Saturday, 09, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

V.Ravi Varma Thampan vs Janaki S Menon
2024 Latest Caselaw 8717 Ker

Citation : 2024 Latest Caselaw 8717 Ker
Judgement Date : 27 March, 2024

Kerala High Court

V.Ravi Varma Thampan vs Janaki S Menon on 27 March, 2024

Author: A.Muhamed Mustaque

Bench: A.Muhamed Mustaque

              IN THE HIGH COURT OF KERALA AT ERNAKULAM


                               PRESENT

           THE HONOURABLE MR. JUSTICE A.MUHAMED MUSTAQUE

                                   &

          THE HONOURABLE MRS. JUSTICE SHOBA ANNAMMA EAPEN

     WEDNESDAY, THE 27TH DAY OF MARCH 2024 / 7TH CHAITHRA, 1946

                         CRP NO. 2819 OF 2002

AGAINST THE ORDER DATED IN I.A.NO.800/97 IN OS NO.1 OF 1964 OF I
ADDITIONAL DISTRICT COURT & I ADDITIONAL MOTOR ACCIDENT CLAIMS
TRIBUNAL, PALAKKAD

REVISION PETITIONER/S:
    1     JANAKI
          CHANDRANAGAR POST, PALAKKAD.


    2     T. NITHYANANDA MENON DO.


    3     T. SIDHARTHA MENON DO.


   (*)4   SUMANGALA DEVI SABARINATHAN, AGED 69 YEARS,
          D/O.T.S.MENON, NOW RESIDING AT "S338, SAHYADRI COLONY,
          CHANDRA NAGAR, PALAKKAD DISTRICT
          (*)ADDITIONAL 4TH PETITIONER IMPLEADED AS LR OF DECEASED
          P1, P2 AND P3 AS PER ORDER DATED 15/3/2023 IN I.A.1/2023
          IN CRP 2819/2002.


          BY ADVS.
          SRI.S.V.BALAKRISHNA IYER (SR.)
          M.P.Ramnath
          SRI.P.B.KRISHNAN
          P.RAJESH (KOTTAKKAL)
          K.J.SEBASTIAN
          M.VARGHESE VARGHESE
          UMA R.KAMATH
          S.SANDHYA
          BEPIN PAUL
          SHALU VARGHESE
          S.DEEPAK
 CRP No.2819/2002, WA 1346/2022, WPC 32871/2022,
OPC 3827/2012 & OP 33731/2002



                                              -2-

               ANTONY THARIAN
               AJESH K. ANTONY

RESPONDENT/S:
        1          DR.V.R.S.KRISHNAN
                   RAJAPPAIYER, MEDICAL PRACTIONER,, VENKITESWARA
                   HOSPITAL, SHORNUR ROAD,, PALAKKAD.


        2          K. RADHAKRISHNAN SO. KARUPPATH
                   THARAKAR, DHANALAKSHMI, RAJESWARI STREET,, PALAKKAD -
                   14.


        3          T.R.K. DASS SO. GOVINDA PANICKER
                   11/794, ROBBINSON ROAD,, PALAKKAD.


     (**)4         SUMANGALA DEVI DO. T. SANKARA MENON
                   DEVI VILAS BUNGLOW, COLLGE ROAD,, PALAKKAD.
                   (**) THE 4TH RESPONDENT IS DELETED FROM THE PARTY
                   ARRAY AS PER ORDER DATED 11/10/2004 IN MEMO WITH CF
                   NO.6367/2004 DATED 08/10/2004.


        5.         K.C. UNNI NAIR JOINT ADVOCATE COMMISSIONER, PALAKKAD.
 ADDL.R6(***) K.R.PARTHASARADHI, S/O. LATE K.RADHAKRISHNAN, SHYAMA

                   NIVAS, PERAMOUNT GARDEN, PIRARI P.O., PALAKKAD
                   DISTRICT
 ADDL.R7(***)
                   K.R.BALAJI, S/O.LATE K.RADHAKRISHNAN, -DO- -DO-
 ADDL.R8(***)
                   K.R.PADMANABHAN, S/O.LATE K.RADHAKRISHNAN, -DO-
                    - DO -
                   [(***)IMPLEADED AS ADDITIONAL RESPONDENTS 6 TO 8 VIDE
                   ORDER DATED 27/3/2024 IN IA 2965/2013]



               BY ADVS.
               VINAY RAMDAS
               G.SREEKUMAR (CHELUR)
               P.R.VENKATESH
 CRP No.2819/2002, WA 1346/2022, WPC 32871/2022,
OPC 3827/2012 & OP 33731/2002



                                              -3-


       THIS CIVIL REVISION PETITION HAVING BEEN FINALLY HEARD ON
1/2/2024, ALONG WITH OP(C).3827/2012, 33731/2002 AND CONNECTED
CASES, THE COURT ON 27.03.2024 DELIVERED THE FOLLOWING:
 CRP No.2819/2002, WA 1346/2022, WPC 32871/2022,
OPC 3827/2012 & OP 33731/2002



                                              -4-

                   IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                          PRESENT

                THE HONOURABLE MR. JUSTICE A.MUHAMED MUSTAQUE

                                                  &

              THE HONOURABLE MRS. JUSTICE SHOBA ANNAMMA EAPEN

       WEDNESDAY, THE 27TH DAY OF MARCH 2024 / 7TH CHAITHRA, 1946

                                OP(C) NO. 3827 OF 2012

AGAINST THE ORDER DATED 25/1/1983 IN OS NO.1 OF 1964 OF DISTRICT
COURT & SESSIONS COURT, PALAKKAD

PETITIONER/S:


               V.RAVI VARMA THAMPAN
               AGED 80 YEARS
               S/O LATE DHATRI VALIYA RANI, RESIDING AT 4B, SI.
               GLEADALE POINT, SIVAPURI, BANK ROAD, CALICUT 673001

               BY ADV SRI.R.RAMADAS



RESPONDENT/S:


