High Court Kerala High Court

Narayana Prabhu Dasa Prabhu vs Giri Prabhu Ramachandra Prabhu on 4 April, 2007

Kerala High Court
Narayana Prabhu Dasa Prabhu vs Giri Prabhu Ramachandra Prabhu on 4 April, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 5436 of 2007(V)


1. NARAYANA PRABHU DASA PRABHU,
                      ...  Petitioner

                        Vs



1. GIRI PRABHU RAMACHANDRA PRABHU,
                       ...       Respondent

2. NARAYANA PRABHU, SUDHAKARA PRABHU,

3. NARAYANA PRABHU, DAMODARA  PRABHU,

4. VASANTHA BHAI, W/O.LATE NARAYANA

5. USHA, D/O. OF DO. DO.

6. PRAKASH PRABHU, S/O.LATE NARAYANA

7. SINDU, OF DO. DO.

8. BINDU OF DO. DO.

                For Petitioner  :SRI.JOHNSON MANAYANI

                For Respondent  :SRI.V.L.SHENOY

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :04/04/2007

 O R D E R
                      M.SASIDHARAN NAMBIAR, J.

                        ...........................................

                        WP(C)No. 5436   OF   2007

                        ............................................

            DATED THIS THE  4TH   DAY OF APRIL, 2007


                                   JUDGMENT

Petitioner is the first defendant in O.S.406 of 1980 on the

file of Munsiff Court, Cherthala. The suit was originally disposed

of. It was finally remanded by the Apex Court to this court for

not formulating substantial question of law in the second appeal

under Ext.P3 order. Thereafter, under Ext.P4 judgment, this

court remanded the suit to the trial court granting an

opportunity to the plaintiff to adduce oral evidence in the light of

receipt of Ext.A19 and A20 by the first appellate court. It was

made clear that in the light of any further oral evidence, if any to

be adduced by plaintiff, defendants are also entitled to adduce

rebuttal evidence. Thereafter, petitioner filed Ext.P6 application

before the trial court to struck off all the other issues with

regard to title except possession, which were framed by trial

court. Under Ext.P8 order the learned Munsiff dismissed the

application. It is challenged in this petition filed under Article

227 of Constitution of India.

2. Learned counsel appearing for petitioner and first

respondent were heard. The argument of learned counsel

WP(C)5436/2007 2

appearing for petitioner is that as the suit is only for a decree for

injunction, the only question to be decided is possession and in

the plaint itself possession of the defendants is admitted and in

such circumstances all other issues are unnecessary and is not

to be tried and hence Ext.P8 order is to be set aside and Ext.P6

petition is to be allowed.

3. The suit which was originally decreed, but was

remanded by this court to consider afresh the rights claimed by

the plaintiff as well as the defendants. The issues sought to be

struck off were the issues framed originally and considered by

the trial court, first appellate court and this court. Though

possession of the defendants was admitted in the plaint, decree

sought for is restraining defendants from taking income from the

property or constructing any structures in the property or

disputing the right and title of plaintiff which was disputed by

defendants in the written statement. In such circumstances it

cannot be said that the issues framed by court below are

unnecessary for resolving the dispute involved in the suit. In

such circumstances, I find no reason to interfere with that order.

Petition is dismissed.

M.SASIDHARAN NAMBIAR, JUDGE

lgk/-