High Court Kerala High Court

M/S.Synthite Industrial … vs V.K.Purushan on 17 February, 2010

Kerala High Court
M/S.Synthite Industrial … vs V.K.Purushan on 17 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRP.No. 864 of 2008()


1. M/S.SYNTHITE INDUSTRIAL CHEMICALS LTD.
                      ...  Petitioner

                        Vs



1. V.K.PURUSHAN, S/O.V.S.KRISHNAN, AGED 59
                       ...       Respondent

2. V.K.RAVINDRAN, S/O.V.S.KRISHNAN,

3. M.D.MOHANAN, S/O.DAMODARAN, 58 YEARS

                For Petitioner  :SRI.C.T.JOSEPH

                For Respondent  :SRI.N.RATHEESH

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

 Dated :17/02/2010

 O R D E R
                     S.S.SATHEESACHANDRAN, J
                      -------------------------------------
                        C.R.P No.864 OF 2008
                        --------------------------------
               Dated this the 17th day of February 2010

                                   ORDER

Concurrent decision rendered by two inferior courts

holding the petitioner, a company, engaged in hotel business, is not

entitled to the decretionary relief of injunction is challenged in the

revision invoking the supervisory jurisdiction vested with this court

under Article 227 of the Constitution of India.

2. Petitioner is the plaintiff in O.S No.562 of 2007 on the

file of the Sub Court, Ernakulam. The above suit is one for perpetual

prohibitory injunction to restrain the defendants from trespassing

upon or installing any constructions in the plaint schedule property

or interfering with the possession and enjoyment of the same by the

plaintiff company. Admittedly, the respondents, the defendants in

the above suit, have filed another suit as O.S No.763 of 2007

seeking a decree of injunction against the defendant therein, the

present petitioner company. That suit, filed as O.S No.763 of 2007

on the file of the Munsiff Court, Ernakulam, was transferred later to

the Sub court, Ernakulam and renumbered as O.S No.784 of 2007

on the orders passed in a transfer petition filed before the District

Court, Ernakulam. Both the suits are now being jointly considered

by the learned Sub Judge, Ernakulam. An application moved by the

petitioner company seeking an equitable relief identical to the relief

C.R.P No.864 OF 2008 Page numbers

canvassed in his suit, after hearing both sides, was dismissed by

the learned Sub Judge. Challenge against the dismissal of that

application for injunction before the District Court, Ernakulam was

also turned down by the District Judge. Revision is against the

dismissal of the application for injunction which was confirmed by

the District Judge in appeal.

3. The petitioner company, at the time of institution of

the suit was constructing a five star hotel in the property described

in the plaint. The learned counsel for the petitioner submits that

the construction is practically over and the hotel has already started

functioning. Being a five star hotel constructed beside the

Kumbalam lake, two floatels have been put up in the river after

obtaining license from the concerned authorities. The case of the

petitioner company in short is that the respondents claiming to be

traditional fishermen, which is disputed by the plaintiff, with intend

to coerce the company to meet their unlawful demands, are bent

upon causing obstruction to the smooth functioning of the hotel.

Plaintiff company alleged that in order to cause obstruction to its

business activities, they made attempts to put up some

constructions beside the floatels close to the plaint schedule

property under the guise of putting up China nets for fishing, which

is claimed as their vocation for livelihood as fishermen. On the

other hand, the respondents contended that they are traditional

C.R.P No.864 OF 2008 Page numbers

fishermen who earn their livelihood by fishing engaging in

connected activities of their vocation as fishermen. The

constructions for fixing China nets has been in existence at the site

close to the plaint property from decades before and they have

been making use of it for the purpose of fishing was the case

canvassed by the respondents. Both sides produced documentary

evidence to substantiate their respective case. An advocate

commissioner deputed by the court after conducting inspection also

filed a report. The learned Munsiff after examining the materials

produced and hearing the counsel on both sides was inclined to

hold that the contentions raised by the defendants that they are

traditional workmen and they have been using the constructions

which are found close to the plaint property for putting up China

nets prima facie tenable. In that view of the matter, the

discretionary relief claimed by the plaintiff company for orders of

injunction against the defendants was declined. On reappreciation

of the materials produced and hearing the counsel as well, the

Appellate court concurring with the view taken by the learned

Munsiff confirmed the dismissal of the application for injunction.

4. I heard the counsel. Perusing the impugned

order/judgment passed by the two inferior courts with reference to

the submissions made, I find no interference in exercise of the

revisional jurisdiction is called for. This court will be justified in

C.R.P No.864 OF 2008 Page numbers

interfering with the order/judgment only if it is shown that the

orders of the court below suffered from such jurisdictional infirmity,

which if not corrected is likely to result in miscarriage of justice. On

the materials placed, both the courts have came to the conclusion

that the plaintiff company is not entitled to the discretional relief of

injunction canvassed for. The case set up by the defendants that

they are traditional fishermen eaking their livelihood by fishing

appeared to be more probable to the courts below. Needless to

point out, the views and observations made by both the courts are

tentative subject to final decision to be taken in the suit after

affording reasonable opportunity to both sides to lead evidence in

the case. I direct the learned Sub Judge to have an expeditious trial

of both suits untrammelled by any of the observations made in its

order or the judgment rendered by the appellate court. Considering

the fact that the petitioner company has already started a five star

hotel in the plaint schedule property, every endeavour has to be

made to dispose both the suits as expeditiously as possible, but,

after providing reasonable opportunity to both sides to lead

evidence in support of their respective case. Subject to the above

observations, the revision is closed.

Sd/-

                                          S.S.SATHEESACHANDRAN
                                                    JUDGE
                   //TRUE COPY//
vdv                                           P.A TO JUDGE