    (*)1       (DIED) JANAKI S MENON
               RESIDINT AT THRIKARTHIKA, CHANDRA NAGAR POST, PALAKKED
               678007

    (*)2       (DIED) T.S SIDHARTHA MENON
               RESIDINT AT THRIKARTHIKA, CHANDRA NAGAR POST, PALAKKED
               678007

    (*)3       (DIED) T. NITYANANDA MENON
               RESIDINT AT THRIKARTHIKA, CHANDRA NAGAR POST, PALAKKED
               678007

      4        SARADA RAMACHANDRAN ALIAS.V
               SARADA THAMPAN, KALARI KOVILAKAM, KOLLENGODE VILLAGE,
               PALAKKD 678506

      5        V. MEENAKSHI VIMALA THAMBATTI
               KALARI KOVILAKAM, KOLLENGODE VILLAGE, PALAKKD 678506
 CRP No.2819/2002, WA 1346/2022, WPC 32871/2022,
OPC 3827/2012 & OP 33731/2002



                                              -5-

      6        V. VIJAYALAKSHMI JAYASREE
               KALARI KOVILAKAM, KOLLENGODE VILLAGE, PALAKKD 678506

      7        V. JAYARAJAN
               RESIDING IN KALARI KOVILAKAM, KOLLENGODE VILLAGE,
               PALAKKD 678506

      8        THE UNION OF INDIA
               REPRESENTED BY THE SECRETARY, MINISTRY OF FINANCE, NORTH
               BLOCK, NEW DELHI 110001

      9        THE CHIEF COMMISSIONER OF INCOME TAX
               CENTRAL REVENUE BUILDING, I.S. PRESS ROAD, KOCHI 682018
               NORTH

     10        THE INCOME TAX AND WEALTH TAX OFFICER
               WARD II, AYAKAR BHAVAN, PALAKKAD 678514

     11        K.C. UNNI NAIR
               ADVOCATE PALAKKD KUNNUMPURAM 678503

     12        DR. V.R.S KRISHNAN
               VENKATESHA HOPITAL, PALAKKAD KOLLONGUR 678511

   (**)13      (DIED) K. RADHAKRISHNAN
               PATTIKKARA P.O, PALAKKAD 678522

     14        T.R.K. DAS
               KUNNUMPURAM, PALAKKD KUNNUMPURAM 678503

     15        K.R. PARTHASARADHI
               AGED 51 YEARS
               S/O LATE K. RADHAKRISHNAN, SHYAMA NIVAS, PERAMOUNT
               GARDEN, PIRARI PO, PALAKKAD DISTRICT,PIN - 678003

     16        K.R. BALAJI
               AGED 48 YEARS
               S/O LATE K. RADHAKRISHNAN, SHYAMA NIVAS, PERAMOUNT
               GARDEN, PIRARI PO, PALAKKAD DISTRICT,PIN - 678003

     17        K.R. PADMANABHAN
               AGED 45 YEARS
               S/O LATE K. RADHAKRISHNAN, SHYAMA NIVAS, PERAMOUNT
               GARDEN, PIRARI PO, PALAKKAD DISTRICT,PIN - 678003
               [(**)R15 TO R17 IMPLEADED AS ADDITIONAL RESPONDENTS VIDE
               ORDER DATED 15/3/23 IN IA 1/23]

   (*)18       SUMANGALA DEVI SABARINATHAN
               AGED 69 YEARS
               D/O LATE T.S. MENON (T. SANKARA MENON), NOW RESIDING AT
 CRP No.2819/2002, WA 1346/2022, WPC 32871/2022,
OPC 3827/2012 & OP 33731/2002



                                              -6-

               S 338, SAHYADRI COLONY, CHANDRA NAGAR, PALAKKAD
               DISTRICT, PIN - 678007
               [(*)R18 IMPLEADED AS ADDITIONAL RESPONDENT VIDE ORDER
               DATED 15/3/23 IN IA 2/23]


               BY ADVS.
               ADV. P.G. JAYASHANKAR PGJ
               BIJU ABRAHAM
               Ramnath M. P.
               P.RAJESH (KOTTAKKAL)(K/269/2007)
               K.J.SEBASTIAN(S-1136)
               M.VARGHESE VARGHESE(K/1014/2003)
               UMA R.KAMATH(K/622/2006)
               S.SANDHYA(K/81/2012)
               BEPIN PAUL(K/1215/2003)
               SHALU VARGHESE(K/322/2009)
               S.DEEPAK(K/733/2012)
               ANTONY THARIAN(K/000479/2018)




       THIS OP (CIVIL) HAVING BEEN FINALLY HEARD ON 1/2/2024, ALONG
WITH CRP.2819/2002 AND CONNECTED CASES, THE COURT ON 27.03.2024
DELIVERED THE FOLLOWING:
 CRP No.2819/2002, WA 1346/2022, WPC 32871/2022,
OPC 3827/2012 & OP 33731/2002



                                              -7-


                   IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                          PRESENT

                THE HONOURABLE MR. JUSTICE A.MUHAMED MUSTAQUE

                                                  &

              THE HONOURABLE MRS. JUSTICE SHOBA ANNAMMA EAPEN

       WEDNESDAY, THE 27TH DAY OF MARCH 2024 / 7TH CHAITHRA, 1946

                                 OP NO. 33731 OF 2002

PETITIONER:


      1        JANAKI S.MENON, RESIDING AT
               'THRIKARTHIKA', CHANDRA NAGAR POST, PALAKKAD.

      2        T.S. SIDHARTHA MENON IN DO. DO.

      3        T. NITYANANDA MENON IN DO. DO.

  ADDL.P4      SUMANGALA DEVI SABARINATHAN, AGED 65, D/O.T.S. MENON,
               NOW RESIDING AT 'S.338, SAHYADRI COLONY, CHANDRA NAGAR,
               PALAKKAD DISTRICT 678 007
               IS IMPLEADED AS ADDITIONAL P4 AS PER ORDER DATED
               01.02.2024 IN I.A NO.963 OF 2018 IN OP NO.33731 OF 2002


