High Court Kerala High Court

Radhamony vs Narayanan on 25 January, 2008

Kerala High Court
Radhamony vs Narayanan on 25 January, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 2987 of 2008(E)


1. RADHAMONY, W/O.CHANDRASEKHARAN,
                      ...  Petitioner

                        Vs



1. NARAYANAN, S/O.KUTTAN,
                       ...       Respondent

2. SUSEELA, W/O.NARAYANAN OF DO. DO.

3. SATHYAN, S/O.NARAYANAN OF DO. DO.

4. PRASAD, S/O.NARAYANAN OF DO. DO.

5. BINDU, D/O.NARAYANAN OF DO. DO.

6. VIMALA, D/O.NARAYANAN OF DO. DO.

7. MINI, D/O.NARAYANAN OF DO. DO.

                For Petitioner  :SRI.C.K.SAJEEV

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.N.KRISHNAN

 Dated :25/01/2008

 O R D E R
                            M.N.KRISHNAN, J.
                            --------------------------
                       W.P.(C). NO. 2987 OF 2008
                              ---------------------
               Dated this the 25th day of January, 2008

                                JUDGMENT

This writ petition is filed against the order of the Subordinate

Judge, Cherthala whereby she had dismissed the application for

injunction filed in AS 3/06 by the plaintiff. The suit was dismissed on

the ground of non identification of the property. There was also a suit

filed by the defendant with respect to the declaration of easement

and that also has been dismissed.

2. The grievance of the writ petitioner is that really there is no

dispute regarding the identification of the property because it relates

only to a way and therefore, the trial court was wrong in dismissing

the suit. It is an order, which requires consideration at the hands of

the appellate court.

Since it relates to a pathway and the enjoyment of the property

by the plaintiff, I direct the learned Sub Judge to dispose of AS 3/06,

at any rate, before the court closes for summer holidays.

The writ petition is disposed of accordingly.

M.N.KRISHNAN, JUDGE

vps