High Court Kerala High Court

R.Krishnan Kutty vs Narayanan Valsala on 3 September, 2010

Kerala High Court
R.Krishnan Kutty vs Narayanan Valsala on 3 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 26453 of 2010(O)


1. R.KRISHNAN KUTTY, PRESIDENT,
                      ...  Petitioner

                        Vs



1. NARAYANAN VALSALA, LAL BHAVAN,
                       ...       Respondent

2. NISHAMOL, LAL BHAVAN,

3. NITHYAMOL, LAL BHAVAN,

4. NIRAN LAL, LAL BHAVAN,

                For Petitioner  :SRI.B.MOHANLAL

                For Respondent  :SRI.C.RAJENDRAN

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :03/09/2010

 O R D E R
                    THOMAS P.JOSEPH, J.
            ====================================
                    W.P(C) NO.26453 of 2010
            ====================================
          Dated this the 03rd   day of September,  2010

                         J U D G M E N T

ExhibitP8, order is under challenge in this Writ Petition at the

instance of petitioner-plaintiff in the suit. Petitioner filed O.S.

No.114 of 2010 in the court of learned Principal Munsiff, Kollam for

a decree for prohibitory injunction against respondents trespassing

into the suit property in R.S. No.301/22 where admittedly a temple

is situated. Petitioner also wanted relief of injunction against

respondents causing damage of temple or interfering with its

administration. Petitioner claimed to be the President of Kuravar

Mahasabha (for short, “the Sabha”) and stated that suit property

and temple belonged to one Ayyappan Narayanan, the late

husband of respondent No.1 as per document No.5673 of 1997

and on the death of said Ayyappan Narayanan the said property

devolved on respondent No.1. But on account of her inability to

manage the affairs of the temple she requested the Sabha to take

over the temple and property on lease and accordingly a

registered lease deed was executed on 16.03.2009 as per which

the suit property and temple are in the possession of the Sabha

and it is being managed by that Sabha through petitioner. There

W.P(C) No.26453 of 2010
-: 2 :-

was Ext.P2, application for order of temporary injunction against

respondents who filed Ext.P3, objection to that application and

Ext.P4, written statement in the suit. Learned Munsiff while

considering Ext.P2, application passed Ext.P5, order whereby as

an interim arrangement petitioner was permitted to carry on

administration of the suit property and temple subject to the

conditions stated therein including payment of premium to the

respondents at the rate of Rs.150/- per month. A few months

later respondent Nos.1 to 4 filed Ext.P6, application alleging that

petitioner has not complied with Ext.P5, order and to permit

respondent Nos. 1 to 4 to administer and manage the temple.

Learned Munsiff passed Ext.P8, order on that application allowing

respondents to run the temple. That order is under challenge at

the instance of petitioner. Learned counsel for petitioner

contends that learned Munsiff has proceeded on the basis that

Ext.P6, application was not objected by the petitioner. But

petitioner had filed Ext.P7, objection to that application which

was not taken into account. It is contended by learned counsel

that to comply with the direction in Ext.P5, order petitioner

wanted respondent No.1 to give details of her bank account so

that premium could be deposited in that account but she did not

W.P(C) No.26453 of 2010
-: 3 :-

give the details. Thereon amount due for three months (Rs.450)

was sent to respondent No.1 by money order which she refused to

accept. It is pointed out by learned counsel that money order

coupon was also produced along with Ext.P7, objection in the

trial court but not taken into account by learned Munsiff. Learned

counsel therefore requested that Ext.P8, order may be set aside

and petitioner may be permitted to perform in accordance with

Ext.P5, order. In response it is contended by learned counsel for

respondent Nos.1 to 4 that there was gross violation of conditions

prescribed in Ext.P5, order and thereon respondents were

constrained to file Ext.P6, application. It is also contended that

when Ext.P6, application was heard no objection was on record as

seen from Ext.P7 which does not bear a date. Hence learned

Munsiff cannot be faulted with for observing that Ext.P6,

application was not opposed by the petitioner.

2. I have perused Ext.P7, but it does not bear any date.

Even as per the version of respondents Ext.P7, objection was filed

at least on the date of Ext.P8, order passed by the learned

Munsiff. It is seen from Ext.P7 that the money order coupon to

evidence that respondent No.1 had refused to receive the

premium payable for three months was produced along with

W.P(C) No.26453 of 2010
-: 4 :-

Ext.P7, objection. I do not forget that respondents have a case

that the money order was sent only after Ext.P7, objection was

preferred. But on hearing counsel on both sides it appears to me

that grievance of respondents is that premium was not paid per

month as directed in Ext.P5, order and according to them there

was also no poojas conducted in the temple at the instance of

petitioner. This of course is disputed by petitioner. While this

Writ Petition was admitted I had directed that operation of Ext.P8,

order will stand in abeyance. It is not disputed that at least from

the date of the said order petitioner is continuing with the

administration and management of the temple. Having regard to

these aspects I am persuaded to think that petitioner has to be

given an opportunity to comply with Ext.P5, order. But he has to

comply with the conditions stated therein, strictly and any

violation would enable respondent Nos. 1 to 4 to move fresh

application in the trial court.

Resultantly, this Writ Petition is allowed in the following

lines:

(i) Exhibit .P8, order is set aside and Exhibit

P6, application will stand dismissed.

(ii) Petitioner is directed to deposit in the trial

court for payment to respondent No.1 all arrears of

W.P(C) No.26453 of 2010
-: 5 :-

premium due till 23.09.2010 on or before 30.09.2010.

(iii) Petitioner shall continue to pay to

respondent No.1/deposit in the trial court for such

payment premium payable as per Ext.P5, order

within five (5) days from the date on which the

amount falls due (i.e., on the 23rd of each month).

(iv) It will be open to respondent Nos.1 to 4

to request learned Munsiff to periodically enhance the

premium payable as per Ext.P5, order and if any such

request is made learned Munsiff after hearing counsel

on both sides shall pass appropriate orders in that

regard.

It is made clear that non-compliance of any the conditions

stated in Ext.P5, order would enable respondent Nos.1 to 4 to

file fresh application in the trial court seeking permission to

administer the suit property and conduct poojas in the temple

subject to appropriate terms and conditions the learned Munsiff

may impose.

THOMAS P. JOSEPH, JUDGE.

vsv