IN THE HIGH COURT OF KERALA AT ERNAKULAM
FAO.No. 101 of 2009()
1. FATHERY ANTONY JINO GEORGE CHAKKALAKKAL,
... Petitioner
2. KUTTOOR ST. JOHNS CHURCH, KUTTOM AMSOM
Vs
1. M/S. MALABAR AYURVEDICS,A REG.
... Respondent
For Petitioner :SRI.V.C.JAMES
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :05/06/2009
O R D E R
"CR"
V. RAMKUMAR, J.
= = = = = = = = = = = = =
F.A.O.No.101 of 2009
= = = = = = = = = = = = = =
Dated this the 5th day of June, 2009
JUDGMENT
Eventhough this Court admitted this appeal and had issued
notice to the respondent, so far service of notice to the
respondent is not complete. Having regard to the facts and
circumstances of the case, I do not think that this appeal which
is not maintainable should any more be kept pending before this
Court. Hence the order issuing notice to the respondent is
recalled.
2. The respondent herein instituted a suit before the
Vacation Judge (District Judge), Thalassery during the mid
summer holidays. That suit was to be instituted before the
Munsiff’s Court, Payyannur which at the relevant time was on
vacation. As per the impugned order dated 28.4.2009 in
I.A.No.498 of 2009, the learned Vacation Judge passed an order
of ad-interim injunction restraining the appellants herein from
trespassing into the plaint schedule property and committing any
act of waste therein. The plaint schedule property is having an
F.A.O.No.101 of 2009
2
extent of 6 acres. It is the said order which is assailed by the
defendants/appellants in this appeal filed under Order XLIII Rule
1(r) C.P.C. Eventhough by virtue of Section 19 of the Kerala
Civil Courts Act, 1957, the Vacation Judge cannot pass any final
order in a case of this nature and his order can only be a
provisional order, his order must notionally be considered as an
order passed by the Munsiff and such order is appealable. But,
by virtue of Section 13 of the Kerala Civil Courts Act, 1957 such
appeals are to be filed not before the High Court, but before the
District Court or before the Sub court (where the Sub Court
concerned is not located in a District Centre and has filing
powers) See Viswanbharan v. Damodaran Nair (1988(1) KLT
32).
3. Accordingly, this appeal is held to be not maintainable.
The Registry shall return the memorandum of appeal to the
appellants for presentation before the proper court.
4. Another alternative available to the appellants is to get
the appeal withdrawn with liberty to prosecute the matter
before the trial court. Thereafter, he can file a counter to the
application for interim injunction, now pending before the
F.A.O.No.101 of 2009
3
Munsiff’s Court, Payyannur and seek an early hearing of the
matter. It is the case of the appellants that the
respondent/plaintiff has been guilty of suppression of facts while
securing the order of ad interim injunction. In case the Munsiff’s
Court, Payyannur is moved by the appellants, that court shall
take into account the proviso to Order XXXIX Rule 4 C.P.C and
also the time limit fixed under Rule 3A of Order XXXIX C.P.C and
pass final orders on the petition for interim injunction after
giving both sides an opportunity of being heard.
Dated this the 5th day of June, 2009.
V. RAMKUMAR, JUDGE
sj