High Court Kerala High Court

S.Mohandas vs K.J.Antony on 28 September, 2007

Kerala High Court
S.Mohandas vs K.J.Antony on 28 September, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRP No. 861 of 2007()


1. S.MOHANDAS, ARUN NIVAS, KUMILY KARA,
                      ...  Petitioner
2. K.R.OMANA, W/O.S.MOHANDAS, ARUN NIVAS,

                        Vs



1. K.J.ANTONY, S/O.JOSEPH,
                       ...       Respondent

                For Petitioner  :SRI.GRASHIOUS KURIAKOSE

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.N.KRISHNAN

 Dated :28/09/2007

 O R D E R


                              M.N.Krishnan, J.

               ========================

                          C.R.P.No.861 of 2007

               ========================


          Dated this the  29th  day of September, 2007.


                                    ORDER

This revision petition is preferred against the order of the

Subordinate Judge, Kattappana whereby, the court directed

delivery of possession of the property to the petitioner therein.

Aggrieved by that decision, the revision petitioners have come up

before this Court.

2. Brief facts necessary for the disposal of the revision are

that there was a money decree against the defendant and in

execution of the money decree, the property belonging to the

second revision petitioner was sold in auction, confirmed, sale

certificate issued and on the strength of the sale certificate

application for delivery had been filed and it is pending before the

concerned court. Learned counsel for the revision petitioners

very strongly contends before me that the petition is not

maintainable as E.P. because delivery of the property is to be

CRP 861/07 -: 2 :-

applied under Order 21 Rule 95 of C.P.C. and since it is not done,

the Execution Petition filed is not maintainable in law and further,

if it is an execution application, it has to be filed only in the E.P.

which was pending before the Subordinate Judge, Thodupuzha

and therefore the court at Kattappana has no jurisdiction at all to

entertain the matter.

3. Learned counsel had already relied on the decision of the

Apex Court reported in Ganpat Singh v. Kailash Shankar

A.I.R. 1987 S.C. 1443 where the Apex Court was considering

regarding the question of limitation and the applicability of Order

21 Rule 95 of C.P.C. The Apex Court held that Order 21 Rule 95

of C.P.C. is in the form of an application and not in the form of

original Execution Petition. The learned counsel also referred to

the decision reported in Haneefa v. United Finance

Corporation – 2006(1) K.L.T. 416. It has to be stated that the

whole matter here had arisen on account of the factum of the

establishment of Subordinate Court at Kattappana. There was

only a court at Thodupuzha and later a court was established at

Kattappana. The question whether the matter has to go back to

the court at Thodupuzha or Kattappana was a subject matter of

CRP 861/07 -: 3 :-

discussion and the finding in R.P.No.342 of 2006 in

C.R.P.No.1099 of 2000. On consideration of the materials, this

Court has held thus:

“It is held that the Subordinate Judge’s Court,

Kattappana is having jurisdiction to proceed with the

matter and that the petition is not to be sent to the

Sub Court, Thodupuzha which passed the decree.”

4. It is also clearly settled that when a new court is

established, the transferor court or the transferee court can

exercise the jurisdiction depending upon the facts and

circumstances of each case. Here it is on account of the

formation of a new court at Kattappana that a petition for

delivery had been moved in that court. One need not have to be

hypertechnical on this point because what is sought to be

achieved is only to get the decree of the court implemented by

methods known to law. The decision relied on by the learned

counsel for the revision petitioner only held about the nature of

the petition when a question of limitation was raised for

consideration. Here, no such question arises and not only that

this Court sitting in revision, has held that the court at

CRP 861/07 -: 4 :-

Kattappana can proceed with the matter. There is no further

revision or Special Leave Petition before the Apex Court and

therefore, the jurisdictional aspect of the Court at Kattappana has

become final. The court need not defeat justice by simply

permitting the party to have technical arguments of this nature.

5. Therefore, I do not find any ground to interfere with the

decision rendered by the court below and therefore the Civil

Revision Petition is dismissed.

M.N.Krishnan,

Judge.

ess 28/9