High Court Kerala High Court

N.P.Sunny vs N.J.Joy on 1 October, 2010

Kerala High Court
N.P.Sunny vs N.J.Joy on 1 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 37307 of 2009(O)


1. N.P.SUNNY, S/O.LATE LONAN,
                      ...  Petitioner

                        Vs



1. N.J.JOY, S/O.THOMMI JOSEPH,
                       ...       Respondent

                For Petitioner  :SRI.GIGIMON ISSAC

                For Respondent  : No Appearance

The Hon'ble MR. Justice HARUN-UL-RASHID

 Dated :01/10/2010

 O R D E R
                      HARUN-UL-RASHID, J.
                       ------------------------
                    W.P.(C).No.37307 Of 2009
                       ----------------------
             Dated this the 1st day of October, 2010.

                          J U D G M E N T

Petitioner herein is the applicant in O.A.No.4662 of 1976.

He is the respondent in O.A.No.129 of 2005. Both are pending

before the Land Tribunal, Thripunithura. The petitioner filed

O.A.No.4662 of 1976 for purchase of kudikidappu. By order

dated 30.4.1985 the Land Tribunal passed a preliminary order

followed by Ext.P4 final order. In Ext.P4 the purchase price

payable is finalised and it was further ordered that on the

applicant remitting the first instalment, a certificate of purchase

will be issued to him. Ext.P4 was challenged in L.R.A.S.No.125 of

1985 by the respondent in the O.A. The Appellate Authority

directed the Land Tribunal to keep O.A.No.4662 of 1976 in

abeyance till the disposal of O.A.No.38 of 1985 filed by the

respondent for shifting kudikidappu. Order passed by the

Appellate Authority is produced as Ext.P5. Subsequently,

O.A.No.38 of 1985 was dismissed for default. Ext.P6 is the order

of dismissal of the O.A.No.38 of 1985. The petitioner’s grievance

W.P.(C).No.37307 Of 2009

::2::

is that even after dismissal of O.A.No.38 of 1985 filed by the

respondent, the Land Tribunal is not proceeding further and

issuing purchase certificate in O.A.No.4662 of 1976.

2. The learned counsel for the petitioner submitted that

the same respondent filed another O.A.NO.129 of 2005 for the

same relief for which O.A.No.38 of 1985 was filed. Subsequent

O.A is not maintainable as it is hit by the principle of res judicata.

It is submitted that though a detailed counter affidavit has been

filed seeking for dismissal of O.A.NO.129 of 2005, the Tribunal

has not passed any orders finally disposing of the O.A. In 2005

the petitioner again filed Ext.P7 petition requesting the Land

Tribunal to issue the purchase certificate. The said application is

still pending.

3. The prayer in the writ petition is for a direction to the

Land Tribunal hear and dispose of Ext.P7 application. In the

circumstances, there will be a direction to the Land Tribunal,

Thripunithura to finalise the proceedings in O.A.No.4662 of 1976

by disposing of Ext.P7 application. The Land Tribunal also shall

dispose of the O.A.No.129 of 2005 which was filed by the

W.P.(C).No.37307 Of 2009

::3::

respondent subsequent to the dismissal of O.A.No.38 of 1985.

The Land Tribunal shall dispose of the said O.As within a period of

three months from the date of receipt of a copy of this judgment.

The writ petition is disposed of as above.

HARUN-UL-RASHID,
Judge.

bkn/-