High Court Kerala High Court

Latha vs Thressiamma on 4 January, 2010

Kerala High Court
Latha vs Thressiamma on 4 January, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 37695 of 2009(O)


1. LATHA, AGED 36,
                      ...  Petitioner

                        Vs



1. THRESSIAMMA,
                       ...       Respondent

2. NEENA, D/O.KURUVILA, DO.  DO.

3. NIPSI, S/O.KURUVILA, DO.  DO.

4. NIMMI, D/O.KURUVILA, DO.  DO.

5. SHANMUGHAN CHETTIAR,

6. GIRIJA, W/O.SHANMUGHAN CHETTIAR,

7. HARIDAS C.K., HARINIVAS,

8. PUSHPAVATHY, HARINIVAS,

9. BABY, C/O.HARIDAS,

10. RAMA, W/O.HARIDAS,

                For Petitioner  :SRI.MANSOOR ALI K.A

                For Respondent  : No Appearance

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

 Dated :04/01/2010

 O R D E R
                    S.S.SATHEESACHANDRAN, J.
                    -----------------------------------
                    W.P.(C).No.37695 of 2009 - O
                    ---------------------------------
               Dated this the 4th day of January, 2010

                            J U D G M E N T

Writ petition is filed seeking the following reliefs:

“i) To issue a direction to the Sub Court, North

Paravur to consider and dispose I.A.No.4249/2009 and

I.A.No.4260/2009 in O.S.No.232/2000 filed by the

petitioner as early as possible within a time limit.

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

Paravur to keep in abeyance all the further execution

proceedings in E.P.No.127/2009 in O.S.No.232/2000 till

Exts.P1 and P2 are considered.”

2. Petitioner is the 7th defendant in O.S.No.232 of 2000

on the file of the Sub Court, North Paravur. Suit is one for

partition. After passing of the final decree, execution proceedings

are now in progress. Petitioner/7th defendant who was set

exparte during the trial of the case has now moved an application

for setting aside the decree passed against her as exparte.

Pending consideration of his application the execution be kept in

abeyance is the grievance espoused in the writ petition invoking

the supervisory jurisdiction vested with this Court under Article

227 of the Constitution of India.

W.P.(C).No.37695 of 2009 – O

2

3. I heard the counsel for the petitioner. Having regard

to the submissions made and taking note of the facts and

circumstances presented, I find no notice to the respondent is

necessary and it is dispensed with.

4. Whatever be the ground available to the petitioner to

seek for setting aside the decree passed against her exparte, I

find the writ jurisdiction of this Court cannot be invoked for

staying the execution of a decree rendered by the court after a

full fledged trial. She had notice of the proceedings and in fact

after appearance before the court petitioner was declared

exparte. By filing a writ petition, petitioner now seeks to delay

the execution of the decree granted in favour of the decree

holder. I find no merit in the writ petition and it is dismissed.

S.S.SATHEESACHANDRAN,
JUDGE.

bkn/-