High Court Kerala High Court

St.Mary’S Orthodox Cathedral vs Paily on 10 July, 2007

Kerala High Court
St.Mary’S Orthodox Cathedral vs Paily on 10 July, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 763 of 2005(N)


1. ST.MARY'S ORTHODOX CATHEDRAL,
                      ...  Petitioner
2. P.K.ISAC, S/O. P.K.KUTTY,

                        Vs



1. PAILY, S/O. THOMAS,
                       ...       Respondent

                For Petitioner  :SRI.M.P.ABRAHAM

                For Respondent  :SRI.N.C.JOSEPH

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :10/07/2007

 O R D E R


                             PIUS C. KURIAKOSE,J.

                   - - - - - - - - - - - - - - - - - - - - - - - - -

                             W.P.(C) No.763 of 2005

                   - - - - - - - - - - - - - - - - - - - - - - - - -

                               Dated: 10th July, 2007


                                     JUDGMENT

Heard Mr.M.P.Abraham, Senior Advocate for the petitioners and

Mr.N.C.Joseph, Advocate for the respondent.

2. Flaying Ext.P1 Mr.Abraham, invited my attention to the

order dated 2.11.2004 in I.A.No.8102/02 under which the court

below has closed the commission application. He placed before me

copy of the order dated 5.11.2004 dismissing the earlier commission

application filed by the respondent as infructuous. He has also

produced before me copy of the order dated 2.11.2004 in

I.A.No.9103/04 setting aside the report which had been submitted by

the previous Commissioner in the case. Mr.Abraham would submit

that it is overlooking the above three orders which had attained

finality that the learned Munsiff passed Ext.P1 in a very casual way.

3. Mr.N.C.Joseph, learned counsel for the respondent would

invite my attention to Ext.R1 counter affidavit which was filed by the

petitioner to the commission application upon which Ext.P1 was

passed and particularly to a separate application which had been filed

by the petitioner along with a counter affidavit . The application is

dated 30.10.2004 and the prayer in the application is that the

W.P.C.No.763/05 – 2 –

commission report dated 4.6.2004 and the survey plan be set aside

and a fresh commission be issued for measuring the property of the

plaintiff on the basis of the sale deeds. Mr.Joseph submitted that it

was considering that application also that the impugned order was

passed. I would have been inclined to observe that there is merit at

least technically in the submissions of the learned Senior Counsel but

for the obvious position that it is considering the application filed by

the petitioner also, that the impugned order was issued by the

learned Munsiff. I do not find any warrant for interfering with Ext.P1

in exercise of the supervisory jurisdiction of this court under Article

227 of the Constitution. The challenge against Ext.P1 will fail. The

Writ Petition will stand dismissed. No costs.

srd                                                      PIUS C.KURIAKOSE, JUDGE