Citation : 2024 Latest Caselaw 9838 AP
Judgement Date : 19 October, 2024
HIGH COURT OF ANDHRA PRADESH :: AMARAVATI
MAIN CASE: Second Appeal No. 632 of 2024
PROCEEDING SHEET
Sl. OFFICE
DATE ORDER
No NOTE
01. 19.10.2024 NJS, J
I.A No.1 of 2024
Heard learned counsel for the appellants who
appeared online.
Considering the submissions made, the appeal is
filed against reversing Judgment and in view of the
light of the following substantial questions of law, the
matter requires consideration:-
i. Whether the appellate court is right
in set-asiding the well considered
judgement and decree passed by the
trial court in a suit for permanent
injunction simplicitor without
establishing the possession and
enjoyment over the plaint schedule
property without establishing the
prime facie case by producing the
documentary evidence that the
plaintiff is in possession and
enjoyment of the property.?
ii. Whether the appellate court is right
in set-asiding the well considered
judgment and decree of the trial
Cont....2
2
court throwing burden on the
defendant in a suit for permanent
injunction the paramount
consideration that the plaintiff who
came before the court for the relief
prayed has to establish their lawful
possession and enjoyment over the
suit schedule and further the plaintiff
has to prove that there is an
interference from the defendant over
the plaint schedule property?
iii. Whether the appellate court is right
in granting injunction in a suit for
injunction, the plaintiff has to
necessarily establish that the is in
lawful possession of the suit schedule
property as on the date of filing of
the suit and the defendant interfered
with possession in unlawful manner,
the burden lies on the plaintiff to
prove her settle possession.?
iv. Whether the plaintiff suit for
permanent injunction without
seeking declaration of title is
maintainable under law.?
In view of the above substantial questions of law
involved in the matter, there shall be interim
suspension as prayed for.
3
S.A.No.632 of 2024
Admit.
Issue notice to the respondent.
Learned counsel for the appellants is permitted to take out personal notice on the respondent by registered post with acknowledgement due and file proof of service in the Registry by the date of next adjournment.
List the matter on 18.11.2024.
_____ NJS, J RSD
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!