IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 24338 of 2008(V)
1. N.R.RAMASWAMY, S/O.N.R.RAMESHAN,
... Petitioner
Vs
1. NURANI GRAMA SAMUDAYAM REPRESENTED
... Respondent
2. PALAKKAD MUNICIPALITY REPRESENTED
For Petitioner :SRI.S.SREEKUMAR
For Respondent :SRI.V.CHITAMBARESH (SR.)
The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR
Dated :12/08/2008
O R D E R
M. SASIDHARAN NAMBIAR, J.
------------------------------------------
W.P.(C) NO. 24338 OF 2008
------------------------------------------
Dated this the 12th day of August, 2008
JUDGMENT
This petition is filed under Article 227 of Constitution of
India challenging Ext.P6 order passed by Munsiff Court,
Palakkad in Ext.P5 application (I.A.2825 of 2008). Ext.P5
application was filed under Section 10 of Code of Civil
Procedure and also under Section 151 to stay the suit till the
final disposal of writ petition 30442 of 2007. The case of the
petitioner, defendant in the suit, is that subsequent to the filing
of the suit and after disposal of R.S.A.505 of 2007 Government
has taken possession of the alleged playground, though it is not
a playground, and challenging that action writ petition 30442 of
2007 is pending before this Court where an order to maintain
status quo until disposal of writ petition was passed and in view
of the subsequent development even if a mandatory injunction is
to be granted, defendants cannot comply with decree and
therefore suit is to be stayed till disposal of writ petition 30442
of 2007.
2. Learned counsel appearing for petitioner argued that
WP(C)24338/08 2
subsequent event of taking possession of the property by the
Government and pendency of the writ petition challenging that
action are relevant facts in the suit and as the right of the
Government to take possession could be settled only in the writ
petition 30442 of 2007 learned Munsiff should have stayed the
suit till disposal of the writ petition as sought for.
3. On hearing the learned counsel I do not find any
illegality or irregularity warranting interference in Ext.P6 order.
The relief sought for in writ petition 30442 of 2007 is not the
relief sought for in O.S.550 of 2006. The question whether
defendants could comply with the decree to be passed by the
Court, if any, is not a matter to be decided in the writ petition. If
the case of the Petitioner is that in view of the subsequent event,
defendants cannot comply with the decree for mandatory
injunction which may be passed, defendants are entitled to place
that fact before the Court in O.S.550 of 2006. But that is not a
ground to order stay of the suit as sought for under Ext.P5
application.
Writ petition is dismissed.
M. SASIDHARAN NAMBIAR,
JUDGE
Okb/-