High Court Kerala High Court

Dharmarajan vs Koodalmanikyam Devaswom on 27 January, 2010

Kerala High Court
Dharmarajan vs Koodalmanikyam Devaswom on 27 January, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 29427 of 2008(C)


1. DHARMARAJAN, S/O.ANTIKKOTTU NARAYANAN,
                      ...  Petitioner

                        Vs



1. KOODALMANIKYAM DEVASWOM, IRINJALAKUDA,
                       ...       Respondent

                For Petitioner  :SRI.V.BINOY RAM

                For Respondent  :SRI.N.N.SUGUNAPALAN (SR.)

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :27/01/2010

 O R D E R
                       PIUS C. KURIAKOSE, J.

               ````````````````````````````````````````````````````
                     W.P.(C) No. 29427 of 2008 C
               ````````````````````````````````````````````````````
               Dated this the 27th day of January, 2010

                             J U D G M E N T

Under challenge in this writ petition under Article 227

filed by the defendant in a suit for recovery of possession with

arrears of rent is the judgment of the appellate court confirming

the decision of the trial court to dismiss the application filed by the

petitioner under Order IX Rule 13 of the Code of Civil Procedure.

The view taken by the Munsiff as well as the learned Sub Judge

concurrently is that the provisions of Order IX Rule 13 are not

attracted. It is noticed by them that all through the trial the

petitioner/defendant was participating. His counsel cross

examined PW1, the witness of the plaintiff, and his counsel was

present and addressed arguments also. The only thing of default

is that the defendant/petitioner did not adduce any evidence.

Having gauged the judgment of the appellate court by the

parameters which are applicable to the exercise of supervisory

jurisdiction under Article 227, I do not find any warrant for invoking

that jurisdiction for correcting the judgment of the appellate court.

WPC.29427/08
: 2 :

I dismiss the writ petition holding that there is no warrant for

invocation of the supervisory jurisdiction in this particular case. At

the same time, I notice that the petitioner is conducting sale of

pooja articles in a room in close proximity to the Koodalmanikyam

temple at Irinjalakuda. I notice that eventhough this Court did not

grant stay, the respondent/plaintiff was not very enthusiastic on

levying execution of the decree. Therefore, I direct the learned

Munsiff to explore the possibilities of a settlement between the

parties before he effects delivery of the building in question. I also

make it clear that this judgment will not stand in the way of the

petitioner pursuing other legal remedies available to him against

the judgments and decrees which were sought to be set aside.

(PIUS C. KURIAKOSE, JUDGE)

aks