High Court Kerala High Court

Suresh Kumar vs Padmakumary on 25 February, 2010

Kerala High Court
Suresh Kumar vs Padmakumary on 25 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 34640 of 2008(W)


1. SURESH KUMAR, S/O. NAGAPPAN PILLAI,
                      ...  Petitioner

                        Vs



1. PADMAKUMARY,
                       ...       Respondent

                For Petitioner  :SRI.P.HARIDAS

                For Respondent  :SRI.NAGARAJ NARAYANAN

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

 Dated :25/02/2010

 O R D E R
               S.S.SATHEESACHANDRAN, J.
                    -------------------------------
               W.P.(C).NO.34640 OF 2008 ()
                  -----------------------------------
          Dated this the 25th day of February, 2010

                        J U D G M E N T

Petitioner is the plaintiff in O.S.No.503 of 2007 on the

file of the Munsiff Court, Kottarakkara. Suit is for declaration

of easement and for injunction, and the respondent is the

defendant. Alleging that the respondent/defendant is making

attempts to obstruct the free flow of air and light to his

property, by constructing a compound wall beside her

property, which is described as ‘B’ schedule, the

petitioner/plaintiff filed the suit seeking the reliefs of

declaration of easement and injunction. With the suit,

petitioner/plaintiff had also moved an application for interim

injunction as identical to the reliefs sought in the suit. That

application was resisted by the respondent/defendant filing

objection. The learned Munsiff after considering the

application, dismissed it vide Ext.P4 order. Petitioner/plaintiff

preferred an appeal against Ext.P4 order, which numbered as

C.M.A.No.49 of 2008, is pending consideration before the Sub

WPC.34640/2008 2

Court, Kottarakkara. Meanwhile, the respondent/defendant

had moved an application (Ext.P6) before the Munsiff Court,

Kottarakkara, seeking orders from the court for rendering

police assistance to put up a boundary wall beside her

property. At that stage, petitioner filed the present writ

petition seeking direction that the trial court be restricted

from entertaining Ext.P6 application and pass orders thereof

till disposal of his appeal, and also a direction for an

expeditious disposal of his appeal by the Sub Court.

2. Notice given, the respondent has entered appearance.

I heard the counsel on both sides. The learned counsel for the

petitioner submitted that Ext.P6 application has been filed by

the respondent/defendant on the basis of some observations

made in Ext.P4 order that she has every right to put up a

compound wall within her property. The entitlement of the

respondent as to whether she can put up a boundary with the

aid of the court has not been canvassed before the court so far

and on the basis of the observations made by the court in

Ext.P4 application, the court is incompetent to entertain

Ext.P6 application or pass any order thereof is the submission

WPC.34640/2008 3

of the counsel. Whatever that be, I find that Ext.P6

application has not been considered by the court below on its

merit so far. Petitioner can file objection to Ext.P6

application, and needless to point out, the court below has to

consider the legal principles applicable in entertaining and

disposing such an application. At this stage, this Court need

not look into the merit of Ext.P6 application moved by the

respondent/defendant. It is submitted that respondent had

already entered appearance in the C.M.A. pending before the

Sub Court, Kottarakkara. Having regard to the facts and

circumstances involved, I direct the learned Sub Judge to hear

and dispose of C.M.A.No.49 of 2008 within three months from

the date of receipt/production of a copy of this judgment. Writ

petition is accordingly disposed of.

Send a copy of the judgment to the Munsiff Court and

Sub Court concerned forthwith.





                           S.S.SATHEESACHANDRAN
                                      JUDGE

prp

WPC.34640/2008    4