High Court Kerala High Court

Thidit Bhaskaran vs Kallara Valappil Narayanan on 7 September, 2010

Kerala High Court
Thidit Bhaskaran vs Kallara Valappil Narayanan on 7 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 23456 of 2010(O)


1. THIDIT BHASKARAN, S/O.KUNHATHI AMMA,
                      ...  Petitioner

                        Vs



1. KALLARA VALAPPIL NARAYANAN,
                       ...       Respondent

2. ARUMADI YASODA, W/O. KALLARA VALAPPIL

                For Petitioner  :SRI.MAHESH V RAMAKRISHNAN

                For Respondent  :SRI.P.S.SREEDHARAN PILLAI

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :07/09/2010

 O R D E R
                        THOMAS P JOSEPH,J.
                     ---------------------------------------
                     W.P(C).NO. 23456 OF 2010
                   ------------------------------------------
              Dated this the 7th day of September, 2010.

                               JUDGMENT

This writ petition is filed by the plaintiff in O.S.No.64 of 2009 of

the Court of learned Munsiff, Payyannur. That is a suit for prohibitory

injunction filed against respondents trespassing into the suit property

and committing waste. Petitioner filed I.A.No.570 of 2009 and prayed

for an order of temporary injunction in the same line. According to

the petitioner, he purchased the suit property from the respondent

No.1/defendant No.1 as per Ext.P11, sale deed dated 4.2.1985.

Though, in that assignment deed eastern boundary of the property

assigned to the petitioner is stated as rest of property of respondent

No.1, there is no such property belonging to respondent No.1 on the

east, petitioner contended. Respondents resisted the suit

contending that they have property of the east of property covered by

Ext.P11, sale deed. They also claimed possession of the said

property. Both sides produced the relevant documents in the trial

court which found a prima facie case in favour of petitioner and

allowed I.A. No. 570 of 2009. Respondents challenged that order in

C.M.A.No.16 of 2009. Learned Sub Judge by Ext.P7, judgment

reversed the order of learned Munsiff on I.A.No.570 of 2009 and

W.P(C).NO. 23456 OF 2010 2

dismissed that application. The judgment in C.M.A.No.16 of 2009 is

under challenge in this writ petition. Learned counsel for petitioner

contended that there is sufficient evidence to show that the disputed

property belongs to and is in the possession of petitioner and hence,

learned Sub Judge was not correct in reversing the order on

I.A.No.570 of 2009. At any rate, respondent ought to have been

injunction from committing waste in the disputed property. Learned

counsel for respondents contend that even the document produced

by petitioner is sufficient to show that there is land belonging to

respondent No.1 on the east after assigning property covered by

Ext.P11, and hence learned Sub Judge is correct dismissing I.A.No.

570 of 2009.

2. It appears from the contention raised by the parties that there

is dispute regarding title and possession of the disputed property. In

Ext.P11, assignment deed in favour of petitioner what is assigned to

him is 3 acres out of 3.10 acres and the eastern boundary of the said

3 acres is described as rest of property of respondent No.1. It is in

the circumstances that learned Sub Judge reversed the order on I.A.

No.570 of 2009. I stated that there is dispute regarding title and

possession of the disputed property which the trial court is to resolve

as it arises from the pleadings after trial of the suit. It is not

W.P(C).NO. 23456 OF 2010 3

necessary for this Court to interfere with the finding entered by the

learned Sub Judge in exercise of its supervisory jurisdiction under

Article 227 of the Constitution. But, I make it clear that the

observations and findings made by the courts below will be confined

to the disposal of I.A.No.570 of 2009 and that issues arising in the

suit shall be decided by the trial court untrammeled by the

observations or findings in the said order or judgment.

3. So far as prayer of petitioner that respondents may be

directed no commit of waste in the suit property is concerned, it is

contended by learned counsel for respondents that there are no

improvements in the disputed property. Learned counsel on both

sides have referred me to Ext.P3, report of the advocate

commissioner. What is necessary is to direct parties not to alter the

present condition of the disputed property until disposal of the suit.

Resultantly, this writ petition is disposed of directing the parties

not to alter the present condition of the disputed property until

disposal of the suit.

THOMAS P JOSEPH,JUDGE.

pm