High Court Kerala High Court

Nazeema vs K.M. Nazeer on 3 July, 2009

Kerala High Court
Nazeema vs K.M. Nazeer on 3 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRP.No. 365 of 2009()


1. NAZEEMA,D/O. MUHAMMED ABDULKHADER,
                      ...  Petitioner

                        Vs



1. K.M. NAZEER, KOOZHARAKIZHAKKETHIL VEEDU,
                       ...       Respondent

                For Petitioner  :SRI.K.MOHANAKANNAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.S.SATHEESACHANDRAN

 Dated :03/07/2009

 O R D E R
                    S.S.SATHEESACHANDRAN, J.
                   -----------------------------------
                       C.R.P.No.365 of 2009
                    ---------------------------------
                Dated this the 3rd day of July, 2009

                               O R D E R

The second judgment debtor in an execution proceeding

pending before the Munsiff court, Varkala, has filed this revision.

An exparte decree was passed in the above suit which was one for

declaration of title and recovery of possession. The respondent in

the revision is the decree holder/plaintiff. When the decree was

sought to be executed, the petitioner approached the execution

court and moved an application as E.A.No.180/2007 contending

that the decree was obtained by fraud and without going in to the

question of law applicable in the case. The learned Munsiff, after

hearing both sides, negatived the objections vide the order

impugned. Propriety and legality of that order is challenged by the

judgment debtor under this revision.

2. I heard the counsel for the petitioner.

3. Inviting my attention to some observations made by the

learned Munsiff under the impugned order, it is submitted by the

learned counsel that adjudication of the questions raised by the

judgment debtor relating to the objections raised that the decree

was obtained by fraud and also as to the law applicable, are to be

adjudicated under Section 47 CPC. I am afraid that the submissions

C.R.P.No.365 of 2009

2

canvassed cannot be appreciated. Execution court is incompetent

to go beyond the decree to examine whether the decree which is

sought to be executed suffers from any infirmity. I do not find any

merit in the submission of the learned counsel, that the question

raised by the judgment debtor fall within the scope of Section 47

CPC. Section 47 mandates that the enquiry shall be confined to

the purpose of the Section i.e., execution, discharge and

satisfaction of the decree. The questions which are raised by way of

objections by the petitioner, law of inheritance, was not gone into

by the court while passing the decree could not be entertained by

the execution court because it was something which ought to have

been taken by him on the trial side. The objection canvassed

contending that law of inheritance applicable to the case was

different, is definitely barred under Section 11 CPC. Then the other

grounds that the decree is vitiated by fraud, that too raised without

any substance, was rightly repelled by execution court.

Revision is devoid of any merit, and it is dismissed.

S.S.SATHEESACHANDRAN,
JUDGE.

bkn/-