High Court Kerala High Court

K.Musthafa vs K.P.Abdul Jabbar on 7 September, 2007

Kerala High Court
K.Musthafa vs K.P.Abdul Jabbar on 7 September, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 26288 of 2007(D)


1. K.MUSTHAFA, S/O.MAMMED,
                      ...  Petitioner

                        Vs



1. K.P.ABDUL JABBAR, AGED 57 YEARS,
                       ...       Respondent

2. T.P.MUHAMMED ALIAS CHINNAKUTTY HAJI,

3. P.K.FAISAL, S/O.K.T.MUHAMMED MASTER,

4. ANVAR.T.P., AGED 35 YEARS,

                For Petitioner  :SRI.C.KHALID

                For Respondent  :SRI.K.S.HARIHARAPUTHRAN

The Hon'ble MR. Justice M.N.KRISHNAN

 Dated :07/09/2007

 O R D E R


                               M.N.Krishnan, J.

                ========================

                        W.P(C).No.26288 of 2007

                ========================


           Dated this the  7th  day of September, 2007.


                                   JUDGMENT

This Writ Petition is filed seeking to set aside Ext.P4 order

passed by the Munsiff, Parappanangadi in I.A.No.1286 of 2007 in

O.S.No.171 of 2007. It is unfortunate that the learned Munsiff

has passed such an order. An ex parte order of injunction was

granted. The other side entered appearance and filed counter.

The proper procedure for the court was to pass a considered

order under Order 39 Rule 4. But the court did not apply its mind

and just held that prima facie it appears that the suit is not

maintainable. So far as the maintainability of the suit is

concerned, the court should have a definite view whether it is

maintainable or not rightly or wrongly.

2. The court cannot go on changing by passing an order of

this nature. Therefore, this is an order, which requires

interference under Article 227 of the Constitution of India and

WP(C) 26288/07 -: 2 :-

therefore, it is set aside. I am informed that the matter is posted

on 11.9.2007. I direct both the parties to get ready and

complete the arguments; so that there can be a full-fledged

disposal of the I.A. in accordance with law. The learned Munsiff

shall dispose it of within two weeks from 11.9.2007.

Writ Petition is disposed of as above.

M.N.Krishnan,

Judge.

ess 7/9