High Court Kerala High Court

Kunjumon vs The Secretary on 8 July, 2010

Kerala High Court
Kunjumon vs The Secretary on 8 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

FAO.No. 163 of 2010()


1. KUNJUMON, AGED 65 YEARS
                      ...  Petitioner
2. JOBIN VARGHESE,  AGED 22 YEARS

                        Vs



1. THE SECRETARY,
                       ...       Respondent

2. EXECUTIVE ENGINEER,TRANSMISSION DIVISION

                For Petitioner  :SRI.P.HARIDAS

                For Respondent  :SRI.C.K.KARUNAKARAN,SC,KSEB(NO MEMO)

The Hon'ble MR. Justice HARUN-UL-RASHID

 Dated :08/07/2010

 O R D E R
                       HARUN-UL-RASHID, J.
                        ------------------------
                       F.A.O.No.163 Of 2010
                         ----------------------
                Dated this the 8th day of July, 2010.

                           J U D G M E N T

This appeal is directed against the order dated 27.3.2010 in

I.A.No.1815 of 2009 in A.S.No.145 of 2009 on the file of the Sub

Court, Kottarakkara. The appellants are the appellants in

A.S.No.145 of 2009. They filed an application for temporary

injunction restraining the respondents and men under them from

constructing fence or boundary wall demarcating the properties

of the petitioners and that of the respondents and also from

causing obstruction to the petitioners’ facility for ingress and

egress to their properties from the Kayamkulam-Punalur public

road by fitting gate or fixing any other blocks in between the said

road and petition schedule item No.1 property.

2. After hearing both sides the learned Sub Judge

dismissed the I.A with an observation that whatever be the

things done by the defendants in the place shall be at their risk

and it will be subject to the result of the appeal.

F.A.O.No.163 Of 2010

::2::

3. When the matter was taken up for hearing, both sides

submitted that a direction may be issued to hear and dispose of

A.S.No.145 of 2009. Therefore, a direction is issued to the court

below to hear and dispose of the appeal within a period of three

months from the date of receipt of a copy of this judgment.

Parties shall maintain status quo as on today till the disposal of

the appeal.

The appeal is disposed of accordingly. Parties are directed

to appear before the Sub Court, Kottarakkara on 22.7.2010

HARUN-UL-RASHID,
Judge.

bkn/-