High Court Kerala High Court

Abdul Salam vs Suharabi on 10 November, 2010

Kerala High Court
Abdul Salam vs Suharabi on 10 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RP.No. 854 of 2009()


1. ABDUL SALAM, S/O.KALLUPARAMBIL KADIRSHA,
                      ...  Petitioner

                        Vs



1. SUHARABI, W/O.KALLUPARAMBIL KADIRSHA,
                       ...       Respondent

2. NURJAHAN, D/O.KALLUPARAMBIL KADIRSHA,

3. BABU, S/O.KALLUPARAMBIL KADIRSHA,

                For Petitioner  :SRI.M.N.UNNIKRISHNAN

                For Respondent  :SRI.S.V.BALAKRISHNA IYER (SR.)

The Hon'ble MR. Justice HARUN-UL-RASHID

 Dated :10/11/2010

 O R D E R

                      HARUN-UL-RASHID,J.
              -------------------------------
                      R.P. NO.854 OF 2009 IN
                       R.S.A.NO.464 OF 2009
              -------------------------------
             DATED THIS THE 10TH DAY OF NOVEMBER, 2010

                             O R D E R

R.S.A.No.464/2009 filed against the judgment and

decree in A.S.No.109/2005 on the file of the Principal Sub Court,

Irinjalakuda was dismissed by this Court in limine. The appellant in

the second appeal is the lst defendant in the suit. In the final decree

proceedings Advocate Commissioner had submitted a report, based

on which the final decree was passed, which was challenged by the

appellant/lst defendant in A.S.No.109/2009. The appeal ended in

dismissal and therefore second appeal was filed.

2. This review petition is filed seeking to review of

the judgment in the second appeal. The dispute is with respect to

the allotment made in the final decree passed in the suit. The

grievance of the appellant is that the court below did not accept the

serious objections raised by him in the allotment of property to the

-3-
RP.No.854/2009

different sharers. The petitioner’s main grievance is that he is

entitled to proportionate road frontage in the property sought to be

partitioned. But the commissioner allotted less portion of the road

frontage, which affect his right seriously and will result in loss of

substantial value of the property. The commissioner’s report would

show that the road frontage has not been proportionally given to the

sharers. The petitioner is seriously aggrieved by the judgment of the

courts below in not allotting the property proportionally to the

sharers as declared by the court, which is against the spirit of the

preliminary decree passed by the court.

3. After hearing all the parties, who represented

different sharers, I am of the view that that the matter requires a

detailed hearing. The second appeal was dismissed in limine after

hearing the learned counsel for the appellant only. In view of the

grounds raised in the review petition, it is necessary to hear all the

parties in detail for taking a just decision.

-4-
RP.No.854/2009

In the result, the review petition is allowed. The

judgment dated 5th June, 2009 in R.S.A.No.464/2009 is set aside.

Sd/-

HARUN-UL-RASHID,
Judge.

kcv.