IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 22277 of 2010(O)
1. PATTAYIKKAL PALLATHIL BALACHANDRAN
... Petitioner
Vs
1. ELLATH GOPALAKRISHNA PANICKER,
... Respondent
For Petitioner :SRI.T.SETHUMADHAVAN
For Respondent : No Appearance
The Hon'ble MR. Justice THOMAS P.JOSEPH
Dated :16/07/2010
O R D E R
THOMAS P.JOSEPH, J.
====================================
W.P(C) No.22277 of 2010
====================================
Dated this the 16th day of July, 2010
J U D G M E N T
Defendant in O.S. No.124 of 2008 of the court of learned
Munsiff, Parappanangadi is the petitioner before me. That is a suit
for injunction filed by the respondent against obstructing free flow
of water through the bund lying east-west allegedly used by
petitioner and others as a way. Petitioner filed I.A. No.1306 of
2009 seeking a mandatory injunction against respondent to
remove certain alleged obstructions which blocked free flow of
water. Grievance of petitioner is that the said application has not
so far been taken up but the suit is listed for trial on 02.08.2010.
2. Since the suit is included in the list for trial on
02.08.2010 it is not necessary to issue any direction to dispose of
I.A. No.1306 of 2009 before 02.08.2010. In case the suit is not
being taken up for trial on 02.08.2010 and trial is prolonged for
any reason whatsoever it is open to the petitioner to request the
learned Munsiff to take up and dispose of I.A. No.1306 of 2009.
W.P(C) No.22277 of 2010
-: 2 :-
Writ Petition is closed with the above observation.
THOMAS P. JOSEPH, JUDGE.
vsv