High Court Kerala High Court

Shaji vs Usha C.Kurup on 26 November, 2009

Kerala High Court
Shaji vs Usha C.Kurup on 26 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 34099 of 2009(O)


1. SHAJI,S/O.K.P.LAKSHMANAN,
                      ...  Petitioner
2. K.P.LAKSHMANAN,

                        Vs



1. USHA C.KURUP,
                       ...       Respondent

                For Petitioner  :SMT.C.G.BINDU

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.S.SATHEESACHANDRAN

 Dated :26/11/2009

 O R D E R
                    S.S. SATHEESACHANDRAN, J.
                - - - - - - - - - - - - - - - - - - - - - - - - -
                       W.P.(C) No.34099 of 2009
                - - - - - - - - - - - - - - - - - - - - - - - - -
                      Dated: 26th November, 2009

                                 JUDGMENT

The Writ Petition is filed seeking mainly the following reliefs:

1. To issue a writ in the nature of certiorari or other appropriate writ

to quash Exhibit P6 order dated 22.10.2009.

2. To issue a writ in the nature of mandamus or other appropriate

writ, directing the court below to appoint a Taluk Surveyor to assist

the Advocate Commissioner for the measurement of plaint schedule

properties.

3. To issue a writ in the nature of certiorari or other appropriate writ,

to quash the proceedings of the court below dated 18.11.2009 by

which it has directed the Advocate Commissioner to contact with

phone to appoint a Taluk Surveyor to assist the Advocate

Commissioner.

4. To issue appropriate orders or directions to postpone the

inspection fixed to 28.11.2009 till the appointment of a Taluk

Surveyor.

2. Petitioners are the defendants in a suit for injunction, and the

respondent is the plaintiff. P2 is the copy of the plaint. Petitioners

W.P.C.No.34099/09 – 2 –

have resisted the suit claim by filing P4 written statement, in which

among other contentions, they have also disputed the identity and

description of the plaint property and an application moved by the

respondent/plaintiff for appointment of an advocate commissioner to

locate and measure out the plaint property with the assistance of

taluk surveyor has been allowed by the court. The grievance

espoused by the petitioners is that without seeking the assistance of

the taluk surveyor, the advocate commission deputed by the court is

proceeding to execute the commission order with the assistance of a

private surveyor. Petitioners seek a direction to the court below to

appoint a taluk surveyor to assist the advocate commissioner in

locating and measuring out the property, invoking the supervisory

jurisdiction vested with this court under Article 227 of the

Constitution of India.

3. I heard the learned counsel for the petitioners. Having regard

to the submissions made and taking note of the facts and

circumstances presented, I find no notice to the respondent is

necessary and it is dispensed with. Learned counsel for the

petitioners submitted that even in the commission application moved

by the respondent/plaintiff, a request was made for appointing the

W.P.C.No.34099/09 – 3 –

taluk surveyor to assist the advocate commissioner, but, no orders

thereof were passed by the court while allowing that application.

Advocate Commissioner is proceeding to execute the commission

order with the assistance of a private surveyor and that will cause

injury to the petitioners/defendants is the submission of the counsel.

I do not find any merit in the submissions. If at all, the petitioners

have a case that private surveyor is incompetent to carry out the

measurement, but, only the taluk surveyor, for any reason

whatsoever, it has to be brought to the notice of the learned Munsiff

for issue of appropriate directions/instructions to the advocate

commissioner. Approaching this court and invoking the writ

jurisdiction for issue of directions to the court below to appoint a taluk

surveyor to assist the advocate commissioner cannot at all be

entertained. Reserving the right of the petitioners to ventilate their

grievance, if any, before the court below as provided by law, the writ

petition is closed.

srd                             S.S. SATHEESACHANDRAN, JUDGE