High Court Kerala High Court

R.Raghavan vs G.Sudhakaran Nair on 17 December, 2007

Kerala High Court
R.Raghavan vs G.Sudhakaran Nair on 17 December, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRP No. 555 of 2003()


1. R.RAGHAVAN S/O. RAMAKRISHNAN NADAR,
                      ...  Petitioner

                        Vs



1. G.SUDHAKARAN NAIR, S/O. GOVINDA PILLAI,
                       ...       Respondent

2. S.GOPAKUMAR S/O. DHAKARAN NAIR,

                For Petitioner  :SRI.R.S.KALKURA

                For Respondent  :SRI.D.SAJEEV

The Hon'ble MR. Justice K.T.SANKARAN

 Dated :17/12/2007

 O R D E R
                             K.T.SANKARAN, J.
                       ---------------------------------------------
                            C.R.P.No.555 of 2003
                       ---------------------------------------------
                 Dated this the 17th day of December, 2007


                                    ORDER

The petitioner herein is the plaintiff in O.S.No.1859/2000, on the

file of the Court of the II Addl. Munsiff, Thiruvananthapuram. The suit

is for injunction in respect of a building in the occupation of the

revision petitioner/plaintiff. As per the order dated 24.11.2000, the

trial court made the interim injunction absolute. Against that order

the defendants filed C.M.A.No.49/01 before the First Additional

District Court-Thiruvananthapuram. The appellate court noticed that

there was change in the statusquo as noted on the date of suit. The

appeal was allowed and the order passed by the trial court was set

aside. However, the appellate court stated thus in the judgment :

“It is also hereby made clear that the order will not affect

the peaceful occupation of the plaint schedule property

by the respondent till the suit is finally disposed of. The

appellant shall not do anything which will effect the

peaceful occupation of the plaint schedule property by

the respondent.”

2. The appellate court also stated that the plaintiff would be

entitled to take appropriate steps in respect of the violation of the

order of injunction allegedly made by the defendants. The interest of

CRRP555/03 2

the plaintiff was protected to that extent.

3. Along with this revision C.M.P.No.1416/03 was filed by the

revision petitioner/plaintiff praying for restraining the defendants

from cutting away the existing amenities to the building or in any way

obstructing the peaceful possession and enjoyment of the plaint

schedule building by him or committing waste therein. On 26.2.2003,

the following order was passed in that application: “There will be an

interim injunction restraining forcible eviction from what remains of

the building which is the subject matter of the suit for one month”.

The said interim order was being extended from time to time and it

was extended until further orders on 30.5.2003. In view of the order

passed in C.M.P.No.1416/2003, I am of the view of that the Civil

Revision Petition can be disposed of confirming the interim order

granted by this court and directing the trial court to dispose of the

suit as expeditiously as possible. The judgment impugned is modified

to the above extent.

The Civil Revision Petition is disposed of as above.

K.T.SANKARAN,
JUDGE
csl