High Court Kerala High Court

Kerala Police Housing … vs M.E.Jose on 20 October, 2009

Kerala High Court
Kerala Police Housing … vs M.E.Jose on 20 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 35627 of 2008(N)


1. KERALA POLICE HOUSING CO-OPERATIVE
                      ...  Petitioner

                        Vs



1. M.E.JOSE, S.B.ASSISTANT (RETIRED),
                       ...       Respondent

2. Y.ANIL KUMAR, IPS, C/O.SHRI.P.SEETHA

3. R.SARALAMONY, SB ASST.GRADE-1, SBCID

                For Petitioner  :SRI.N.JAMES KOSHY

                For Respondent  :SRI.PRAVEEN VYASAN

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

 Dated :20/10/2009

 O R D E R
                    S.S. SATHEESACHANDRAN, J.
               - - - - - - - - - - - - - - - - - - - - - - - - -
                      W.P.(C) No.35627 of 2008
                - - - - - - - - - - - - - - - - - - - - - - - - -
                       Dated: 20th October, 2009

                                JUDGMENT

The Writ Petition is filed seeking the following reliefs:

1. To set aside Exhibit P22 common order of the learned I Addl. Sub

Judge, Thiruvananthapuram and to allow Exhibits P19, P20 and P21

Interlocutory Applications in O.S.No.695 of 1994.

2. To declare that Exhibit P12 ex parte decree and Exhibit P13 ex

parte judgment and Exhibit P15 order passed by the learned I Addl.

Sub Judge, Thiruvananthapuram are null and void and unenforceable.

3. To direct learned I Addl. Sub Judge, Thiruvananthapuram to

reconsider Exhibits P19, P20 and P21 petitions in accordance with

law.

4. To stay all further proceedings in E.P.No.1/1998 in

O.S.No.695/1995 on the files of the learned I Addl. Sub Judge,

Thiruvananthapuram.

2. Petitioner is a Housing Co-operative Society registered

under the Kerala Co-operative Societies Act, 1969. The first

respondent, to whom three plots had been allotted by the Society, on

cancellation of such allotment, instituted a suit as O.S.No.695 of 1994

W.P.C.No.35627/08 – 2 –

before the Sub Court, Trivandrum seeking a decree of declaration of

his right and possession over such lands and for specific performance

of transfer of the rights over such lands in his favour and for other

reliefs. P8 is the copy of the plaint in that suit. An ex parte decree

was passed against the petitioner/defendant in the suit in favour of

the first respondent. P12 is the copy of that decree and P13 is the

copy of the judgment. Petitioner filed an application for setting aside

that ex parte decree under Order 9 Rule 13 of the Code of Civil

Procedure. P14 is the copy of that application. When that petition was

posted for enquiry, the petitioner remaining absent, it was dismissed

for default. P15 is the copy of that order. Petitioner challenged P15

order filing an appeal as C.M.A.No.67 of 1998 before the District

Court, Trivandrum. The appeal was dismissed vide P16 order as not

maintainable holding that his remedy was to move an application for

restoration of the petition dismissed for default. P16 order was

challenged by way of a revision as C.R.P.No.275 of 1999 before this

court and it was dismissed vide P18 order. Thereafter, the petitioner

moved P22 application to restore P14 dismissed for default with a

petition to condone the delay of 3282 days in moving such restoration

application. P20 is the copy of the petition filed to condone the delay.

W.P.C.No.35627/08 – 3 –

An application to stay the proceedings in execution from the ex parte

decree was also moved in the above proceedings and P19 is copy of

that petition. The learned Sub Judge considered all the three

petitions, P19 to P21, together and after hearing the counsel on both

sides dismissed them by P22 common order. Propriety and

correctness of P22 order is challenged in the Writ Petition invoking

the supervisory jurisdiction vested with this court under Article 227 of

the Constitution of India.

3. I heard the counsel on both sides. Learned counsel for the

petitioner assailed P22 order of the court below on two grounds. The

first ground is that the decree passed against a Co-operative Housing

Society which is governed by the Kerala Co-operative Societies Act

was a nullity and that ought to have been taken note of by the court

in considering the merit of the application moved for restoring the

application filed to set aside the ex parte decree after condoning the

delay, and further, the delay in moving such application ought to

have been condoned taking note that the petitioner was bonafide

prosecuting the appeal and revision, though unsuccessfully, against

the previous order dismissing his application for restoration for

default. I do not find any merit in the grounds canvassed by the

W.P.C.No.35627/08 – 4 –

learned counsel. The first respondent, as seen from P8 plaint, P12

decree and P13 judgment rendered in the suit, has claimed right and

possession over an immovable property and for other reliefs against

the Co-operative Housing Society; the adjudication of disputes

thereof can be done only by the civil court and not by any authority

under the Co-operative Societies Act. Section 100 of the Co-operative

Societies Act carves out an exemption over disputes involving

immovable property, which require to be adjudicated by a civil court,

and so much so, the plea of nullity of the decree canvassed to lend

assistance to the application moved by the petitioner is of no merit.

Similarly, the delay in moving the application for restoration

canvassing a case that petitioner was bonafide prosecuting an appeal

and revision has not been substantiated by any material whatsoever

before the court. No evidence was let in the court to explain the delay

leave alone the bonafides in prosecuting the appeal and revision. So

much so, I do not find any illegality or impropriety in P22 common

order passed by the court below declining to condone the delay in

moving the restoration application with the result of dismissing the

delay petition and also the restoration application. The court below

has imposed a cost of Rs.2000/- on the petitioner while dismissing

W.P.C.No.35627/08 – 5 –

the applications, directing it to deposit the sum within two weeks. The

imposition of cost fixed by the court below holding that the petitioner

has abused the process of law despite the procedure being pointed

out by the District Court in appeal cannot be approved. Filing of

revision by the petitioner against the judgment rendered in the

appeal by the District Court by itself will not constitute an abuse of

process of the court though such revision was not entertainable, and

later dismissing it holding so. Order of the cost imposed by the court

below shall stand set aside and, if any amount had been deposited by

the petitioner pursuant to the orders of the court below, it shall be

refunded. Subject to the modification with respect to the order of cost

and that alone as indicated above, the Writ Petition is closed.

srd                             S.S. SATHEESACHANDRAN, JUDGE