High Court Kerala High Court

Sarojini vs M.Udayakumar on 31 May, 2010

Kerala High Court
Sarojini vs M.Udayakumar on 31 May, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 7143 of 2010(O)


1. SAROJINI, AGED 59 YEARS,
                      ...  Petitioner
2. SANTHA, W/O.PERAVAKUTTY,

                        Vs



1. M.UDAYAKUMAR, S/O.GOPALAN,
                       ...       Respondent

                For Petitioner  :SRI.V.G.ARUN

                For Respondent  :SRI.V.T.MADHAVANUNNI

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :31/05/2010

 O R D E R
                              THOMAS P. JOSEPH, J.
                             --------------------------------------
                              W.P.(C) No.7143 of 2010
                             --------------------------------------
                      Dated this the 31st day of May, 2010.

                                       JUDGMENT

This petition is preferred by defendant Nos.1 and 2 in O.S.No.273 of 2007

of the court of learned Additional Munsiff-I, Kozhikode seeking stay of trial of that

suit until A.S.No.99 of 2009 pending in the court of learned Additional Sub

Judge-II, Kozhikode is disposed of.

2. Respondent filed O.S.No.273 of 2007 for a decree for prohibitory

injunction to restrain petitioners and others from trespassing into the suit

property. Respondent claimed absolute right, title and possession of the suit

property as per a Will executed by one Narayanan. Petitioners, denying

execution of the Will have filed O.S.No.283 of 2007 for partition and separate

possession of their share in the suit property impleading respondent also. Both

suits were separately tried and ended in dismissal. Both sides preferred

appeals, A.S.No.112 of 2008 being from the dismissal of O.S.No.273 of 2007

and A.S.No.99 of 2009 being from the dismissal of O.S.No.283 of 2007. Though

appeals were pending in the same court there also no attempt was made by the

parties for a simultaneous disposal of the appeals. A.S.No.112 of 2008 alone

was taken up, dismissal of O.S.No.273 of 2007 was set aside and that suit was

remitted to the trial court for fresh disposal . But A.S. No.99 of 2009 is awaiting

decision of the appellate court. Hence, the prayer to stay the trial of O.S.No.273

WP(C) No.7143/2010

2

of 2007 till A.S.No. 99 of 2009 is decided. Learned counsel for petitioner

contends that if not Section 10, Section 151 of the Code of Civil Procedure (for

short, “the Code”) should have been invoked by the learned Additional Munsiff to

stay trial of O.S.No.273 of 2007. Learned counsel for respondent would

contend that Section 10 of the Code has no application since O.S.No.273 of

2007 is the former suit and under Section 10 of the Code there could be no stay

of the former suit.

3. One of the issues relevant for consideration in both the cases as it

appears from the arguments raised before me is whether the Will in question is

genuine or not. If the genuineness of the Will is upheld, respondent may be

entitled to get a decree for prohibitory injunction in O.S.No.273 of 2007 and if

the finding is otherwise, then there may be weight in the contention raised by

petitioners that themselves and other co-owners are entitled to share in the suit

property. In such a situation to prevent divergent decisions it is necessary that

trial of O.S.No.273 of 2007 is stayed till A.S.No.99 of 2009 is disposed of.

Assuming that Section 10 of the Code is not applicable it is not as if civil court is

powerless to deal with such a situation. In such contingencies Section 151 of

the Code will come in aid. Having regard to the facts and circumstances

invoking Section 151 of the Code I am inclined to grant relief to the petitioners

as prayed for.

WP(C) No.7143/2010

3

Resultantly this Writ Petition is allowed. Trial of O.S.No.273 of 2007of the

court of learned Additional Munsiff-I, Kozhikode is stayed until A.S.No99 of 2009

is disposed of by learned Sub Judge, Kozhikode. Parties may request the

learned Sub Judge to expedite disposal of A.S.No.99 of 2009.

THOMAS P.JOSEPH,
Judge.

cks