High Court Kerala High Court

Savithri vs Udayabhanu on 28 May, 2008

Kerala High Court
Savithri vs Udayabhanu on 28 May, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 33447 of 2007(F)


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

                        Vs



1. UDAYABHANU, S/O. RAMACHANDRAN,
                       ...       Respondent

2. PADMINI, W/O. RAMACHANDRAN,

3. DAUGHTER YAMUNA, D/O. LATE RAMACHANDRAN,

4. CHANDRABHANU, S/O. LATE RAMACHANDRAN,

                For Petitioner  :SRI.B.KRISHNAN

                For Respondent  :SRI.P.CHANDRASEKHAR

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :28/05/2008

 O R D E R
                     M. SASIDHARAN NAMBIAR,J.
                   -----------------------------------------
                     W.P(C) NO.33447 OF 2007
                   -----------------------------------------
             DATED THIS THE 28TH DAY OF MAY, 2008

                               JUDGMENT

Petitioner is the 12th defendant in O.S.44 of 1973. Ext.P3

preliminary decree was passed on 20.12.1977 holding that the

plaint schedule properties are available for partition and they are

to be divided and shares are to be allotted as stated in the

preliminary decree. Subsequently Ext.P4 final decree was passed

on 7.10.2003. As per clause 28 of Ext.P4 final decree plots M1,

M2, M3 and M4 in Ext.C5 plan were allotted to the petitioner.

Petitioner filed EP 47 of 2006 for taking delivery of the property

allotted to her under Ext.P4 final decree. At that stage one of the

children of Ramachandran, who was 30th defendant in Ext.P3

preliminary decree, filed a petition before the Executing Court

contending that as Ramachandran died before passing of the final

decree and his legal heirs were not impleaded petitioner is not

entitled to take delivery of the property. That petition was

dismissed. It was challenged before this court in W.P.(C) 23007 of

2006. Under Ext.P6 judgment this court dismissed that petition

holding that as per Ext.P4 final decree no share was allotted to

WP(C) 33447/07 2

the 30th defendant Ramachandran and therefore his legal heirs

are not to be impleaded in the final decree and for not impleading

the legal heirs of Ramachandran executability of the decree

cannot be challenged. Thereafter the said writ petitioner along

with his mother filed two applications before the Executing Court

EA327 of 2006 and 328 of 2006 which are Exts.P1 and P9

petitions herein (EA327 of 2006 and 328 of 2006). The petitions

were filed both under Section 47 and Rule 99 of XXI of Code of

Civil Procedure. Thereafter the said petitioners approached this

court for a direction for early disposal of the petitions by filing

W.P.(C) 22211 of 2007. Under Ext.P7 judgment this court

directed the Executing Court to dispose the applications within 6

months from 19.7.2007. Petitioner herein to whom notice was not

sent by this court before passing Ext.P7 judgment appeared

before this court and filed Review Petition 735 of 2007. Under

Ext.P8 order this court disposed the Review Petition directing the

Executing Court to conduct an enquiry regarding the

maintainability of the applications at the threshold level and find

whether the petitioners have any right to prefer a claim and if the

claim is not maintainable to dispose the petitions at the threshold.

Thereafter Ext.P1 and P9 petitions were heard by the executing

WP(C) 33447/07 3

court. Under Ext.P11 order it was found that though petitions

are not maintainable under Rule 99 of Order XXI of Code of Civil

Procedure, as the petitioners in the applications are claiming

under Ramachandran who was the 30th defendant in the suit, they

are parties to the decree and therefore their claim has to be

adjudicated under Section 47of the Code. The petitions were

thereafter posted for enquiry. Exts.P11 and P12 orders are

challenged in this petition filed under Article 227 of Constitution of

India.

