High Court Kerala High Court

C.G.Narayanankutty vs Remani on 12 June, 2008

Kerala High Court
C.G.Narayanankutty vs Remani on 12 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RFA.No. 470 of 2005(E)


1. C.G.NARAYANANKUTTY, CHAKKUNGATHODIYIL
                      ...  Petitioner

                        Vs



1. REMANI, W/O.DECEASED PRABHAKARAN,
                       ...       Respondent

2. KUNHIMALU, W/O.DECEASED RARU,

3. UNNI AYYAPPAN,

4. UNNIKRISHNAN, RESIDING - DO.

5. DEVAKI, RESIDING - DO.

6. PREMA, RESIDING - DO.

7. C.J.JANARDHANAN, RESIDING - DO.

8. RATHI, RESIDING - DO-

9. SUBI, RESIDING  - DO-

10. USHA, RESIDING - DO-

11. AYISHA, RESIDING -DO -

12. GEETHA, (ALL ARE RESIDING AT

13. SARADA, W/O. DECEASED RAMAN,

14. KRISHNA MOHAN, RESIDING -DO-

15. SUDHA, RESIDING - DO-

16. C.D.GOVINDANKUTTY, CHAKINGALTHODI VEEDU,

17. VIJAYAN,

18. GOPIKA,

19. VASANTHA,

20. PRABHAVATHY,

21. KRISHNAVENI, (ALL ARE CHILDREN OF

22. SOJAKUMARI, D/O.C.D.DAMODARAN,

23. BRAHAMANANDAN, ENGINEER K.S.E.B,

24. NEENA DATT, RESIDING AT KOCHERY HOUSE,

25. ANU DATT, RESIDING - DO-

26. KANI DATT, RESIDING DO.

27. VIJAYAKUMAR, CHAKKINGALTHODI HOUSE,

28. RAGHUNATH, RESIDING -DO-

29. GOPINATHAN, HAPPY HOUSE (CHAKUNGATHODI)

30. C.K.SWAYAMPRABHA, RESIDING D0.

31. C.K.SOMAN, LAKSHMI NIVAS

32. VIJAYALAKSHMI, W/O.DARMAPALAN,

33. LAKSHMANAN, S/O.CHAKKUNGATHODIYIL RAMAN,

34. NARAYANA DAS, DO.  RESIDING DO.

                For Petitioner  :SRI.T.G.RAJENDRAN

                For Respondent  :SRI.SANTHEEP ANKARATH

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :12/06/2008

 O R D E R
                        PIUS.C.KURIAKOSE, J.
                       - - - - - - - - - - - - - - - - - - - - -
                           R.F.A.No.470 OF 2005
                   - - - - - - - - - - - - - - - - - - - - - - - - - -
                  Dated this the 19th day of August, 2008

                                 JUDGMENT

This appeal is preferred by the 18th defendant who was the 15th

respondent in I.A.No. 1711/2001 in O.S.No. 5/1991 on the files of the

Sub Court, Ottappalam which was an application for passage of final

decree in a suit where the court had passed a preliminary decree for

partition of plaint A and B schedule properties together with mesne

profits.

2. The main ground raised in the appeal is that the impugned

final decree has been passed without proper notice to the parties. It is

alleged that the court below has relied on the report of the

Commissioner only, to determine the value of decree schedule

properties.

3. I have heard the submissions of Sri.T.G.Rajendran, learned

counsel for the appellant and those of Smt.Preethy Karunakaran,

Sri.Sandeep Ankarath and Smt.T.G.Rajalakshmi, learned counsel for

the respondents. I do not find any merit at all in the submission of the

RFA.No.470/2005 2

learned counsel for the appellant that it was without notice to the

appellant that the impugned final decree was passed. Notice of the

application for passage of final decree i.e. I.A.No. 1711/2001 was

actually served on the appellant who was set ex parte by the court

below due to her non-appearance . The impugned decree has been

passed on the basis of Exts.C1 Commissioner’s report and C2 plan

prepared by the Taluk Surveyor apart from Ext.C3 plan prepared by the

Commissioner himself. It is difficult to believe that the Commissioner

conducted the inspection for the purpose of dividing the properties

without being noticed by the appellant.

4. It was submitted by Smt.Preethy Karunakaran that the

appellant had preferred A.S.No. 56/2002 against the preliminary decree

in this case. As requested by her, the records pertaining to

A.S. No.56/2002 were called for and examined. It is seen that

A.S.No. 56/2002 was not filed on time. There was an application for

condonation of delay caused in the matter of filing that appeal. By the

time, the stay petition was filed in that appeal, the final decree which is

impugned in this case had already been passed. Copy of the judgment

RFA.No.470/2005 3

in A.S.No.56/2002 will show that the said appeal was dismissed on

23-11-2005. But long before that, on 31-03-2004, the impugned final

decree had been passed. I therefore do not find any ground to interfere

with the impugned final decree. More so, because I feel that it is an

equitable division which was made by the Advocate Commissioner and

the court below was justified in accepting the Commissioner’s report

and plan. The result is that the appeal will stand dismissed, but without

any order as to costs.

PIUS.C.KURIAKOSE
JUDGE

sv.

RFA.No.470/2005 4