IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 10619 of 2008(L)
1. SHAJI.K.A., S/O.ANTONY,
... Petitioner
Vs
1. THE MOONILAVU GRAMA PANCHAYAT,
... Respondent
2. JAMES JOSEPH, PARAKKAL HOUSE,
For Petitioner :SRI.P.B.SAHASRANAMAN
For Respondent :SRI.K.JAYAKUMAR
The Hon'ble MR. Justice V.GIRI
Dated :01/04/2009
O R D E R
V.GIRI, J
-------------------
W.P.(C).10619/2008
--------------------
Dated this the 1st day of April, 2009
JUDGMENT
Petitioner entered into an agreement for
purchase of a property from its original owner one
Jalal. It seems that Jalal then sold the property to
the second respondent herein. According to the
petitioner, this was done in breach of the agreement
for sale which had earlier been executed by the
petitioner and Jalal. Petitioner then filed a Suit for
specific performance before the Sub Court as
O.S.No.54/2006. The said Suit was decreed and the
original owner and the subsequent purchaser were
directed to execute the sale deed in favour of the
petitioner, after receiving the balance sale
consideration. It is admitted that Ext.P1 judgment is
now challenged in an appeal, R.F.A.357/2007. There
is a stay of execution of the decree as well.
2. In the meanwhile, the second respondent put
W.P.(C).10619/2008
2
up a building in the property and sought for
numbering of the same. This was objected to by the
petitioner. Secretary of the Panchayat therefore,
proposed to conduct a hearing on Ext.P3 which has
been challenged in this writ petition.
3. I heard learned counsel for the petitioner,
learned counsel for the Panchayat and learned
counsel appearing for the second respondent.
4. I do not find any reason why further
proceedings pursuant to Ext.P3 should be
interdicted by this Court. It is upto the Panchayat
to number the building which has been constructed.
Numbering of the building is to be done with
reference to the provisions of the Panchayat Raj Act
and the Rules governing the same. Pendency of the
Civil Suit or an appeal arising therefrom, should
normally have no impact, except when there is an
allegation that the building has been put up in
W.P.(C).10619/2008
3
contravention of the order of injunction passed by
the Civil Court. Secretary shall proceed to take
appropriate steps pursuant to Ext.P2, in
accordance with law.
Writ petition is disposed of as above.
V.GIRI,
Judge
mrcs