High Court Kerala High Court

Kamalamma vs Sankara Pillai on 11 January, 2011

Kerala High Court
Kamalamma vs Sankara Pillai on 11 January, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RSA.No. 624 of 2009()


1. KAMALAMMA, AGED 63 YEARS,
                      ...  Petitioner
2. DASAPPAN PILLAI, THULASEEDHARAN PILLAI,
3. DASAPPAN PILLAI BALACHANDRAN
4. DASAPPAN PILLAI SIVANKUTTY, AGED
5. KAMALAMMA USHAKUMARY, AGED 33 YEARS,
6. DASAPPAN PILLAI RAJENDRAN, AGED 30 YEARS
7. DASAPPAN PILLAI, ANILKUMAR, AGED

                        Vs



1. SANKARA PILLAI, CHELLAPPAN PILLAI,
                       ...       Respondent

2. KUTTY AMMA, AGED 82 YEARS,

                For Petitioner  :SRI.K.S.HARIHARAPUTHRAN

                For Respondent  :SRI.C.P.PEETHAMBARAN

The Hon'ble MR. Justice S.S.SATHEESACHANDRAN

 Dated :11/01/2011

 O R D E R
                S.S.SATHEESACHANDRAN, J.
                    -------------------------------
                    R.S.A.NO.624 OF 2009
                  -----------------------------------
          Dated this the 11th day of January, 2011

                        J U D G M E N T

The appeal is directed against dismissal of first appeal by

the lower appellate court, consequent to the abatement of such

appeal on default of the appellant to take steps for impleading

the legal heirs of the 2nd respondent, who had passed away

pending the first appeal. Suit was one for redemption and it was

decreed in favour of the plaintiff, the 1st respondent before the

lower appellate court. On the death of the 1st respondent, the 2nd

respondent was impleaded as his legal heir in such appeal. That

2nd respondent had also passed away; but, the

appellants/defendants in the suit did not take appropriate steps

in time, but moved a petition later to set aside the abatement

condoning the delay. The application moved by the appellants

for setting aside the abatement having been dismissed by the

lower appellate court and appeal dismissed by that court as

R.S.A.NO.624/2009 2

abated, as if a second appeal would lie, the present appeal has

been preferred. The remedy available to the appellants in such a

case is to impeach the order passed under Rule 9 of Order XXII

of the Code of Civil Procedure by way of an appeal as provided

under Order XLIII Rule 1 (k) of the CPC. Realising that the

second appeal is not entertainable, the learned counsel for the

appellants sought for permission to withdraw the appeal, without

prejudice to his right to take recourse to the appropriate

proceedings for challenging the adverse decision rendered

against him by the court below. The learned counsel requested

for a grace period of one month to prefer the appeal against the

order of the court below as provided by law. On the facts

presented, as I find nothing to hold that there was lack of bona

fide on the part of the appellant though the appeal had been

presented without taking and considering due notice of the

provisions of the law the appellants are accorded permission to

prefer an appeal against the adverse order rendered by the court

below within a period of one month from the date of this

judgment. However, the entitlement of the appellant to seek

R.S.A.NO.624/2009 3

exemption of the period of prosecution of this appeal under

Section 14 of the Limitation Act, shall have to be considered in

the fresh appeal if any preferred as proposed.

Appeal is dismissed as withdrawn.

S.S.SATHEESACHANDRAN
JUDGE

prp

R.S.A.NO.624/2009 4