High Court Kerala High Court

Leela vs Subhadra on 15 June, 2009

Kerala High Court
Leela vs Subhadra on 15 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

FAO.No. 186 of 2006()


1. LEELA, W/O.N.M.RAJAN,
                      ...  Petitioner

                        Vs



1. SUBHADRA, W/O.SIVANANDAN,
                       ...       Respondent

2. RADHAMMA, W/O.SREENIVASAN,

3. SARASAMMA, W/O.RAGHUDEVAN,

4. VALSALA, W/O.SOMARAJAN,

5. LAKSHMI, W/O.LATE RAGHAVAN,

                For Petitioner  :SRI.V.BHASKARAN PILLAI

                For Respondent  :SRI.M.K.CHANDRA MOHANDAS

The Hon'ble MR. Justice P.R.RAMAN
The Hon'ble MR. Justice P.BHAVADASAN

 Dated :15/06/2009

 O R D E R
                   P.R. RAMAN & P. BHAVADASAN, JJ.
               - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                            F.A.O. No. 186 of 2006
                  - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                   Dated this the 15th day of June, 2009.

                                      JUDGMENT

Raman, J,

Appeal by the plaintiff against an order dismissing an

application for temporary injunction. The suit is one for partition.

It is contended that the petitioner is having absolute possession

over plaint A schedule property, and there is a threat of being

dispossessed forcibly at the instance of the defendant, and hence

they be restrained by an order of injunction. Contesting defendants

on the other hand contended that the plaintiff has no title or

possession in respect of plaint A schedule property and it is

absolutely vested with the second defendant by virtue of a gift deed

executed by her father and she is in possession. Second

respondent contended that she alone is entitled to the property and

hence the plaintiff cannot be granted any injunction as prayed for.

Exts.A1 to A12 were the documents marked on the side of the

plaintiff and Exts.B1 to B12 were on the side of the defendants.

Ext.A1 is the sale deed, by which late Raghavan purchased the

FAO. 186/2006.. 2

property from one Kesavan and Ext.A2 is the gift deed by Raghavan in

favour of the second defendant. Ext.A3 is the sale deed, by which

Raghavan and Lekshmi purchased plaint C schedule property. Ext.A4

is the sale deed by which Raghavan purchased plaint B schedule

property. Ext.A5 is the sale deed by which Raghavan purchased 15

sq.links of land in Sy.No.3125 of Chavara Village from one Kutty.

Ext.A6 is a sale deed evidencing purchase of 11and a half cents by

Lekshmi. Ext.A7 is yet another sale deed by which Lakshmi and

Raghavan purchased 10 cents of property in Chavara Village from one

Sivaraman Pillai. Ext.A9is the photocopy of ration card. Ext.A10 is

the sale deed by which Raghavan and Lekshmi purchased 5 cents of

property in Sy.No. 4680 of Chavara Village. Exts.A11 and A12 are

ration cards. Ext.B1 is the photocopy of the joint will executed by

Raghavan and Lekshmi in favour of defendants 3 and 4. Ext.B2 is the

photocopy of the partition deed between Raghavan and Lekshmi.

Ext.B4 is the sale deed executed by the plaintiff in favour of one

Anandan. Exts.B5 and B6 are the tax receipts. Ext.B7 is the building

tax receipt. Ext.B8 is the photocopy of the property tax receipt. The

FAO. 186/2006.. 3

court below found that the case of the plaintiff that she is in possession

of the property is not supported by any documents. Though various

improvements were said to have been made by the plaintiff, that is also

not supported by any evidence. After analysing the evidence on record,

the court below found that the plaintiff has not adduced any

satisfactory evidence to support his case and injunction was refused,

against which the present appeal is filed.

2. No interim injunction was granted by this court. The

matter was pending before this court for over three years. At this

distance of time, we do not think that temporary injunction could be

granted or is it necessitated to sub serve the main relief sought for in

the suit. There is no justification to change the status quo as on the

date of filing of the appeal. If there is any imminent threat as was

alleged in the plaint, the appellant would have moved and pressed for

some interim relief, which however was not granted by this court.

Therefore, the only direction that is called for is to expedite the trial of

the suit and dispose of the same, if not already disposed of, untramelled

or uninfluenced by the prima facie observations contained in the order

FAO. 186/2006.. 4

under appeal. We do so. We find no merit in the appeal. The appeal is

dismissed.

P.R. Raman,
Judge

P. Bhavadasan,
Judge

sb.