High Court Kerala High Court

Janaki vs E.K.Sumithra on 20 August, 2007

Kerala High Court
Janaki vs E.K.Sumithra on 20 August, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

FAO No. 38 of 2007()


1. JANAKI, D/O.LATE KRISHNAN,
                      ...  Petitioner

                        Vs



1. E.K.SUMITHRA, W/O.UNNIYAPPAN,
                       ...       Respondent

2. RADHAKRISHNAN, S/O.LATE

3. SWAYAMPRABHA, W/O.CHANDRAN,

                For Petitioner  :SRI.RAJESH SIVARAMANKUTTY

                For Respondent  :SRI.O.RAMACHANDRAN NAMBIAR

The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice V.GIRI

 Dated :20/08/2007

 O R D E R


                          J.B.Koshy & V.Giri, JJ.

               ========================

                           F.A.O.No.38 of 2007

               ========================


             Dated this the 20th  day of August, 2007.


                                  JUDGMENT

Giri,J.

First respondent herein filed O.S.No.289 of 2000 before the

Sub Court, Palakkad seeking partition of the plaint schedule

properties into three equal shares and allotment of one such

share to the plaintiff. Plaint ‘A’ schedule properties are landed

properties. Plaint ‘B’ schedule is described as value of the trees

cut and removed. Defendants were set ex parte and an ex parte

decree came to be passed on 27.6.2001. I.A.No.1994 of 2003

was filed by the first defendant, the appellant herein, for setting

aside the ex parte decree. The said application also came to be

dismissed for absence of the first defendant, petitioner, on

4.11.2006. Appeal has been preferred by the first defendant

against the said order. It was admitted by both sides that the

FAO 38/07 -: 2 :-

dispute is now confined to plaint ‘B’ schedule property, which is

described as the value of the trees cut and removed. Question as

to what would be the value of such trees, if any, and as to who

was responsible for cutting and removal of the trees are still

disputed matters. We note that the first defendant alone filed an

application to get the ex parte decree set aside and it is only the

first defendant, who has come up in appeal before this Court as

well.

2. On going through the records and after hearing counsel

on both sides, we are of the view that the ex parte decree is

liable to be set aside. It would be more appropriate that the

parties are permitted to contest the matter. We have already

recorded the submission made on behalf of the appellant – first

defendant that the pending dispute is only with regard to plaint

‘B’ schedule property. Nevertheless, it may not be proper to set

aside the ex parte decree only in part.

3. For the reasons mentioned above, appeal is allowed,

order of the court below is set aside, consequently I.A.No.1994 of

2003 filed before the court below will stand allowed. Court below

shall proceed further with the suit. Court below shall also take

FAO 38/07 -: 3 :-

note of the fact that the appellant – first defendant has made it

clear before this Court that the current dispute is only with regard

to plaint ‘B’ schedule property.

Appeal is allowed on the above terms. No costs.

J.B.Koshy,

Judge.

V.Giri,

Judge.

ess 20/8