IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 35725 of 2009(O)
1. ABDUL LATHEEF & ANOTHER
... Petitioner
Vs
1. ASHRAF & ANOTHER
... Respondent
For Petitioner :SRI.M.A.ABDUL HAKHIM
For Respondent : No Appearance
The Hon'ble MR. Justice S.S.SATHEESACHANDRAN
Dated :11/12/2009
O R D E R
S.S.SATHEESACHANDRAN, J.
-----------------------------------
W.P.(C).No.35725 of 2009 - O
---------------------------------
Dated this the 11th day of December, 2009
J U D G M E N T
Petitioners are the plaintiffs in a suit for permanent
prohibitory injunction which had been dismissed for default for
his nonappearance. An application was moved on the listed day
of the suit by the plaintiffs for adjournment, but, turning down
the application suit had been dismissed, submits the counsel for
the petitioners. Petitioners/plaintiffs moved an application for
restoring the suit. Ext.P8 is the copy of that application. Till the
dismissal of the suit dismissed for default, according to the
counsel, an order of interim injunction was in force restraining
the defendants from filling up the plaint schedule property. After
the dismissal of the suit the respondents/defendants are taking
steps to tamper and fill up the plaint property, is the grievance
espoused in the writ petition for issue of appropriate
direction/order restraining the respondents/defendants from
interfering with that property till disposal of the restoration
petition moved by the petitioners/plaintiffs. I find that the
W.P.(C).No.35725 of 2009 – O
2
visitorial jurisdiction of this Court cannot be invoked for the relief
canvassed. However, taking note of the submissions made and
the facts and circumstances presented, there will be a direction to
the court below to dispose the restoration application moved by
the petitioners/plaintiffs, as expeditiously as possible. Notice
given to the counsel for the defendants in the court below on the
restoration application shall be treated as sufficient for
conducting the enquiry on that petition so as to dispose it
expeditiously.
Subject to the above direction, writ petition is closed. Hand
over a copy of the judgment to the counsel for the petitioner.
S.S.SATHEESACHANDRAN,
JUDGE.
bkn/-