High Court Kerala High Court

Koya Haji vs T.Ravisankar on 29 September, 2009

Kerala High Court
Koya Haji vs T.Ravisankar on 29 September, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 27154 of 2009(O)


1. KOYA HAJI, S/O.MUHAMMAD HAJI
                      ...  Petitioner

                        Vs



1. T.RAVISANKAR
                       ...       Respondent

                For Petitioner  :SRI.ALEXANDER GEORGE

                For Respondent  : No Appearance

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

 Dated :29/09/2009

 O R D E R
                     S.S.SATHEESACHANDRAN, J.
                     -----------------------------------
                     W.P.(C).No.27154 of 2009 - O
                      ---------------------------------
              Dated this the 29th day of September, 2009

                             J U D G M E N T

The writ petition is filed seeking the following reliefs:

“i) To call for the records leading to this case and

peruse the same.

ii) To issue a direction to the Sub Court, Ottappalam

to consider I.A.No.325/2009 filed by the petitioner

seeking impleading in O.S.No.32/67 within a stipulated

time.

iii) To direct the Sub Court, Ottappalam not to

proceed further with regard to the sale of the property

which is the subject matter of O.S.No.22/07 on the file

of the Munsiff Court, Manjeri till a decision is taken on

the impleading petition”.

2. Petitioner, who is not a party to the proceedings

covered by O.S.No.32 of 1967 on the file of the Sub Court,

Ottappalam, seeks issue of directions/orders to that court for

considering the application moved by him for his impleadment as

an additional party in the proceedings. O.S.No.32 of 1967 on the

file of the above court is a suit for partition in which a preliminary

decree had been passed allotting shares to the parties who are

W.P.(C).No.27154 of 2009 – O

2

found entitled thereto in the plaint properties. Pursuant thereto

an application filed for passing of a final decree is pending

consideration and a receiver appointed by the court is in

possession of the properties. A suit filed by the receiver against

the present petitioner as O.S.No.22 of 2007 alleging trespass and

seeking a decree of permanent prohibitory injunction is now

pending before the Munsiff Court, Manjeri. An application for

interim injunction moved by the receiver/plaintiff was allowed by

the trial court and it was challenged by the present petitioner in

appeal. The appellate court reversing the order of injunction

directed the court below to consider the matter afresh and that

awaits such consideration. That circumstance is canvassed by

the petitioner to seek his impleadment in the final decree

proceedings in the suit for partition.

3. I heard the learned counsel for the petitioner.

4. The fact that he claims possession over the property

covered by the suit for partition is no ground enabling the

petitioner to get himself impleaded in the final decree

proceedings. The further fact that the receiver had instituted a

W.P.(C).No.27154 of 2009 – O

3

suit against the petitioner alleging trespass and that is pending

for consideration is also not a circumstance enabling the

petitioner for his impleadment as an additional party in a final

decree proceedings. petitioner has to work out his remedy in

appropriate proceedings. Mere fact that he has moved an

application before the court below for his impleadment in the final

decree proceedings will not entitle him to seek for issue of

orders/directions from this Court for consideration of that

application. He may invite the attention of the court below to his

application, and, if so invited, the court below shall dispose that

application on its merit.

Writ petition is disposed as indicated above.

S.S.SATHEESACHANDRAN,
JUDGE.

bkn/-