High Court Kerala High Court

Shaija Nazer vs Ajayaghosh on 6 November, 2007

Kerala High Court
Shaija Nazer vs Ajayaghosh on 6 November, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 32915 of 2007(R)


1. SHAIJA NAZER,D/O.NAIDATHPARAMBIL
                      ...  Petitioner
2. NABEESA,W/O.NAIDATHPARAMBIL SAIDALI,

                        Vs



1. AJAYAGHOSH,W/O.AVINIPPILLY KRISHNANKUTTY
                       ...       Respondent

                For Petitioner  :SRI.G.SREEKUMAR (CHELUR)

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.N.KRISHNAN

 Dated :06/11/2007

 O R D E R
                              M.N.KRISHNAN, J.
                              --------------------------
                        W.P.(C). NO. 32915 OF 2007
                                  ---------------------
                 Dated this the 6th day of November, 2007

                                  J U D G M E N T

This writ petition is filed against the order of the Subordinate Judge,

Irinjalakuda in C.M.A. 33/2006. The defendants in the suit filed an

application for setting aside the ex-parte decree along with a petition to

condone the delay of more than four years. The averments for condoning

the delay was that they did not receive any notice and that they came to

know about the decree only when it was put in for execution.

2. The trial court in para. 5 of the order had specifically stated that

the first and second defendants were served on 22.05.1999 and the 3rd

defendant on 24.05.1999. Service on fifth defendant was served by

affixture. The court on perusal of the records was able to find out that

summons have properly been served on the parties. The said view was

reappreciated in appeal by the appellate judge and he did not find any

ground to deviate from the findings arrived at by the court below. For

invoking the jurisdiction under Article 227, there must be apparent error or

illegality. If not, this court cannot interfere with the concurrent findings of

fact entered into by the court below. The Apex court has also cautioned

that if there are concurrent finding of fact, this court shall not substitute its

view for the concurrent findings of the court below. Therefore I find

absolutely no merit in the writ petition.

The writ petition fails and it is accordingly dismissed.

M.N.KRISHNAN, JUDGE
vps