  ADDL.P5      BHAGEERATHAN M.K, AGED 62 YEARS, S/O SANKARA GUPTAN,
               BUSINESS, KIZHAKKUMPURATH HOUSE, THRIPPALAMUNDA,
               PARASSERY POST, PALAKKAD 678 631
               IS IMPLEADED AS ADDITIONAL P5 AS PER ORDER DATED
               15.03.2023 IN I.A.5/2023

               BY ADVS.
               JANAKI S.MENON(Party-In-Person)
               Ramnath M. P.
               P.RAJESH (KOTTAKKAL)(K/269/2007)
               K.J.SEBASTIAN(S-1136)
               M.VARGHESE VARGHESE(K/1014/2003)
               UMA R.KAMATH(K/622/2006)
               S.SANDHYA(K/81/2012)
               BEPIN PAUL(K/1215/2003)
               SHALU VARGHESE(K/322/2009)
               S.DEEPAK(K/733/2012)
               ANTONY THARIAN(K/000479/2018)
 CRP No.2819/2002, WA 1346/2022, WPC 32871/2022,
OPC 3827/2012 & OP 33731/2002



                                              -8-

               AJESH K. ANTONY(K/41/2022)
               K.S AKSHAY MOHAN



RESPONDENTS:


      1        V.RAVI VARMA THAMPAN, VENGANAD KOVILAKAM, KOLLENGODE
               VILLAGE, PALAKKAD.

      2        SARADA RAMACHANDRAN ALIAS V. SARADA
               THAMPAN, KALARI KOVILAGOM, KOLLENGODE VILLAGE,,
               PALAKKAD.

      3        V. MEENAKSHI ALIAS VIMALA THAMBATTI
               IN DO. DO.

      4        V. VIJAYALAKSHMI ALIAS JAYASREE
               IN DO. DO.

      5        V. JAYARAJAN RESIDING IN DO. DO.

      6        THE UNION OF INDIA REPRESENTED BY THE
               SECRETARY, MINISTRY OF FINANCE,, NORTH BLOCK, NEW DELHI.

      7        THE CHIEF COMMISSIONER OF INCOME TAX
               CENTRAL REVENUE BUILDING, I.S. PRESS ROAD, KOCHI - 18.

      8        THE INCOME TAX AND WEALTH TAX OFFICER
               WARD II, AYAKAR BHAVAN, PALAKKAD-14.

      9        SRI.K.C. UNNI NAIR, ADVOCATE PALAKKAD.

     10        DR. V.R.S. KRISHNAN, VENKATESHA
               HOSPITAL, PALAKKAD.

     11        SHRI.K. RADHAKRISHNAN, PATTIKARA
               PALAKKAD.

     12        SHRI. T.R.K. DAS, KUNNUMPURAM, PALAKKAD.

 ADDL.R13      DHANALAKSHMI, W/O.LATE.K.RADHAKRISHNAN, "DHANALAKSHMI",
               NEAR KRK MANDAPAM, PATTIKKARA, PALAKKAD PIN 678 014.

 ADDL.R14      K.R.PARTHASARATHY, S/O LATE K.RADHAKRISHNAN,
               "DHANALAKSHMI", NEAR KRK MANDAPAM, PATTIKKARA, PALAKKAD
               PIN 678 014.

 ADDL.R15      NANDINI, D/O. LATE RADHAKRISHNAN, "DHANALAKSHMI", NEAR
               KRK MANDAPAM, PATTIKKARA, PALAKKAD PIN 678 014.
 CRP No.2819/2002, WA 1346/2022, WPC 32871/2022,
OPC 3827/2012 & OP 33731/2002



                                              -9-

 ADDL.R16      K.R. BALAJI, S/O LATE K.RADHAKRISHNAN, "DHANALAKSHMI",
               NEAR KRK MANDAPAM, PATTIKKARA, PALAKKAD PIN 678 014.


 ADDL.R17      K.R. PADMANABHAN, S/O LATE K.RADHAKRISHNAN,
               "DHANALAKSHMI", NEAR KRK MANDAPAM, PATTIKKARA, PALAKKAD
               PIN 678 014.


               ADDITIONAL R13 TO R17 ARE IMPLEADED AS PER ORDER DATED
               01.02.2024 IN I.A. NO.14164 OF 2013 IN O.P NO.33731 OF
               2002.


               BY ADVS.
               SRI.BINOY VASUDEVAN
               Vinod Bhat S
               SRI.ANIL SIVARAMAN
               SRI.H.BADARUDDIN
               SMT.P.G.BABITHA
               SRI.R.MANIKANTAN
               SMT.NILA. C.V.
               SMT.RAJI VINCENT
               SRI.R.RAMADAS
               SRI.R.D.SHENOY SR.
               SMT.B.SHAMEERA
               SRI.P.R.VENKATESH
               G.SREEKUMAR (CHELUR)
               ANAGHA LAKSHMY RAMAN(K/000767/2015)
               V.NAMITHA(K/1090/2011)
               GREESHMA CHANDRIKA.R(K/807/2020)




       THIS ORIGINAL PETITION HAVIN GBEEN FINALLY HEARD ON 1/2/2024,
ALONG WITH CRP.2819/2002 AND CONNECTED CASES, THE COURT ON
27.03.2024 DELIVERED THE FOLLOWING:
 CRP No.2819/2002, WA 1346/2022, WPC 32871/2022,
OPC 3827/2012 & OP 33731/2002



                                             -10-


       IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                          PRESENT

                THE HONOURABLE MR. JUSTICE A.MUHAMED MUSTAQUE

                                                  &

              THE HONOURABLE MRS. JUSTICE SHOBA ANNAMMA EAPEN

       WEDNESDAY, THE 27TH DAY OF MARCH 2024 / 7TH CHAITHRA, 1946

                                  WA NO. 1346 OF 2022

AGAINST THE JUDGMENT DATED 29.08.2022 IN IN WP(C) NO.19897 OF 2022
OF HIGH COURT OF KERALA

APPELLANT/PETITIONER:


               PARTHASARATHY, AGED 54 YEARS, S/O.K.RADHAKRISHNAN,
               SHYAMA NIVAS, PARAMOUNT GARDEN, LANE-I, PIRAYIRI P.O.,
               PALAKKAD DISTRICT - 678 004 REPRESENTED BY HIS POWER OF
               ATTORNEY HOLDER SRI.MOHANKUMAR, S/O.KRISHNAN, AGED 54
               YEARS, WEST HOUSE, VARODE P.O., KOTTAYI, PALAKKAD - 678
               572.

