High Court Kerala High Court

Pilakeel Pallikandi Rasiya vs B.T.Abdul Sathar on 19 January, 2009

Kerala High Court
Pilakeel Pallikandi Rasiya vs B.T.Abdul Sathar on 19 January, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 1895 of 2009(A)


1. PILAKEEL PALLIKANDI RASIYA,
                      ...  Petitioner

                        Vs



1. B.T.ABDUL SATHAR, S/O.LATE HUSSAINKUNHI,
                       ...       Respondent

                For Petitioner  :SRI.V.R.KESAVA KAIMAL

                For Respondent  : No Appearance

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

 Dated :19/01/2009

 O R D E R
              K.P.BALACHANDRAN, J.
          ------------------------------------------------
                 W. P. C No.1895 of 2009
          ------------------------------------------------
          Dated this the 19th day of January, 2009

                        JUDGMENT

Petitioner is the sole defendant in

O.S.No.67/08 on the file of the Munsiff’s

Court, Kannur and the respondent is the sole

plaintiff in the said suit. The respondent

alleged that he has got a right to use the

plaint schedule property for ingress and

egress to his property and building and filed

the said suit for a decree of permanent

prohibitory injunction restraining the

defendant from locking the iron gate installed

at the south western corner of the scheduled

property and from making any construction so

as to obstruct or reduce the width and length

of plaint ‘C’ schedule pathway and from

preventing the plaintiff to take vehicles

through plaint ‘C’ schedule pathway and

directing the defendant to remove the block

W. P. C No.1895 of 2009 -2-

created by him at the south western corner of

plaint ‘C’ schedule property and to open

plaint ‘C’ schedule pathway for vehicular

traffic. Petitioner/defendant filed Exhibit P2

written statement resisting the suit.

Respondent/plaintiff filed Exhibit P3

affidavit along with an application seeking

for a mandatory inunction directing the

petitioner/defendant to demolish and remove

the obstructions and the iron gate at the

south western corner of the schedule property

so as to make plaint ‘C’ schedule pathway

convenient for vehicular traffic and on

failure to depute a court Amin to execute the

order. Petitioner/defendant filed Exhibit P4

counter and objected to the grant of mandatory

injunction prayed for.

2. I.A.453/08 filed by the respondent/

plaintiff for injunction and I.A.454/08 filed

W. P. C No.1895 of 2009 -3-

by the respondent/plaintiff for mandatory

injunction were disposed of by the court below

vide Ext.P5 common order dt.04/03/08

dismissing I.A.453/08 and allowing I.A.454/08

directing the petitioner/defendant to remove

the gate installed on the western side of ‘C’

schedule way within three days so as to enable

the respondent/plaintiff and his tenants to

use the ‘C’ schedule way and ordering that

Ext.C2 shall form part of the order. The said

Ext.C2 is stated to be Ext.P13 produced by the

petitioner. The petitioner filed C.M.A.31/08

assailing the said mandatory order of

injunction and the said appeal was dismissed

by the first appellate court vide Ext.P8

judgment in the said C.M.A.31/08 dt.14/10/08.

It is assailing the said Ext.P8 judgment

confirming Ext.P5 order passed by the trial

court that this Writ Petition is filed.

W. P. C No.1895 of 2009 -4-

3. Arguments of counsel on both sides

were heard at length. The direction of the

court below was to remove the gate installed

on the western side of the ‘C’ schedule way.

Counsel for the petitioner/defendant submits

that if the gate is removed the entire

property will be left open even during night

time and that it will render insecurity and

therefore, he may be allowed to keep the gate

locked between 9.00 p.m. and 7.00 a.m. and

that to that extent the direction to remove

the gate so installed may be modified. I am of

the view that the purpose will be served by

making a modification in Ext.P5 order to that

much extent till disposal of the court by the

court below.

4. In the result, I order that the gate

on the western side of ‘C’ schedule pathway

directed to be removed by Ext.P5 order and

W. P. C No.1895 of 2009 -5-

confirmed by Ext.P8 judgment shall stand

modified to the extent that the gate need not

be removed, but shall be kept open between

7.00 a.m and 9.00 p.m until disposal of the

suit by the court below.

5. Counsel for the respondent submits

that even after the said time there may be

necessity for himself and his tenants to have

the gate opened and therefore, key may be

ordered to be provided to all of them. The

respondent himself shall provide a lock to the

gate with one key furnished to the appellant

and he can serve necessary duplicate keys to

his tenants as he pleases. If he does not do

so in another two days, the petitioner is

allowed to use his own lock and furnish one

key to the respondent and the respondent may

have the key duplicated so as to give the

necessary duplicated keys to his tenants. This

W. P. C No.1895 of 2009 -6-

direction shall remain in force till disposal

of the suit by the court below.

6. With the above modifications in the

order of the courts below, I dispose of this

Writ Petition.

K.P.BALACHANDRAN,
JUDGE
kns/-