High Court Kerala High Court

K.P.George vs Cyril Mar Baselious on 25 June, 2008

Kerala High Court
K.P.George vs Cyril Mar Baselious on 25 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 17878 of 2008(C)


1. K.P.GEORGE, S/O.PATHROSE, AGED 56
                      ...  Petitioner

                        Vs



1. CYRIL MAR BASELIOUS, METROPOLITAN,
                       ...       Respondent

2. KAIKKARAN (TRUSTEE)

                For Petitioner  :SRI.K.RAMACHANDRAN

                For Respondent  :SRI.P.K.BEHANAN

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :25/06/2008

 O R D E R
                  M.SASIDHARAN NAMBIAR, J.

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

                W.P (C) Nos. 17878 & 18880 of 2008

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

                   Dated this the 25th June, 2008.

                         J U D G M E N T
              W.P.(C)  No.17878/2008       is   filed by the  second

defendant in O.S.No.361/2006, on the file of           Munsiff Court,

Chavakkad, challenging Ext.P3 order passed by the learned Munsiff in

I.A.No.57/2008. That was an application filed for appointment of a

Commission to conduct election to St.George Church Edavaka,

Thozhiyoor, as provided under the bye-law of Malabar Independent

Syrian Saba. O.S.No.361 of 2006 was filed by the petitioners in W.P.

(C) No.18880/2008. The suit was for mandatory injunction directing

defendants to hand over all the election records pertaining to

St.George Church Edavaka, Thozhiyoor, including the previous list,

subscriptions books of account showing remittance of subscription

amount, and also to hand over the function and charges of Secretary

and Treasurer by vacating the Edavaka committee office and handing

over all other documents including account books to the first

petitioner.

W.P.(C) Nos.17878 & 18880/08

2

2. W.P.(C) No.18880/2008 was filed for a direction to

the learned Munsiff to dispose Exts.P2 and P3 petitions

(I.A.Nos.1465/2006 & 1466/2006), the former is an application for an

order of temporary injunction, and the latter, an application for a

temporary mandatory injunction to vacate the Edavaka committee

office and to hand over the records to the first petitioner. The

grievance of the petitioners is that even though petitions were filed in

April, 2006, learned Munsiff did not pass any orders, though

I.A.No.57/2008 was subsequently disposed. In such circumstances,

W.P.(C) No.18880/2008 is allowed, Munsiff is directed to dispose

Exts.P2 and P3 petitions, as expeditiously as possible, at any rate,

within 30 days from the date of receipt of a copy of this judgment.

3. Under Ext.P3 order in I.A.No.57/2008, Munsiff did

not appoint a Commission as sought for. The learned counsel

appearing for the petitioner in W.P.(C) No.17878/2008 pointed out

that though plaintiffs have instituted similar suits against three other

Edavaka’s, and order of injunction was not granted by the trial court

and in C.M.A.No.184/2006 filed by plaintiffs, under Ext.P4 order, a

Commission was appointed to conduct the election, and in such

circumstances, Munsiff should have appointed a Commission to

conduct the election.

W.P.(C) Nos.17878 & 18880/08

3

4. The learned counsel appearing for the plaintiffs-

respondents pointed out that facts are different, and as far as

St.George Church Edavaka, Thozhiyoor, is concerned, the right of the

petitioners in W.P.(C) No.17878/2008 to continue in office itself is

challenged and that is the question which is to be settled before

conducting the election.

5. The conducting of an election could only be

subsequent to the preparation of the voters list as per the bye-law.

For that purpose, Munsiff has to decide whether plaintiffs are entitled

to an order of injunction sought for in Exts.P2 and P3 petitions. In

such circumstances, W.P.(C) No.17878/2008 is dismissed. It is made

clear that Ext.P3 order will not prevent petitioner in applying for

appointment of a Commission at a later stage and the order will not

preclude the court from appointing a Commission, if it is necessary for

conducting just and fair election. Munsiff has to decide Exts.P2 and P3

applications untrammelled by any observations in Ext.P3 order in

I.A.No.57/2008.

M.SASIDHARAN NAMBIAR,
JUDGE

nj.