High Court Kerala High Court

Babu vs Jayasree Jeevankumar on 6 December, 2010

Kerala High Court
Babu vs Jayasree Jeevankumar on 6 December, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP(C).No. 998 of 2010(O)


1. BABU, AGED 41 YEARS, S/O.AUGUSTINE,
                      ...  Petitioner

                        Vs



1. JAYASREE JEEVANKUMAR,
                       ...       Respondent

2. GUNA VADHYAR, THEKKANADAYIL,

3. SUSEELA VADHYAR, D/O.YAMUNA BAI,

                For Petitioner  :SRI.ARUN THOMAS

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :06/12/2010

 O R D E R
                             THOMAS P. JOSEPH, J.
                            --------------------------------------
                              O.P.(C) No.998 of 2010
                            --------------------------------------
                   Dated this the 6th day of December, 2010.

                                      JUDGMENT

Petitioner is the claimant in E.A.No.167 of 2009 in E.P.No.151 of 2007 in

O.S.No.796 of 2001 of the court of learned Additional Munsiff, Alappuzha . He

made a claim over the suit property under Rules 97 and 99 of Order XXI of the

Code of Civil Procedure claiming to be a tenant under respondent No.3/judgment

debtor. Pending proceeding, decree holder No.2 expired and thereon petitioner

filed E.A.No.491 of 2010 to implead legal representatives of deceased decree

holder No.2 as additional respondents in E.A.No.167 of 2009. That application

was dismissed on a finding that even before the decree was passed, decree

holder No.2 had assigned his right in the property to respondent No.1/decree

holder No.1 and that decree holder No.2 was impleaded in the suit only as the

assignor.

2. I have heard learned counsel. It is on the specific finding that

decree holder No.2 had no right over the property at the time of death as he had

already assigned it in favour of respondent No.1/decree holder No.1 that

executing court refused to implead legal representatives of deceased decree

holder No.2. There is nothing on record to hold that deceased decree holder

OP(C) No.998/2010

2

No.2 had any right over the property on the date of death so that legal

representatives were required to be impleaded. I do not therefore find reason to

interfere.

Petition is dismissed.

THOMAS P.JOSEPH,
Judge.

cks