High Court Madras High Court

Sellammal vs Kappathi on 30 March, 2009

Madras High Court
Sellammal vs Kappathi on 30 March, 2009
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS

DATED:30.03.2009

CORAM

THE HONOURABLE Mr. JUSTICE A.C.ARUMUGAPERUMAL ADITYAN

C. R. P. (NPD) No.108 of 2009
and
M.P.No.1 of  2009

1. Sellammal
2  Paraman							.. Petitioners

			Vs.

1. Kappathi
2. Veerasamy					  		.... Respondents 

	Civil Revision Petition is filed under Article 227 of Constitution of India,  against the order passed in I.A.No.203 of 2008 in A.S.No.19 of 2004 dated 29.11.2008 on the file of the Court of Subordinate Judge, Namakkal

		For Petitioners     :  :Mr.KR.Suresh Kumar,Advocate
		For respondents   :  :Ms.Devagi Thangavel,Advocate 

				   	O R D E R 

Under this revision, the order passed in I.A.No.203 of 2008 in A.S.No.19 of 2004 on the file of the Court of Subordinate Judge, Namakkal is under challenge. I.A.No.203 of 2008 was filed under Order 26 Rule 9 CPC for appointment of an Advocate Commissioner to note down the physical features of the plaint schedule property.

2. The learned counsel appearing for the respondents would state that already two Commissioners were appointed to note down the physical features of the property and particularly the second advocate Commissioner along with the help of the Taluk surveyor to note down the physical features of the property and they are Exs C1 to C6(reports and plans) filed by the Commissioners but the revision petitioners have not chosen to file any objection to the above Exs C1 to C6. Further the learned first appellate Judge has also observed that there is no material placed before him to show that the measurements given in Exs C1 to C6 for the plaint schedule property by the Advocate Commissioner is incorrect. Under such circumstances, I do not find any reason to interfere with the well considered order of the learned First appellate Judge/Subordinate Judge, Namakkal.

3. In fine, this civil revision is dismissed confirming the order of the learned Subordinate Judge, Namakkal in I.A.No.203 of 2008 in A.S.No.19 of 2004. The learned Subordinate Judge is directed to dispose of A.S.No.19 of 2004 within a period of two months from the date of receipt of a copy of this order in accordance with law after giving an opportunity to file objections to the revision petitioners for Exs C1 to C6. No costs. Consequently, connected M.P.No.1 of 2009 is also dismissed.

sg

To
The Subordinate Judge,
Namakkal