High Court Kerala High Court

Biji vs Pyapsi on 1 February, 2011

Kerala High Court
Biji vs Pyapsi on 1 February, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

FAO.No. 274 of 2010()


1. BIJI, AGED 38,
                      ...  Petitioner

                        Vs



1. PYAPSI, D/O.BRIJITH,
                       ...       Respondent

                For Petitioner  :SRI.G.SREEKUMAR (CHELUR)

                For Respondent  :SRI.R.S.KALKURA

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
The Hon'ble MR. Justice P.S.GOPINATHAN

 Dated :01/02/2011

 O R D E R

Thottathil B.Radhakrishnan

&

P.S.Gopinathan, JJ.

= = = = = = = = = = = = = = = = = = = = = = = =

F.A.O.No.274 of 2010

= = = = = = = = = = = = = = = = = = = = = = = =

Dated this the 1st day of February, 2011.

Judgment

Thottathil B.Radhakrishnan, J.

1.This is an appeal against an order refusing an

order of temporary prohibitory injunction. The

plaintiff in a suit for specific performance of a

contract for sale sought for a prohibitory as

well as mandatory injunction against the owner of

the property. The court below found that though

the defendant admits receipt of advance under the

control for sale, there were no grounds to grant

any order of injunction against further

transactions.

2.At the stage of admission, we had granted an

interim order on I.A.No.3340/2010 to the effect

that there would be a temporary injunction

FAO274/10 -: 2 :-

restraining the respondent from alienating the

suit property and from encumbering the same for a

period of four months on condition that the

appellant produces before the court below a fixed

deposit receipt drawn on a nationalized bank in

his name for the balance sale consideration in

terms of the plaint. This was in a way testing

the bonafides of the appellant. Since the matter

is yet to go for trial, we do not want to say

anything finally on it. But, the fact of the

matter remains that even as on today, no fixed

deposit receipt is provided before the court

below, though the appellant had enjoyed the

benefits of the interim order for four months.

3.For the reasons recorded by the learned

Subordinate Judge and on the basis of the

materials on record, we do not find any reason to

hold that there is a prima facie case warranting

the issuance of a temporary injunction as prayed

for before the court below. This is

notwithstanding the fact that the court below has

FAO274/10 -: 3 :-

recorded that the defendant admits receipt of

part of the sale consideration.

For the aforesaid reasons, we find no merit in

this appeal. The same is accordingly dismissed

with costs.

Sd/-

Thottathil B.Radhakrishnan,
Judge.

Sd/-

P.S.Gopinathan,
Judge.

Sha/0302

-true copy-

P.S.to Judge.