IN THE HIGH COURT OF KERALA AT ERNAKULAM
RCRev..No. 138 of 2010()
1. KALYANI AMMA,W/O.KUNHIRAMAN VYDIAR,
... Petitioner
2. RAMACHANDRAN S/O.KUNHIRAMAN VYDIER,
3. PREMARAJAN, S/O.KUNHIRAMAN VYDIER,
Vs
1. ANANTHOTH KUNHIKKANNAN, S/O.CHATHUKUTTY
... Respondent
2. VENGOYIL V.M ANIL KUMAR,
For Petitioner :SRI.N.SHANOJ
For Respondent : No Appearance
The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice C.K.ABDUL REHIM
Dated :08/06/2010
O R D E R
PIUS C.KURIAKOSE & C.K.ABDUL REHIM, JJ.
------------------------
R.C.R.No. 138 OF 2010
------------------------
Dated this the 8th day of June, 2010
O R D E R
Pius C.Kuriakose, J.
Under challenge in this revision under Section 20 of Act 2 of
1965 is the judgment of the Subordinate Judge, Vatakara in
Appeal Suit No.47/2008. The appeal suit was directed against
the order passed by the Munsiff, Vadakara in a claim petition filed
by the appellants. We are of the view that the present revision
filed under Section 20 of Act 2 of 1965 is not maintainable within
the contours of Section 20. Under Section 20 this court, as
revisional authority, is empowered to examine the records
relating to orders passed by the rent control appellate authority
empowered under Section 18 for the purpose of satisfying as to
legality, regularity and propriety of such orders or proceedings of
the appellate authority. The impugned judgment falls outside the
purview of Section 20.
The RCR is dismissed as not maintainable. But, this
judgment will not stand in the way of the appellants pursuing
RCR.No.138/2010 2
other legal remedies if any available to them against the
impugned judgment.
Return the certified copy of the impugned judgment in A.S.
No.47/2008 to the counsel for the revision petitioners at the
earliest.
PIUS C.KURIAKOSE,JUDGE
C.K.ABDUL REHIM , JUDGE
dpk