High Court Kerala High Court

Jayanthan vs Ramachandran on 19 July, 2010

Kerala High Court
Jayanthan vs Ramachandran on 19 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 22170 of 2010(O)


1. JAYANTHAN S/O.MADHAVAN,
                      ...  Petitioner
2. VIMALA W/O.JAYANTHAN

                        Vs



1. RAMACHANDRAN,S/O.PARAMESWARAN,
                       ...       Respondent

2. RAJESH,

                For Petitioner  :SRI.M.V.THAMBAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :19/07/2010

 O R D E R
                   THOMAS P JOSEPH, J.

                  ----------------------------------------

             W.P.C.Nos.22138 and 22170 of 2010

                  ---------------------------------------

                Dated this 19th day of July, 2010

                            JUDGMENT

These writ petitions arise from common judgment of

learned Additional District Judge-II, Mavelikkara in

C.M.A.Nos.50, 51 and 52 of 2008, respectively which arose from

the order of prohibitory and mandatory injunction passed by the

learned Munsiff, Haripad in O.S.Nos.207 and 221 of 2008,

respectively. Parties are referred to as petitioners and

respondent for the sake of convenience.

2. Respondent filed O.S.No.207 of 2008 for declaration

of right of easement by way of necessity and for prohibitory

injunction. Petitioners countered that suit by filing O.S.No.221 of

2008. Property of respondent/defendant (in O.S.No.221 of 2008)

is situated on the south of Chempu Thodu. On the north of that

Thodu there is a small strip of land. On its further north is the

public road. Respondent claimed that the only means of access to

his property on the south of the Chempu Thodu is through the

wooden bridge across the said Thodu which has its terminal

points on the south in his own property and on the north in the

small strip of land lying between the Chempu Thodu and public

W.P.C.Nos.22138 and 22170 of 2010
: 2 :

road. He apprehended that petitioners might remove the bridge

which would prevent him from gaining access to his property on

the further south. Hence respondent filed O.S.No.207 of 2008

against petitioners and moved I.A.No.1182 of 2008 for an order

of temporary injunction. Learned Munsiff granted an interim

order of injunction on that application. Petitioners claimed that

the small strip of land in between the Chempu Thodu and public

road formed part of their property and that respondent is

attempting to put up new bridge over the Thodu and to make use

of the small strip of land belonging to petitioners. They filed

O.S.No.221 of 2008 against respondent for decree for prohibitory

injunction and moved I.A.No.1312 of 2008 for an order of

temporary injunction. In the meantime Advocate Commissioner

inspected the properties and submitted report. Later, respondent

filed I.A.No.1344 of 2008 in O.S.No.207 of 2008 for an order of

mandatory injunction alleging that under cover of institution of

O.S.No.221 of 2008 petitioners removed the said bridge making

it impossible for him to gain access to his property on the south

of Chempu Thodu. Learned Munsiff considered the applications

and dismissed I.A.No.1312 of 2008 while I.A.No.1182 of 2008

and 1344 of 2008 were allowed. Aggrieved, petitioners filed

C.M.A.Nos.51 of 2008 challenging dismissal of I.A.No.1312 of

W.P.C.Nos.22138 and 22170 of 2010
: 3 :

2008 and C.M.A.Nos.50 of 2008 and 52 of 2008 against allowing

I.A.Nos.1182 of 2008 and 1344 of 2008 (in O.S.No.207 of 2008).

Learned Additional District Judge-II, Mavelikkara found no

reason to interfere with the common order passed by learned

Munsiff and dismissed the C.M appeals. That common judgment

is under challenge in these writ petitions. W.P.C.No.22138 of

2010 arises from judgment in C.M.A.No.51 of 2008 while

W.P.C.No.22170 of 2010 arises from the judgment in

C.M.A.Nos.50 and 52 of 2008. Learned counsel has referred me

to the contentions raised by the parties and report of Advocate

Commissioner to show that even before institution of O.S.No.221

of 2008, northern terminal of the wooden bridge was not

touching the small strip of land over which petitioners claimed

title and possession. It is also contended by learned counsel that

in the way O.S.No.207 of 2008 is framed, respondents are not

entitled to get a decree as prayed for and hence I.A.Nos.1182 of

2008 and 1344 of 2008 ought to have been dismissed.

3. Now what is required to be considered is whether

interference is required with the finding of fact entered by the

courts below in exercise of the this courts’ supervisory

jurisdiction under Article 227 of the Constitution. Unless the

finding is illegal or perverse in that it is not supported by any

W.P.C.Nos.22138 and 22170 of 2010
: 4 :

material interference in exercise of that jurisdiction is not called

for particularly as it is by way of interim measure that learned

Munsiff has disposed of the applications. It is seen from the

report of Advocate Commissioner in O.S.No.207 of 2008 (Ext.P8

in W.P.C.No.22170 of 2010) that at the time Advocate

Commissioner inspected the property there was a wooden bridge

which according to the Commissioner was the only means of

access to the property of respondent. It is also seen that in the

subsequent visit position of the wooden bridge was seen altered.

It is considering these aspects that learned Munsiff allowed

I.A.Nos.1182 of 2008 and 1344 of 2008. Learned Munsiff has

referred to the reports of Advocate Commissioner in both the

cases and noticed the change of situation of the wooden bridge

after first inspection by the Commissioner. After considering

these aspects and the report in O.S.No.207 of 2008 that only

access for respondent is through the disputed wooden bridge

learned Munsiff permitted respondent to restore the bridge to its

original position making it clear that if it is ultimately found after

taking evidence that respondent is not entitled to put up the

bridge in that position he shall remove the bridge. Learned

Munsiff has also observed that question whether the small strip

of land between the Thodu and road on the north belonged to the

W.P.C.Nos.22138 and 22170 of 2010
: 5 :

petitioner is a matter which could be decided after recording

evidence. I have gone through the records placed before me and

heard learned counsel for petitioners. I do not find reason to

interfere with the common order passed by the learned Munsiff

as confirmed by the learned Additional District Judge.

These writ petitions fail and are accordingly dismissed.

(THOMAS P JOSEPH, JUDGE)

Sbna/-