High Court Kerala High Court

Lissy Antony vs K.A.George on 13 December, 2010

Kerala High Court
Lissy Antony vs K.A.George on 13 December, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP(C).No. 1054 of 2010(O)


1. LISSY ANTONY, W/O.CHIRAYATH ANTONY
                      ...  Petitioner

                        Vs



1. K.A.GEORGE, S/O.LAGE G.A.ABRAHAM,
                       ...       Respondent

                For Petitioner  :SRI.TOJAN J. VATHIKULAM

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :13/12/2010

 O R D E R
                   THOMAS P.JOSEPH, J.
           ====================================
                     O.P(C) NO.1054 of 2010
           ====================================
         Dated this the 13th   day of December,    2010

                        J U D G M E N T

Defendant in O.S. No.444 of 2004 of the court of learned

Additional Sub Judge, North Paravur is the petitioner before me

challenging correctness of Ext.P3, order dated 23.01.2009.

Respondent sued petitioner for specific performance of an

agreement for sale. There was a compromise decree passed in

favour of respondent on 08.04.2005. Petitioner filed I.A. No.4822

of 2007 to recall the compromise decree on the ground of fraud

and coercion. That application was dismissed by the impugned

order dated 21.01.2009. That order was challenged in F.A.O.

No.119 of 2010. That appeal also was dismissed as not

maintainable vide judgment dated 24.09.2010. Thereafter

petitioner has filed this Original Petition under Article 227 of the

Constitution on 07.12.2010. It is contended by learned counsel

that court below has taken an erroneous view that I.A. No.4822 of

2007 was not maintainable under Rule 3 of Order XXIII of the Code

of Civil Procedure (for short, “the Code”) and that the finding

entered by the learned Sub Judge is perverse.

2. I have gone through the order under challenge. Case

O.P(C) No.1054 of 2010
-: 2 :-

of petitioner is that she had entered into an agreement with one

Aby George who was out of India and while filing the written

statement agreeing for a compromise decree she was given the

impression and made to believe that the suit is filed on behalf of

the said Aby George and accordingly she agreed for the

compromise decree. She stated so as P.W.1 in the court below.

Respondent contended that petitioner had filed written statement

admitting the contentions raised in the plaint and the suit was

decreed on 08.04.2005. He deposited the balance purchase

price of `.13.50 lakhs in the court below. He denied that there

was fraud or coercion in the matter as pleaded by the petitioner.

3. It came out in evidence that the plaint and written

statement were prepared in Malayalam and that petitioner was a

one time member of the local authority. It also came out that

petitioner had applied to rescind the contract (obviously under

Section 28 of the Specific Relief Act) alleging that respondent

refused to take steps to execute the document. She also filed

application to withdraw the balance amount deposited by the

respondent. There was yet another application for transferring

the amount to Fixed Deposit. Court below considered these

matters and held that contention of petitioner that she happened

to be a party in the compromise decree on account of fraud and

O.P(C) No.1054 of 2010
-: 3 :-

coercion cannot be accepted.

4. No doubt when a compromise on which the decree

is passed is vitiated by any vitiating circumstance proper course

is to seek the judgment and decree to be recalled by recourse to

Rule 3 of Order XXIII of the Code. A separate suit is bad as

specifically stated in Rule 3A of Order XXIII of the Code. Hence

the view taken by the learned Sub Judge that I.A. No.4822 of2007

is not maintainable cannot be accepted. But that finding of the

court below is of no consequence since learned Sub Judge has

decided the application on merit as well. On going through the

records I am not persuaded to think that finding entered by the

learned Sub Judge is either perverse or incorrect having regard to

the facts and circumstances stated above. It is also relevant to

note that though F.A.O. No.119 of 2010 was disposed of on

24.09.2010 this petition is preferred only on 07.12.2010. In the

circumstances I do not find reason to interfere with the impugned

order.

Original Petition fails and it is dismissed.

THOMAS P. JOSEPH, JUDGE.

vsv