High Court Kerala High Court

Balakrishna Pillai vs Sivasankara Pillai on 2 November, 2010

Kerala High Court
Balakrishna Pillai vs Sivasankara Pillai on 2 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP(C).No. 523 of 2010(O)


1. BALAKRISHNA PILLAI,
                      ...  Petitioner
2. DR.UNNIKRISHNAN NAIR,

                        Vs



1. SIVASANKARA PILLAI, S/O.AYYAPPAN PILLAI
                       ...       Respondent

2. SUNIL KUMAR, S/O.SIVASANKARA PILLAI

                For Petitioner  :SRI.V.M.KURIAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :02/11/2010

 O R D E R
                    THOMAS P.JOSEPH, J.
            ====================================
                     O.P(C) No.523 of 2010
            ====================================
         Dated this the 02nd   day of November,   2010


                        J U D G M E N T

Defendants in O.S. No.229 of 1998 and judgment debtors in

E.P. No.137 of 2008 of the court of learned Munsiff, Nedumangad

are the petitioners before me seeking a direction to the learned

Munsiff to dispose of Exts.P5 and P6, applications within a time

limit to be prescribed by this Court and in the meantime keep in

abeyance further proceedings in E.P. No.137 of 2008.

Predecessor-in-interest of respondent obtained a decree for

declaration of right, possession, etc., against petitioners almost

eight years back. After the decree, original plaintiff died and his

legal representative filed E.P. No.137 of 2008. On that petition

proceedings are going on and learned counsel submits that

Surveyor has been appointed to measure the property. Petitioners

have filed Exts.P5 and P6, applications before learned Munsiff (on

the trial side) to set aside the ex parte decree and condone the

delay of 3335 days, according to learned counsel with appropriate

explanation for the delay. On those applications respondent has

O.P(C) No.523 of 2010
-: 2 :-

entered appearance and same are posted this day for evidence.

Learned counsel states that there is every possibility of Exts.P5

and P6, applications being allowed and in the circumstances

proceedings in E.P. No.137 of 2008 may be kept in abeyance.

2. Going by Ext.P3, judgment title of original plaintiff

over the property has been declared and he was allowed to

recover the suit property from the petitioners through court.

Original plaintiff was also permitted to put up boundary wall along

AB line in Ext.C1(a), plan.

3. It is revealed from the submission of learned counsel

that Ext.P5 and P6, applications are being taken up for evidence.

Hence it is only appropriate that execution proceeding to the

extent it relates to delivery of possession and putting up of

boundary wall is to be kept in abeyance for some time so that in

the meantime learned Munsiff could dispose of Exts.P5 and P6,

applications.

Resultantly, this Original Petition is disposed of in the

following lines:

(i) Learned Munsiff, Nedumangad is directed

to dispose of Exts.P5 and P6, applications as

expeditiously as possible.

O.P(C) No.523 of 2010
-: 3 :-

(ii) It is directed that proceeding in E.P.

No.137 of 2008 to the extent it relates to delivery of

possession and putting up of boundary wall shall

stand in abeyance for a period of three weeks from

this day.

(iii) Petitioner can request learned Munsiff to

dispose of Exts.P5 and P6, applications within the said

period of three months.

THOMAS P. JOSEPH, JUDGE.

vsv