High Court Kerala High Court

Vilasini vs Weizmann Homes (P) Ltd on 1 June, 2007

Kerala High Court
Vilasini vs Weizmann Homes (P) Ltd on 1 June, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 33623 of 2005(C)


1. VILASINI, AGED 70 YEARS,
                      ...  Petitioner

                        Vs



1. WEIZMANN HOMES (P) LTD.,
                       ...       Respondent

                For Petitioner  :SRI.P.K.SAJEEV

                For Respondent  :SRI.SUNU P.JOHN

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :01/06/2007

 O R D E R
                             PIUS C. KURIAKOSE, J.

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

                           W.P.(C) No. 33623 OF 2005

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

                       Dated this the 1st  day of June, 2007


                                      JUDGMENT

In a suit for money filed by the 1st respondent against the son, the

husband of the petitioner filed a claim petition objecting the attachment

of immovable property before judgment. The learned Subordinate

Judge directed the claim petitioner to deposit the plaint amount in a

bank and to produce the receipt. Upon production of the receipt the

learned Sub Judge noted a lien for the plaint claim on the Fixed Deposit

receipt and closed the claim petition itself by Ext.P8 order. A review of

Ext.P8 was sought for by the petitioner’s husband who filed IA No.9 of

2004. IA No.7200 of 2003 seeking condonation of the delay caused in

the matter of the IA was also filed. The learned Sub Judge dismissed IA

No.9 of 2004 as well as the delay petition by orders Exts.P13 and P14

finding that there is no sufficient reason for condoning the delay (93

days only) and also that there is no error apparent on the face of the

record so as to warrant review of Ext.P8 under Order XLVII Rule 1. In

this proceeding under Article 227 of the Constitution the petitioner

impugns Exts.P8, P13 and P14.

2. All claim petitions whether they be under Order XXI Rule 58 on

the execution side or under Order XXXVIII Rule 8 on the trial side as it

WPC No. 33623/2005

2

was in this case, are expected to be adjudicated by the court concerned

and by virtue of Clause 2 and 4 of Rule 58 of Order XXI, the orders

resulting from the adjudication are to be construed as the decrees for

purpose of appeal. In the instant case what the learned

Subordinate judge has done is to close the claim petition after noting a

lien on the Fixed Deposit receipt which was produced as security in

response to a direction by the Court. The learned Subordinate judge

who was bound to adjudicate the claim has not done so. The non-

adjudication of the claim mandated by the Rule was an error apparent

on the face of Ext.P8. The learned judge has erred in holding that

Ext.P8 is not vitiated by any error apparent on the face. The extent of

the delay was only 93 days and the reason stated by the learned judge

for not condoning the delay is also not valid.

The result is that the writ petition will stand allowed. Since I

quash Ext.P8, it is not necessary to quash Exts.P13 and P14. Ext.P8 is

quashed and the learned subordinate judge is directed to adjudicate the

claim lodged by the petitioner’s late husband on behalf of the petitioner

in IA no.3954 of 2003 in IA No.3691 of 1003 in OS No.535 of 2003 after

permitting both the parties to adduce whatever evidence they have at

their command. After the entire evidence sought for by the parties

comes on record, the learned Sub Judge will pass orders on the claim

WPC No. 33623/2005

3

petition notwithstanding the disposal of the suit. The learned judge will

complete the adjudication and pass orders on the claim petition at the

earliest and at any rate within three months of receiving copy of this

judgment. Till such time as the above directions are complied with, the

execution proceeding in so far as they are directed against the property

which is the subject matter of the claim shall be kept in abeyance.

PIUS C. KURIAKOSE, JUDGE

btt

WPC No. 33623/2005

4