High Court Kerala High Court

M.A.Ronald vs M.A.Joisy on 24 July, 2007

Kerala High Court
M.A.Ronald vs M.A.Joisy on 24 July, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RSA No. 589 of 2007()


1. M.A.RONALD, S/O.LATE M.J.ANTONY,
                      ...  Petitioner

                        Vs



1. M.A.JOISY, D/O.LATE M.J.ANTONY,
                       ...       Respondent

2. STELLA PHILOMINA JAC0B, W/O. S.V.JACOB,

3. M.A.IGNATIUS, S/O.LATE M.J.ANTONY,

                For Petitioner  :SRI.O.RAMACHANDRAN NAMBIAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :24/07/2007

 O R D E R
                   M.SASIDHARAN NAMBIAR, J.
                    ...........................................
                    R.S.A.No. 589              OF 2007
                    ............................................
         DATED THIS THE 24th                   DAY OF JULY, 2007

                               JUDGMENT

The first defendant in O.S.210 of 2003 on the file of

Additional Munsiff Court, Kozhikode is the appellant.

Respondent is the plaintiff and other respondents, other

defendants. The plaint A schedule property comprising a house

and the adjacent property was directed to be divided in the

preliminary decree passed by learned Munsiff but it was

provided that at the time of effecting partition, as far as possible,

the buidling therein is to be alloted to the share of the first

defendant on the ground of equity. First respondent challenged

the decree and judgment before Sub Court, Kozhikode in A.S.230

of 2004. Learned Sub Judge allowed the appeal finding that the

fact that first respondent is having a house at Coimbatore is not

a ground to allot the residential house to the appellant herein

and the question is to be worked out in the final decree as

provided under the partition Act. It is challenged in the second

appeal.

2. Learned counsel appearing for the appellant and first

RSA 589/2007 2

respondent/plaintiff were heard. The fact that plaint schedule

property is available for partition is not in dispute. The only

question is how the property is to be divided. When first

appellant contended that the building is to be divided, trial

court finding that first respondent has got a house at

Coimbatore, directed to allot the house to the appellant. First

appellate court interfered with that holding that if at all the

question is to be worked out as provided under the partition Act.

3. On hearing learned counsel appearing for appellant and

first respondent, I do not find any substantial question of law

involved in the appeal. The question to whom the building is to

be alloted and whether it could be physically divided in between

the parties are all to be worked out in the final decree

proceedings. In fact at the time of passing preliminary decree

courts below is not decide the question of equity, as it is to be

worked out in the final decree proceedings. It is made clear that

in the final decree proceedings, court has explored the

possibility of dividing the property in between the sharers and

providing owelty amount if possible and if not auction the

property in between the sharers, and if that is not feasible can

RSA 589/2007 3

auction the property in public and divide the value.

M.SASIDHARAN NAMBIAR, JUDGE

lgk/-