High Court Kerala High Court

Ushakumari vs K.Surendran on 14 March, 2007

Kerala High Court
Ushakumari vs K.Surendran on 14 March, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 8685 of 2007(H)


1. USHAKUMARI,AGED 36 YEARS,W/O.MOHANAN,
                      ...  Petitioner

                        Vs



1. K.SURENDRAN,AGED 61 YEARS,S/O.KOCHURAMAN
                       ...       Respondent

                For Petitioner  :SRI.T.A.UNNIKRISHNAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.P.BALACHANDRAN

 Dated :14/03/2007

 O R D E R
                           K.P.BALACHANDRAN, J.

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

                          W.P.(C)NO.8685 OF 2007

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

                 Dated this the 14th day of March 2007


                                     JUDGMENT

The petitioner is the first petitioner in Ext.P2 obstruction

petition filed in O.S.533/00, which is pending in execution before

the Munsiff’s Court, Nedumangad. It is submitted that a decree

was obtained by the respondent restraining certain labourers

from widening the width of the path way that connects two

public roads on either side of which connecting road there are

several houses and that under the cover of the decree obtained

by him, the decree holder is attempting to enclose the existing

pathway which will disable the occupants of the houses on either

side of the connecting roads to have access to their houses. The

grievance of the petitioner is that when an obstruction petition

was filed by her alongwith the second petitioner in the court

below to restrain execution of the decree to their detriment, the

court below vide order dated 12.3.2007, dismissed the said E.A.

and directed the Amin to execute the decree on that day itself

with police help. Counsel for the petitioner submits that the

decree is not executed till 3.45 p.m. on 14.3.2007. Prayer in this

W.P.(C)NO.8685 OF 2007

2

writ petition is for a direction being given to the court below to

issue carbon copy of the order dated 12.3.2007 expeditiously so

as to enable the order being challenged before the appropriate

forum.

2. In the circumstances, I direct the court below to issue a

carbon copy of the order dated 12.3.2007 to the petitioner

positively, within three days of receipt of a copy of this judgment

by him if an application for carbon copy has been made by the

petitioner on 13.3.2007 as is submitted by the counsel for the

petitioner. The petitioner is directed to produce a copy of this

judgment before the Munsiff as expeditiously as possible to

enable the Munsiff to comply with the above direction. In the

meanwhile, the execution of the decree if not already executed

by this time, shall stand stayed for two weeks from today.

This writ petition is disposed of with the above directions.

K.P.BALACHANDRAN, JUDGE

jes