High Court Kerala High Court

K.G.Cheriyan vs R.Lalitha Bhai on 11 November, 2009

Kerala High Court
K.G.Cheriyan vs R.Lalitha Bhai on 11 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 32118 of 2009(O)


1. K.G.CHERIYAN,S/O.GEE VARGHESE,
                      ...  Petitioner

                        Vs



1. R.LALITHA BHAI,W/O.LATE K.M.ANANDAKUMAR,
                       ...       Respondent

2. RENJITH KUMAR,S/O.LATE K.M.ANANDAKUMAR.

3. MANOJ KUMAR,S/O.LATE K.M.ANANDAKUMAR.

4. SANOJ KUMAR,S/O.LATE K.M.ANANDAKUMAR.

                For Petitioner  :SRI.KKM.SHERIF

                For Respondent  : No Appearance

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

 Dated :11/11/2009

 O R D E R
            S.S.SATHEESACHANDRAN, J.
          -----------------------------
            W.P.(C).No.32118 OF 2009
           --------------------------
    Dated this the 11th day of November 2009
     -------------------------------------

                     JUDGMENT

Petitioner is the defendant in O.S No.104

of 2005 on the file of the Sub court,

Pathanamthitta. Suit is for money based on an

agreement. Suit was instituted by the predecessor

of the present respondents in the writ petition.

Resisting the suit claim, the defendant had filed a

written statement. On the request made by the

defendant disputing his signatures in the document,

the court below has allowed transmission of that

document for expert opinion to the Forensic Science

Laboratory, Thiruvananthapuram. After receipt of

that report, the defendant again applied for

sending over the documents produced in the case to

another laboratory seeking the opinion of the

expert. Court below declined that request vide

Ext.P8 order. Propriety and correctness of Ext.P8

order is challenged in the writ petition invoking

W.P.(C).No.32118 OF 2009 Page numbers

the supervisory jurisdiction vested with this court

under Article 227 of the Constitution of India.

2. I heard the learned counsel for the

petitioner. Having regard to the submissions made

and taking note of the facts and circumstances

presented, and in particular Ext.P8 order passed

by the court below, I find no notice to the

respondents is necessary and it is dispensed with.

The request made earlier had no connection with the

relief canvassed by way of the second petition for

sending the documents for expert opinion and an

examination of such documents and opinion by the

expert is essential for fair and proper

adjudication of the case is the submission of the

learned counsel for the petitioner. Perusing

Ext.P8 order, I find there is no impropriety or

illegality as the defendant cannot be given more

than one chance for sending over the disputed

documents for examination of the expert. Further

more the opinion to be furnished by an expert under

W.P.(C).No.32118 OF 2009 Page numbers

Section 45 of the Evidence Act is not binding on

the court as it has got only persuasive effect.

The court has to examine the disputed questions

taking into consideration the entire evidence let

in the case and also the facts and circumstances

involved, to consider the merit of the case

canvassed by the rival sides and, then, to render a

decision in accordance with law. The court below

has also stated in Ext.P8 order that the request

was made by the defendant when the case came up in

the special list for trial. The learned counsel

submits that the suit had been dismissed, but later

restored. Whatever that be, it is noticed, Ext.P8

order had been passed on 22/08/2008 ie, more than

one year ago. In the given facts of the case, I

find no interference with Ext.P8 order is called

for. Writ petition lacks merit, and it is closed.

Sd/-

                                    S.S.SATHEESACHANDRAN,
                                            JUDGE
                        //TRUE COPY//

vdv                                     P.A TO JUDGE