High Court Kerala High Court

Sindhu Rani vs Sunil Kumar on 16 July, 2010

Kerala High Court
Sindhu Rani vs Sunil Kumar on 16 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 22310 of 2010(O)


1. SINDHU RANI, AGED 36,
                      ...  Petitioner

                        Vs



1. SUNIL KUMAR, AGED 38
                       ...       Respondent

                For Petitioner  :SRI.PRAVEEN K. JOY

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :16/07/2010

 O R D E R
                   THOMAS P.JOSEPH, J.
           ====================================
                    W.P(C) No.22310 of 2010
           ====================================
             Dated this the 16th    day of July, 2010


                         J U D G M E N T

This Writ Petition is filed by defendant in O.S.No.163 of 2008

of the court of learned Munsiff, Punalur challenging Exts.P2 and P3

orders. Respondent claiming to be owner in possession of suit

property sought a decree for injunction against petitioner

trespassing into the said property and committing waste.

Petitioner has a case that suit property actually does not belong to

the respondent, she is staying in the property and suit is filed in

collusion with her husband with whom she is having some

proceedings before the Family Court. Petitioner filed Ext.P1,

application (I.A. No.994 of 2009) to implead her husband as

additional defendant in the suit. Learned Munsiff passed Ext.P2,

order on that application directing that application will be

considered along with the suit as evidence is required to be taken.

Yet another application filed by petitioner is I.A. No.993 of 2009

seeking interim order of injunction against respondent

trespassing into the suit property. On that application learned

Munsiff passed Ext.P3, order directing that the said application

W.P(C) No.22310 of 2010
-: 2 :-

also will be considered along with the suit. Learned counsel for

petitioner contends that Exts.P2 and P3 orders are bad in law. He

also stated about circumstances in which respondent filed the

suit against petitioner colluding with husband of petitioner.

Learned counsel further stated that petitioner is still residing in

the suit property and hence entitled to get relief as prayed for in

I.A. No.993 of 2009.

2. So far as request for impleadment vide Ext.P1,

application is concerned I must bear in mind that respondent-

plaintiff is the master of the suit and he is not claiming any relief

against husband of the petitioner. Learned Munsiff observed that

evidence is required in the matter and posted that application

along with the suit. I do not find anything illegal in that finding

requiring interference under Article 227 of the Constitution of

India.

3. So far as Ext.P3 is concerned grievance of petitioner is

that in spite of she being in possession of the suit property and

requesting for interim injunction against respondent trespassing

into that property that application has not been considered and

instead it is posted along with the suit. I make it clear that it will

be open to petitioner to seek review of Ext.P3, order and request

W.P(C) No.22310 of 2010
-: 3 :-

learned Munsiff to consider that application before the suit is

disposed of. I also make it clear that if petitioner has a

contention in her written statement that the suit is result of

collusion between her husband and respondent it is open to her

to adduce evidence in that line.

Writ Petition is closed with the above observation.

THOMAS P. JOSEPH, JUDGE.

vsv