Court in several later

decisions.

3. Here the Commissioner has filed a report. The report

would indicate that a press is being run in the building in

question. In the present application for injunction, the

petitioner/plaintiff sought the permission to bring some

machinery to the press. Opposing that prayer, the defendant

stated that there is no such press in the building. This is not a

case where the court is remitting the Commissioner’s report to

the same Commissioner dissatisfied with the report already filed.

There is no such prayer also. This is a situation where the

present position as regards the property in dispute is to be

ascertained since there is a dispute as to the status quo. For

that purpose, the court below thought that a Commissioner is to

be appointed. It is not based on any application filed by the

parties. A Commissioner was appointed by exercising the

jurisdiction vested in the court. The court has jurisdiction to

WPC No.1006/2009 4

appoint a Commissioner, if the court feels that for an effectual

and complete disposal of the matter before it, elucidation of

certain facts are necessary. The court below having exercised

the jurisdiction vested in it, I do not think that the order is liable

to be set aside.

4. Sri.Anand submitted that the court below should have

appointed the same Commissioner who inspected the property

earlier. The order does not show that a particular Commissioner

was appointed. However, it is made clear that the court below

shall appoint Advocate P.V.Thomas as the Commissioner. Both

parties would be entitled to file work memo before the

Commissioner. The Commissioner shall file the report

expeditiously.

The Writ Petition is disposed of as above.

K.T.SANKARAN,
JUDGE
csl