High Court Kerala High Court

K.J.Joseph vs C.J.George on 11 February, 2010

Kerala High Court
K.J.Joseph vs C.J.George on 11 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 4040 of 2010(O)


1. K.J.JOSEPH, S/O.K.V.JOSEPH,
                      ...  Petitioner

                        Vs



1. C.J.GEORGE, S/O.JOSEPH,
                       ...       Respondent

2. M.O.ANTONY, S/O.OUSO,

                For Petitioner  :SRI.P.VIJAYAKUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :11/02/2010

 O R D E R
                         V. RAMKUMAR , J.
                 --------------------------------------------------
                         W.P.(C). No. 4040 of 2010
                ----------------------------------------------------
            Dated this the 11th day of February, 2010.

                               JUDGMENT

The petitioner herein was the 2nd defendant in O.S. No.

2139 of 2001 on the file of the II Additional Munsiff Court,

Ernakulam. The said suit instituted by the 1st respondent herein

was one for prohibitory and mandatory injunction. The suit was

eventually decreed on 11.07.2007as evidenced by Ext.P3 series.

Aggrieved by the decree, the petitioner claims to have filed an

appeal as A.S. No. 120 of 2009 on the file of the District Court,

Ernakulam. Ext.P6(b) is the memorandum of appeal. Since the

appeal was filed out of time, he has also filed I.A. No. 4263 of

2009 (Ext.P6(a) for condoning the delay of 536 days. The

grievance of the petitioner is that while the matter is pending

before the II Additional Munsiff Court, Ernakulam, the 1st

respondent has levied execution for the mandatory injunction

and if the execution proceedings are allowed to continue, it will

result in demolition of the building wall of the petitioner. Hence

this writ petition with various prayers including one for disposal

of Ext.P6(a) application.

W.P.(C) No. 4040/2010 : 2:

2. I am inclined to dispose of the writ petition by directing

the II Additional District Court, Ernakulam to hear and finally

dispose of I.A. No. 4263 of 2009 (delay petition) in A.S. No. 120

of 2009 after giving both sides an opportunity of being heard.

Accordingly, this writ petition is disposed of directing the II

Additional Munsiff Court, Ernakulam to dispose of Ext.P6(a) (I.A.

No. 4263 of 2009) in A.S. No. 120 of 2009 expeditiously and at

any rate within six weeks of receipt of a copy of this judgment.

The proceedings in execution of O.S. No. 2139 of 2009 on the file

of the II Additional Munsiff Court, Ernakulam shall remain in

abeyance till the expiry of the said six weeks and thereafter

subject to the result of the delay petition.

Dated this the 11th day of February, 2010.

V. RAMKUMAR, JUDGE.

rv

W.P.(C) No. 4040/2010 : 3: