IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 22410 of 2009(O)
1. SIVADASAN, S/O. POOVATHUMKADAVIL
... Petitioner
Vs
1. MOHANDAS, S/O. POOVATHUMKADAVIL
... Respondent
For Petitioner :SRI.V.M.KRISHNAKUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice S.S.SATHEESACHANDRAN
Dated :07/08/2009
O R D E R
S.S.SATHEESACHANDRAN, J.
-----------------------------
W.P.(C).No.22410 OF 2009
--------------------------
Dated this the 7th day of August 2009
-------------------------------------
JUDGMENT
Writ petition is filed seeking the
following reliefs.
i) Call for records leading to Ext.P4 and
issue a writ in the nature of certiorari quashing
Ext.P4.
ii) Issue such other orders, writs or
direction as are deemed fit by this Hon’ble Court.
iii) Award the costs of this proceeding to
the petitioner.
W.P.(C).No.22410 OF 2009 Page numbers
2. Petitioner is the defendant in O.S
No.287 of 2008 on the file of the Munsiff Court,
Kodungallur. Suit is one for perpetual prohibitory
injunction and the respondent is the plaintiff. In
the suit, respondent / plaintiff moved an
application for appointment of an advocate
commissioner to conduct a local inspection and
measure the suit property with the assistance of a
surveyor. Petitioner / defendant objected that
application. The learned Munsiff after considering
the merit of the application with reference to the
objections raised by the defendant allowed it by
passing Ext.P4 order. Propriety and correctness
of Ext.P4 order is challenged in the writ petition
invoking the supervisory jurisdiction vested with
this court under Article 227 of the Constitution of
India.
W.P.(C).No.22410 OF 2009 Page numbers
3. I heard the learned counsel for the
petitioner. Having regard to the submissions made
and taking note of the facts and circumstances
presented with reference to Ext.P4 order, I find no
notice to the respondent is necessary and hence it
is dispensed with. Ext.P4 reveals that in the
written statement filed by the petitioner /
defendant, the identity of the suit property has
been disputed. When that be so, without proper
identification of the suit property no decree of
injunction can be passed. So much so, there is no
impropriety or illegality in the order passed by
the court below allowing the commission application
moved by the plaintiff. There is no merit in the
writ petition, and it is dismissed.
Sd/-
S.S.SATHEESACHANDRAN,
//TRUE COPY// JUDGE
vdv P.A TO JUDGE