IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 34521 of 2006(I)
1. P.V.KUNHIKANNAN, AGED 62 YEARS,
... Petitioner
Vs
1. ATHIKKAL SUHRABI, D/O.MOIDHEEN,
... Respondent
2. ATHIKKAL SHARAFUDHIN, S/O.SUHARABI,
For Petitioner :SRI.M.SASINDRAN
For Respondent : No Appearance
The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR
Dated :02/01/2007
O R D E R
M.SASIDHARAN NAMBIAR, J.
...........................................
W.P.(C)No.34521 OF 2006
............................................
DATED THIS THE 2nd DAY OF JANUARY, 2007
JUDGMENT
Petitioner is the plaintiff in O.S.93 of 2003 on
the file of Munsiff Court, Payyannaur. Respondents are
the defendants. The suit is one for injunction. The
plaint was subsequently got amended by petitioner.
Defendants filed an additional written statement. In
the additional written statement, defendants raised a
contention that the property jointly belonged to the
first respondent and her children and suit is bad for
non joinder of the children. Petitioner thereafter
filed two applications, one to implead the children of
the first respondent as additional defendants and
another application for consequential amendment of the
plaint. Learned Munsiff under Ext.P5 order dismissed
both the applications. This petition is filed under
Article 227 of Constitution of India challenging Ext.P5
order.
2. Learned counsel appearing for the petitioner
vehemently argued that proposed defendants are to be
impleaded, in view of plea of non-joinder raised by the
defendants in the additional written statement and
therefore Ext.P1 order is to be quashed. Learned
WP(C)34521/2006 2
counsel also argued that defendants have not filed any
objection to the applications and in such
circumstances, Munsiff should have allowed the
applications.
3. On hearing the learned counsel appearing for
the petitioner, I do not find any reason to interfere
with Ext.P5 order, in exercise of the extra ordinary
jurisdiction of this court under Article 227 of
Constitution of India. The suit is one for injunction.
What was contended by the defendants was that plaint
schedule property belongs to and is in the possession
of first defendant and her children. If petitioner is
admitting that position then, the suit for injunction
may not lie. So long as the petitioner has no case that
the proposed defendants are attempting to trespass into
the plaint schedule property, there is no necessity for
impleading them as additional defendants. A suit for
injunction will not be bad for non joinder of the
proposed defendants. Hence due to the plea regarding
bad for non joinder of necessary parties also the
petitions are not to be allowed.
Petition is dismissed.
M.SASIDHARAN NAMBIAR, JUDGE
lgk/-