IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 33702 of 2006(K)
1. K.E.GEORGE, AGED 38, S/O.EASY,
... Petitioner
2. K.E.SEVY, S/O.EASY, AGED 30 YEARS,
Vs
1. M.K.REGHU, AGED 67,
... Respondent
For Petitioner :SRI.K.S.HARIHARAPUTHRAN
For Respondent : No Appearance
The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR
Dated :05/01/2007
O R D E R
M.SASIDHARAN NAMBIAR, J.
...........................................
W.P.(C)No.33702 OF 2006
............................................
DATED THIS THE 5TH DAY OF JANUARY, 2007
JUDGMENT
Petitioners are defendants in O.S.288 of 2005 on
the file of Additional Munsiff Court, Kochi. Respondent
is the plaintiff. Respondent instituted the suit in
respect of a bus. According to the respondent he is the
owner of the bus and according to the petitioners they
are the owners of the bus. First petitioner is the
registered owner of the vehicle. According to
respondent as per the sale agreement, he is the owner.
The genuineness of the sale agreement was disputed.
Respondent filed I.A.2496 of 2005, an application under
Order XL Rule 1 to appoint a Receiver to the bus.
Under Ext.P3 order learned Munsiff allowed the
application and appointed first petitioner, the
registered owner, as the Receiver. Petitioner
challenged that order before Sub Court, Kochi in CMA 7
of 2006. Under Ext.P4 order, confirming Ext.P3 order
appeal was dismissed. It is challenged in this petition
filed under Article 227 of Constitution of India.
2. Argument of the learned counsel appearing for
WP(C)33702/2006 2
petitioner was that as the first petitioner is the
registered owner of the bus and the suit is only for
mandatory injunction, no Receiver should have been
appointed and hence the orders are to be quashed.
3. On hearing learned counsel appearing for the
petitioners, I do not find any reason to interfere with
Exts.P3 and P4 orders in exercise of the extra ordinary
jurisdiction of this court under Article 227 of
Constitution of India. The dispute is with regard to
the genuineness of the sale agreement. If in the suit
it is found that sale agreement is genuine and valid,
then first petitioner cannot claim any right on the
vehicle. On the other hand if the sale agreement is
found to be not executed by the first petitioner,
respondent cannot claim any right over the bus. The
question whether the agreement is genuine or not is to
be decided in the suit. In such circumstances, I do
not find any reason to interfere with the concurrent
order, as by the order first petitioner was not being
dispossessed. At best it could be said that he is
liable to account for the vehicle. The order is
perfectly legal and regular. In such circumstances, the
WP(C)33702/2006 3
discretion rightly exercised by the trial court and
confirmed by the appellate court, warrant, no
interference. The writ petition is dismissed.
Petitioners are granted ten days time from today to
execute the bond as directed by the learned Munsiff
under Ext.P3 order.
M.SASIDHARAN NAMBIAR, JUDGE
lgk/-