High Court Kerala High Court

K.Kadeeja Umma vs K.Pathumma Umma on 11 December, 2008

Kerala High Court
K.Kadeeja Umma vs K.Pathumma Umma on 11 December, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

SA.No. 842 of 1997(A)



1. K.KADEEJA UMMA
                      ...  Petitioner

                        Vs

1. K.PATHUMMA UMMA
                       ...       Respondent

                For Petitioner  :SRI.T.KRISHNANUNNI

                For Respondent  :SRI.K.M.SATHYANATHA MENON

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :11/12/2008

 O R D E R
                       V. RAMKUMAR , J.
            ==========================
                       S.A. No. 842 of 1997
            ==========================
            Dated this the 11th day of December, 2008.

                           JUDGMENT

The 2nd defendant in O.S. No. 185 of 1989 on the file of the

Sub Court, Manjeri is the appellant in this Second Appeal. The

said suit was one for partition and separate possession of the

plaintiff’s 1/5 share over the plaint schedule property. The

appellant was made a party to the suit since she had purchased

2/5 shares from two of the other sharers. The plaint schedule

property as well as the northern property belonged to the family

of the appellant’s husband Muhammed alias Babu. The plaint

schedule property is item No.3 of the G schedule to Ext.B1

partition deed dated 27.12.1955 which took place in the

appellant’s husband’s family. G schedule item No.3 in Ext.B1 was

allotted to the 5 sisters of the appellant’s husband. The property

lying to the north of the suit property herein which is item No.4

of the A schedule of Ext.B1, was allotted to the appellant’s

husband under Ext.B1. Ext.B1 itself provides for a way in the

northern property to reach the road on the east for the use of the

sharers. In the present suit, a final decree was passed accepting

S.A. No. 842 of 1997 : 2:

the commissioner’s allotment. Plot A is allotted towards the 1/5

th share of the plaintiff, plot B is allotted towards the 2/5 share

of the defendants 1 and 3 and plot C is allotted to the appellant

who is the purchaser of the 2/5 share. Plot A and plot B are plots

lying east-west lengthwise. The eastern end of both plots A and

B consists of shop buildings abutting the road running north-

south on the east and leaving no vacant space either on the

north or south of the said two plots. So, plot C which lies to the

west of plots A and B cannot be provided with a way either

through plot A or through plot B in view of the existence of the

shop buildings at the eastern extremity of both plots A and B.

The residential building constructed by the appellant in plot C is

not confined to plot C alone but it has spilled over to the northern

plot which was allotted to her husband under Ext.B1 partition

deed. It is from that northern plot that the pathway referred to

in Ext.B1 starts from the northern boundary of plot C and

reaching up to the eastern road. Even though the appellant

contended that no pathway has been provided to the appellant

through the plaint schedule properties and that the pathway

S.A. No. 842 of 1997 : 3:

which is provided to her through the northern property is through

somebody else’s property, as a matter of fact, the said pathway

has been in existence even prior to 1955 in the northern property

allotted to her husband under Ext.B1 partition deed of the year

1955. Thus, it cannot be said that the final decree has

deliberately omitted to provide a pathway to the appellant

through the plaint schedule property itself. The only property

which could have been allotted to the share of the appellant

could only be plot C since half of the residential building

constructed by the appellant is existing in plot C. From that plot

C she can very well use the pathway through the northern

property consistent with the provision made in Ext.B1 partition

deed which is binding on the appellants’ assignors who were

parties to Ext.B1.

2. But the present problem of the appellant is not merely

the non allotment of a pathway to the eastern road through the

plaint schedule property. Aggrieved by the final decree, she filed

an appeal before the District Court, Manjeri as A.S. No. 77 of

1997 with a petition to condone the delay of one year 7 months

S.A. No. 842 of 1997 : 4:

and 22 days. The petition to condone the delay was I.A. No. 725

of 1997 which, after hearing both sides, was dismissed by the

lower appellate court on 29.10.1997 and consequently the appeal

was dismissed as time barred. It is the legality or otherwise of

the order on the delay petition which primarily arises for

consideration in this Second Appeal. Having regard to the

inordinate delay and the allotment of plot C to the appellant, it

cannot be said that by dismissing the petition to condone the

delay, the lower appellate court has deprived the appellant an

opportunity to argue an appeal which is otherwise meritorious.

In that view of the matter, I do not find any justification for

interfering with the discretion exercised by the lower appellate

court in refusing to condone the inordinate delay. No question of

law, much less, any substantial question of law arises for

consideration in this Second Appeal which is accordingly

dismissed.

Dated this the 11th day of December, 2008.

V. RAMKUMAR, JUDGE.

Rv

S.A. No. 842 of 1997 : 5:

V. RAMKUMAR, J

————————————

S.A. No. 842 of 1997

—————————————-

11th day of December, 2008.

JUDGMENT

S.A. No. 842 of 1997 : 6: