High Court Kerala High Court

Chandran vs Stanley on 16 June, 2010

Kerala High Court
Chandran vs Stanley on 16 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 5209 of 2010(O)


1. CHANDRAN,S/O.GOPALAN,ORAVAKODE,
                      ...  Petitioner

                        Vs



1. STANLEY,S/O.RAPHEL,ORAVAKODE,
                       ...       Respondent

2. JAMES,S/O.RAPHEL,-DO-      -DO-

                For Petitioner  :SRI.SAJAN VARGHEESE K.

                For Respondent  :SRI.A.K.MADHAVAN UNNI

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :16/06/2010

 O R D E R
                    THOMAS P JOSEPH, J.

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

                       W.P.C.No.5209 of 2010

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

                 Dated this 16th day of June, 2010

                             JUDGMENT

This writ petition is filed by the defendant in O.S.No.337 of

2009 of the court of learned Munsiff, Chittur. That was a suit filed

by the respondents on 12-08-2009 claiming prohibitory injunction

in respect of plaint B schedule way. In short contention of

respondents is that petitioner is attempting to reduce width of

plaint B schedule pathway. In that suit, respondent filed

I.A.No.2655 of 2009 for an order of mandatory injunction alleging

that petitioner has caused obstruction to the said pathway. That

application was allowed by learned Munsiff which has been

confirmed by the appellate court in C.M.A.No.119 of 2009. Hence

this writ petition at the instance of defendant. Petitioner has

filed O.S.No.220 of 2007 against respondents seeking decree for

prohibitory injunction against respondents demolishing the

northern fence and trespassing into the property of petitioner and

widening the disputed pathway. Respondents contended that

petitioner had surrendered space having width of one foot on

receiving consideration of Rs.5,000/- for widening the existing

pathway and accordingly the pathway was widened into a way

W.P.C.No.5209 OF 2010
: 2 :

having width of 3.7 meters. Later, petitioner trespassed into the

said pathway and put up a new fence. In O.S.No.220 of 2007 the

Advocate Commissioner inspected properties and submitted

reports. On evidence learned Munsiff found in O.S.No.220 of 2007

that width of the disputed pathway was 3.7 meters and held that

petitioner is not entitled to the reliefs prayed for in that suit. That

suit ended in dismissal. That judgment and decree are under

challenge in A.S.No.298 of 2009 which is pending consideration

before learned District Judge, Palakkad. In the meantime, after

dismissal of O.S.No.220 of 2007 petitioner obtained an order for

maintenance of status quo till filing of the appeal as per order

dated 13-07-2009 on I.A.No.1638 of 2009. Learned District Judge,

while dealing with A.S.No.298 of 2009 has also issued an order for

maintenance of status quo. While so, respondent filed O.S.No.337

of 2009 for reliefs as aforesaid wherein the impugned order was

passed on I.A.No.2655 of 2009 which has been confirmed in

C.M.A.No.119 of 2009.

2. Order on I.A.No.2655 of 2009 directs petitioner to

remove obstruction allegedly caused in the disputed pathway. The

dispute between the parties is as regards the width of pathway,

while petitioner maintains that it is 2.6meters respondents assert

that as 3.7 meters as found in O.S.No.220 of 2007. I stated, that

W.P.C.No.5209 OF 2010
: 3 :

dispute is pending decision of the learned District Judge in

A.S.No.298 of 2009.

3. I have heard learned counsel on both sides. Learned

counsel for petitioner has a contention that the order of mandatory

injunction disregarding the fact that the real controversy is under

consideration of the appellate court in A.S.No.298 of 2009 is not

sustainable. Learned counsel for petitioner asserts that trial of

O.S.No.337 of 2009 has been stayed pending disposal of

A.S.No.298 of 2009 as per order on I.A.No.2805 of 2009 while

learned counsel for respondents with equal vehemence assert that

the application for stay under Section 10 of the Code of Civil

Procedure is still pending. Whatever that be, it is not disputed by

both sides that the controversy involved in both the case is as to

the width of disputed pathway. That dispute is pending

consideration in A.S.No.298 of 2009 in a previously instituted suit.

In such a situation, it is only proper that order on I.A.No.2655 of

2009 is kept in abeyance until learned District Judge disposed of

A.S.No.298 of 2009 and made subject to that decision.

4. Learned counsel for respondents made a complaint that

even the existing pathway has been obstructed by the petitioner.

So far as that submission of learned counsel is concerned,

petitioner is bound to remove whatever obstruction fi any found in

W.P.C.No.5209 OF 2010
: 4 :

the pathway having width of 2.6 meters from the existing northern

boundary of property of petitioner.

Resultantly, this writ petition is disposed of in the following

lines:

(i) Execution of the order passed on I.A.No.2655

of 2009 in O.S.No.337 of 2009 is made

subject to the result of A.S.No.298 of 2009.

That order will remain in abeyance till the

disposal of the said appeal. In case that

appeal is dismissed as against the petitioner

it will be open to the learned Munsiff trying

O.S.No.337 of 2009 to execute order on

I.A.No.2655 of 2009 subject to the ultimate

result of that suit.

      (ii)  Petitioner   is   directed   to remove    the

            obstruction if any from the pathway at a

            width    of  2.6meters     from the   existing

northern boundary of property of petitioner.

He is also directed not to cause any

obstruction in the said portion of the

pathway. Removal of obstruction if any from

the said portion of the pathway shall be done

by the petitioner within two weeks from this

W.P.C.No.5209 OF 2010
: 5 :

day failing which respondents can move the

trial court for removal of the obstruction

from the said portion of the pathway.

(iii) Parties hereto or any of them can request

learned District judge for expeditious

disposal of A.S.No.298 of 2009 and if any

such request is made learned District Judge

shall consider the difficulties expressed by

respondents and pass appropriate orders for

expeditious disposal of the appeal.

(THOMAS P JOSEPH, JUDGE)
Sbna/-