High Court Kerala High Court

Velayudhakurup vs Muraleedharan on 12 October, 2010

Kerala High Court
Velayudhakurup vs Muraleedharan on 12 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 27302 of 2010(O)


1. VELAYUDHAKURUP,S/O.CHEMBIL
                      ...  Petitioner

                        Vs



1. MURALEEDHARAN,S/O.AREEKKARA ILLATH
                       ...       Respondent

2. SUBRAMANIAN,S/O.KANDAMPULLI VELAY,

3. SUMATHI,W/O.SUBRAMANIAN,DO.  DO.

4. MUHAMMED,S/O.ERANHIPPURATH

                For Petitioner  :SRI.SANTHEEP ANKARATH

                For Respondent  :SRI.JAMSHEED HAFIZ

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :12/10/2010

 O R D E R
                            THOMAS P. JOSEPH, J.
                           --------------------------------------
                            W.P.(C) No.27302 of 2010
                           --------------------------------------
                    Dated this the 12th day of October, 2010.

                                     JUDGMENT

Plaintiff No.1 in O.S.No.137 of 2006 of the court of learned Munsiff-

Magistrate, Ponnani and respondent in A.S.No.81 of 2007 of the court of learned

Sub Judge, Tirur is the petitioner before me, aggrieved by Ext.P6, order as per

which learned Sub Judge granted stay of execution of the decree for mandatory

injunction.

2 Dispute concerns plaint C schedule way lying on the south of plaint

A and B schedules belonging to petitioner/plaintiff No.1 and plaintiff No.2. There

was some proceedings before the Sub Divisional Magistrate initiated by

petitioner and others which did not succeed and thereon petitioner and plaintiff

No.2 filed the suit before learned Munsiff-Magistrate for a declaration that plaint

C schedule is not a private way and for a decree for mandatory injunction to

direct the respondents to remove the obstruction allegedly caused by them

which prevented petitioner and plaintiff No.2 from gaining access to their

properties from the disputed plaint C schedule. The suit was resisted by the

respondents on various grounds. Learned Munsiff-Magistrate did not grant the

declaration prayed for but, on the strength of the report of Advocate

Commissioner and other evidence regarding existence of plaint C schedule

along south of plaint A and B schedule properties and finding in favour of

alleged obstruction caused by the respondents granted a decree for mandatory

injunction in favour of petitioner and plaintiff No.2. Challenging that judgment

WP(C) No.27302/2010

2

and decree respondents preferred A.S.No.81 of 2007 before learned Sub

Judge and filed I.A.No.2145 of 2007 for stay of operation of the decree. Learned

Sub Judge after hearing both sides granted a stay of execution of the decree for

mandatory injunction. That order is under challenge. Learned counsel for

petitioner contends that except the plaint C schedule way petitioner/plaintiff No.1

has no other means of access to the plaint A schedule belonging to him and

where he is residing. Learned counsel has produced photographs of the way

and the obstruction allegedly caused by the respondents. Learned counsel for

respondents contended that plaint A and B schedules are lying contiguous and

that the property where plaintiff No.2 is residing abuts public road on the east so

that petitioner and plaintiff No.2 can have direct access from the public road. It is

also pointed out that at no point of time during pendency of the suit in the trial

court petitioner or plaintiff No.2 were using plaint C schedule. In such a situation

granting permission to use plaint C schedule at this stage would amount to

allowing petitioner to execute the decree in his favour and which is under

challenge in the appeal.

3. There is dispute as to the nature of right petitioner and plaintiff No.2

claims over plaint C schedule. Learned Munsiff-Magistrate also did not grant the

declaration prayed for whatever be the reason thereof and the decree is confined

to the mandatory injunction prayed for. It is not disputed that at no point of time

during pendency of the suit petitioner was using plaint C schedule. In such a

situation I do not find reason to interfere with the discretionary order of stay

passed by the learned Sub Judge as to the execution of decree for mandatory

WP(C) No.27302/2010

3

injunction and create a new situation. But, the grievance of petitioner has to be

redressed. That could be done by directing learned Sub Judge to expedite

disposal of the appeal itself. I am told that steps in the appeal are over and that

it is ripe for hearing. Learned Sub Judge is directed to dispose of the appeal

giving it top priority as early as possible, at any rate within a month from the date

of receipt of a copy of this judgment.

Writ Petition is disposed of with the above direction.

THOMAS P.JOSEPH,
Judge.

cks