IN THE HIGH COURT OF KERALA AT ERNAKULAM
SA No. 305 of 1994(C)
1. KUTHIRUMMAL POKKAI
... Petitioner
Vs
1. KUTHIRUMMAL KUNHAMBU
... Respondent
For Petitioner :SRI.K.SHRIHARI RAO
For Respondent :SRI.P.N.KRISHNANKUTTY ACHAN(SR.)
The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR
Dated :07/09/2007
O R D E R
M.SASIDHARAN NAMBIAR,J.
===========================
C.M.Appl.537/07,I.A.1574/07 &
I.A.1575/07in S.A.No.305/1994
&
S.A.No.305/1994
===========================
Dated this the 7th day of September,2007
O R D E R
These petitions are filed to condone the
delay to set aside the abatement and to implead
supplemental appellant as additional second
appellant, being the legal heir of original
appellant who died on 5.6.2004. The application is
filed after a delay of 1036 days. Case of the
petitioner is that O.P.16966/1997 was pending and
impleading application was filed only in that case
and by mistake no impleading application was filed
in the second appeal and it was not wilful; but
due to an oversight and therefore delay is to be
condoned and abatement is to be set aside and he is
to be impleaded. Petition is opposed by
respondents.
2. On hearing the learned counsel appearing for
the petitioner and respondents, it is seen that
2
the suit itself is only one for permanent
prohibitory injunction restraining respondents from
trespassing into the plaint schedule property and
no decree was granted in his favour by trial court
or first appellate court. It is also admitted that
claim for tenancy raised by appellant was disputed
and it is pending before this court in
C.R.P.193/2007. It is submitted that the original
order granted in favour of appellant was set aside
by Appellate Authority (Land Reforms) and remanded
to the Land Tribunal, which is challenged before
this court originally by filing a writ petition
and in view of the decision of the Apex Court it
was withdrawn and a Civil Revision Petition is
pending. As the suit is only for injunction, at
this stage I do not find it necessary to condone
delay or to set aside the abatement. The
petitions are dismissed as abated. Consequently
3
the appeal is dismissed. It is made clear that
dismissal of the appeal will not prevent appellant
from seeking a decree on the strength of title, if
any.
M.SASIDHARAN NAMBIAR
JUDGE
tpl/-
M.SASIDHARAN NAMBIAR, J.
———————
W.P.(C).NO. /06
———————
JUDGMENT
SEPTEMBER,2006