IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 21924 of 2008(I)
1. NARAYANAN NAIR, LAKSHMI SADANAM,
... Petitioner
Vs
1. JOY JOSEPH, KAROTHU HOUSE,
... Respondent
For Petitioner :SRI.M.P.MADHAVANKUTTY
For Respondent : No Appearance
The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR
Dated :22/07/2008
O R D E R
M.SASIDHARAN NAMBIAR, J.
-------------------------------
W.P.(C) No.21924 of 2008
-------------------------------
Dated this the 22nd July, 2008.
J U D G M E N T
This petition is filed under Article 227 of the Constitution
of India challenging Ext.P6 order passed by Munsiff, Muvattupuzha, in
I.A.No.1814 of 2008 in O.S.No.176 of 2008, dismissing the prayer for
joint trial of the suit with O.S.No.5 of 2008. O.S.No.176 of 2008 was
filed by the petitioner seeking a decree for permanent prohibitory
injunction in respect of the plaint A schedule property therein.
O.S.No.5 of 2008 is filed by the respondent for a permanent
prohibitory injunction restraining petitioner from altering the nature of
the plaint C schedule property.
2. The argument of the learned counsel appearing for
petitioner is that plaint B schedule property in O.S.No.176/2008 is the
plaint C schedule property in O.S.No.5 of 2008 and actual dispute is
with regard to the said way and in such circumstances learned Munsiff
should have tried both the suits together.
W.P.(C) No.21924/2008
2
3. On hearing the learned counsel and on going
through Ext.P6 order, I do not find any illegality or irregularity
warranting interference in the exercise of the powers under Article
227 of the Constitution of India. Petitioner has no right to contend
that his suit should be tried jointly with the suit filed by the
respondent. Learned Munsiff for valid reasons found that the two suits
are not to be tried jointly. The learned counsel however submitted
that if joint trial is not ordered, there is a chance for conflicting
decisions. That possibility could be ruled out if the same Munsiff is to
try both the suits, though not jointly. In such circumstances, the
petition is dismissed.
M.SASIDHARAN NAMBIAR,
JUDGE
nj.