High Court Kerala High Court

Neena Mary Philip vs Joseph Paul on 5 June, 2009

Kerala High Court
Neena Mary Philip vs Joseph Paul on 5 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 15628 of 2009(O)


1. NEENA MARY PHILIP, W/O.BABU JOSEPH,
                      ...  Petitioner
2. BABU JOSEPH, S/O.P.K.JOSEPH,
3. K.U.KUNJUKUNJU, S/O.ULAHANNAN,

                        Vs



1. JOSEPH PAUL, S/O.PAUL,
                       ...       Respondent

                For Petitioner  :SRI.K.N.VENUGOPALA PANICKER

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.S.SATHEESACHANDRAN

 Dated :05/06/2009

 O R D E R
                    S.S. SATHEESACHANDRAN, J.
               - - - - - - - - - - - - - - - - - - - - - - - - -
                       W.P.(C) No.15628 of 2009
                - - - - - - - - - - - - - - - - - - - - - - - - -
                           Dated: 5th June, 2009

                                JUDGMENT

The Writ Petition is filed under Article 227 of the Constitution of

India seeking the following reliefs:

1. To issue a writ of prohibition setting aside Ext.P6 order dated

28.2.2009 of the Sub Court, Kottayam dated in I.A.No.5060 of 2008

in O.S.No.288 of 2007 and dismiss the I.A.

2. Grant such other reliefs that this Hon’ble court may deem fit and

proper in the circumstances.

Petitioners are the defendants in O.S.No.288/07 pending on the file of

the Sub Court, Kottayam. Suit was one for injunction. An application

moved by the respondent/plaintiff for appointment of a commission to

conduct a local inspection and to determine the various points raised

by the plaintiff, after hearing both sides, was allowed by the learned

Sub Judge under Ext.P6 order. Propriety and correctness of that order

is challenged in the Writ Petition.

2. I heard the learned counsel for the petitioners. Previously

this court had set aside Ext.P2 order passed by the learned Sub Judge

on the commission application which was ordered without notice to

the defendants, submits the learned counsel. Subsequently, Ext.P6

W.P.C.No.15628/09 – 2 –

order is passed without considering the objections raised by them, is

the grievance canvassed. Defendants have serious disputes as

regards the documents produced by the plaintiff basing on which the

relief of injunction is claimed, submits the counsel. Having regard to

the submissions made and taking note of the facts and the

circumstances involved, I find, the objections canvassed against

appointment of a commission and also for impeaching Ext.P6 order

passed by the court below is of no merit. Petitioners/defendants will

get sufficient opportunity to substantiate their contentions in the trial

of the suit. I do not find anything improper in the discretion exercised

by the learned Sub Judge in allowing the application moved by the

plaintiff in the matter of appointment of a commission which, no

doubt, is necessary for a proper adjudication of the suit on its merits.

The Writ Petition is devoid of any merit and it is dismissed.

srd                            S.S. SATHEESACHANDRAN, JUDGE