High Court Kerala High Court

Joy Alexander vs C.B.Jalaja on 20 October, 2010

Kerala High Court
Joy Alexander vs C.B.Jalaja on 20 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP(C).No. 399 of 2010(O)


1. JOY ALEXANDER, S/O.ALEXANDER,
                      ...  Petitioner

                        Vs



1. C.B.JALAJA, PRAVEEN BHAVANAM,
                       ...       Respondent

2. SHIHAB, SHIHAB MANZIL,

                For Petitioner  :SRI.P.SIVARAJ

                For Respondent  :SRI.K.SUBASH CHANDRA BOSE

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :20/10/2010

 O R D E R
                    THOMAS P.JOSEPH, J.
           ====================================
                      O.P(C) No.399 of 2010
           ====================================
          Dated this the 20th   day of October,  2010



                        J U D G M E N T

Respondent No.1 obtained a decree for payment of money

against the younger brother of petitioner who, according to the

petitioner is not heard of since the last several years.

Respondent No.1 executed the decree and property belonging to

the judgment debtor was sold in auction and purchased by

respondent No.2 on 19.10.2009 for a sum of Rs.6,75,000/-.

Respondent No.2 filed application for delivery of property in his

favour. Petitioner filed Ext.P1, application (E.A. No.394 of 2010)

claiming that 2.75 cents in R.S. No.33/62 belonged to his father

by way of kudikidappu and that he has been residing in the said

property for the last 40 years. He claimed to have 1/6th right in the

said property along with other legal heirs of the father by

succession consequent to the death of the father. Respondent

No.2 resisted the application contending that the petitioner has

no right over the property. Before the executing court petitioner

produced Exts.A1 to A5(a), all meant to show that petitioner was

residing in the property sold in auction. Executing court observed

O.P(C) No.399 of 2010
-: 2 :-

that case records revealed that petitioner’s father had assigned

the property in favour of the judgment debtor by a sale deed on

16.12.2005 and that petitioner failed to prove any right, title or

interest over the said property except that he is residing therein.

Accordingly the application was dismissed. That order is under

challenge in this petition. Learned counsel for petitioner

contended that evidence on record was not properly appreciated

by the executing court. Learned counsel for respondent No.2

contended that property has already been delivered over to him,

that fact has been recorded and execution application was closed

on 19.10.2010. Learned counsel for respondent No.2 also

challenged maintainability of this petition under Article 227 of the

Constitution as petitioner is asserting independent right over the

property in which case the order on E.A. No.394 of 2010 must be

deemed to be a decree under Rule 103 of Order XXI of the Code of

Civil Procedure (for short, “the Code”) and hence is subject to

appeal.

2. Since by the time E.A.No.394 of 2010 was filed the

sale was effected and confirmed that application can only be

treated as an anticipatory obstruction under Rule 97 of Order XXI

of the Code in which case executing court was required to

O.P(C) No.399 of 2010
-: 3 :-

conduct enquiry and determine the right claimed by petitioner

under Rule 101 of Order XXI of the Code. Rule 98 of Order XXI

states that on determination of the question referred to in Rule

101, the court in accordance with provisions of sub-rule (a) of

that Rule make an order allowing the application and directing

that the applicant be put in possession of the property or

dismissing the application or pass such other order as in the

circumstances of the case the court may deem fit. Then comes

Rule 103 of Order XXI which states that where any application

has been adjudicated upon under Rule 98 or Rule 100 the order

made thereon shall have the same force and be subject to the

same conditions as to an appeal or otherwise as if it were a

decree. In the present case petitioner is not making a claim

under the judgment debtor. Instead he is asserting independent

right over the property claiming that it originally belonged to his

father by way of kudikidappu and on the death of the father by

succession he got 1/6th right in the said property. Since

petitioner is asserting independent right and not claiming under

the judgment debtor, the order on E.A. No.394 of 2010 which is

under challenge in this Original Petition has to be deemed to be

decree as provided in Rule 103 of Order XXI which is subject to an

appeal. When statutory remedy of appeal is available to the

O.P(C) No.399 of 2010
-: 4 :-

petitioner the power under Article 227 of the Constitution is not

required to be exercised. This petition is therefore liable to be

dismissed without prejudice to the statutory right of petitioner to

challenge the impugned order by way of appeal as provided under

law.

Resultantly, this petition is dismissed without prejudice to

that right of petitioner.

THOMAS P. JOSEPH, JUDGE.

vsv