High Court Kerala High Court

Thilakan vs Radha on 2 March, 2009

Kerala High Court
Thilakan vs Radha on 2 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRP.No. 247 of 2008()


1. THILAKAN, S/O.KARINCHENA NARAYANAN
                      ...  Petitioner

                        Vs



1. RADHA, W/O.PUVATHUR KADAVIL SIDHARTHAN
                       ...       Respondent

                For Petitioner  :SRI.BABU JOSEPH KURUVATHAZHA

                For Respondent  :SRI.P.V.CHANDRA MOHAN

The Hon'ble MR. Justice K.T.SANKARAN

 Dated :02/03/2009

 O R D E R
                           K.T.SANKARAN, J.
                   ---------------------------------------------
                         C.R.P.No.247 of 2008
                   ---------------------------------------------
               Dated this the 2nd day of March, 2009



                                   ORDER

One of the judgment debtors challenges the order dated

16th February 2008 in E.P.No.178 of 2005 in O.S.No.126 of 1981

on the file of the court of the Munsiff of Chavakkad. The decree

was passed in favour of the respondent for a permanent

prohibitory injunction restraining the defendants from

obstructing the plaintiff in constructing boundaries on B

schedule property as shown in Ext.C2 plan. The decree has

become final. The decree holder filed E.P.No.178 of 2005 for

deputing Amin for construction of a compound wall as per the

decree.

2. The petitioner contended that the decree is not

executable. Relying on Kadiyammakutty Umma vs. Karappan

(1988 (1) KLT 421) and Ajayakumar vs. Damayanthi (2004

(2) KLT 48), the court below held that the executing court has

jurisdiction to enforce the decree for prohibitory injunction as

well. Going by the decree, the decree holder is entitled to the

CRP 247/2008 2

reliefs claimed in the Execution Petition. Before the executing

court, the decree holder was examined. Considering the

evidence adduced by the decree holder, the court below thought

that it is necessary to depute the Amin for construction of the

compound wall in terms of the decree. The judgment debtors did

not adduce any evidence. The contention of the petitioner, who

is one of the judgment debtors, is that the Execution Petition is

barred by limitation. It is contended that the decree was passed

on 28.3.1983 and the Execution Petition was filed beyond 12

years. The execution petition was filed on 16.3.2005.

3. The contention of the petitioner that the Execution

Petition barred by limitation is without substance. Article 136

of the Limitation Act provides for a period of 12 years for filing

an application for execution of any decree. The period begins to

run when the decree or order become enforceable. In the 3rd

column of the schedule to the Limitation Act, against Article 136,

there is a proviso which states that an application for the

enforcement for execution of a decree granting a perpetual

injunction shall not be subject to any period of limitation. The

contention raised by the petitioner is therefore not sustainable.

CRP 247/2008 3

4. The court below has considered all the contentions

raised by the petitioner. The finding of the court below is legal

and proper. No grounds are made out for interference under

Section 115 of the Code of Civil Procedure.

5. The learned counsel for the petitioner submitted that

if the compound wall is constructed, the property of the

judgment debtor would be submerged in water. The learned

counsel appearing for the respondents submitted that the

petitioner has filed another suit pointing out this fact. Any how,

no such contention was raised in the Execution Petition before

the court below. Therefore, I am not inclined to consider this

contention raised by the petitioner. However, it is made clear

that the order in this revision and the order passed by the

executing court will not preclude the petitioner from raising the

contentions in the suit, if it is not otherwise barred.

K.T.SANKARAN,
JUDGE
csl