High Court Kerala High Court

Rosamma Jerome vs Alexander on 9 December, 2009

Kerala High Court
Rosamma Jerome vs Alexander on 9 December, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRP.No. 668 of 2006()



1. ROSAMMA JEROME
                      ...  Petitioner

                        Vs

1. ALEXANDER
                       ...       Respondent

                For Petitioner  :SRI.B.S.SWATHY KUMAR

                For Respondent  :SRI.TKM.UNNITHAN

The Hon'ble MR. Justice S.S.SATHEESACHANDRAN

 Dated :09/12/2009

 O R D E R
                   S.S. SATHEESACHANDRAN, J.
               - - - - - - - - - - - - - - - - - - - - - - - - -
                         C.R.P.No.668 of 2006
               - - - - - - - - - - - - - - - - - - - - - - - - -
                      Dated: 9th December, 2009

                                   ORDER

The revision is directed against the order dismissing an

application moved by the petitioner/decree holder for proceeding

against the respondents/judgment debtors for violating a decree of

injunction. Petitioner is the plaintiff/decree holder in O.S.No.390 of

1993 in which a decree of perpetual prohibitory injunction was

granted in her favour and against the respondents/judgment debtors

from trespassing upon the plaint property having an extent of 7 cents

comprising a building. The first respondent is the brother of the

petitioner and the second respondent, the wife of the first

respondent. A decree was passed in favour of the petitioner in the

above suit on merits negativing the contention raised by the

defendants that they are in occupation of the building comprised in

the plaint property. From the decree there was no challenge by way

of appeal, and it has become final and conclusive. Alleging that after

the passing of the decree the respondents trespassed upon the

property and occupied the building, petitioner moved an application

under Order 21 Rule 32 of the Code of Civil Procedure to proceed

CRP No.668/06 – 2 –

against them for violating the injunction, and to get them evicted

from the building. That application was resisted by the respondents

canvassing the same defence taken earlier that they are continuing in

occupation of the building which commenced before the institution of

the suit. An advocate commissioner was deputed by the court for

local inspection, who after such inspection filed a report and a rough

sketch. Petitioner and an advocate commissioner were examined as

witnesses and A1, a letter issued by the District Panchayat Officer,

Alappuzha was exhibited in support of the application. On the side of

the respondents, two witnesses were examined and B1 to B3 were

exhibited. The learned Munsiff, after appreciating the materials

produced, forming an opinion that it is difficult to come to a

conclusion whether the respondents have trespassed into the

property violating the decree, dismissed the application. Propriety and

correctness of that order is challenged in the revision.

2. I heard the counsel on both sides. A preliminary objection

was canvassed by the learned counsel for the respondent to contend

that a revision would not lie against the impugned order placing

reliance on Shiv Shakti Co-operative Housing Society v. Swaraj

Developers [2003(2) KLT 503(SC)]. I find no merit in the objection.

CRP No.668/06 – 3 –

Challenge raised in the revision is against a final order passed in an

application under Order 21 Rule 32 of the Code of Civil Procedure

dismissing an application moved by the decree holder for proceeding

against the judgment debtors imputing violation of the decree of

injunction. That order is final, and amenable to a challenge before

this court by way of a revision under Section 115 of the Code of Civil

Procedure.

3. Perusing the impugned order in the revision with reference to

the submissions made by the counsel, I find the learned Munsiff has

misdirected his enquiry without taking note of the binding effect of

the decree on the parties and also the scope and ambit of Order 21

Rule 32 of the Code of Civil Procedure. Indisputably, a decree of

injunction was passed in the suit in favour of the revision

petitioner/decree holder in respect of the plaint property having an

extent of 7 cents comprising a building negativing the challenge

raised by the judgment debtors/defendants that they have occupation

over the building situated in the property. That decree passed on

merits has become final and conclusive without any challenge

whatsoever. The present petition had been filed by the decree holders

setting forth a case that there was a subsequent trespass after the

CRP No.668/06 – 4 –

passing of the decree, and occupation over the building thereof, by

the judgment debtors. That was resisted by the judgment debtors

canvassing the very same challenge advanced to resist the suit claim

in trial that they had possessory right and occupation over the

building even before its institution. In other words, the defence that

was repelled after adjudication by the court was again canvassed in

execution to resist the decree of injunction. Without examining the

question whether such a challenge could be canvassed to resist the

decree, it is seen, the court below proceeded with an enquiry to

assess the merit of that case setforth for resisting the execution of

the decree. In this connection, it is pertinent to take note of the

decision relied by the apex court in P.K.Vijayan v. Kamalakshi

Amma (AIR 1994 SC 2145) wherein it has been held that raising of

different pleas at various stages in the pendency of a suit or

proceeding itself is an abuse of process of the court and an omission

to raise all available relevant pleas at the earlier stage when the

action is initiated would constitute constructive res judicata

preventing the raising of the same at a later point of time. The apex

court has observed thus:

“It is a sheer abuse of the process of the Court to

CRP No.668/06 – 5 –

raise at each successive stages different pleas to protract

the proceedings or to driver the party to multiplicity of

proceedings. It would be fair and just that the parties to

raise all available relevant pleas in the suits or

proceedings when the action is initiated and the omission

thereof does constitute constructive res judicata to

prevent raising of the same at a later point of time

thereby it must be deemed that they are waived.”

When that be the case in respect of raising of different pleas at

successive stages in a suit or proceeding, what is seen in the present

case is the very same defence canvassed in the suit which had been

repelled after adjudication had been canvassed by the judgment

debtor to resist the decree of injunction granted in favour of the

revision petitioner/decree holder; and, after enquiry, assessing the

merit of that defence, the court below had expressed its helplessness

and difficulty “to come to a conclusion that the respondents have

trespassed into the plaint scheduled property violating the decree.”

The respondents who are bound by the decree could not have

canvassed the defence which was canvassed in trial and found

against by the court to resist the decree was lost sight of by the

CRP No.668/06 – 6 –

learned Munsiff in appreciating the facts and circumstances presented

in the case. The impugned order is patently erroneous and

unsustainable in law. Setting aside the order, the court below is

directed to pass appropriate orders on the application moved by the

revision petitioner/decree holder in accordance with law on the

materials already tendered in the proceeding, as expeditiously as

possible, at any rate, within a period of two months from the date of

receipt/production of a copy of this order.

Revision is disposed as indicated above.

srd                           S.S. SATHEESACHANDRAN, JUDGE