High Court Kerala High Court

Sumathi vs B.G.Jayasree on 6 July, 2007

Kerala High Court
Sumathi vs B.G.Jayasree on 6 July, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 32894 of 2004(N)


1. SUMATHI, D/O.ROSILY, TC 76/47,
                      ...  Petitioner

                        Vs



1. B.G.JAYASREE, MITHRALAYAM,
                       ...       Respondent

2. SASI, TC.76/47, S.S.BHAVAN, ANAYARA,

3. RAJAMMA, KUSAVANKOTTUKONATHU

4. INDIRA BAI, KUSAVANKOTTUKONATHU

                For Petitioner  :SRI.M.R.RAJESH

                For Respondent  :SRI.SUMAN CHAKRAVARTHY

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :06/07/2007

 O R D E R
                           PIUS C. KURIAKOSE, J.
                            -------------------------------
                        W.P.(C) No. 32894 OF 2004
                          -----------------------------------
                     Dated this the 6th day of July, 2007

                                   JUDGMENT

Ext.P4 order of the Additional Munsiff, Nedumangad on IA

No.977/04 filed by the 1st respondent-plaintiff commanding the removal

of an obstruction placed by the petitioner-first defendant and others on

suit C schedule path way is under challenge in this writ petition initiated

by the 1st defendant under Article 227 of the Constitution. It is conceded

in the writ petition itself that against Ext.P4 order the petitioner had filed

CMA No. 8/04 before the Sub Court, Nedumangad and that the above

CMA was dismissed by the Sub Court on the ground that Ext.P4 is not

an appealable order. It is also conceded in the writ petition that the

petitioner filed WP(C) No.19968/04 challenging the order of the Sub

Court dismissing CMA No.8/04and that this Court dismissed WP(C)

No.19968/04.

2. But the petitioner tries to maintain this writ petition on the theory

that the order impugned in WP(C) 19968/04 was the judgment in CMA

No.8/04 which was one of the dismissal of the CMA on the ground of

maintainability and that what has been confirmed by this Court under the

judgment in WP(C) 19968/04 is only the judgment in CMA No.8/04 and

therefore their cannot be any merger of Ext.P4 with this Court’s

WPC No.32894 of 2004
2

judgment in WP(C) No.19968/04.

I have gone through the judgment in WP(C)19968/04 I notice that

this Court has examined the merits of Ext.P4 and has refused to

interfere with the same. All the grounds raised in this Writ Petition will

stand repelled in view of the judgment of this Court in WP(C)19968/04.

The Writ Petition will stand dismissed. I however, refrain from awarding

cost to the 1st respondent lest the same should reflect badly on the

counsel for the petitioner who made very enthusiastic and fairly learned

submissions before me.

PIUS C. KURIAKOSE, JUDGE
btt

WPC No.32894 of 2004
3