High Court Kerala High Court

Reveendran vs Simi Ashok Kumar on 16 November, 2010

Kerala High Court
Reveendran vs Simi Ashok Kumar on 16 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP(C).No. 744 of 2010(O)


1. REVEENDRAN, S/O.PADMANABHAN,
                      ...  Petitioner

                        Vs



1. SIMI ASHOK KUMAR, W/O.ASHOK KUMAR,
                       ...       Respondent

                For Petitioner  :SRI.M.R.RAJESH

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :16/11/2010

 O R D E R
                    THOMAS P.JOSEPH, J.
           ====================================
                     O.P(C) No.744 of 2010
           ====================================
         Dated this the 16th   day of November,    2010

                        J U D G M E N T

According to the petitioner in respect of the same property

there are now three suits pending in the Sub Court, Attingal and

Munsiff’s Court, Varkala. Petitioner filed O.S. No. 222 of 2008 in

the court of learned Sub Judge, Attingal for recovery of damages

and injunction against defendants trespassing into the suit

property and obtained Ext.P2, order of interim injunction on I.A.

No.1415 of 2008. On the strength of that order petitioner has put

up a sign board prohibiting entry into the disputed property and

also placed stones for the said purpose. Respondent filed a

complaint to the police mentioning about pendency of O.S. No.205

of 2008 and O.S. No.189 of 2010. Petitioner learnt that O.S.

No.205 of 2008 is pending in the court of learned Munsiff, Varkala

with an application for temporary injunction seeking relief with

respect to the property involved in O.S. No.222 of 2008. Exhibit P5

is another suit filed by the respondent against one Subashlal and

another. According to the petitioner in that suit also property

scheduled in O.S. No.222 of 2008 is involved. In the meantime

petitioner filed I.A. No.2291 of 2010 in O.S. No.205 of 2008 and

O.P(C) No.744 of 2010
-: 2 :-

I.A. No.2292 of 2010 in O.S. No.189 of 2010 (both pending in

Munsiff’s court, Varkala) for his impleadment in the circumstances

stated above. Prayer in this petition is to issue a direction to the

learned Munsiff to dispose of those applications before other

applications in the said suits are decided. Learned counsel states

that on the strength of interim order of prohibitory injunction

passed in the suits respondent has taken action alleging violation

and filed application for issue of commission for removal of

obstruction which also is pending.

2. Having regard to the facts and circumstances of the

case learned Munsiff, Varkala is directed to dispose of I.A. No.2291

of 2010 in O.S. No.205 of 2008 and I.A. No.2292 of 2010 in O.S.

No.189 of 2010 as early as possible. Learned Munsiff shall also

take into account apprehension of petitioner that if before those

applications are disposed of orders are passed in the application

for commission, etc., petitioner might be put to difficulties and

irreparable injury.

Original Petition is disposed of with the above observation.

THOMAS P. JOSEPH, JUDGE.

vsv