2. Learned counsel appearing for the petitioner and

respondents were heard. Learned counsel appearing for the

petitioners pointed out that the Ramachandran though was the

30th defendant in the suit, did not file a written statement and did

not raise any contention with regard to the availability of the

plaint schedule property for partition and under Ext.P3

preliminary decree and P4 final decree no share was allotted to

Ramachandran and therefore though he was a former party to

the suit, he is not a party to the suit as provided under Section 47

of Code of Civil Procedure. Reliance was placed on the decision of

a learned Single Judge of this court in Francis v. Joseph Scaria

(1992(1) KLJ65). The learned counsel argued that when

WP(C) 33447/07 4

respondents are claiming right under Ext.P5 partition deed, which

came into existence subsequent to the institution of the suit and

the right claimed by them is the right which was earlier allegedly

available with Ramachandran, who did not raise any contention in

the suit cannot challenge the executability of the decree and

respondents who obtained right subsequent to the suit are not

entitled to object the executability of the decree by filing a

petition under Section 47 of the Code of Civil Procedure. The

learned counsel relying on a decision of the Apex Court in Usha

Sinha v. Dina Ram and Others (2008 SAR Civil 448) argued

that when respondents are claiming right under one of the

defendants in the suit, they are not entitled to file any petition

under rule 99 of Order XXI of Code of Civil Procedure with respect

to the subject matter of the decree and the Executing Court

should have held that Ext.P1 and P9 petitions are not

maintainable either under Section 47 or Rule 99 of Order XXI of

Code of Civil Procedure. It was argued that attempt is only to

protract the delivery by taking out a Commission and a

comparison of Item No.8 of the Ext.P3 preliminary decree with

Item No.3 of the A schedule property and Item No.1 of the B

schedule property of Ext.P5 partition deed relied on by

WP(C) 33447/07 5

respondents establish that they are the same property.

3. Learned counsel appearing for the respondents argued

that the property claimed by the respondents under Exts.P1 and

P9 petitions are not part of any of the property divided under

Ext.P5 final decree. It was argued that the properties allotted to

the respondents under Ext.P5 partition deed are different

properties and under the guise of taking delivery of the property

allotted to the respondents under Ext.P5, petitioner is not entitled

to take delivery of the property of the respondents for the reason

that respondents are claiming right originally available with

Ramachandran, the 30th defendant in the suit. It was vehemently

argued that the right claimed by respondents is not the right

which was not in respect of the property which was decided by

the court under Ext.P3 preliminary decree or P4 final decree and

therefore respondents are entitled to raise objection to the

execution of the decree in respect of their property and their

petition is liable to be considered under Rule 99 of Order XXI of

Code of Civil Procedure.

4. As rightly pointed out by the learned counsel

appearing for the petitioner, respondents are the children of

Ramachandran who was defendant No.30 in the suit. Under

WP(C) 33447/07 6

Ext.P1 and P9 petitions filed before the Executing Court

respondents are claiming right over the parties allotted under

Ext.P5 partition deed. The right claimed by them is the right

which was available with Ramachandran. When Ramachandran

did not dispute the availability of the plaint schedule properties

claimed in O.S.44 of 1973 and did not raise any claim for any

portion of the property or that they are not available for partition

or are to be excluded while dividing, respondents are not entitled

to claim any right in respect of the plaint schedule properties

which are directed to be divided under Ext.P3 preliminary decree.

As Ramachandran cannot dispute the same, respondents who are

claiming under Ramachandran and that too under Ext.P5 deed

which came into existence after the suit cannot challenge the

decree. To that extent respondents are not entitled to dispute the

executability of the decree under Section 47 or the Code of Civil

Procedure. As held by this court in Francis’s case, for the purpose

of considering the question whether respondents are parties to

the decree as contemplated under Section 47 of the Code the

question to be decided is whether the right of that party was

agitated and decided in the suit. If the right was not agitated or

decided he cannot be treated as a party for the purpose of

WP(C) 33447/07 7

Section 47. If that be so, when Ramachandran under whom

respondents claimed right did not raise any claim in respect of

any portion of the plaint schedule property, they are claiming the

right which was with Ramachandran, they are not entitled to raise

objection based on Section 47. Therefore in any view of the

matter the petitions are not maintainable under Section 47 of the

Code of Civil Procedure.

5. Then the question is whether the petitions are

maintainable under Rule 99 of Order XXI of Code of Civil

Procedure. When respondents are claiming right under

defendant No.30 who was a party to the suit and that too based

on a transfer effected subsequent to the date of instituting the

suit, respondents are not entitled to file a petition under Rule 99

of Order XXI. True if the properties claimed by them are not any

part of the decree schedule property, being third parties they are

entitled to dispute the execution of the decree and taking delivery

of the property in respect of that property. But they cannot object

to the decree holder taking delivery of the property allotted to her

under Ext.P4 final decree. As stated earlier under Clause No.28

of Ext.P4 final decree plots M1, M2, M3 and M4 in Ext.C5 plan

are allotted to the petitioner. As respondents are claiming under

WP(C) 33447/07 8

the defendant No.30 in the suit, they cannot dispute the right of

the petitioner from taking delivery of plots M1, M2, M3 and M4 as

shown in Ext.C5 plan. Even if any portion of this property are

covered under Ext.P5 partition deed, respondents are not entitled

to cause any objection to the delivery. Therefore there is no

necessity to further considering Ext.P1 and P9 applications by

Executing Court. Exts.P11 and P12 orders are set aside. Ext.P1

and P9 petitions stand dismissed. Executing Court is directed to

deliver plots M1, M2, M3 and M4 in Ext.C5 plan of Ext.P4 final

decree after identifying the properties as shown in C5 plan.

M. SASIDHARAN NAMBIAR
JUDGE

Okb/-