High Court Kerala High Court

Brijitha vs George on 22 May, 2008

Kerala High Court
Brijitha vs George on 22 May, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRP.No. 391 of 2008()


1. BRIJITHA, AGED 78, W/O.LATE MATHEW,
                      ...  Petitioner
2. JOLLY THOMACHAN, AGED 46,
3. JESSY VINCENT, AGED 34,

                        Vs



1. GEORGE, AGED ABOUT 72, S/O.THOMAS,
                       ...       Respondent

2. ANTONY, AGED ABOUT 68, S/O.THOMAS,

3. A.T.MARY, AGED ABOUT 66, W/O.ANTONY,

4. JOSEPH, AGED ABOUT 85, S/O.LATE GERVASIS

5. BABU, AGED ABOUT 46, S/O.JOSEPH,

6. TESSY JOSEPH, AGED ABOUT 70,

7. RAJESH.T.JOSEPH, AGED 43,

8. MAREENA RABEL, AGED 45, D/O.LATE JOSEPH,

9. SEENA THOMAS, AGED ABOUT 40,

10. SHERLY DAVIS, AGED ABOUT 67,

11. SAMSON DAVIS, AGED ABOUT 45,

12. STALIN DAVIS, AGED ABOUT 42,

13. SOLOMON DAVIS, AGED 39,

                For Petitioner  :SRI.P.N.RAMAKRISHNAN NAIR

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :22/05/2008

 O R D E R
              M.Sasidharan Nambiar,J.
              =======================
               C.R.P No.391 of 2008
              =======================
        Dated this the 22nd day of May 2008

                     O R D E R

Petitioners filed an application for passing of

final decree pursuant to the preliminary decree in

O.S.326/1994 on the file of Munsiff Court, Aluva as

confirmed by District Court, North Paravur in

A.S.36/1999. Learned Munsiff returned the final

decree application to represent the same curing the

defects. This revision petition is filed under

section 115 of the Code of Civil Procedure

contending that the reasons stated by the learned

Munsiff are not sustainable. It is submitted that

the legal heirs of those defendants, who died,

were already impleaded in A.S.36/1999 and they were

shown in the final decree application and

therefore there is no necessity to implead them

separately by filing an impleading application.

It was also submitted that some of the shares were

already purchased and it is not necessary to pass a

CRP 391/08 2

supplementary preliminary decree. These are matters

which are to be stated by the petitioners before

the trial court. In view of proviso to Section

115 of the Code of Civil Procedure, revision is not

maintainable. Petitioners are at liberty to

represent the final decree application explaining

the reasons as stated in this petition. If so

represented learned Munsiff to pass appropriate

orders in the application in accordance with law.

Civil Revision Petition is dismissed with the

observation made earlier.

M.Sasidharan Nambiar
Judge
tpl/-

M.SASIDHARAN NAMBIAR, J.

———————

CRL.R.P.NO. /08

———————

ORDER

MARCH,2008