High Court Kerala High Court

Soman Nadar vs Pankajakshan Nair on 14 August, 2009

Kerala High Court
Soman Nadar vs Pankajakshan Nair on 14 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 7577 of 2009(O)


1. SOMAN NADAR,THENGOTTUKOTTU THEKKUMKARA
                      ...  Petitioner

                        Vs



1. PANKAJAKSHAN NAIR, S/O.SUBRAMONIAN NADAR
                       ...       Respondent

                For Petitioner  :SRI.M.BALAGOVINDAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.S.SATHEESACHANDRAN

 Dated :14/08/2009

 O R D E R
            S.S.SATHEESACHANDRAN, J.
          -----------------------------
            W.P.(C).No.7577   OF 2009
           --------------------------
     Dated this the 14th day of August 2009
     -------------------------------------


                     JUDGMENT

The writ petition is filed seeking the

following reliefs.

i) Issue appropriate writ direction or

order to quash Ext.P2 and P3 orders passed by the

II Additional Munsiff Court, Thiruvananthapuram and

Principal District Court, Thiruvananthapuram or on

the alternative direct the District Court,

Thiruvananthapuram to hear and pass appropriate

orders de-novo pending disposal of the writ

petition.

W.P.(C).No.7577 OF 2009 Page numbers

ii) Grant such other relief that are

deemed fit and proper in the circumstances of the

case.

2. Petitioner is the plaintiff in O.S

No. 279 of 2008 on the file of the II Additional

Munsiff Court, Thiruvananthapuram. Suit is for

specific performance of an oral agreement of sale

and the respondent is the defendant. In the above

suit the respondent / defendant moved an

application for interim injunction which after

hearing both sides was allowed by the learned

Munsiff. Petitioner challenged that order by

preferring an appeal before the District Court, but

the order of the learned Munsiff was confirmed

dismissing the appeal. Impeaching the propriety

and correctness of the judgment rendered by the

appellate court the writ petition has been filed

seeking the aforementioned reliefs invoking the

W.P.(C).No.7577 OF 2009 Page numbers

supervisory jurisdiction vested with this court

under Article 227 of the Constitution of India.

3. I heard the learned counsel for the

petitioner. Having regard to the submissions made

and taking note of the facts and circumstances

presented with reference to Ext.P3 judgment

impugned in the petition, I find no notice to the

respondent is necessary and it is dispensed with.

The learned counsel for the petitioner submits that

some observations in Ext.P3 judgment rendered by

the learned Munsiff are likely to cause prejudice

to the petitioner, and it may influence the mind of

the trial judge while disposing the suit on merit,

I find no reason for such an apprehension because

the observations or opinions expressed in orders in

interlocutory proceedings in a suit will not have

any reflection in the final disposal of the suit,

which has to be done on the basis of the materials

W.P.(C).No.7577 OF 2009 Page numbers

to be tendered in the case. However, to alley the

apprehension expressed by the learned counsel for

the petitioner, I direct the learned Munsiff to

dispose the suit untrammelled by any of the

observations in his order or Ext.P3 judgment

rendered by the learned District Judge. Subject to

the above directions, the writ petition is closed.

Sd/-

S.S.SATHEESACHANDRAN,
JUDGE

//TRUE COPY//
P.A TO JUDGE

vdv