High Court Kerala High Court

B.Vijayalekshmi vs Vijayalekshmi Amma on 24 August, 2009

Kerala High Court
B.Vijayalekshmi vs Vijayalekshmi Amma on 24 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRP.No. 658 of 2008()


1. B.VIJAYALEKSHMI, PISHARATHUPARAMBIL,
                      ...  Petitioner

                        Vs



1. VIJAYALEKSHMI AMMA, PISHARATHUPARAMBIL
                       ...       Respondent

2. SUNIL KUMAR, PISHARATHUPARAMBIL,

3. SURJITH, PISHARATHUPARAMBIL, THURAVOOR

4. N.GANGADHARAN NAIR, PISHARATHUPARAMBIL,

5. N.PURUSHOTHAMAN NAIR, PISHARATHUPARAMBIL

6. KERALA STATE, REPRESENTED BY SPECIAL

                For Petitioner  :SRI.GEORGE VARGHESE(PERUMPALLIKUTTIYIL)

                For Respondent  :SRI.PIRAPPANCODE V.S.SUDHIR

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

 Dated :24/08/2009

 O R D E R
                  S.S.SATHEESACHANDRAN, J.
                 -----------------------------------
                    C.R.P.No.658 of 2008 - C
                  ---------------------------------
             Dated this the 24th day of August, 2009

                            O R D E R

The revision is directed against the order dated 28.7.2008

in E.P.No.61 of 2005 in L.A.R.No.176 of 1994 on the file of the

Sub Court, Cherthala. petitioner is the second respondent in the

above execution petition. In a land acquisition reference

proceeded over the property of the predecessor of respondents 1

to 5 and also of the petitioner, enhanced compensation was

awarded by the court. Against the decision of that court there

was an appeal and during the pendency of the appeal, the

predecessor, the father of the petitioner and the above

respondents, passed away. Petitioner and the respondents were

brought in by substitution as the legal heirs. The appeal was

dismissed confirming the decree passed by the land acquisition

court. Pursuant to which the respondents 1 to 5 proceeded for

execution of the decree by filing the execution petition in which

the petitioner was shown as the second respondent. The second

respondent had no right over the compensation awarded under

C.R.P.No.658 of 2008 – C

2

the decree was the case of the petitioners for the reason under a

gift executed by the father, she had no more right over the rest

of his properties. The gift is an onerous one and it was accepted

by the second respondent donee and as such though she had

been impleaded as one of the legal heirs with the petitioners, she

cannot claim any right over the compensation awarded under the

decree was their case. The execution court found merit in the

case so canvassed by the petitioner. It was held under the

impugned order that the second respondent has no right over the

compensation awarded under the decree in view of the gift

executed in her favour by the father. Propriety and correctness

of that order is challenged in the revision.

2. I heard the learned counsel on both sides.

3. The question emerging for consideration is whether

the execution court has competency to determine the disputed

question canvassed in the case by the parties. Obviously not, as

substantive rights of the parties which was not subject matter of

the decree passed was presented for adjudication before the

court. If at all any such dispute is raised that question can be

C.R.P.No.658 of 2008 – C

3

considered only by a competent forum and not by the execution

court, affording opportunity to both sides to establish their

respective case. The execution court cannot go behind the

decree and it has to execute the decree as it is. Where the

decree provided for a right to second respondent also as a legal

heir, unless there is any order from a competent forum

prohibiting the grant of benefit under the decree to the second

respondent, for the reason of the acceptance of the gift executed

in her favour by the father, the execution court is not competent

to interpret or enter a decision regarding the conditions imposed

in the gift deed and hold that the second respondent is not

entitled to the compensation under the decree. The impugned

order is set aside and the court below is directed to continue the

proceedings in accordance with law.

Revision is disposed of accordingly.

S.S.SATHEESACHANDRAN,
JUDGE.

bkn/-