High Court Kerala High Court

P.H.Safiya vs C.M.Fathimabi on 22 July, 2010

Kerala High Court
P.H.Safiya vs C.M.Fathimabi on 22 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RP.No. 837 of 2009()


1. P.H.SAFIYA, W/O. C.M.MOHAMMED KUNHI
                      ...  Petitioner

                        Vs



1. C.M.FATHIMABI, W/O. P.P.MOIDEENKUNHI,
                       ...       Respondent

2. SAHIDA, D/O. P.P.MOIDEENKUNHI,

3. SAJIDA, D/O. P.P.MOIDEENKUNHI,

4. MOHAMMED SAMEER, S/O. P.P.MOIDEENKUNHI

                For Petitioner  :SRI.SANTHEEP ANKARATH

                For Respondent  : No Appearance

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

 Dated :22/07/2010

 O R D E R
                        K.T.SANKARAN, J.
                  ---------------------------------------------
                        R.P.No.837 of 2009
                  ---------------------------------------------
               Dated this the 22nd day of July, 2010


                               ORDER

The revision petitioner in C.R.P.No.645 of 2004 has filed

this Review Petition seeking to review the order dated 7th

February, 2008.

2. The revision petition was filed by the plaintiff in

O.S.No.68 of 1996 challenging the order dated 17.11.2003 in

I.A.No.191 of 2003 by which the court below set aside the

compromise decree passed in the suit. The suit was restored to

file to be decided on the merits.

3. The suit was filed by the Revision Petitioner for

partition, claiming a half share. The property was acquired in

the name of the plaintiff and the first defendant. The first

defendant is the sister of the husband of the plaintiff. By the

compromise, a decree was to be passed for half share to the

plaintiff after cancelling the sale deed executed by the first

defendant in favour of her children, defendants 2 and 3. On the

same date on which the compromise petition was signed by the

parties, another agreement was executed by the husband of the

AR No.3/2010 2

plaintiff, husband of the first defendant and the son of the first

defendant, who is the 4th defendant in the present suit. Mention

is made about that agreement in the compromise. The

agreement executed among the husband of the plaintiff, the

husband of the first defendant and the son of the first defendant

was marked as Ext.A1 in the present proceeding. Ext.A1

agreement dated 30.6.1998 would show that consideration for

the compromise in the suit is fulfillment of the conditions in

Ext.A1. Without Ext.A1 being fulfilled, the compromise would

have no existence. The consideration for the compromise in the

suit being the consideration mentioned in Ext.A1 agreement

dated 30th June, 1998, the compromise would fail, if the

consideration in Ext.A1 fails. Ext.A1 is an integral part of the

compromise. That agreement was not produced along with the

compromise.

4. The learned counsel for the Review Petitioner

submitted that it was found by the trial court in the final decree

application and by the High Court in the Revision which arose

out of the final decree proceedings that Ext.A1 agreement

(Ext.B1 marked therein) was not part of the compromise and that

AR No.3/2010 3

finding would operate as res judicata in the present proceeding.

The present proceeding is to set aside the compromise decree on

the ground of fraud and on other grounds. The court found that

the compromise cannot be sustained. When it is alleged by one

party that the very compromise is unlawful and it is liable to be

set aside, a finding in the earlier proceedings arising out of the

final decree passed on the compromise would not be binding on

the parties and it cannot be said that the said finding would

operate as res judicata against the petitioner in the present

proceeding for setting aside the preliminary decree. If the

preliminary decree goes, the final decree would have no

existence and it would fall to the ground. If so, any order in the

final decree proceedings would not be binding as res judicata in

a proceeding initiated by one of the parties to the suit to set

aside the preliminary decree pointing out vitiating

circumstances. If it is held that the preliminary decree is bad

and liable to be set aside, all the findings rendered in the final

decree proceedings would vanish. If so, such a proceeding could

not be projected as a finding constituting res judicata. This

contention can be examined in another angle. Let us take it that

AR No.3/2010 4

no contention was taken by the defendants in the suit

challenging the maintainability of the final decree proceedings

and let us take it that a final decree was passed. Later,

proceedings were initiated to set aside the preliminary decree on

the ground of fraud or other vitiating circumstances. Could the

plaintiff say that the defendants who wanted to set aside the

preliminary decree are barred by constructive res judicata in

view of the fact that they did not raise that contention in the final

decree proceedings? The answer would be an emphatic ‘no’. If

so, the contention which is now raised by the petitioner that the

order in the final decree application and the revision arising

there from would constitute as res judicata barring the present

application to set aside the preliminary decree, is unsustainable.

5. The learned counsel for the petitioner contended that

the only ground on which the preliminary decree was sought to

be set aside was that it was vitiated by fraud. The court below

held that fraud as such was not proved. However, on a

consideration of all the facts and circumstances of the case, the

court below held that Ext.A1 agreement is void. Ext.A1 being a

part of the compromise, the preliminary decree, which was

AR No.3/2010 5

passed on the basis of the compromise, would be inexecutable.

The court below also found that Ext.A1 agreement is void as the

parties were under a mistake of the essential facts of the

agreement. The parties knew well what their contentions were.

They have also adduced evidence on all the aspects touching

upon the compromise and the agreement. The defendants

wanted to set aside the preliminary decree based on the

compromise on the ground of vitiating circumstances. On that

basis, the parties went to trial. The court could arrive at

different findings on the basis of that main contention. The court

considered the evidence and arrived at the finding that the

parties were under a mistake of fact in Ext.A1 and therefore, it is

void and that Ext.A1 agreement being an integral part of the

compromise, the compromise could not be acted upon and made

a basis for passing the preliminary decree. I do not think that

the Review Petitioner was prejudiced in any way by any alleged

deficiency in the pleadings.

6. There is yet another ground on which it could be held

that Ext.A1 forms part of the compromise. The fourth defendant

in the suit is party No.3 in Ext.A1 agreement. He is the son of

AR No.3/2010 6

the first defendant. He is bound by Ext.A1 agreement. The first

defendant had transferred the property to her children,

defendants 2 and 3. Defendants 2 and 3 had transferred the

property to the fourth defendant. The fourth defendant, as per

the terms of the compromise, conceded for a half share in the

property to the plaintiff. The fourth defendant was a party to the

compromise and a party to Ext.A1 agreement. By conceding to

the compromise decree, he would lose his absolute title to the

property, to the extent of the half share of the plaintiff. If the

compromise decree is set aside, he would stand to gain and he

could retain the property unless it is otherwise held at the trial

that the document is vitiated. If so, the fourth defendant being a

party to the agreement and a party to the compromise, I am of

the view that Ext.A1 agreement forms an integral part of the

compromise and the parties are bound by the compromise. Even

going by Rule 3 of Order 23, it is clear that the compromise need

not confine to the subject matter of the suit. The subject matter

of the suit as well as other matters were part of composite terms

of the compromise between the parties. On the failure of Ext.A1,

naturally the compromise also would fail. The court below

AR No.3/2010 7

accepted this and held that the compromise preliminary decree

is liable to be set aside.

I do not find any ground to review the order dated 7th

February, 2008 passed in the CRP. There is no mistake or error

apparent on the face of the record which warrants a review of

the order. There is no sufficient reason to allow the Review

Petition. Accordingly, the Review Petition is dismissed. No

order as to costs.

K.T.SANKARAN,
JUDGE
csl