High Court Kerala High Court

M/S.South India Corporation Ltd vs The Church Of South India Trust on 26 May, 2009

Kerala High Court
M/S.South India Corporation Ltd vs The Church Of South India Trust on 26 May, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

FAO.No. 44 of 2005()


1. M/S.SOUTH INDIA CORPORATION LTD.,
                      ...  Petitioner

                        Vs



1. THE CHURCH OF SOUTH INDIA TRUST
                       ...       Respondent

2. C.S.I. IMMANUAL CHURCH,

3. REV.T.I.JAMES, (FATHER'S NAME AND AGE

4. J.OOMMEN, (FATHER'S NAME AND AGE

5. RT.REV.DR.GEORGE ISSAC,

                For Petitioner  :SRI.P.JAYABAL MENON

                For Respondent  :SRI.T.M.ABDUL LATHEEF

The Hon'ble MR. Justice P.R.RAMAN
The Hon'ble MR. Justice P.BHAVADASAN

 Dated :26/05/2009

 O R D E R
                  P.R. RAMAN & P. BHAVADASAN, JJ.
              - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                            F.A.O. No. 44 of 2005
                 - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                  Dated this the 26th day of May, 2009.

                                     JUDGMENT

Raman, J,

This is an appeal by the plaintiff against the order

dismissing an application filed under Order 39 Rule 1 of the

Code of Civil Procedure for temporary injunction. There are

several cases pending in civil courts between the plaintiff and

the defendants. Plaintiff had instituted a suit as O.S. No.400 of

1970 for injunction against causing obstruction to the business

of the plaintiff, which had been stated to be decreed on

8.1.1973. First defendant filed R.C.P.179 of 1970 seeking

eviction of the plaintiff. The present suit is filed for recovery

of possession of plaint A schedule building. Alleging that

without notice to the plaintiff the plaint schedule building was

completely demolished by the defendants with a view to force

the plaintiff to flee from the property, and subsequently

FAO.44/2005.. 2

attempts were made by the defendants to put up other constructions

in the property. The temporary injunction application filed was

considered by the court below in the light of Exts. A1 to A11 and

Exts.B1 to B5 and found that the plaintiff has not proved their case

and the balance of convenience is not in favour of the plaintiff.

Against which, the present appeal is filed.

2. At the time of admitting the appeal, an interim

injunction was granted restraining the respondents from putting up

any construction in B schedule property for a period of three

months. That is being extended from time to time and the same has

been extended until furthers on 14.11.2005 and continues.

3. This appeal itself is of the year 2005. In view of the

continuance of the order of injunction granted by this court, no

further orders are required except to say that the same will continue

till the disposal of the suit, if not already disposed off.

Observations, if any, made in the order impugned in this appeal is

FAO.44/2005.. 3

only for the purpose of the interim order and cannot affect the

merits of the contentions.

The appeal is allowed.

P.R. Raman,
Judge

P. Bhavadasan,
Judge

sb.