High Court Kerala High Court

Maina vs Avadi Ammal on 4 January, 2007

Kerala High Court
Maina vs Avadi Ammal on 4 January, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRP No. 15 of 2007()


1. MAINA, W/O. LATE VELU,
                      ...  Petitioner

                        Vs



1. AVADI AMMAL, W/O. LATE M.A.VELU,
                       ...       Respondent

2. MUNISWAMY, S/O.LATE VELU,

3. GANAPATHY, S/O.LATE VELU,

4. RAMAKRISHNAN & 3 OTHERS D.NO.28,

5. ALLY, W/O. RAMAKRISHNAN,

6. MAHESWARY, D/O. RAMAKRISHNAN,

7. ANITHA, D/O. RAMAKRISHNAN,

                For Petitioner  :SRI.JOSE JOSEPH ARAYAKUNNEL

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :04/01/2007

 O R D E R
                    M.SASIDHARAN NAMBIAR, J.

        ...........................................

                       C.R.P No.15 OF 2007

       ............................................

          DATED THIS THE 4TH DAY OF JANUARY, 2007



                                ORDER

E.P.507 of 2005 on the file of Munsiff Court,

Ernakulam was filed by respondents 1 to 3 being the

legal heirs of deceased Velu, the decree holder in

O.S.1899 of 1997 for delivery of the property as

provided under the decree. Petitioner filed E.A.268 of

2006 contending that she is the widow of deceased Velu

and first respondent is not his wife and respondents 2

and 3 are not the children of Velu and therefore

respondents 1 to 3 are not entitled to take delivery of

the property and petitioner is to be impleaded.

Respondents 1 to 3 opposed the application. The learned

Munsiff under order dated 23.11.2006 dismissed the

application filed by the petitioner which is challenged

in this revision petition filed under Section 115 of

Code of Civil Procedure.

2. Learned counsel appearing for the petitioner

vehemently argued that respondents 1 to 3 are total

strangers and they have nothing to do with deceased

Velu and petitioner is the widow of Velu and she has

CRP 15/2007 2

produced Ext.A1 marriage certificate obtained from the

temple to establish their marriage and in such

circumstances, the learned Munsiff should have allowed

petitioner to get herself impleaded in the execution

petition.

3. The impugned order passed by the learned

Munsiff shows that the respondents 1 to 3 produced

Ext.P2 legal heir certificate issued by the Tahsildar

to prove that first respondent is the widow and

respondents 2 and 3 are the children of deceased Velu.

So also Ext.P1 identity card and Ext.B3 certificate

issued by the Village Officer and Ext.B4 order from the

local administration department and Exts.B5 and B8

orders were produced. In the light of Exts.B1 to B6 the

learned Munsiff found that respondents 1 to 3 are the

legal heirs of the deceased Velu and petitioner is not

entitled to get herself impleaded. I do not find any

illegality or irregularity in that order in the light

of the docments produced by respondents 1 to 3.

Petitioner is at liberty to file a separate suit

establishing her right as the widow and if petitioner

could establish that right, the delivery in E.P.507 of

CRP 15/2007 3

2005 made by the court in favour of respondents 1 to 3

shall enure to the benefit of the real legal heir of

the deceased Velu.

M.SASIDHARAN NAMBIAR, JUDGE

lgk/-