High Court Kerala High Court

Suhara vs Nabeesakutty on 16 July, 2010

Kerala High Court
Suhara vs Nabeesakutty on 16 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 22232 of 2010(O)


1. SUHARA,AGED 55,D/O.MUHAMMED HAJI,
                      ...  Petitioner

                        Vs



1. NABEESAKUTTY,D/O.N.P.MUHAMMED HAJI,
                       ...       Respondent

                For Petitioner  :SRI.G.SREEKUMAR (CHELUR)

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :16/07/2010

 O R D E R
                    THOMAS P JOSEPH, J.

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

                      W.P.C.No.22232 of 2010

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

                  Dated this 16th day of July, 2010

                             JUDGMENT

This writ petition is filed by defendant No.7 in O.S.No.515 of

2000 of the court of learned Principal Sub Judge, Thrissur. That is a

suit for partition. Petitioner contended that she is in possession of

item Nos.3 and 4 as per settlement deed No.1340 of 1971 and

assignment deed No.747 of 1975. At the time of argument it was

contended that properties are lying contiguous without any

demarcation or boundary. To disprove that, petitioner wanted an

Advocate Commissioner to be appointed and filed Ext.P3,

application for the purpose. That application was dismissed by the

learned Sub Judge which is under challenge in this writ petition.

2. It is seen that in the plaint itself, respondent/plaintiffs

have a contention that she along with other co-owners including

petitioner is in joint possession and enjoyment of the property. No

application for commission was taken at that time to show that

there is no such joint possession of the entire suit property. It is at

the fag end that applications for commission and to reopen the case

for evidence is filed. Learned Sub Judge was not inclined to accept

those applications. I do not find reasons to interfere. If any

argument is advanced by the respondent or other contestants as to

validity of the documents relied on by petitioner, it is open to the

W.P.C.No.22232 of 2010
: 2 :

petitioner to raise appropriate arguments based on burden of proof

in that regard. Even if it is assumed that the case is decided

against petitioner, it is open to the petitioner to challenge

correctness of the dismissal of Ext.P3, application in the appeal

that may be preferred.

In the circumstance, I do not find reason to interfere with the

order under challenge.

Writ petition is dismissed.

(THOMAS P JOSEPH, JUDGE)
Sbna/-