High Court Kerala High Court

Seere Valappil Sainaba Umma vs N.T.Kunhiraman And Another on 13 July, 2010

Kerala High Court
Seere Valappil Sainaba Umma vs N.T.Kunhiraman And Another on 13 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 1189 of 2010()



1. SEERE VALAPPIL SAINABA UMMA
                      ...  Petitioner

                        Vs

1. N.T.KUNHIRAMAN AND ANOTHER
                       ...       Respondent

                For Petitioner  :SRI.M.SASINDRAN

                For Respondent  : No Appearance

The Hon'ble the Chief Justice MR.J.CHELAMESWAR
The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :13/07/2010

 O R D E R
          J.Chelameswar, CJ. & P.N.Ravindran, J.
          - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                      W.A.No. 1189 OF 2010
          - - - - - - - - - - - - - - - - - - - - - - - - - - - -
              Dated this the 13th day of July, 2010

                             JUDGMENT

J.Chelameswar, CJ.

The appellant herein is the first respondent in the review

petition, R.P. No.608 of 2005, in W.P.(C) No.29926 of 2004.

The review petition was disposed by an order dated

07.06.2004 by a learned Judge of this Court. The background

in which the above review petition came to be filed is as

follows:

2. The appellant claims that she is the owner and

possessor of an extent of 3 Acres of property. According to the

appellant, she had been paying revenue assessment on the

abovementioned 3 Acres of property to the State of Kerala for

a long period. Complaining that when the appellant and her

two daughters approached the revenue authorities for the

payment of revenue assessment for the abovementioned 3

Acres of land some time in the year 2000, the revenue

authorities declined to accept the same in so far as an extent

of 70 cents of the abovementioned 3 Acres is concerned, on

WA No. 1189 of 2010
-:2:-

the ground that on a re-survey the abovementioned 70 cents was

found belonging to the review petitioner mentioned above.

Therefore, the appellant filed Ext.P6, styled as a representation,

before the Survey Superintendent of Payyannur on 10.10.2000

seeking various reliefs as follows:

“1. Conduct inspection in the property and re-do the re-

survey sub division based on the documents, possession,

boundaries and Village records.

2. Include the entire 3 acres of property possessed by us

and our predecessors based on the documents mentioned in this

petition, in re-survey 14 and thereby rectify the mistake occurred

in the re-survey.

3. Opportunity to adduce and oral and documentary

evidences may be given if your good self feels so.”

3. Thereafter the appellant along with her two daughters

instituted OS No.76 of 2000 on the file of the Munsiff of

Payyannur against the review petitioner mentioned above,

seeking a permanent prohibitory injunction restraining the

defendant from trespassing into plaint E and F schedule

properties etc. From the pleadings it appears that the suit was

dismissed for default by an order dated 15.12.2003. Thereafter

the appellant herein approached this Court by way of W.P.(C)

WA No. 1189 of 2010
-:3:-

No.29926 of 2004 with various prayers, the substance of which

is to command the respondent, i.e., the Superintendent of

Survey, Payyannur to rectify the defects in re-survey of the

property belonging to the appellant herein and her daughters.

4. The said writ petition came to be disposed of by an order

of this Court dated 27.05.2005. The relevant portion of the order

reads as follows:

“I heard the learned Government Pleader also. Having

regard to the facts of the case, the respondent is directed to

consider and pass orders on Ext.P6 in accordance with law within

three months from the date of receipt of a copy of this judgment.

It is made clear that I have not expressed any opinion on the

merits or the maintainability of Ext.P6.”

5. It is to be noted that the abovementioned review

petitioner was not made a party to the writ petition, though he

was the sole defendant in the suit referred to earlier, filed by the

appellant. Therefore, the abovementioned review petition came

to be filed. By the order under appeal dated 07.06.2010 a

learned Judge of this Court allowed the Review Petition and

dismissed the writ petition on the ground that there is

WA No. 1189 of 2010
-:4:-

suppression of material facts and non-joinder of the necessary

party, i.e., the review petitioner. The relevant portion of the

order under appeal reads as follows:

“In view of the fact that the petitioner in the writ petition

has deliberately suppressed material facts and deliberately did

not implead the petitioner in the review petition who was a

necessary party to the writ petition, the writ petition would stand

dismissed on that ground.”

Hence the instant appeal.

6. The entire litigation, in our view, revolves round the

disputed question of title and possession of immovable property.

The appellant instead of initiating appropriate proceedings before

the competent civil court for establishment of her rights,

approached this Court by way of writ petition. It is pointed out

by the learned Judge in the judgment under appeal that the

appellant is guilty of suppression of material facts and the writ

petition is bad from non-joinder of necessary parties. However,

we do not propose to make any further comment in this matter.

We do not see any reason to interfere with the judgment under

appeal except to the extent of reducing the cost awarded, to

WA No. 1189 of 2010
-:5:-

Rs.2,000/-. We also make it clear that it will be open to the

appellant to approach the competent civil court for establishment

of her rights, in accordance with law.

The Writ Appeal is disposed of at the admission stage.

J.Chelameswar,
Chief Justice.

P.N.Ravindran,
Judge.

ttb