High Court Kerala High Court

V.P. Beerankutty vs Regional Transport Authority on 14 March, 2007

Kerala High Court
V.P. Beerankutty vs Regional Transport Authority on 14 March, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 5279 of 2007(C)


1. V.P. BEERANKUTTY, URALIKUTH PALOOR,
                      ...  Petitioner

                        Vs



1. REGIONAL TRANSPORT AUTHORITY,
                       ...       Respondent

2. SECRETARY, REGIONAL TRANSPORT

                For Petitioner  :SRI.P.RAVINDRAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.N.KRISHNAN

 Dated :14/03/2007

 O R D E R
                            M.N.KRISHNAN, J.

                           ---------------------------

                       W.P.(C) No.5279 OF 2007

                            --------------------------

            Dated this the 14th day of February, 2008


                              J U D G M E N T

~~~~~~~~~~~

This writ petition is preferred against the order of the

Subordinate Judge, Irinjalakuda in E.A.No.208/2008 in

E.P.No.23/04 in O.S.No.158/1998. It was an application filed by

the receivers appointed in the case and the court by its order

dated 2.2.2008 had restrained the 8th respondent till 23.2.2008

from conducting any construction work in the petition ‘C’

schedule or from obstructing the temple authorities from

entering ‘B’ schedule in the petition for the rituals of the

temple .

2. I feel that the court had taken into consideration the

factum of a festival which commenced on 11.2.2008 and

culminates on 23.2.2008. The more serious question that have

to be adjudicated including the jurisdiction of the court to pass

such an order or the maintainability of such a petition filed by

the receiver had not been elaborately considered by the court.

At the most this order can be termed as only an interim

arrangement till the festival functions are over, till 23.2.2008.

W.P.(C) No.5279/2007 2

3. Therefore, I direct the court below not to close the

E.A. on the basis of the order which is passed but to consider

the entire matter afresh after 23.2.2008 including the

competency of the receivers to file such an application and the

jurisdiction of the court to decide the matter after hearing all

concerned and pass appropriate orders.

The writ petition is disposed of accordingly.

(M.N.KRISHNAN, JUDGE)

ps