IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 24516 of 2008(R)
1. J.R.LEELABAL, D/O.JESSY, R/AT.
... Petitioner
Vs
1. J.R.VASANTHAKUMAR, R/AT.TC.25/116(B)
... Respondent
2. VIJAYAKUMARI, W/O.J.R.VASANTHAKUMAR,
3. VINU RAJ.V.V., S/O.J.R.VASANTHAKUMAR,
For Petitioner :SRI.R.S.KALKURA
For Respondent :SRI.RAM MOHAN.G.
The Hon'ble MR. Justice S.S.SATHEESACHANDRAN
Dated :10/12/2009
O R D E R
S.S.SATHEESACHANDRAN, J.
= = = = = = = = = = = = = = == = = = = = =
W.P.(C). No. 24516 OF 2008
= = = = = = = = = = = = = == = = = = = = =
Dated this the 10th day of December 2009.
JUDGMENT
This writ petition is filed by the petitioner seeking the
following reliefs.
i) Issue a writ of Certiorari or any other
appropriate writ, order or direction of
the nature of Certiorari quashing or
setting aside Exhibit P15 order dated
25.06.2008 in C.M.A.No.58/2008 on the
file of the II Additional District Court,
Trivandrum.
ii) Grant such other reliefs which are
appropriate and incidental to this
proceeding and which this Hon’ble
Court may deem fit and proper.
2. Petitioner in this writ petition is the plaintiff in
O.S.No.366 of 2008 on the file of the II Additional Munsiff’s
Court, Trivandrum. The suit is for perpetual prohibitory
injunction and the respondents are the defendants. The dispute
involved related to a pathway described as ‘B’ Schedule over
which the plaintiff claimed exclusive rights. A decree of
injunction is sought for to restrain the defendants from
trespassing on that pathway. With the suit, the plaintiff moved
W.P.(C). No. 24516 OF 2008
2
an application for interim relief identical to the main relief
sought for till its disposal. The learned Munsiff, after hearing
both sides allowed that application restraining the defendants
from trespassing upon the ‘B’ Schedule pathway and committing
any waste therein. Ext.P15 is copy of the order. In appeal
preferred by the defendants against Ext.P13 order, the learned
Additional District Judge modified that order limiting the
injunction only in respect of committing waste. Ext.P15 is the
copy of that judgment. By Ext.P15 judgment, the defendants are
also allowed to make use of ‘B’ Schedule pathway but without
committing any waste. Propriety and correctness of Ext.P15
judgment modifying Ext.P13 order of the learned Munsiff is
challenged in the writ petition invoking the supervisory
jurisdiction vested with this Court under Article 227 of the
Constitution of India.
3. I heard the counsel on both sides. Pursuant to Ext.P13
order passed by the learned Munsiff and Ext.P15 judgment of the
learned District Judge with reference to the submissions made by
the counsel on both sides and also other exhibits tendered with
W.P.(C). No. 24516 OF 2008
3
the writ petition, I find no interference with Ext.P15 judgment is
warranted and what is required is only a speedy disposal of the
suit giving a quietus to the whole controversy. Both sides submit
that the suit is now ripe for trial. Whereas the plaintiff is having
a case that ‘B’ Schedule is private way exclusively belonging to
her, the defendants contend that there is already a dedication of
that way to the Corporation and it is maintained by that
authority. So the real question to be involved in the suit is
whether it is a private way exclusively belonging to the plaintiff
or the defendants have some rights over that pathway whether
or not it has been dedicated to the Corporation. The learned
counsel for the plaintiff submits that the defendants have also
canvassed a right of prescriptive easement over the pathway
militating against the case that there is a dedication to the public
vesting the way with the Corporation. Whatever that be, the
disputed questions involved require to be adjudicated in the suit
after affording opportunity to both sides to lead evidence in
support of their respective case. The learned Munsiff is directed
to dispose the suit as expeditiously as possible, untrammeled by
W.P.(C). No. 24516 OF 2008
4
any of the observations made in its Ext.P13 order and Ext.P15
judgment of the learned District Judge, at any rate, within a
period of six months from the date of receipt / production of a
copy of this judgment.
The writ petition is disposed of as above.
S.S.SATHEESACHANDRAN
JUDGE
kkms/