High Court Kerala High Court

Raman. vs Jayaraj on 8 September, 2010

Kerala High Court
Raman. vs Jayaraj on 8 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 12233 of 2009(O)


1. RAMAN. S/O.KUTTIKKATTIL NEDUMBURATHU
                      ...  Petitioner

                        Vs



1. JAYARAJ, S/O.KUTTIKKATTIL NEDUMBURATH
                       ...       Respondent

2. RAMACHANDRAN, S/O.DO IN..DO..

                For Petitioner  :SRI.K.JAYAKUMAR

                For Respondent  :SMT.T.D.RAJALAKSHMI

The Hon'ble MR. Justice HARUN-UL-RASHID

 Dated :08/09/2010

 O R D E R
                       HARUN-UL-RASHID, J.
                        ------------------------
                     W.P.(C).No.12233 Of 2009
                         ----------------------
           Dated this the 8th day of September, 2010.

                           J U D G M E N T

The plaintiff in O.S.No.147 of 1994 on the file of the Munsiff

Court, Pattambi, is the petitioner herein. During the pendency of

the suit, parties entered into a compromise. They have jointly

filed I.A.No.88 of 1995 praying that a decree may be passed in

terms of the compromise. The trial court passed a decree in

terms of the compromise on 31.1.1995. The plaint C schedule

pathway commences from western edavazhi and the pathway lies

in the east-west direction at its commencement from the western

edavazhi. According to the compromise decree, the plaintiff was

given liberty to use the C schedule pathway by widening the

same to 12 feet adding the necessary width from the defendants’

property. The defendants were restrained from fencing the C

schedule property and interfering with the plaintiff’s possession.

C schedule is the pathway. The commissioner’s plan attached to

the compromise decree is marked as Ext.P1(A).

W.P.(C).No.12233 Of 2009

::2::

2. The decree holder filed E.P.No.63 of 2005 stating that

there is positive obstruction to the user of the C schedule

pathway. Ext.P2 is the execution petition. It is the case of the

decree holder that the defendants 4 & 5 in the suit with an

intention to obstruct the use of plaint C schedule pathway caused

damage to the way at the place it commences from the western

edavazhi which passes in the north-south direction, by making a

trench and heaping the soil at another portion of the way. The

decree holder requested the court to depute an Amin to restore

plaint C schedule pathway to its original condition with police aid

if necessary, and to order imprisonment of the respondents in

civil prison for violation of the decree.

3. Respondents in their objection denied the material

averments in the petition and prayed for its dismissal. They

contended that as per the compromise decree both parties are

entitled to use C schedule pathway, that there was a natural wear

and tear by the flow of water and that the respondents were

maintaining C schedule pathway as a motorable way.

Respondents further contended that making of the trench

W.P.(C).No.12233 Of 2009

::3::

complained of and heaping of soil were part and parcel of the

maintenance work carried out and that the same did not amount

to wilful disobedience of the decree of court. The copy of the

objection filed by the respondents is produced as Ext.P3.

4. At the instance of the decree holder a commissioner

inspected the site and reported that at the beginning of C

schedule pathway, soil had been removed so as to form a trench

having a width of 6-7 feet and depth of 1 feet. It is also reported

that soil has been heaped at the beginning of C schedule pathway

along its northern side to a height of 4 feet. In the light of the

commissioner’s report, the petition was filed as E.A.No.132 of

2005 in E.P.No.63 of 2005 for taking appropriate action for

contempt of court. Ext.P5 is the order passed by the execution

court in E.P.No.63 of 2005.

5. The execution court held that report of the

commissioner is not sufficient to hold that respondents have

violated the decree and that to invoke the penal provisions of the

Code of Civil Procedure there should be positive evidence of fact

beyond the degree of preponderance of probabilities. The court

W.P.(C).No.12233 Of 2009

::4::

below dismissed the petition finding that the decree holder failed

to establish that the respondents have violated the decree.

6. Ext.P1 is the decree passed in O.S.No.147 of 1994.

The decree provides that the defendants abandoned their claim

over plaint C schedule pathway, that the plaintiff is at liberty to

use plaint C schedule pathway by widening the same at 12 feet

level from defendants’ property. The decree also restrained the

defendants from fencing the same and from interfering with the

plaintiff’s possession of plaint C schedule pathway. The grievance

of the plaintiff is that in spite of the decree passed in terms of the

compromise the respondents caused obstruction to plaint C

schedule pathway causing difficulties to the plaintiff in enjoying

plaint C schedule property. Ext.C1 commission report would

show that at the beginning of plaint C schedule pathway soil had

been removed so as to form a trench having a width of 6-7 feet

and depth of one feet. The commissioner also noted that the

soil was seen heaped at the beginning of plaint C schedule

pathway along the northern side to a height of 4 feet. The

respondents did not dispute the obstructions cased in the plaint C

W.P.(C).No.12233 Of 2009

::5::

schedule pathway. Their contention is that there was a natural

wear and tear by the flow of water and they were maintaining

plaint C schedule pathway as a motorable way and that the

making of the trench complained of and heaping of soil were part

and parcel of the maintenance work carried out and that the

same did not amount to wilful disobedience of the decree of

court. In the light of the commissioner’s report and the

contention of the respondents stated above, the court below is

not justified in dismissing the petition filed complaining violation

of the decree. Going by the commissioner’s report and the

contention of the respondents it cannot be denied that for

whatever reasons, the respondents caused obstruction to the

user of plaint C schedule pathway. They may be justified in

contending that the trench formed and heaping of soil were part

and parcel of the maintenance work carried out. As per the

decree, petitioners have right to use plaint C schedule pathway

without any hindrance. In fact, the decree restrained the

respondents from interfering with the right of user of plaint C

schedule pathway by the plaintiffs. In the circumstances, in the

W.P.(C).No.12233 Of 2009

::6::

interest of justice, the obstruction caused to the smooth user of

the pathway has to be removed. The respondents admitted that

the trench formed and the soil heaped in C schedule pathway

were part of the maintenance work done by them. The learned

counsel for the respondents submitted that the respondents will

remove the obstructions, if any, in existence in the plaint C

schedule pathway within a period of one month from today. If

the obstruction is still subsisting and if the same is not removed,

the petitioners are at liberty to approach the execution court for

restoration of position of plaint C schedule pathway at the cost of

the respondents.

Writ petition is disposed of as above.

HARUN-UL-RASHID,
Judge.

bkn/-