Thursday, 14, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Zareena Mohammed Illyas Arayalpurath vs Sajila.V
2024 Latest Caselaw 20833 Mad

Citation : 2024 Latest Caselaw 20833 Mad
Judgement Date : 19 October, 2024

Madras High Court

Zareena Mohammed Illyas Arayalpurath vs Sajila.V on 19 October, 2024

                                                                                      C.R.P.No.3827 of 2024

                                     IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                                        DATED: 19.10.2024

                                                              CORAM

                                   THE HON'BLE MR.JUSTICE V.LAKSHMINARAYANAN


                                                       C.R.P.No.3827 of 2024 &
                                                        CMP.No.21003 of 2024

                     Zareena Mohammed Illyas Arayalpurath              : Petitioner

                                              versus
                     1.Sajila.V
                     2.Rosna V.P.
                     3.Kavitha K                                  : Respondents

                     Prayer: Petition filed under Article 227 of the Constitution of India seeking
                     to set aside the fair and decretal order dated 16.07.2024 in I.A.No.3 of 2024
                     in O.S.No.35 of 2023 on the file of the District Munsif, Mahe and allow the
                     application in I.A.No.3 of 2024 as prayed for.
                                  For Petitioner   : Mr.Gopika Nambiar

                                  For Respondents : Mr.Manoj Sreevalsan

                                                              ORDER

The civil revision petition arises against the order passed by the

learned District Munsif cum Judicial Magistrate, Mahe in I.A.No.3 of 2024

in O.S.No.35 of 2023.

https://www.mhc.tn.gov.in/judis

2. For the sake of convenience, the parties shall be referred to as per

their ranks in the suit.

3. The civil revision petitioner is the plaintiff. She filed a suit for

permanent injunction restraining the defendants from trespassing into the

suit schedule mentioned property and for mandatory injunction directing the

defendants to demolish the building constructed by them including the

compound wall, which the plaintiff alleges was, put up by encroaching into

her land.

4. The claim of the plaintiff is that she purchased the property in the

year 2016. Subsequently, the defendants 1 and 2 had purchased the adjacent

property in the year 2018. They constructed a building on the northern side

of the property. The plaintiff alleges that the said construction has to be

brought down, since the defendants 1 and 2 had encroached upon her

holdings and had put up the construction.

5. Pending the suit since the plea of encroachment had been raised, an

https://www.mhc.tn.gov.in/judis

application was filed for appointment of an Advocate Commissioner in

I.ANo.2 of 2023. The defendants had no objection to an Advocate

Commissioner being so appointed and the said application stood allowed.

6. The learned Advocate Commissioner visited the suit property on

23.02.2024. He measured the property in the presence of the parties with the

assistance of Sub Inspector of Land Survey, Mahe. He submitted a report on

22.03.2024. The report is also annexed with a location sketch of the

property. The report was filed on 22.03.2024 and on 25.03.2024, the said

application was closed. Therefore, the plaintiff took out a fresh petition in

I.A.No.3 of 2024 to set aside the report of the Advocate Commissioner. This

application was opposed by the defendants.

7. On consideration of the affidavit and the petition, the learned

District Munsif came to a conclusion that there is no necessity to set aside

the report. Hence, this revision.

8. I have heard Ms.Gopika Nambiar for the civil revision petitioner

https://www.mhc.tn.gov.in/judis

and Mr.Manoj Sreevalsan for the respondents.

9. Ms.Gopika Nambiar invites my attention to the plan annexed to her

sale deed in document No.24023 of 2021. She points out that the East-West

extent of her property is 8.9 meters and that of North-South is 3 meters. She

compares this with a location sketch that has been submitted by the advocate

commissioner to point out that the advocate commissioner has divided the

land erroneously into 1.4 and 1.6 with respect to portion marked B and has

shown other 1.6 meters in the portion marked C. She says that this is the

confusion that exists in the plan. Therefore she pleads that the order of the

learned Trial Judge should be revised and the Advocate Commissioner

should be directed to revisit the suit property.

10. Mr. Manoj Sreevalsan points out that the defendants did not have

any objection to the Advocate Commissioner visiting the suit property and

submitting a report, on account of the fact that the construction by the

defendants had been made after they had obtained permission from the

appropriate planning authority. He further argues that prior to granting the

permission, the authorities had inspected the property and were convinced

https://www.mhc.tn.gov.in/judis

that the construction was in accordance with their title. He draws my

attention to the counter affidavit filed by the defendants in I.ANo.3 of 2024

and argues that if the plan, which is relied upon by the plaintiff, is to be

utilized then the purpose of appointing the Advocate Commissioner with a

surveyor itself is rendered otiose. Furthermore, relying upon the location

sketch, Mr. Manoj Sreevalsan submits that the Advocate Commissioner has

clearly demarcated the extent running North-South as 3 meters and it tallies

with the suit schedule mentioned property. She says that the order of the

learned Trial Judge does not require any interference.

