High Court Kerala High Court

Mytheenkannu vs V.Gireeshan on 11 January, 2010

Kerala High Court
Mytheenkannu vs V.Gireeshan on 11 January, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 31897 of 2009(O)


1. MYTHEENKANNU,AGED 65 YEARS,
                      ...  Petitioner
2. MOHAMMED PATHUMMAL,

                        Vs



1. V.GIREESHAN,AGED 42 YEARS,
                       ...       Respondent

                For Petitioner  :SRI.R.MANOJ

                For Respondent  : No Appearance

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

 Dated :11/01/2010

 O R D E R
              S.S.SATHEESACHANDRAN, J.
                  -------------------------------
             W.P.(C).NO.31897 OF 2009 (O)
                -----------------------------------
        Dated this the 11th day of January, 2010

                       J U D G M E N T

The writ petition is filed seeking mainly the following

relief:

i. to direct the 2nd Additional Munsiff’s
Court, Neyyattinkara to dispose the
application for temporary injunction
I.A.No.2898 of 2009 in O.S.No.461 of
2009 based on Exts.P5 and P6 commission
reports without insisting for any further
report of the commissioner.

2. Petitioners are the defendants in O.S.No.461 of 2009

on the file of the 2nd Additional Munsiff Court, Neyyattinkara.

Suit is one for perpetual prohibitory injunction and the

respondent is the plaintiff. Respondent/plaintiff has claimed a

right of way through the property of the defendants and that

way has been described in the plaint as ‘A’ schedule. Property

WPC.31897/09 2

of the plaintiff is shown as ‘A’ schedule and that of the

defendant as ‘B’ schedule. On the application for an interim

injunction moved by the plaintiff, an ex parte order of

injunction was granted by the learned Munsiff, to which

petitioners/defendants have filed objections. An Advocate

Commissioner deputed by the court had already filed a report,

but, it is stated to be without notice to the

petitioners/defendants. On appearance, filing objections to

that report, petitioners/defendants applied for deputing the

Advocate Commission again contending that

respondent/plaintiff has an alternate way and also disputing

the existence of ‘C’ schedule way. The commission, after

visiting the property again, filed a second report. The court

below thereupon remitted the report seeking further

clarification from the Advocate commissioner. At that stage,

the present writ petition was filed before this Court

challenging the order passed by the court to remit the report

directing the commission to file a fresh report.

3. I heard the learned counsel for the petitioners. it is

submitted during the pendency of the writ petition, the

WPC.31897/09 3

commission, after conducting local inspection again, has filed

a fresh report as well. The learned counsel for the petitioners

confined his submissions only to seek the issue of

order/direction to the court below to dispose expeditiously the

interlocutory application for injunction moved by the

respondent/plaintiff in which an ex parte order of injunction

had already been granted by the court. I direct the learned

Munsiff to dispose the application for injunction I.A.No.2898

of 2009 in the above suit, after hearing the counsel on both

sides, as expeditiously as possible, at any rate within a period

of three weeks from the date of receipt/production of a copy of

this judgment. Writ the above direction, the writ petition is

disposed.

Handover a copy of the judgment to the counsel for the

petitioners on usual terms and send a copy of the judgment to

the court concerned forthwith.

S.S.SATHEESACHANDRAN
JUDGE
prp