IN THE HIGH COURT OF KERALA AT ERNAKULAM
RP.No. 893 of 2006()
1. SIVAN, S/O.SANKARAN, OLARIKKAL HOUSE,
... Petitioner
Vs
1. GOWRI, W/O.PUSHPADHARAN,
... Respondent
2. NALINI, W/O.PEETHAMBARAN,
3. PAPPY, W/O.SANKARAN, OLIARACKAL HOUSE,
4. SIVARAMAN, S/O.SANKARAN,
5. GOPI, S/O.SANKARAN,
6. RAJU, S/O.SANKARAN, OLIARACKAL HOUSE,
7. PADMAKSHI, W/O.GOPALAN,
For Petitioner :SRI.T.KRISHNAN UNNI (SR.)
For Respondent :SRI.K.S.MADHUSOODANAN
The Hon'ble MR. Justice M.N.KRISHNAN
Dated :14/12/2009
O R D E R
M.N. KRISHNAN, J.
...........................................
R.P.NO.893 OF 2006
in
S.A.No.455 OF 2002
.............................................
Dated this the 14th day of December, 2009
O R D E R
This review petition is preferred against the judgment
of this Court in S.A.No.455/2002. The suit is one for
partition which takes in four items of property. Item 1
belonged to Sankaran as a registered land and items 2 to 4
are unregistered lands. Sankaran died and a suit for partition
was filed. Defendants 1 and 3 to 6 contended that item 1 is
partible, but with respect to items 2 to 4, according to
them, their father during his life time had handed over the
same to defendants 3 and 4 and they are not partible. The
first court found that item 1 is partible but repelled the
contention with respect to other items and the
Subordinate Judge found that all items are partible and it
is against that decision, the second appeal was preferred.
2. I have considered that point in the light of Section
100 of the Civil Procedure Code wherein it has to be borne
in mind that unless there is a substantial question of law, the
court should not entertain the second appeal. I find that
: 2 :
R.P.NO.893 OF 2006
in
S.A.No.455 OF 2002
since the contesting defendants themselves have raised a
contention that the property belongs to the father and that
the father had given to them, there was a burden cast upon
them to establish that fact. There is no evidence tendered in
that regard and therefore, when the origin of the property
is through the father naturally it becomes partible unless
the other contentions are established by tangible evidence.
The learned Subordinate Judge rightly found that it is
lacking and ordered partition. I do not find any
misappreciation of evidence or misapplication of mind.
3. The Hon’ble Supreme court in the decision reported
in Gurdev Kaur v. Kaki (AIR 2006 SC 1975) has cautioned
that the second appellate court shall not act as a third
trial court. It was also held that if there is concurrent
findings of fact even erroneous, the second appellate court
shall not ordinarily interfere with. Applying the dictum to
the facts of this case, the Subordinate Judge has analysed
the matter correctly and arrived at a decision and therefore,
I find that there was no substantial question of law involved
: 3 :
R.P.NO.893 OF 2006
in
S.A.No.455 OF 2002
and hence dismissed the appeal.
I do not find any ground to deviate from the findings
in this review petition and therefore the review petition
lacks merit and it is dismissed.
M.N. KRISHNAN, JUDGE
cl
: 4 :
R.P.NO.893 OF 2006
in
S.A.No.455 OF 2002