High Court Kerala High Court

Raju vs Yesoda on 19 September, 2008

Kerala High Court
Raju vs Yesoda on 19 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RSA.No. 839 of 2008()


1. RAJU, S/O.KANJIRATHARAVEETTIL YESODA,
                      ...  Petitioner
2. VENU, S/O.KANJIRATHARAVEETTIL YESODA,

                        Vs



1. YESODA, W/O.KANJIRATHARAVEETTIL GOVINDAN
                       ...       Respondent

2. MANI, D/O.KANJIRATHARAVEETTIL YESODA,

3. SUBRAMANIAN, S/O.KANJIRATHARAVEETTIL

4. GIRESSAN, S/O.KANJIRATHARAVEETTIL

5. SANTHA, D/O.KANJIRATHARAVEETTIL YESODA,

6. SAROJINI, D/O.KANJIRATHARAVEETTIL

                For Petitioner  :SRI.K.G.BALASUBRAMANIAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :19/09/2008

 O R D E R
                          V.RAMKUMAR, J.
                        ====================
                       R.S.A.No.839 of 2008
                    ===========================
           Dated this the 19thday of September, 2008.

                           J U D G M E N T

The defendants in O.S.No.333/1999 on the file of the Munsiff’s

Court, Kodungallur, are the appellants in this second appeal. The

said suit was for partition of separate possession of plaintiff’s share

over 6.25 cents of land with two buildings and a hut thereon.

2. Parties will be referred to according to their rank in the

court below. A preliminary decree was passed holding that plaintiffs

1 to 6 are entitled to partition and separate possession of 6/8

shares in the plaint schedule property. In order to effect partition

my metes and bounds in terms of the preliminary decree, the court

below appointed an advocate commissioner. The commissioner

filed a report stating that physical partition of the property was not

possible. Thereafter, plaintiffs filed I.A.No.278/2003 for directing

the advocate commissioner to sell the plaint schedule property and

to deposit the sale consideration in the executing court. That

petition was allowed. On 8.7.2003, the advocate commissioner

appointed by the court, conducted an auction among the sharers.

However, the court below set aside the sale conducted by the

R.S.A.No.839 of 2008 2

advocate commissioner as per its order dated 14.3.2007 in

I.A.No.1869/2006. Thereafter, a fresh sale was ordered to be

conducted in open court in the light of the judgment of this Court in

W.P.(C).No.19401/2007. Thereafter, the sale among the sharers

was conducted in the open court on 13.8.2007. The highest bid

offered was by the 4th petitioner, Gireesan and the amount offered

was Rs.2,55,000/-. The said offer was accepted and the sale was

confirmed in his favour for the said amount. The 4th petitioner had

deposited Rs.1,01,040/- in the earlier auction proceedings. After

deducting the said amount, the 4th petitioner, Gireesan deposited

the balance sale price in the executing court which confirmed the

sale in his favour. Subsequent to the setting aside of the 1st sale,

petitioners 1 to 6 had withdrawn their share of sale proceeds

amounting to Rs.75,780/-. As per the preliminary decree

petitioners and respondents are entitled to 1/8 share each costing

Rs.31,875/-. Since petitioners 1,2,3,5 and 6 had already withdrawn

Rs.75,780/- towards their share, they were held entitled to

withdraw the balance amount which works out to Rs.19,245/- each.

It was on this basis that court below passed the final decree,

allotting the plaint schedule property to the share of 4th petitioner,

R.S.A.No.839 of 2008 3

Gireesan, he being the purchaser of the property in the sale

conducted among the sharers. Petitioners 1,2,3,5 and 6 before the

court below were thereupon directed to deliver the decree schedule

property to the 4th petitioner. The said order has been confirmed by

the Sub Court in appeal, consequent on the dismissal of the petition

to condone the inordinate delay. It is the said delivery which is

sought to be restrained by the defendants who were the

respondents before the court below.

I am not inclined to accept the appellants’ contention that the

second appeal raises the questions of law formulated at page four of

the memorandum of second appeal. No question of law much less

any substantial question of law arises for consideration in this

second appeal which is accordingly dismissed in limine.

V.RAMKUMAR
JUDGE.

bkn/-