High Court Kerala High Court

M.A.Zohra vs Mr.Sreekumar on 19 March, 2010

Kerala High Court
M.A.Zohra vs Mr.Sreekumar on 19 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 9301 of 2010(O)


1. M.A.ZOHRA, AGED 45 YEARS,
                      ...  Petitioner

                        Vs



1. MR.SREEKUMAR,
                       ...       Respondent

2. MR.CLEMENT, AGED 39 YEARS,

3. CORPORATION OF COCHIN,

                For Petitioner  :SMT.K.V.BHADRA KUMARI

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.BHAVADASAN

 Dated :19/03/2010

 O R D E R

P.BHAVADASAN, J.

————————————-
WP(C) No.9301 of 2010-O

————————————-
Dated 19th March 2010

Judgment

This is a Writ Petition, filed under Article 227 of

the Constitution of India, challenging Ext.P14 order.

2. The petitioner claims to have instituted OS

No.294/09 before the Munsiff’s Court, Ernakulam, seeking

a decree of permanent prohibitory injunction restraining

defendants 1 and 2 from making further construction of the

building, blocking the light and wind of the petitioner’s

property. There was also a prayer for mandatory injunction

directing the said defendants to demolish the unauthorised

construction on the eastern side of their building.

3. It appears that the defendants filed a counter

claim. A commission seems to have taken out and the

Commissioner has submitted a report and plan. Pursuant

to the submission of the Commissioner’s report and plan,

the defendants filed Ext.P12 amendment application

WPC 9301/10 2

seeking certain modification to their claim. The said

application was objected by the petitioner herein by filing

Ext.P13 counter affidavit. It is stated that without

considering his objections, the Court below allowed the

amendment application filed by the defendants, by Ext.P14

order, reserving the right of the third defendant to file

additional written statement in case any prejudice is

caused to the said defendant. The said order is assailed in

this Petition.

4. The learned counsel for the petitioner

submitted that the Court below has passed the impugned

order without applying its mind and therefore, it is

unsustainable in law. She also pointed out that the said

order directly affects the petitioner.

5. There is no merit in the above contentions

raised by the learned counsel for the petitioner. The third

defendant filed objections and the other defendants did

not file their objections in time. If the petitioner has any

grievance against that portion of the impugned order, it is

WPC 9301/10 3

for her to agitate the same before the Court below. No

grounds are made out to interfere with the impugned order

as the discretion exercised by the Court below does not

seem to be perverse or irregular. This Writ Petition is

devoid of any merits and it is accordingly dismissed.





                                 P.BHAVADASAN, JUDGE



sta

WPC 9301/10    4