11. I have carefully considered the arguments of both sides.

12. The position of law as to how the Trial Court should deal with an

application for appointment of an Advocate Commissioner has been dealt

with by this Court in Vemba Gounder v. Pooncholai Gounder, AIR 1996

Madras 347. The Honorable Mr. Justice S.S.Subramani was pleased to hold

as follows:

30. In this case, admittedly, there is no finding

https://www.mhc.tn.gov.in/judis

whether the report filed by the Commissioner can be accepted or not, i.e. there is no finding by the Court below about the satisfactory procedure adopted by the Commissioner in filing the report and also about the correctness of the report. So long as there is no finding, the jurisdiction of the Court in appointing a second Commissioner as sought for by the petitioner is doubtful. The dismissal of the application by the Court below cannot, therefore, be interfered with.

31. The petitioner has filed objections to the report. According to him, even the suit property is not identified by the Commissioner and he has simply copied a survey plan with the help of a surveyor. If that be so, the petitioner should have taken steps to examine the Commissioner or let in evidence to satisfy the Court below that the report is faulty and the same should be scrapped and the same Commissioner should be directed to file another report or afresh Commission should be issued with a direction to locate the property as sought for in the application. No such attempt was made by the petitioner. Even though objections were filed in the year 1994, till the dismissal of the present application, the petitioner did not take any steps in this regard. He could have moved the Court below to enter

https://www.mhc.tn.gov.in/judis

a finding regarding the acceptability or otherwise of the report. I am sure, if such an attempt had been made by the petitioner, the Court below would have rendered a finding on the Report already filed by the Advocate-

Commissioner. I have already said that when objection is raised on a Report, it is the duty of the trial Court to enter a finding regarding the same before asking the parties to let in evidence on the merits of the case. For the purpose of substantiating their Objections to the Report, probably examination of the Commissioner alone may not be sufficient. Parties may also have to be examined. Only after taking such steps and after arguments, when the Court enters a finding on the Report already filed, if he is aggrieved by the finding, the petitioner can insist upon issuing a second Commission or remit the warrant to the same Commissioner, for curing the defects made mention of in the Objections. Merely accusing the trial Court of not following the procedure is not proper.”

13. A perusal of the aforesaid judgment makes it clear that if a party is

not satisfied with an Advocate Commissioner's report, then he or she should

file an objection to the same. If such objections are filed, the Court should

https://www.mhc.tn.gov.in/judis

adjudicate on the validity of the Advocate Commissioner's report vis-a-vis

the objections that are being filed by any party. Once the Court comes to a

conclusion that the report is unsatisfactory, then it can set aside the report

and Suo Motu appoint a fresh Advocate Commissioner or re-issue the

warrant to the same Commissioner. It is not a dispute neither the plaintiff nor

the defendant have filed objections to the report.

14. Ms.Gopika Nambiar submits that the learned Trial Judge did not

give any opportunity to the plaintiff to file her objections.

15. If that be the situation, this revision can be disposed of with a

direction to the learned District Munsif to reopen I.A.No.2 of 2023 and

receive the objections that the plaintiff might filed within a particular period.

In case, the plaintiff does not file any objection within 15 days from the date

of reopening, then the learned Judge will be entitled to receive the report and

proceed further in the suit. If objections are filed by the plaintiff or the

defendants, the learned Trial Judge will assess the Advocate Commissioner's

report on the basis of the objections so filed and come to a conclusion

https://www.mhc.tn.gov.in/judis

whether the report is satisfactory or not. If she comes to a conclusion that the

report is satisfactory, then she is entitled to receive the said report in

evidence in terms of Order XXVI Rule 10(2) of the Code of Civil Procedure.

For the said purpose, in case the plaintiff wants to examine the Advocate

Commissioner in the box, the Court should permit the parties to conduct the

said exercise. Needless to add that since the procedure laid down by this

Court in Vemba Gounder's case having not been followed, the finding that

has been rendered by the learned Trial Judge in I.A.No.3 of 2024 will not

stand in the way of the learned Trial Judge to consider the objections to be

filed by the plaintiff.

16. With the above directions, this civil revision petition is disposed

of. It is open to the defendant to summon the land surveyor of Mahe, if the

plaintiff seeks for examination of the Advocate Commissioner in terms of

Order XXVI Rule 10 of the Code of Civil Procedure.




                                                                                      19.10.2024
                     nl







https://www.mhc.tn.gov.in/judis


                     Index        : Yes/No
                     Speaking Order/Non speaking order
                     Neutral Citation : Yes/No


                     To

                     1.The District Munsif, Mahe








https://www.mhc.tn.gov.in/judis


                                     V.LAKSHMINARAYANAN, J.
                                                         nl









                                                       19.10.2024








https://www.mhc.tn.gov.in/judis

 
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