High Court Kerala High Court

M.A.Kamarudheen vs Mohammed Ibrahim on 6 July, 2009

Kerala High Court
M.A.Kamarudheen vs Mohammed Ibrahim on 6 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 16969 of 2009(O)


1. M.A.KAMARUDHEEN,
                      ...  Petitioner

                        Vs



1. MOHAMMED IBRAHIM,
                       ...       Respondent

                For Petitioner  :SRI.TOM K.THOMAS

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.S.SATHEESACHANDRAN

 Dated :06/07/2009

 O R D E R
                  S.S. SATHEESACHANDRAN, J.

             ````````````````````````````````````````````````````
                   W.P.(C) No. 16969 OF 2009 O
             ````````````````````````````````````````````````````
                 Dated this the 6th day of July, 2009

                           J U D G M E N T

Petitioner is the second defendant in OS.No.764/92 on

the file of the Additional Munsiff Court, Palakkad. Suit is one for

perpetual prohibitory injunction and the respondent is the

additional plaintiff. The dispute involved in the suit related to a

religious worship place in respect of which the plaintiff claimed

absolute right and that is challenged by the defendant. The

offering made by the devotees in the subject matter, pursuant to

orders passed by the court, are now in deposit of the court. While

the suit is still pending, plaintiff moved a cheque application for

release of the amount under deposit. Ext.P2 is the copy of that

application. Apprehending that the court may pass orders on

Ext.P2 application, second defendant has filed this writ petition

invoking the supervisory jurisdiction vested with this court under

Article 227 of the Constitution of India.

2. Notice was served on the counsel appearing for the

respondents in the court below and a memo evidencing such

WPC.16969/09
: 2 :

service has been filed by the petitioner. But the respondents have

not entered appearance. I heard the learned counsel for the

petitioner. A report was also called for from the court concerned

as to whether the suit is ripe for trial and if so the time required for

its disposal. From the report and also submission made by the

counsel, it is seen the entire evidence had been recorded and the

case was also heard by the previous presiding officer, who still

continues in the same station but presiding over another court

having concurrent jurisdiction, after the general transfer effected in

the re-opening of the courts. In the report the Additional Munsiff,

in whose court the case is now pending, has adverted to some

aspects which would indicate his difficulties in disposing the case

expeditiously. As I find that the officer, who had earlier heard the

case, is still continuing in the station, but in a different court, it

would be advantageous to the parties and also in the interest of

justice the case be transferred to the court of that officer(Principal

Munsiff Court, Palakkad) so that an expeditious disposal of the

suit can be given effect to. OS.No.764/92 shall stand transferred

to the Principal Munsiff Court, Palakkad, and the learned Munsiff

WPC.16969/09
: 3 :

shall dispose of the suit, after hearing the counsel on both sides

as expeditiously as possible, at any rate, within a period of two

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

release of the amount requested for under Ext.P2 application shall

be subject to the result of the suit. Writ petition is disposed as

indicated above.

Send a copy of the judgment to the Principal Munsiff and

Additional Munsiff Court, Palakkad, and handover a copy of the

judgment to the learned counsel for the petitioner on usual terms.

Sd/-

(S.S. SATHEESACHANDRAN, JUDGE)

aks

// True Copy //

P.A. to Judge