High Court Kerala High Court

Thandalan Ahammadkutty vs Thandalan Pathummu on 3 November, 2009

Kerala High Court
Thandalan Ahammadkutty vs Thandalan Pathummu on 3 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 31120 of 2009(O)


1. THANDALAN AHAMMADKUTTY,
                      ...  Petitioner

                        Vs



1. THANDALAN PATHUMMU,
                       ...       Respondent

2. AREEKADAN ABDURAHIMAN,

3. AREEKADAN MOHAMMADALI,

4. AREEKADAN SHAREEFA, D/O.ALAVI,

5. AREEKADAN RASHEED,

6. AREEKADAN AMINA, W/O.ALAVI, DO. DO.

7. THANDALAN ALAVI,

                For Petitioner  :SRI.K.P.SUDHEER

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.S.SATHEESACHANDRAN

 Dated :03/11/2009

 O R D E R
            S.S.SATHEESACHANDRAN, J.
          -----------------------------
            W.P.(C).No.31120 OF 2009
           --------------------------
     Dated this the 3rd day of November 2009
     -------------------------------------


                     JUDGMENT

The writ petition is filed seeking the

following reliefs.

i) Call for the records relating to I.A

No.197/2008 in O.S No.153/2005 on the file of the

Munsiff Court, Parappanangadi and quash Ext.P6

order dated 30/09/2009 (docket order) by issuing a

writ of certiorari or other appropriate writ, order

or direction.

ii) Issue such other writ, order or

direction as this Hon’ble Court may deem fit and

proper in the facts and circumstances of the case.

2. Petitioner is the second defendant in

O.S No.153 of 2005 on the file of the Munsiff

Court, Parappanangadi. Suit is one for partition.

W.P.(C).No.31120 OF 2009 Page numbers

Previously the trial of the suit had been stayed

under Section 10 of the Code of Civil Procedure in

view of the pendency of an appeal before the

Appellate Authority filed by the petitioner/first

defendant challenging the issue of a purchase

certificate in favour of additional defendants 7 to

11 in the suit. Now that stay has been vacated by

the learned Munsiff by order dated 30/09/2009

holding that in the given facts of the case Section

10 of the Code of Civil Procedure has no

applicability. Propriety and correctness of that

order passed by the learned Munsiff vacating the

order of stay of the trial of the suit which

continued in force is challenged in the writ

petition invoking the visitorial jurisdiction

vested with this court.

3. I heard the learned counsel for the

petitioner. Having regard to the submissions made

and taking note of the facts and circumstances

presented, I find no notice to the respondents is

W.P.(C).No.31120 OF 2009 Page numbers

necessary and hence it is dispensed with. Question

posed for consideration is whether pendency of an

appeal before the Appellate Authority in relation

to challenges raised against the issue of a

purchase certificate in favour of one or other of

the parties in the suit is a sufficient ground for

stay of the trial of a suit under Section 10 of the

Code of Civil Procedure. Needless to point out

that such a matter cannot be considered as directly

and substantially in issue as contemplated by

Section 10 of the Code of Civil Procedure which

mandate that the issue must be one in a previous

suit instituted between the parties. Even if there

is some connection as between the disputes pending

before different forums it cannot be considered as

directly and substantially in issue in a previous

suit An Appellate Authority cannot be considered as

a court in which a previous suit had been issued

between the parties. I do not find any impropriety

or illegality in the order passed by the learned

Munsiff vacating the order passed earlier under

W.P.(C).No.31120 OF 2009 Page numbers

Section 10 of the Code of Civil Procedure

interdicting the trial of the present suit. Writ

petition lacks merit, and it is dismissed.

Sd/-

S.S.SATHEESACHANDRAN,
JUDGE
//TRUE COPY//

P.A TO JUDGE

vdv