High Court Kerala High Court

K.M.Abraham vs M.Nazir on 20 January, 2011

Kerala High Court
K.M.Abraham vs M.Nazir on 20 January, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RSA.No. 76 of 2011()


1. K.M.ABRAHAM, KAREEKKATTIL HOUSE,
                      ...  Petitioner
2. ABRAHAM MATHEW, S/O.K.M.ABRAHAM,
3. PHILIP ABRAHAM, S/O.K.M.ABRAHAM,

                        Vs



1. M.NAZIR, NISHI GARDENS,
                       ...       Respondent

2. A.RASHEEDA, W/O.M.NAZIR,

                For Petitioner  :SRI.MATHEW JOHN (K)

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.S.SATHEESACHANDRAN

 Dated :20/01/2011

 O R D E R
                   S.S.SATHEESACHANDRAN, J
                   --------------------------------------
                       R.S.A No.76 OF 2011
                      --------------------------------
            Dated this the 20th day of January 2011

                              JUDGMENT

Defendants are the appellants. Suit was one for

prohibitory injunction. Dispute involved related to a pathway

described as item No.2 in the suit. The defendants have no right,

whatsoever, over that pathway and they are attempting to cut

open their western boundary wall to have access to the pathway

situate on the western side of their property was the case of the

plaintiffs for the discretionary relief of injunction. It is the further

case of the plaintiffs that flouting the order of interim injunction

passed by the court, an opening was made in the western

boundary wall of the defendant’s property and a gate was fixed

there. Negativing the contentions raised by the defendants to

resist the suit claim, the trial court granted a decree in favour of

the plaintiffs by which the defendants were also directed to

remove the gate and close down the opening made in the western

boundary wall of their property. Appeal preferred by the

defendants impeaching the correctness of the decree of the trial

court, was turned down by the lower appellate court after

reappraisal of the materials tendered in the case. Feeling

aggrieved, the defendants have preferred this Second Appeal.

R.S.A No.76 OF 2011 – 2 –

2. The respondents have filed a caveat, and, notice given,

they have entered appearance through counsel. At the time of

hearing, the learned counsel for the appellants/defendants

submitted that the defendants are conducting a kindergarten in

the building situate in their property and they require a breathing

period to comply with the decree concurrently passed by the two

courts below. Time up to 30th April is requested for by the counsel

for complying with the decree. The learned counsel for the

respondents/plaintiffs has no objection in providing the grace

period as requested for subject to filing of an undertaking by the

appellants before the execution court where steps have been

proceeded for executing the decree. Considering the submissions

made, time is granted till 30th April to the appellants/defendants

to comply with the directions in the decree subject to an

undertaking being filed by one among them on behalf of others

also, by way of an affidavit, unconditionally agreeing to comply

with the decree, on or before 30/04/2011. Undertaking as

indicated shall be filed by the defendants within a period of three

weeks. Execution of the decree shall be kept in abeyance initially

R.S.A No.76 OF 2011 – 3 –

for a period of three weeks, and if an undertaking is filed, as

directed, if shall not proceed till 30/04/2011.

Subject to the above directions, the appeal is dismissed.

Send a copy to the court dealing with the matter.

Sd/-

S.S.SATHEESACHANDRAN
JUDGE
//True Copy//

P.A to Judge

vdv