High Court Kerala High Court

Jojo P. George vs Hari Panikkar on 21 November, 2008

Kerala High Court
Jojo P. George vs Hari Panikkar on 21 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 34458 of 2008(B)


1. JOJO P. GEORGE, PRATHEEKSHA, KRA A 5 A,
                      ...  Petitioner
2. JANCY JOJO,

                        Vs



1. HARI PANIKKAR, LOTTUS GARDENS,
                       ...       Respondent

2. CHITHRA PANIKKAR,. NO. 461,

                For Petitioner  :SRI.PIRAPPANCODE V.S.SUDHIR

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.P.BALACHANDRAN

 Dated :21/11/2008

 O R D E R
               K.P.BALACHANDRAN, J.
           ------------------------------------------------
                 W. P. C. No.34458 of 2008
           ------------------------------------------------
          Dated this the 21st day of November, 2008

                         JUDGMENT

Petitioners are the defendants in O.S.759/07

on the file of the II Additional Sub Court,

Thiruvananthapuram and the respondents are the

plaintiffs therein. The prayer in this Writ

Petition is to direct the II Additional Sub Judge,

Thiruvananthapuram to consider and dispose of

I.A.5769/07 in O.S.759/07 filed by the respondents

on merits taking into account also Ext.P5

objections filed by them as expeditiously as

possible and within a time limit to be fixed by

this Court.

2. Considering the nature of the order that I

propose to pass in this Writ Petition, I dispense

with notice to the respondents.

3. Ext.P1 is the plaint in the suit. The said

suit is one for a decree for mandatory injunction

W. P. C. No.34458 of 2008 -2-

directing the petitioners/defendants to restore

lateral support to ‘A’ Schedule property that was

available from ‘B’ schedule property and which was

destroyed by them at the cost of the defendants

themselves and for a prohibitory injunction

restraining them from alienating ‘B’ schedule

property. On the application of the respondents,

the trial court issued Ext.P3 order of interim

prohibitory injunction on Ext.P2 application

restraining the counter petitioners who are

petitioners herein from alienating the ‘B’

schedule property to anyone else without

reconstructing the eastern compound wall of plaint

‘A’ schedule property and restoring the lateral

support. The petitioners filed Ext.P5 objection to

the said injunction petition. The grievance of the

petitioners that is highlighted before me by the

counsel for the petitioners is that though

W. P. C. No.34458 of 2008 -3-

objection was filed on 15/02/08 to I.A.5769/07

when it stood posted for objections, it was

adjourned for hearing to 27/06/08 after four

months and from that date it was adjourned to

10/10/08 and thereafter to 23/01/09 without

vacating the ex parte interim injunction or

passing considered final orders thereon.

4. It is submitted that Ext.P6 written

statement was also filed on 15/11/08 though it had

not been filed on 27/06/08 as represented or on

10/10/08, the adjourned date, but with a petition

to receive the same. However, what the petitioner

wants is to expedite disposal of the injunction

petition and to have orders passed thereon on

merits.

5. In the result, I direct the court below to

consider the injunction application filed in

O.S.759/07 advancing its hearing on a motion made

W. P. C. No.34458 of 2008 -4-

by the petitioners/defendants in that behalf and

to pass appropriate orders thereon on merits

before closing of the courts for Christmas

holidays. The petitioner is directed to produce a

copy of this judgment along with the advance

petition that he is to file in the court below

with notice to counsel for the respondents/

plaintiffs to enable the court to take appropriate

action as directed above.

6. Issue copy of this judgment to the counsel

for the petitioner urgently.

K.P.BALACHANDRAN,
JUDGE
kns/-