High Court Kerala High Court

Joseph vs Antony on 10 June, 2010

Kerala High Court
Joseph vs Antony on 10 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 18040 of 2010(O)


1. JOSEPH S/O. KALLELI VEETTIL PAPPU,
                      ...  Petitioner
2. ELSY JOSEPH, W/O. JOSEPH, THIRUMUDIKUNNU

                        Vs



1. ANTONY, S/O. CHENGINIYADAM DEVASSY,
                       ...       Respondent

                For Petitioner  :SRI.M.RAJASEKHARAN NAYAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :10/06/2010

 O R D E R
                   THOMAS P.JOSEPH, J.
            ====================================
                   W.P(C) NO.18040 of 2010
            ====================================
             Dated this the 10th    day of June, 2010


                         J U D G M E N T

Defendants in O.S. No.71 of 2008 of the court of learned

Munsiff, Chalakkudi and appellants in A.S. No.30 of 2010 of the

court of learned Additional Sub Judge, Irinjalakuda are the

petitioners before me seeking interference under Article 227 of the

Constitution of India to quash Ext.P3, order on I.A. No.1071 of 2010

in A.S. No.30 of 2010. Respondent/plaintiff filed the suit for

injunction to restrain petitioners from running a poultry farm in the

property of petitioners. According to the respondent, petitioners

who were obliged to obtain licence from the local authority to run

the poultry farm did not obtain any such licence and further, the

running of the poultry farm is causing nuisance to the respondent

on account of foul smell emanating from the farm. Petitioners

contended that they are not running any poultry farm but only

raising some fowl for domestic purposes for which no licence is

required. Learned Munsiff recorded evidence of the parties and

came to the conclusion that it is a poultry farm being run without

licence and that it resulted in nuisance to the respondent.

W.P(C) No.18040 of 2010
-: 2 :-

Accordingly decree for prohibitory injunction was granted.

Assailing that judgment and decree petitioners preferred A.S.

No.30 of 2010 in the Additional Sub Court, Irinjalakuda asserting

that they are not running any poultry farm but only raising some

fowl for domestic purposes and for that, no licence is required.

Petitioner wanted operation of judgment and decree in O.S. No.71

of 2008 to be stayed and moved I.A. No.1071 of 2010 for that

purpose. That application was dismissed by the learned Sub

Judge vide Ext.P3, order. That order is sought to be quashed in

this proceeding.

2. I have gone through the order under challenge and

copy of judgment of learned Munsiff. I have also gone through the

discussion of evidence in the judgment.

3. Having regard to the facts and circumstances of the

case this Court is not required to interfere with Ext.P3, order since

it is not a case where learned Sub Judge has either refused to

exercise jurisdiction he has or exercised jurisdiction he did

not have or there is any illegal exercise of the jurisdiction. As

such interference under Article 227 of the Constitution of India is

W.P(C) No.18040 of 2010
-: 3 :-

not warranted. I make it clear that if the preliminary steps are

over it will be open to the petitioner to request learned Sub Judge

for an early disposal of A.S. No.30 of 2010. In case any such

request is made learned Sub Judge shall consider the same and

pass appropriate orders.

With the above observation Writ Petition is closed.

THOMAS P. JOSEPH, JUDGE.

vsv