IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 4361 of 2008(T)
1. T. VRINDAKUMARI, D/O. THANKAN,
... Petitioner
Vs
1. G.L. MAYADEVI,
... Respondent
2. AMBIKA M.NAIR, D/O. LATE MADHAVAN NAIR,
3. AARYA M.NAIR, D/O.LATE MADHAVAN NAIR AND
For Petitioner :SRI.RAM MOHAN.G.
For Respondent : No Appearance
The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR
Dated :08/07/2008
O R D E R
M.SASIDHARAN NAMBIAR, J.
...........................................
WP(C).No. 4361 OF 2008
............................................
DATED THIS THE 8th DAY OF JULY, 2008
JUDGMENT
Petitioner is the defendant in O.S.523 of 2001 and
appellant in A.S.132 of 2004. The appeal was filed against Ext.P1
judgment in O.S. 523 of 2001. This petition is filed under Article
227 of Constitution of India to quash Ext.P3 order passed by
learned Sub Judge in the appeal, whereunder learned Sub Judge
considered the question whether Ext.A3 is an agreement or bond
and whether it was executed by petitioner or not. A decree in the
suit was passed, based on Ext.A3. In the appeal, appellant
contended that Ext.A3 is not admissible in evidence as it is not
sufficiently stamped, being a bond and not an agreement and she
did not execute the same. Learned Sub Judge, as per order
dated 20.11.2007, entered a finding that Ext.A3 is an agreement
and it is sufficiently stamped. The order is challenged in this
petition filed under Article 227 of Constitution of India.
2. Though notice was sent to respondents/plaintiffs and
served, they did not appear.
3. Learned counsel appearing for petitioner was heard.
4. The question whether Ext.A3 was executed by petitioner
WP(C) 4361/2008 2
and whether it is a bond or an agreement and if it is a bond
whether it is sufficiently stamped and if not, whether it is to be
impounded as provided under Section 33 of Stamp Act and
whether it is admissible evidence are all questions to be decided
in the appeal, which is filed against the judgment. In fact, the
admissibility of Ext.A3 is one of the main questions to be decided
in the very appeal. In such circumstances, learned Sub Judge
was not justified in entering a preliminary finding in the appeal
on the admissibility of Ext.A3. Learned Sub Judge is directed to
hear the appeal itself, including the question of admissibility of
Ext.A3, while considering the appeal and dispose the appeal in
accordance with law.
M.SASIDHARAN NAMBIAR, JUDGE
lgk/-