High Court Kerala High Court

Girija Kumari.S vs Rajendran on 15 July, 2009

Kerala High Court
Girija Kumari.S vs Rajendran on 15 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 34712 of 2008(G)


1. GIRIJA KUMARI.S, T.C.5/422, G.C.NAGAR,
                      ...  Petitioner

                        Vs



1. RAJENDRAN, S/O.KUNJUKRISHNAN,
                       ...       Respondent

2. SHARMILA, W/O.RAJENDRAN, SHARMILA

3. ANILKUMARAN NAIR, S/O.MADHUSOODANAN NAIR

4. JAYAN, S/O.SHANMUGAM ASARI,T.C.5/748,

5. T.SURESH, SHARMILA VILASOM,

                For Petitioner  :SRI.BIJU BALAKRISHNAN

                For Respondent  :SRI.MOHAN JACOB GEORGE

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

 Dated :15/07/2009

 O R D E R
                 S.S. SATHEESACHANDRAN, J.

             ````````````````````````````````````````````````````
                  W.P.(C) No. 34712 OF 2008 G
             ````````````````````````````````````````````````````
               Dated this the 15th day of July, 2009

                           J U D G M E N T

The writ petition is filed seeking the following relief:-

” Issue a writ of certiorari or any other

appropriate writ, order or direction to set aside

and cancel Ext.P9 order dated 7.11.2008 in

EA.No.224 of 2008 on EP.No.106 of 2002 in

OS.No.1 of 2001 on the file of the Principal

Munsiff Court, Thiruvananthapuram.”

2. Petitioner was the 5th defendant in OS.No.1/2001 on

the file of the Principal Munsiff Court, Thiruvananthapuram. Suit

was originally filed by the plaintiff therein as against four

defendants including the present respondents in the writ petition,

who were the 1st and 2nd defendants in that suit. Suit was one for

injunction and putting up boundary. In that suit, petitioner got

herself impleaded as the 5th defendant and raised a counter claim.

Later, suit was compromised as between the 2nd plaintiff and the

petitioner, the 5th defendant. Suit was dismissed as against the

other defendants. A compromise decree was passed in terms of

WPC.34712/08
: 2 :

the compromise entered into by the 2nd plaintiff and the 5th

defendant. Pursuant to passing of the compromise decree, the

boundaries were put up in execution of that decree through an

Advocate Commissioner appointed by the court. Respondents 1

and 2 herein thereupon moved an application under section 47

CPC before the execution court contending that the boundary

walls have been put up encroaching upon their property

demolishing a latrine and at boundaries for which no decree was

provided in the suit. The learned Munsiff proceeded with an

enquiry into the matter and after such enquiry the impugned order

was passed directing demolition of the boundaries put up on

FGHIJ line which was put up in the presence of the Commissioner,

for which no decree was provided. The 1st and 2nd respondents

had a further case that the latrine in their property was demolished

in putting up the boundary wall, for which the court found there

was no concrete evidence and the relief claimed thereunder was

disallowed. The petitioner was directed to remove the compound

wall which had been put up with the assistance of the

Commissioner and the Amin within one month from the date of the

WPC.34712/08
: 3 :

order, in default of which respondents 1 and 2 were granted

permission to get it removed through the court realising the cost

thereof from the petitioner. Ext.P9 is the copy of the order passed

as above by the court below. Impeaching the propriety and

correctness of that order, petitioner has filed this writ petition

invoking the supervisory jurisdiction vested with this court under

Article 227 of the Constitution of India.

3. I heard the learned counsel on both sides. Having

regard to the submissions made and the facts and circumstances

presented with reference to the materials tendered in the writ

petition, I find there is no impropriety or illegality in the order

passed by the learned Munsiff directing for removal of the

compound wall put up in FGHIJ line by the petitioner with the

assistance of the Advocate Commissioner and the Amin in

execution of the compromise decree in which the 1st and 2nd

respondents were not parties and further the suit in which such

compromise was entered had been dismissed as against them.

The court below has found that a compound wall in the FGHIJ line

was put up under the guise of the decree that too arrived on

compromise between the petitioner with the 2nd plaintiff and not

WPC.34712/08
: 4 :

with the 1st and 2nd respondents who were also among the co-

defendants in the suit. The order would also disclose that the

putting up of the boundary was done with the assistance of police

in the presence of the Commissioner and Amin deputed by the

court. Petitioner has to thank herself that no action was taken by

the court for abusing the process of the court in putting up

boundaries on FGHIJ line for which no decree was provided and

that too after getting assistance and in the presence of a

Commissioner and Amin deputed by the court. I do not find any

merit in the writ petition, and it is dismissed.

(S.S. SATHEESACHANDRAN, JUDGE)

aks