High Court Kerala High Court

Suresh Babu vs Geetha Santhosh on 10 February, 2010

Kerala High Court
Suresh Babu vs Geetha Santhosh on 10 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 4320 of 2010(O)


1. SURESH BABU, AGED 55 YEARS,
                      ...  Petitioner

                        Vs



1. GEETHA SANTHOSH, W/O.SANTHOSH,
                       ...       Respondent

                For Petitioner  :SRI.A.X.VARGHESE

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :10/02/2010

 O R D E R
                     V. RAMKUMAR, J.
                  = = = = = = = = = = = = =
                   W.P.(c).No.4320 of 2010
                 = = = = = = = = = = = = = =
           Dated this the 10th day of February, 2010

                          JUDGMENT

The writ petitioner is the judgment debtor in a suit (for

partition of 10 cents of land) instituted by the respondent

who is none other that the sister of the petitioner. The suit

was filed in the year 2006. The preliminary decree passed

by the Munsiff’s Court, Kochi in O.S.No.165 of 2006 has

become final. The final decree was challenged and fought

up to this Court and this Court confirmed the final decree in

R.S.A.No.1026/2009. As per the final decree the southern

portion admeasuring 2= cents was allotted to the

respondent/plaintiff and the northern portion admeasuring

7= cents was allotted to the petitioner. The respective

portions were delivered over to the parties as well.

Thereafter, the petitioner filed E.A.No.26 of 2010 under

Section 47 read with Section 151 C.P.C seeking re-delivery

of the portion allotted to his sister (the respondent herein).

He also took out a Commission which was actually

W.P.(c)No.4320 of 2010
2

unnecessary. The court below as per Ext.P6 order dated

28.01.2006 dismissed the application for re-delivery. As

rightly observed by the court below, since the final decree

was confirmed by this Court in R.S.A No.1026 of 2009 on

19.10.2009, the petitioner could not have sought a re-

allocation of the property by filing the present application.

In fact the property was delivered to the decree-

holder/plaintiff on 24.09.2009 and it was thereafter that this

Court confirmed the decree on 19.10.09. The cupid eyes of

the petitioner fell on the improvements, the water tank etc.

in the 2= cents allotted to the respondent/plaintiff and that

is the reason which tempted him to file the application

which was rightly dismissed by the court below.

I do not find any good ground to interfere with Ext.P6

order passed by the Munsiff’s Court, Kochi. This writ

petition is accordingly dismissed.

Dated this the 10th day of February, 2010.

V. RAMKUMAR, JUDGE

sj