High Court Kerala High Court

V.Rajalekshmi vs C.V.Balasubramanian on 7 January, 2010

Kerala High Court
V.Rajalekshmi vs C.V.Balasubramanian on 7 January, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 24227 of 2007(H)


1. V.RAJALEKSHMI, D/O.LATE VENKITESWARA
                      ...  Petitioner
2. V.KANAKA RAMAN, W/O.L.S.RAMAN & D/O.LATE

                        Vs



1. C.V.BALASUBRAMANIAN, S/O.LATE SRI.
                       ...       Respondent

2. P.K.GOPALAKRISHNAN, S/O.KRISHNA IYER,

3. P.K.SUBHALAKSHMI, D/O.ANNAPOORNI,

                For Petitioner  :SRI.P.B.SAHASRANAMAN

                For Respondent  : No Appearance

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

 Dated :07/01/2010

 O R D E R
                   S.S.SATHEESACHANDRAN, J.
                  ----------------------------------------
                    W.P.(C).No.24227 OF 2007
                      --------------------------------
            Dated this the 7th day of January 2010
          ----------------------------------------------------------
                               JUDGMENT

The writ petition is filed seeking the following reliefs.

i) Issue a writ of certiorari or other appropriate writ
order or direction to call for the records leading to Ext.P7
and Ext.P8 and quash the same.

ii) Such other reliefs which this Hon’ble Court deems
fit and necessary in the circumstances of the case and the
costs of this case.

2. Petitioners are the defendants in O.S No.658 of

1996 on the file of the Principal Sub Court, Thrissur. Above

suit is one for partition in which a preliminary decree was

passed as early on 31/10/2000. That preliminary decree was

challenged in appeal by the petitioners/defendants as A.S

No.498 of 2001 before this court. That appeal was dismissed

on 01/07/2005 confirming the decree passed by the trial court.

Thereafter final decree was passed on 30/09/2005 accepting

the commission report and plan prepared by the advocate

commissioner specifying the allotment to the sharers in

accordance with the preliminarily decree. After the

respondents/plaintiffs moved for execution on getting the final

W.P.(C).No. 24227 OF 2007 Page numbers

decree endorsed in stamp paper paying the required sum

thereof, the present petitioners/defendants approached the

court with three petitions, one for reviewing the final decree,

the second for condoning the delay of 512 days in moving

that review petition and the third for remitting the

commission report. The learned Sub Judge, after hearing

both sides, dismissed the application moved for remitting

the commission report vide Ext.P7 order. The review

petition and also the petition to condone the delay in moving

for review, both of them, were dismissed vide Ext.P8 order.

Challenge in the writ petition is against Ext.P7 and Ext.P8

orders invoking the supervisory jurisdiction vested with this

court under Article 227 of the Constitution of India.

3. Though notice given, the respondents have not

entered appearance. I heard the learned counsel for the

petitioner. The learned counsel requested for an opportunity

to have a decision on merits by reopening the final decree

contending that the petitioners who were settled at Chennai

did not get an effective opportunity in the final decree

proceedings to present their case and that caused severe

hardship, loss and injury to them. Valuation made with

W.P.(C).No. 24227 OF 2007 Page numbers

respect to the shares allotted to the plaintiffs and

defendants is grossly disproportionate and a larger extent

of land is allotted towards the plaintiff’s share is the further

submission of the counsel. So far as the allotment of share

is concerned, it can be only in tune with the preliminary

decree and if at all in the final decree there was any

allotment flouting the shares fixed in preliminary decree,

then, remedy of the petitioners was to challenge the final

decree by way of an appeal. In Ext.P8 order also I do not

find any case canvassed that share allotment made and

separation ordered under the final decree was not in tune

with the preliminary decree passed by the court earlier. The

question of sufficient opportunity not being extended to the

petitioners/defendants has to be considered in the backdrop

that the final decree proceedings were kept stalled on

account of an appeal till it was dismissed on 01/07/2005.

Petitioners have no case that they have no knowledge of the

dismissal of the appeal preferred against the preliminary

decree. Once the appeal is dismissed, they should be

posted with knowledge that the final decree proceedings

would continue as there was no stay in operation. So much

W.P.(C).No. 24227 OF 2007 Page numbers

so, the reason canvassed that they are permanently settled

at Chennai and so much so they could not effectively

present their case in the final decree proceedings on the

face of it is unacceptable. After going through Ext.P8 order,

I find no interference with the conclusion formed by the

learned Sub Judge that the petitioners have not made

sufficient ground for reviewing the final decree already

passed is called for. When Ext.P8 order is found to be

unassailable, the merit of Ext.P7 order need not be

considered separately as it has no independent existence.

So much so, the challenge against Ext.P7 and Ext.P8 orders

is found unsustainable. Writ petition is closed.

Sd/-

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

P.A TO JUDGE

vdv