               BY ADVS.
               Vinod Bhat S
               ANAGHA LAKSHMY RAMAN(K/000767/2015)
               GREESHMA CHANDRIKA.R(K/807/2020)
               V.NAMITHA(K/1090/2011)



RESPONDENTS/RESPONDENTS:


      1        DISTRICT REGISTRAR, CIVIL STATION, PALAKKAD - 678 001.

      2        SUB REGISTRAR, OFFICE OF THE SUB REGISTRAR, OLAVAKODE,
               OLAVAKODE P.O., PALAKKAD DISTRICT - 678 002.

      3        V.RAVI VARMA THAMPAN, VENGANAD KOVILAKAM, KOLLENGODE
               VILLAGE, PALAKKAD - 678 506.

      4        SUMANGALA DEVI SABARINATHAN, D/O.T.S.MENON, NOW RESIDING
               AT 'S.338', SAHYADRI COLONY, CHANDRA NAGAR, PALAKKAD
               DISTRICT - 678 007.
 CRP No.2819/2002, WA 1346/2022, WPC 32871/2022,
OPC 3827/2012 & OP 33731/2002



                                             -11-

      5        BHAGEERATHAN M.K., S/O.SANKARA GUPTAN, KIZHAKKUMPURATHU
               HOUSE, THRIPPALAMUNDA, PARASSERY POST, PALAKKAD - 678
               631.

               BY ADVS.
               K.T.SHYAMKUMAR
               M.P.RAMNATH
               HARISH R. MENON
               K.N.ABHA
               A.G.PRASANTH
               K.S.SREEJA
               OASHIN LALAN
               ROHITH R. KARTHA
               ALEENA SEBASTIAN
               SREEVALSAKUMAR P.K.
               P.RAJESH (KOTTAKKAL)
               BEPIN PAUL
               S.SANDHYA
               SHALU VARGHESE
               K.S AKSHAY MOHAN
               UMA R.KAMATH
               M.VARGHESE VARGHESE
               S.DEEPAK




       THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON 1/2/2024, ALONG
WITH CRP.2819/2002 AND CONNECTED CASES, THE COURT ON 27.03.2024
DELIVERED THE FOLLOWING:
 CRP No.2819/2002, WA 1346/2022, WPC 32871/2022,
OPC 3827/2012 & OP 33731/2002



                                             -12-


       IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                          PRESENT

                THE HONOURABLE MR. JUSTICE A.MUHAMED MUSTAQUE

                                                  &

              THE HONOURABLE MRS. JUSTICE SHOBA ANNAMMA EAPEN

       WEDNESDAY, THE 27TH DAY OF MARCH 2024 / 7TH CHAITHRA, 1946

                               WP(C) NO. 32871 OF 2022

PETITIONER:


               BHAGEERATHAN M.K, AGED 62 YEARS, S/O. SANKARA GUPTAN,
               KIZHAKKUMPURATHU HOUSE, THRIPPALAMUNDA, PARASSERY POST,
               PALAKKAD, PIN - 678 631

               BY ADVS.
               M.P.RAMNATH
               BEPIN PAUL
               S.SANDHYA
               SHALU VARGHESE
               K.S AKSHAY MOHAN
               UMA R.KAMATH
               P.RAJESH (KOTTAKKAL)
               M.VARGHESE VARGHESE
               S.DEEPAK
               ANTONY THARIAN



RESPONDENTS:


      1        THE REVENUE DIVSIONAL OFFICER, REVENUE DIVISIONAL
               OFFICE, PALAKKAD, PIN - 678 001

      2        TAHASILDAR, LAND RECORDS, TALUK OFFICE, PALAKKAD, PIN -
               678 001

      3        JAYAPRAKASH, S/O. VELAYUDHAN, PUNNAKKODU KALAM, MANJIRA,
               CHITTUR, PALAKKAD, PIN - 678 101

      4        DR V.R S. KRISHNAN, S/O. RAJAPPAN, PRESENTLY RESIDING AT
               DENMAN PAREDU, NORMAN HUST, NEW SOUTH VEILS 2076,
               AUSTRALIA, PIN - 277634
 CRP No.2819/2002, WA 1346/2022, WPC 32871/2022,
OPC 3827/2012 & OP 33731/2002



                                             -13-

               BY ADVS.
               GOVERNMENT PLEADER, Murthala Sayeed Thangal
               GANGADAS A.R.
               G.SREEKUMAR (CHELUR)




       THIS WRIT PETITION (CIVIL) HAVING BEEN FINALLY HEARD ON
1/2/2024, ALONG WITH CRP.2819/2002 AND CONNECTED CASES, THE COURT ON
27.03.2024 DELIVERED THE FOLLOWING:
 CRP No.2819/2002, WA 1346/2022, WPC 32871/2022,
OPC 3827/2012 & OP 33731/2002



                                             -14-




              A.MUHAMED MUSTAQUE & SHOBA ANNAMMA EAPEN, JJ.


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

                             C.R.P. No.2819/2002, W.A.No.1346/2022,

               WPC 32871/2022, OPC 3827/2012 & OP 33731/2002          "C.R."


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

                   Dated this the 27 day of March, 2024
                                             th




                                    J U D G M E N T

A.Muhamed Mustaque, J.

