High Court Kerala High Court

Kochuthresia vs Abhilash on 12 February, 2009

Kerala High Court
Kochuthresia vs Abhilash on 12 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRP.No. 1042 of 2006()


1. KOCHUTHRESIA, W/O.JOY,
                      ...  Petitioner

                        Vs



1. ABHILASH, S/O.SIVAN,
                       ...       Respondent

                For Petitioner  :SRI.C.A.CHACKO

                For Respondent  :SMT.P.V.KOCHUTHRESIA

The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :12/02/2009

 O R D E R
                               P.N.Ravindran, J.
                           ==================
                           C.R.P. No.1042 of 2006
                         =====================

                Dated this the 12th day of February, 2009.

                                   ORDER

The plaintiff in O.S.No.219 of 2004 on the file of the Court of the

Munsiff of Cochin is the revision petitioner. The respondent is the

defendant therein.

2. The suit instituted by the petitioner is one for fixation of the

boundaries of the plaint A schedule property and for a permanent

prohibitory injunction restraining the defendant from making any

construction in plaint B schedule property belonging to him, encroaching

upon the plaint A schedule property. In the suit, the plaintiff was

represented by Sri.Abraham Thomas, who is regularly practicing at North

Paravur. The suit stood posted to 9.11.2005 for the evidence of the

plaintiff. The plaintiff was not present on that day. The learned counsel

appearing for the plaintiff was also not present, according to the

plaintiff, for the reason that both of them were not aware of the posting

of the case on 9.11.2005. When the clerk engaged by the plaintiff’s

counsel came to know that the suit was listed he had engaged another

lawyer to seek an adjournment of the suit by two days. According to the

petitioner, the learned Munsiff did not grant the said request and

dismissed the suit for default on 9.11.2005. On 11.11.2005, the

petitioner filed I.A.No.2503 of 2005 to restore the suit to file. The

CRP 1042/06 -: 2 :-

application was supported by an affidavit sworn to by the petitioner

wherein it was stated that the plaintiff and her counsel were not aware of

the posting of the suit on 9.11.2005, that on coming to know of the

posting, the clerk engaged by the plaintiff’s counsel had made

arrangements to seek an adjournment by two days, that the said request

was declined and thereupon the suit was dismissed for default. The court

below ordered notice to the defendant on I.A.No.2503 of 2005. Though

notice was served, the defendant did not appear. However, by order

passed on 5.12.2005, the court below dismissed the application holding

that no valid grounds have been made out to restore the suit. Hence this

Civil Revision Petition.

3. In this Civil Revision Petition, the petitioner challenges the

correctness of the order passed by the court below dismissing

I.A.No.2503 of 2005. I have considered the submissions made at the Bar

by Smt.C.M.Charisma, the learned counsel appearing for the petitioner.

There was no representation for the respondent when the case was called

on for hearing. In my opinion, as the defendant had not appeared and

opposed I.A.No.2503 of 2005 and the application for restoration of the

suit was filed within two days from the date on which it was dismissed for

default, the court below ought to have allowed the application and

restored the suit to file. The suit is one for fixation of boundaries and

for a permanent prohibitory injunction restraining the defendant from

making any construction in his property by encroaching into the

CRP 1042/06 -: 3 :-

plaintiff’s property. In the nature of the dispute also, the court below

ought to have, in my opinion, afforded the plaintiff an opportunity to

have the dispute resolved on the merits.

4. In the result, I allow the Civil Revision Petition, set aside the

order passed by the court below dismissing I.A.No.2503 of 2005 and

restore the suit O.S.No.219 of 2004 to file. The court below shall take

back the suit to file, issue notice to the defendant and try and dispose of

the suit expeditiously. The plaintiff shall appear before the court below

on 16.3.2009.

P.N.Ravindran,
Judge.

ess 16/2