IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 38016 of 2007(A)
1. KALLYANI KUTTIYIL VADAKKEPURAYIDOM,
... Petitioner
2. SINDHU, D/O. KALLYANI,
Vs
1. SANKARAN AYYAPPAN,
... Respondent
For Petitioner :SRI.PHM.BASHEER
For Respondent : No Appearance
The Hon'ble MR. Justice M.N.KRISHNAN
Dated :19/12/2007
O R D E R
M.N.KRISHNAN, J
-------------------
W.P.(C).38016/2007
--------------------
Dated this the 19th day of December, 2007
JUDGMENT
This writ petition is preferred against the order of the
Munsiff, Pathanamthitta in I.A.2721/2007 in O.S.481/2007.
By the said order, the Munsiff has granted an order of
injunction against the present writ petitioners. The two
remedies available for the person against whom the order of
injunction is passed is firstly to approach the Court which
passed the order and request for hearing the petition or
request the Court to vary the order under Order 39 Rule 40
of CPC. Another remedy is to file an appeal before the
appropriate forum. The Court below which passed the order
had applied its mind and granted the order of interim
injunction. This Court exercising the jurisdiction under
Article 227 of the Constitution of India cannot interfere with
that order unless it is found that it is totally against law
without jurisdiction or it has amounted to injustice which
cannot be regular. Nothing of this type exists in this case
and therefore, I decline jurisdiction and dismiss the writ
petition.
M.N.KRISHNAN,
Judge
mrcs