High Court Kerala High Court

V.K.Raja vs Karthikappally Taluk Legal … on 27 March, 2008

Kerala High Court
V.K.Raja vs Karthikappally Taluk Legal … on 27 March, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 5793 of 2008(M)


1. V.K.RAJA,S/O.K.VIJAYAN
                      ...  Petitioner

                        Vs



1. KARTHIKAPPALLY TALUK LEGAL SERVICE
                       ...       Respondent

2. KRISHNAN KUMARI M.NADESAN

3. THE ASST. ENGINEER

                For Petitioner  :SRI.G.BENO

                For Respondent  :SRI.M.DINESH, SC, KWA

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :27/03/2008

 O R D E R

ANTONY DOMINIC, J.

————————————

W.P.(C) 5793 of 2008

————————————-

Dated:JUDGMENT 2008
MARCH 27,

The prayer sought for in this writ petition is to quash Ext.P5, a

complaint filed by the 2nd respondent before the 1st respondent and

numbered as PLP 176/2007.

2. Since the proceedings before the 1st respondent are

governed by consensus between the parties, unless the petitioner

agrees, no adverse order can be passed by the 1st respondent.

Therefore, there is no reason for the petitioner to be aggrieved by

the pendency of Ext.P5 before the 1st respondent.

3. The further prayer sought for is that the 1st respondent has

no jurisdiction to proceed with Ext.P5. If, according to the

petitioner, the 1st respondent lacks jurisdiction to entertain Ext.P5

complaint, it is for the petitioner to appraise the 1st respondent this

jurisdictional defect and seek appropriate orders.

4. In so far as the claim of the 2nd respondent for water

connection to his building is concerned, I notice that the matter, as

at present, is governed by Ext.R2(f) order of the civil court wherein

the petitioner herein, being the defendant, is restrained by an order

WP(C) 5793/08 Page numbers

of temporary injunction from obstructing the taking of water

connection to the house situated in the A schedule to the plaint,

which is the residential building of the 2nd respondent. Though it

is on record that against Ext.R2(f), petitioner has filed a C.M.Appeal

before the Additional District Court, Mavelikkara, it is the common

case of the parties that there is no order staying the operation of

Ext.R2(f) order. If that be so, the 2nd respondent is entitled to enjoy

the fruits of the order so long as it stands as such.

5. Thus, in view of Ext.R2(f) order, I direct that it will be open

to the Water Authority to consider the application made by the 2nd

respondent on merits without insisting on the consent of the

petitioner herein. It is clarified that in case Ext.R2(f) order is upset

by the Appellate Court or at the stage of final disposal of the suit, it

will be open to the petitioner to seek necessary modification at the

hands of the Water Authority itself.

Writ petition is disposed of as above.

ANTONY DOMINIC, JUDGE

mt/-