High Court Kerala High Court

U.Udayabhanu vs Savithri on 13 October, 2010

Kerala High Court
U.Udayabhanu vs Savithri on 13 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RP.No. 884 of 2010()


1. U.UDAYABHANU, S/O. ANJANAVATHI,
                      ...  Petitioner

                        Vs



1. SAVITHRI, W/O. RAMAKRISHNAN,
                       ...       Respondent

                For Petitioner  :SRI.JAMSHEED HAFIZ

                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.

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

                       R.P.No.884 of 2010

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

              Dated this 13th day of October, 2010

                               ORDER

Review of judgment dated 30-06-2010 in W.P(C).No.7889 of

2010 is sought on the ground that relevant documents were not

brought to the notice of this court while disposing of the writ

petition, this court only considered the legal issues involved and

not the question whether by the amendment sought for and

obtained by the respondent there is change of the identity of the

property itself. Learned counsel for petitioner states that by the

change in amsom and desom brought about by the amendment vast

difference has occurred in that, in the resurvey number that is

brought out by amendment there is a separate and distinct

property in Pariyapuram amsom and desom which is brought into

the execution petition by the impugned amendment. Learned

counsel has taken me through the descriptions of property in the

plaint and final decree schedules and descriptions of property

comprised in R.S.No.34/1 of Pariyapuram amsom and desom.

2. After several round of litigation this matter is again

coming before me in the form of review. Respondent and others

filed O.S.No.44 of 1973 for partition of the properties stated in the

R.P.No.884 of 2010
: 2 :

plaint schedule of course, describing the amsom and desom where

the properties are situate as Rayirimangalam amsom and

Ernakaranallur desom and the old and resurvey numbers as 26/3

and 34/1. Boundaries of the two items are also given in the plaint

schedule. Petitioner was defendant No.11 in the suit. His father,

according to respondent was defendant No.30. The court passed

preliminary and final decrees for partition which was put into

execution on the request of respondent/defendant No.12. Several

obstacles came in the course of litigation as is usually said about

the process of execution in this country. Petitioner filed

E.A.No.328 of 2006 claiming independent right over the decree

schedule property. Executing court allowed that application.

Respondent challenged that order in W.P.(C).No.3347 of 2007 in

this court. This court allowed the writ petition observing that

petitioner cannot put up independent claim over the properties

since his father, defendant No.30 had not raised any of such

contention and that claim of petitioner is only under defendant

No.30. E.A.No.328 of 2006 was dismissed. Further, this court

directed that plots M1 to M4 (both inclusive) in Ext.C, plan

appended to the final decree are to be allotted to the

respondent/defendant No.12. Respondent was under the hope that

in the light of the judgment of this court he will be able to reap the

R.P.No.884 of 2010
: 3 :

fruits of the litigation. On his request Amin of the court below was

deputed to effect delivery of plots M1 to M4 in Ext.C5, plan to the

petitioner. The Amin then learned that there is some discrepancy

regarding amsom and desom of properties mentioned in the decree

schedule and sought to be delivered over. The discrepancy he

found was that though in the plaint schedule properties are stated

to be situated in Rayirimangalam amsom and Ernakaranallur

desom, at spot it was found to be within Pariyapuram amsom and

desom. Of course, petitioner has a contention that the Amin had

not made any report in that way to the executing court. Either

way, it is not disputed that the executing court called for a report

from the Tahsildar concerned and the Tahsildar reported that

change in amsom and desom occurred due to reorganisation of

Taluks. Based on that report, respondent filed an application to

amend the execution petition to the extent of correcting amsom and

desom as reported by the Tahsildar. The Tahsildar was examined

as witness. That application though opposed by petitioner was

allowed by the executing court which was challenged in this court

in W.P(C).No.7889 of 2010, petitioner urging that without

amending the plaint schedule, preliminary and final decree

schedules there was no question of amending the schedule in the

execution petition alone, there was no power for the court to

R.P.No.884 of 2010
: 4 :

