High Court Kerala High Court

Kayakkal Mohanlal vs State Of Kerala Represented By on 1 February, 2011

Kerala High Court
Kayakkal Mohanlal vs State Of Kerala Represented By on 1 February, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP(C).No. 322 of 2011(O)


1. KAYAKKAL MOHANLAL, S/O.BALAKRISHNAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA REPRESENTED BY
                       ...       Respondent

2. THE THAHASILDAR, TALIPARAMBA TALUK,

3. THE VILLAGE OFFICER,

                For Petitioner  :SRI.BLAZE K.JOSE

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.T.SANKARAN

 Dated :01/02/2011

 O R D E R
                           K.T.SANKARAN, J.
              ------------------------------------------------------
                     O.P.(C). NO. 322 OF 2011 O
              ------------------------------------------------------
              Dated this the 1st day of February, 2011


                                 JUDGMENT

The petitioner filed O.S.No.395 of 2010 on the file of the Court

of the Munsiff of Taliparamba against the respondents for a

permanent prohibitory injunction restraining the defendants from

trespassing into the plaint schedule property and taking possession

of the same or assigning the same or making any obstruction to the

plaintiff in possessing and enjoying the plaint schedule property. It is

stated in the plaint that the possession of the plaintiff is sought to be

disturbed as if the property is a part of the property directed to be

taken possession of in the proceedings of the Taluk Land Board as

excess land. The case of the plaintiff is that neither the plaintiff nor

his assignor was a party to the proceedings before the Taluk Land

Board and that the plaintiff is not bound by the order passed by the

Taluk Land Board. The plaintiff has also raised a contention that the

property of the declarant is lying elsewhere and it is situated in a

survey number having vast extent of property.

O.P.(C) NO.322 OF 2011 O

:: 2 ::

2. Along with the suit, I.A.No.2479 of 2010 was filed by the

petitioner for a temporary injunction. The grievance of the petitioner

is that I.A.No.2479 of 2010 is not disposed of by the court below. No

ad interim order was granted and therefore, the petitioner is

aggrieved by the non-disposal of the application for temporary

injunction.

3. The reliefs prayed for in the Original Petition are the

following:

“a) Issue a direction or any other appropriate order

commanding the Munsiff’s Court, Taliparamba to

dispose of the Injunction petition to pending as

I.A.No.2479 of 2010 in O.S.No.395 of 2010

pending on its file on merits as expeditiously as

possible at any rate within a time limit prescribed

by this Hon’ble Court.

b) Issue a direction or any other appropriate order

restraining the respondents, their men agent and

servant from trespass into the property and taking

possession of the property and assign the same

O.P.(C) NO.322 OF 2011 O

:: 3 ::

and making any obstruction to the petitioner in

possession and enjoying the property and from

commit any waste in the property in Resurvey

No.14/1A of Taliparamba Taluk, Pariyaram

amsom, Vayadu desom till final orders are passed

in I.A.No.2479 of 2010 in O.S.No.395 of 2010 on

the files of the Munsiff’s Court, Taliparamba.

c) Any other appropriate order or direction as this

Hon’ble Court may deem fit on the facts and in the

circumstances of the case. And allow this petition

with all costs.”

4. Relief (b) cannot be granted as the question whether any

such order should be granted shall be decided by the trial court.

However, relief (a) is liable to be granted.

Accordingly, the Original Petition is partly allowed. The

Munsiff’s Court, Taliparamba shall consider and dispose of

I.A.No.2479 of 2010 in O.S.No.395 of 2010 as expeditiously as

possible and, at any rate, within a period of one month, after

affording an opportunity of being heard to the petitioner and the

respondents. The petitioner would be free to submit before the court

O.P.(C) NO.322 OF 2011 O

:: 4 ::

below for the grant of an ad interim order of injunction and the Court

shall consider the same in accordance with law and on the merits of

the case. It is made clear that I have not expressed any opinion on

the merits of the case.

(K.T.SANKARAN)
Judge

ahz/