High Court Kerala High Court

Shiney vs Johny on 23 July, 2007

Kerala High Court
Shiney vs Johny on 23 July, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA No. 278 of 2006()


1. SHINEY, MEKKATTIL HOUSE,
                      ...  Petitioner

                        Vs



1. JOHNY, S/O. ABRAHAM,
                       ...       Respondent

2. ORIENTAL INSURANCE CO.LTD.,

                For Petitioner  :SRI.MATHEW JOHN (K)

                For Respondent  :SRI.P.V.JYOTHI PRASAD

The Hon'ble MR. Justice K.JOHN MATHEW (RETD.JUDGE)
The Hon'ble MR. Justice P.K.SHAMSUDDIN (RETD. JUDGE)

 Dated :23/07/2007

 O R D E R
  JUSTICE K.JOHN MATHEW (RETD. JUDGE, HIGH COURT OF KERALA) &

   JUSTICE P.K.SHAMSUDDIN  (RETD. JUDGE, HIGH COURT OF KERALA)


                                        M.A.C.A. No.278 of 2006

                                                ---------------------------


                               Dated this the 23rd    day of July, 2007




                                                      AWARD




         The   parties   have   agreed   to   settle   the   dispute   according   to   which


claimant/appellant   is   entitled   to   get   an   additional  payment  of   Rs.23,000/-


(Rupees   Twenty   three   thousand   only)   as   compensation.     The   second


respondent-Oriental   Insurance   Company   Limited   will   deposit   the   amount


before the MACT, Pala for payment to the claimant within 60 days from the


date of receipt of a copy of this award, failing which the amount will carry


interest at the rate of 9% per annum from the date of default till payment.


         MACA is disposed of as above.





                                                                        K.JOHN MATHEW

                                                   (RETD. JUDGE, HIGH COURT OF KERALA)





                                                                         P.K.SHAMSUDDIN

                                                 (RETD. JUDGE, HIGH COURT OF KERALA)


jp



? IN THE HIGH COURT OF KERALA AT ERNAKULAM

+WP(C) No. 34552 of 2004(L)


#1. RAJEEV, S/O. P.K. BALAKRISHNAN,
                      ...  Petitioner

                        Vs



$1. V. HYDER, S/O. VEERANKUTTY,
                       ...       Respondent

2. C.M. MOOSA, MALAYANKULATHI HOUSE,

3. SATHYABHAMA, W/O. P.K. BALAKRISHNAN,

4. P.K. BALAKRISHNAN, S/O. KUNJANDU,

!                For Petitioner  :SRI.T.C.MOHANDAS

^                For Respondent  :SRI.P.K.JOSEPH

*Coram
 The Hon'ble MR. Justice PIUS C.KURIAKOSE

% Dated :15/06/2007

: O R D E R

PIUS C. KURIAKOSE, J.

——————————-

W.P.(C) No. 34552 OF 2004

———————————–

Dated this the 15th day of June, 2007

JUDGMENT

Ext.P3 order passed by the learned District Judge on an

interlocutory application filed by the 1st respondent in an original petition

filed by the mother of the petitioner under Section 8(2) of the Hindu

Minority and Guardianship Act is under challenge. The original petition

filed by the mother of the petitioner was allowed by the District Judge on

31.08.98 by Ext.P1 order. Under Ext.P1 the court granted permission to

the mother of the petitioner to sell property belonging to the petitioner

who then was a minor aged 16 years on condition that the property

covered by Ext.A2 agreement will be assigned to the minor. The court

below also directed that after assignment the petitioner’s mother shall

produce the title document before the court. On the strength of Ext.P1

the property belonging to the petitioner was sold to the petitioner in the

IA who was the first respondent in the original petition. But the petitioner

in the original petition did not produce original of the title document

relating to property mentioned as Ext.A2 in Ext.P1. The petitioner

attained majority on 18.02.2000 and filed a suit against the 1st

respondent in the original petition for setting aside the document in

favour of the 1st respondent. In that suit the 1st respondent contended

WPC No.34552 of 2004

2

that the document in his favour has been executed on the strength of

Exts.P1 and P3. According to the petitioner he who was a minor all

through, came to have information regarding Exts.P1 and P3 only when

the written statement was filed in the suit filed by him. In this writ

petition the petitioner seeks quashment of Exts.P1 and P3 on various

grounds.

Heard Sri.T.C.Mohandas, Learned counsel for the petitioner.

Even though several submissions were urged before me by the learned

counsel, I am not inclined to interfere with Ext.P1 since admittedly on

the date of Ext.P1, the petitioner was a minor and the petitioner’s mother

could have maintained an application under Hindu Minority and

Guardianship Act for sale of property in Ext.P1. I notice that the interest

of the minor has been take care of by the learned District Judge. But I

find some merit in the submission of the learned counsel for the

petitioner that the petitioner was entitled for notice regarding IA No.874

of 2004. Though that IA was filed in 1994, when the petitioner was till a

minor, it was kept pending till 05.09.2000. As already indicated the

petitioner has attained majority on 18.02.2000. Under these

circumstances I set aside Ext.P3 and direct the learned District Judge to

take fresh decision in the IA with notice to the petitioner and all the four

respondents in this Writ Petition namely Sri. Hyder. petitioner in the IA,

WPC No.34552 of 2004

3

the parents of the petitioner herein and also Sri.C.M.Moosa the original

owner of the property which was purchased in the name of the petitioner

in substitution of the property covered by Ext.A2 made mention of in

Ext.P1. In order to enable the District Judge to do that, I suo motu

implead the petitioner Rajeev, S/o. P.K. Balakrishnan, Punathil House,

Ezhakkad, Palakkad Taluk as additional respondent No.3 in the IA. The

office of the District Court, Palakkad will carry out corrections in IA

No.874 of 1994 within three weeks of receiving copy of this judgment. I

make it clear that I have not expressed any opinion on the view of the

learned District Judge that the interest of the minor has been taken care

of by the purchase of the property covered by document No.2482/88.

Ext.P3 is being interfered with only on the technical ground that the

petitioner was a necessary party and was entitled to be heard since the

petitioner had attained majority on the date of passage of Ext.P3.

PIUS C. KURIAKOSE, JUDGE

btt

WPC No.34552 of 2004

4