High Court Kerala High Court

Valsala vs T.F.Joseph on 15 December, 2008

Kerala High Court
Valsala vs T.F.Joseph on 15 December, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RSA.No. 1209 of 2008()


1. VALSALA, D/O.LATE VARGHESE, KADAVIL
                      ...  Petitioner
2. JOHN, S/O.LATE VARGHESE, KADAVIL HOUSE
3. BABY, D/O.LATE VARGHESE, DO.DO.
4. JOMON, S/O.LATE VARGHESE, DO.DO.

                        Vs



1. T.F.JOSEPH, S/O.CHEEKAMMA,
                       ...       Respondent

2. SAJU, S/O.LATE VARGHESE,

3. ALEX, S/O.LATE VARGHESE, KADAVIL HOUSE

                For Petitioner  :SRI.T.K.KURIKESU

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :15/12/2008

 O R D E R
                        V. RAMKUMAR , J.
            ==========================
                        R.S.A. No. 1209 of 2008
            ==========================
            Dated this the 15th day of December, 2008.

                             JUDGMENT

Defendants 1 to 4 in O.S. No. 1356 of 2001 on the file of

the Principal Munsiff’s Court, Ernakulam are the appellants in

this Second Appeal. The said suit was one for a perpetual as well

as a mandatory injunction. The plaintiff/1st respondent filed the

suit seeking a mandatory injunction to remove a septic tank

constructed by the defendant in plaint A schedule property and to

remove the steps illegally constructed by them encroaching into

the plaint B schedule property and for a decree of perpetual

injunction restraining defendants 1 to 4 from making any

construction in the plaint B schedule property and also from

obstructing the user of the plaintiff over the plaint B schedule

property. As per the judgment and decree passed by the trial

court on 24.01.2005, the suit was decreed in part as follows:-

“a. A decree of mandatory injunction directing the defendants
to cover the opening on the western side of the newly constructed
tank so as to prevent omission of foul smell from it within two
months failing which plaintiff is permitted to cover the same and in
such a circumstances he will be entitled to recover the costs for the
same from defendants 1 to 4.

R.S.A.No. 1209/2008 : 2:

b. A decree of mandatory injunction directing defendants 1
to 4 to remove the steps illegally constructed by them encroaching
into the plaint B schedule property within two months failing which
plaintiff is authorised to remove the same and in such a
circumstances he is entitled to recover the costs of the same from
defendants 1 to 4.

c. A decree of permanent prohibitory injunction restraining
defendants 1 to 4 from making any construction in the plaint B
schedule property and also from obstructing the user of the plaintiff
over plaint B schedule property.”

2. Even though the appellants preferred an appeal and a

Second Appeal against the said decree, those appeals were

dismissed confirming the decree passed by the trial court.

Thereafter, the decree holder sought execution of the decree by

filing E.P. No. 429 of 2007. The appellants resisted the E.P

contending inter alia that the steps sought to be removed were

very old steps which were in existence for the past several years

and that the property was not correctly identified and that the

plaintiff himself had after the institution of the suit, amended the

plaint by changing the survey number.

3. The Executing Court rejected the objections raised by

the appellants on the ground that it was not open to the

Executing Court to consider those objections by going behind the

R.S.A.No. 1209/2008 : 3:

decree. Accordingly, the execution petition was allowed on

22.02.2008 directing the Amin to execute the decree for removal

of the steps constructed in the plaint B schedule property. On

appeal preferred by the appellants as A.S. No. 93 of 2008 before

the District Court, Ernakulam, that court dismissed the appeal

confirming the order passed by the Executing Court. Hence this

Second Appeal.

4. The following is the question of law which is formulated

in the memorandum of Second Appeal:-

When there is no proper identity of the property mentioned in
the decree, can an execution petition be filed to deliver the property?

5. The learned counsel appearing for the appellants

reiterated before me the contentions raised by them before the

courts below.

6. I am afraid that I cannot agree with the above

submissions. It may be true that the judgment debtors are

‘kudikidappukars’ in possession of the kudikidappu in question.

But then, the appellant having raised the question of identity in

the suit and having lost the case which was fought upto this

R.S.A.No. 1209/2008 : 4:

Court, cannot again re-agitate the same question in execution.

The question of identity having decided in the suit itself, it is not

open to the appellants to rake up the very same contentions in

execution of the decree. The three steps which have been

directed to be removed as per the decree which has been

confirmed concurrently, will have to be removed by executing the

decree for mandatory injunction. No question of law, much less,

any substantial question of law arises for consideration in this

Second Appeal. The question of law formulated in the

memorandum of appeal also does not arise for consideration in

this Second Appeal which is accordingly dismissed in limine.

Dated this the 15th day of December, 2008.

V. RAMKUMAR, JUDGE.

rv

R.S.A.No. 1209/2008 : 5: