High Court Kerala High Court

Aliyarukannu Rawther vs C.Sekhar on 23 July, 2009

Kerala High Court
Aliyarukannu Rawther vs C.Sekhar on 23 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 20651 of 2009(O)


1. ALIYARUKANNU RAWTHER,AGED 89 YEARS,
                      ...  Petitioner

                        Vs



1. C.SEKHAR,S/O.CHUDALAMUTHU,THUNDUVILA
                       ...       Respondent

2. A.SHAJAHAN RAWTHER,PEZHUMVILA VEEDU,

3. A.SALAM RAWTHER,PEZHUMVILA VEEDU,

                For Petitioner  :SRI.T.M.ABDUL LATHEEF

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.S.SATHEESACHANDRAN

 Dated :23/07/2009

 O R D E R
                    S.S.SATHEESACHANDRAN, J.
                   -----------------------------------
                   W.P.(C).No.20651 of 2009 - O
                    ---------------------------------
                Dated this the 23rd day of July, 2009

                            J U D G M E N T

This writ petition is filed seeking the following reliefs:

“i) To call for the records relating to Exts.P1 to P7

and to issue any appropriate writ, order or direction,

setting aside Ext.P5 order.

ii) To issue any appropriate writ, order or

direction, commanding the Munsiff Court, Punalur not

to proceed with execution proceedings in

E.P.No.44/2003 in O.S.NO.341/1994 till the disposal

of I.A.Nos.1177 and 1178 of 2009 in

R.F.A.No.150/2003 of Sub Court, Kottarakkara.”

2. Petitioner is the first defendant in O.S.No.341/1994 on

the file of the Munsiff Court, Punalur. Suit was one for fixation of

boundary and injunction, both prohibitory and mandatory. First

respondent was the plaintiff in the suit which was decreed.

Against the decree, petitioner preferred an appeal before the Sub

Court, Kottarakkara and the appeal happened to be dismissed for

nontaking of steps against some of the defendants who were the

co-defendants in the suit. Petitioner moved an application for

W.P.(C).No.20651 of 2009 – O

2

restoring the appeal, but, it was filed belatedly with a petition to

condone the delay of nearly one year. Service in that petition is

yet to be completed. Notice of that proceedings is stated to have

been served on the decree holder/plaintiff. Meanwhile, the

decree holder took steps for executing the decree and the

petitioner approaching that court, filed two petitions, to keep the

execution proceedings in abeyance till the application moved by

him before the appellate court for restoring the appeal to file is

disposed on merits. The learned Munsiff declined the relief

sought for under those petitions vide Ext.P5 order. Impeaching

the propriety and correctness of Ext.P5 order, this writ petition

has been filed invoking the supervisory jurisdiction vested with

this Court under Article 227 of the Constitution of India.

3. Having regard to the submissions made by the learned

counsel for the petitioner with reference to Ext.P5 order and

other materials tendered in the petition, I find no notice to the

respondents is necessary and hence it is dispensed with.

4. Learned counsel for the petitioner submitted before

me that dismissal of the appeal by the appellate court for the

W.P.(C).No.20651 of 2009 – O

3

reason that steps have not been taken against the co-defendants

when the decree holder/plaintiff was already served notice and

appeared before that court was not correct as the decree granted

against them in common to the defendants was challenged in the

appeal. It is submitted that in view of the decree of mandatory

injunction granted by the court which is impeached in appeal if

the decree is executed before an opportunity is provided to the

petitioner to espouse his grievances before the appellate court,

provided his restoration application is allowed, it may work out

grave injustice to him. Though I find the reliefs claimed in the

petition are confined to seeking directions to the executing court

to keep in abeyance the execution proceedings, in the nature of

the facts and circumstances presented, it is appropriate and more

advantageous to give a direction to the Sub Court, Kottarakkara,

to dispose of the restoration application moved by the petitioner,

expeditiously. Since the decree has been granted in common

against the first petitioner with the other two defendants,

needless to point out, in an appeal preferred the petitioner need

challenge the decree impleading only the plaintiff who has been

W.P.(C).No.20651 of 2009 – O

4

granted the decree and the presence of the co-defendants in the

appeal is not at all necessary for effective disposal of that appeal.

That being so, if any memo is filed by the petitioner/appellant as

indicated above within a week from the date of judgment to

dispense service on the respondents 2 and 3 in the petition

preferred for restoring the appeal after condoning the delay, the

court below shall hear and dispose of those petitions within two

weeks thereof. If at all the applications are allowed and appeals

restored, needless to point out the names of the respondents,

who had not been given notice of the proceedings of restoration,

shall be struck off from the memorandum of appeal, which shall

be proceeded against the first respondent/decree holder. I direct

the learned Munsiff, Punalur, where the execution of the decree is

pending, to keep in abeyance that proceeding for a period of one

month from the date of this judgment. Execution court is free to

proceed after the expiry of the period with the execution of the

decree, if no order is passed by any superior forum staying the

execution.

W.P.(C).No.20651 of 2009 – O

5

Subject to the above direction, this writ petition is closed.

Handover a copy of the judgment to the counsel for the petitioner

on usual terms and transmit a copy to the Munsiff Court, Punalur

and Sub Court, Kottarakkara.

S.S.SATHEESACHANDRAN,
JUDGE.

bkn/-