High Court Kerala High Court

Laly Varghese vs Sadanandan on 28 May, 2008

Kerala High Court
Laly Varghese vs Sadanandan on 28 May, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 15886 of 2008(N)



1. LALY VARGHESE
                      ...  Petitioner

                        Vs

1. SADANANDAN
                       ...       Respondent

                For Petitioner  :SRI.ABRAHAM P.GEORGE

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :28/05/2008

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

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

                        W.P.(C) No.15886 of 2008

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

                      Dated this the 28th May, 2008.

                            J U D G M E N T

Petitioners are appellants in A.S.NO.197/2007, on the

file of Sub Court, Muvattupuzha. Appeal was filed challenging the

judgment, whereunder a decree for permanent prohibitory injunction

was granted in favour of the respondents, in O.S.No.413/2006, on the

file of the Munsiff Court, Muvattupuzha. In the first appeal, petitioners

filed I.A.No.515/2008, an application for staying further proceedings in

E.P.No.36/2008, which was initiated by respondents-decree holders

alleging violation of decree for injunction. Under Ext.P7 order, learned

Sub Judge dismissed the application. It is challenged in this petition

filed under Article 227 of the Constitution of India.

2. The argument of the learned counsel appearing for

the petitioners is that as per Ext.P7 order, learned Sub Judge refused

to stay the execution proceedings for the reason that an order of

temporary injunction was prevailing through out when the suit was

pending, and the suit was decreed after recording the evidence. It was

W.P.(C) No.15886/2008

2

argued that the order of temporary injunction originally granted in the

suit was only restraining petitioners from cutting open a new way

through the plaint schedule property and altering its present lie, and

committing waste, and a way was in existence at that time, and,

therefore, the first Appellate court should have stayed the execution

proceedings. The question whether a way was in existence in the

plaint schedule property, and whether petitioners have a right to use

the way are matters to be decided in the first appeal. After evidence,

trial court granted a decree in favour of the respondents. Even when

the suit was pending before the trial curt, an order of injunction was

prevailing. In such circumstances, I do not find any reason to

interfere with Ext.P7 order. Learned Sub Judge is directed to dispose

A.S.No.197/2007, as expeditiously as possible, at any rate, within one

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

Petition is disposed as above.

M.SASIDHARAN NAMBIAR,
JUDGE

nj.