High Court Kerala High Court

Thankappan Pillai vs Balakrishna Pillai on 22 June, 2009

Kerala High Court
Thankappan Pillai vs Balakrishna Pillai on 22 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 32345 of 2008(A)


1. THANKAPPAN PILLAI, S/O.SANKARA PILLAI,
                      ...  Petitioner

                        Vs



1. BALAKRISHNA PILLAI, S/O.GOPALA PILLAI,
                       ...       Respondent

2. SUDHAKARAN, KOCHUPARAMBIL, AROOR VILLAGE

3. SULABHA, W/O.SUDHAKARAN, KOCHUPARAMBIL,

                For Petitioner  :DR.V.N.SANKARJEE

                For Respondent  :SRI.SHAJI THANKAPPAN

The Hon'ble MR. Justice S.S.SATHEESACHANDRAN

 Dated :22/06/2009

 O R D E R
             S.S.SATHEESACHANDRAN, J.
           -----------------------------
              W.P.C.NO.32345 OF 2008
            --------------------------
        Dated this the 22nd day of June 2009
       -------------------------------------


                     JUDGMENT

The writ petition is filed under Article

227 of the Constitution of India seeking the

following reliefs.

1) Issue a writ petition of certiorari or any

other appropriate writ, direction or order,

quashing Ext.P5 after calling for the

records relating thereto and allow I.A

No.1047/2007 in O.S No. 89/2007 on the

file of the Principal Munsiff’s Court,

Cherthala.

2) Pass such other orders as this

Honourable Court deems fit and proper in

the facts and circumstances of the case.

W.P.C.No.32345/2008 2

2) Petitioner is the plaintiff in O.S No.

89/2007 pending on the file of Munsiff’s Court,

Cherthala. Respondents are the defendants in that

suit. Suit was filed for declaration that

plaintiff has prescribed right of easement over ‘C’

schedule, for injunction and other consequential

reliefs. Recovery of the property described as ‘D’

schedule was also sought from the defendants. Suit

was laid raising allegations that the plaintiff has

absolute title and possession over ‘A’ schedule

property having an extent of 22 cents. After an

inspection over the schedule properties was

conducted by the Advocate Commissioner, and a

report with a plan filed, the plaintiff moved an

application to amend the plaint and also the

schedules to make out that ‘A’ schedule is having

an extent of 12 cents and the length of the pathway

described is much more than what was stated

earlier. Amendment application was resisted by

defendants filing written objections. Learned

W.P.C.No.32345/2008 3

Munsiff after hearing both sides found merit in the

objection raised by the defendants that the

proposed amendment will cause them prejudice and

they cannot be considered as simple mistakes which

have crept in inadvertently while drafting the

plaint. Taking that view the amendment application

was dismissed. Ext.P5 is the copy of that order.

Impeaching Ext.P5 order petitioner/plaintiff has

filed this petition invoking the supervisory

jurisdiction vested with this court under Article

227 of the Constitution of India.

3) I heard the counsel of both sides. Having

regard to the facts and circumstances and taking

note of the submissions presented I find that the

proposed amendment sought for by the plaintiff, if

allowed, as rightly found by the Learned Munsiff

would cause prejudice to the defendants, especially

in the nature of the relief claimed for recovery of

‘D’ schedule property setting forth a case they

have unlawfully trespassed upon that property. In

W.P.C.No.32345/2008 4

case the plaintiff finds that the suit must fail on

account of a formal defect in pleadings it is open

to him to move for withdrawal of the suit with

liberty and file a suit afresh. If any such

application is moved,the learned Munsiff shall

dispose such application taking note of the facts

and circumstances involved. Where there are no

circumstance warranting denial of that relief,

normally, such a relief is to be permitted when a

suit is liable to fail on account of formal

defects. Subject to the above observations

granting liberty to the plaintiff to move for

withdrawal of the suit, if so advised, seeking

permission to file a suit afresh, the writ petition

is dismissed.

S.S.SATHEESACHANDRAN,J
JUDGE

VDV