High Court Kerala High Court

Valiyaparambath Sudheer vs Poovullaparambath Achuthan on 28 August, 2009

Kerala High Court
Valiyaparambath Sudheer vs Poovullaparambath Achuthan on 28 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 26349 of 2008(J)


1. VALIYAPARAMBATH SUDHEER, S/O. LAKSHMANAN
                      ...  Petitioner
2. VALIYAPARAMBATH SOORAJ,
3. VALIYAPARAMBATH SUJEESH,

                        Vs



1. POOVULLAPARAMBATH ACHUTHAN, S/O.MATHU,
                       ...       Respondent

2. POOVULLAPARAMBATH POCKY, D/O.MATHU,

3. POOVULLAPARAMBATH KUMARAN,

4. KUZHIKANDI KUNHIKANNAN, S/O. CHATHU,

5. KAMBIYITTAPARAMBATH SAROJINI,

6. SAJITH, S/O. NANU, P.O.CHUZHALI,

7. SAJINA, D/O. NANU, P.O.CHUZHALI,

8. SAJEESH, S/O. NANU, P.O.CHUZHALI,

                For Petitioner  :SRI.M.GOPIKRISHNAN NAMBIAR

                For Respondent  :SRI.P.S.SREEDHARAN PILLAI

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

 Dated :28/08/2009

 O R D E R
                     S.S.SATHEESACHANDRAN, J.
                    -----------------------------------
                    W.P.(C).No.26349 of 2008 - J
                     ---------------------------------
              Dated this the 28th day of August, 2009

                               JUDGMENT

Petitioners are the plaintiffs in O.S.No.120 of 1996. Suit is

one for declaration of title and injunction and the respondents are

the defendants. Resisting the suit claim some of the respondents

claimed tenancy right over the suit property and an issue being

raised on the claim of tenancy right it was referred to Land Tribunal

under Section 125(3) of the Land Reforms Act. The Land Tribunal

entered a finding in favour of the defendants holding that they are

tenants of the plaint property. Two of the defendants had passed

away by the time the proceedings were pending before the Land

Tribunal and the finding was made without bringing their legal

representatives in the proceedings. That was canvassed as a

ground by the plaintiffs to challenge the finding as a nullity. Earlier,

petitioner/plaintiff had filed a revision before this Court to impeach

the correctness of the order of the Tribunal on the above ground,

and, admittedly, that revision was dismissed. Pursuant thereto, the

plaintiff moved an application for amending the plaint to incorporate

an additional relief that the finding entered by the Land Tribunal is a

W.P.(C).No.26349 of 2008 – J

2

nullity. That amendment being allowed, an issue thereof was raised

by the court. That issue was heard preliminarily and the order

passed by the learned Munsiff on that issue, a copy of which is

produced as Ext.P3 is challenged in the writ petition invoking the

supervisory jurisdiction vested with this Court under Article 227 of

the Constitution of India.

2. I heard the counsel on both sides.

3. Admittedly, after the reference was answered by the

land Tribunal, the legal heirs of the deceased defendants who had

passed away have been brought in as additional defendants in the

suit. Needless to point out the Tribunal had no power to implead

any additional parties even on the death of a party while the

proceedings continued before that authority. The question that

arises for consideration is whether the death of one or other

defendant during the pendency of the proceedings in the Land

Tribunal would render the finding entered by the authority a nullity.

In the given facts of the case, the amendment allowed to the plaint

and raising of additional issue was quite unwarranted because the

issue raised and forwarded to the Land Tribunal had been

answered. Whatever be the finding made by the Land Tribunal that

W.P.(C).No.26349 of 2008 – J

3

is bound to be accepted by the trial court and it cannot examine the

propriety or correctness of that finding, which is the mandate of

Section 125(6) of the Land reforms Act. Such being the position of

law, it was patently erroneous on the part of the court below in

having allowed the amendment challenging the finding of the Land

Tribunal as a nullity as canvassed by the plaintiff. Now Ext.P3 order

has been passed negativing the challenge raised by the plaintiffs

that the finding entered by the Land Tribunal is a nullity I am not

directing for striking out the additional issue raised or additional

pleading brought in by the plaintiffs to the plaint by way of

amendment. However, it is made clear that amendment so made in

the plaint and the additional issue which is answered in Ext.P3, both

of them, have to be ignored as of no significance. Any challenge

over the finding entered by the Land Tribunal cannot be challenged

by the plaintiffs before the trial court, but only in an appeal against

the decision of that court before the appropriate forum.

The writ petition lacks merit, and it is dismissed.

S.S.SATHEESACHANDRAN,
JUDGE.

bkn/-