High Court Kerala High Court

Rajan K.Varghese vs K.A.George on 8 September, 2010

Kerala High Court
Rajan K.Varghese vs K.A.George on 8 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 27831 of 2010(O)


1. RAJAN K.VARGHESE, S/O.KUNJU,
                      ...  Petitioner
2. ROJI ABRAHAM, S/O.ABRAHAM,

                        Vs



1. K.A.GEORGE, S/O.ITTAN,
                       ...       Respondent

2. K.V.KURIAKOSE, S/O.VARGHESE,

3. DR.JACOB JOHN, S/O.CHACKO YOHANNAN,

4. ST.PETERS & ST.PAULS (JACOBITE)

5. VERY REV.FR.C.K.JOHN COREPISCOPA,

6. K.V.KURIACHAN, AGED 45 YEARS,

7. M.K.PAUL, AGED 50 YEARS,

8. FR.VARGHESE KALAPPURACKAL

9. K.V.PAULOSE, KEENELIL HOUSE,

10. K.V.THOMAS, KADAMMANATTU HOUSE,

11. K.V.MATHEW AKAMPILLIL,

12. THOMAS K.GEORGE, KALAPURACKAL HOUSE,

13. K.M.JAMES, MALAYAKARUVELIL,

                For Petitioner  :SRI.T.K.VIPINDAS

                For Respondent  :SRI.SAJI VARGHESE KAKKATTUMATTATHIL

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :08/09/2010

 O R D E R
                   THOMAS P.JOSEPH, J.
           ====================================
                    W.P(C) No.27831 of 2010
           ====================================
         Dated this the 08th  day of September,   2010




                        J U D G M E N T

Heard learned counsel for petitioners and respondent Nos.7

to 9.

2. Petitioners along with others filed O.S.No.39 of 2005 in

the court of learned Sub Judge, North Paravur for a decree for

prohibitory injunction and other reliefs. That suit was withdrawn

and transferred to the court of learned First Additional District

Judge, Ernakulam and renumbered as O.S.No.28 of 2005.

Respondent Nos.7 to 9-contesting defendants raised a contention

that the suit is not maintainable since leave of the court under

Section 92 of the Code of Civil Procedure was not obtained.

Learned Additional District Judge accepted that contention and

dismissed O.S. No.28 of 2005 as per judgment and decree dated

04.09.2010. Grievance of petitioners is that until disposal of the

suit there was an arrangement between the parties in the matter

of conduct of Holy Mass and other religious functions in the Church

involved but that has come to an end by the dismissal of the suit

W.P(C) No.27831 of 2010
-: 2 :-

and there is possibility of dispute between the parties arising in

the conduct of Holy Mass and other religious functions in the

Church. Petitioners have not obtained a copy of judgment and

decree to challenge the same before appropriate court. In the

circumstances petitioners seek direction in the matter of conduct

of Holly Mass and other religious functions in the Church.

Learned counsel for respondent Nos.7 to 9 contended that since

suit has been dismissed remedy of petitioners is to prefer appeal

and seek appropriate relief or seek appropriate relief from the trial

court which dismissed the suit.

3. It is not disputed that suit was dismissed on

04.09.2010. Normally it will take some time for petitioners to get

copy of the judgment and decree and challenge the same in the

appropriate court. But some arrangement has to be made in the

meantime to preserve peace in the Church. Having regard to

the circumstances stated above and considering the views

expressed by counsel on both sides I am inclined to make the

following arrangements in the matter of conducting Holly Mass

and other religious functions in the Church until appropriate

orders are passed by the court considering the appeal against

dismissal of the suit.

W.P(C) No.27831 of 2010
-: 3 :-

Resultantly, Writ Petition is disposed of in the following lines:

           (i)     Both sides are directed not to commit

     waste in the suit property.

           (ii)    Parties are directed to    conduct Holly

Mass and other religious functions in the Church on

alternate weeks. Accordingly Holly Mass and other

religious functions if any in the Church will be

conducted by respondent No.5 from 5.00 p.m., on

11.09.2010 till 5.00 p.m., on 18.09.2010. The next

turn will be of contesting respondent Nos.7 to 9

beginning from 5.00 p.m., on 18.09.2010 onwards

and similar turn will follow and be observed by the

parties.

(iii) The above arrangement will continue

until the appellate court passes appropriate orders in

the appeal that may be preferred by the petitioners.

(iv) In case filing of the appeal is delayed or

for any other justifiable reasons it will be open to

respondent Nos.7 to 9 to approach this Court for

cancellation/modification of the above arrangement.

THOMAS P. JOSEPH, JUDGE.

vsv