High Court Kerala High Court

Dotty Thomas vs Catholic Young Men Association on 29 October, 2010

Kerala High Court
Dotty Thomas vs Catholic Young Men Association on 29 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP(C).No. 505 of 2010(O)



1. DOTTY THOMAS
                      ...  Petitioner

                        Vs

1. CATHOLIC YOUNG MEN ASSOCIATION
                       ...       Respondent

                For Petitioner  :SRI.JOHN JOSEPH VETTIKAD

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :29/10/2010

 O R D E R
                   THOMAS P.JOSEPH, J.
            ====================================
                     O.P(C) No.505 of 2010
            ====================================
          Dated this the  29th day of October,     2010

                        J U D G M E N T

Petitioners before me are plaintiffs in O.S. Nos.24 and 326 of

2004 of the court of learned Principal Munsiff, Alappuzha. Both the

suits are for a decree for prohibitory injunction; former being

against alienation of properties of respondent No.1 and against

withdrawal of amount from its accounts and the latter being

against inducting third parties into the buildings belonging to

respondent No.1. Suits were dismissed after recording evidence.

Petitioners, I am told have applied for carbon copy of the judgment

but so far it has not been received. In the meantime they filed

Exts.P3 and P4, applications to keep the judgments in abeyance.

Those applications were dismissed by Exts.P5 and P6 observing

that it would amount to granting of injunction, having found that

petitioners are not entitled to the injunction prayed for. Learned

counsel states that if before appeals are preferred and interim

orders are obtained respondents who are directed to maintain

present condition it might alter the situation to the prejudice of

the petitioners. According to the learned counsel for petitioners

respondent Nos.2 onwards have no right to act on behalf of

O.P(C) No.505 of 2010
-: 2 :-

respondent No.1. It is also submitted that until dismissal of the

suits there was an order of injunction in force in both the suits.

2. I am told that petitioners have applied for carbon

copy of the judgments in the suits. Having regard to the

circumstances stated I am persuaded to think that respondents

are to be directed to maintain present condition of the suit

properties.

Resultantly, this Original Petition is disposed of in the

following lines:

(i) Learned Principal Munsiff, Alappuzha is

directed to issue carbon copy of the judgments in

O.S. No.24 and 326 of 2004 of that court if applied

for on usual terms within ten days from this day.

(ii) Respondents are directed to maintain the

present condition of the properties and accounts of

respondent No.1 for a period of fifteen days from this

day.

THOMAS P. JOSEPH, JUDGE.

vsv