High Court Kerala High Court

Jithesh P.R vs Raveendran Pillai on 26 March, 2010

Kerala High Court
Jithesh P.R vs Raveendran Pillai on 26 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 10577 of 2010(O)



1. JITHESH P.R.
                      ...  Petitioner

                        Vs

1. RAVEENDRAN PILLAI
                       ...       Respondent

                For Petitioner  :SRI.DINESH R.SHENOY

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.BHAVADASAN

 Dated :26/03/2010

 O R D E R
                           P. BHAVADASAN, J
                     ---------------------------
                 W.P.C.No.10577 OF 2010
            ---------------------------------------------
        Dated this the 26th day of March, 2010

                        J U D G M E N T

In this writ petition the following reliefs are sought for :

“A writ of mandamus or any other

appropriate, writ, order or direction directing

the Principal Sub judge, Ernakulam to take up

and dispose of Ext.P9 and P11 applications on

merits after affording sufficient opportunities

to the plaintiffs to submit all the materials

and after hearing them also.

A writ of mandamus or any other

appropriate writ, order or direction directing

that the orders dated 6.3.2010 passed in

I.A.Nos.3815/09 and 9299/09 in O.S.439/09,

Sub Court, Ernakulam shall kept in abeyance

till Exhibits P9 and P10 are heard and finally

dispose off.”

2. The petitioner is the second plaintiff in O.S.439/09

before the Sub Court, Ernakulam. Suit was for fixation of

WPC.10577/10 2

boundary. According to the petitioner, the first respondent

trespassed into his property and therefore, he filed this suit.

After obtaining an order of interim injunction on Ext.P1, a

Commission was taken out and the commission report was

produced and marked as Ext.P2. In the interim application,

the respondents filed objections. It is pointed out that taking

advantage of the long posting of the case to 3.2.2010 the

respondents tried to trespass into the property and put up a

compound wall. A fresh application was filed by the

petitioner seeking injunction restraining trespass into his

property vide I.A.9299/09, copy of which is produced as

Ext.P4. They also filed I.A.9298/09 to advance posting of the

case to an immediate date for hearing. It is pointed out that

since no orders were passed, the petitioners were

constrained to file application before the vacation court.

Vacation court considering the nature of the suit, passed

Ext.P5 order. After vacation, a counter affidavit has been

filed in the interim application. They also filed a petition to

advance hearing I.A.9299/09. The said application was

WPC.10577/10 3

posted to 20.05.2010. Second respondent filed further

application advancing I.A.9299/09 to the nearest possible

date as I.A.1432/10. Copy of the I.A. is produced as Ext.P8.

The case is posted to 27.2.2010. On 27.2.2010 advanced

I.A.9299/10 and posted to 6.3.2010 for passing orders.

Surprisingly, it is found that on 6.3.2010 ‘A’ Diary:-

“I.A.9299/09, I.A. Dismissed”. Petitioner, since he was not

heard on the said application, filed three petitions.

I.A.2235/10 to recall orders passed on 6.3.2010, I.A.2234/10

to keep the order in abeyance. Copy of I.A.2234/10 is

produced and marked as Ext.P10. The petitioner says that

the case was adjourned to 25.3.2010. On 25.3.2010 the

date to which case was advanced, without hearing the

plaintiff on different I.As filed for rehearing and recalling,

case was posted to 22.5.2010. It is pointed out that this

lukewarm attitude of the court enables the respondents to

take advantage of the dismissal of the interlocutory

application and they are trying to trespass into the property.

He therefore pointed out that it is absolutely essential to

WPC.10577/10 4

consider the three petitions to recall, rehear and stay of

interim order at the earliest so as to redress his grievance.

3. In the nature of orders to be passed, notice to

respondents is unnecessary. The anxiety of the petitioner is

understandable. The petition ought to have been disposed of

at the earliest. The Principle Sub Court, Ernakulam is

directed to dispose the I.A.2235/09 and I.A.2234/10 on

31.3.2010 and pass orders thereon and the petitioner shall

inform the respondent about the posting of the case on

31.3.2010. Till then the order dated 6.3.2010 shall be kept

in abeyance. Sent copy to Sub Court, Ernakulam.

This writ petition is disposed of accordingly.

P. BHAVADASAN, JUDGE.

Sou.