High Court Kerala High Court

Sajimon vs Kokkad Pharmaceutical … on 29 November, 2010

Kerala High Court
Sajimon vs Kokkad Pharmaceutical … on 29 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RSA.No. 513 of 2010()


1. SAJIMON, PROPRIETOR,
                      ...  Petitioner

                        Vs



1. KOKKAD PHARMACEUTICAL LABORATORIES LTD.,
                       ...       Respondent

                For Petitioner  :SRI.V.M.KURIAN

                For Respondent  : No Appearance

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

 Dated :29/11/2010

 O R D E R
                    S.S.SATHEESACHANDRAN, J
                    --------------------------------------
                       R.S.A No.513 OF 2010
                       --------------------------------
           Dated this the 29th day of November 2010

                               JUDGMENT

Appellant is the proprietor of a medical shop. In

respect of supply of medicines to the appellant, the

respondent/plaintiff, a pharmaceutical company, laid the suit for

recovery of money. Appellant resisted the suit mainly on two

grounds, that the court before which the suit was laid lacked

territorial jurisdiction to adjudicate the dispute covered by the lis,

and the other, a plea of discharge contending that the entire

amount due to the plaintiff for supply of medicines had already

been paid. Both the courts below negatived the contentions

raised by the appellant to resist the suit claim. Concurrent

decision rendered by the courts below decreeing the suit in favour

of the respondent/ plaintiff is challenged in the appeal.

2. I heard the learned counsel for the appellant. In respect

of the supply of goods received from the plaintiff company, the

appellant had previously instituted a suit before another court, in

the jurisdiction of which his medical shop is situate, alleging that

the goods supplied were of substandard. He claimed damages

from the pharmaceutical company. That suit was dismissed and

at a time when he preferred an appeal against the decree therein,

R.S.A No.513 OF 2010 – 2 –

the present suit was instituted by the pharmaceutical company to

claim the value of the goods supplied, which is alleged as not

discharged by the defendant. Mere fact that the appellant has

instituted the suit before another court, in relation to another

cause of action, over the supply of medicines received from the

pharmaceutical company, does not how that the court before

which the present suit was laid lacked territorial jurisdiction.

Whatever be the merit of the case pleaded by the defendant with

respect to the contentions raised over the territorial jurisdiction

and also plea of discharge, both courts have found, no material

was produced to sustain them. Whereas the plaintiff let in

evidence examining a company official as PW1 and Exts.A1 to A6

to support the suit claim canvassed for what is seen is that the

defendant kept away from the court even when he had raised a

plea of discharge. Perusing the judgments rendered by the courts

below, I find, no question of law, leave alone any substantial

question of law is involved in the appeal, and as such, it is not

entertainable. Appeal is dismissed.

Sd/-

S.S.SATHEESACHANDRAN
JUDGE
//True Copy//
P.A to Judge

vdv