IN THE HIGH COURT OF KERALA AT ERNAKULAM
CRP.No. 109 of 2009()
1. PULIKKAL ABDUL LATHEEF,
... Petitioner
2. ARUVANPALLY PUTHIYAPARAYIL
Vs
1. POOVAMKULATH THOTTAM PUTHIYAPURAYIL
... Respondent
2. BAPPUTHANTAVIDA HAMZA,
3. BAPPUTHANTAVIDA PATHUMMA,
4. BAPPUTHANTAVIDA HASSAN,
5. BAPPUTHANTAVIDA AMINA,
6. BAPPUTHANTAVIDA AYISHA,
For Petitioner :SRI.T.P.PANKAJAKSHAN
For Respondent :SRI.C.KHALID
The Hon'ble MR. Justice K.T.SANKARAN
Dated :17/03/2009
O R D E R
K.T.SANKARAN, J.
---------------------------------------------
C.R.P.No.109 of 2009
---------------------------------------------
Dated this the 17th day of March, 2009
ORDER
The petitioners are assignees from the plaintiffs in
O.S.No.258 of 2003 on the file of the court of the Additional
Munsiff of Kannur. The suit was filed by the assignors of the
petitioners for fixation of boundary. The suit was decreed by the
trial court as per judgment and decree dated 28.2.2006. The
defendants filed appeal as A.S.No.40 of 2006 on the court of the
Subordinate Judge of Thalassery challenging the judgment and
decree of the trial court. In that appeal, the petitioners herein
filed I.A.No.3959 of 2008 to get themselves impleaded as
additional respondents in the appeal. That application was
opposed by the defendants/appellants. The court below
dismissed the application for impleading by the order dated 5th
January 2009 which is under challenge in this Revision Petition.
2. The court below dismissed the application for
impleading on the ground that the petitioners purchased the
property on 31.5.2006 and have filed the application for
impleading only on 31.10.2008 and no explanation was offered
CRP No.109/2009 2
for the delay in filing the application. Here the application is
filed by the assignees of the plaintiffs after the decree was
passed by the trial court. The plaintiffs are the respondents in
the appeal. As assignees, the petitioners in the revision are
entitled to protect their interests. They cannot put forward any
contention contrary to the contentions raised by the plaintiffs. In
the case on hand, the plaintiffs being the respondents could only
support the decree passed by the court. As assignees, the
petitioners also would do the same thing. No prejudice would be
caused to the defendants/appellants by allowing the application
for impleading filed by the assignees. Therefore, I am of the
view that the court below should have allowed the application for
impleading. The order passed by the court below is set aside.
I.A.No.3959 of 2008 is allowed. The petitioners shall be
impleaded as the additional respondents in A.S.No.40 of 2006,
Sub Court, Thalassery.
The Civil Revision Petition is allowed as above.
K.T.SANKARAN,
JUDGE
csl