High Court Kerala High Court

Lobelia English Medium Higher … vs State Of Kerala on 20 February, 2009

Kerala High Court
Lobelia English Medium Higher … vs State Of Kerala on 20 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 4193 of 2009(Y)


1. LOBELIA ENGLISH MEDIUM HIGHER SECONDARY
                      ...  Petitioner
2. THE PRINCIPAL,

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. NAYARAMBALAM GRAMA PANCHAYAT,

3. LAISY,W/O.ABRAHAM,

                For Petitioner  :SRI.T.N.SURESH

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :20/02/2009

 O R D E R
                             S.SIRI JAGAN, J.

                      ==================

                        W.P(C).No.4193 of 2009

                      ==================

               Dated this the 20th day of February, 2009

                             J U D G M E N T

The petitioners are, the manager and the principal of a higher

secondary school. The school is situated in 56 cents of land. According

to the petitioners, there is a canal from the school property flowing to

the Panchayat puramboke canal through the 3rd respondent’s property.

The petitioners allege that in 2005 the 3rd respondent obstructed free

flow of water through the canal and Ext.P1 decision was taken by the

2nd respondent-Panchayat, pursuant to which, with the aid of the

police, obstruction was removed at the instance of the petitioners.

Thereafter, the 3rd respondent filed a suit without challenging Ext.P1

order seeking injunction against the petitioners from discharging water

through the canal and again prevented free flow of water through the

canal. The petitioners again approached the 2nd respondent. However,

the 2nd respondent declined to interfere on the reason that a civil suit

in respect of the said dispute is pending and Ext.P3 communication

was issued to the 2nd petitioner in that regard. Against Ext.P3, the

petitioners approached this Court and this Court passed Ext.P4

judgment directing the 2nd respondent to consider the grievance of the

petitioners in accordance with law. Thereafter, the petitioners filed a

fresh representation, Ext.P5, before the 2nd respondent as directed in

w.p.c.4193/09 2

Ext.P4 judgment. Although the 3rd respondent filed a review petition

against Ext.P4 judgment, the same was also dismissed by Ext.P6

order. Thereafter, the petitioners preferred COC No.1435/2008

against the 2nd respondent for non-compliance of Ext.P4 judgment and

Ext.P5 representation. While the same was pending, Ext.P7 order was

passed by the 2nd respondent, whereby the Panchayat informed the 1st

petitioner that in view of the fact that there is an injunction issued by

the Munsiff’s Court, Kochi in O.S.No.227/2007, no further proceedings

can be taken on the petitioners’ application, pursuant to which, the

contempt case was closed without prejudice to the right of the

petitioners to challenge Ext.P7. The petitioners are challenging Ext.P7

order in this writ petition.

2. In view of the submission that the suit had been disposed

of, I directed the petitioners to produce a copy of the judgment in that

suit. Accordingly, the petitioners have produced the judgment (Ext.P9)

in the said suit, along with I.A.No.2426/2009. From the same, I find

that the suit had been decreed and the 1st petitioner has been

injuncted from draining water through the 3rd respondent’s property on

a finding that there is no water way through the 3rd respondent’s

property from the 1st petitioner’s property. The petitioners would

contend that despite Ext.P9 judgment of the civil court, in so far as the

Panchayat is not party to that judgment, the Panchayat can take

w.p.c.4193/09 3

appropriate action against the 3rd respondent for obstructing flow of

water. I an unable to agree. When a civil court enters a specific finding

that there is no water way through the 3rd respondent’s property, even

the Panchayat cannot hold that there is a water way and, on that

finding, direct the 3rd respondent to open the water way for drainage of

water from the 1st petitioner’s property through the 3rd respondent’s

property. Not only that, in Ext.P9 judgment, there is a specific

direction to detain the 1st petitioner in civil prison for intentional

violation of the interim injunction of the civil court in I.A.No.1167/2007

dated 16.7.2007. In the above circumstances, I do not find anything

wrong with the impugned order. Accordingly, the writ petition is

dismissed.

Sd/-

sdk+                                                S.SIRI JAGAN, JUDGE

          ///True copy///




                              P.A. to Judge

w.p.c.4193/09    4

w.p.c.4193/09                      5




                            S.SIRI JAGAN, J.

                     ==================

                       W.P(C).No.4193 of 2009

                     ==================

               Dated this the 20th day of February, 2009

                            J U D G M E N T

The petitioners are manager and principal of a higher secondary

schol. The school is sutiated in 56 cents of land. According to the

petitioner, ther is a canal from the school proeprty folwoig to the

panchayat puramboke canal through the 3rd respondent’s property.

In 2005 the 3d respondent obstruted the free flow of water through

the canal is the allegaions rasied by the petitioner in this original

petition. Oridinally, Ext.P1 decision was passed by the 2nd

respondent Panchayat and with the aid of the police obstuction was

remoed at the instance of the petitioners. Thereafter, the 3rd

respondent fild a suit wihtout chalenging Ext.P1 order

seekinginjunction against free flow of watner through the canal. The

petitioners again approached this 2nd respondent. However, the 2nd

respondent declined to interferew with in view of the fact that the

civil suit is penidng and Ext.P3 communication was issued to the

w.p.c.4193/09 6

petitioner in that regard. Against Ext.P3 the petitioner appraoched

this Court and this Corut passed Ext.P4 judgment directintg the 2nd

respondent to consdier the grievancve of the petitioner in

accordance with law. Thereafter, the petitioner filed a fresh repn

Ext.P5 before the 2nd sp as direcated in Ext.P4 judgment. Altough

the 3rd respondent filed a review petiton against Ext.P4 judgment the

same also dismissed by Ext.P6 order. Thereafter, the petitioners

preferred CCC No.1435/2008 agiasnt the 2nd sp for non-compliance

of Ext.P4 judgment and Ext.P5 representation. While the same was

pending, Ext.P7 order was apssede by the 2nd respondent wehreby

the Panchayat inforemd that petitioner that in view of the fact that

tere is an injucntion issued by the Civil Court in O.S.No.227/2007 no

further proceedings can be taken on the petitioner’s application. The

petitioners are challenging Ext.P7 order in this writ petition

In view of the fact that the suit had been dispsoed of, I directed

the petitioner the petitioners to produce a copy of the judgment in

that suit. Accordingly the petitioners have filed Ext.P9 judgment in

the said suit. From the same I find that the suid had been decreed

and the 1st petitioner has been injuncatieond from draining water

through the 3rd respondent’s property. On a finding that there is no

water way through the 3rd respondent’s prpoerty from the

petitioners’ property. The petitioners would condent that despite

w.p.c.4193/09 7

Ext.P9 judgment of the of the Civil Court in so far as the Panchayat

is not party to that judgment, the Panchayt can take appropait

action against the 3rd respondent for obstructng flow of water. I an

unable to ageree. When a civil court enters a specific finding that

tehr is no water way thorugh a person’s property, even the Panchayt

cannot hold that tehre is a water way and and on that finding direct

the 3rd respondent to open water way for drainage of water from the

petitioners’ property through the 3rd respondent’s proeprty. Not only

that, in Ext.P9 judgment, there is a specific directin to detain the 1st

petitioner in civil prision for intional voilation of athe interim

injunction of the Corut in I.A.No.1167/2007 dated 16.6.2007. In the

abvoe circumstances, I do not find anything wrong with the

impugned order. Accordingly, the same is dismissed.

The writ petition is disposed of as above.

sdk+                                             S.SIRI JAGAN, JUDGE