High Court Kerala High Court

Mankada Saidalavi vs Mankada Hussain on 31 May, 2010

Kerala High Court
Mankada Saidalavi vs Mankada Hussain on 31 May, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 27501 of 2009(O)


1. MANKADA SAIDALAVI,S/O.KUTTU HAJI,
                      ...  Petitioner

                        Vs



1. MANKADA HUSSAIN,S/O.MOHAMMED HAJI,
                       ...       Respondent

2. JAMSHEELA,D/O.KOPPILAN MOHAMMED,

3. MANKADA MOOSA,S/O.MOHAMMED HAJI,

4. AHAMMEDKUTTY,S/O.MOHAMMED HAJI,

5. MANKADA MAMMUDU,S/O.MOHAMMED HAJI,

6. MANKADA MOIDEEN HAJI,S/O.MOHAMMED HAJI,

7. PATHUMMU,D/O.MOHAMMED HAJI,

                For Petitioner  :SRI.C.M.MOHAMMED IQUABAL

                For Respondent  :SRI.T.V.GEORGE

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :31/05/2010

 O R D E R
                   THOMAS P.JOSEPH, J.
            ====================================
                     W.P(C) No.27501 of 2009
                                and
                     W.P(C) No.30217 of 2009
            ====================================
               Dated this the 31st day of May, 2010


                         J U D G M E N T

These Writ Petitions arise from judgment dated 26.8.2009 in

C.M.A. No.10 of 2009 of the court of learned District Judge, Manjeri

which in turn arose from the order passed by the learned Sub

Judge, Tirur on I.A.No.317 of 2009 in O.S. No.47 of 2009. Parties

are referred to as petitioner and respondents as in W.P(C)

No.27501 of 2009 for convenience.

2. Petitioner filed the suit for a decree for temporary

injunction to restrain respondents from interfering with his use of

the disputed way. Respondents resisted the suit on various

grounds. Petitioner filed I.A. No.317 of 2009 for temporary

injunction which trial court dismissed. Petitioner challenged that

order in C.M.A.No.10 of 2001. In that appeal petitioner filed an

application (I.A.No.518 of 2009) for temporary injunction. Learned

District Judge ordered both sides to maintain status quo but

directed petitioner not to use the disputed way for vehicular

traffic. That order was challenged by the petitioner in W.P(C)

W.(C) Nos.27501 &

30217 of 2009
-: 2 :-

No.20735 of 2009. This Court directed learned District Judge to

dispose of the appeal. On 26.08.2009 learned District Judge

disposed of the appeal granting an interim order of injunction in

favour of petitioner but with a rider that he shall not use the

disputed way for vehicular traffic. Petitioner is aggrieved by that

rider and preferred W.P(C) No.27501 of 2009 while the grant of

injunction is challenged by respondents in W.P(C) No.30217 of

2009. Learned Senior Advocate appearing for petitioner would

contend that facts of the case would show that even after

institution of the suit respondents have caused obstruction to the

pathway. Learned counsel for respondents contends that

appellate court was not justified in granting order of injunction

against them.

3. So far as challenge of the respondents to that part of

the judgment granting temporary injunction in favour of petitioner

is concerned it is seen from Ext.P7, judgment of learned District

Judge that at the time of hearing both sides expressed opinion

that order of the trial court (refusing to grant injunction) cannot be

sustained. Learned Senior Advocate contends that refusal to

grant injunction as prayed for and the direction that petitioner

shall not use the disputed way for vehicular traffic cannot be

sustained.

W.(C) Nos.27501 &

30217 of 2009
-: 3 :-

4. What is contained in Ext.P7, judgment is a statement

made by the parties through their counsel before the learned

District Judge that order of the trial court cannot stand. That

statement has to stand and cannot be challenged under Article

227 of the Constitution of India. Remedy was by way of review

before learned District Judge. No such course of action has been

taken. In the facts and circumstances of the case there is no

reason to interfere with the order of injunction granted by the

learned District Judge as per judgment under challenge.

5. Then the next question is whether learned District

Judge is justified in directing petitioner not to use the disputed

way for vehicular traffic. It is not as if learned District Judge has

acted beyond his power while issuing that direction. While

petitioner was permitted to use the pathway he was directed

having regard to circumstances of the case not to use the said

way for vehicular traffic. That is a direction issued by the learned

District Judge in exercise of his discretionary jurisdiction. So far as

it is not shown to be perverse or illegal I do not find reason to

interfere with the same invoking power under Article 227 of the

Constitution of India. I also find that learned District Judge has

directed disposal of the suit within four months from the date of

receipt of copy of that judgment. Judgment was pronounced on

W.(C) Nos.27501 &

30217 of 2009
-: 4 :-

26.08.2009. Had the parties co-operated the suit itself could have

been disposed of by now. That also persuades me not to interfere

with the discretionary jurisdiction exercised by the learned District

Judge. However I direct the trial court to dispose of the suit within

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

With the above direction these Writ Petitions are

dismissed.

THOMAS P. JOSEPH, JUDGE.

vsv