High Court Kerala High Court

Premanandan vs M.Prabhakaran on 22 February, 2010

Kerala High Court
Premanandan vs M.Prabhakaran on 22 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 33922 of 2007(L)


1. PREMANANDAN,S/O.HARIDASAN,
                      ...  Petitioner

                        Vs



1. M.PRABHAKARAN,MARIYATHU HOUSE,
                       ...       Respondent

                For Petitioner  :SRI.R.BINDU (SASTHAMANGALAM)

                For Respondent  :SMT.PRABHA R.MENON

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

 Dated :22/02/2010

 O R D E R
                    S.S.SATHEESACHANDRAN, J
                    -------------------------------------
                     W.P.C No.33922 OF 2007
                      --------------------------------
             Dated this the 22nd day of February 2010

                              JUDGMENT

Petitioner is a third party in the execution proceedings

arising from a decree passed in O.S No.140 of 1975 on the file of

the Sub Court, Kozhikode. Respondent is the Amin deputed by

the court for delivery of the property with police aid, in execution

of the decree. Petitioner, a third party, claimed that he had

independent occupation over a portion of the decree schedule

property with a bunk shop at that site. Though he was not bound

by the decree, the respondent Amin demolished his bunk shop

and filed a false report before the court, was his case. Imputing

grave allegations against the respondent Amin, the petitioner

applied for his prosecution in accordance with law. Two other

petitions were also filed by the petitioner, the first one, an

application under Order 21 Rule 99 of the Code of Civil Procedure

to restore his possession and the other to prosecute the decree

holder and to claim damages. The application moved by the

petitioner against the Amin(respondent) after enquiry was

dismissed by the learned Munsiff vide Ext.P3 order. The other two

applications of the petitioner are still pending consideration

before the court below. Propriety and correctness of Ext.P3 order

W.P.C No.33922 OF 2007 Page numbers

is challenged in the writ petition invoking the supervisory

jurisdiction vested with this court under Article 227 of the

Constitution of India.

2. I heard the counsel on both sides. The limited

prayer canvassed by the learned counsel for the petitioner was for

setting aside the order and remitting the petition moved by him

for taking action against the respondent for consideration with the

other two pending petitions which are still awaiting consideration.

Prejudice is likely to be caused to the petitioner in considering the

other applications on its merits in view of Ext.P3 adverse order

passed against him, is the submission of the counsel. In the

alternative, it is submitted, if for any reason the impugned order

is found not liable to be interfered with in exercise of the extra

ordinary jurisdiction of this court the court below may be directed

to dispose the other two applications untrammelled by any of the

observations made in the order. The learned counsel for the

respondent resisted the relief canvassed for setting aside the

order and remitting it for fresh consideration with the other two

petitions contending that the Amin had only discharged his duties

lawfully in accordance with the orders passed by the court.

Remission of the case setting aside the order in such

circumstances would cause prejudice to the respondent Amin,

W.P.C No.33922 OF 2007 Page numbers

that too for having preformed his duties as a public servant,

submits the counsel.

3. Taking note of the submissions made by the counsel on

both sides, I have perused Ext.P3 order impugned in the writ

petition. After going through the order, I find, the learned Munsiff

has meticulously considered the imputations made against the

Amin by the petitioner and had reached the conclusion that there

is no basis for the imputations and allegations raised against him.

I do not find any impropriety or illegality in Ext.P3 order

warranting interference by exercise of the extra ordinary

jurisdiction vested with this court. However, I make it clear that

none of the findings made in the order shall have any effect or

bearing in disposing of the other two applications filed by the

petitioner which await enquiry and consideration. Those two

applications shall be disposed of untrammelled by any of the

observations made in Ext.P3 order in accordance with law.

Subject to the observations made above, the writ petition is

closed.

Sd/-

                                        S.S.SATHEESACHANDRAN
            //TRUE COPY//                        JUDGE

vdv                                          P.A TO JUDGE