High Court Kerala High Court

Ayyappan vs Panachikkal Valli on 2 March, 2010

Kerala High Court
Ayyappan vs Panachikkal Valli on 2 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRP.No. 770 of 2005()


1. AYYAPPAN, S/O.NADUATH KUMARAN, KLARI
                      ...  Petitioner

                        Vs



1. PANACHIKKAL VALLI, D/O.PULLIKKATHODI
                       ...       Respondent

2. MANATHIL DEVAKI, DO. DO.

3. KOOLIKKALLAKSHMI, DO. DO.

4. AYYAPPAN @ M.C.DASAN, S/O. DO.

5. PULIKKATHODI AMMUKUTTY @ MANI, ALIAS

6. SAROJINI, D/O.PULIKKATHODI BALAN,

7. PADMAVATHY, D/O. DO.

8. BHASKARAN, S/O. DO.

9. SOBHA, D/O.PULIKKATHODI BALAN,

10. PARVATHY @ SHEEBA, D/O. DO.

11. PREMAN, S/O. DO.

12. INDIRA, D/O. DO.

13. BINDU, D/O. DO.

14. ESWARI, D/O.PULIKKATHODI BALAN, DO.

15. MUNDI, D/O.NADUVATH AYYAPPAN,

16. CHINN TEACHER, D/O. DO. KLARI AMSOM

17. PADMAVATHY, D/O. DO.

                For Petitioner  :SRI.T.KRISHNAN UNNI (SR.)

                For Respondent  :SRI.K.RAMACHANDRAN

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

 Dated :02/03/2010

 O R D E R
               S.S.SATHEESACHANDRAN, J.
                    -------------------------------
                  C.R.P.NO.770 OF 2005 ()
                  -----------------------------------
           Dated this the 2nd day of March, 2010

                            O R D E R

The revision is directed against the judgment passed by

the learned Sub Judge, Tirur confirming the order of the

learned Munsiff dismissing an application moved by the

petitioner to set aside the order declaring him ex parte in the

final decree proceedings in O.S.No.210 of 1977 on the file of

the Munsiff Court, Parappanangadi. In the revision, steps

remain to be completed against some of the respondents.

Second respondent had expired and the notice issued to the

15th respondent had been returned with endorsement ‘not

known’. However, when the revision was taken up, it has been

brought to my notice that the final decree had already been

passed in the suit and the execution proceedings are now in

progress. In such circumstances, the revision which has been

filed as against the order passed during the pendency of the

final decree proceedings declaring the petitioner ex parte has

CRP.770/05 2

become infructuous. It is not known whether the petitioner

has participated in the final decree proceedings from the

stage from which he was declared ex parte by order of the

court. The final decree passed in the case, it appears, remains

unimpeached and its execution is in progress. I find

concurrent decisions rendered by two inferior courts below

does not, in the circumstance, warrant any interference in

exercise of revisional jurisdiction. Revision petition is closed.

S.S.SATHEESACHANDRAN
JUDGE

prp