High Court Kerala High Court

Lalaitha vs Gopinathan Nair on 15 July, 2010

Kerala High Court
Lalaitha vs Gopinathan Nair on 15 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRP.No. 97 of 2010()


1. LALAITHA, D/O.DAKSHAYANI,"DARSANA",
                      ...  Petitioner
2. RAHUL, S/O.SUDARSANAN,"DARSANA",

                        Vs



1. GOPINATHAN NAIR,S/O.VASUDEVAN NAIR,
                       ...       Respondent

2. VILASINA AMMA, D/O.KAMALAMMA PILLAI,

3. RAJEEV.S.L, 255 A EDGWARE ROAD,

                For Petitioner  :SRI.P.R.VENKETESH

                For Respondent  :SRI.J.S.AJITHKUMAR

The Hon'ble MR. Justice HARUN-UL-RASHID

 Dated :15/07/2010

 O R D E R
                      HARUN-UL-RASHID,J.
              ------------------------------
                     C.R.P.NO.97 OF 2010
             -------------------------------
            DATED THIS THE 15TH DAY OF JULY, 2010

                            O R D E R

Counter petitioners 2 and 3 in E.P.No.90/07 in

O.S.No.6/95 on the file of the Sub Court, Neyyattinkara are the

revision petitioners. They are defendants 2 and 3 in the suit. The

civil revision petition is filed against the final order dated 9th

February, 2010 in the execution petition. The execution court

held that the objections raised by the revision petitioners against

the execution of the decree are unsustainable and devoid of any

merit.

2. Petitioners in E.P. are the decree holders. The

suit was filed for declaration of title and recovery of possession.

The trial court by judgment and decree dated 14/8/2002

decleared plaintiffs’ title over the plaint A schedule properties

and ordered recovery of plaint B schedule building from the

defendants. The defendants are also restrained by a permanent

-2-
C.R.P.NO.97/10

prohibitory injunction from interfering with the plaintiffs’ right

over the plaint schedule properties and from committing any act

of waste and mischief. The appeal preferred by the defendants as

A.S.No.515/2002 was dismissed by this Court as per judgment

dated 30/4/2009.

2. Pending the E.P., third party filed

E.A.No.212/08 claiming title and possession over the plaint

schedule properties. The execution court dismissed the said E.A.

by order dated 8/2/2010 finding that the claim petitioner has no

manner of right, title or possession over the plaint schedule

properties. The claim petitioner preferred Ex.F.A.No.19/2010.

This Court heard the appeal and dismissed the same today

confirming the order passed by the execution court by separate

judgment.

3. The revision petitioners objected the execution

petition stating that the decree passed in O.S.No.6/95 is not

executable for the reason that the decree was passed by the civil

-3-
C.R.P.NO.97/10

court without jurisdiction. According to the judgment

debtors/defendants, the plaintiffs ought to have filed rent control

petition before the rent control court for eviction and that only

the rent control court has got jurisdiction to pass an order of

eviction.

4. Though the defendants/judgment debtors

contested the suit seriously, they have no case that the civil court

has no jurisdiction to entertain the suit and to render a judgment

in the suit. They have not raised any objection to the effect that

only the rent control court has jurisdiction to try the matter. In

the appeal preferred by the very same parties before this Court as

A.S.No.515/2002, no such contention was raised. The execution

court held that the present petition is without any merit and the

attempt of the judgment debtors is only to prolong the case and

prevent the decree holders from enjoying the fruits of the decree

which they obtained as early as on 14/8/2002.

5. I have referred to the decree and judgment

-4-
C.R.P.NO.97/10

passed by the civil court and the Appellate Court. The revision

petitioners have not contended before the said courts that they are

tenants under the plaintiffs, nor they have a case that they are

attorning rent to the plaintiffs and therefore the civil court has no

jurisdiction to try and dispose of the suit. So long as such

contentions are not raised and the civil court has not entered a

finding that the revision petitioners are tenants under the

plaintiffs, it appears that the contention has no force. I do not

find any merit in the objections raised.

In the result, the CRP fails and accordingly

dismissed.

HARUN-UL-RASHID,
JUDGE.

kcv