High Court Kerala High Court

Vamalochana vs Ajayakumar on 26 May, 2010

Kerala High Court
Vamalochana vs Ajayakumar on 26 May, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Ex.FA.No. 7 of 2010()


1. VAMALOCHANA,
                      ...  Petitioner

                        Vs



1. AJAYAKUMAR,
                       ...       Respondent

2. V.SALIMKUMAR,

                For Petitioner  :SRI.M.DINESH

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
The Hon'ble MR. Justice S.S.SATHEESACHANDRAN

 Dated :26/05/2010

 O R D E R
            THOTTATHIL B. RADHAKRISHNAN
                                  &
                S.S.SATHEESACHANDRAN, JJ.
                    -------------------------------
                    Ex.F.A.NO.7 OF 2010 &
                 C.M.APPLN.NO.499 OF 2010
                                 IN
                    Ex.F.A.NO.7 OF 2010 ()
                  -----------------------------------
             Dated this the 26th day of May, 2010

                        J U D G M E N T

THOTTATHIL B. RADHAKRISHNAN, J.

The Execution first appeal is filed with a petition to

condone an enormous period of delay of more than six years.

The plea in support of the application for condonation of delay is

that the appeal was wrongly presented before the District Court,

that it was entertained, but ultimately returned for presentation

before the proper court. With this, we examined whether the

appellant/petitioner has a prima facie case for admission of the

execution first appeal.

2. The 1st respondent sued the 2nd respondent on a

strength of an agreement for sale. The title held out by the

Ex.F.A.NO.7 OF 2010 &
C.M.APPLN.NO.499 OF 2010 2
IN
Ex.F.A.NO.7 OF 2010 ()

2nd respondent was on the basis of a gift to him by his mother.

The appellant is the 2nd respondent’s mother.

3. When the decree was put in execution, the appellant

filed an application invoking Order XXI Rule 97 of the Code of

Civil Procedure challenging the gift deed shown to have been

executed by her in favour of her son, the defendant/judgment

debtor. In support, another son of the appellant was examined.

Though a commissioner was deputed, the appellant could not

give evidence.

4. Whatever be the quality of the evidence on record, we

are clear in our mind that an application under Order XXI Rule

97 of the CPC cannot be filed on the basis of the aforesaid facts.

The appellant/petitioner admits the existence of the settlement

deed by her in favour of her son, the 2nd respondent. If that be

so, her right, if any, to challenge that deed, cannot be

established making an application under Order XXI Rule 97 of

Ex.F.A.NO.7 OF 2010 &
C.M.APPLN.NO.499 OF 2010 3
IN
Ex.F.A.NO.7 OF 2010 ()

the CPC. We do not express anything on her right otherwise,

though the learned counsel argued that the appellant may have a

right to sue for setting aside that document.

5. For the aforesaid reasons, we do not find any reason

to entertain this execution first appeal. Accordingly the

C.M.Application and the execution first appeal are dismissed.

THOTTATHIL B. RADHAKRISHNAN
JUDGE

S.S.SATHEESACHANDRAN
JUDGE

prp

Ex.F.A.NO.7 OF 2010 &
C.M.APPLN.NO.499 OF 2010 4
IN
Ex.F.A.NO.7 OF 2010 ()