High Court Kerala High Court

State Of Kerala vs P.R.Bhaskaran on 9 December, 2009

Kerala High Court
State Of Kerala vs P.R.Bhaskaran on 9 December, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 2800 of 2009(S)



1. STATE OF KERALA
                      ...  Petitioner

                        Vs

1. P.R.BHASKARAN
                       ...       Respondent

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  : No Appearance

The Hon'ble the Chief Justice MR.S.R.BANNURMATH
The Hon'ble MR. Justice A.K.BASHEER

 Dated :09/12/2009

 O R D E R
        S.R. Bannurmath, C.J. & A.K. Basheer, J.
       - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                       W.A.No. 2800 OF 2009
       - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
            Dated this the 9th day of December, 2009

                              JUDGMENT

S.R.Bannurmath, C.J.

This appeal is filed challenging the interim order granted

by a learned Single Judge of this Court on 03.12.09 directing

respondent No.2 to register the original of Ext.P3 draft sale

deed on presentation for registration by the vendor if it is

otherwise in order.

2. The respondent/petitioner has approached this Court

seeking mandamus with a direction to respondent No.2 to

register the sale deed executed by the petitioner covered

under Ext.P1 Patta. It is stated by the appellant that this sale

itself is in question in view of the amendment to the Kerala

Land Assigning Rules and whether it is prospective or

retrospective.

3. Without going into the merits of either side

contention, suffice it to note that practically the learned

Single Judge, by way of interim order, has granted the entire

main relief asked by the petitioner which in our view is not

WA No. 2800 of 2009
-:2:-

proper. If the learned Single Judge was of the opinion that the

amended Rules are not applicable, he should have proceeded to

consider the matter on merits and then if satisfied as to the

petitioner’s case, final relief has to be granted instead of the

interim relief which is now granted. In that view of the matter, it

appears to us that learned Single Judge was not justified in

granting interim relief which is the final prayer itself.

As such, we set aside the interim order of the learned Single

Judge with liberty to the appellant to file its counter within one

week. Learned Government Pleader undertakes to file the

counter affidavit within a week. In view of the peculiar facts and

circumstances and the alleged difficulties faced by respondent

No.1, we request the learned Single Judge to dispose of the Writ

Petition itself as expeditiously as possible, on or before

23.12.2009.

S.R. Bannurmath,
Chief Justice.

A.K. Basheer,
Judge.

ttb/vku.