High Court Kerala High Court

Asharaf vs Manoharan on 12 August, 2009

Kerala High Court
Asharaf vs Manoharan on 12 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RP.No. 776 of 2009()


1. ASHARAF, S/O.PUZHAKARAYILATH ABDU,
                      ...  Petitioner

                        Vs



1. MANOHARAN, S/O.MADATHINGAL KUMARAN,
                       ...       Respondent

                For Petitioner  :SRI.P.V.KUNHIKRISHNAN

                For Respondent  : No Appearance

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

 Dated :12/08/2009

 O R D E R
                  S.S.SATHEESACHANDRAN, J.
                 -----------------------------------
                        R.P.No.776 of 2009
                                  in
                 W.P.(C).No.13913 of 2009 - O
                   ---------------------------------
             Dated this the 12th day of August, 2009

                             O R D E R

The review petition is filed by the petitioner in W.P.(C).

No.13913 of 2009 which was disposed by judgment dated

17.7.2009 negativing the challenges raised by the petitioner

against P5 order impugned in that petition passed by the

execution court. Petitioner had filed an application for setting

aside the sale under Order XXI Rule 90 CPC raising various

grounds. P2 is the copy of that application. That application was

dismissed for default. Against the order dismissing Ext.P2

application for default, petitioner preferred a writ petition before

this Court and it was disposed of by P4 order stating that it will

be open to the petitioner to seek restoration of P2 application.

Pursuant thereto the petitioner filed an application with a petition

to condone delay to restore P2 application which had been

dismissed earlier for default. After considering the merit of that

application the execution court dismissed that application vide P5

R.P.No.776 of 2009

2

order. Propriety and correctness of that order was challenged in

the above writ petition before this Court and after hearing the

counsel for the petitioner, the writ petition was closed negativing

the challenges raised against P5 order. Review petition has been

filed submitting that the order passed by the execution court

which was upheld by this Court is not correct for the reason that

in respect of a review petition filed under Section 5 of the

Limitation Act is applicable and execution court was not correct in

holding that the petition was barred by limitation. Learned

counsel for the petitioner relied on Kshemanidhi Kuries and

Loans (P) Ltd v. Ashokan (2008 (4) KLT 744) to contend that

in respect of a review petition relating to an order passed in

execution proceedings, Section 5 of the Limitation Act is

applicable.

2. I heard the counsel for the petitioner.

3. Having regard to the submissions made and taking

note of the facts and circumstances presented, I find there is no

merit in the review petition. P2 is the application filed by the

petitioner for setting aside a sale under Order XXI Rule 90 CPC

R.P.No.776 of 2009

3

and that was dismissed. Long thereafter, petitioner moved a

petition to restore that application with a petition to condone

delay. No purpose will be served even by allowing the review

petition since the application under Order XXI Rule 90 has to be

filed within the time limit fixed. I do not find any merit in the

petition and it is dismissed.

S.S.SATHEESACHANDRAN,
JUDGE.

bkn/-