These matters of different nature of litigation revolve around a

challenge made to the sale in O.S.No.1/1964 on the file of the District

Court, Palakkad. The lead case in this batch, O.P.No.33731/2002 is filed

invoking Article 227 of the Constitution.

2. Late V. Madhava Raja owned several parcels of land and

properties. He had income tax, wealth tax and agricultural income tax

dues. On his demise, a suit for partition was initiated. A preliminary CRP No.2819/2002, WA 1346/2022, WPC 32871/2022,

decree was passed. Based on the report of the Commissioner, all parties

have agreed for the sale of Devi Vilasam Palace, Item No.9 of 'C'

scheduled property in the preliminary decree; this was to clear income

tax arrears. The property was sold in auction based on the orders of the

Court on 08.04.1992 for Rs.31,15,000/-. Bidders were Dr.V.R.S.Krishnan,

K.Radhakrishnan and T.R.K.Das. This was not a sale in execution. It can

be treated as a sale invoking Rule 234 of Civil Rules of Practice. The sale

was also confirmed. There were several intervening litigations. We are

not referring to the entire litigation as the scope of present litigation is

centered around the power of this Court invoking Article 227 of the

Constitution to knock down a sale conducted pursuant to the agreement

between the parties. However, we want to refer to the litigation

challenging the sale invoking Order 21 Rule 90 Civil Procedure Code. This

challenge went upto the Hon'ble Supreme Court and the Supreme Court

put an end to the litigation finally negating the challenge.

3. The challenge was made under Order 21 Rule 90 CPC as

though the sale took place pursuant to execution proceedings. The above

challenge was made by legal heirs of co-shares, mainly Janaki S. Menon

and others. The property was originally sold among sharers; however they

could not pay the amount within time. Thereafter, the District Court sold CRP No.2819/2002, WA 1346/2022, WPC 32871/2022,

the property in a public auction. Janaki and others filed an application to

set aside the same on the ground that the auction purchaser did not

deposit the entire amount within time. The District Court also extended the

time for the auction purchaser to deposit the sale consideration. Revisions

were filed before this Court; this Court dismissed the revision. Thereupon,

the matter was carried to the Apex Court. It was specially urged before

the Apex Court that the property was sold in auction on a factum which

everyone believed true that there were arrears of tax. Since it came out

that no amount was due, the sale has to be set aside. The Apex

Court after referring to the documents produced, opined that these two

documents do not indicate there was no amount due from the assessee

and noting that certificate issued by the Income Tax Officer indicating

dues, dismissed the challenge.

I. O.P. No.33731/2002 :

4. This original petition was filed on the ground that the Court

below committed mistake in ordering sale. According to the petitioner,

the Court acted on the proposal put forth by Adv. P.B. Menon, suggesting

that rather than the tax department attaching the property, the Court could

sell the property to liquidate the liability that is due to the tax

department. This suggestion was accepted by all counsels. The court CRP No.2819/2002, WA 1346/2022, WPC 32871/2022,

below passed an order on 28.01.1983 ordering the sale of the above

property (Item No.9 - Devi Vilasam palace). After the challenge made

under Order 21 Rule 90 CPC, it has come out that actually there were no

dues to the tax department. Therefore, the challenge has been now

raised to set aside the sale on the ground that consent was obtained under

mistake of fact and court assumed the jurisdiction to sell the property on

the wrong foundational facts. And therefore, sale conducted by the court

is liable to be declared as illegal and void. According to them no parties

should suffer by act of Court, and it is the Court that committed wrong by

ordering sale of the property.

5. In the course of the hearing we obtained a report from the

District Judge Palakkad that the amount deposited by the bidders

remained intact and it was not utilised for the purpose of discharging tax

liability. It appears that based on subsequent litigation the tax liability has

been reversed. The tax liability appears to have been fixed treating

assessee as Hindu Undivided Family, and based on the litigation before

this Court it was reversed noting that no such tax recoverable consequent

upon disruption of the joint family. The question is whether this court

should exercise its power under Article 227 of the Constitution of India. CRP No.2819/2002, WA 1346/2022, WPC 32871/2022,

6. The sale based on an agreement in a suit for partition is

nothing but a sale acting upon the compromise of the parties. In a suit for

partition, it is possible for the parties to enter into a compromise to sell the

property. That means, insofar as that agreement and order thereon, it

attained the status of a compromise decree. A decree is defined under

Section 2(2) of the Civil Procedure Code as a "formal expression of

adjudication", where the Court conclusively determines the right of parties

with regard to all or any controversies in this matter. The following are

essential characters of decree:

i. A conclusive decision is taken in a suit.

ii. The decision must have been on the right of the parties with

regard to any matter in controversy in the suit.

iii. If finally determined the rights of the parties.

iv. the decision of the Court formally expressed on such

controversy in the suit.

v. On determination, nothing left for the parties for future except

by recourse to challenge by way of appeal or otherwise. CRP No.2819/2002, WA 1346/2022, WPC 32871/2022,

7. The Hon'ble Supreme Court in Bimal Kumar and another v.

Shakunata Debi and other [2012 (3) SCC 548] was of the view that when

a decree is passed on the bedrock of a compromise, covering all aspects,

leaving nothing to be done in future, and when the court definitively

concludes the matter by giving its stamp of approval, it becomes a final

decree.

8. In this case (O.P. No.33731/2002), the parties unanimously agreed

to sell item No.9. That means, the issue is finally determined by the order

of the Court which accepted the agreement of the parties. The decision

of the parties was given a seal of approval by the Court by ordering

sale. That order is a decree for all practical purposes. This sale cannot

be considered as a sale by exercising power under Section 2 of the

Partition Act, 1893. The above provision relates to the power of the Court.

This sale is purely based on the agreement between the parties.

Therefore, the sale cannot be seen in isolation of the compromise entered

between the parties in regard to the item no 9. This order passed by the

court, based on the agreement is nothing but a decree so far as it is related

to item No 9.

