High Court Kerala High Court

Nazeema vs M.E.Sreedharan on 27 May, 2010

Kerala High Court
Nazeema vs M.E.Sreedharan on 27 May, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Ex.SA.No. 2 of 2010()


1. NAZEEMA, AGED 40, W/O.ABDUL SALAM
                      ...  Petitioner

                        Vs



1. M.E.SREEDHARAN, S/O.EACHARAN
                       ...       Respondent

2. C.A.ABDUL SALAM, CHAMAKKALYIL HOUSE

                For Petitioner  :SRI.K.RAMACHANDRAN

                For Respondent  :SRI.BOBBYMATHEW KOOTHATTUKULAM

The Hon'ble MR. Justice P.BHAVADASAN

 Dated :27/05/2010

 O R D E R

P.BHAVADASAN, J.

————————————-

Ex.SA No.2 of 2010

————————————-

Dated 27th May 2010

Judgment

The first respondent herein obtained a decree

against the second respondent.

2. The suit was one for money. The decree

holder took out execution of the decree as per EP

No.98/05 in OS No.556 of 2001. It appears that the decree

holder sought attachment of the property. The attachment

was ordered. Then the petitioner herein came forward with

a claim petition under Order XXI Rule 58 CPC, pointing out

that the property belonged exclusively to her and not liable

to attachment. Even though the name of the judgment

debtor was shown in the document, he had no right

whatsoever over the property and he was included in the

document only for a name sake.

3. It appears that no evidence whatsoever was

adduced by the petitioner before the Trial Court and the

Ex.SA No.2/10 2

only document produced was Ext.B1 to consider whether

the claim made by the petitioner is correct or not. Going by

the document, the Trial Court came to the conclusion that

the judgment debtor was a co-owner and there was no

evidence to show that it was otherwise. Accordingly, the

claim petition was dismissed.

4. The appellant carried the matter in appeal as

AS No.155/09 before the Sub Court, Perumbavoor. The

lower Appellate Court, on an independent consideration of

the evidence, came to the same conclusion as that of the

Trial Court and dismissed the appeal. The said order is

assailed in this Appeal.

5. The learned counsel for the appellant raised

two contentions before this Court. They are (1) Since the

claim petition is under Order XXI Rule 58 CPC, issues had

to be raised (2) the appellant was not given an opportunity

to adduce her evidence.

6. On going through the orders of the lower

Court, it can be seen that both the contentions are without

Ex.SA No.2/10 3

any basis whatsoever. The lower Appellate Court has

extracted as to what has transpired on the date on which it

was posted, which reads as follows :

“No representation. Kept aside. Petition represented. No

oral evidence for the petitioner. Heard. For orders to

3.6.2006.”

7. If the appellant has a case that the said

narration in the order of the Trial Court is contrary to facts,

her remedy lies in filing a review petition. It also needs to

be noticed that the order is extracted in the order of the

lower Appellate Court on 27.05.2006. Thereafter, the case

was posted for orders to 03.06.2006. If the appellant had a

case that she was precluded from adducing evidence,

nothing prevented her from filing a petition seeking to re-

open evidence. No such steps appear to have been taken

by her. There is nothing to show that the appellant had any

misapprehension regarding the matter. It needs to be

noticed that the suit is of the year 2001 and a decree has

been obtained. As rightly noticed by the courts below, the

Ex.SA No.2/10 4

attempt seems to be to delay the execution. If there was

any bona fide in the claim made by the appellant, she

would have taken necessary steps to establish her claim.

Having not done so, it cannot be said that she was

precluded from adducing evidence. In the result, no

grounds are made out to interfere with the Judgment and

decree of the court below. This appeal is devoid of any

merits and it is accordingly dismissed.

P.BHAVADASAN, JUDGE

sta

Ex.SA No.2/10 5