High Court Kerala High Court

Sumathy vs Raju on 30 January, 2008

Kerala High Court
Sumathy vs Raju on 30 January, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 3515 of 2008(R)


1. SUMATHY, AGED 74 YEARS, D/O.BHARATHI,
                      ...  Petitioner

                        Vs



1. RAJU, S/O.KUTTAPPAN, YAVANIKA HOUSE,
                       ...       Respondent

                For Petitioner  :SRI.S.MOHANAN

                For Respondent  :SMT.A.SALINI LAL

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

 Dated :30/01/2008

 O R D E R
                          M.N.KRISHNAN, J.
                          --------------------------
                      W.P.(C). NO. 3515 OF 2008
                            ---------------------
              Dated this the 30th day of January, 2008

                              JUDGMENT

This writ petition is preferred for a direction to the

Subordinate Judge, Mavelikkara to dispose of IA Nos.2180 & 2181 of

2007 in OS 77/01 before ordering delivery of the property and

disposing IA 35/08.

2. The defendant in the suit, against whom an ex parte decree

has been passed, is the writ petitioner before me. It is submitted that

due to sickness and senility of her husband she was unable to

prosecute the case, which resulted in passing of an ex parte decree .

The petitioner have moved applications for condoning the delay and

setting aside the ex parte decree, which is pending before the

Subordinate judge’s Court. Now the prayer is to stall delivery of the

property till a final decision is taken on those applications. There

appears to be considerable force in the said contention.

3. Learned counsel for the respondent would submit before me

that as the decree is already executed by registering the document,

the question of further stalling the execution of the decree does not

arise at all.

WPC NO 3515/08 2

4. Whatever it may be, when an application for setting aside ex

parte decree is filed and if it is allowed certainly the validity of the

decree will vanish. Therefore just because a document is executed it

shall not stand in the way of disposal of the applications filed, to set

aside the ex parte decree.

Therefore I direct the Subordinate Judge, Mavelikkara to

dispose of IA Nos. 2180 and 2181 in OS 77/01 within a time frame of

four weeks from the date of receipt of a copy of this judgment. The

court below is further directed not to proceed with the delivery of the

property, till a final decision is taken on those applications.





                                                M.N.KRISHNAN, JUDGE

vps

WPC NO 3515/08    3