High Court Kerala High Court

Vijayendran.P. vs Sivanandan on 14 July, 2009

Kerala High Court
Vijayendran.P. vs Sivanandan on 14 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 19708 of 2009(O)


1. VIJAYENDRAN.P., S/O.PARAMESWARAN,
                      ...  Petitioner
2. BINDHU, W/O.VIJAYENDRAN,

                        Vs



1. SIVANANDAN, S/O.MANICKAN PILLAI,
                       ...       Respondent

2. VIJAYAN, S/O.MADHAVAN,

3. CANARA BANK, CANTONMENT ROAD,

                For Petitioner  :SRI.VPK.PANICKER

                For Respondent  : No Appearance

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

 Dated :14/07/2009

 O R D E R
                 S.S. SATHEESACHANDRAN, J.

             ````````````````````````````````````````````````````
                   W.P.(C) No. 19708 OF 2009 O
             ````````````````````````````````````````````````````
               Dated this the 14th day of July, 2009

                           J U D G M E N T

The writ petition is filed seeking the following reliefs:-

“(i) Issue appropriate order calling for

the records leading to Ext.P7 order and set aside

the same;

(ii) Allow OP(TP) No.40/09 before the

District Court, Thiruvananthapuram to transfer

Ext.P1 suit to the II Additional Subordinate

Judge’s court, or vice versa.”

2. Petitioners are the plaintiffs in two suits, namely,

OS.No.499/05 pending on the file of the I Additional Sub Court,

Thiruvananthapuram, and the other OS.No.1030/08 of the II

Additional Sub Court, Thiruvananthapuram. OS.No.499/05 is a

suit for foreclosure of a mortgage and the other suit

OS.No.1030/8, a suit for refund of advance money paid under an

agreement of sale. Plaintiffs moved for an application under

section 24 of the CPC for transfer of both the suits to one of the

courts for joint trial, before the District Court. The 3rd respondent,

WPC.19708/09
: 2 :

in favour of which a mortgage over the property covered by the

suits had earlier been created by the first respondent, objected to

the transfer requested for. The learned District Judge, after

hearing both parties, dismissed the application for transfer.

Impeaching the propriety and correctness of the order dismissing

the transfer petition, the writ petition has been filed invoking the

supervisory jurisdiction vested with this court under Article 227 of

the Constitution of India.

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 respondent is

necessary, and hence it is dispensed with. The first and foremost

question to be considered is whether the two suits can be jointly

tried as desired by the petitioner, the plaintiff in both the suits. The

suit for foreclosure of mortgage is governed by Order 34 of CPC

which contemplates an entirely different procedure to be followed

in the decree to be passed after trial from the other suit i.e., suit

for refund of the advance money under the agreement of sale.

Such being the position, needless to point out the joint trial of the

WPC.19708/09
: 3 :

suits cannot be permitted under law. Then, the learned District

Judge has also noticed that the petition for transfer was moved at

a time when one of the cases came up in the special list for trial

and also that the 3rd respondent Bank had already initiated

proceedings under the Securitisation and Reconstruction of

Financial Assets and Enforcement of Security Interest Act, for

realising the debt due to the Bank availed on the security of the

mortgage, the subject matter involved in both the suits. In the

facts and circumstances, I find no impropriety or illegality in the

order passed by the learned District Judge and the writ petition is

dismissed.

(S.S. SATHEESACHANDRAN, JUDGE)

aks