Anna vs Eli & Aliamma on 31 March, 2008

0
54
Kerala High Court
Anna vs Eli & Aliamma on 31 March, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CMCP No. 55 of 2007()


1. ANNA,W/O. LATE MATHAI, RESIDING AT
                      ...  Petitioner

                        Vs



1. ELI & ALIAMMA,W/O. MATHEW.
                       ...       Respondent

2. SURESH MATHEW,S/O. MATHEW

3. SELVIN MATHEW, S/O.  MATHEW

4. PAILY,S/O.MATHAI, RESIDING AT

5. JIJI MATHEW,D/O. THAYYIL T.J.MATHEW.

6. JIJO MATHEW, S/O.THAYYIL T.J.MATHEW.

7. THRESSIAMMA,W/O.THAYYIL T.J.MATHEW.

8. T.J.MATHEW,S/O.THAYYIL T.M.JACOB.

9. MATHEW,S/O. VALUMMEL DEVASSIS,

                For Petitioner  :SRI.V.CHITAMBARESH

                For Respondent  :SRI.MATHEW JOHN (K)

The Hon'ble MR. Justice P.R.RAMAN
The Hon'ble MR. Justice V.K.MOHANAN

 Dated :31/03/2008

 O R D E R
               P.R.RAMAN & V.K.MOHANAN, JJ.
             -------------------------------
                 C.M.C.(P)NO.55 OF 2007 &
                   I.A.NO.3732 OF 2007 IN
                 R.F.A.(INDIGENT)NO.              2007
            --------------------------------
               Dated this the 9th day of October, 2007

                               O R D E R

Raman, J.

Respondents 6 and 8 have filed a Caveat. Hence fresh notice is

dispensed with and Sri Mathew John, learned counsel takes notice on

behalf of them. He also submits that he can take notice on behalf of

respondents 5 and 7. Issue notice to other respondents.

2. I.A.No.3732/2007 is an application for ad-interim injunction

restraining the respondents from cutting down the valuable trees or

otherwise commit acts of waste in plaint schedule property. The suit is

one for partition, declaration and injunction. The suit was dismissed,

against which the appeal is filed. The C.M.C. is filed seeking

permission to file the appeal as an indigent person.

3. Heard the learned Counsel Sri Mathew John. According to

them, certain rubber trees are ready for slaughter tapping and thereafter

it will have to be cut and removed for replantation. As the matter

stands, the slaughter tapping is not over. Hence there will be an

-2-
C.M.C.(P) No.55/07 &
I.A.No.3732/2007

interim direction that the trees in the property shall not be cut and

removed without permission from this Court. It is open to the respondents

to move for appropriate orders as and when slaughter tapping is over.

P.R.RAMAN,
Judge.

V.K.MOHANAN,
Judge.

kcv.

LEAVE A REPLY

Please enter your comment!
Please enter your name here