High Court Kerala High Court

K.M.Sadasivan vs State Of Kerala on 23 January, 2007

Kerala High Court
K.M.Sadasivan vs State Of Kerala on 23 January, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 2642 of 2007(M)


1. K.M.SADASIVAN,
                      ...  Petitioner
2. BINDU W/O.SADASIVAN,

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

2. K.V.SOMASEKHARAN,

                For Petitioner  :SRI,MATHEW PHILIP

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :23/01/2007

 O R D E R
                    M.SASIDHARAN NAMBIAR,J.



                      ------------------------------------------

                       W.P.(C) .NO.2642   OF  2007

                      ------------------------------------------


                      Dated   23rd     January   2007




                                 J U D G M E N T

Petitioners are defendants in O.S.327/97 on

the file of Munsiff court, Kottayam. As against the

decree petitioners filed A.S.99/2000. According to

petitioners along with the appeal, application under

Order XLI Rule 5 (2) of Code of Civil Procedure was

filed for staying the execution of the decree and

under Ext.P5 order execution of the decree was stayed.

Subsequently, appeal was dismissed for default. It was

restored later. Case of petitioners is that while

restoring the appeal, I.A.1607/00, whereunder

execution of the decree was originally stayed by

Ext.P5, was not restored. Consequently, executing

court is proceeding with execution petition. It is

contended that even though petitioner filed

applications for stay before the executing court and

appellate court, no order of stay was granted. This

petition is field under Article 227 of Constitution of

India for a direction to the executing court to stay

2

further proceedings in the execution petition.

2. Learned counsel appearing for petitioners was

heard.

3. Ext.P5 order dated 27/6/2000 in I.A.1607/00,

shows that interim stay of execution of the decree was

granted in A.S.99/00. A.S.99/00 was subsequently

dismissed for default on 23/1/2006. According to

petitioners, it was restored on 8/8/2006. Case of

petitioners is that while restoring the appeal,

I.A.1607/00 was not restored. From Ext.P5 it is not

possible to say what happened to I.A.1607/00,

subsequent to 27/6/2000 and whether the order of

interim stay granted on 27.6.2000 continued till the

appeal was dismissed for default on 23/1/2006. In such

circumstance, it cannot be presumed that order of stay

granted under Ext.P5 was prevailing when the appeal was

dismissed for default on 23/1/2006.

4. Ordinarily, when a suit or appeal was

dismissed for default and was restored subsequently,

the pending applications shall automatically stand

restored, unless court specifically otherwise provides.

But if on the dismissal of appeal an order of stay was

vacated and before restoration of the appeal decree

was executed, it cannot be said that by restoration of

3

the appeal, order of stay would revive and would

negative the execution proceedings. In such

circumstance, on restoration of the appeal, it cannot

be said that for stay of execution of decree

application shall be automatically restored or the

order of stay which has been prevailing at the time

when appeal was dismissed for default is to be revived.

According to learned counsel appearing for petitioners

an application before the appellate court was filed

for stay and it stands posted to 8/2/2007. In such

circumstance, learned Sub Judge is directed to pass

appropriate order in Ext.P9 application, as

expeditiously as possible and at any rate on the next

posting date. Executing court is directed to stay

execution till 8/2/2007. While deciding the application

for stay, the appellate court must bear in mind that

unless compelling reasons are there, the application

which was pending and dismissed, along with the appeal

for default, shall be restored on restoration of the

appeal.

Writ petition is disposed accordingly.

M.SASIDHARAN NAMBIAR,

JUDGE.

4

uj.