High Court Kerala High Court

K.Meera Rajendran vs P.Janamma on 13 November, 2008

Kerala High Court
K.Meera Rajendran vs P.Janamma on 13 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

FAO.No. 284 of 2008()


1. K.MEERA RAJENDRAN, D/O.LATE V.KUNJU
                      ...  Petitioner

                        Vs



1. P.JANAMMA, D/O.PADMANABHAN, JYOTHI
                       ...       Respondent

2. SHEELA D/O.P.JANAMMA (NOW IN MALAYSIA

                For Petitioner  :SRI.S.RAMESH BABU

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.N.KRISHNAN

 Dated :13/11/2008

 O R D E R
                          M.N. KRISHNAN, J
                          -----------------------
                       F.A.O.No. 284 OF 2008
                     ---------------------------------
              Dated this the 13th day of November, 2008


                               JUDGMENT

This appeal is preferred against the order of the Subordinate

Judge, Attingal in I.A.No. 1733/07 in A.S. No. 75/2007. It is an

application filed by the plaintiff in the suit for injunction to restrain

the defendants from making any further construction in the

disputed pathway. As per the plaint description, ‘A’ schedule is the

property of the plaintiff, ‘B’ schedule is the property of the

defendants and ‘C’ schedule is the pathway over which the plaintiff

claims right by easement of grant. The plaintiff had obtained the

property in the year 1977. The plaintiff was away at Delhi and

defendants were away at Singapore. The crucial question is with

respect to easement of grant which is specified in the document of

title by the plaintiff. The Commissioner who inspected the property

was able to find that there was a compound wall aged about 30-40

years and also some tress in the disputed pathway. It is also stated

by the appellate Court that there was no application for injunction

even during the pendency of the original suit. Therefore the court

felt that balance of convenience will not be in favour of the plaintiff

F.A.O.No. 284 OF 2008
2

at this juncture. I feel the said approach is proper. But I make it

very clear that these observations in an interlocutory order on the

basis of the statement in the judgment of the Trial court shall not

be the guiding factor to decide the appeal when it is argued on

merits. All the relevant materials supplied in the suit with the

substantial question of law involved shall be considered by the court

and appeal be disposed of. The learned counsel then prays that at

least there must be a time bound disposal. Considering the anxiety

of the party, I direct the learned subordinate Judge, Attingal where

A.S. 75/2007 is pending to consider and dispose of the matter

within a period of three months from today.

F.A.O. disposed of accordingly.

M.N. KRISHNAN,JUDGE
vkm