High Court Kerala High Court

Sudheer Kumar vs Baby Varghese on 28 November, 2006

Kerala High Court
Sudheer Kumar vs Baby Varghese on 28 November, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 20518 of 2006(P)


1. SUDHEER KUMAR, S/O. CHELLAPPAN,
                      ...  Petitioner

                        Vs



1. BABY VARGHESE, S/O. GEEVARGHESE,
                       ...       Respondent

                For Petitioner  :SRI.M.DINESH

                For Respondent  :SRI.J.JAYAKUMAR

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :28/11/2006

 O R D E R
                              M.SASIDHARAN NAMBIAR, J.

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

                                W.P.C.NO.20518 OF 2006 (P)

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

                      Dated this the  28 th  day of November, 2006.


                                          JUDGMENT

Petitioner is the 10th judgment debtor in E.P.99/03.

Respondent is plaintiff / decree holder. Respondent instituted

O.S.17/95 seeking a decree for specific performance of agreement for

sale, executed by the deceased defendant, father of petitioner. The

suit was decreed ex-parte. As per the decree, father of petitioner has

to execute a sale deed in respect of 25 cents of the plaint schedule

property. Respondent filed E.P. 99/03 for execution of the decree. As

the judgment debtor died, his legal heirs including petitioner were

impleaded. Petitioner filed objection in the execution petition

contending that out of 25 cents, 15 cents was transferred by judgment

debtor in 1975 in favour of Nazeema Beebi and it was subsequently

purchased by Vimala under R1(b) document no.3453/96 and later it

was purchased by petitioner from Vimala under sale deed 3453/96

and therefore that property has to be excluded. Respondent realising

that transfer was much earlier to the agreement for sale, admitted

before the executing court that sale deed need be executed only for

the remaining 10 cents. The draft sale deed was produced and Ext. R1

W.P.C.NO.20518 OF 2006 (P)

2

(d) sale deed, was executed by the court. When that property was

sought to be taken delivery of, petitioner objected to it contending that

apart from the transfer made by the father, an indemnity bond was

executed as evidenced by R1(c), in respect of the remaining 10 cents

and therefore the said 10 cents cannot be taken delivery of. The

executing court as per Ext.P6 order, directed delivery of 10 cents of

the property after identifying the property. This petition is filed

challenging that order under Article 227 of Constitution of India.

2. Learned counsels appearing for petitioner and respondent

were heard.

3. Argument of learned counsel appearing for petitioner was

that, out of 25 cents covered by the decree, 15 cents has now been

excluded and the sale deed was executed only in respect of the 10

cents and the description of the improvements shown in the sale deed

show that the said property takes in portion of the excluded 15 cents

also and therefore the property cannot be taken delivery of. It was

also argued that in view of the indemnity bond executed in favour of

the bank, Thonnakkal Agricultural Credit Credit Co-operative Society,

jointly by petitioner and his father, remaining 10 cents also cannot be

W.P.C.NO.20518 OF 2006 (P)

3

taken delivery of. The learned counsel appearing for respondent

argued that the indemnity bond R1(c) establish that the property

exclusively belonged to judgment debtor and petitioner is not entitled

to any right over 10 cents of the property which is the subject matter

of the agreement for sale and respondent has already given up his

right over the remaining 15 cents as a sale deed was executed by the

father of petitioner much earlier to the agreement for sale and

petitioner being one of the legal heirs is not entitled to dispute the

right of the respondent to take delivery of 10 cents of the property.

4. As per the decree, judgment debtor, the father of

petitioner, had to execute a sale deed in respect of the 25 cents of the

property. When it was brought to the notice of the court that much

earlier to the agreement for sale, father had transferred 15 cents of

the property, respondent agreed that he is only entitled to get a sale

deed executed in respect of the remaining 10 cents. Even though

father along with petitioner had executed an indemnity bond in favour

of the Society, petitioner did not derive any right under the document

The document itself establishes that the property belongs to the father

of the petitioner and though petitioner was also joint execution, he has

no right over that property. Therefore petitioner is not entitled to any

W.P.C.NO.20518 OF 2006 (P)

4

right in derogation of the right of the respondent under the agreement

for sale, by virtue of R1(c) sale deed, in respect of the remaining 10

cents. Out of the 25 cents, excluding the 15 cents assigned by the

father of petitioner to Nazeema Beebi, who in turn assigned it to

Vimala and was later purchased by the petitioner, petitioner cannot

claim right. Therefore respondent is entitled to get delivery of the

remaining 10 cents. Under Ext.P6 order, executing court only directed

delivery of the said property after proper identification. There is no

infirmity in Ext.P6 order. It is made clear that before 10 cents is

delivered to the petitioner, the total 25 cents has to be identified and

then 15 cents obtained by petitioner from Vimala which in turn was

obtained from Nazeema Beebi, has to be excluded. Respondent is only

entitled to the balance property and the improvements in that 10

cents of property. Petition is disposed accordingly.

SASIDHARAN NAMBIAR,

JUDGE.

bkn