High Court Kerala High Court

Chandran vs Valancherry Thoduvil Sudhakaran on 11 March, 2009

Kerala High Court
Chandran vs Valancherry Thoduvil Sudhakaran on 11 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 7422 of 2009(O)


1. CHANDRAN, S/O.SANKARAN @ SANKU,
                      ...  Petitioner

                        Vs



1. VALANCHERRY THODUVIL SUDHAKARAN,
                       ...       Respondent

2. SASIDHARAN,  S/O.PALATHOTTIL RAVUNNI,

3. USHA, D/O.PALATHOTTIL RAVUNNI,

4. ACHUTHAN, S/O.PALATHOTTIL RAVUNNI,

5. SUBRAMANIAN, S/O.PALATHOTTIL RAVUNNI,

6. CHINNA, KANNANKULANGARA HOUSE,

7. PADMINI, D/O.SANKARAN, BHAVANA HOUSE,

8. NALINI, D/O.SANKARAN, VALANCHERY

                For Petitioner  :SRI.C.M.MOHAMMED IQUABAL

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.T.SANKARAN

 Dated :11/03/2009

 O R D E R
                          K.T.SANKARAN, J.
                  ---------------------------------------------
                     W.P.(C).No.7422 of 2009
                  ---------------------------------------------
              Dated this the 11th day of March, 2009



                               JUDGMENT

The petitioner is the 4th defendant in O.S.No.313 of 2002 on

the file of the court of the Munsiff of Tirur. The suit was for

partition. A preliminary decree was passed. The petitioner and

others challenged the preliminary decree in A.S.No.70 of 2006

on the file of the Sub Court, Tirur. In that appeal, the learned

counsel for the petitioner submits, a stay was granted staying

passing of the final decree. However, the appeal was dismissed

for default on 11.11.2008. The petitioner filed I.A.No.2755 of

2008 for restoration of the appeal. That application is not

disposed of so far. The final decree proceedings are going on.

The anxiety of the petitioner is that there is likelihood of the final

decree being passed before the disposal of the application for

restoration of the appeal. The prayer made by the petitioner is

to issue a direction to the Sub Court, Tirur to consider and pass

appropriate orders in I.A.No.2755 of 2008 in A.S.No.70 of 2006.

There is also a prayer to stay the final decree proceedings in the

meanwhile. It is submitted that the application for restoration

WPC No.7422/2009 2

stands posted to 2.4.2009.

In the facts and circumstances of the case, the Writ Petition

is disposed of directing the Sub Court, Tirur to dispose of

I.A.No.2755 of 2008, as expeditiously as possible and at any rate

before closure of the court for summer vacation. It is submitted

that in the final decree proceedings, the Commissioner has filed

the report. There is no likelihood of the final decree being

passed before the closure of the court for summer holidays. If it

were to happen, the petitioner would be free to approach the

final decree court and apprise about the subsequent

developments and apply for appropriate orders. The petitioner

shall serve a copy of this judgment to the counsel appearing for

the respondents before the appellate court for their information.

K.T.SANKARAN,
JUDGE
csl