High Court Kerala High Court

Cicily vs State Of Kerala on 13 October, 2010

Kerala High Court
Cicily vs State Of Kerala on 13 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP(C).No. 303 of 2010(O)


1. CICILY, AGED 57 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

2. ALWAYE MUNICIPALITY, REPRESENTED

                For Petitioner  :SRI.K.SHRIHARI RAO

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :13/10/2010

 O R D E R
                   THOMAS P JOSEPH, J.

                  ----------------------------------------

                      O.P(C).No.303 of 2010

                  ---------------------------------------

               Dated this 13th day of October, 2010

                            JUDGMENT

This petition is in challenge of Ext.P4, order dated December

6, 2008 in an unnumbered execution petition in LA.R.No.78 of 1984

of the court of learned Additional Sub Judge, North Paravur.

Petitioner filed an application for issue of cheque for Rs.2,89,157/-

but the executing court found that petitioner is not entitled to that

much amount in view of the order passed by the court in the same

proceeding in C.A.No.158 of 2001-02 in E.P.No.292 of 1999 on

29-10-2001 holding that of the amount deposited, entitlement of

petitioner was to get only Rs.1,40,952/-. Order dated December 6,

2008 is under challenge in this petition. Learned counsel states

that petitioner is entitled to adjust the amount deposited towards

interest and cost and then towards the principal in which case

petitioner is entitled to get the entire amount deposited. Learned

counsel for respondent No.2 contends that principle of res judicata

would apply to the different stages of same proceedings and that so

far as order dated 29-10-2001 is not challenged and has become

final, executing court could not have entertained the present

application which in effect would amount to a review of the order

O.P(C).No.303 of 2010
: 2 :

dated 29-10-2001.

2. It is not disputed by learned counsel for petitioner that

an adverse order was passed in the same matter on 29-10-2001 and

that order has become final. In that situation, the present

application for cheque cannot be sustained. Executing court cannot

be faulted for taking the view that in view of the order dated 29-10-

2001 which has become final, it cannot go behind that order.

This petition is dismissed.

(THOMAS P JOSEPH, JUDGE)
Sbna/-