High Court Kerala High Court

Omana K vs Padinjarekandy Linessh on 11 February, 2009

Kerala High Court
Omana K vs Padinjarekandy Linessh on 11 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 4587 of 2009(U)


1. OMANA K.
                      ...  Petitioner

                        Vs



1. PADINJAREKANDY LINESSH ,S/O.NARAYANAN
                       ...       Respondent

2. K.V.BHASKARAN, S/O.KUNHOOTTY

3. PURUTHOSHAMAN, S/O. CHATHUKUTTY

4. AMMANCHERRY RAJAN, S/O.KUNHIRAMAN

                For Petitioner  :SRI.CIBI THOMAS

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.T.SANKARAN

 Dated :11/02/2009

 O R D E R
                         K.T.SANKARAN, J.
                 ---------------------------------------------
                    W.P.(C).No.4587 of 2009
                 ---------------------------------------------
            Dated this the 11th day of February, 2009



                             JUDGMENT

The Writ Petition is filed by the plaintiff in O.S.No.241/07

on the file of the court of the Munsiff of Koothuparamba. The

suit was filed by her against the respondents for permanent

prohibitory injunction. The petitioner filed I.A.No.2050/07 for

temporary injunction. The respondents filed I.A.No.177/08

claiming compensation under Section 95 of the Code of Civil

Procedure. The trial court dismissed the application for

temporary injunction. The trial court also granted a sum of

Rs.5,000/- as compensation to the respondents. Challenging the

common order passed by the trial court, the petitioner filed Civil

Miscellaneous Appeal No.3 of 2003 before the court of

Subordinate Judge of Thalassery. The appellate court dismissed

the appeal. The Writ Petition is filed challenging the judgment

in C.M.A.No.3 of 2003.

2. The case of the petitioner is that she got title and

possession over an extent of 75 cents of land as per a gift deed

WPC No.4587/2009 2

executed in her favour and in favour of her sisters and the

mother. It is stated that though the extent is shown as 54 cents,

the donees have title and possession over an extent of 75 cents.

3. The respondents/defendants entered appearance and

contended that the petitioner/plaintiff has suppressed material

facts and obtained an order of interim injunction. They

contended that the petitioner and her two sisters had filed

O.S.No.96/1988. Defendant No.2 in the present suit is the

transferee from defendant No.3 in O.S.No.96 of 1988. In the

earlier suit, originally, the extent was shown as 54 cents by the

plaintiff. Later, a new schedule was incorporated as schedule B

and the plaintiff therein claimed title in respect of 21 cents of

land shown in the B schedule. O.S.No.96/1988 was dismissed on

30.11.1992. A.S.No.25/93 filed against the judgment and decree

in that suit was dismissed on 23.10.1993. Though S.A.No.

544/1994 was filed by the plaintiff, the Second Appeal was

dismissed by the High Court on 5.9.2007. All these facts were

suppressed by the petitioner in the present suit and an order of

injunction was obtained.

4. The trial court held that the petitioner is not entitled

WPC No.4587/2009 3

to any discretionary relief, she having suppressed material facts.

It was also found that a conclusive finding was arrived against

the petitioner in the earlier litigation. Therefore, the petitioner

cannot claim possession in respect of the plaint schedule

property. As regards the claim for compensation, the trial court

held that the respondents herein are entitled to get

compensation. The claim made by them at Rs.5,000/- was found

to be low. Since the respondents had claimed only Rs.5,000/- as

compensation, the trial court granted the same.

5. The lower appellate court considered the facts and

circumstances of the case and the documentary evidence and

held that the trial court was right in holding that the petitioner is

not entitled to the injunction prayed for. The appellate court

also found that the order of the trial court granting

compensation under Section 95 of the Code of Civil Procedure,

was legal and proper.

6. In this Writ Petition, the concurrent findings of fact

arrived at by the courts below are under challenge. On a careful

consideration of the order and judgment of the courts below, I

am of the view that the petitioner is not entitled to any relief in

WPC No.4587/2009 4

the interlocutory application filed by her for temporary

injunction. The courts below were justified in dismissing the

application filed by her for temporary injunction. The courts

below were also right in allowing the application filed by the

respondents claiming compensation. No grounds are made out

for interference in the Writ Petition.

Accordingly, the Writ Petition is dismissed.

K.T.SANKARAN,
JUDGE
csl