High Court Kerala High Court

P.G.Geevarghese vs P.S.Babu on 21 November, 2008

Kerala High Court
P.G.Geevarghese vs P.S.Babu on 21 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 34357 of 2008(M)


1. P.G.GEEVARGHESE, ADVOCATE, AGED 58,
                      ...  Petitioner

                        Vs



1. P.S.BABU, THURUTHUPARAMBIL HOUSE,
                       ...       Respondent

2. REMA BABU OF DO.

                For Petitioner  :SRI.R.SANTHOSH BABU

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.P.BALACHANDRAN

 Dated :21/11/2008

 O R D E R
               K.P. Balachandran, J.
            --------------------------
             W.P.(C)No.34357 of 2008 M
            --------------------------

                     JUDGMENT

Petitioner is the defendant in O.S.No.280/07 on

the file of the Munsiff’s Court, Thiruvalla. The

respondents/plaintiffs instituted the said suit for

a decree of permanent prohibitory injunction

restraining the petitioner/defendant from

dismantling or destroying the Cable T.V. line drawn

through Item No.2 pathway and sought for an interim

order of injunction by filing I.A.No.1294/07. The

trial court considered the said application on

merits and passed Exhibit P1 order restraining the

petitioner from dismantling or destroying the Cable

T.V. line drawn through Item No.2 pathway till the

disposal of the suit. Petitioner assailed the said

order filing C.M.A.No.15/07 before the Sub Court,

Thiruvalla and the appellate court dismissed the

appeal, but without costs. It is assailing Exhibits

P1 and P2 concurrent orders of the courts below

that this writ petition is filed by the defendant.

WPC 34357/08 2

2. Exhibit P3 is the sale deed executed by the

petitioner/defendant in favour of the respondents/

plaintiffs in relation to 12 cents of property,

which lies adjacent to the property of the

defendant. In Exhibit P3, petitioner/defendant has

provided facilities to the respondents/plaintiffs

to have access to the said property sold to them

through his private pathway having a width of 12

feet for the purpose of vehicular traffic and for

drawing electric line, water line, telephone line,

etc.

3. The contention of the petitioner is that no

permission had been granted to draw cable for

connection being given to the television and

therefore, the respondents are not entitled to have

that facility. It is not stated in Exhibit P3 that

no cable line can be drawn for giving connection to

the television. By the grant made in Exhibit P3,

it is clear that what was intended to be given to

the respondents/plaintiffs is facility to enjoy the

WPC 34357/08 3

property assigned, constructing building and

availing all modern facilities. The present stand

taken by the petitioner/defendant can only be

viewed as a stand taken on account of jealousy to

harass the respondents/plaintiffs and the stand

taken by him is ill-conceived and with mala fides.

This writ petition is devoid of any merit and

is, hence, dismissed.

21st November, 2008 (K.P.Balachandran, Judge)
tkv