High Court Kerala High Court

Dasappan vs K.K.Surendran on 13 June, 2008

Kerala High Court
Dasappan vs K.K.Surendran on 13 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 17649 of 2008(A)


1. DASAPPAN, S/O.KUNJUKUNJU,
                      ...  Petitioner

                        Vs



1. K.K.SURENDRAN,S/O.KESAVAN ACHARY,
                       ...       Respondent

2. MADHAVAN, S/O. KUNJUKUNJU,

3. TAHSILDAR

                For Petitioner  :SRI.M.P.MADHAVANKUTTY

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :13/06/2008

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

                      -------------------------------

                       W.P.(C) No.17649 of 2008

                      -------------------------------

                    Dated this the 13th June, 2008.

                            J U D G M E N T

First respondent obtained a decree for recovery of

possession as against the second respondent in O.S.No.43 of 2002, on

the file of Munsiff Court, Changanacherry. E.P.No.17/2007 was filed

before Munsiff Court, Changanacherry, for execution of the decree. In

the execution petition, petitioner filed Ext.P2 petition under Rule 99 of

Order XXI of Code of Civil Procedure contending that first respondent

though obtained the property from 2nd respondent, 2nd respondent

obtained title of the property by Assignment Deed obtained from the

father of the petitioner, and the father of the petitioner obtained right

over the property as per the Patta issued by Kerala State Schedule

Caste Development Department, and in that Patta, there is a specific

provision prohibiting any alienation and it only provides for

inheritance, and therefore, 2nd respondent is not entitled to claim any

right over the property, and through him, first respondent is also not

entitled to claim the property, and, therefore, the decree cannot be

executed.

W.P.(C) No.17649/2008

2

2. This petition is filed under Article 227 of the

Constitution of India for a direction to the Munsiff to keep all further

proceedings in the execution in abeyance till Ext.P3 petition filed by

the petitioner is disposed of and petitioner obtains a copy of the Patta.

3. The argument of the learned counsel is that question

to be decided in the petition pending before the Executing court is

whether father of the petitioner is entitled to assign the property and

it depends on the provision of the Patta and petitioner could produce

the Patta only on getting the same and he could get it only after the

disposal of Ext.P3 petition, and, therefore, learned Munsiff may be

directed to keep the execution proceedings in abeyance.

Ext.P3 petition is seen filed on 9.3.2008, even though a

petition under Rule 99 of Order XXI of Code of Civil Procedure was filed

before the court as early as 9.11.2007. Ext.P3 shows that petitioner is

to ascertain whether there is any such prohibition against alienation

only on getting the patta. His brother, the judgment debtor, did not

raise any such contention in the suit. In such circumstances, I do not

find, in the interest of justice, to grant any direction to keep the

W.P.(C) No.17649/2008

3

execution petition in abeyance, as sought for by the petitioner.

Petition is dismissed.

M.SASIDHARAN NAMBIAR,
JUDGE

nj.