High Court Kerala High Court

Prasannakumari vs C.S.Sukumaran Nair on 29 July, 2008

Kerala High Court
Prasannakumari vs C.S.Sukumaran Nair on 29 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 29417 of 2007(B)


1. PRASANNAKUMARI,
                      ...  Petitioner

                        Vs



1. C.S.SUKUMARAN NAIR, T.C.29/1385,
                       ...       Respondent

2. L.V.SAVITHRI AMMA, M.P.MANDIRAM,

3. INDIRA DEVI, ELANJIMUTTATHU VEEDU,

                For Petitioner  :SRI.J.HARIKUMAR

                For Respondent  :SRI.P.GOPALAKRISHNAN NAIR

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :29/07/2008

 O R D E R
              M.SASIDHARAN NAMBIAR,J.
            ===========================
           W.P.(C) NO.29417     OF 2007
            ===========================

            Dated this the day of 2007

                     JUDGMENT

Petitioner is the 4th defendant and first

respondent is the third plaintiff in O.S.1094/1994

on the file of Munsiff Court, Thiruvananthapuram.

Plaintiffs 1 and 2 are no more. It is submitted by

both the petitioner and first respondent that there

are no other legal heirs for plaintiffs 1 and 2 to

be impleaded. Ext.P4 decree was passed on 11.1.2002

declaring right of plaintiffs to plaint A schedule

property. A mandatory injunction directing

defendants to demolish the unauthorised

construction made in plaint A schedule property and

recovery of possession of plaint A schedule

property after removing the unauthorised

construction were also granted. Defendants were

also restrained from trespassing into plaint A

schedule property or destroying the boundary.

Plaintiffs were also allowed to put up compound

W.P.(C) 29417/07 2

wall using granite and bricks on the western side

of plaint A schedule property. It was an ex parte

decree. All the defendants were set ex parte.

Petitioner filed Ext.P3 petition to set aside the

ex parte decree as against her under Rule 13 of

Order IX of Code of Civil Procedure after condoning

the delay of three years five months and thirteen

days in filing the application. According to

petitioner, after she received summons in the

suit, she entrusted it to her mother first

defendant to contest the suit and her mother

engaged Advocate Parameswara Kaimal and because of

the affinity of first defendant towards first

respondent she did not contest the case and

petitioner was unaware of that fact and she came to

know about the decree only on receiving notice in

the execution petition and therefore the delay is

to be condoned and ex parte decree is to be set

aside.

2. Learned Munsiff under Ext.P6 order dismissed

the application. Petitioner challenged that order

W.P.(C) 29417/07 3

before District Court in CMA 97/2006. Under Ext.P8

order the appeal was dismissed. Petitioner has

filed this petition under Article 227 of

Constitution of India challenging Exts.P6 and P8

orders.

3. Learned counsel appearing for petitioner

and first respondent were heard.

4. Learned counsel appearing for petitioner

argued that after receipt of the summons petitioner

entrusted her mother the co-defendant to contest

the case and petitioner was under the belief that

mother is contesting the case and only on receipt

of the notice in the execution petition, she came

to know that suit was decreed ex parte. She

therefore contended that the ex parte decree is to

be set aside after condoning the delay. Learned

counsel argued that after Ext.P4 decree first

respondent filed I.A.20/2002 on 1.1.2002, an

application under Rule 17 of Order VI of Code of

Civil Procedure to amend the plaint substituting

item No.2 of the plaint schedule property from 0.5

W.P.(C) 29417/07 4

cents to 1.66 cents and no notice was served on

the petitioner in the application for amendment and

therefore learned Munsiff was not justified in

granting an ex parte decree in respect of

additional extent so amended.

5. Learned counsel appearing for first

respondent argued that petitioner had filed a

vakalath in the suit and did not file a written

statement or contest the case and after the decree

in the execution petition filed by first

respondent notice was served on the petitioner on

24.8.2003 and Ext.P3 petition was filed only on

30.7.2005 and therefore in any case the delay

cannot be condoned. Learned counsel argued that

even if it is found that plaint was amended after

the petitioner was ex parte and notice was not

served on her, the decree cannot be set aside.

6. Though Ext.P4 is an ex parte decree,

petitioner is not entitled to file a petition to

set aside the ex parte decree after a delay of more

than three years without showing sufficient cause

W.P.(C) 29417/07 5

to condone the delay of three years five months and

thirteen days in filing the application. Ext.R1(a)

copy of B Diary shows that petitioner and first

defendant had appeared and the suit was posted for

their written statement, and as they did not file

written statement they were set ex parte on

17.10.1996. It is thereafter an application for

appointment of a Commission was filed, a

Commissioner was appointed. Subsequently other

defendants were also set ex parte. Ultimately suit

was posted for evidence. Then first respondent

filed I.A.20/2002 to amend the plaint which was

allowed on 2.1.2002. Later the suit was decreed

ex parte on 11.1.2002. When the records establish

that petitioner was set ex parte as early as

17.10.1996 and that too after a vakalath was filed

on her behalf earlier petitioner has to explain the

delay in filing the petition from that date. What

is contended by petitioner is only that she

entrusted the matter with her mother who colluded

with first respondent plaintiff and allowed first

W.P.(C) 29417/07 6

respondent to obtain an ex parte decree and

petitioner came to know about the decree only on

getting notice in the execution petition. As

found by the courts below, notice in the execution

petition was served on the petitioner in August,

2003 itself. But the petition to condone the delay

and to set aside the ex parte decree was filed only

in July, 2005. That inordinate delay cannot be

condoned on the flimsy grounds shown by the

petitioner.

7. Learned counsel appearing for petitioner

argued that when petitioner was set ex parte

item No.2 of the plaint schedule property was only

one half cent which was subsequently got amended

and decree is now in respect of 1.66 cents. It was

argued that decree holder is only entitled to the

property allotted as D schedule of Ext.R1(b)

partition deed and by executing the ex parte

decree petitioner is not entitled to take more than

what he is entitled to under the partition deed

and before granting a decree an opportunity should

W.P.(C) 29417/07 7

be granted to the petitioner to get the property

properly identified.

8. On going through the orders passed by the

court below, I do not find any reason to interfere

with the refusal to set aside the ex parte decree

or to condone the inordinate delay. But

considering the submission made by the petitioner

that item No.2 of the decree schedule property, as

it now stands is the result of an amendment made

subsequent to setting petitioner ex parte in the

suit and without notice to the petitioner, interest

of justice will be served if the executing court is

directed to identify D and E schedule properties

allotted to the first respondent and petitioner

respectively under Ext.R1(b) partition deed.

Executing court shall appoint a Commission to

identify D and E properties as provided under the

partition deed and deliver the property covered

under D schedule to the decree holder who is

also entitled to get demolished any unauthorised

construction within the D schedule property

W.P.(C) 29417/07 8

therein. Executing court shall dispose the

petition as expeditiously as possible.

Writ Petition is disposed of as above.

M.SASIDHARAN NAMBIAR
JUDGE
tpl/-

M.SASIDHARAN NAMBIAR, J.

———————

W.P.(C).NO. /06

———————

JUDGMENT

SEPTEMBER,2006