High Court Kerala High Court

Thankamani.P.O. vs Radhamani.P.O. on 27 May, 2008

Kerala High Court
Thankamani.P.O. vs Radhamani.P.O. on 27 May, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RP.No. 544 of 2008(C)


1. THANKAMANI.P.O., D/O.ANANDAN NAIR,
                      ...  Petitioner

                        Vs



1. RADHAMANI.P.O., D/O.ANANDAN NAIR,
                       ...       Respondent

2. THE SECRETARY,

3. THE DISTRICT COLLECTOR,

4. THE ASSISTANT ENGINEER,

                For Petitioner  :SRI.P.U.SHAILAJAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :27/05/2008

 O R D E R
         THOTTATHIL B. RADHAKRISHNAN, J.

  = = = = = = = = = = = = = = = = = = = = = = = =

        R.P.544/2008 in WP(C).12835/2008-C

  = = = = = = = = = = = = = = = = = = = = = = = =

       Dated this the 27th day of May, 2008.

                    O R D E R

1.This review petition is filed by the fourth

respondent in WP(C).12835/2008. She and the writ

petitioner are sisters. They are parties to a

partition suit pending before the Munsiff’s

Court, Taliparamba. It appears that there is a

building in the common property. The said

building is numbered by the Sreekandapuram Grama

Panchayat as SP XII 321A. The writ petitioner

applied for grant of electricity supply to that

building on the basis of possession certificate

and moved this Court alleging non-consideration

of that application. Having regard to the nature

of the Electricity Laws, the Telegraphs Act and

the other attendant provisions of law that

governs the situation, directions were issued as

RP544/2008 -: 2 :-

per judgment dated 11-4-2008 requiring the

Electricity Board authorities to take action in

accordance with law. Notice to the fourth

respondent therein, namely, the review

petitioner, was dispensed with because, the

directions issued as per that judgment would not,

in any manner, affect the right of the review

petitioner to raise objections to the drawal of

the line. This is because, in terms of the

Electricity Act, if there is obstruction to the

drawal of the line, the Electricity authority has

to move the District Magistrate or the Additional

District Magistrate, as the case may be, and

apply for removal of obstruction and in such

event, the review petitioner (fourth respondent

in the writ petition) would be entitled to an

opportunity of being heard.

2.Be that as it may, this review petition is filed

alleging that the assertion in the writ petition

that the writ petitioner is residing in that

building for the last so many years is a wrong

RP544/2008 -: 3 :-

statement and that the judgment is likely to be

misunderstood by the Board authorities and there

may be forcible drawal of the line without

abiding by the Rules. It is also pointed out that

Ext.P2 on the strength of which the possession of

the writ petitioner was sought to be proved,

could not be acted upon since even in the written

statement before the civil court (Annexure-5

along with the review petition), the writ

petitioner is shown to have taken the stand that

she was only constructing the building in

question even in 2005.

3.Ext.P2 is only an ownership certificate issued

showing the writ petitioner as the owner of the

building situated therein, according to the

assessment register for the years 1997-98 to

2006-07. While it is pointed out by the learned

counsel for the review petitioner that the

addition of the letter `A’ along with the number

of the house shows that the building could be a

new construction, Ext.P2 cannot be taken to be

RP544/2008 -: 4 :-

issued to evidence that the building was

constructed in 1997-98. I say so because, all

that the said certificate shows is that the writ

petitioner is shown to be the owner of that

building in a register which pertains to 1997-

2007. That is for two quinquennials. All that it

refers is to the period for which the register is

maintained. It does not, by itself, evidence the

date of construction. I make this clarification

because, the judgment sought to be reviewed is

never intended to affect, in any manner, the

rival contentions of the parties before the civil

Court. It has also to be remembered that the

Electricity Board has necessarily to take action

for removal of obstruction in terms of the

Electricity Act, having regard to the stand of

the review petitioner.

4.Having heard learned counsel for parties, it also

needs to be clarified that even the drawal of

line, if at all permitted, shall also be subject

to the result of the civil suit between the

RP544/2008 -: 5 :-

parties and this judgment will not stand in the

way of the civil court deciding the equities and

other matters in the partition suit. The

aforesaid clarifications will satisfy the purpose

of the review petitioner.

5.Before parting with this case, it needs to be

noticed that the writ petitioner appears to have,

even in his written statement, taken the stand

that the properties are common. The review

petitioner and the writ petitioner are sisters.

It is stated by the learned counsel for the

review petitioner that his client was away in

Tamil Nadu for quite some time and that what was

there in the common property is the old family

house. Family ties are not built in concrete and

rubble. This is a fit case where the parties,

through the aid and advice of their wise counsel,

negotiate and settle the suit and end up amicably

so that they could enjoy the love and affection

they had under the guiding lights of their

parents when they lived in the old family house.

RP544/2008 -: 6 :-

The learned Munsiff will, therefore, make an

endeavour to ascertain whether the partition suit

between the parties could be considered for

amicable settlement at the earliest. I call upon

the parties also to reasonably co-operative and

end a litigation.

With the aforesaid clarifications, this review

petition is closed.

THOTTATHIL B. RADHAKRISHNAN,
JUDGE.

Sha/020608