High Court Kerala High Court

Joy vs Rosakutty on 26 March, 2010

Kerala High Court
Joy vs Rosakutty on 26 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRP.No. 179 of 2010()


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

                        Vs



1. ROSAKUTTY, W/O.DEVASIA,
                       ...       Respondent

2. P.M.DEVASIA, PADINJARAYIL HOUSE,

3. AUGUSTINE ABRAHAM,

4. MANI DEVASIA, PANATHANATHU HOUSE,

                For Petitioner  :SRI.SUNIL CYRIAC

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.BHAVADASAN

 Dated :26/03/2010

 O R D E R

P.BHAVADASAN, J.

—————————————-
CRP Nos.179 & 180 of 2010

—————————————-

Dated 26th March 2010

Order

Since common issues are raised in both these

CRPs, they are heard together and disposed of by this

common order.

2. The petitioner is the judgment debtor in two suits

i.e., OS Nos.93/1993 and 151/1993. The decrees were put in

execution. The petitioner raised an objection stating that the

decrees are not executable. The main contention taken was

that the lie of the properties has not been properly shown in the

plan appended to the decrees and therefore, the decrees

cannot be enforced without making necessary corrections

therein. The Court below too noticed that there is substance in

the contention raised by the judgment debtor. However, the

Executing Court noticed that very same contentions were

raised at the trial as well as the appellate stage. Therefore, the

contentions raised by the petitioner were overruled and the

Court below decided to proceed with the execution. It is also

CRP NOS.179 & 180/10 2

stated in the order that even if the properties are not identifiable

due to a mistake in the direction, the executing court can

decide such question and identify the property by invoking the

power under S.47 CPC. It is against the order passed in EP

Nos.29 and 30 of 2009, that these CRPs are filed.

3. The learned counsel for the petitioner pointed out

that even going by the impugned order, the executing court has

found that there is a mistake in the decree and plan. If that be

so, according to the learned counsel for the petitioner, it is not

possible to execute the decrees and they are unenforceable. It

is also pointed out that the decrees have to be got corrected in

terms of the lie of the property and thereafter only, execution

can be levied. It is also submitted that at any rate, the

observation of the Court below that it can identify the property

under S.47 CPC is premature.

4. There is some substance in the contentions

raised by the petitioner. The executing court found that there is

a mistake in the decree and plan. But, unfortunately for the

petitioner, very same contentions were taken out at the trial as

well as the appellate stage and his contentions were overruled

CRP NOS.179 & 180/10 3

and the decree was passed, which was confirmed by the

Appellate Court. It was the said decree that was put in

execution. It is not for the executing court to go behind the

pleadings and ascertain the facts. It is well recognised that for

construing a decree, the executing court can look into the

pleadings and documents and can also determine the identity

of the property. Those are matters to be decided at the

appropriate stage. If the petitioner is aggrieved by the order that

may be passed hereafter, he will be at liberty to assail the said

order before the appropriate forum, raising all his objections.

Reserving the liberty of the petitioner to do so, these Revision

Petitions are dismissed.

P.BHAVADASAN, JUDGE

sta

CRP NOS.179 & 180/10 4