High Court Kerala High Court

M.I.Davood vs Mattancherry Jeeva Matha Church on 26 March, 2010

Kerala High Court
M.I.Davood vs Mattancherry Jeeva Matha Church on 26 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 10433 of 2010(O)


1. M.I.DAVOOD, S/O.MURUKKUMCHERIL ISMAIL,
                      ...  Petitioner

                        Vs



1. MATTANCHERRY JEEVA MATHA CHURCH,
                       ...       Respondent

                For Petitioner  :SRI.M.V.BOSE

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.BHAVADASAN

 Dated :26/03/2010

 O R D E R

P.BHAVADASAN, J.

————————————-
WP(C) No.10433 of 2010-10

————————————-
Dated 26th March 2010

Judgment

In this Writ Petition filed under Article 227 of the

Constitution of India, the reliefs sought are as follows :

“i. to issue a writ of mandamus compelling the District Court,

Ernakulam to issue an order as prayed for in Ext.P9.

ii. to issue a direction to the respondent as not to proceed

with execution of the decree in OS No.235/94 including A

schedule and B schedule in it.

iii. to pass any other order or direction as this Hon’ble Court

may deem fit and proper in the nature and circumstances of

the case.”

2. The petitioner claims to be in possession and

absolute ownership of 37 cents of land in Survey No.1269

of Mattancherry village and a building thereon, which has

been described as A schedule in OS No.6/10 before the

Sub Court, Kochi. A copy of the plaint in the suit is

produced as Ext.P1. ‘A’ schedule property in Ext.P1 is a

Government puramboke land. The District Collector,

WPC 10433/10 2

Ernakulam issued Ext.P2 notice dated 12.10.1999 to the

petitioner directing him to show cause as to why ‘A’

schedule property should not be taken back by the

Government. The petitioner moved the Sub Court, Kochi

by filing OS No.6/10 along with an application for temporary

injunction. But, no order was granted in the said

application. Therefore, he moved this Court by filing WPC

No.2591/10 which was disposed of by Judgment

dt.27.1.2010, staying all further proceedings. A copy of the

said Judgment is Ext.P7. The petitioner filed an IA seeking

interim injunction. But, the trial court was not impressed

with the case put forward by the petitioner and without

adverting to the directions contained in Ext.P7, dismissed

the IA, stating that the petitioner is not entitled to get any

temporary injunction. Ext.P8 is the copy of the said order.

The matter was carried in appeal. Along with the appeal,

the petitioner also filed IA No.1095/10, restraining the

respondent from obstructing the petitioner from using Plaint

B schedule property. The grievance of the petitioner is that

WPC 10433/10 3

if the IA is not taken up and orders passed thereon, he will

have to face threat of dispossession and the whole issue

will become infructuous. Therefore, he prays for a direction

to the District Court, Ernakulam to dispose of Ext.P9

application expeditiously.

3. In the nature of the order that is proposed to

be passed in this Writ Petition, it is felt that it is

unnecessary to issue notice to the respondent. While there

is some justification in the complaint raised by the

petitioner that the IA filed by him is not being disposed of,

there is no merit in his contention that till such time

execution proceedings in the suit shall be stayed. If as a

matter of fact, the petitioner is not a party to the suit, the

decree in the suit cannot be binding on him. If it is put in

execution, the petitioner is at liberty to invoke the remedies

available to him. Whatever that be, all these are matters to

be considered by the Appellate Court while disposing of the

IA. This Writ Petition is disposed of directing the District

Court, Ernakulam to take up Ext.P9 IA, i.e., IA 1095/10 in

WPC 10433/10 4

CMA 18/10 forthwith and dispose of the same in

accordance with law as expeditiously as possible, at any

rate, before the midsummer vacation commences.





                              P.BHAVADASAN, JUDGE



sta

WPC 10433/10    5