10. In a matter like this, when the Court orders a sale acting upon

the agreement of the parties, the court is only following the procedure CRP No.2819/2002, WA 1346/2022, WPC 32871/2022,

under Rule 234 of Civil Rules of Practice based on compromise decree. If

the foundation for the agreement is lost, it cannot be cured after the sale

is completed. The sale cannot be said invalid or illegal at the time it took

place. The property was sold on 15.06.1992. The reassessment of the

wealth tax was made only on 17/10/2002. The prayers in this case are

challenging the orders of sale. The sale cannot be challenged without

reopening the decision to sell the property. As we already noted, the

sale was pursuant to compromise. If the compromise is not questioned in

any form before any competent court or before the court which passed the

decree, the sale cannot be questioned invoking Article 227 of the

Constitution of India. In view of the above, the challenge in O.P.No. 33731

of 2002 must fail. Accordingly, the original petition is dismissed.

II. C.R.P.No. 2819/2002:

11. This civil revision petition was filed challenging an order of the

District Court, Palakkad, allowing an application filed by the bidders

seeking vacant possession of the Devi Vilasam Palace and compound. In

the light of the fact that there is no scope for interference in this matter,

the civil revision petition is dismissed. CRP No.2819/2002, WA 1346/2022, WPC 32871/2022,

III. O.P.(C)No.3827/2012:

12. This original petition was also filed for a declaration that the

sale of Item No.9 Devi Vilasam Palace is null and void. In the light of the

discussion regarding the challenge in the lead case, this original petition

is also dismissed.

IV. W.A. No.1346 of 2022:

13. This writ appeal was filed by One Parthasarathy. He is one of

the legal heirs of the auction purchaser. He approached this Court as

some of the heirs executed the sale deed ignoring the sale effected in

favour of his predecessor-in-interest. The learned Single Judge

dismissed the challenge with liberty to the writ petitioner to move the

appropriate Court. We note that any act defeating the order of the Court

and sale taken place will have to be noted by the registering authority

concerned. We, therefore, direct the District Court, Palakkad, to act upon

any request made by the appellant in appropriate form, seeking any relief

in regard to the property covered by the sale. We relegate the appellant

to move the District Court for appropriate relief for intimating the

registering authority concerned to record the sale in accordance with

law. The writ appeal is disposed of as above. CRP No.2819/2002, WA 1346/2022, WPC 32871/2022,

V. W.P.(C).No. 32871/2022:

14. This writ petition is filed by one Bhageerathan M.K. who

challenges an order of the Revenue Divisional Officer, Palakkad,

cancelling thandaper till a final decision is taken in regard to the sale in

O.S. No.1/1964. It appears that the petitioner purchased the property

from one of co-shares ignoring the sale. In the light of the fact that we

have not interfered with the sale, the writ petition is only to be

dismissed. The writ petition is, accordingly, dismissed.

Sd/-

A.MUHAMED MUSTAQUE, JUDGE

Sd/-

SHOBA ANNAMMA EAPEN, JUDGE

PR/ms CRP No.2819/2002, WA 1346/2022, WPC 32871/2022,

PETITIONER EXHIBITS

Exhibit P1 A TRUE COPY OF THE ORDER DATED 28.1.1983 IN IA NO.953/74 IN OS NO.1/64 ON THE FILE OF THE DISTRICT COURT.

EXHIBIT P2 TRUE COPY OF THE ORDER DATED 27.09.1983 IN CRP NO.521, 525 AND 539 OF 1983 PASSED BY THIS HON'BLE COURT.

EXHIBIT P3 A TRUE COPY OF THE LETTER DATED 13.01.1992 STATED TO BE ISSUED BY ONE OF THE JOINT COMMISSIOENRS TO ONE OF THE RESIDENTS OF DEVI VILAS PALACE SHARERS AND PRODUCED BY RESPONDETNS 1 TO 3 ALONG WITH THEIR WRIT PETITION.

EXHIBIT P4 A TRUE COPY OF THE APPLICTION DATED 13.02.1993 SUBMITTED BY SRI.P.B. MENON, COUNSEL FOR THE DEFENDANT NO.7 IN THE SUIT WITH THE ORDERS ENDORSED THEREON.

EXHIBIT P5 A TRUE COPY OF THE SALE NOTICE DATED 16.05.1992.


EXHIBIT P6                     A TRUE COPY OF THE AFFIDAVIT DATED 10.7.1992
                              FILED   BY    SMT.C.N.  SARASWATHY   IN   SLP
                              NO.8040/1992.

EXHIBIT P7                     A TRUE COPY OF THIS ORDER DATED 27.11.1995 IN
                              SLP (CIVIL) NO.25624-25/1995.

EXHIBIT P8                    A TRUE COPY OF THE REPLY AFFIDAVIT DATED

14.12.1995 FILED IN SLP (C) NO.25624-25/1995.


EXHIBIT P9                     A TRUE COPY OF THE COMMUNICATION FROM THE
                              WEALTH    TAX   AUTHORITIES   BEARING NO.HN
                              7371/W.2/PGT DATED 6.12.1995.

EXHIBIT P10                   A TRUE COPY OF THE NOTICE DATED 8.9.1989 ISSUED

UNDER SECTION 30 OF THE WEALTH TAX ACT ISSUED TO THE JOINT COMMISSIONERS.

EXHIBIT P11 A TRUE COPY OF THE JUDGMENT DATED 9.4.2002 IN O.P. NO.28303 OF 1999

EXHIBIT P12 A TRUE COPY OF THE INTERIM ORDER DATED 24.06.2002 IN WA NO.1479 OF 2002.

CRP No.2819/2002, WA 1346/2022, WPC 32871/2022,

EXHIBIT P13 A TRUE COPY OF THE PROCEEDINGS NO.ITO:W2:PKD.HN 7371:02.03. DATED 09.10.2002

EXHIBIT P14 A TRUE COPY OF THE PROCEEDINGS OF THE WEALTH TAX OFFICER, WARD II, PALAKKAD DATED 17.10.2002.

