High Court Kerala High Court

Sabu Varghese vs T.K. Kochandi Vaidyan on 7 December, 2009

Kerala High Court
Sabu Varghese vs T.K. Kochandi Vaidyan on 7 December, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RFA.No. 753 of 2009()


1. SABU VARGHESE,
                      ...  Petitioner

                        Vs



1. T.K. KOCHANDI VAIDYAN,
                       ...       Respondent

2. MRS. ALICE BABU LUKOSE,

3. JACOB T. KOSHY, S/O. KOCHUKOSHY VAIDYAN,

4. T.K. OOMMUMMEN VAIDYAN,

5. T.K. THOMAS VAIDYAN,

6. T.K. ALEXANER VAIDYAN,

7. SAJAN T. KOSHY, AGED 45 YEARS,

8. MRS. RACHEL JOEMON,

9. T.K. GEORGE VAIDYAN,

                For Petitioner  :SRI.M.P.RAMNATH

                For Respondent  :SRI.SOJAN JAMES ~CAVEATOR

The Hon'ble MR. Justice K.M.JOSEPH
The Hon'ble MR. Justice M.L.JOSEPH FRANCIS

 Dated :07/12/2009

 O R D E R
          K.M.JOSEPH & M.L.JOSEPH FRANCIS, JJ.
        ------------------------------------------------------
                    R.F.A.No.753 of 2009-D
            ----------------------------------------------
          Dated, this the 7th day of December, 2009

                         J U D G M E N T

K.M.Joseph, J.

Appellant challenges the order passed allowing a

petition filed by respondents 1 to 8 under Order 38 Rule 8

read with Order 21 Rule 58 CPC. We heard the learned

counsel appearing on behalf of the parties. The impugned

order reads as under:

“Prays for objection. Prayer rejected as N.F.T was
ordered. So petition is allowed subject to the
deposit of Rs.1,00,000/- or sufficient security.

For compliance to 4.12.2009.”

2. According to the appellant, the claim petition

was first posted before the Sub Court on 13.10.2009. The

counsel for the appellant sought time for filing objection to the

petition. The case was posted to 4.11.2009. It is the case of

the appellant that he could not file objection to the application

as he was in Bangalore in connection with the death of a

RFA 753/2009 -2-

relative. He filed I.A.3750/2009 stating the reason for not

being able to file objection. The court below did not grant

time, and, it is stated that the order is passed as aforesaid.

The plaint claim, according to the appellant as on date is more

than Rs.25 lakhs. Learned counsel for respondents 1 to 8

would contend that the case was posted twice. He would

further contend that the attempt of the appellant is to see

that respondents 1 to 8 are disabled from effecting partition

on the basis of attachment of 1/9th share of the 9th

respondent/sole defendant. It is submitted that copy of the

petitions were not served on respondents 1 to 8. He would

further submit that actually Rs.1 lakh is shown in the order

because the value of the property was shown as Rs.50,000/-.

He further submits that respondents may be permitted to

partition the property and he further submits that 1/9th share

will be allotted to the 9th respondent/sole defendant.

3. When a claim petition is filed under Order 38

Rule 8 it is to be disposed of under Order 21 Rule 58. The

application filed by respondents 1 to 8 was to lift the

attachment or to permit them to execute the partition. Since

RFA 753/2009 -3-

the prayer for further grant of time was rejected the petition

to lift attachment was allowed. In this case, we notice that

the petition is allowed for the reason that no further time was

granted. Proceeding on the basis that there is some laches on

the part of the appellant we feel that substantial interest of

justice requires there must be adjudication in respect of the

matter as is contemplated in law. We also feel that

respondents 1 to 8 should be permitted to seek partition by

reserving the due share of 9th respondent. This they can do

by means of producing a draft partition in which the appellant

can raise his objections also. But the order allowing the

appeal cannot be an unconditional order.

Accordingly, the appeal is allowed and the

impugned order is set aside on condition that the appellant

pays Rs.4,000/- as costs to the counsel for respondents 1 to 8

in this Court and produces a memo to that effect within two

weeks from today. Upon the cost being paid,

I.A.No.3132/2009 filed by respondents 1to 8 will be taken up

and decided by the Sub Court, Kollam, in accordance with law

as early as possible and at any rate on or before 31.1.2010.

RFA 753/2009 -4-

We make it clear that it will be open to respondents 1 to 8 to

produce draft of the proposed partition between the sharers

before the court in which case the appellant will be given

opportunity to raise his objections to the said application and

appropriate orders may be passed by the Sub Court, Kollam

in accordance with law. In case the appellant does not pay

the costs the appeal will stand dismissed.

(K.M.JOSEPH)
JUDGE.

(M.L.JOSEPH FRANCIS)
JUDGE.

MS