High Court Kerala High Court

Joseph vs Leela @ Sundhari on 16 August, 2010

Kerala High Court
Joseph vs Leela @ Sundhari on 16 August, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 25261 of 2010(O)


1. JOSEPH, S/O.MATHEW, AGED 60,
                      ...  Petitioner

                        Vs



1. LEELA @ SUNDHARI, W/O.THANKAPPAN,
                       ...       Respondent

2. THANKAPPAN, S/O.RAMAN, AGED ABOUT 58,

                For Petitioner  :SRI.K.C.CHARLES

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :16/08/2010

 O R D E R
                  THOMAS P JOSEPH, J.

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

                     W.P.C.No.25261 of 2010

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

              Dated this 16th day of August, 2010

                            JUDGMENT

Plaintiff in O.S.No.280 of 2009 of the court of learned

Munsiff, Thodupuzha is the petitioner. He sued for declaration of

right of easement by way of prescription and consequential

injunction alleging that disputed pathway has width of 12 feet. As

per the version of petitioner there was an order of injunction in

force until the said order was disposed of on 24-03-2010. On

25-03-2010 as per order on I.A.No.592 of 2010 learned Munsiff

directed parties to maintain status quo for a period of 30 days.

While so, alleging that in violation of the said order respondents

destroyed pathway petitioner filed I.A.No.604 of 2010 for an

order of restoration of the pathway and I.A.No.605 of 2010 for

prosecution for alleged violation of the order of status quo.

Learned Munsiff dismissed I.A.No.605 of 2010 (obviously for

want of evidence) and allowed I.A.No.604 of 2010 in part

directing respondents to remove stones etc from the disputed

pathway. Petitioner is aggrieved in that I.A.No.604 of 2010 was

allowed only in part and that there was no direction for

restoration of retaining wall. Learned counsel contends that

W.P.C.No.25261 of 2010
: 2 :

learned Munsiff was not correct in disallowing rest of the prayer

on the ground that he has no jurisdiction to entertain the matter.

2. I am not going to the question of jurisdiction for

learned Munsiff to dispose of applications after the suit was

dismissed on 24-03-2010. Learned Munsiff has now directed

respondents to remove the stones etc from the disputed way as

an interim arrangement. Rest of the prayer was not allowed by

the learned Munsiff. That is a discretionary order passed by the

learned Munsiff which does not call for interference under Article

227 of the Constitution. If at all petitioner is entitled to get

retaining wall allegedly demolished by the respondents restored

it is not as if appellate court has no power to entertain the matter

since the alleged alteration in the condition of disputed way was

made after the institution of the suit. There is no reason why I

should interfere with the impugned order at this stage.

Resultantly without prejudice to the right if any of the

petitioner to move the appellate court for appropriate further

relief in the matter this writ petition is closed.

(THOMAS P JOSEPH, JUDGE)
Sbna/-