IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 31451 of 2009(O)
1. CICILY MATHEW & OTHERS
... Petitioner
Vs
1. GEORGE & ANOTHER
... Respondent
For Petitioner :SRI.ABRAHAM P.GEORGE
For Respondent : No Appearance
The Hon'ble MR. Justice S.S.SATHEESACHANDRAN
Dated :04/11/2009
O R D E R
S.S.SATHEESACHANDRAN, J.
-------------------------------
W.P.(C).NO.31451 OF 2009 (O)
-----------------------------------
Dated this the 4th day of November, 2009
J U D G M E N T
Petitioners are the plaintiffs in O.S.No.1132 of 2009 on
the file of the IInd Additional Munsiff Court, Ernakulam. Suit
is one for injunction, both prohibitory and mandatory, and the
respondents are the defendants. Suit property originally
belonged to the father of the plaintiffs and the 1st defendant,
and at present, the 1st defendant is making attempts to remove
the household articles and also commit waste in the property,
is the case of the plaintiffs. With the suit, the plaintiffs moved
two applications, one for an injunction against the 1st
defendant and another for appointment of a Commission to
conduct a local inspection to ascertain the points sought for.
The learned Munsiff ordered notice on both the applications.
The writ petition has been filed challenging the propriety and
also correctness of the order passed by the learned Munsiff in
issuing notice on the commission application.
WPC.31451/09 2
2. I heard the learned counsel for the petitioners. If
notice is given to the defendants before the visit of the
Commissioner, then the very purpose of the suit itself will be
defeated, according to the counsel, as there is every chance of
the defendants removing the household articles before the
visit of the Commissioner. So much so, without notice, the
Commissioner has to be directed to conduct the local
inspection and ascertain the matters sought for in the
application of the plaintiffs, is the plea canvassed by the
counsel. Whatever be the merits of the case canvassed by the
petitioners, I find the petitioners have to invite the attention of
the court below as to the emergent need for the Commissioner
to conduct local inspection without notice to the defendants.
It is open to the petitioners to move an application before the
learned Munsiff for reviewing the order passed earlier for
issuing notice on the commission application. If any such
application is filed by the petitioner as indicated above, within
one week from the date of this judgment, the court below shall
consider and pass appropriate orders in accordance with law.
WPC.31451/09 3
With the above direction, the writ petition is disposed.
Handover a copy of the judgment to the learned counsel
for the petitioner on usual terms and send a copy to the court
concerned forthwith.
S.S.SATHEESACHANDRAN
JUDGE
prp