High Court Kerala High Court

Cheradath C. Balan vs Shyamala Sathyan on 21 November, 2007

Kerala High Court
Cheradath C. Balan vs Shyamala Sathyan on 21 November, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

FAO No. 66 of 2006()


1. CHERADATH C. BALAN, AGED 57 YEARS,
                      ...  Petitioner

                        Vs



1. SHYAMALA SATHYAN, AGED 51 YEARS,
                       ...       Respondent

2. SATHYAN, AGED 53 YEARS,

                For Petitioner  :SRI.AVM.SALAHUDIN

                For Respondent  :SRI.JESWIN P.VARGHESE

The Hon'ble MR. Justice P.R.RAMAN
The Hon'ble MR. Justice V.K.MOHANAN

 Dated :21/11/2007

 O R D E R
                   P.R. RAMAN & V. K. MOHANAN, JJ.
                  = = = = = = = = = = = = = = = = = = = =
                       F.A.O. NOS. 88 & 66 OF 2006
                      = = = = = = = = = = = = = = = = =

          DATED THIS, THE 21ST DAY OF NOVEMBER, 2007.

                               J U D G M E N T

Raman, J.

The appellant in F.A.O.88/2006 is the decree holder in O.S. 212/2004

which was a suit filed by the wife against the husband for realisation of

money due, which was eventually decreed, though ex parte. Before the

judgment, the property belonging to the husband was attached. Subsequent

to the decree, on a third party claim for lifting the attachment, the court

below suo motu reviewed its own decree holding that this is a family

dispute and as such only the Family Court has jurisdiction and so the decree

is a nullity. After setting aside the decree, the plaint was ordered to be

returned for presenting before appropriate court. Aggrieved thereby, the

appellant has preferred this appeal.

2. In view of the above order passed by the court below, the

application for lifting the attachment was also dismissed against which the

third party claimant has filed F.A.O.66 of 2006. Both the appeals are thus

inter-connected and arising from the same order and hence heard together.

3. The appellant in F.A.O. 66/2006 would contend that the court

FAO NOS: 88 & 66/06 :2:

below has no power to suo motu review a decree passed and to return the

plaint. He also contended that the property in question admittedly

belonged to the husband and therefore, there is no dispute with regard to the

title thereto and that being a money suit against the husband for realisation

of money based on a decree ultimately that may be passed , the property

was attached and the suit itself was decreed. Being a money suit, it cannot

be said to be beyond the jurisdiction of the civil court. Therefore, the

question as to whether the court below has got suo motu power to review

the decree, arises for consideration.

4. As per Section 114 of the Code of Civil Procedure, any person

considering himself aggrieved can approach the court seeking review of the

judgment/order, provided no appeal therefrom is preferred or no appeal

will lie against the said judgment/order. The power of review is a

conferment by the Statute and the court has no inherent power of review as

held by the apex court in P.N. THAKERSHI V. PRADYUMANSINGJI

(AIR 1970 SC 1273) Power is conferred under the section and the court

can exercise the power subject to restrictions imposed thereunder. On a

plain reading of the section, it can be seen that the power of review is

conferred on the court only when review is sought for by an aggrieved

FAO NOS: 88 & 66/06 :3:

person. Admittedly, no such person who is said to be aggrieved has

approached the court below seeking a review. As such, the court below

could not have suo motu reviewed the decree passed by it. A learned

Judge of this Court in Mohankumar v. Natarajan ( 1998 (1) KLT 310)

held that under Order 47 Rule 1 CPC an application for review will lie by an

aggrieved party, but the court cannot review its own order or decree suo

motu in the absence of any such application. We agree with the said view

expressed by the learned Single Judge. In the circumstances, we hold that

the order passed by the court below suo motu reviewing the decree is

without jurisdiction and hence it is set aside. The question as to whether

the decree is a nullity or not in the circumstances, does not arise for

consideration.

5. The court below shall pass fresh orders in I.A. 2079/2005 after

hearing both sides. The court below has not given any valid reason as to

why the claim petition is not maintainable and no reasons are stated. In the

circumstances, the order dismissing the petition as not maintainable is

wrong. The court may pass appropriate orders after hearing both sides.

6. Even though the learned counsel appearing for the appellant

submitted that a petition is maintainable even after passing the decree and

FAO NOS: 88 & 66/06 :4:

placed reliance on the decision in J. Rama Murthy v. Srinivas

Corporation General Merchants & Commission Agents (AIR 1989 AP

58), we find that what was held in that decision is that the proceeding can

be continued when an application for lifting the attachment is already filed.

Admittedly, in this case, the application is filed only after the decree is

passed and therefore, the principle in Rama Murthy’s case (supra) will

not apply. In the circumstances, the matter is remitted to the court below

for reconsideration.

P.R. RAMAN,
(JUDGE)

V. K. MOHANAN,
(JUDGE)

knc/-