High Court Kerala High Court

Anitha Baajee Govindan … vs Justine Raj on 24 August, 2009

Kerala High Court
Anitha Baajee Govindan … vs Justine Raj on 24 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 24212 of 2009(O)


1. ANITHA BAAJEE GOVINDAN KRISHNANJANAM,
                      ...  Petitioner

                        Vs



1. JUSTINE RAJ, KEERTHANAM,SREE LANE-I,
                       ...       Respondent

2. SYNDICATE BANK REP.BY ITS MANAGER,

                For Petitioner  :SRI.R.ANILKUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.S.SATHEESACHANDRAN

 Dated :24/08/2009

 O R D E R
            S.S.SATHEESACHANDRAN, J.
          -----------------------------
            W.P.(C).No.24212 OF 2009
           --------------------------
     Dated this the 24th day of August 2009
     -------------------------------------


                     JUDGMENT

The writ petition is filed seeking the

following reliefs.

i) To call for the records in O.S

No.41/2007 in the Sub Court, Nedumangad, under the

Supervisory jurisdiction of the Hon’ble High Court

and set aside Ext.P3 order in I.A No. 46/2008 in

O.S o.41 /2007 holding that it is highly illegal,

arbitrary and Court below had failed to exercise

the discretion in a judicial way.

ii) To issue such other writ direction or

order to quash Ext.P3 order as the Court was failed

to exercise the jurisdiction in a legal way.

W.P.(C).No.24212 OF 2009 Page numbers

2. Petitioner is the plaintiff in O.S No.

41 of 2007 on the file of Sub Court, Nedumangad.

Suit is one for money, and the respondent is the

sole defendant in that suit. The case of the

plaintiff in a nutshell is that the first defendant

allowed him to occupy a building owned by him

receiving an amount of Rs.5,00,000/- as security.

While he continued in occupation of that building,

the second respondent, bank proceeded against that

building since it had already been given as

security for a loan availed by the first defendant.

Admittedly the property was brought to sale and the

plaintiff was evicted from that building.

Petitioner / plaintiff moved an application for

impleadment of the second respondent / bank as a

codefendant in the suit. The learned Sub Judge

after issuing notice to the proposed second

defendant / bank and hearing the bank as well

W.P.(C).No.24212 OF 2009 Page numbers

dismissed the application for impleadment by Ext.P3

order. Propriety and correctness of Ext.P3 order

is challenged in the writ petition invoking the

supervisory jurisdiction vested with this court

under Article 227 of the Constitution of India.

3. I heard the learned counsel for the

petitioner. Having regard to the submissions made

and taking note of the facts and circumstances

presented, I find no notice to the respondents is

necessary and it is dispensed with. The learned

counsel for the petitioner submits that the

impleadment of the second respondent / bank in the

suit is necessary so that he can get appropriate

orders for claiming the excess amount obtained by

the bank by sale of the property which now remain

in the suspense account of the bank. A sum of

Rs.3,00,000/- is still in the suspense account

after satisfying the decree debt due on sale of the

W.P.(C).No.24212 OF 2009 Page numbers

property. If that be so, petitioner can take

appropriate steps as envisaged by law, for which

the impleadment of the bank as a codefendant when

no relief against the bank is claimed in the suit

is not necessary. I find no impropriety or

illegality in Ext.P3 order passed by the learned

Sub Judge disallowing the request of the petitioner

to implead the second respondent as a codefendant

in the suit. Subject to the above observations,

the writ petition is closed.

Sd/-

S.S.SATHEESACHANDRAN,
JUDGE
//TRUE COPY//
P.A TO JUDGE

vdv