High Court Kerala High Court

P.S. Ambika vs Surendran Alias Suresh on 24 January, 2007

Kerala High Court
P.S. Ambika vs Surendran Alias Suresh on 24 January, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 30717 of 2003(F)


1. P.S. AMBIKA, D/O. SARASAMMA,
                      ...  Petitioner
2. ASWATHY, D/O. SURENDRAN,
3. AKHIL, S/O. SURENDRAN,

                        Vs



1. SURENDRAN ALIAS SURESH,
                       ...       Respondent

2. SUSEELA,

3. STATE OF KERALA,

                For Petitioner  :SRI.BASANT BALAJI

                For Respondent  :SRI.M.R.RAJESH

The Hon'ble MR. Justice K.A.ABDUL GAFOOR

 Dated :24/01/2007

 O R D E R
                   K.A.ABDUL GAFOOR, J.

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

                   W.P.(C).No.30717 of  2003 F

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

               Dated this the 24th   day of January, 2007.



                            JUDGMENT

Ab
dul Gafoor, J.

In a suit between an estranged wife and children on

the one part and the husband on the other, the petitioners

instituted a suit for maintenance as well as seeking an

injunction and declaration that a document executed by the

husband/1st respondent in favour of his sister/2nd respondent

was void.

2. According to the first petitioner, the said

property was purchased by her husband/1st respondent,

utilising the sale consideration in respect of her property

which was sold to a stranger and also the money obtained on

selling off her gold ornaments. After the relationship has

been strained, her husband ejected her out and thereafter

created a document transferring the title to the property in

W.P.(C).No.30717 of 2003 F

:: 2 ::

favour of his sister/2nd respondent. Immediately thereafter,

the suit was filed.

3. In the suit, the petitioners sought for

restraining the 2nd respondent from further alienating the

property. Though an ad interim injunction was granted, on

appearance of the contesting respondents and after hearing

them, the interim injunction was vacated. Ext.P3 is the

order passed by the Family Court vacating the ad interim

order of injunction. It is challenged in this writ petition.

4. The self-same contentions urged before the

Family Court are again reiterated before me. It is further

submitted that the 2nd respondent is only a name lender to

defeat the rights of the petitioners. In case, the 2nd

respondent further alienates the property, the petitioners

have to follow them and implead them to get an effective

relief. Therefore, it was necessary, in the interest of justice,

W.P.(C).No.30717 of 2003 F

:: 3 ::

to grant an order of injunction and the Family Court went

wrong in vacating the interim injunction.

5. It is submitted on behalf of the 2nd respondent

that the 1st respondent had incurred liability concerning

the property by mortgaging it in a bank to obtain loan for

construction of the house now put up therein. The loan

could not be repaid. This resulted in threat of recovery

proceedings. It was at that stage, as nobody else was there

to purchase the encumbered property, the 2nd respondent

came to save her brother and purchased the property. In

such circumstances, she being a bona fide purchaser, cannot

be injuncted from dealing with the property, in the manner

in which she desires.

6. Certainly, the petitioners are the wife and

children of the first respondent. But, so far as the 2nd

respondent is concerned, she is a bona fide purchaser. She

W.P.(C).No.30717 of 2003 F

:: 4 ::

had not been put to notice as to the claim, if any, of the

petitioners over the said property. Whether the 2nd

respondent did have knowledge that the petitioners had a

claim over the property is not a matter of enquiry while

granting interim injunction. Merely because the petitioners

are the wife and children of the first respondent, who is

attempting to defeat their interest, an interim injunction

cannot be granted in respect of the said property. The

remedy is to seek maintenance. It is submitted that

actually an order in that regard has been passed. If the

maintenance ordered is not sufficient to meet both the

ends, they are free to seek for revision of the maintenance

before the Family Court. On any count, Ext.P3 order

passed by the Family Court cannot be said to be so unjust

and unconscionable to invite interference in the writ

petition. Writ petition fails, dismissed.

W.P.(C).No.30717 of 2003 F

:: 5 ::

But taking into account the pendency of the case

before the Family Court and considering the nature of the

case set up by the petitioners/plaintiffs, the wife and

children, it is only appropriate that the suit be tried and

disposed of at the earliest, at any rate, within three months

from the date of receipt of a copy of this judgment.

Sd/-

(K.A.ABDUL GAFOOR)

JUDGE

sk/

//true copy//

K.A.ABDUL GAFOOR , J.

———————————————-






                                        W.P.(C).No.30717 of  2003 F





                                                   JUDGMENT





                                             24th     January, 2007.

————————————————