amend the execution petition under Order VI Rule 17 of the Code of

Civil Procedure (for short, “the Code”) and even if amendment to

the execution petition was allowed, that would not solve the

problem. A contention was also raised in the memorandum of writ

petition that executing court had not gone through Ext.P2, (in W.P

(C).No.7889 of 2010), counter statement filed by petitioner to the

application for execution where an objection was raised that

amendment if allowed would change identity of the property. This

court after hearing both sides dismissed the writ petition by

judgment dated 30-06-2010 which is sought to be reviewed, the

main ground for review being that the amendment if allowed would

affect identity of the property which aspect was not considered by

this court. It is in this connection that learned counsel for

petitioner has raised the argument which I have adverted to above.

3. Before going into the question, I must bear in mind the

scope for review under Order XLVII of Rule I of the Code. A

review is permissible when from the discovery of a new and

important matter or evidence which, after the exercise of due

diligence was not within his knowledge or could not be produced by

him at the time when the decree was passed or order made, or on

account some mistake or error apparent on the face of the record,

or for any other sufficient reason. So far as the last expression

R.P.No.884 of 2010
: 5 :

“any other sufficient reason” is concerned, binding judicial

pronouncements inform me that the expression must be read as

ejusdem generis, general words following the specific words

mentioned (in Order XLVII Rule 1 of the Code). Hence “any other

sufficient reason” referred to in Order XLVII, Rule I of the Code

must be similar to other grounds mentioned therein. It is also

stated on numerous occasions by binding authorities that a review

is not an opportunity for a rehearing or a substitute for an appeal

and that review court is concerned only with the grounds stated in

Rule I of Order XLVII of the Code.

4. The grounds which are now urged in the petition for

review were raised before the executing court and found against by

the impugned order which was under challenge in W.P(C).No.7889

of 2010. I have gone through the memorandum of writ petition in

W.P(C).No.7889 of 2010 and find that challenge was to the legal

issues involved as to whether it was within the power of executing

court to order amendment of execution petition under Order VI

Rule 17 of the Code whether, without amending the plaint schedule

and preliminary and final decree schedules it was possible for the

court to allow amendment of the execution petition schedule alone.

True, there was also a contention that trial court had not gone

through the contentions raised in (Ext.P2) counter statement to the

R.P.No.884 of 2010
: 6 :

application for amendment. But, writ petition was argued on the

premise that there is no dispute regarding identity of property

which fact I have referred to in the judgment dated 30-06-2010.

No argument was advanced before me that there is change of

identity of property on account of amendment permitted by the

executing court. Hence, it is not open to the petitioner to now

come up with a review and urge grounds which were not urged

before me while disposing of W.P(C).No.7889 of 2010. I also stated

that by the amendment only change brought about is that the

amsom and desom originally stated in the plaint, preliminary and

final decree schedules as Rayirimangalam amsom and

Ernakaranallur desom was corrected as Pariyapuram amsom and

desom which was based on the report and evidence of the Tahsildar

that the change occurred due to re-organisation of Taluks. I also

pointed out that there was no change in identity of the property.

Learned counsel for respondent has pointed out that what was

sought to be corrected by amendment was only amsom and desom

which is in the form of a clarification in view of the report and

evidence of Tahsildar and that boundary descriptions in the plaint,

preliminary and final decree schedules remain as such. In the light

of that, merely because there was a change in the amsom and

desom, I pointed out in the judgment sought to be reviewed, was

R.P.No.884 of 2010
: 7 :

only in the form of a clarification. I do not find any merit or

substance in the application, nor do I find bonafides since every

attempt was being made to stall the process of execution on one

ground or other. I must also bear in mind that in respect of the

same property petitioner had made an independent claim which

was found against by this court in the judgment in W.P(C).

No.33447 of 2007. In the light of the above petitioner cannot

succeed in this application for review of judgment dated

30-06-2010 either on point of law or on fact. If the judgment in

W.P(C).No.33447 of 2007 suffers from any illegality, remedy if any

is elsewhere.

This petition is dismissed.

(THOMAS P JOSEPH, JUDGE)

Sbna/-