IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 30818 of 2010(B)
1. BEEVI KUNJU, W/O.LATE THAMPI RAWTHER,
... Petitioner
Vs
1. THE SUB REGISTRAR, REGISTRATION
... Respondent
2. SRI.ELAYA KUNJU, S/O.MYTHEEN KUNJU,
For Petitioner :SRI.B.MOHANLAL
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :07/10/2010
O R D E R
ANTONY DOMINIC, J.
--------------------------------------------------
W.P.(C) NO.30818 OF 2010(B)
--------------------------------------------------
Dated this the 7th day of October, 2010
J U D G M E N T
Petitioner complains that her son-in-law is proposing to
execute conveyance in respect of the property over which she
alone has title. The case of the petitioner is that apprehending
this, she has filed a civil suit for injunction and “to set aside the
documents to be executed by the 2nd respondent”. It is stated that
the suit has been filed before the Court of Munsiff-Magistrate,
Sasthacotta and as the Presiding officer is on leave due to
jaundice and since charge of the court is not entrusted to any
other Munsiff, she is not in a position to obtain any interim order.
It is with this grievance that this writ petition is filed.
2. On verification, it is seen that the charge of the Munsiff
Sasthamcotta has been entrusted to the Munsiff, Karunagapally
and therefore the premise on which the petitioner has filed this
writ petition is baseless. If as stated by the petitioner suit has
been filed and urgent orders are to be obtained, the course open
to the petitioner is to move the Munsiff in charge of the court and
to obtain appropriate orders rather than approaching this court by
WPC.No. 30818/2010
:2 :
filing a writ petition.
Wit Petition fails and is dismissed.
(ANTONY DOMINIC)
JUDGE
vi/