EXHIBIT P15 A STATEMENT DATED NIL SHOWING THE TOTAL AMOUNT OF REFUND THAT IS DUE AS ON 15.6.1992, I.E., THE DATE OF SALE.

CRP No.2819/2002, WA 1346/2022, WPC 32871/2022,

RESPONDENT EXHIBITS

EXHIBIT P1 TRUE COPY OF THE ORDER DATED 28.1.1983 IN I.A. NO.953/74 IN O.S. NO.1/1964 ON THE FILE OF THE DISTRICT COURT, PALAKKAD.

EXHIBIT P2 TRUE COPY OF THE ORDER DATED 27.09.1983 IN C.R.P. NO.521, 525 & 539 OF 1983 PASSED BY THE HON'BLE HIGH COURT OF KERALA.

EXHIBIT P3 TRUE COPY OF THE LETTER DATED 13.1.1992 ISSUED BY ONE OF THE JOINT COMMISSIONERS TO ONE OF THE RESIDENTS OF DEVIE VILAS PALACE.

EXHIBIT P4 TRUE COPY OF THE APPLICATION DATED 12.2.1992 SUBMITTED BY SRI.P.B. MENON, COUNSLE FOR DEFANDANT NO.7.

EXHIBIT P5 TRUE COPY OF THE SALE NOTICE DATED 16.05.1992 IN O.S. NO.1/1964 ON THE FILE OF THE DISTRICT COURT OF PALAKKAD.

EXHIBIT P6 TRUE COPY OF THE AFFIDAVIT DATED 10.07.1992 FILED BY SMT.C.N. SARASWATHY IN SLP NO.8040/92 BEFORE THE HON'BLE SUPREME COURT.

EXHIBIT P7 TRUE COPY OF THE ORDER DATED 27.11.1995 IN SLP (CIVIL) NO.25624-25/1995 BEFORE THE HON'BLE SUPREME COURT.

EXHIBIT P8 TRUE COPY OF THE REPLY AFFIDAVIT DATED 14.12.1995 IN SLP (CIVIL) NO.25624-25/1995 BEFORE THE HON'BLE SUPREME COURT.

EXHIBIT P9 TRUE COPY OF THE COMMUNICATION BEARING NO.HN.7371/W.2/PGT DATED 6.12.1995 ISSUED BY THE WEALTH TAX AUTHORITIES.

EXHIBIT P10 TRUE COPY OF THE NOTICE DATED 8.09.1989 ISSUED UNDER THE WELATH TAX ACT TO THE JOINT COMMISSIONERS.

EXHIBIT P11 TRUE COPY OF THE JUDGMENT DATED 9.4.2002 IN OP NO.28303/1999 PASSED BY THE HON'BLE HIGH COURT OF KERALA.

CRP No.2819/2002, WA 1346/2022, WPC 32871/2022,

EXHIBIT P12 TRUE COPY OF THE INTERIM ORDER DATED 24.06.2002 IN W.A. NO.1479/2002 PASSED BY THE HON'BLE HIGH COURT OF KERALA.

EXHIBIT P13 TRUE COPY OF THE PROCEEDINGS NO.ITO:W2:PKD.HN.737:02-03 DATED 09.10.2002 ON THE FILE OF THE INCOME TAX OFFICER.

EXHIBIT P14 TRUE COPY OF THE PROCEEDINGS OD THE WEALTH TAX OFFICER, WARD II, PALAKKAD, DATED 17.10.2002.

EXHIBIT P15 TRUE COPY OF THE STATEMENT DATED NIL SHOWING THE TOAL AMOUNT OF REFUND THAT IS DUE TO THE PETITIONERS AS ON 15.06.1992 I.E., ON THE DATE OF SALE FROM THE INCOME TAX AUTHORITIES.

EXHIBIT P16 TRUE COPY OF THE STATEMENT FILED BY THE RESPONDENT NO.3 IN WA NO.1479 OF 2002 DATED 23.02.2005.

EXHIBIT P17 DATED 20.10.2001, TRUE COPY OF THE AGREEMENT.

EXHIBIT P18 DAED 10.09.2004, TRUE COPY OF THE AGREEMENT.

EXHIBIT P19 DATED 14.2.1983, TRUE COPY OF THE DEED OF ASSIGNMENT, DOC.NO.662 OF 1983, SRO, PALAKKAD.

EXHIBIT P20 DATED 28.1.1992, TRUE COPY OF THE COMMUNICATION D.O.46002-MN-7371/W2/PGT. ISSUED BY THE INCOME TAX OFFICER, WARD-2, PALGHAT TO THE TAX RECOVERY OFFICER, THRISSUR.

EXHIBIT R10(a) TRUE COPY OF THE ORDER DATED 5.08.2002 IN CRP 1119/97 OF THIS HON'BLE COURT.

Exhibit R10 (1) A TRUE COPY OF THE I.A. NO. 743/1984 IN O.S. NO. 1/1964 ON THE FILES OF DISTRICT COURT, PALAKKAD DATED 26-03-1985

Exhibit R10 (2) A TRUE COPY OF THE I.A. NOS. 747/1992, 796/1992 & 733/1992 IN I.A. NO. 952/1974 IN O.S. NO. 1/1964 ON THE FILES OF DISTRICT COURT, PALAKKAD DATED 16-08-1995

Exhibit R10 (3) A TRUE COPY OF THE JOINT COMMISSION REPORT DATED 18-08-1995 IN I.A. NO. 953/1974 IN O.S. NO. 1/1964 ON THE FILES OF DISTRICT COURT, PALAKKAD

ANNEXURE 1 TRUE PHOTOCOPY OF THE REGISTERED WILL NO.79/08 DATED 20.05.2009 AT THE SRO, PALAKKAD.

CRP No.2819/2002, WA 1346/2022, WPC 32871/2022,

ANNEXURE A DATED 14.2.1983, TRUE COPY OF DOC.NO.662 OF 1983, SRO, PALAKKAD.

ANNEXURE B DATED 28.2.1986, TRUE COPY OF DOC.NO.1168 OF 1986, SRO, PALAKKAD.

