High Court Kerala High Court

K.Ramabhadran vs Dhamayanthi on 18 August, 2007

Kerala High Court
K.Ramabhadran vs Dhamayanthi on 18 August, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 14959 of 2005(E)


1. K.RAMABHADRAN, AGED 39 YEARS,
                      ...  Petitioner

                        Vs



1. DHAMAYANTHI, AGED 65 YEARS,
                       ...       Respondent

2. SHIBU, AGED 33 YEARS,

3. PRASOBHA, AGED 39,

4. SADASIVAN, AGED 49 YEARS,

                For Petitioner  :SRI.D.KISHORE

                For Respondent  : No Appearance

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :18/08/2007

 O R D E R
                       PIUS C. KURIAKOSE, J.
                   ----------------------------------
                    W.P.(C) NO. 14959 of 2005
                   ----------------------------------
            Dated this the 18th day of August , 2007

                             JUDGMENT

Last time when the case is came up for admission, it was

submitted by the petitioner that the case be posted as and when

moved again. Today there is no representation for the petitioner. This

writ petition has been filed under Article 227 of the Constitution

seeking to quash Ext.P7 order of the learned Munsiff dismissing an

application for temporary injunction and Ext.P8 judgment of the

learned Subordinate Judge disposing of the CMA filed against Ext.P7,

vacating the finding of the learned Munsiff regarding possession, but

at the same time, confirming Ext.P7 and declining to grant injunction.

2. The prominent ground raised is that since Ext.P3 petition for

prosecution in terms of Order 39 Rule 2A of CPC and Ext.P5 application

for mandatory injunction for restoration of the status quo ante were

pending, the learned Munsiff should not have dismissed the injunction

application. I am not very much impressed by the above grounds.

3. Having gone through Ext.P7 and P8, it is not possible to say

that the findings therein are vitiated to the extent of justifying

interference under the supervisory jurisdiction which is invoked only in

WPC No.14959/2005 2

exceptional cases. In all probabilities, the trial of the suit which was of

the year 2003 has already proceeded. I dispose of the writ petition

issuing the following directions:

If O.S. No.931/2003 is not already disposed of, the learned

Munsiff, Neyyattinkara, will try and dispose of the same in

accordance with law, without being influenced by the findings entered

in Exts.P7 and P8. Decision in the suit will be taken on the basis of the

evidence which comes on record at the time of trial. The learned

Munsiff will treat the findings in Exts.P7 and P8 as provisional findings

entered only for the purpose of the interlocutory proceedings. Suit will

be disposed of (if not already disposed of) as directed above at the

earliest and at any rate within three months of receiving a copy of

this judgment.

PIUS C. KURIAKOSE,
JUDGE.

dpk