Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 1, Cited by 15]

Andhra HC (Pre-Telangana)

Arvind Kumar Agarwal vs M/S. Legend Estates (P) ... on 14 November, 2014

Author: C.V. Nagarjuna Reddy

Bench: C.V. Nagarjuna Reddy

       

  

  

 
 
 HON'BLE SRI JUSTICE C.V. NAGARJUNA REDDY          

C.R.P.No.3756 of 2014 

14-11-2014 

Arvind Kumar Agarwal.. Petitioner

M/s. Legend Estates (P) Ltd.,Represented by its Managing Partner Kokapet 
village, Rajendranagar Mandal,Ranga Reddy District.. Respondent

Counsel for petitioner : Sri Sharad Sanghi

Counsel for respondent : --

<GIST: 

>HEAD NOTE:    

?CASES REFERRED:      

1. (2008) 8 SCC 671= 2008 AIR SCW 2500    
2. 2010(4) ALD 198 

HON'BLE SRI JUSTICE C.V. NAGARJUNA REDDY          

C.R.P.No.3756 of 2014 

Date : 14-11-2014


The Court made the following order

ORDER:

This Civil Revision Petition arises out of order dated 27-8-2014 in I.A.No.451 of 2013 in O.S.No.36 of 2012 on the file of the learned Additional Junior Civil Judge, Rajendranagar, Ranga Reddy District.

The petitioner filed the above mentioned suit for permanent injunction against the respondent in respect of Ac.5-00 in Sy.No.167/3 of Kokapet village, Rajendranagar Mandal, Ranga Reddy District with specific boundaries. Even before the trial is commenced, the petitioner has filed the above mentioned application for appointment of an Advocate Commissioner. The lower Court, by the order under Revision has dismissed the said application. In its order, the lower Court has observed that having filed the civil suit with specific pleadings that the petitioner is the owner of the suit schedule property, the burden is on him to establish his plea by adducing evidence.

Ordinarily, in a suit for injunction, an Advocate Commissioner is not appointed to gather evidence. Only in cases where there is a serious dispute regarding identity of the property or boundaries thereof, an Advocate-Commissioner can be appointed even in the suits filed for injunction (See : Haryana Wakf Board Vs. Shanti Sarup and others and Varala Ramachandra Reddy Vs. Mekala Yadi Reddy and others ).

A perusal of the plaint shows that the petitioner has given specific boundaries to his property. Therefore, the initial burden lies on him to prove the identity of his property by adducing his own evidence. It is only after both the parties adducing their respective evidence, if any ambiguity prevails with reference to the identity of the property, that the Court on its own or on the application of either party, may appoint an Advocate-Commissioner. In my opinion, in a case of this nature, an application for appointment of an Advocate-Commissioner at the threshold itself cannot be entertained as the same will amount to gathering evidence.

For the above mentioned reasons, I do not find any illegality or jurisdictional error in the order of the lower Court. The Civil Revision Petition is accordingly dismissed.

As a sequel to the dismissal of the Civil Revision Petition, CRPMP No.5131 of 2014 is disposed of as infructuous. ________________________ Justice C.V. Nagarjuna Reddy Date : 14-11-2014