High Court Madras High Court

V.Prakash vs S.Lakshmipathi Naidu on 28 July, 2008

Madras High Court
V.Prakash vs S.Lakshmipathi Naidu on 28 July, 2008
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS
DATED: 28.07.2008
CORAM:
THE HONOURABLE MR.JUSTICE S.TAMILVANAN
Civil Revision Petition (NPD) No.2470 of 2008
and M.P.No.1 of 2008

1. V.Prakash
2. V.Sukumar
3. V.Pratheepa     				.. Petitioners

Vs.
S.Lakshmipathi Naidu    						         .. Respondent

	Civil Revision Petition filed against the Proceedings, dated 30.06.2008, made in I.A.No.640 of 2008 in O.S.No.253 of 2005 on the file of the District Munsif, Chengalput.
			For petitioners     : Mr.J.Pothiraj 
O R D E R

The petitioners herein are the defendants in the suit in O.S.No.253 of 2005. It is an admitted fact of the petitioners that the suit was decreed exparte against the revision petitioners herein. Subsequently, the petitioners herein filed an application, under Order 9 Rule 13 r/w Section 151 CPC to set aside the exparte decree passed by the court below on 27.12.2005. As there was a delay of 602 days in filing the application, the petitioners herein have filed an application in I.A.No.640 of 2008, under Section 5 of the Limitation Act to condone the delay in filing the unnumbered application under Order 9 Rule 13 CPC, which is still pending according to the learned counsel appearing for the revision petitioners.

2. Admittedly, there is no impugned order passed by the court below for preferring this Civil Revision Petition. Learned counsel appearing for the revision petitioners contended that the Interlocutory Application, seeking an order to set aside the exparte decree, dated 27.12.2005 is still pending, that is why the petitioners / defendants have come forward with this petition. According to the learned counsel for the petitioners, the petitioners have filed the aforesaid application with the delay of 602 days and the applications are yet to be decided by the court below. As the petition filed under Section 5 of Limitation Act and the unnumbered application filed under Order 9 Rule 13 CPC are said to be pending before the trial court, the petitioners / defendants could have approached only the court below for the disposal of the applications and they cannot move this Court directly under Article 227 of the Constitution of India, invoking supervisory power over the subordinate court, without any impugned order passed by the court below.

3. In such circumstances, I find no bonafide reason either to allow the petition or to grant any stay, however, to meet the ends of justice, the court below is directed that if any such application in I.A.No.640 of 2008, under Section 5 of Limitation Act, with an unnumbered application filed under Order 9 Rule 13 CPC in the suit in O.S.No.253 of 2005 is pending, the same shall be disposed of on merits, according to law, at an early date, probably, within two months from the date of receipt of the copy of this order.

4. With the above direction, this Civil Revision Petition is disposed of. No costs. Consequently, connected miscellaneous petition is closed.

tsvn

To
The District Munsif
Chengalput