ANNEXURE C DATED 3.3.1986, TRUE COPY OF TGHE DOC.NO.1220 OF 1986, SRO, PALAKKED.

ANNEXURE D DATED NIL, GENEALOGY TABLE OF PERSONS SEEKING IMPLEADMENT.

ANNEXURE 1 TRUE COPY OF ORDER DATED 4.10.1996 IN CIVIL APPEAL NO.13216 AND 13217/1996 OF THE SUPREME COURT REPORTED IN (1997) 2 SCC 623.

ANNEXURE 2 CERTIFIED COPU OF THE SALE DEED NO.215/2022 OF SRO, OLAVAKODE DATED 28.1.2022.

CRP No.2819/2002, WA 1346/2022, WPC 32871/2022,

RESPONDENT ANNEXURES

EXHIBIT 1 TRUE COPY OF ORDER DATED 4.10.196 IN CIVIL APPEAL NO.13217/1996 OF THE SUPREME COURT REPORTED IN (1997) 2 SCC 623

EXHIBIT 2 CERTIFIED COPY OF THE SALE DEED NO.215/2022 OF SRO, OLAVAKODE DATED 28.1.2022

PETITIONER ANNEXURES

ANNEXURE 1 TRUE COPY OF PROCEEDINGS OF THE RDO DATED 21.09.2022 ALONG WITH ENGLISH TRANSLATION.

Annexure 2 TRUE COPY OF THE PETITION DATED 4.2.2023 FILED BY THE APPELLANT.

Annexure 3 TRUE COPY OF RECEIPT RECEIVED FROM THE PALAKKAD TOWN NORTH POLICE STATION DATED 4.2.2023

Annexure 4 TRUE COPY OF REPRESENTATION DATED 6.2.2023 SUBMITTED BY THE APPELLANT BEFORE THE CI OF POLICE

Annexure 5 PHOTOGRAPHS SHOWING THE ATROCIOUS ACTS OF THE 5TH RESPONDENT AND HIS MEN

RESPONDENT ANNEXURES

ANNEXURE R(5)-1 TRUE PHOTOSTAT COPY OF INTERIM ORDER DATED 18.10.2022 IN WPC NO.23871 OF 2022 OF THE HONOURABLE HIGH COURT OF KERALA

ANNEXURE R(5)-2 TRUE PHOTOSTAT COPY OF THE ORDER DATED 30.01.2023 IN WPC NO.23871/2022 OF THE HONOURABLE HIGH COURT OF KERALA WHEREBY THE INTERIM ORDER IS EXTENDED BY TWO MONTHS.

Annexure R(5)-3 THE TRUE PHOTOSTAT COPY OF THE LETTER DATED 26.01.2023 ISSUED BY MUHAMMED BASHEER, COUNCILOR WARD NO.16, PALAKKAD MUNICIPALFTY, TO THE 5TH RESPONDENT

Annexure R(5)-4 THE TRUE PHOTOSTAT COPY OF THE LETTER DATED 28.01.2023 GIVEN BY THE PRESIDENT OF THE PANDIT MOTILAL GOVERNMENT HISHER SECONDARY SCHOOL, PALAKKAD TO THE 5TH RESPONDENT CRP No.2819/2002, WA 1346/2022, WPC 32871/2022,

Annexure R(5)-5 THE TRUE PHOTOSTAT COPY OF THE LETTER DATED 03.02.2023 AS ISSUED BY THE PALAKKAD AREA COMMITTEE OFFICE OF THE COMMUNIST PARTY OF INDIA (MARXIST) POLITICAL PARTY, TO THE 5TH RESPONDENT

RESPONDENT ANNEXURES

Annexure C1 VALUATION TABLE OF TREES CUT FROM THE PROPERTY PREPARED BY THE RANGE FOREST OFFICER CRP No.2819/2002, WA 1346/2022, WPC 32871/2022,

APPENDIX OF WP(C) 32871/2022

PETITIONER EXHIBITS

EXHIBIT P1 TRUE COPY OF ASSIGNMENT DEED REGISTERED AS DOC.

NO. 215/2022 OF SRO, OLAVAKKODE EXECUTED IN FAVOUR OF THE PETITIONER AND HIS WIFE.

EXHIBIT P2 TRUE COPY OF BASIC TAX RECEIPT DATED 3.12.2021 ISSUED BY THE VILLAGE OFFICER, PALAKKAD I VILLAGE IN THE NAME OF SUMANGALA DEVI.

EXHIBIT P3 TRUE COPY OF THE BASIC TAX RECEIPT DATED 16.2.2022 ISSUED BY THE VILLAGE OFFICER, PALAKKAD I VILLAGE IN THE NAME OF THE PETITIONER AND HIS WIFE.

EXHIBT P4 TRUE COPY OF THE JUDGMENT DATED 29.8.2022 IN WP(C) NO. 19897/2022 PASSED BY THIS HON'BLE COURT.

EXHIBIT P5 TRUE COPY OF THE NEWS PAPER REPORT PUBLISHED IN MATHRUBHUMI DAILY DATED 24.9.2022.

EXHIBIT P6 TRUE COPY OF THE APPEAL FILED BY THE 3RD RESPONDENT BEFORE THE 1ST RESPONDENT AND DATED 1.6.2022.

EXHIBIT P7 TRUE COPY OF THE REPLY 30.9.2022 ISSUED BY THE 1ST RESPONDENT UNDER RIGHT TO INFORMATION ACT ALONG WITH ITS ENCLOSURES.

EXHIBIT P8 TRUE COPY OF ORDER NO. C-3192/22 DATED 21.9.2022 ISSUED BY THE 1ST RESPONDENT

EXHIBIT P9 TRUE COPY OF COMPLAINT DATED 11.10.2022 SUBMITTED BY THE PETITIONER BEFORE THE DISTRICT POLICE CHIEF, PALAKKAD ALONG WITH ITS RECEIPT

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter