High Court Kerala High Court

Vilason vs Anandan on 21 June, 2007

Kerala High Court
Vilason vs Anandan on 21 June, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 24146 of 2005(Y)


1. VILASON, S/O. SIVADASAN,
                      ...  Petitioner

                        Vs



1. ANANDAN, KAVUVILA VEEDU,
                       ...       Respondent

                For Petitioner  :SRI.J.JAYAKUMAR

                For Respondent  :SRI.R.S.KALKURA

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :21/06/2007

 O R D E R
                          PIUS C. KURIAKOSE, J.

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

                      W.P.(C) NO. 24146 of 2005

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

              Dated this the  21st day of   June  2007


                                  JUDGMENT

An application for temporary injunction filed by the plaintiff

petitioner was dismissed by the learned Munsiff under Ext.P2.

Ext.P2 order was confirmed by the Sub Judge, in Appeal by

Ext.P4. It is impugning Exts.P2 and P4, that this writ petition

under Article 227 has been filed.

2. Having considered Exts.P2 and P4, I am not prepared to

say that those orders are vitiated to such as extent as to

warrant corrections under the supervisory jurisdiction of this

court. However, on admitting this writ petition this court directed

the parties to maintain status quo. Even though the respondent

has been served with notice, no endeavor has been made by the

respondent to get the above order vacated. Under these

circumstances, I am of the view that this writ petition can be

disposed of issuing the following directions:

WPC No. 24146/2005 2

The learned Munsiff, Attingal will try and dispose of

O.sS.160/2004 at his earliest without being unduly influenced by

the observations and findings in Ext.P2 and the circumstance that

Ext.P2 has been confirmed by the court of appeal. The suit will

be decided on the basis of the evidence which comes on record at

trial. At any rate the learned Munsiff will special list the suit for

trial in the earliest available special list and take a decision. Till

such time the decision is taken in the suit, the status quo

obtaining as on 16.8.2005 will be maintained by both the parties.

PIUS C. KURIAKOSE,

JUDGE.

dpk