High Court Kerala High Court

Suresh Babu vs Geetha Santhosh on 19 October, 2009

Kerala High Court
Suresh Babu vs Geetha Santhosh on 19 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RSA.No. 1026 of 2009()


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

                        Vs



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

                For Petitioner  :SRI.A.X.VARGHESE

                For Respondent  :SRI.ANIL S.RAJ

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :19/10/2009

 O R D E R
                            THOMAS P. JOSEPH, J.
                           --------------------------------------
                              R.S.A.No.1026 of 2009
                           --------------------------------------
                   Dated this the 19th day of October, 2009.

                                     JUDGMENT

This Second Appeal arises from judgment of the learned Sub Judge,

Kochi in A.S.No.41 of 2009 dismissing the appeal as barred by limitation.

2. Appellant and respondent are uterine siblings. Property belonged

to the appellant and his mother in equal shares. Appellant filed O.S.No.605 of

2005 against respondent claiming absolute title and possession of the suit

property on the strength of an agreement for sale allegedly executed by the

mother in favour of appellant. Respondent in turn filed O.S.No.165 of 2006

claiming that on the death of the mother her half share devolved on appellant

and respondent equally and thus she has one fourth share in the suit property,

remaining 3/4th going to the appellant. Both suites were tried together.

O.S.No.605 of 2005 ended in dismissal which was not challenged and has

become final. O.S.No.165 of 2006 was decreed and preliminary decree for

partition as above stated was passed. That preliminary decree was challenged

by the appellant in A.S.No.23 of 2007 but the appeal was dismissed. There is no

further appeal on that judgment and preliminary decree and accordingly the

preliminary decree has become final. Respondent filed application for passing a

final decree and final decree was passed on the basis of Exts.C1 to C4. With a

delay of 440 days appellant preferred A.S.No.41 of 2009 accompanied by

RSA No.1026/2009

2

I.A.No.423 of 2009 to condone the delay. First appellate court was not

impressed by the reasons stated by the appellant to condone the delay.

Application to condone delay was dismissed and consequently appeal also was

dismissed. Hence this Second appeal. Substantial questions of law raised in

the memorandum of appeal are whether first appellate court was bound to

consider the grounds taken in the memorandum of appeal before disposing of

the appeal, whether the findings of the courts below are supported by evidence,

whether the finding of the first appellate court that preliminary decree passed is

correct and there is no need of interference and whether the first appellate court

has correctly followed the dictum laid down by the Supreme Court in

N.Balakrishnan v. M.Krishnamurthy [(1998) 7 SCC 123] and State

of Nagaland v. Lipok Ao and others [(2005) 3 SCC 752]?.

3. When an application to condone delay is dismissed and

consequently appeal is also dismissed, there is a decree in which the decree of

the trial court would get merged and hence the Second Appeal is maintainable.

In this Second Appeal, appellant can challenge the correctness of the order

dismissing the application to condone the delay. In this case, the reason stated

for condonation of delay is that A.S.No.23 of 2007 against preliminary decree

was pending, in the meantime final decree was passed and then A.S.No.23 of

RSA No.1026/2009

3

2007 was dismissed as infructuous. Appellant then filed I.A.No.304 of 2008 in

that appeal (for review) which also was dismissed. Pendency of those

proceedings is stated to be the reason for the delay in filing A.S.No.41 of 2009

against the final decree. I am told that dismissal of A.S.No.23 of 2007 was

challenged in this Court, judgment in A.S.No.23 of 2007 was set aside and the

matter was remitted to the first appellate court for fresh consideration and

thereafter the appeal was dismissed on merit. That judgment and decree are not

challenged in appeal and thus the preliminary decree became final. A.S.No.41

of 2009 was preferred against the final decree on 17.3.2009 with a delay of 440

days. In the affidavit in support of the application to condone delay it is stated

that delay occurred since A.S.No.23 of 2007 was pending. That according to the

first appellate court is not a sound reason and the application was dismissed. It

is appropriate to refer to the facts of the case to decide whether there is a

substance or bonafides in the application to condone the delay. Learned Munsiff

passed the final decree basing on Exts.C1 to C4. Copy of the final judgment on

I.A.No.260 of 2007 on the basis of which final decree was passed (a certified

copy of that final judgment is not produced along with the Second Appeal) which

learned counsel for respondent gave me for perusal states that appellant did

not prefer any objection to Exts.C1 to C4 though sufficient opportunity was

given. There was also no representation for the appellant in the court of

RSA No.1026/2009

4

learned Munsiff on the day the application for passing final decree was heard

by the learned Munsiff. Learned Munsiff allotted plot A in Ext.C2 to the

respondent and plot C (in Ext.C2) to the appellant. Plot B (a small plot) was

kept common to be used as a pathway for access to the respective plots.

Appellant was directed to pay Rs.24,483/- as owelty to the respondent within

one month from the date of judgment.

4. On going through the order on I.A.No.423 of 2009in A.S.No.41 of

2009 I find that there is no justifiable reason stated by the appellant to condone

delay. That, A.S.No.23 of 2007 was pending is no ground not to file appeal

against the final judgment and decree. It is not as if appellant was prevented by

any other cause from filing the appeal on time. Learned counsel for appellant

has placed reliance on the decisions in N.Balakrishnan v.

M.Krishnamurthy [(1998) 7 SCC 123] and State of Nagaland v.

Lipok Ao and others [(2005) 3 SCC 752] to contend that in the matter of

condonation of delay court has to adopt a liberal approach and that it is not the

length of delay that matters. It is to be ascertained whether delay is willfully

caused. But, liberal approach has to be on the facts pleaded. I must also keep

in mind that the law of limitation is not an equitable statute. This is a case

where parties are fighting from 2005 onwards over a small plot of land. Learned

RSA No.1026/2009

5

counsel for respondent points out from the memorandum of appeal in A.S.No.41

of 2009 that all the grounds urged in that appeal are in challenge of the

preliminary decree which has already become final and not in respect of the

allotment of shares made in the final decree or the owelty awarded. First

appellate court found that there is no justifiable reason to condone the delay and

exercised tits discretion not to condone the delay. No substantial question of

law is involved requiring this Court to interfere.

Resultantly, this Second Appeal fails. It is dismissed.

I.A.No.2286 of 2009 will stand dismissed.

THOMAS P.JOSEPH,
Judge.

cks