High Court Kerala High Court

Antony vs Maanspowen Jackeous on 16 June, 2008

Kerala High Court
Antony vs Maanspowen Jackeous on 16 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 6175 of 2008(I)


1. ANTONY, AGED 39 YEARS, S/O.ALEXANDER,
                      ...  Petitioner

                        Vs



1. MAANSPOWEN JACKEOUS, CLOWERLAND,
                       ...       Respondent

2. THRESIYAMMA POWEN,

3. ANIL KUMAR, CLOWERLAND, PERAYAM CHERRY

4. THE SUB DIVISIONAL MAGISTRATE,

                For Petitioner  :SRI.JOHNSON GOMEZ

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :16/06/2008

 O R D E R
              M.SASIDHARAN NAMBIAR,J.
            ===========================
            W.P.(C) NO.6175     OF 2008
            ===========================

       Dated this the 16th day of June, 2008

                     JUDGMENT

Petitioner is the plaintiff in O.S.624/2004 on

the file of Additional Munsiff’s Court, Kollam.

Respondents are the defendants. Petitioner filed

I.A.2916/2004 an application for temporary

injunction under Order XXXIX Rule 1 of Code of

Civil Procedure. Under Ext.P1 order petition was

dismissed. Petitioner challenged that order before

District Court, Kollam in C.M.A.5/2005. Learned

Additional District Judge on reappreciation of the

materials confirmed Ext.P1 order and dismissed the

appeal. It is challenged in this petition filed

under Article 227 of the Constitution of India.

2. Learned counsel appearing for petitioner

was heard.

3. Learned counsel appearing for petitioner

argued that trial court and appellate court did not

properly consider the claim of the petitioner with

W.P.(C)6175/2008 2

regard to possession as well as irreparable injury

that will be caused and the balance of convenience

and there is no material suppression of fact and in

such circumstance order of injunction should have

been granted.

4. On hearing the learned counsel, I do not

find any illegality or irregularity or other

sufficient reason to interfere with Ext.P1 or P2

orders.

5. Trial court as well as appellate court

found a prima facie case against petitioner and did

not grant the relief. The question whether

petitioner has been in possession of the plaint

schedule property on the date of institution of the

suit is to be finally settled on the evidence on

record to be adduced in the suit. The finding in

Exts.P1 and P2 will not preclude the court to

decide whether petitioner is entitled to the

decree for injunction sought for. In such

circumstance, the petition is dismissed. Learned

Munsiff is directed to dispose the suit

untrammelled by any observations in Exts.P1 and P2.

M.SASIDHARAN NAMBIAR
JUDGE
tpl/-

M.SASIDHARAN NAMBIAR, J.

———————

W.P.(C).NO. /06

———————

JUDGMENT

SEPTEMBER,2006