IN THE HIGH COURT OF KERALA AT ERNAKULAM
Ex.FA.No. 111 of 2009()
1. THE STATE OF KERALA
... Petitioner
Vs
1. KUNJI AMMA RAJAMMA, MELE PUTHUVAL VEEDU
... Respondent
2. M.SAIKUMAR, KAVALAKALATHU MELE PUTHUVAL
For Petitioner :GOVERNMENT PLEADER
For Respondent :SRI.V.SURESH
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
The Hon'ble MR. Justice P.BHAVADASAN
Dated :20/10/2010
O R D E R
THOTTATHIL B.RADHAKRISHNAN &
P. BHAVADASAN, JJ.
-------------------------------------------
Ex.F.A.No.111 OF 2009
-------------------------------------------
Dated this the 20th day of October, 2010
JUDGMENT
Thottathil B.Radhakrishnan, J.
This matter is filed by the State of Kerala agitating an issue
as to whether any excess payment has been made in the course
of execution of a decree/award in a land acquisition case.
Questions relating to execution, discharge and satisfaction of a
decree/award are matters falling under Section 47 of the CPC
and satisfaction of a decree is not a matter on which an appeal is
provided in terms of Section 104 or Order XLIII of CPC. Even if
we were to take it that the order falls under Section 47 of the
CPC, it does not become an appealable one. May be that the
State may have its remedy elsewhere, even before this Court in
terms of Section 115 CPC or under Article 227 of the
Constitution of India, as the case may be. However, we are clear
in our mind that no appeal lies against the impugned order. In
ExFA.111/09
2
the result, without precluding the right to seek other remedies
available against the impugned order, this appeal is dismissed.
Sd/-
THOTTATHIL B.RADHAKRISHNAN,
Judge.
Sd/-
P.BHAVADASAN,
Judge.
kkb.21/10.