High Court Kerala High Court

Babu vs Suja on 24 November, 2009

Kerala High Court
Babu vs Suja on 24 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 33726 of 2009(O)


1. BABU, S/O.BHASKARAN,
                      ...  Petitioner
2. SURENDRAN @ SUREN, S/O.BHASKARAN,
3. DEEPU, S/O.RADHA,

                        Vs



1. SUJA, W/O.KRISHNAN,
                       ...       Respondent

                For Petitioner  :SRI.R.GOPAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.S.SATHEESACHANDRAN

 Dated :24/11/2009

 O R D E R
             S.S.SATHEESACHANDRAN, J.
                  -------------------------------
             W.P.(C).NO.33726 OF 2009 (O)
                -----------------------------------
      Dated this the 24th day of November, 2009

                      J U D G M E N T

Petitioners are the judgment debtors 2, 3 and 4 in

E.P.No.290 of 2007 in O.S.No.202 of 2004 on the file of the

IInd Additional Munsiff Court, Neyyattinkara. The decree

executed is one passed in a suit for injunction, both mandatory

and prohibitory, and the respondent is the decree holder. The

decree granted to the plaintiff enables her to restore a

compound wall as noted in the plan prepared by the

Commissioner and also a prohibitory injunction against the

defendants/judgment debtors from trespassing upon the plaint

property or constructing any pathway through that property.

Execution of the decree for putting up the compound wall was

resisted by the petitioners/judgment debtors, in which, among

other contentions, it was also canvassed that no construction

of the compound wall can be proceeded with without

obtaining a licence from the Panchayath. To substantiate

WPC.33726/09 2

their objections, the Secretary of the Panchayath was also

examined in the execution proceedings. The court below after

considering the decree and also hearing the counsel on both

sides, passed Ext.P6 order appointing an Advocate

Commissioner to supervise the putting up of the boundary in

tune with the decree. A Surveyor was also appointed to assist

the Advocate Commissioner. Ext.P6 is that order. Propriety

and correctness of that order is challenged in the writ petition

invoking the supervisory jurisdiction vested with this Court

under Article 227 of the constitution of India.

2. I heard the counsel for the petitioners. Having

regard to the submissions made and taking note of the facts

and circumstances presented, I find no notice to the

respondent/decree holder is necessary, and hence, it is

dispensed with. In Ext.P1 judgment rendered in the suit, the

court has held that the restoration of the compound wall can

be done with the consent of the Panchayath, if required, as per

the provisions of the Kerala Panchayath Raj Act and Rules, is

highlighted by the counsel contending that without getting

WPC.33726/09 3

consent or licence from the Panchayath, the decree holder

cannot put up the compound wall. The evidence of the

Secretary of the Panchayath, who was examined as a witness

in the execution proceedings, a copy of whose deposition is

produced as Ext.P5, is also banked upon by the counsel that

the court below went wrong in passing Ext.P6 order. The

court has turned down what is stipulated under the decree

and thus transgressed beyond the decree, is the submission of

the counsel to impeach Ext.P6 order. I do not find any merit

in the submissions made by the counsel. A decree has been

granted by the court enabling the plaintiff to restore and put

up a compound wall which had been demolished allegedly by

the defendants, as noted by the Advocate Commissioner in his

plan which forms part of the decree. Such construction can be

done only with the licence of the Panchayath cannot be raised

as an objection by the petitioners/judgment debtors, who are

bound by the decree. If the construction is done without

obtaining licence from the Panchayath, if so required, the

local authority can take appropriate steps, and no doubt, the

decree holder/plaintiff has to answer such proceedings. That,

WPC.33726/09 4

however, cannot be canvassed as a ground by the present

petitioners/judgment debtors who are bound by the decree

passed by the court. There is no impropriety or illegality in

Ext.P6 order and the writ petition is closed.

S.S.SATHEESACHANDRAN
JUDGE

prp