High Court Kerala High Court

Express Malayalam vs Guruvijaya Kuri on 9 April, 2007

Kerala High Court
Express Malayalam vs Guruvijaya Kuri on 9 April, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

EFA No. 33 of 1998()



1. EXPRESS MALAYALAM
                      ...  Petitioner

                        Vs

1. GURUVIJAYA KURI
                       ...       Respondent

                For Petitioner  :SRI.K.P.DANDAPANI

                For Respondent  :SRI.N.P.SAMUEL

The Hon'ble MR. Justice K.PADMANABHAN NAIR

 Dated :09/04/2007

 O R D E R
                          K.Padmanabhan Nair,J.

                    ------------------------------------

                            E.F.A.No.33 of 1998

                    ------------------------------------


                  Dated, this the 9th day of April, 2007


                                 JUDGMENT

The claimant in E.A.No.1144 of 1996 in E.P.No.315 of

1995 in O.S.No.1065 of 1992 on the file of II Additional Sub

Court, Thrissur is the appellant. The property belonging to the

judgment debtors was brought to sale by the 1st respondent , a

Kuri Company. The appellant filed a claim petition under Order

XXI Rule 58 of the Code of Civil Procedure raising a contention

that the property belongs to the appellant Company. But, Exhibit

B1 produced before the Court below showed that the property

stood in the name of the 2nd respondent. So, the executing Court

dismissed the petition filed under Order XXI Rule 58. Challenging

that order, this appeal is filed.

2. It is seen that thereafter the very same appellant

filed O.S.No.671 of 1995 for a declaration that it is the owner of

the property. The defendants in O.S.No.671 of 1995 filed

O.S.No.1533 of 1995 before the said Court for the very same

relief. The suit filed by the appellant was dismissed on merits. So,

E.F.A.No.33 of 1998

– 2 –

on that ground also, the decision of the executing Court cannot

be interfered with in this appeal. So, the appeal is only to be

dismissed.

In the result, the appeal is dismissed.

C.M.P.No.5586 of 1998 also shall stand dismissed.

K.Padmanabhan Nair

Judge

vku/-