High Court Kerala High Court

Vijayalakshmi vs Kumaraswami on 9 January, 2008

Kerala High Court
Vijayalakshmi vs Kumaraswami on 9 January, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

SA No. 230 of 1999(B)



1. VIJAYALAKSHMI
                      ...  Petitioner

                        Vs

1. KUMARASWAMI
                       ...       Respondent

                For Petitioner  :SRI.K.S.BALAKRISHNAN

                For Respondent  :SRI.P.K.RAMAKUMAR

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :09/01/2008

 O R D E R


                             PIUS C. KURIAKOSE,J.

                   - - - - - - - - - - - - - - - - - - - - - - - - -

                                S.A.No.230 of 1999

                   - - - - - - - - - - - - - - - - - - - - - - - - -

                             Dated: 9th January, 2008


                                     JUDGMENT

No representation for the appellants. However, I am proceeding

to decide the appeal on merits since it is seen that the substantial

questions of law suggested by the appellants as arising for decision in

this Second Appeal do not either arise or are liable to be decided

against the appellants. The suit was one for eviction. The building

admittedly is situated in an area to which Act 2 of 1965 was

applicable. But the plaintiffs filed the suit relying on notification G.O.

(Ms)59/93/Hsg. dated 19.11.1993(SRO No.2078/93). The first

question of law suggested is regarding the interpretation of this

notification. I find that the notification has been correctly interpreted

by the learned Munsiff and the learned Subordinate Judge. I also do

not find any reason to differ from their interpretations on this

notification. The second question of law is one regarding sufficiency of

Ext.A1 suit notice under Section 106 of the Transfer of Property Act.

Mr.P.K.Ramkumar, counsel for the 2nd respondent submits that this

question was not pressed before the trial court and the reading of the

judgment of the trial court will show that the above submission is

correct. The full text of the notice was read over to me by

S.A.No.230/99 – 2 –

Mr.Ramkumar. I am of the view that the said notice conforms to the

requirements of Section 106 of the Transfer of Property Act. The

questions of law raised in the context of Section 106 of the T.P.Act

will necessarily have to be answered against the appellants. The

Second Appeal will stand dismissed. No costs.

srd                                                        PIUS C.KURIAKOSE, JUDGE