High Court Kerala High Court

Mariamma @ Susi vs Justin John on 11 October, 2010

Kerala High Court
Mariamma @ Susi vs Justin John on 11 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP(C).No. 265 of 2010(O)


1. MARIAMMA @ SUSI, W/O.MANI,
                      ...  Petitioner
2. MANI, W/O.SASI,

                        Vs



1. JUSTIN JOHN, TC.34/1564(6),
                       ...       Respondent

                For Petitioner  :SMT.M.HEMALATHA

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :11/10/2010

 O R D E R
                             THOMAS P. JOSEPH, J.
                            --------------------------------------
                              O.P.(C) No.265 of 2010
                            --------------------------------------
                     Dated this the 11th day of October, 2010.

                                      JUDGMENT

Defendants in O.S.No.1955 of 2009 of the court of learned Additional

Munsiff-III, Thiruvananthapuram are the petitioners before me challenging the

order on I.A.No.10864 of 2009 as modified by the learned Additional District

Judge-I, Thiruvananthapuram in C.M.A.No.40 of 2010. Respondent/plaintiff

claimed that plaint A schedule belonged to him as per Ext.A1 (marked in the trial

court) assignment deed No.3487 of 2009 and by that assignment deed he has

right to enjoy plaint B schedule road leading from the Airport-Beach road to the

plaint A schedule and having a width of three metres. It is also the case of

respondent that on the south of plaint B schedule is the property of petitioners

and that the disputed way is bounded by compound wall on the north and south.

Petitioners allegedly made certain attempts to demolish the compound wall and

annex a portion of plaint B schedule to their property. They allegedly obstructed

use and enjoyment of plaint B schedule by respondent/plaintiff. Thereon

respondent filed the suit for a decree for prohibitory injunction. Vide

I.A.No.10804 of 2009 there was a request for temporary injunction. Learned

Additional Munsiff observed in the order that petitioners/defendants had not

filed any written objection to the application. But according to learned counsel

for petitioners written objection was provided a copy of which is produced in this

OP(C) No.265/2010

2

Court as Ext.P4. Whatever that be, learned Additional Munsiff vide Ext.P5, order

granted temporary injunction holding that respondent/plaintiff has convincingly

established a prima facie case in his favour. Petitioners took up the matter in

appeal before learned Additional District Judge-I, Thiruvananthapuram.

Learned Additional District Judge has observed that it is not pleaded anywhere

in the plaint or in the application how the respondent/plaintiff got ‘possession’

over plaint B schedule or over the compound wall which is situated in the

property of petitioners/defendants. Hence learned Additional District Judge

declined relief against alleged demolition of compound wall which is situated in

the property of petitioners. Learned Additional District Judge modified Ext.P5,

order restraining petitioners not to cause any obstruction to the user of plaint B

schedule way by the respondent for access to plaint A schedule. Learned

counsel contends that there is no such way as claimed by the respondent and

that it is a vehicle parking area of petitioners and that has been described as

plaint B schedule way and in respect of which an order of injunction was passed.

In consequence of that petitioners are not able to park their vehicles. Learned

counsel has referred to the relevant documents and also the judgment/order

under challenge. Ext.A1 marked in the trial court (copy of sale deed No.3487 of

2009 dated 09.10.2009) as per which respondent/plaintiff got title and

possession over plaint A schedule is being relied upon by the respondent to

OP(C) No.265/2010

3

claim access through plaint B schedule. The width of the way is described as

three metres. Advocate Commissioner has reported about the existence of the

disputed way having a width of about three metres and originating from

Sankumugham-Valiyathura road and leading towards west through which access

to plaint A schedule is possible. Though in the plaint length of the disputed way

is stated as 50 metres, Advocate Commissioner found it as 55 metres.

Advocate Commissioner reported oldness of the compound wall on either side

as about ten years. Exts.A2 and A3 are prior documents of respondent.

Learned Additional Munsiff observed from Exts.A1 to A3 that the predecessors-

in-interest of respondent/plaintiff had right over the disputed way (over which

easement by grant is allegedly granted in favour of respondent). Materials

prima facie disclosed existence of the disputed way and the right claimed by

respondent over it. In the circumstances I do not find reason to interfere with

the order of learned Additional Munsiff as confirmed by the learned Additional

District Judge. If the petitioners have a grievance that the order of injunction

causes inconvenience to them it is open to the petitioner to request learned

Munsiff for expeditious disposal of the suit if the pre-trial steps are over. Having

heard counsel and gone through the records I am not satisfied that the order of

learned Additional Munsiff as confirmed by the learned Additional District Judge

calls for interference under Article 227 of the Constitution. I make it clear that it

OP(C) No.265/2010

4

will be open to the petitioners to raise all their contentions before the learned

Additional Munsiff who shall decide the suit untrammelled by the findings and

observations contained in the impugned order/judgment or in the judgment of

this Court.

Original Petition is dismissed with the above observation.

THOMAS P.JOSEPH,
Judge.

cks