High Court Kerala High Court

P.P.Sabu vs M.C.Mohandas on 27 January, 2011

Kerala High Court
P.P.Sabu vs M.C.Mohandas on 27 January, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Con.Case(C).No. 16 of 2011(S)


1. P.P.SABU, S/O. PHILIP, AGED 52 YEARS,
                      ...  Petitioner
2. ANNAMMA N.K., WIDOW OF PHILOP P.C.,

                        Vs



1. M.C.MOHANDAS,
                       ...       Respondent

2. JOY THOMAS,

3. K.M.PANKAJAKSHI,

4. MOHANAKRISHNAN,

                For Petitioner  :SRI.O.V.MANIPRASAD

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :27/01/2011

 O R D E R
                   T.R.RAMACHANDRAN NAIR,J.
                     -------------------------------------
                  Contempt Case(C)No.16 Of 2011
               -----------------------------------------------------
       DATED THIS THE 27th DAY OF JANUARY, 2011

                                 J U D G M E N T

Alleging that the respondents are not complying with the

direction in Annexure I judgment, the petitioners have filed the

Contempt Case. As per the judgment, this Court directed the

petitioners to produce an authentic copy of the ‘Will’ before the

Village Officer along with a reply to Exhibit P7 and the other

documents required, based on which further action will be taken

by the 3rd and 4th respondents in accordance with law to reconvey

the property.

In the affidavit filed by the 2nd respondent , in paragraph

No.4, it is stated as follows:

” It is respectfully submitted that the petitioners

produced will before the respondent. But in the will,

an extent of 8.75 Acres were only bequeathed to Sri

P.P.Babu, the 1st petitioner. In compliance to the

direction of this Hon’ble Court, 8.75 Acres of land

were re-conveyed to the 1st petitioner on 10.6.2010.

The order of re-conveyance submitted by Additional

Tahsildar before the District Collector, Malappuram

dated 19.6.2010 is produced herewith and marked

COC.No.16/11 -2-

as Annexure R2(a). In the will, there is no

observation with respect to 42.5 Cents of land. It

cannot be assumed that it is given to 1st petitioner.

So the respondent directed petitioners to produce

Legal Heirship Certificate of late P.C.Philip and

consent from other legal heirs for re-conveying the

remaining portion of the property. If petitioner

produces that document, then the remaining portion

of the property can be re-conveyed.”

The learned counsel for the petitioners therefore prayed that

recording the same, the Contempt Case may be closed.

Accordingly the contempt of Court Case is closed.

Sd/-( T.R.RAMACHANDRAN NAIR, JUDGE)

dsn
True copy

P.A.to Judge