High Court Kerala High Court

Shanavas vs Jahangir on 5 February, 2010

Kerala High Court
Shanavas vs Jahangir on 5 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 3567 of 2010(O)


1. SHANAVAS, SHAMEER MANZIL,
                      ...  Petitioner

                        Vs



1. JAHANGIR, NAJIM SHAH MANZIL,
                       ...       Respondent

2. SAINABA BEEVI, NAJIM SHAH MANZIL,

3. LATHEEFA BEEVI, NAJIM SHAH MANZIL,

4. NISTHAR, BASHEER MANZIL,

5. MIRJAFAR, MADAVILAKOM VEEDU,

6. SULFIKAR, AL-MINARA MANZIL,

                For Petitioner  :SRI.M.R.RAJESH

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :05/02/2010

 O R D E R
                       V. RAMKUMAR , J.
               --------------------------------------------------
                       W.P.(C). No. 3567 of 2010
              ----------------------------------------------------
           Dated this the 5th day of February, 2010.

                             JUDGMENT

The plaintiff in O.S. No. 203 of 2007 on the file of the

Munsiff’s Court, Attingal is the writ petitioner. He

challenges Ext.P9 common judgment in C.M.A. Nos. 28 and

29 of 2008 passed by the Sub Court, Attingal. The

aforementioned suit is one for a declaration that the

inclusion of the plaint schedule property as item No. 1 of B

schedule to a registered partition deed, gift deed and

release deed is void and not binding on the plaintiff or the

plaint schedule property and that the plaintiff and his

successors are legally entitled to the said property.

2. Pending suit, the petitioner filed Ext.P5 application

for interim injunction against alienation and Ext.P6

application for the appointment of a receiver. The

contesting defendants also filed an application for an

injunction against the plaintiff. As per Ext.P7 order dated

W.P.(C) No. 3567/2010 : 2 :

21.08.2008, the trial court passed an order of injunction in

terms of Ext.P5 petition and disallowed the injunction

prayed for by the contesting defendants. As per Ext.P8

order, the trial court appointed a panel receiver in respect

of the property which was possessed by defendants 1, 4 and

6. The contesting defendants filed three separate appeals

before the Sub Court, Attingal. As per Ext.P9 common

judgment dated 12.01.2010, the lower appellate court

allowed the appeals and directed the panel receiver to hand

over possession of the property back to the respective

defendants who were in possession of the same and

reversed Exts.P7 and P8 orders and granted interim

injunction as prayed for by the contesting defendants. It is

aggrieved by the said common judgment that the plaintiff

has come before this Court.

3. When the property was not in medio and there was

no scramble for possession, the trial court was wrong in

appointing a receiver in respect of the property and thereby

W.P.(C) No. 3567/2010 : 3 :

dispossessing defendants 1, 4 and 6 of the portions

possessed by them. Even assuming that a case was made

out for the appointment of a receiver, the appointment of a

panel receiver was certainly not justified. The lower

appellate court was also fully justified in granting the

injunction prayed for by the contesting defendants. I do not

find any good ground to interfere with Ext.P9 common

judgment passed by the lower appellate court.

The learned counsel for the petitioner submitted that

this is a fit case where defendants 1, 4 and 6 ought to have

been at least appointed as the party receivers with a duty to

account for the income from the properties. That is a

matter which will have to be considered if an application in

that behalf is filed before the trial court. The learned

counsel for the petitioner also submitted that the

observation by the lower appellate court that the suit itself

is bad for non joinder of necessary parties and therefore not

maintainable, may not be justified since the mosque in

W.P.(C) No. 3567/2010 : 4 :

question had itself come forward with an application for

impleadment and the same is pending before the trial court.

That again is a matter which the trial court will have to

consider. I, therefore, dismiss this writ petition challenging

Ext.P9 common judgment. The trial court shall dispose of

the suit untramelled by any of the observations or findings

in the impugned judgment as well as in the orders of the

trial court.

Dated this the 5th day of February, 2010.

V. RAMKUMAR, JUDGE.

rv

W.P.(C) No. 3567/2010 : 5 :