High Court Kerala High Court

Gouri Amma Rajamma vs Krishnapanicker Sreedhara … on 8 March, 2010

Kerala High Court
Gouri Amma Rajamma vs Krishnapanicker Sreedhara … on 8 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRP.No. 552 of 2008()


1. GOURI AMMA RAJAMMA, VALLYAVILA
                      ...  Petitioner

                        Vs



1. KRISHNAPANICKER SREEDHARA PANICKER
                       ...       Respondent

                For Petitioner  :SRI.V.G.ARUN

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.S.SATHEESACHANDRAN

 Dated :08/03/2010

 O R D E R
                      S.S.SATHEESACHANDRAN, J
                       -------------------------------------
                         C.R.P Nos.552 OF 2008
                             AND 161 OF 2006
                         --------------------------------
                 Dated this the 8th day of March 2010

                                    ORDER

Revision is directed against the dismissal of an application

moved by the petitioner to sue as an indigent person to claim the

relief of declaration of title over the suit property and in the

alternative, for compensation from the defendants. The impugned

order shows that this was the 4th revision arising from orders passed

by the trial court in an application moved for permission to sue as an

indigent person. In all the three previous occasions, the revisions

had been filed by the contesting respondents against the allowing of

the application and this court had allowed such revisions remitting

the case for fresh consideration. After the last remission under C.R.P

No.161 of 2006 by order dated 24.08.2006, the impugned order had

been passed by the court below dismissing the application of the

revision petitioner. Propriety and correctness of that order is

challenged in the revision.

2. I heard the learned counsel for the revision petitioner.

Perusing the impugned order, it is seen, the case canvassed by the

petitioner that she had no means to pay the court fee payable on the

suit claim was accepted. Her claim to sue as an indigent person was

however dismissed for the reason that her claim is barred by

C.R.P Nos.552 OF 2008
AND 161 OF 2006 Page numbers

Order 2 Rule 2 of the Code of Civil Procedure. Admittedly in respect

of the disputes involved, the parties of the proceedings had agitated

their respective claim in two earlier suits, one filed by the

respondents and the other subsequently by the present petitioner.

After the suit filed by the respondents as plaintiffs was decreed

allowing recovery of possession of the property scheduled in the

present case as well from the defendants/petitioners, the petitioner

instituted a suit seeking declaration of her right over that property.

That suit was dismissed. Thereafter she filed the present suit with

the application seeking permission to prosecute the suit as an

indigent person. Her claim is barred by resjudicata as the parties

have been litigating under the same title in respect of the same

matter involved and, further, the relief canvassed in the present suit

is also barred under Order 2 Rule 2 of the Code of Civil Procedure

were the objections raised by the contesting respondents. During

the course of the enquiry in the application seeking permission to

sue as an indigent person, petitioner gave up her claim for the main

relief canvassed, declaration of title over the suit property,

conceding that it cannot be agitated upon in view of the binding

decision rendered in the previous suit. However, she sought

permission to proceed with the alternate relief canvassed, that is, to

claim compensation from the respondents, that too relating to the

subject matter involving the property described in the suit. There

C.R.P Nos.552 OF 2008
AND 161 OF 2006 Page numbers

was some mistake in describing that suit property conveyed by the

predecessor of the contesting respondents to the husband of the

plaintiff was the basis for claiming the compensation. The learned

Sub Judge after examining the materials produced found that such a

relief if at all available should have been canvassed by the plaintiff

when she had instituted a suit for declaration of her title. Even if she

had set up such a claim as well in her previous suit whether it could

have been entertained or decided in her favour is a moot question in

the light of the early decree passed in favour of the respondents

allowing recovery of possession of the same property. The question

that emerge for consideration is whether the case canvassed by the

petitioner to claim compensation at this point of time as an alternate

relief in the present suit is entertainable after she had been worsted

in two earlier proceedings. View taken by the court below under

Section not entertainable appears to be proper and correct. On the

facts and circumstances presented in the case, I find no interference

with the order passed by the learned Sub Judge dismissing the

application of the plaintiff to sue as an indigent person arise for

consideration. Revision is dismissed.

Sd/-

                                         S.S.SATHEESACHANDRAN
                                                   JUDGE
                         //TRUE COPY//

vdv                                            P.A TO JUDGE