IN THE HIGH COURT OF KERALA AT ERNAKULAM
CRP No. 1564 of 2001(I)
1. VASUDEVAN SASEENDRAN
... Petitioner
Vs
1. PATHUMMAL BEEVI NABEESA BEEVI
... Respondent
For Petitioner :SRI.L.MOHANAN
For Respondent :SRI.R.S.KALKURA
The Hon'ble MR. Justice M.N.KRISHNAN
Dated :05/09/2007
O R D E R
M.N.KRISHNAN,J
================
C.R.P.No.1564 of 2001
=================
Dated this the 5th day of September, 2007
ORDER
This revision petition is preferred against the order of the
Principle Munsiff, Nedumangad in E.P.No.76/1997. The E.P is
filed with the allegation that the defendant in the suit are
attempting to excavate earth contrary to the directions contained
in the judgment and decree of the Appellate Court and therefore
it is necessary for the court to appoint an expert for the purpose
of implementing the decision of the Appellate Court. It is
specifically averred in the execution petition that on 19.10.1997
the defendants had come to their property to remove the earth
contrary to the directions and on account of the timely
intervention it did not materialise. The learned counsel for the
revision petitioner had brought to my notice the decision of the
District Judge, Thiruvananthapuram, in A.S.No.305/1986. It is
very clearly laid down there in that the injunction is granted
against the defendants from excavating earth adjoining the
plaint C schedule pathway beyond the present level is noticed in
C.R.P.No.1564/2001
:2:
the Commissioner’s Report and Plan. The defendants are also
prohibited from excavating earth from their property without
leaving atleast 10 links width at the surface level of the plaint A
schedule property along with its western boundary and in case
earth is excavated it should be done in a slanting manner so as to
avoid subsidence of plaint A schedule property. Now the
grievance of the revision petitioner is that contrary to the
directions attempt is made by the defendants to excavate earth
if it materialises it will destroy their property and will be in
gross violation of the terms of the judgment and decree.
Unfortunately the court below has not approach the matter in
that perceptive and has stated that in a decree for injunction
this cannot be considered. What the plaintiff apprehends is that
if in contravention of the terms of the decree and judgment earth
is removed without a slope it will destroy the property and
precisely that is what is protected by the Appellate judgment
and decree. I feel the said contention requires consideration by
the court below and therefore the order under challenge is set
aside and the matter is remitted back to the trial court for fresh
consideration of the matter especially after referring to the
C.R.P.No.1564/2001
:3:
averments in the execution petition. The court below shall give
an opportunity to both sides to adduce evidence in support of
their respective contention and dispose of the matter in
accordance with law. The parties are directed to appear before
the court below on 06.10.2007.
M.N.KRISHNAN,JUDGE
dvs