High Court Kerala High Court

Beepathukutty vs Ava Umma on 2 August, 2010

Kerala High Court
Beepathukutty vs Ava Umma on 2 August, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

AS.No. 742 of 1995(C)



1. BEEPATHUKUTTY
                      ...  Petitioner

                        Vs

1. AVA UMMA
                       ...       Respondent

                For Petitioner  :SRI.P.R.VENKETESH

                For Respondent  :SRI.D.KRISHNA PRASAD

The Hon'ble MR. Justice M.N.KRISHNAN

 Dated :02/08/2010

 O R D E R
                      M.N. KRISHNAN, J.
                   ...........................................
                        A.S.NO.742 OF 1995
                  .............................................
            Dated this the 2nd day of August, 2010.

                         J U D G M E N T

This is an appeal preferred against the judgment and

decree of the Subordinate Judge’s Court, Palakkad in

O.S.No.436/1990. The suit is one for specific performance of

a contract and the court below granted a decree for

realisation of the amount of Rs.25,000/= from the defendants.

Dissatisfied with the refusal to grant a decree for specific

performance, the plaintiff has come up in appeal.

2. The original plaintiff died and his legal

representatives are the appellants. Similarly the original

first defendant also died and her legal representatives are

the present respondents namely Ava Umma and Saraha

Umma.

3. Parties have filed a compromise petition and as per

the same, out of one acre and 20 cents of double crop land,

appellants are entitled to retain possession of 50 cents of

property situated on the eastern side and the remaining 70

cents property in item 1 and 20 cents of property in item 2

: 2 :
A.S.NO.742 OF 1995

are to be given back to the respondents in the appeal. It is

also recited therein that when a conveyance deed is executed

to transfer 50 cents of land situated on the eastern side of

item 1 of plaint schedule property, the respondents will

give back possession of 70 cents of item 1 situated on the

western side and 20 cents covered by item 2. If parties do

not heed to compromise, the parties who are aggrieved, is

entitled to move the court for implementation of the

decree. On the basis of the compromise, a revised decree is

passed as follows:

i. The judgment and decree of the trial court only

granting money decree are set aside.

ii. The respondents in the appeal are directed to

execute an assignment deed with respect to 50 cents of

land comprised in item 1 on the eastern side within a period

of two months from today in favour of the appellants.

iii. On the date of execution of the said assignment

deed the appellants are directed to put back the defendants

in possession of 70 cents of land in item 1 of the plaint

schedule (western side) and 20 cents covered by item 2.

: 3 :
A.S.NO.742 OF 1995

iv. In case of non compliance, parties are at liberty to

put the decree into execution through court.

v. Parties are directed to bear their respective costs.

Refund of half court fee is allowed.

M.N. KRISHNAN, JUDGE.

cl

: 4 :
A.S.NO.742 OF 1995

M.N. KRISHNAN, J.

…………………………………….
A.S.NO.742 OF 1995
………………………………………
2nd day of August, 2010.

J U D G M E N T