High Court Kerala High Court

K.S.Suresh Kumar vs State Of Kerala on 9 June, 2009

Kerala High Court
K.S.Suresh Kumar vs State Of Kerala on 9 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 36151 of 2008(D)


1. K.S.SURESH KUMAR, 36 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REP. BY THE DISTRICT
                       ...       Respondent

2. TAHSILDAR, KOZHENCHERRY.

3. VILLAGE OFFICER,

4. V.SOMANATHAN NAIR, 60 YEARS

                For Petitioner  :SRI.M.NARENDRA KUMAR

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice S.S.SATHEESACHANDRAN

 Dated :09/06/2009

 O R D E R
                   S.S.SATHEESACHANDRAN, J.
                   -----------------------------------
                   W.P.(C).No.36151 of 2008 - D
                    ---------------------------------
                Dated this the 9th day of June, 2009

                           J U D G M E N T

This writ petition is filed under Article 227 of the

Constitution of India seeking the following relief:

“To issue a writ of certiorari or other appropriate

writ, order or direction calling for the records leading to

Ext.P2 and quash the same as illegal.”

2. Petitioner is the plaintiff in O.S.No.57/2009 on the file

of the Munsiff Court, Pathanamthitta. Suit was one for

injunction. Along with the plaint, petitioner filed an application

for interim injunction to restrain the 4th defendant from

tresspassing upon the plaint schedule property and interfering

with his possession and enjoyment over the same. Learned

Munsiff after hearing both sides, concluded that the petitioner has

not made out a prima facie case for the relief sought for and

dismissed that application. Ext.P1 is the copy of that order.

Against Ext.P1 order, petitioner preferred an appeal before the

District Court, Pathanamthitta. The appeal, after being heard,

was disposed under Ext.P2 judgment by which the order of the

W.P.(C).No.36151 of 2008 – D

2

dismissal of the interlocutory application by the learned Munsiff

was upheld. Impeaching the propriety and correctness of Ext.P1

order and Ext.P2 judgment, petitioner has filed this writ petition.

3. Learned Government Pleader has taken notice for

respondents 1 to 3. I heard the counsel for the petitioner and

the learned Government Pleader.

4. Having regard to the submissions made and the facts

and circumstances presented, I find that there is no scope for

interfering with Ext.P1 order of the learned Munsiff or Ext.P2

judgment of the learned District Judge, which have been passed

by the respective courts considering the merit of an interlocutory

application moved by the petitioner in a suit. Whatever be the

merits of the case of the petitioner for an injunction claimed in

the suit, he can prosecute such claim tendering materials in

support thereof. For the time being, both the courts have

decided only that petitioner is not entitled to the discretionary

relief of interim injunction on the facts and circumstances

presented and materials produced. No serious infirmity or

illegality in any of the findings made under Exts.P1 and P2 is

W.P.(C).No.36151 of 2008 – D

3

brought to my notice to invoke supervisory jurisdiction under

Article 227 of the Constitution of India.

The writ petition is dismissed making it clear that the trial

court shall dispose the suit untrammelled by any of the

observations made in Ext.P1 order of the learned Munsiff and also

Ext.P2 judgment passed by the learned District Judge in appeal.

S.S.SATHEESACHANDRAN,
JUDGE.

bkn/-