IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 10826 of 2009(O)
1. T.KURIAN THOMAS, THEKKETHALACKAL HOUSE,
... Petitioner
Vs
1. USHA RAMESH, VETTAKUZHIYIL HOUSE,
... Respondent
For Petitioner :SRI.M.NARENDRA KUMAR
For Respondent :SRI.M.P.MADHAVANKUTTY
The Hon'ble MR. Justice HARUN-UL-RASHID
Dated :24/09/2010
O R D E R
HARUN-UL-RASHID, J.
------------------------
W.P.(C).No.10826 Of 2009
----------------------
Dated this the 24th day of September, 2010.
J U D G M E N T
Petitioner is the plaintiff in O.S.No.54 of 2007 on the file of
the Additional Munsiff Court, Kottayam. Ext.P2 is the judgment
in O.S.No.54 of 2007. The Munsiff Court passed a decree
allowing the plaintiff to realise the amount stated with interest.
Plaintiff filed Ext.P3 application under Section 152 Code of Civil
Procedure for correcting the decree and judgment by
incorporating the following details:
“1. The suit is for realisation of money and for
mandatory injunction stopping the use of the plaint
schedule building by the defendant.
2. The relief C in the plaint to be allowed by
incorporating the direction to the defendant to stop
the use of the building by an order of mandatory
injunction within a time to be fixed by the Court and
in case of failure of the defendant obey that direction
to allow the plaintiff to execute the order.
3. To allow the plaintiff to realise 18%
interest on the arrears from the date of suit till the
date of decree and allowing the cost of the suit.”
W.P.(C).No.10826 Of 2009
::2::
2. The court is empowered to correct the decree and
judgment in case there is any clerical or arithmetical mistake.
The Additional Munsiff, Kottayam by Ext.P4 order dismissed the
petition stating that the prayer sought did not come within the
purview of Section 152 Code of Civil Procedure. Ext.P4 order
passed by the court below is under challenge in this writ petition
filed under Article 227 of the Constitution of India. in the facts
and circumstances of the case this Court fully agree with the
reasons stated by the learned Munsiff.
3. This Court is of the view that the petitioner has not
made out any valid grounds for interference by this Court in
exercise of the supervisory jurisdiction vested with this Court
under Article 227 of the Constitution of India.
The writ petition fails and accordingly, dismissed.
HARUN-UL-RASHID,
Judge.
bkn/-