High Court Kerala High Court

George vs Saramma on 13 November, 2009

Kerala High Court
George vs Saramma on 13 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 32647 of 2009(O)


1. GEORGE,AGED 65 YEARS,
                      ...  Petitioner
2. LILLY,AGED 60 YEARS,W/O.GEORGE,

                        Vs



1. SARAMMA,AGED 55 YEARS, W/O.K.J.SCARIA,
                       ...       Respondent

                For Petitioner  :SRI.ALEXANDER JOSEPH

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.S.SATHEESACHANDRAN

 Dated :13/11/2009

 O R D E R
                    S.S.SATHEESACHANDRAN, J.
                   -----------------------------------
                   W.P.(C).No.32647 of 2009 - O
                    ---------------------------------
             Dated this the 13th day of November, 2009

                           J U D G M E N T

Petitioners are the defendants in O.S.No.396 of 2009 on the

file of the Munsiff Court, Muvattupuzha. The above suit is one for

declaration and for injunction, and the respondent is the plaintiff.

On the application moved by the respondent/plaintiff an exparte

order of injunction was passed against these petitioners/defendants

in the suit. An advocate commissioner was also deputed by the

court at the request of the respondent/plaintiff and it is submitted

after local inspection the commissioner has filed a report. Resisting

the suit claim these petitioners/defendants in the suit, it is

submitted, have filed a written statement in which they have also

raised a counter claim. they also moved two applications, one for

interim injunction against the plaintiff and another for appointment

of an advocate commissioner to ascertain some matters which are

stated to be necessary for a proper and fair disposal of the

injunction petition and also the suit. Ext.P7 is the copy of the

injunction application and Ext.P8 is the commission application.

Grievance espoused by the learned counsel for the petitioners is

that despite lapse of two months Exts.P7 and P8 applications are

W.P.(C).No.32647 of 2009 – O

2

not taken up for consideration and Ext.P3 exparte order of

injunction continue to be in force even after the defendant filing

objections to the injunction applications of the plaintiff. The only

relief canvassed is the issue of a writ/order/direction to the court

below for expeditious consideration of injunction application moved

by both sides and also the commission application moved by the

defendants.

2. Having regard to the submissions made and taking note

of the facts and circumstances presented, I find no notice to the

respondent is necessary and it is dispensed with.

3. There will be a direction to the court below to consider

the injunction application of both parties and also the commission

application of the defendant, expeditiously, at any rate, within a

period of one month from the date of receipt of a copy of this

judgment.

Writ petition is disposed of as above. Hand over a copy of the

judgment to the counsel for the petitioners and send a copy to the

court concerned.

S.S.SATHEESACHANDRAN,
JUDGE.

bkn/-