High Court Kerala High Court

Ansari vs Sulekha Beevi on 20 January, 2009

Kerala High Court
Ansari vs Sulekha Beevi on 20 January, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRP.No. 25 of 2009()


1. ANSARI, KANKALIL VEEDU
                      ...  Petitioner

                        Vs



1. SULEKHA BEEVI, W/O.KOYAKUTTY
                       ...       Respondent

2. MUHAMMED SHEREEF, S/O.KOYAKUTTY,

3. RAMLATH, D/O.KOYAKUTTY, DO.DO.

4. IRSHADA, D/O.KOYAKUTTY, DO.DO.

5. RASHEEDA, D/O.KOYAKUTTY, DO.DO.

                For Petitioner  :SRI.R.RAMADAS

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.P.BALACHANDRAN

 Dated :20/01/2009

 O R D E R
               K.P. Balachandran, J.
            --------------------------
                C.R.P.No.25 of 2009
            --------------------------

                       ORDER

Revision petitioner is the petitioner in E.A.

No.176/07 in E.P.No.127/93 in O.S.No.161/83 on the

file of the Munsiff’s Court, Kayamkulam. The said

application was filed by the petitioner praying

that the proceedings in E.A.No.27/94 be dropped.

The said EA was dismissed. Hence this revision

petition.

2. E.A.No.27/94 was an application filed by the

tenant of the building in the scheduled property in

O.S.No.161/83 at the time of eviction for re-

delivery of the building, as, instead of ordering

symbolic delivery, actual physical possession of

the building in the scheduled property, which was

occupied by him, was delivered over to the decree

holder. According to Koyakutty, who filed E.A.No.

27/94, he was a building tenant under the decree

holder in O.S.No.161/83 on the file of the

Munsiff’s Court, Kayamkulam even before execution

CRP 25/09 2

of the mortgage in favour of the judgment debtor in

the case; that therefore, only symbolic delivery

could be effected and that inasmuch as actual

physical possession of the scheduled building was

also delivered over, the building, which was in his

occupation as a tenant, has to be re-delivered to

him. The execution court allowed E.A.No.27/94 and

ordered re-delivery. That was confirmed in appeal

also by the Additional District Court, Mavelikara

in A.S.No.165/95.

3. It is submitted that petitioner and one Suni

Rasheed got assigned the rights of the decree

holder and got themselves impleaded as additional

appellants in A.S.No.165/95. However, while A.S.No.

165/95 was pending, Koyakutty died and his legal

representatives were impleaded as additional

respondents 2 to 6 in that appeal. The appellate

court, which dismissed the appeal confirming the

order on E.A.No.27/94, held that the legal

representatives of deceased Koyakutty are entitled

CRP 25/09 3

to move the executing court for re-delivery of the

property. Accordingly, in E.A.No.27/94, additional

petitioners 2 to 5 were impleaded and they were the

son and daughters of deceased Koyakutty, as, in the

meanwhile, the widow of Koyakutty also passed away.

4. It is the case of the petitioner that

himself and Suni Rasheed, who got assignment of the

decree schedule building during the pendency of

A.S.No.165/95 before the District Court,

Mavelikara, got themselves impleaded as respondents

12 and 13 in E.A.No.27/94 and raised contentions

that three of the legal heirs of deceased Koyakutty

had assigned their inherited tenancy right to him

by virtue of Release Deed No.2083/07 and that

therefore, he has become a statutory joint tenant

along with the petitioners in E.A.No.27/94 and

hence, the order for re-delivery in E.A.No.27/94

has become inexecutable and also filed E.A.No.

176/07 seeking for an order dropping the

proceedings in E.A.No.27/94.

CRP 25/09 4

5. The execution court, which considered the

application filed by the petitioner, observed that

the three persons, from whom the petitioner got

assignment, posing themselves as the legal heirs of

deceased tenant Koyakutty, are not the persons

impleaded as the legal heirs of deceased Koyakutty

in A.S.No.165/95 and in E.A.No.27/94; that there

had been no adjudication of the rights of the

executants of the said documents in favour of the

petitioner; that even if the executants of the

documents are also the legal heirs of deceased

Koyakutty, it cannot be said that the order in E.A.

No.27/94 has become inexecutable; that the effect

of the alleged assignment, if at all, is only to

enable the decree holders not to implead the

executants of the said assignment deed and that the

assignment, however, in no way affects the right to

get re-delivery ordered vide E.A.No.27/94 in favour

of additional petitioners in E.A.No.27/94, who are

impleaded as the legal heirs of deceased Koyakutty

CRP 25/09 5

and consequently, dismissed E.A.No.176/07. It is

the said order passed by the execution court on

E.A.No.176/07, refusing to drop the proceedings in

E.A.No.27/94, that is assailed before me in this

revision.

6. It is vehemently contended before me by the

learned counsel for the petitioner that when right

of at least a few of the legal heirs of the

original deceased tenant is got executed in favour

of the petitioner, he becomes a co-owner along with

the other legal heirs of deceased tenant Koyakutty

and therefore, the order in E.A.No.27/94 has become

inexecutable. I am not prepared to accept the

contention and repel the same. When re-delivery was

ordered in favour of the original tenant and a few

of his legal heirs, who continued in occupation of

the scheduled building, prosecute the petition for

re-delivery, the decree holder cannot overreach the

order of re-delivery by getting assignment from

some other alleged legal heirs, even if they are

CRP 25/09 6

the real legal heirs, but are not in occupation of

the building and pray for petition for re-delivery

being dropped. Such of the legal heirs of the

original tenant, who are in actual physical

occupation of the building, in continuation of the

occupation of the original deceased tenant

Koyakutty, are entitled to all the rights which

deceased Koyakutty had to the exclusion of other

legal heirs, who are not in occupation of the

tenanted premises. The order of re-delivery in E.A.

No.27/94 is, therefore, executable and the court

below has rightly dismissed E.A.No.176/07, praying

for an order dropping the proceedings in E.A.No.

27/94.

This revision petition is devoid of any merit

and is dismissed.

20th January, 2009 (K.P.Balachandran, Judge)
tkv