High Court Kerala High Court

Badarudeen vs Mansoorudeen on 13 November, 2008

Kerala High Court
Badarudeen vs Mansoorudeen on 13 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 28850 of 2008(H)


1. BADARUDEEN,
                      ...  Petitioner

                        Vs



1. MANSOORUDEEN,
                       ...       Respondent

2. S.I. OF POLICE,

                For Petitioner  :SRI.R.KRISHNA RAJ

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.P.BALACHANDRAN

 Dated :13/11/2008

 O R D E R
                       K.P. BALACHANDRAN, J.
                     -------------------------------------
                       W.P(c) No. 28850 of 2008
                        ------------------------------
              Dated this the 13th day of November, 2008

                              JUDGMENT

Petitioner is the plaintiff in O.S. No.84 of 2007 on the file of the

Munsiff’s Court, Kottarakara. It is submitted that the suit was for a

decree for permanent prohibitory injunction as the defendant obstructed

cutting and removing of the Manjiam trees from the schedule property.

The court passed Exhibit P1 order granting injunction on the following

lines.

“And whereas the court having heard the counsel

for the plaintiff / petitioner and passed an order of

temporary injunction restraining the defendant from

trespassing into the plaint schedule property and from

making any obstruction to the plaintiff in taking yields

from the plaint schedule property or from committing

any waste or mischief in the plaint schedule.

But it is made clear that this exparte order of

injunction is not a license for cutting any trees in the

W.P(c) No. 28850/2008
2

disputed portion or putting up a new boundary.”

2. It is the grievance of the petitioner that despite granting of

injunction, the defendant resisted the cutting and removing of the

Manjiam trees and therefore he sought appropriate orders by filing I.A.

No.1670 of 2007 in the suit and the court below vide Exhibit P3

impugned order did not grant any police protection as prayed for, but

directed the petitioner/plaintiff that if there is any violation, he can file

application under Order 39 Rule 2 A of C.P.C. It can be seen from

Exhibit P1, that the injunction granted was for restraining the

defendant from trespassing into the schedule property and from making

any obstruction to the plaintiff in taking yield from the schedule

property or from committing any waste or mischief in the plaint

schedule property. According to counsel for petitioner this injunction

enables him to cut and remove the Manjiam trees in the schedule

property as that is one of the manner of enjoyment of the schedule

property by taking yield. I fail to agree with the arguments so

advanced. However, in the second limb of Exhibit P1 order, it has been

made clear that the exparte order of injunction is not a licence for

W.P(c) No. 28850/2008
3

cutting any trees in the disputed portion or putting up a new boundary.

According to the learned counsel for petitioner, disputed portion is not

a portion of the scheduled property. While appreciating the first limb,

he says that injunction was enabling him to cut and remove the trees,

and that is one of the methods of enjoyment of the property. At the next

breath, he says that cutting and removing of trees are not from the

schedule property. If that is so, no relief can be granted from the trial

court in the suit as relief can be granted in relation to the schedule

property only. No police protection can be granted to enable the

cutting of the trees either from the schedule property or from any other

property. This writ petition is ill-conceived and it is dismissed.

K.P. BALACHANDRAN, JUDGE

scm