Sunday, 17, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Varghese vs Alias
2024 Latest Caselaw 33020 Ker

Citation : 2024 Latest Caselaw 33020 Ker
Judgement Date : 14 November, 2024

Kerala High Court

Varghese vs Alias on 14 November, 2024

                  IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                  PRESENT
                THE HONOURABLE MR. JUSTICE M.A.ABDUL HAKHIM
        Thursday, the 14th day of November 2024 / 23rd Karthika, 1946
                     IA.NO.1/2024 IN RSA NO. 568 OF 2024
                     AS 4/2022 OF SUB COURT MUVATTUPUZHA
                  OS 239/2015 OF MUNSIFF COURT,MUVATTUPUZHA
APPLICANTS/APPELLANTS:

  1. VARGHESE, AGED 70 YEARS, S/O. LATE VARGHESE, KOCHERIL HOUSE,
     OORAMANA KARA, MEMMURY VILLAGE, MUVATTUPUZHA TALUK.
  2. JANCY VARGHESE, AGED 60 YEARS, W/O. VARGHESE, KOCHERIL HOUSE,
     OORAMANA KARA, MEMMURY VILLAGE, MUVATTUPUZHA TALUK.

RESPONDENT/RESPONDENT:

     ALIAS, AGED 69 YEARS, S/O. KURIAKOSE, KOCHERIL HOUSE, OORAMANA KARA,
     MEMMURY VILLAGE, MUVATTUPUZHA TALUK

     Application praying that in the circumstances stated in the
affidavit filed therewith the High Court be pleased to stay all further
proceedings in A.S No.4/2022 on the file of the Civil Judge (Senior
Division),Muvattupuzha which arise from the judgment and decree in O.S
No.239/2015 on the file of Munsiff Court,Muvattupuzha until further
orders.
     This Application coming on for orders upon perusing the application
and the affidavit filed in support thereof, and upon hearing the arguments
of PAUL K.VARGHESE, A.A.GEETHA, Advocates for the petitioners, the court
passed the following:
                    M.A.ABDUL HAKHIM, J.
                   -----------------------------
              R.S.A. No. 567 & 568 of 2024
          ----------------------------------------------
         Dated this the 14th of November, 2024

                           ORDER

1. Both these Appeals arise from O.S.No.239/2015. The

Defendants 1 & 2 are the appellants. The plaintiff filed the suit

for declaration and injunction with respect to Plaint B Schedule

Way and Plaint C Schedule Thodu. The plaintiff claimed

easement by prescription over plaint C schedule Thodu

alleging that the defendants are trying to destroy the Thodu.

The plaintiff claimed that Plaint B schedule way passing

through the eastern boundary of the property of the

defendants, is having a width of 10 feet and the defendants

joined about 3 feet width portion of Plaint B schedule way with

their property.

2. The Trial Court decreed the suit in part declaring that the

plaintiff has got right of easement by prescription for the flow of

water through the Plaint C schedule Thodu and granting

injunction restraining the defendants from destroying, blocking

and altering the lie and nature of plaint C schedule Thodu, and

from obstructing the flow of water through the plaint C R.S.A. No. 567 & 568 of 2024

schedule Thodu. The injunction sought with respect to Plaint

B schedule way was denied.

3. The plaintiff filed Appeal as A.S. No. 4 of 2022 before the First

Appellate Court against the refusal to grant injunction with

respect to the plaint B schedule way. The defendants filed

A.S. No. 2 of 2022 before the First Appellate Court with

respect to the granting reliefs with respect to plaint C schedule

Thodu. The First Appellate Court allowed A.S. No. 4/2022

granting injunction with respect to Plaint B Schedule way and

dismissed A.S.No.2/2022.

4. R.S.A. No. 567/2024 is filed against the judgment and decree

in A.S. No. 2/2022. R.S.A. No.568/2024 is filed against the

judgment and decree in A.S. No. 4/2022.

5. I heard the learned Counsel for the appellants

Sri.Paul.K.varghese.

6. After hearing the arguments and after going through the

pleadings and evidence, I find that the judgments and Decrees

of the Trial Court as well as the First Appellate Court so far as

it relates to Plaint C Schedule Thodu are perfectly justified and

there is no ground to interfere in R.S.A No.567/2024. R.S.A. No. 567 & 568 of 2024

7. With respect to the plaint B schedule way, the case of the

plaintiff is that the width of the way is 10 feet, whereas the

case of the defendants is that it is having a width of only 6 feet.

I find from the judgment of the First Appellate Court that the

First Appellate Court granted reliefs with respect to Plaint B

Schedule way without adjudicating its width. In view of this, the

question of granting reliefs with respect to the plaint B

schedule is a matter to be considered in R.S.A. No. 568/2024.

Hence R.S.A.No.568/2024 is admitted on the following

substantial question of law:

1. Whether the First Appellate Court is justified in granting injunction with respect to Plaint B schedule way in A.S. No.4 of 2022, in the absence of adjudication of the dispute regarding its width?

8. Issue notice to the respondents in R.S.A.No.568/2024.

9. Since both the appeals arise from a single suit, R.S.A. No.

567/2024 is posted along with R.S.A.No.568/2024 without

admitting the same.

R.S.A. No. 567 & 568 of 2024

I.A.No.1/2024 in R.S.A No.568/2024

10. Interim stay with respect to the decree of injunction in A.S.No.

4/2022 regarding to plaint B schedule for a period of two months.

11. Post on 07.01.2025.

Sd/-

M.A.ABDUL HAKHIM JUDGE

mus

14-11-2024 /True Copy/ Assistant Registrar

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter