IN THE HIGH COURT OF KERALA AT ERNAKULAM
CRP No. 1014 of 2005()
1. MRS. PRASANNA, D/O. CHENDALATH
... Petitioner
Vs
1. JANAKI @ SREEDEVI AMMA,
... Respondent
2. PRADEEP KUMAR, S/O. CHANDALATH GOVINDAN
For Petitioner :SRI.SREELAL N.WARRIER
For Respondent :SRI.M.P.ASHOK KUMAR
The Hon'ble MR. Justice K.T.SANKARAN
Dated :16/11/2007
O R D E R
K.T. SANKARAN, J.
...................................................................................
C.R..P. No. 1014 OF 2005
...................................................................................
Dated this the 16th November, 2007
O R D E R
The plaintiff in O.S.No. 144 of 2002 on the file of the court of the I Addl.
Subordinate Judge, Thrissur, challenges the order dated 29th September, 2005
in I.A.No.4692 of 2004, by which the court below allowed the application for
impleading filed by Janaki @ Sreedeviamma to get herself impleaded as the
additional second defendant.
2. The plaintiff, Prasanna, and the defendant Pradeepkumar are the
children of Janaki @ Sreedeviamma. The suit was filed by Prasanna for
mandatory injunction directing Pradeepkumar to vacate the plaint schedule
house. Prasanna contended that the plaint schedule property belonged to her
as per a sale deed executed by the mother in her favour. The defendant
contended that the sale deed executed in her favour was under coercion. It was
also contended by him that the sale deed was subsequently cancelled by the
mother as per another deed and thereafter the mother had executed the
settlement deed in favour of the defendant pending the suit. The mother filed an
application for impleading herself as the additional second defendant. The
prayer was opposed by the plaintiff. It was even contended that the mother had
not filed the application on her own but the defendant was instrumental for filing
C.R..P. No. 1014 OF 2005
2
such an application which is not really genuine. Learned counsel for the
petitioner submits that it was even submitted before the court below that the
mother may be directed to be present before the court to ascertain the truth or
otherwise of the application.
3. The court below allowed the application by a cryptic order which reads
as follows:
“Heard. I.A. allowed.”
Since the court below has not considered the application on the merits and has
not dealt with the contentions put forward by the parties, the order is liable to be
set aside on that short ground.
4. The first respondent, Janaki @ Sreedeviamma died after the filing of
the revision. To continue to prosecute this revision, it is necessary for the
revision petitioner to implead the legal representatives of the deceased 1st
respondent. Two of the legal representatives of the 1st respondent are already
on record and therefore, I am of the view that there is no abatement. The order
passed by the court below is not a speaking order. I am of the view that it is not
necessary to drag all the other legal representatives to this court as additional
respondents and then dispose of the Civil Revision Petition. Since estate of the
mother is substantially represented by the plaintiff and the defendant, I am of
the view that the revision can be proceeded with, without impleading the other
C.R..P. No. 1014 OF 2005
3
legal representatives of the mother.
Accordingly, the order impugned is set aside. The court below is directed
to consider the application afresh and dispose of the same. Since the person
who has sought to get herself impleaded as additional second defendant is no
more now, it is for her legal representatives to decide , whether that application
should be continued or not. If any such application for impleading is filed by the
the legal representatives of the deceased, any person intending to oppose such
a prayer would be entitled to file objections. The court below shall consider all
such objections and dispose of the matter afresh in the light of the subsequent
developments as well, as expeditiously as possible and at any rate, within three
months from the date of receipt of a copy of this order. If no application is filed
by any person to substitute him or her as petitioner in I.A.No.4692 of 2004,
within a period of one month from the date of receipt of a copy of this order, the
court below shall close I.A.No. 4692 of 2004 as unnecessary.
The Civil Revision Petition is disposed of as above.
K.T. SANKARAN,
JUDGE.
lk