High Court Kerala High Court

S. Girija vs S. Krishnan on 9 November, 2010

Kerala High Court
S. Girija vs S. Krishnan on 9 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 5075 of 2009(O)


1. S. GIRIJA, W/O. RAVI,
                      ...  Petitioner
2. ASWATHY.G.R, D/O. GIRIJA,
3. ATHIRA, D/O. GIRIJA,

                        Vs



1. S. KRISHNAN, S/O. SANTHAN,
                       ...       Respondent

2. C. RAVI, S/O. CHELLAN,

                For Petitioner  :SRI.M.K.SHASHI KUMAR

                For Respondent  :SRI.L.MOHANAN

The Hon'ble MR. Justice HARUN-UL-RASHID

 Dated :09/11/2010

 O R D E R
                      HARUN-UL-RASHID,J.
              -------------------------------
                      W.P.(C) NO.5075 OF 2009
              -------------------------------
              DATED THIS THE 9TH DAY OF NOVEMBER, 2010

                             JUDGMENT

Petitioners are the claim petitioners in E.P.No.57/2006

in O.S.No.134/2005 on the file of the Sub Court, Neyyattinkara.

The suit was filed by the lst respondent herein against the 2nd

respondent for realisation of an amount of Rs.1,13,000/- with

interest. The suit was decreed ex parte on 22/12/2005. The claim

petitioners are wife and two daughters of the judgment debtor. It is

stated in the writ petition that the judgment debtor was unable to

contest the case, as he was put in jail in a criminal case during the

relevant period and the petitioners were unaware of the pendency

of the above case and passing of the ex pare decree.

2. The decree holder proceeded against the property

having an extent of 7 cents belonging to the judgment debtor. The

petitioners claimed title to the property on the strength of a

settlement deed No.1614/2005 dated 6/12/2005. Ext.P1 is the

-2-
WP(C).No.5075/2009

settlement deed. The claim petition was filed stating that they have

got absolute title in respect of the property and that they are

residing in the property and eking out their livelihood by running a

small workshop of akri items. It is also contended that they are

labourers and therefore the property cannot be the subject matter of

attachment and sale being exempted under Section 60 CPC.

3. Claim petition was posted to 16/12/2006 for

evidence. On that day there was no appearance and therefore the

court below dismissed the claim petition. Ext.P5 is the said order.

In Ext.P5 it is stated that the claim petitioners absent and prayer

rejected. Learned counsel for the petitioners submitted that the

claimants filed an application for adjournment of the case stating

the reasons for adjournment. The said prayer was rejected and the

claim petition was dismissed. Subsequently, the petitioners filed

E.A.No.69/07 for reviewing Ext.P5 order. Ext.P6 is the said

application. The application for review was taken up for

consideration on 13/2/2008. On that day the said petition was also

-3-
WP(C).No.5075/2009

dismissed stating that the petition has become infructuous as sale

was over. Ext.P7 is the said order.

4. Exts.P5 and P7 orders are under challenge. The

claim petition was dismissed on the date of posting for evidence.

The prayer for adjournment was rejected. There is no consideration

of the claim petition on merits. Subsequently, the application for

review of the said order was also rejected by a cryptic order without

examining the contentions of the applicants. It is seen that there is

no consideration of the matter on merits at any point of time.

5. In the circumstances, this Court is of the view that an

opportunity shall be given to the claim petitioners to substantiate

their case. Exts.P5 and P7 are set aside only for the reason that the

execution court failed to go into the merits of the contentions of the

claim petitioners. The execution court shall consider and dispose of

the claim petition on merits, after hearing the parties, within a

period of six months from the date of appearance of the parties.

The parties shall be afforded reasonable opportunity to adduce

-4-
WP(C).No.5075/2009

evidence. The parties shall appear before the court below on 6th

December, 2010.

Writ Petition is disposed of as above.

HARUN-UL-RASHID,
Judge.

kcv.