High Court Kerala High Court

Jose Mathew vs Muhammed Rawther on 28 September, 2007

Kerala High Court
Jose Mathew vs Muhammed Rawther on 28 September, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 25303 of 2007(K)


1. JOSE MATHEW,
                      ...  Petitioner

                        Vs



1. MUHAMMED RAWTHER,
                       ...       Respondent

2. GOPINATHAN,

3. PONNAMMA GOPINATHAN,

                For Petitioner  :SRI.LIJI.J.VADAKEDOM

                For Respondent  :SRI.V.K.PEERMOHAMED KHAN

The Hon'ble MR. Justice M.N.KRISHNAN

 Dated :28/09/2007

 O R D E R


                              M.N.Krishnan, J.

               ========================

                        W.P(C).No.25303 of 2007

               ========================


            Dated this the  28th  day of September, 2007.


                                  JUDGMENT

Heard both sides.

2. This Writ Petition is filed seeking a direction to set aside

Ext.P9 and for other reliefs. Brief facts would reveal that it is the

case of the plaintiff that there was an order of injunction passed

by the court restraining the defendants from doing particular act.

It is submitted that in gross violation of the order of the court,

the defendants committed act of trespass and thereby are liable

to be proceeded against under Order 39 Rule 2A of C.P.C. and for

such an action, a petition is already pending before the trial

court.

2. Meanwhile, the plaintiff also moved an application for an

interim mandatory injunction directing the defendants to restore

the property into its original position, which was in existence at

the time of subsistence of the order of injunction. I am informed

that violation of injunction petition is still pending before court

-: 2 :-

and evidence is not taken. The interim mandatory injunction

application had been dismissed by the court on the ground that

better evidence is necessary and it can be done only after the

trial of the case.

3. In this case relief of interim mandatory injunction is

sought on the ground that the possession of the plaintiff has been

interfered with by the defendants on account of their act, which is

gross violation of the order of injunction. In such cases, it is

always the duty of the court not to permit any party to take law

into their own hands and do whatever they like. In such a

situation, the court always is permitted to direct the party, who

had committed the act of violation of injunction, to restore the

property into its original position, which was in existence at the

time of the alleged violation of the order of the court. The other

types of interim mandatory injunctions are in a case where unless

such order is given there will be extremely difficult for the

survival of the party and therefore, the court is given the power

in exceptional cases to grant the relief of interim mandatory

injunction.

4. So far as this case is concerned, if there is violation of

-: 3 :-

the order of the court, it is rather obligatory on the part of the

court to see that the possession as on the date before the alleged

act of violation is restored. So, in such a situation, the court has

to necessarily enter into a finding whether there has been

violation of the order of the court. If the court is finding that

there is violation of the order of the court, then the court shall

direct the persons, who had committed the act of violation, to put

the property into its original position. But in this case, the

petition for violation of the interim injunction is still pending.

5. I am informed that the matter is also posted for trial in

the list. I do not want to stay the trial of the suit. But I make it

very clear that the court below shall proceed independently with

violation of injunction application separately. In case the court

finds that there is violation of the order of the court, then it is

upto the court to direct the party, who had committed act of

violation, to restore the property into its original position. So, I

dispose of the Writ Petition as follows:

(i) The court below is not prevented from proceeding with

the trial of the case.

(ii) The court below is directed to consider the violation of

-: 4 :-

interim application separately and not by taking evidence along

with the suit and dispose of the matter and if it is found that

there is violation of the order of the court, the court is at liberty

to pass orders directing the person, who has committed violation,

to restore the property into its original position and the other

consequences, which one has to face when there is breach of the

order of the court.

(iii) The court can proceed independently or simultaneously

but shall not unnecessarily protract the decision in the violation

of injunction petition and it shall try to do it before it finally

dispose of the case.

Writ Petition is disposed of accordingly.

M.N.Krishnan,

Judge.

ess 28/9