High Court Kerala High Court

Kunjamma vs K.R.Komalam on 16 December, 2009

Kerala High Court
Kunjamma vs K.R.Komalam on 16 December, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Mat.Appeal.No. 928 of 2009()


1. KUNJAMMA,AGEE 78 YEARS,
                      ...  Petitioner
2. K.SASI,AGED 53 YEARS,
3. K.THAMPI,AGED 50 YEARS,
4. K.RADHA,AGED 47 YEARS,
5. K.RAJU,AGED 56 YEARS,
6. K.AMBI,S/O.K.S.KRISHNAN,MANALIL VEEDU,

                        Vs



1. K.R.KOMALAM,AGED 29 YEARS,
                       ...       Respondent

2. K.SURA,AGED 33 YEARS,S/O.KUNJAMMA,

                For Petitioner  :SRI.RENJITH B.MARAR

                For Respondent  :SRI.ABRAHAM SAMSON

The Hon'ble MR. Justice R.BASANT
The Hon'ble MRS. Justice M.C.HARI RANI

 Dated :16/12/2009

 O R D E R
                R.BASANT & M.C.HARI RANI, JJ.
         --------------------------------------------------
                  Mat.Appeal No. 928 OF 2009
       -----------------------------------------------------
           DATED THIS THE 16th DAY OF DECEMBER, 2009

                          J U D G M E N T

Basant, J.

The appellants have come before this Court claiming to be

aggrieved by the impugned order, a copy of which is produced as

Annexure-II. The first respondent herein had initiated

proceedings against the 2nd respondent, her husband. An

application was filed for attachment of the property in execution

of the decree passed in the said O.P.No.725/05. Accordingly, an

item of property assuming the same to be that of the 2nd

respondent exclusively was attached. According to the

appellants, the second respondent is not the exclusive owner of

the said property. According to them, he has only a fractional

right in respect of that property. But the court below was

proceeding to sell the property in execution incorrectly assuming

the same to be the exclusive property of the 2nd respondent. It is

hence that the appellants were obliged to file E.A.No.84/09 in

E.P.No.97/2008. That petition was disposed of by the impugned

Mat.A.No.928/09 -2-

order.

2. We have heard, the learned counsel for the appellants

and the learned counsel counsel for the first respondent. We

have gone through the impugned order. We note that in the

impugned order, there is no specific and pointed discussion as to

whether the 2nd respondent has exclusive right over the property.

We had called for the report of the Family Court also in our

yearning to be apprised of all the relevant circumstances. We are

now satisfied that the claim of the appellants had not received

the consideration which it deserves in the impugned order. In

these circumstances, without making any other observations on

merits, we are satisfied that the impugned order deserves to be

set aside and the court below must be directed to dispose of

E.A.No.84/09 afresh after giving an opportunity to the parties

adduce further evidence, if any.

3. In the result:

(a) this appeal is allowed.

(b) the impugned order is set aside.

(c) The court below is directed to dispose of E.A.No.84/09

Mat.A.No.928/09 -3-

afresh in accordance with law after giving the parties

opportunity to adduce further evidence.

(d) The court below is further directed to dispose of

E.A.No.84/09 afresh as expeditiously as possible, at

any rate within an period of three months from the

date on which a copy of this judgment is placed before

it.

4. Compliance shall be reported to this Court.

R.BASANT, JUDGE.

M.C.HARI RANI, JUDGE.

dsn