IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 28833 of 2006(G)
1. K.O. ANTONY, S/O.OUSEPH,
... Petitioner
Vs
1. K.O. PAPPU, S/O.OUSEPH,
... Respondent
For Petitioner :SRI.GEORGE CHERIAN (THIRUVALLA)
For Respondent :SRI.DINESH MATHEW J.MURICKEN
The Hon'ble MR. Justice PIUS C.KURIAKOSE
Dated :02/07/2007
O R D E R
PIUS C. KURIAKOSE, J.
-------------------------------
W.P.(C) No. 28833 OF 2006
-----------------------------------
Dated this the 2nd day of July, 2007
JUDGMENT
Ext.P5 order of the learned Munsiff dismissing the application for
temporary injunction filed by the petitioner and Ext.P6 order of the
learned Sub Judge dismissing an appeal which was preferred against
Ext.P5 are under challenge in this Writ Petition under Article 227 of the
Constitution initiated by the plaintiff in the suit.
2. Heard Sri.George Cherian, counsel for the petitioner. He would
place before me the consent issued by the Pollution Control Board
subsequent to the Writ Petition, for my perusal. Even though
Sri.George has addressed me extensively, I do not find any warrant to
invoke the supervisory jurisdiction under Article 227. The Writ Petition is
for setting aside Exts.P5 and P6. It cannot be said that those orders
can be branded as perverse or that they violate law, statutory or settled.
I am also not impressed by the submission of the learned counsel that
those orders results in gross injustice or failure of justice. Not that, I do
not find any merit at all in the submissions which were addressed by the
learned counsel regarding the propriety of the view taken by the learned
Munsiff and confirmed by the appellate court. But what I mean to say is
only that these orders can not be branded as so wholly unreasonable
WPC No.28833 of 2006
2
as to warrant correction. Obviously, it was noticing that position that
this court while admitting the Writ Petition directed maintenance of
status quo as seen from Ext.P2 (a) report and to ensure that there is no
obstruction on the usage of the road in question by the petitioner, I am
of the view that the above order directing maintenance of status quo and
restraining the parties from making obstructions can continue till such
time as the suit is disposed of by the trial court. Even as I repel the
challenge of Exts.P5 and P6, in view of the contours of this Court’s
jurisdiction under Article 227, I dispose of the Writ Petition issuing the
following directions:
The parties will maintain status quo as found by the commissioner
in Ext.R2(a) report and the respondent will not obstruct the usage of the
road in question till such as the suit is disposed of. The court below
shall dispose of the suit at its earliest and uninfluenced by any of the
findings or observations contained in the orders which are impugned in
this case. The learned Munsiff will treat those findings and observations
as provisional and made only for the purpose of the interlocutory
proceedings. The suit shall be decided on the basis of the evidence
which comes on record during the trial at any rate within three months of
receiving copy of this judgment.
PIUS C. KURIAKOSE, JUDGE
btt
WPC No.28833 of 2006
3