IN THE HIGH COURT OF KERALA AT ERNAKULAM
RSA No. 676 of 2007()
1. GOMATHI AMMA SUSEELA,RESIDING AT
... Petitioner
Vs
1. THEVI, KUTTIYIL VEEDU,
... Respondent
2. BHASKARAN, KUTTIYIL VEEDU, DO..DO...
3. THE ADOOR MUNICIPALITY, REPRESENTED
For Petitioner :SRI.N.SURESH
For Respondent : No Appearance
The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR
Dated :27/09/2007
O R D E R
M.SASIDHARAN NAMBIAR,J.
===========================
R.S.A. NO. 676 OF 2007
===========================
Dated this the 27th day of September,2007
JUDGMENT
Plaintiff in O.S.424/1990 on the file of
Munsiff Court, Adoor is the appellant. Defendants
are the respondents. Appellant instituted the suit
seeking a decree for a permanent prohibitory
injunction through her brother, on the strength of
a power of attorney executed by plaintiff sister
when she left the native place. Respondents raised
a contention before the trial court that the power
of attorney does not authorise the power of
attorney holder to institute the suit and it only
enables the power of attorney holder to execute
document on behalf of his sister and therefore the
suit is not maintainable.
2. Learned Munsiff accepted the objection and
dismissed the suit as not maintainable. Plaintiff
through the power of attorney holder filed
A.S.36/2004 before District Court, Pathanamthitta.
R.S.A.676/07 2
The learned Additional District Judge on analysing
Ext. A2 power of attorney held that it is a not a
general power of attorney and is only a special
power of attorney and it does not authorise the
power of attorney holder to institute the suit.
Appeal was dismissed. It is challenged in the
second appeal contending that Ext.A2 is a general
power of attorney and therefore the power of
attorney holder is entitled to institute the suit.
2. Learned counsel appearing for appellant was
heard. Learned counsel made available a copy of
Ext.A2. On going through Ext.A2, it is absolutely
clear that the power of attorney holder was
authorised by his sister, appellant only to
execute document on her behalf and not to
institute any suit. It is not a general power of
attorney. In such circumstance, no substantial
R.S.A.676/07 3
question of law is involved in the appeal. The
appeal is dismissed. It is made clear that
dismissal of the appeal will not prevent the
appellant from instituting a suit by herself or
through a proper power of attorney holder.
M.SASIDHARAN NAMBIAR
JUDGE
tpl/-
M.SASIDHARAN NAMBIAR, J.
———————
W.P.(C).NO. /06
———————
JUDGMENT
SEPTEMBER,2006