Pankajakshy vs Smt.Krishaja on 9 August, 2007

0
49
Kerala High Court
Pankajakshy vs Smt.Krishaja on 9 August, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 30607 of 2006(R)


1. PANKAJAKSHY, D/O.MADHAVI AMMA,
                      ...  Petitioner
2. PUSHPAVATHY, D/O.MADHAVI AMMA,

                        Vs



1. SMT.KRISHAJA, W/O.RAVEENDRAN,
                       ...       Respondent

2. RAVEENDRAN, H/O.KRISHNAJA, DO. DO.

                For Petitioner  :SRI.S.EASWARAN

                For Respondent  :SRI.PHILIP MATHEW

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :09/08/2007

 O R D E R
                        PIUS C. KURIAKOSE, J.
                         -------------------------------
                      W.P.(C) No. 30607 OF 2006
                                     AND
                          FAO No. 238 of 2007
                       -----------------------------------
                   Dated this the 9th day of August, 2007

                                JUDGMENT

Under challenge in WPC 30607 of 2006 is Ext.P7 interim order

passed by the lower appellate court in CMA No.24 of 2006 staying the

operation of an order of temporary injunction which had been passed by

the trial court. The CMA filed by the respondent before the lower

appellate court was directed against Ext.P4 order of injunction passed in

favour of the petitioner. The effect of Ext.P7 was to render Ext.P4

injunction order inoperative. On hearing the initial submissions of

counsel on 17.07.07, CMA No.24/ of 2006 was ordered to be withdrawn

from the files of the Sub Court to this Court. Accordingly, on receipt of

the records, the CMA was registered with this court as FAO No.238 of

2007.

2. I have heard counsel on either sides. It is seen that on

admitting the Writ Petition this Court directed both sides to maintain

status quo and restrained both sides from committing any act of waste

on the property in question. Those directions are even now in currency.

3. Having regard to the submissions addressed before me by

counsel, I am of the view that it is not necessary that this Court

examines the merits of the rival contentions. It would suffice if the

WPC No.30607 of 2006
2

parties continue to maintain status quo and are restrained from

committing any acts of waste on the property. Accordingly, the Writ

Petition and the FAO are disposed of issuing the following directions:

Ext.P4 order of injunction and Ext.P7 order of stay produced in

the Writ Petition will stand substituted by an order directing both sides to

maintain status quo in respect of the suit property as obtaining on the

date of institution of the Civil Miscellaneous Appeal before the lower

appellate court. Similarly, both sides are restrained from committing any

acts of waste on the property till such time as the suit is disposed of.

The learned Munsiff is directed to dispose of the suit on the basis of the

evidence which comes on record at trial without being influenced by

anything that has been stated in Exts.P4 or P7 and also the interim

order of this Court dt.20.11.06. The learned Munsiff will dispose of the

suit at the earliest and at any rate within a period of six months of

receiving copy of this common judgment.

It is clarified that this Court has not expressed any opinion

touching the merits of the rival contentions.

PIUS C. KURIAKOSE, JUDGE

btt

WPC No.30607 of 2006
3

LEAVE A REPLY

Please enter your comment!
Please enter your name here