High Court Kerala High Court

Ambilidharan Nair vs Sahadevan Nair on 10 February, 2010

Kerala High Court
Ambilidharan Nair vs Sahadevan Nair on 10 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRP.No. 174 of 2009()


1. AMBILIDHARAN NAIR, METHANTE AYYATHU
                      ...  Petitioner
2. NANU NAIR VASUDEVAN NAIR,

                        Vs



1. SAHADEVAN NAIR,
                       ...       Respondent

                For Petitioner  :SRI.P.VIJAYAKUMAR

                For Respondent  :SRI.D.KISHORE

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :10/02/2010

 O R D E R
                      V. RAMKUMAR , J.
              --------------------------------------------------
                      C.R.P. No. 174 of 2009
             ----------------------------------------------------
          Dated this the 10th day of February, 2010.

                               ORDER

The revision petitioner is the defendant in O.S. No. 37

of 2006 on the file of the Munsiff’s Court, Adoor. The said

suit was filed by one Narayanan Nair on behalf of his

brother (the respondent herein) Sahadevan Nair who was

employed at Nagpur. The suit was for fixation of boundary

and for consequential injunction. While so, the said

Narayanan Nair died on 15.08.2007. On 01.03.2008, the

respondent Sahadevan Nair who is the real owner filed I.A

No. 261 of 2008 under Order 1 Rule 10 C.P.C to implead

him as the additional 2nd plaintiff. The said application was

opposed by the revision petitioner contending inter alia that

the death of Narayanan Nair was conveniently suppressed,

that the suit had abated and the application was filed

without seeking to set aside the abatement caused on

account of the death of Narayanan Nair and filed beyond

C.R.P. No. 174/2010 : 2 :

the period of limitation.

2. The court below as per the impugned order dated

30.07.2008 allowed the application holding that the person

who sought impleadment was the real owner of the property

even according to the plaint averments and that for a

proper adjudication of the matters in controversy between

the parties, he should be impleaded as the additional 2nd

plaintiff. It is the said order which is assailed in this

revision.

3. The learned counsel appearing for the revision

petitioner raised the following submissions before me in

support of the revision:-

The suit was not filed by Sahadevan Nair, the

respondent herein but was filed by one Narayanan Nair on

behalf of Sahadevan Nair. The said plaintiff Narayanan

Nair died on 15.08.2007. So, on the expiry of 90 days, the

suit abated on 15.11.2007. Hence, on 01.03.2008, the

respondent Sahadevan Nair could not have sought his

C.R.P. No. 174/2010 : 3 :

impleadment as the additional 2nd respondent without

getting the abatement set aside and without getting the

delay condoned. He had also suppressed the date of death

of Narayanan Nair.

4. I cannot agree with the above submissions. It is

true that Narayanan Nair was the plaintiff. But he had

made it clear in the plaint itself that the suit was filed on

behalf of his brother Sahadevan Nair who was employed at

Nagpur. So, for all intents and purposes, it was Sahadevan

Nair who was the plaintiff. Narayanan Nair who filed the

suit on behalf Sahadevan Nair died on 15.08.2007. There

cannot be any dispute that even after the death of

Narayanan Nair, the cause of action which was available to

his brother Sahadevan Nair would continue to be available

to him. What was needed was only a substitution. Hence,

the court below was not wrong in allowing the application

for impleading the real owner Sahadevan Nair as additional

2nd plaintiff notwithstanding the fact that the abatement of

C.R.P. No. 174/2010 : 4 :

the suit was not got set aside or the delay in setting aside

the abatement was not got condoned. I do not find any

error of jurisdiction in the impugned order so as to warrant

interference under Section 115 C.P.C.

This revision is accordingly dismissed.

Dated this the 10th day of February, 2010.

V. RAMKUMAR, JUDGE.

rv

C.R.P. No. 174/2010 : 5 :

V. RAMKUMAR , J.

————————————————–
C.M. Application No. 176 of 2009
in
C.R.P. No. 174 of 2009

—————————————————-
Dated this the 10th day of February, 2010.

ORDER

This is a petition to condone the delay of 61 days in filing

the revision.

Heard both sides. Having regard to the averments in the

affidavit in support of the petition, the delay is condoned.

Dated this the 10th day of February, 2010.

V. RAMKUMAR, JUDGE.

rv

C.R.P. No. 174/2010 : 6 :