High Court Kerala High Court

M.A.Jeeva vs Mathew Scaria @ Raju on 19 October, 2010

Kerala High Court
M.A.Jeeva vs Mathew Scaria @ Raju on 19 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP(C).No. 289 of 2010(O)


1. M.A.JEEVA,AGED 43 YEARS,S/O.ASSARIA,
                      ...  Petitioner

                        Vs



1. MATHEW SCARIA @ RAJU,
                       ...       Respondent

                For Petitioner  :SRI.K.S.HARIHARAPUTHRAN

                For Respondent  :SRI.N.SUBRAMANIAM

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :19/10/2010

 O R D E R
                    THOMAS P.JOSEPH, J.
            ====================================
                      O.P(C) No.289 of 2010
            ====================================
           Dated this the 19th  day of October,     2010


                         J U D G M E N T

This petition is in challenge of Ext.P10, judgment dated

20.08.2010 in C.M.A. No.7 of 2010 of the court of learned Sub

Judge, Kattappana reversing the order passed by learned Munsiff,

Kattappana on I.A. No.10 of 2010 in O.S. No.213 of 2009. That is a

suit filed by petitioner for a decree for prohibitory injunction

alleging that he is enjoying a right of access to plaint A schedule

belonging to him through plaint B schedule having a width of 12

feet. Petitioner claimed right of easement by way of prescription

over plaint B schedule. He also filed an application for temporary

injunction and the learned Munsiff granted an interim order. The

Advocate Commissioner inspected property and submitted report

and sketch which according to the petitioner indicated existence

of a way as stated in plaint B schedule. It is the further case of the

petitioner that later in violation of the order of injunction

respondent-defendant caused obstruction to plaint B schedule

pathway and reduced its width to three feet. Thereon petitioner

O.P(C) No.289 of 2010
-: 2 :-

filed I.A. No.10 of 2010 for an order of mandatory injunction. That

application was allowed. Respondent challenged that order in

C.M.A.No.7 of 2010. In the meantime one Joshwa Mathew, grand

son of respondent filed O.S. No.3 of 2010 in the court of learned

Munsiff, Kattappana for a decree for prohibitory injunction

against petitioner trespassing into the property claimed to be his.

He denied existence of a way as claimed by petitioner. Joshwa

Mathew was unsuccessful in getting an order of interim injunction

obviously in the light of the report and sketch submitted by the

Advocate Commissioner immediately after the institution of O.S.

No.213 of 2009. Refusal to grant interim order in favour of Joshwa

Mathew was challenged before the learned Sub Judge in C.M.A.

No.4 of 2010. Learned Sub Judge disposed of C.M.A. No.7 of 2010

while C.M.A. No.4 of 2010 was pending in that court. Against

disposal of C.M.A. No.7 of 2010 petitioner filed W.P(C) No.17551

of 2010 in this Court. This Court set aside the judgment of learned

Sub Judge in C.M.A. No.7 of 2010 (Ext.P10) and the appeal was

remitted to the learned Sub Judge to be disposed of along with

C.M.A. No.4 of 2010. Thereafter learned Sub Judge disposed of

C.M.A. Nos.4 and 7 of 2010. Refusal of learned Munsiff to grant

order of temporary injunction in favour of Joshwa Mathew was

O.P(C) No.289 of 2010
-: 3 :-

confirmed and C.M.A. No.4 of 2010 was dismissed. C.M.A. No.7

of 2010 was allowed and the order of mandatory injunction

granted on I.A. No.10 of 2010 (in O.S. No.213 of 2009) was

reversed for the reason that Joshwa Mathew who claimed to be

the owner in possession of the disputed B schedule was not made

a party in O.S. No.213 of 2009. Exhibit P10, judgment in C.M.A.

No.7 of 2010 is under challenge in this petition.

2. I have heard counsel on both sides. Having heard

counsel on both sides it appears to me that an interim

arrangement has to be made until disposal of the suit. Learned

counsel for respondent-defendant has made an undertaking that

notwithstanding the dispute raised by respondent regarding

ownership and possession of the property, respondent will provide

a way having width of three feet for access to the petitioner to the

plaint A schedule and that the obstruction if any in the said

portion will be removed by the respondent within a week from this

day. Learned counsel for petitioner is also agreeable for the said

suggestion for the time being. Considering the facts

circumstances of the case I am of the view that undertaking can

be accepted leaving open all contentious issues to be decided by

the trial court after recording evidence. Learned counsel for

O.P(C) No.289 of 2010
-: 4 :-

petitioner states that in the meantime he will take steps to

implead Joshwa Mathew as additional defendant in O.S. No.213 of

2009.

Resultantly, Original Petition petition is disposed of in the

following lines:

(i) Undertaking made by learned counsel for

respondent that respondent will provide a way having

width of three feet on the southern side of the

property which respondent claimed to be belonging

to Joshwa Mathew and extending east-west along the

entire southern boundary of the said property within

a week from this day for access for petitioner and his

men to the plaint A schedule is accepted and

recorded. Respondent shall do so within the said

period.

(ii) Undertaking made by learned counsel for

respondent that if there is any obstruction in the said

way (having a width of three feet), such obstruction

will be removed within the said period of one week

O.P(C) No.289 of 2010
-: 5 :-

from this day is accepted and recorded. Respondent

shall do so within the said period.

(iii) It is directed that the above interim

arrangement will continue until disposal of the suit.

(iv) Contentious issues shall be decided by

the trial court untrammelled by the observation

contained in the order on I.A. No.10 of 2010 or the

judgment in C.M.A. No.7 of 2010.

THOMAS P. JOSEPH, JUDGE.

vsv