High Court Kerala High Court

Jibu Mathew vs St.Michaels Church on 5 September, 2007

Kerala High Court
Jibu Mathew vs St.Michaels Church on 5 September, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 6287 of 2007(W)


1. JIBU MATHEW, VADAYIL HOUSE,
                      ...  Petitioner

                        Vs



1. ST.MICHAELS CHURCH,
                       ...       Respondent

                For Petitioner  :SRI.GEORGE CHERIAN (THIRUVALLA)

                For Respondent  :SRI.JOHN JOSEPH VETTIKAD

The Hon'ble MR. Justice M.N.KRISHNAN

 Dated :05/09/2007

 O R D E R
                       M.N.KRISHNAN,J
                  ================
                    W.P.(C).No.6287 of 2007
                  =================
            Dated this the 5th day of September, 2007


                           JUDGMENT

This writ petition is preferred against the order of the

Additional Munsiff, Alappuzha in O.S.No.252/2004. The present

writ petition is against the refusal of the court to summon the

document and also the witnesses. This Court as per its judgment

in W.P.(C).No.20613/2006 directed the court below to consider

whether those documents are to be produced and witnesses to

the summoned. The learned Munsiff by the detailed order found

it as relevant and therefore declined the prayer. I have heard

the counsel for both sides. The suit is one for mandatory

injunction and prohibitory injunction. The plaint schedule

property is having an extend of 23 cents of land and permission

was granted to construct a building in the plaint schedule

property by virtue of a decision in 1896 of 1.10.1928. Now the

whole point revolves upon the question whether the permission

granted is a revocable licence or irrevocable licence. The five

documents sought to be summoned are (i) St. Thomas Law (ii)

W.P.(C).No.6287 of 2007

:2:

Thirusabha charitham (iii) Golden Jubilee Smaranika

(iv) Thirukarmmangalkkulla vadi sadhanam (v) Bible. As far as

the Bible is concerned it is available with all and so nobody not

to be directed to produce a copy of the Holy instrument. The

learned Munsiff found that the other documents are irrelevant

for the purpose of determination of the controversies between

the parties. The learned counsel for the writ petitioner submits

that such a finding even without seeing the documents is wholly

unsustainable and therefore the learned Munsiff should have

directed those documents to be produced and consider whether

they are relevant and then proceeded with the matter This court

is also not in a position to say what are the contents of those

books without seeing it. The learned counsel for the petitioner

submits that he wants to rely on those books to establish the

factum of the incompetency of the person to revoke the licence

and also to establish regarding the irrevocable nature of the

licence. I feel when such a contention is raised and when such a

contention goes to the root of the dispute between the parties, it

is not correct to shut out evidence and stating that they are

W.P.(C).No.6287 of 2007

:3:

irrelevant even without seeing these documents. The learned

counsel for the respondent had brought to my notice the decision

of this Court reported in Rugmani v. Addl. Sub Judge (1997

(1) KLT 729) where this Court had when the jurisdiction is to

be exercised under Article 227 of the Constitution of India. It is

laid down therein that only in case of grave dereliction and

violation of law these articles will be exercised that too

sparingly. I may like to point out that if the document sought to

be summoned are really relevant for a proper determination of

the controversy between the parties and if such documents are

refused to be summoned by the court below it amounts to

dereliction of the the duty cast on the court and in such

circumstances the powers under Article 227 has to be exercised.

Therefore, I find that this writ petition is maintainable. But at

the same time it is also to be said that the intention of the

defendant should not be to make a parade of high dignitaries of

the Church before the court. It is not a welcomed practice at all.

Therefore, in order to properly find out the crux of the the

matter I direct the court below to summon the four documents

W.P.(C).No.6287 of 2007

:4:

shown in the earlier paragraph of the judgment and it can be

produced by an agent or anybody and thereafter, after hearing

the learned counsel for the 3rd defendant and the plaintiffs

counsel the court may find out whether it has to be marked or

further evidence has to be let in to substantiate those contention.

It is only after the court gets convinced that the evidence of

witnesses are necessary the court need summon them or

examine them through commission so as to avoid embarrassment

to them. With these observations the writ petition is disposed of.

Needless to say that the expenses for summoning the documents

have to be met by the party who wants to produce the same

before the court.

M.N.KRISHNAN,JUDGE

dvs