High Court Kerala High Court

P.Vijayamohan vs Balakrishnan Surendran on 10 December, 2010

Kerala High Court
P.Vijayamohan vs Balakrishnan Surendran on 10 December, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP(C).No. 1112 of 2010(O)



1. P.VIJAYAMOHAN
                      ...  Petitioner

                        Vs

1. BALAKRISHNAN SURENDRAN
                       ...       Respondent

                For Petitioner  :SRI.S.MOHAMMED AL RAFI

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :10/12/2010

 O R D E R
                  THOMAS P JOSEPH, J.

                 ----------------------------------------

                    O.P(C).No.1112 of 2010

                 ---------------------------------------

            Dated this 10th day of December, 2010

                           JUDGMENT

Respondent No.1 claimed title and possession over the suit

property as per a sale deed executed by petitioner on 17-06-2006

regarding undivided half share of petitioner. He claimed that

later he has obtained a correction deed executed by petitioner on

12-01-2009. Following that, there was a partition of the property

and respondent No.1 got his half share, 20 cents (described in

the plaint schedule) to his possession. He filed O.S.No.100 of

2010 in the court of learned Sub Judge, Neyyattinkara for a

decree for prohibitory injunction and other reliefs against

petitioner and respondent Nos.2 to 6. Petitioner filed written

statement and counter claim contending that there was no sale in

favour of respondent No.1 and that for the sum of Rs.10,00,000/-

borrowed from respondent No.1 a sale deed was executed as

security and later, as requested by respondent No.1 petitioner

happened to execute a correction deed also. Petitioner claimed

to be in possession and enjoyment of the property. Respondent

No.1 filed application for temporary injunction. That was

opposed by petitioner. There was an interim order of injunction

O.P(C).No1112 of 2010
: 2 :

which after hearing both sides learned Sub Judge extended till

disposal of the suit as per order dated 30-11-2010. There was

also an application for enforcement of the order of injunction

(Ext.P4, I.A.No.1889 of 2010) with police assitance. That

application was allowed vide order dated 08-12-2010 after

hearing both sides. Petitioner is aggrieved by the said orders. It

is contended that though copies of orders dated 30-11-2010 and

08-12-2010 were applied for, it has not so far been issued to the

petitioner. Apprehension of petitioner is that with police

assistance respondent No.1 might dispossess him. Hence,it is

prayed that operation of the order dated 08-12-2010 be kept in

abeyance until disposal of this petition. Learned counsel

contended that respondent No.1 is a money lender and that

petitioner has already filed O.S.No.235 of 2009 for cancellation of

the sale deed.

2. Certainly, if petitioner has applied for copy of the

orders it must be issued to him at the earliest but the further

relief for keeping the order dated 08-12-2010 in abeyance cannot

be allowed since that order was passed after learned Munsiff

came to the prima facie satisfaction that respondent No.1 is in

possession of the suit property and granted temporary injunction

O.P(C).No1112 of 2010
: 3 :

till disposal of the suit on 30-11-2010. Proper remedy available

to the petitioner is to challenge the impugned orders in the

appropriate forum. Hence interim relief prayed for cannot be

granted. Learned Sub Judge is directed to issue copy of the

orders dated 30-11-2010 and 08-12-2010 to the petitioner if it is

applied for at the earliest and at any rate within a week from the

production of a copy of this judgment.

This petition is disposed of as above.

(THOMAS P JOSEPH, JUDGE)

Sbna/-