High Court Kerala High Court

Thomas Mathew vs Koshy Varghese on 28 September, 2010

Kerala High Court
Thomas Mathew vs Koshy Varghese on 28 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 23454 of 2010(O)


1. THOMAS MATHEW, MATTATHIL,
                      ...  Petitioner

                        Vs



1. KOSHY VARGHESE, THAVALATHIL
                       ...       Respondent

                For Petitioner  :SRI.V.V.ASOKAN

                For Respondent  :SRI.T.M.ABDUL LATHEEF

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :28/09/2010

 O R D E R
                  THOMAS P JOSEPH, J.

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

                  W.P.(C).No.23454 of 2010

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

            Dated this 28th day of September, 2010

                           JUDGMENT

This writ petition is in challenge of Ext.P6, judgment dated

24-06-2010 in C.M.A.No.15 of 2010 of the court of learned

District Judge, Pathanamthitta confirming Ext.P4, order dated

05-03-2010 on I.A.No.8 of 2010 in O.S.No.5 of 2010 of the court

of learned Sub Judge, Pathanamthitta. Petitioner filed O.S.No.5 of

2010 for a decree for specific performance of an agreement for

sale dated 25-08-2009 describing the suit property as about 5

cents. Vide I.A.No.8 of 2010 petitioner prayed for an order of

injunction to restrain respondent from alienating the property,

inducting 3rd parties into, or committing waste in the property.

That application was resisted by respondent on various grounds.

Learned Sub Judge dismissed the application which was

confirmed by the learned District Judge. Hence this writ petition.

Learned counsel for petitioner contends that courts below went

wrong in not granting injunction to preserve the property which

is the subject matter of the agreement for sale and the suit for

specific performance. Learned counsel contends that though a

pendente lite transfer under Section 52 of the Transfer of

W.P(C).No.23454 of 2010
: 2 :

Properties Act, a sale if effected by the respondent may involve

claims by third parties and even multiplicity of suits and to

prevent that, an order of injunction is necessary. Learned counsel

for respondent contends that courts below have exercised the

discretionary jurisdiction in a proper manner and there is little

scope to invoke the supervisory jurisdiction under Article 227 of

the Constitution. Learned counsel contends that petitioner has

come to court with unclean hands as found by the courts below.

He is not entitled to the discretionary relief of injunction.

2. It is not disputed that there was an agreement for sale

describing the property to be sold as 7 and odd cents.

Consideration stipulated in the agreement is Rs.5,00,000/- per

cent. It is not dispued that petitioner paid Rs.5 lakhs to the

respondent by way of advance sale consideration. There was a

further payment of Rs.5,00,000/- to the respondent, he claims,

and petitioner obtained a cheque for the said payment. It is the

case of respondent that based on that cheque petitioner

preferred a complaint against him for offence punishable under

Section 138 of the Negotiable Instruments Act, that complaint

ended in a dismissal and that matter is pending in revision in the

Sessions court. There appears to be some dispute regarding the

extent of property. Though the agreement stated 7 and odd cents

W.P(C).No.23454 of 2010
: 3 :

as the extent of property, in the plaint schedule extent of

property stated is 5 cents. Petitioner has an explanation for that-

the property on measurement was found to have only that much

extent. Courts below have considered the respective contentions

and found on facts that prayer for injunction cannot be allowed.

3. In Abdul Razak Vs. Mangesh Rajaram Wagle

(2010(1) KLT SN 33 (C.No.42) SC) the Supreme Court has

stated the circumstance under which the High Court could

interfere under Article 227 of the Constitution. When a

subordinate court is found have acted without jurisdiction by

assuming jurisdiction where there exists none, or in excess of its

jurisdiction by overstepping or crossing the limits of jurisdiction,

or acting in flagrant disregard of law or the rules of procedure or

acting in violation of principles of natural justice where there is

no procedure specified, and thereby occasioning failure of

justice, supervisory jurisdiction under Article 227 of the

Constitution is exercised to keep the subordinate courts within

the bounds of their jurisdiction. In the present case courts below

exercised the discretion and found that petitioner is not entitled

to the injunction prayed for. In Fareeda Vs. Rajan Babu (1992

(1) KLT 162) and Seema Arshad Zaheer Vs. Municipal

Corporation (2006(4) KLT 65-SC) it is held that where the

W.P(C).No.23454 of 2010
: 4 :

trial court has exercised judicial discretion and refused

injunction, even the appellate court has no jurisdiction to grant it,

even if it is assumed that a different view is possible. The

situation here is still worse, as the appellate court also confirmed

the order of trial court referring to grant injunction and this court

is called upon to take a different view in exercise of tis

supervisory jurisdiction under Article 227 of the Constitution. I

am not persuaded to think that courts below have refused to

exercise their jurisdiction while refusing to grant injunction. I

must also bear in mind that the interest of petitioner is protected

by Section 52 of the Transfer of Properties Act and a pendente

lite transferee, bonafide or otherwise and with or without notice

of pendency of the suit is bound by any decree that may be

passed in the case. Assuming that the court in its discretion

grants a decree for recovery of advance money, the property

would bear a statutory charge for that amount. Right to alienate

is part of proprietory title. Circumstances brought on record do

not require that right of respondent to be prevented for any

reason. he is bound by the decree that is passed in this case.

Alienating the property and inducting 3rd parties into the property

cannot be accepted. At the same time there is no reason why

respondent should alter the present condition of the property and

W.P(C).No.23454 of 2010
: 5 :

commit waste therein.

5. Learned counsel for respondent undertakes that

present condition of the property will not be altered or waste

committed in the said property. In case respondent wants to

make any alteration to the property, he shall obtain permission of

the trial court for the same purpose.

The Writ petition is disposed of in the following lines:

(i) The undertaking made by learned

counsel for respondent that the present condition

of the property will not be altered and no waste

will be committed thereon is accepted and

recorded.

(ii) In case respondent seeks to make any

alteration in the property, it shall do so with the

prior permission of the trial court.

(iii) It is made clear that the undertaking

made above does not prevent respondent from

alienating the property and putting the alienee in

possession but the alienee will be bound by the

undertaking made by the respondent as stated

above.

(THOMAS P JOSEPH, JUDGE)

Sbna/-