High Court Kerala High Court

Rajan Aged 49 Years vs Sreemon on 18 June, 2008

Kerala High Court
Rajan Aged 49 Years vs Sreemon on 18 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MFA.No. 78 of 2008()


1. RAJAN AGED 49 YEARS, S/O SANKARU,
                      ...  Petitioner

                        Vs



1. SREEMON,S/O RAJAN (APPELLANT HEREIN)
                       ...       Respondent

2. SNEHA, D/O RAJAN (APPELLANT HEREIN),

                For Petitioner  :SRI.P.RAMACHANDRAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :18/06/2008

 O R D E R

J.B. Koshy & P.N.Ravindran, JJ.

————————————–
M.F.A.(G & W) No.78 of 2008

—————————————
Dated this the 18th day of June, 2008

Judgment

Koshy,J.

Petition is filed under section 29 and 31 of the Guardian

and Wards Act by the father of the minor children seeking his

appointment as a guardian for permission to effect sale of the share

of the minors in the petitioner schedule property. According to the

appellant, minors got the property on the basis of the settlement

deed executed by him on 17.6.1999. The petition was dismissed as

petitioner has not produced basic title deed regarding the property.

The appellant can make a settlement deed only if the property

belongs to him, but, for that, he must produce sufficient proof to

show that he owns the property. If he obtained the property on the

basis of a partition deed, he can produce certified copy of the

partition deed.

The impugned order dated 13.12.2007 is set aside. The

appellant is allowed to adduce sufficient evidence to prove his title

over the property for which he made settlement deed. Parties shall

appear before the court below on 23.7.2008. Appellant can

M.F.A. (G & W) No.78/2008 2

produce necessary documents to prove that he has got valid title to

execute the settlement deed.

J.B.Koshy
Judge

P.N.Ravindran
Judge

vaa

M.F.A. (G & W) No.78/2008 3

J.B. KOSHY
AND
P.N.RAVINDRAN,JJ.

————————————-
M.F.A.(G&W) No. 78 of 2008

————————————-

Judgment

Dated:18th June, 2008