High Court Kerala High Court

K.M. Kesavan vs Mookambika Amma on 27 November, 2006

Kerala High Court
K.M. Kesavan vs Mookambika Amma on 27 November, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 30382 of 2006(P)


1. K.M. KESAVAN,
                      ...  Petitioner

                        Vs



1. MOOKAMBIKA AMMA,
                       ...       Respondent

2. K.M. NARAYANAN

3. SANTHA, W/O.LATE K.RAMBHATT,

4. SARASWATHY, W/O.P.M.NARAYANAN,

5. DEVAKI, W/O.LATE M.S.RAMAN EMBRANTHIRI,

6. K.M. JAYANTHY, W/O.M.VIJAYAN,

7. K.M. RATHNAVATHY, W/O.PADMANABHAN,

8. K.M. DEVAKEY,

                For Petitioner  :SRI.T.B.THANKAPPAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :27/11/2006

 O R D E R
                        M.SASIDHARAN NAMBIAR,J.

                      --------------------------

                        W.P.(C)NO.30382 OF 2006

                      -------------------------

           DATED THIS THE 27th DAY OF NOVEMBER, 2006


                                   JUDGMENT

Petitioner is the decree holder. First respondent is the deceased

judgment debtor and respondents 2 to 8 are her legal heirs. As

Per Ext.P1 compromise, first respondent agreed to give 3 cents of

land from her properties on the western side through out the

north-south direction to petitioner, which is in continuation of

the property of his wife, who was the second defendant in the

suit. Accepting Ext.P1 compromise petition, a decree was passed

directing first respondent to execute a sale deed in respect of

the said three cents, agreed to be assigned, in favour of

petitioner within three weeks from the date of the decree. It was

also provided that on her failure, petitioner can get the sale

deed executed through Court. Petitioner filed E.P.281/01 before

Munsiff Court, Ernakulam for execution of the decree. A

commissioner was appointed and the commissioner demarcated the

property. Petitioner contended that the three cents agreed to be

assigned under the compromise decree has to be identified only

after identifying the plaint schedule property, which lies to the

west of the property of second defendant in the suit and as there

is some excess land, which belongs to his wife the second

defendant. According to petitioner plaint schedule property

W.P.(c) 30382/06 2

should be measured first and only thereafter the three cents

can be fixed. Judgment debtor contended that the property

agreed to be given to petitioner is the three cents, which

lies immediately to the west of the western boundary of the

property of the wife of petitioner. Commissioner prepared

two sketches in accordance with the contentions raised by

parties. Under sketch 1, plot B was shown as the three cents,

agreed to be given to the petitioner under the compromise

decree. The Commissioner has shown plot A as the property of

the wife of petitioner and plot C as the remaining property of

the judgment debtor and plot B as the three cents.

Commissioner under sketch II had shown the property of the

wife of petitioner as plot C, 3 cents as plot B and the

remaining property of judgment debtor as plot A. The executing

Court accepted the first sketch and held that what was agreed

by judgment debtor is to sell the three cents property which

lies immediately touching the western boundary of the property

of the wife of petitioner and therefore plot B marked therein

is the three cents which is agreed to be sold. The executing

Court under Ext.P4 order directed the judgment debtor to

surrender that property and to execute the sale deed in favour

of petitioner. Ext.P4 is challenged in this petition filed

under Article 227 of Constitution of India.

2. The argument of learned Counsel appearing for

petitioner is that what was agreed to under the compromise

deed is to sell three cents of property from the property of

W.P.(c) 30382/06 3

the judgment debtor,which is 12 cents and the executing Court

should have fixed that 12 cents and demarcated three cents

which lies on the eastern side of the said 12 cents and if so,

the executing Court should have relied on the sketch No.2

and Ext.P4 order is to be quashed.

3. On hearing learned counsel appearing for petitioner,

I do not find any infirmity in Ext.P4 order warranting

interference in exercise of the extraordinary jurisdiction of

this Court under Article 227 of Constitution of India.

4. What was agreed under Ext.P1 compromise was to give

three cents of the property belonging to judgment debtor to

the petitioner. That property, which was agreed to be sold is

the property, which lies immediately to the west of the

property of the wife of petitioner. The attempt of petitioner

is to get some more property under the guise that excess land

is available. Argument was that to fix the three cents plaint

schedule property having an extent of 12 cents should be fixed

and thereafter three cents should have been demarcated as

its eastern portion. Attempt is to get some more land, which

lies further to the east of the property now demarcated by

Commissioner and accepted by the Court below. But what was

agreed to be sold is only three cents, which lies immediately

to the west of the eastern boundary of the property of the

wife of the petitioner. Executing Court correctly fixed the

property of second defendant and thereafter fixed three cents,

which was agreed to be sold under Ext.P1 compromise.

W.P.(c) 30382/06 4

Therefore, I find no reason to interfere with that finding.

5. Learned Counsel appearing for petitioner then

submitted that as per Ext.P4 order, deceased judgment debtor

was directed to surrender and execute the sale deed and the

judgment debtor had died much earlier and respondents 2 to 8

were impleaded as his legal heirs. Ext.P4 order can only be

understood as a direction to respondents 2 to 8, the legal

heirs of judgment debtor to surrender and to execute the sale

deed. It is also made clear that executing Court has to

execute the sale deed in favour of petitioner if respondents 2

to 8 fail to execute the sale deed in respect of the said

three cents as demarcated by Commissioner and accepted by

Court below.

Petition disposed accordingly.






                                           M.SASIDHARAN NAMBIAR,JUDGE




Acd


W.P.(c) 30382/06    5