High Court Kerala High Court

Shanavas vs State Of Kerala on 15 July, 2008

Kerala High Court
Shanavas vs State Of Kerala on 15 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 10840 of 2007(M)


1. SHANAVAS, S/O A.HABEEBULLA, T.C.31/1885,
                      ...  Petitioner
2. RASHIDBIN HAKIM, S/O M.K.ABDUL HAKKIM,
3. ABDUL LATHIFF, S/O SHAMSUDEEN,
4. NASURUDDIN MUSLIAR M.K., S/O K.M.K.

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

2. DISTRICT COLLECTOR, TRIVANDRUM.

3. REVENUE DIVISIONAL OFFICER,

4. MOHAMMED FATHIMA, D/O ABDUL RAHMAN KUNJU

5. SALMA BEEVI, D/O ABDUL RAHMAN KUNJU,

6. MOHAMMED ABDUL KHADER, S/O ABDUL RAHMAN

7. SAINABA BEEVI, S/O ABDUL RAHMAN KUNJU,

8. SUHARA BEEVI, D/O ABDUL RAHMAN KUNJU,

9. A.MOHAMMED KASSIM, S/O ABDUL RAHMAN

10. A.RUKIYA BEEVI, S/O ABDUL RAHMAN KUNJU,

11. NISSAR AHAMMED, S/O ABDUL RAHMAN KUNJU,

12. SASIDHARAN NAIR, S/O PONNAN,

13. V.DEEPA, SAUPARNIKA, THEKKEMOODU,

14. PAULOSE, JANCY BHAVAN, CHETTIKUNNU,

15. JANET, JANCY BHAVAN, CHETTIKUNNU,

16. RUDRANI AMMA, KESAVA VILASAM,

17. BHAGEERATHI AMMA, KESAVA VILASAM,

                For Petitioner  :SRI.R.S.KALKURA

                For Respondent  :SRI.M.BALAGOVINDAN

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :15/07/2008

 O R D E R
                            S.SIRI JAGAN, J.

                    ==================

                     W.P.(C).No.10840 of 2007

                    ==================

               Dated this the 15th day of July, 2008

                            J U D G M E N T

The petitioners seek the following relief in this writ petition:

“i) issue a writ of mandamus or any other appropriate writ, order or
direction of the nature of mandamus staying all further
proceedings in pursuance of Exts.P8 and P9 complaints pending
before the 3rd respondent till the final disposal of
O.S.No.609/2005, OS No.421/2006 and OS No.651/2005
pending before the Civil Court.”

2. Exts.P8 and P9 referred to in the relief are complaints

filed by respondents 4 to 17 in respect of mutation of properties

in the name of the petitioners. According to the petitioners, these

complaints cannot be proceeded with, in view of the pendency of

OS Nos.609/2005, 421/2006 and 651/2005 pending before the

Sub Court, Thiruvananthapuram, between the same parties. The

petitioners would also contend that as per clause 16 of the

Transfer of Registry Rules, the authorities under the Transfer of

Registry Rules are bound to obey the civil court decrees in the

matter of effecting mutation. I am of opinion that the petitioners

can raise all these contentions while Exts.P8 and P9 are being

disposed of. Therefore, I am not inclined to entertain this writ

2

petition at this stage. Therefore, without prejudice to the right of

the petitioners to raise all their contentions before the authority

with whom Exts.P8 and P9 complaints are pending, who shall

hear the petitioners also while disposing of the same, this writ

petition is closed. However, I hasten to add that I have not

considered any of the issues on merits including the

maintainability of Exts.P8 and P9 before the District Collector or

the merits of the contentions of either side.

Sd/-

sdk+                                         S.SIRI JAGAN, JUDGE


           ///True copy///




                                  P.A. to Judge