IN THE HIGH COURT OF KERALA AT ERNAKULAM
RSA No. 1149 of 2006()
1. KRISHNAPRASAD, AGED 32 YEARS,
... Petitioner
2. JYOTHI, W/O. KRISHNANKUTTY,
Vs
1. P.T.SAROJINI, AGED 57 YEARS,
... Respondent
2. PRASANTH, AGED 27 YEARS,
For Petitioner :SRI.DINESH MATHEW J.MURICKEN
For Respondent :SRI.RAJIT
The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR
Dated :13/02/2007
O R D E R
M.SASIDHARAN NAMBIAR,J.
--------------------------
R.S.A.NO.1149 OF 2006
-------------------------
DATED THIS THE 13th DAY OF FEBRUARY, 2007
JUDGMENT
Appellants are defendants 1 and 3 in O.S.349/98 on the file of
Munsiff Court, Chavakkad. First respondent is the plaintiff. Learned
Munsiff granted a decree for mandatory injunction directing appellants
to demolish new structure constructed by them encroaching into plaint
‘A’ schedule property and also to vacate the plaint ‘B’ schedule
property within thirty days. Appellants challenged the decree and
judgment before District Court, Thrissur. Learned Additional District
Judge confirmed the decree and judgment and dismissed the appeal.
This second appeal was filed challenging the concurrent decree and
judgment.
2. When the appeal was came up on 13.12.06, it was found
that there is no substantial question of law is involved. Learned
Counsel appearing for appellants then prayed for time to surrender the
building. On that submission notice was issued to respondents.
Learned Counsel appearing for respondents opposed granting time.
3. Learned Counsel appearing for appellants and respondents
were heard.
R.S.A.1149/06 2
4. It was submitted by learned Counsel appearing for
appellants that the children of appellants are studying in school and
till the end of this academic year, appellants may be permitted to
reside in the building and they may be granted time till 31.3.07. In
the circumstances of the case, appellants are granted time to vacate
the building till 31.3.07.
Appeal is dismissed, granting time to the appellants to
surrender vacant possession of the building till 31.3.07. No costs.
M.SASIDHARAN NAMBIAR,JUDGE
Acd
R.S.A.1149/06 3