High Court Kerala High Court

Jose vs Komalavalli on 11 March, 2009

Kerala High Court
Jose vs Komalavalli on 11 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 6823 of 2009(O)


1. JOSE, S/O. PHILIPPOSE, KOCHATHIPARAMBIL
                      ...  Petitioner
2. KAVITHA PHILIP, W/O. KOCHATHIPARAMBIL

                        Vs



1. KOMALAVALLI, D/O. KUNHIMALU,
                       ...       Respondent

2. SUBHADRA, D/O. KUNHIMALU,

                For Petitioner  :SRI.V.CHITAMBARESH (SR.)

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.T.SANKARAN

 Dated :11/03/2009

 O R D E R
                               K.T.SANKARAN, J.
                  ------------------------------------------------------
                       W.P.(C) NO. 6823 OF 2009 O
                  ------------------------------------------------------
                     Dated this the 11th March, 2009


                                    JUDGMENT

The petitioners who challenged the final decree in O.S.No.16 of

1979, Munsiff-Magistrate Court, Mannarkkad, in A.S.No.81 of 2008, Sub

Court, Ottapalam, filed I.A.No.984 of 2008 before the appellate court to

stay the execution of the final decree. The appellate court was not

inclined to grant stay and the stay petition was dismissed as per the order

dated 15.9.2008, which is under challenge in this Writ Petition.

2. The court below considered the fact that the suit was filed in

1979 for partition and that the petitioners before the court below are

assignees of assignees from the parties during the pendency of the suit

and Appeal. The court below thought that the discretionary relief of stay

cannot be granted in favour of the petitioners.

3. An argument was put forward before the court below that

against the preliminary decree a Second Appeal is pending and,

therefore, if the final decree is engrossed on stamp paper, that would

result in huge loss to the parties, if subsequently the Second Appeal is

allowed. The court below held that the petitioners, who are supplemental

W.P.(C) NO.6823 OF 2009

:: 2 ::

respondents 11 and 12 in the final decree proceedings, need not worry

about the loss that may be occasioned to the plaintiffs. The court below

also held that ultimately the rights of parties can be worked out, as

restitution is possible in case the petitioners succeed in Appeal. I do not

think that this is a fit case where discretion exercised by the court below in

not granting stay should be interfered with by exercising jurisdiction under

Article 227 of the Constitution of India. The suit being of the year 1979,

the appellate court was perfectly justified in stating that the delivery

should not be stayed.

For the aforesaid reasons, I hold that the Writ Petition lacks merits

and it is accordingly dismissed.

(K.T.SANKARAN)
Judge

ahz/