High Court Kerala High Court

Seethi Marakkarakath Shareefa vs S.M.Avaran Koya on 29 July, 2008

Kerala High Court
Seethi Marakkarakath Shareefa vs S.M.Avaran Koya on 29 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 22810 of 2008(M)



1. SEETHI MARAKKARAKATH SHAREEFA
                      ...  Petitioner

                        Vs

1. S.M.AVARAN KOYA
                       ...       Respondent

                For Petitioner  :SRI.K.M.FIROZ

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :29/07/2008

 O R D E R
                    M.SASIDHARAN NAMBIAR, J.

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

                       W.P.(C) No.22810 of 2008

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

                     Dated this the 29th July, 2008.

                             J U D G M E N T

This petition is filed under Article 227 of the Constitution

of India to quash Exts.P4 and P5 orders passed by Principal Munsiff,

Kozhikode, in I.A.No.4747 of 2007 and I.A.No.4748 of 2007 in

O.S.No.669 of 2007. Petitioner is the plaintiff in the suit. The suit is

for permanent prohibitory injunction restraining fourth respondent,

Corporation of Kozhikode, from causing obstruction to the construction

of the residential house in the plaint schedule property. The case of

the petitioner is that respondents 1 to 3 filed I.A.No.4748 of 2007,

applications to get themselves impleaded as additional defendants

under Order I Rule 10 of Code of Civil Procedure in the suit, and

I.A.No.4747 of 2007, an application to get themselves impleaded in

the application filed by the petitioner under Order XXXIX Rule 1 of

Code of Civil Procedure for an order of temporary injunction, and

petitioner filed a detailed counter opposing the applications, learned

Munsiff did not consider the objections and allowed the applications

without showing any reason, and, therefore, the orders are to be

quashed.

W.P.(C) No.22810 of 2008

2

2. Exts.P4 and P5 orders read as “Heard. Allowed”.

Exts.P2 and P3 are the objections filed by the petitioner. Learned

Munsiff should have considered the objections and pass a speaking

order in both the applications. A judicial order can be brief. It cannot

be blank. As the objections were not considered and reasons for

allowing the applications are not shown in Exts.P4 and P5 orders, both

the orders are quashed. Learned Munsiff is directed to pass

appropriate orders in I.A.No.4747 of 2007 and I.A.No.4748 of 2007 in

O.S.No.669 of 2007, after hearing the parties and considering Exts.P2

and P3 objections.

The writ petition is disposed as above.

M.SASIDHARAN NAMBIAR,
JUDGE

nj.