High Court Kerala High Court

Vilasini Amma vs Sri.Ramachandra Menon on 24 August, 2009

Kerala High Court
Vilasini Amma vs Sri.Ramachandra Menon on 24 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 24244 of 2009(O)


1. VILASINI AMMA, D/O.MADHAVI AMMA,
                      ...  Petitioner

                        Vs



1. SRI.RAMACHANDRA MENON,
                       ...       Respondent

2. SRI.BALAKRISHNAN,

3. SMT.REMANI, D/O.BHAGEERATHI AMMA,

4. SRI.CHANDRASEKHARAN,

5. SRI.SIVARAMA MENON,

6. SRI.ARAVINDAKSHA MENON,

                For Petitioner  :SRI.P.GOPINATH

                For Respondent  : No Appearance


 Dated :24/08/2009

 O R D E R
                     S.S. SATHEESACHANDRAN, J.
                - - - - - - - - - - - - - - - - - - - - - - - - -
                        W.P.(C) No.24244 of 2009
                 - - - - - - - - - - - - - - - - - - - - - - - - -
                         Dated: 24th August, 2009

                                 JUDGMENT

The Writ Petition is filed seeking the following reliefs:

1. To direct the court below to consider and pass orders on Ext.P5

(I.A.No.1553 of 2008 in I.A.No.2529 of 1999 in O.S.No.201 of 1996

on the file of the Honourable Sub Court, Palakkad) within a time limit

that may be fixed by this Honourable Court.

2. To direct that the sale of the plaint schedule property in

O.S.No.201 of 1996 among sharers proposed to be held on

24.08.2009 to be postponed.

3. To declare that the plea of the petitioner for allotment of the house

and adjoining property having not been objected to, an auction sale

of the properties is not contemplated in law.

4. To declare that Ext.P4 order to the extent it orders sale of the

properties by auction is illegal and unsustainable in law.

5. To award the costs of this proceeding to the petitioner.

6. To issue such other writs, directions or orders as this Honourable

Court may deem fit and the petitioner may pray from time to time.

2. Petitioner is the 8th defendant in O.S.No.201 of 1996 on the

file of the Principal Sub Court, Palakkad. Suit is one for partition. The

W.P.C.No.24244/09 – 2 –

petitioner with another had moved an application under Sections 2

and 3 of the Partition Act claiming an equitable relief over a building

for its allotment in their favour. That application was disposed by the

court by P4 order fixing the upset price of the property and permitting

the shareholders to participate in the auction. The case of the

petitioner is that an application for review was filed for revising that

order. While that application was pending, the court had posted the

case for conducting auction of the property. At that stage the

petitioner has approached this court seeking the reliefs

aforementioned invoking the supervisory jurisdiction vested with this

court under Article 227 of the Constitution of India.

3. 6th respondent has entered appearance. I heard the counsel

for the petitioner and also the 6th respondent. From the submissions

made, it appears, after disposal of the application moved by the

petitioner seeking an equitable relief and that being disallowed by the

court directing for auction of the plaint property, the case had been

adjourned from time to time for sale and the petitioner also moved

application from personal exemption, but expressed willingness to

participate in the auction. The review petition filed by the petitioner is

pending which is canvassed for the reliefs claimed in the Writ Petition

W.P.C.No.24244/09 – 3 –

is seen filed long after the period of limitation prescribed for

entertaining such a petition. Further more, I find the order under

challenge, P4, had been passed as early as on 21.2.2008. There is no

merit in the Writ Petition and it is dismissed.

srd                           S.S. SATHEESACHANDRAN, JUDGE