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 45]

Karnataka High Court

Puttappa vs Ramappa on 20 February, 1996

Equivalent citations: AIR1996KANT257, ILR1996KAR1443, 1996(2)KARLJ70, AIR 1996 KARNATAKA 257, (1996) ILR (KANT) 1443, (1996) 2 CIVILCOURTC 114, (1996) 2 KANT LJ 70, (1996) 4 ICC 526, (1996) 2 CURCC 507

ORDER

1. I do not think that any interference is called for with the order of the lower Court.

2. In this revision by the plaintiff, he is challenging the order of the trial Court which rejected the application for the issuance of a commission to find out as to who is in possession of the plaint schedule property. The suit is for a permanent injunction, restraining the defendant from interfering with the plaintiff's possession of the suit schedule property. The defendant contends that he is in possession of the suit schedule property. The plaintiff filed an application for issuance of a commission under 0. 26 of C.P.C. to find out as to who is in possession of the property which was rejected by the lower Court. Plaintiff has challenged the same.

3. I think, the lower Court is right that a Commissioner cannot be appointed to find out as to who is in possession of the property. Under O.26, C.P.C., a Commissioner can be appointed to make local investigation to investigate the facts or other materials which are found in the property and to make a report in regard to that matter to the Court. In a suit for injunction the question as to who is in possession of the property, is a matter to be decided by the Court on the basis of the evidence, either oral or documentary, to be adduced by the parties. That function cannot be delegated to a Commissioner who cannot find out as to who is in possession of the property. Accordingly, the lower Court was right in rejecting the application.

4. The counsel for the revision-petitioner relied on a decision of the Delhi High Court reported in Manmohan Service Station v. Moh. Haroon Japanwala, AIR. 1994 Delhi 537, wherein the Court has relied on a Commissioner's report in regard to the possession of the plaintiff at the interlocutory stage by considering the question as to whether a temporary injunction should be granted or not. The Court in that case has relied on an ex parte report of a Commissioner who stated in his report that the plaintiff is in possession of the portion of the suit schedule property. The Commissioner had also produced a photograph which also the Court took into account for coming to the conclusion that prima facie the plaintiff is in possession of a portion of the property. With great respect, I am unable to agree with the view taken by the learned single Judge of the Delhi High Court that Commissioner's report can form the basis for coming to the conclusion that a party is in possession of the property or not. A Commissioner will not be in a position to determine the question as to who is in possession of the property when there is dispute between the parties regarding the same. The Court will have to decide the matter on the basis of the evidence to be adduced by the parties. It is not the function of the Commissioner to determine or to report to the Court as to who is in possession of the same. Accordingly, I find it difficult to agree with the view taken by the Delhi High Court in the aforesaid decision.

5. In view of what is stated above, I do not find any ground to interfere and this civil revision petition is dismissed.

6. Petition dismissed.