High Court Kerala High Court

Rev.Sr.Feba vs Sr.Emilia on 6 May, 2010

Kerala High Court
Rev.Sr.Feba vs Sr.Emilia on 6 May, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 14335 of 2010(O)


1. REV.SR.FEBA, AGED 57 YEARS,
                      ...  Petitioner

                        Vs



1. SR.EMILIA, AGED 54 YEARS,
                       ...       Respondent

                For Petitioner  :SRI.ASOK M.CHERIAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :06/05/2010

 O R D E R
                             THOMAS P. JOSEPH, J.
                            --------------------------------------
                            W.P.(C) No.14335 of 2010
                            --------------------------------------
                       Dated this the 6th day of May, 2010.

                                      JUDGMENT

This Writ Petition is in challenge of judgment of learned Additional District

Judge-III, Kollam in C.M.A.No.34 of 2010 setting aside the order passed by the

learned Munsiff-Magistrate, Sasthamcotta on I.A.No.1305 of 2009 in O.S.No.333

of 2009. That was a suit for permanent injunction filed by the petitioner before

me claiming to be the Secretary of the trust referred to in the plaint. According to

the petitioner, the suit property was taken on lease for a period of 30 years by

the trust from Mar Baselius Marthoma Didimos, the supreme head of the

Malankara Sabha. In that property, an English medium school is being run.

Petitioner is claimed to be in possession and enjoyment of the suit property in

her capacity as the Secretary of the trust. In the meantime, respondent, another

nun (Mother Superior of the Basalel Convent, Sooranadu to which petitioner also

belonged) is attempting to take forceable possession of the property.

Respondent admitted that petitioner was the Secretary of the trust till she was

removed from that post on 12.11.2009 and in that post, respondent was elected.

She contended that the power of attorney executed in favour of petitioner by

Mar Baselius Marthoma Didimos was cancelled and subsequent to 12.11.2009,

petitioner has no right, interest or possession over the suit property. Learned

Munsiff-Magistrate so far as the documents produced by the respondent

(revocation of power of attorney and letter dated 5.12.2009 issued by the

W.P.(C) No.14335/2010

2

Managing Trustee to the petitioner to handover the property to the newly elected

Secretary, respondent) are concerned observed that those documents are

obtained subsequent to the suit and hence cannot be looked into. Learned

Munsiff-Magistrate observed that the lease deed in the name of petitioner (at a

time when she was admittedly the Secretary of the trust) and receipt for

payment of revenue revealed a prima facie case in favour of the petitioner and

granted injunction. Appellate court found that the crucial question was whether

petitioner was removed from the post of Secretary in the election held on

12.11.2009 but the learned Munsiff-Magistrate has not adverted to that aspect

nor entered any finding and hence the order under challenge cannot be

sustained. Accordingly the impugned order was set aside and I.A.No.1305 of

2009 was remitted to the trial court for fresh consideration. That judgment is

under challenge in this petition at the instance of petitioner/plaintiff. Learned

counsel for petitioner contends that the trial court had, with all the documents

produced by the petitioner including the result of election came to the conclusion

that petitioner has prima facie case and found in her favour. But on going

through the order under challenge I find that no finding has entered as to the

validity of the election of the respondent on 12.11.2009 or, the effect of the

documents produced by the respondent in the trial court. Instead, those

documents were brushed aside for the mere reason that they were obtained

subsequent to the institution of the suit. But learned Munsiff-Magistrate failed to

W.P.(C) No.14335/2010

3

note that even the election set up by the respondent was held on on 12.11.2009

and the letter produced by the respondent in the trial court was dated 5.12.2009.

It is in the above circumstances that appellate court found that the real issue

regarding the case was not considered by the learned Munsiff-Magistrate and

required reconsideration. The appellate court also observed that since

respondent has already filed written statement (and if pre-trial steps are over)

the trial of the case could be expedited. I do not find anything illegal in the

appellate court holding so. There is no case for the petitioner that she has any

independent right, interest or possession over the suit property apart from being

the Secretary of the trust which had taken the property on lease. Therefore the

issue whether the petitioner continued to be the Secretary of the Trust after

12.11.2009 is certainly relevant for consideration even in deciding I.A.No.1305

of 2009. As such the appellate court is justified in setting aside the impugned

order and remitting I.A.No.1305 of 2009 for fresh consideration. I find no

reason to interfere with the order under challenge in this petition.

2. Learned counsel for petitioner requested that an interim order of

injunction may be passed in this proceeding until disposal of I.A.No.1305 of

2009. But I am of the view that without deciding as to who is in actual

W.P.(C) No.14335/2010

4

possession of the property it is not proper for me to grant interim order as

prayed for. It is open to the petitioner to move the vacation court (in case there

is any urgency) and seek appropriate interim relief as sought for.

With the above observation this Writ Petition is dismissed.

THOMAS P.JOSEPH,
Judge.

cks