Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 1, Cited by 17]

Karnataka High Court

Papanna vs Nagachari And Others on 20 February, 1996

Equivalent citations: AIR1996KANT256, ILR1996KAR1271, 1996(2)KARLJ74, AIR 1996 KARNATAKA 256, (1996) ILR (KANT) 1271, (1996) 2 BANKCAS 454, (1996) 2 KANT LJ 74, (1997) 3 CURCC 316

ORDER

1. I heard the learned counsel for the respondent also.

2. This is a defendant's revision against the order of the trial Court granting police protection to the plaintiff to enforce the order of temporary injunction passed by the trial Court.

3. The suit was filed for a permanent injunction and along with the suit, plaintiff also filed an application for temporary injunction, which after contest, was granted by the trial Court on 3-7-1992. The defendant filed M.A. No. 95/92 against the above order. It was also dismissed on 20-11-1993.

4. Thereafter, alleging that the defendant is taking law into his own hands and attempting to interfere with the possession of the plaintiff to the property, plaintiff lodged a complaint before the concerned police. But, the police failed to take any action against them and it is alleged that the defendant may dispossess the plaintiff at any time from the suit property. Accordingly, he filed an application under S. 151, C.P.C. for an order from the Court directing the police to give protection to the plaintiff.

5. The defendant filed objections, contending that the police help cannot be ordered to implement the orders of injunction and if there is any violation, the proper remedy of the plaintiff is to move the Court under O. 39, R. 2A and Court has no jurisdiction to order police protection. The defendant's objection was overruled and the trial Court passed an order directing the P.S.I. Anekal to assist the plaintiff in implementing and enforcing the orders passed by that Court on I.A.I. application for temporary injunction. The defendant has challenged the same.

6. The counsel for the revision-petitioner contended that though there is an order of temporary injunction against him, in fact, he is in possession of the same and even if there is any violation of order of temporary injunction, the proper remedy of the plaintiff is to move the Court under Order 39, Rule 2A and that the Court has no jurisdiction to order police protection in such circumstances. I am not inclined to accept both the contentions.

7. It is to be noted that the order of temporary injunction was confirmed by, the trial Court after hearing the defendant and considering his objections by its order dated 3-7-1992. Defendant, dissatisfied with the above order, filed an appeal before the Addl.

Civil Judge, which was also dismissed on 20- 11-1993 on a consideration of the entire matter. It does not lie in the mouth of the defendant to contend that he is still in possession of the property and that the order of injunction cannot be given effect to. When the Court has prima facie considered the matter and has granted a temporary injunction in favour of the plaintiff after hearing the defendant, the Court has to enforce the same and the contention of the defendant that he is in possession, cannot be accepted at this stage.

8. The second ground raised by the counsel for the revision-petitioner is also equally untenable. The mere fact that there is provision under Order 39, Rule 2 A for taking action for disobedience of an order of temporary injunction, does not prevent the Court from taking steps to see that its orders are implemented. If the Court had no power to implement its own orders, then there is no purpose in the Courts passing orders in matters coming before them. The remedy under. Order 39, Rule 2A is not exhaustive and Court can pass appropriate orders to see that its orders are enforced. In necessary cases, even the police can be directed to enforce the orders of the Court. In this case that alone has been done by the trial Court and I do not find any error of jurisdiction warranting interference under Section 115 of C.P.C.

9. Accordingly, I dismiss the civil revision petition, the trial Court may expedite the disposal of the suit.

10. Petition dismissed.