High Court Kerala High Court

Veliyambra Raveendran vs Veliyambra Purushothaman on 3 July, 2009

Kerala High Court
Veliyambra Raveendran vs Veliyambra Purushothaman on 3 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RP.No. 598 of 2009()


1. VELIYAMBRA RAVEENDRAN,S/O.MADHAVI,
                      ...  Petitioner

                        Vs



1. VELIYAMBRA PURUSHOTHAMAN,S/O.MADHAVI,
                       ...       Respondent

2. VELIYAMBRA ASHOKAN,S/O.MADHAVI,

3. VELIYAMBRA PRAKASHAN,S/O.MADHAVI,

4. KOTTAKKAKATH PUTHIYAPURAYIL SUFEEKER,

5. KOTTAKKAKATH PUTHIYAPURAYIL JABEER,

6. KOTTAKKAKATH PUTHIYAPURAYIL MUHAMMED

                For Petitioner  :SRI.N.N.SUGUNAPALAN (SR.)

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.R.RAMAN
The Hon'ble MR. Justice P.BHAVADASAN

 Dated :03/07/2009

 O R D E R
              P.R.RAMAN & P.BHAVADASAN, JJ.

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

           R.P. No.598 of 2009 in F.A.O.No.204 of 2008

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

                   Dated this the 3rd July, 2009

                             O R D E R

Raman, J.

This is a petition seeking review of our judgment

dated 8.6.2009 in F.A.O. No.204 of 2008.

2. The review petitioner is the appellant. The

appeal itself arise out of an order passed granting temporary

injunction in a suit for partition, and injunction was granted in

favour of the plaintiff from alienation of the properties which was

in possession of the appellant herein. During the pendency of

the appeal, a petition was moved seeking permission to sell

item Nos.7 to 26. However, this Court, by order dated

20.10.2008 in I.A.No.4341 of 2008, granted permission as

sought for. Subsequently, I.A.No.4507 of 2008 was filed by the

first respondent, i.e., the plaintiff, seeking to vacate that order.

By order dated 24.10.2008, after hearing the parties, further

R.P.No.598 of 2009

2

proceedings pursuant to the order dated 20.10.2008 was ordered

to be deferred. Thereafter, nothing was done as such it must be

presumed that the said order was still in force. But it seems that

Item Nos.13 and 14 were sold alleged to be on the same date,

viz., 24.10.2008.

3. We have heard the learned counsel appearing

for the respective parties.

4. Be that it may, the question which came up for

consideration in the final hearing was as to whether any

reservation should be allowed in favour of additional respondents

4 to 6 who purchased those two items. In the course of our

judgment, in paragraph 4, while describing the facts, two

mistakes have crept in. The actual items which were sold being

Item Nos.13 and 14, it was wrongly mentioned as item Nos.7 to

26. Like wise, the alienation was in favour of additional

respondents 4 to 6 and not by them . Since these are mistakes

apparent on the face of records, even without any review

petition, they have to be corrected.

R.P.No.598 of 2009

3

4. Accordingly, we direct that in paragraph 4 of our

judgment dated 8.6.2009 in F.A.O.No.204 of 2008, Items 7 to

26 shall be substituted as Items 13 and 14 . Likewise, in

the next sentence, “It appears that those items were

alienated by additional respondents 4 to 6”, the word “by”

shall be substituted with the word “to”. In additional to that, in

the first sentence in paragraph 5 of our judgment, “Learned

additional respondents 4 to 6” may be substituted as

“Learned Senior Counsel, Sri.Chitambaresh, appearing for

additional respondents 4 to 6”. There is no other error

apparent on the face of records.

The review petition is allowed to the above extent.

P.R.RAMAN, JUDGE

P.BHAVADASAN , JUDGE.

nj.