Sunday, 10, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sunilkumar Narayanan vs State Of Kerala
2022 Latest Caselaw 9861 Ker

Citation : 2022 Latest Caselaw 9861 Ker
Judgement Date : 31 August, 2022

Kerala High Court
Sunilkumar Narayanan vs State Of Kerala on 31 August, 2022
               IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                PRESENT
                  THE HONOURABLE MR.JUSTICE C.S.DIAS
     WEDNESDAY, THE 31ST DAY OF AUGUST 2022 / 9TH BHADRA, 1944
                        OP(C) NO. 1628 OF 2022
                OS 224/2022 OF MUNSIFF COURT,ATTINGAL
PETITIONERS:

    1     SUNILKUMAR NARAYANAN
          AGED 58 YEARS
          S/O NARAYANAN,
          KG NIVAS, AYAMKONAM, THOTTAKKADU PO,
          MANAMBOOR, KARAVARAM, THIRUVANANTHAPURAM.
          REPRESENTED BY HIS POWER OF ATTORNEY HOLDER,
          VASANTHA V., AGED 73 YEARS, W/O GOPI, KG NIVAS,
          AYAMKONAM, THOTTAKKADU PO,
          MANAMBOOR, KARAVARAM, THIRUVANANTHAPURAM., PIN - 695605

    2     MANJU NARAYANAN
          AGED 57 YEARS
          W/O SUNILKUMAR NARAYANAN,
          KG NIVAS, AYAMKONAM, THOTTAKKADU PO,
          MANAMBOOR, KARAVARAM, THIRUVANANTHAPURAM.
          REPRESENTED BY HER POWER OF ATTORNEY HOLDER,
          VASANTHA V., AGED 73 YEARS, W/O GOPI,
          KG NIVAS, AYAMKONAM, THOTTAKKADU PO,
          MANAMBOOR, KARAVARAM, THIRUVANANTHAPURAM.
          PIN - 695605

          BY ADV J.G.SYAMNATH



RESPONDENTS:

    1     STATE OF KERALA
          REPRESENTED BY DISTRICT COLLECTOR,
          COLLECTORATE, CIVIL STATION, KUDAPPANAKUNNU,
          THIRUVANANTHAPURAM- 695 043.
          PIN - 695043

    2     THE SPECIAL DEPUTY COLLECTOR / COMPETENT AUTHORITY
          LAND ACQUISITION (NH),
          CIVIL STATION, KUDAPPANAKUNNU,
          THIRUVANANTHAPURAM.
          PIN - 695043

    3     THE EXECUTIVE ENGINEER
 OP(C) NO. 1628 OF 2022            2

           NATIONAL HIGHWAY DIVISION, P.M.G.,
           THIRUVANANTHAPURAM
           PIN - 695033

    4      THE SPECIAL TAHASILDAR
           LAND ACQUISITION (NH)- III,
           ATTINGAL, THIRUVANANTHAPURAM
           PIN - 695101

           SMT. SYLAJA S.L, GOVERNMENT PLEADER




        THIS OP (CIVIL) HAVING COME UP FOR ADMISSION ON
31.08.2022,   THE   COURT   ON   THE   SAME   DAY   DELIVERED   THE
FOLLOWING:
 OP(C) NO. 1628 OF 2022          3




                      JUDGMENT

The original petition is filed assailing the order

in I.A.No.3/2022 in O.S.No.224/2022(Ext.P4) of the

court of the Munsiff, Varkala.

2. The petitioners' case, in a nutshell, is that,

they are the plaintiffs in the above suit, filed against

the respondents for a decree of permanent

prohibitory injunction, to restrain the respondents

from demolishing their building until an Expert

Engineer values the plaint 'C' schedule property.

Along with the suit, the petitioners had filed

I.A.No.3/2022, to appoint an Advocate Commissioner

to be assisted by an Expert Engineer for the above

purpose. The petitioners also produced Ext.P3 panel

of experts. However, the court below, by the

impugned Ext.P4 order, only appointed an Advocate

Commissioner and declined the petitioners' request

to appoint an Expert Engineer. If the building is

demolished before an assessment by an Expert

Engineer, it would cause severe prejudice and

pecuniary loss to the petitioners. Hence, the original

petition.

3. Heard; Sri. J.S. Syamnath, the learned counsel

appearing for the petitioners and the learned

Government Pleader appearing for the respondents.

4. The learned Government Pleader, on

instructions, submitted that an Engineer of the PWD

has already valued the building. There are two

reports which have been placed before the

competent authority. On the basis of reports,

compensation has been deposited in the bank

account of the petitioners. Therefore, there is no

necessity to appoint another Expert Engineer, to

value the building. Hence, the original petition may

be dismissed.

5. The petitioners have filed the suit, inter alia,

seeking determination of the actual area of the

plaint 'C' schedule residential building and its value

thereof, which is the subject matter of the

acquisition proceedings. The petitioners have also

filed Ext.P3 application to appoint an Advocate

Commissioner to be assisted by an Expert Engineer

to elucidate the matters stated in the application.

6. The court below, by the impugned Ext.P4

order, has only appointed an Advocate Commissioner

and declined the request to appoint an Expert

Engineer. I find the course adopted by the court

below to be improper.

7. The very purpose of the suit is to have an

independent valuation of property on the allegation

that the assessment made by the respondents is on

the lower side, and this aspect can be established

through an independent Expert. Surprisingly, the

court below has appointed an Advocate

Commissioner and deferred the appointment of the

expert to a latter date. I don't see any purpose in

appointing an Advocate Commissioner without any

expert. Furthermore, as the possession of the

property will have to be taken immediately, to

achieve the purpose of the acquisition, the inspection

and assessment cannot be further delayed, which will

cause hardship to both sides. Thus, to do complete

justice to both sides, I am of the definite view that an

Expert has to be forthwith appointed, to assist the

Advocate Commissioner, from the panel produced by

the petitioners or a person of court's choice. I find

sufficient force in the contention of the petitioners

that they would be put to pecuniary loss, if valuation

at their instance is not carried out by a competent

Engineer instead of relying on the valuation made

out by the respondents. In the above factual

background, in exercise of the supervisory powers of

this Court under Article 227 of the Constitution of

India, I allow the original petition in the following

manner:-

(i) Ext.P4 order is set aside.

(ii) Ext.P3 application is allowed.

(iii) The court below shall appoint an Advocate

Commissioner to be duly assisted by an Engineer

either from the panel submitted by the petitioners or

a person to be appointed by the court below, on a

remuneration to be fixed by the court below.

(iv) The Advocate Commissioner and the

Engineer shall ascertain and report the matters that

are sought to be elucidated in Ext.P3 application and

file the report before the court below as

expeditiously as possible.

(v) The entire exercise shall be completed by the

Advocate Commissioner and the Engineer within a

period of three weeks from today.

(vi) Immediately after the inspection is

completed, the respondents would be at liberty to

proceed with the acquisition proceedings.

Sd/-

C.S.DIAS, JUDGE rmm/31/08/2022

APPENDIX OF OP(C) 1628/2022

PETITIONER EXHIBITS

Exhibit-P1 A TRUE COPY OF THE PLAINT IN O.S.

224/2022 FILED BY THE PETITIONERS

Exhibit-P2 A TRUE COPY OF THE I.A. 3/2022 FILED BY THE PETITIONERS

Exhibit-P3 A TRUE COPY OF THE EXPERT PANEL FILED BY THE PETITIONERS

Exhibit-P4 A CERTIFIED COPY OF THE ORDER DATED 08-07-2022 OF THE MUNSIFF COURT, VARKALA IN I.A. 3/2022

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter