High Court Kerala High Court

Thanka vs The Superintendent Of Survey And … on 29 July, 2008

Kerala High Court
Thanka vs The Superintendent Of Survey And … on 29 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RSA.No. 540 of 2008()


1. THANKA, 60 YEARS, W/O.CHENANGATH
                      ...  Petitioner
2. KUNJAKKAN, AGED 63, S/O.CHENANGATH

                        Vs



1. THE SUPERINTENDENT OF SURVEY AND LAND
                       ...       Respondent

2. THE STATE OF KERALA

3. SREEKUMAR THAMBI @ THAMBI, 39 YEARS,

4. SREENIVASAN, S/O.AARATTUPUZHA VARIATH

5. MOHANAN, S/O.AARAATTUPUZHA VARIATH LATE

6. KOCHAMMINI, D/O.ARATUPUZHA VARIATH PAPPI

7. BHAGYALAKSHMI, W/O.VADAKEVARIATH LATE

8. MANOJ, S/O.VADAKEVARIATH

9. JAYAN, S/O.VADAKEVARIATH

                For Petitioner  :SRI.G.SREEKUMAR (CHELUR)

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.P.BALACHANDRAN

 Dated :29/07/2008

 O R D E R
RSA 540/08                                1




                         K.P. BALACHANDRAN, J.
                 -----------------------------------------------------
                            R.S.A. No 540 of 2008
                 -----------------------------------------------------
                        Dated this the 29th July 2008

                                  JUDGMENT

It is against the concurrent dismissal of a suit for declaration of

title and fixation of boundary and injunction that the defeated plaintiffs

have come up with this Regular Second Appeal. It is contended by

the counsel for the appellants that the suit itself was necessitated on

account of the fact that the resurvey authorities have shown the width

of the pathway on the northern side of the plaint schedule property as

5 koles whereas in Ext B1 partition the pathway provided is having a

width of only 4 koles and in fact there is a pathway of only 4 koles on

the northern side of plaint schedule property belonging to the

plaintiffs as also on the north of the property of defendants 5 to 9, but

the resurvey authorities have planted survey stones encroaching into

one kole more towards south and have shown the pathway as one

having a width of 5 koles and it is therefore to avert an invasion into

the extent of the schedule property that the suit has been filed. All

RSA 540/08 2

the same, it is his case that the northern boundary of the schedule

property as also of the property of defendants 5 to 9 remained in tact

and nobody has widened the road except that survey stones are

planted encroaching one kole into the schedule property. It is

further contended that the appeal submitted before the

Superintendent of Survey and Land Records has been heard by

Assistant Director of Survey and Land Records and he has

dismissed the appeal so filed. Counsel submits that without

prejudice to the rights of the appellants to approach the survey

authorities with Ext B1 partition deed and to get the discrepancy in

the width of the pathway rectified this appeal be disposed of.

Considering the entire facts and circumstances of the case, I am of

the view that the appellants are to be permitted to approach the

Survey Authorities to have their grievance redressed with respect to

Ext B1 partition deed which provide for the northern pathway and to

have the survey records rectified, if need be, after verification.

2. In the result,I dispose of this R.S.A without prejudice to the

rights of the appellants to approach the survey authorities and to

have the mistake in the width of the pathway got rectified producing

Ext B1 partition deed before them, if need be, after a proper

RSA 540/08 3

measurement made at site. It is made clear that the concurrent

decree passed against the appellants will not stand in the way of the

revenue authorities doing the needful if convinced of the

genuineness of the claim advanced.

Sd/-

K.P. BALACHANDRAN
Judge
29/07/2008
en

[true copy]