High Court Kerala High Court

Gopalan vs Kunhayyappakutty on 23 September, 2010

Kerala High Court
Gopalan vs Kunhayyappakutty on 23 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

SA.No. 793 of 1997(C)



1. GOPALAN
                      ...  Petitioner

                        Vs

1. KUNHAYYAPPAKUTTY
                       ...       Respondent

                For Petitioner  :SRI.K.K.MOHAMED RAVUF

                For Respondent  :SRI.S.ANANTHAKRISHNAN

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

 Dated :23/09/2010

 O R D E R
                S.S.SATHEESACHANDRAN, J.
                    -------------------------------
                     S.A.NO.793 OF 1997
                  -----------------------------------
         Dated this the 23rd day of September, 2010

                        J U D G M E N T

The defendant is the appellant. Suit was one for recovery

of possession, which was decreed in favour of the plaintiff by the

trial court. The defendant preferred an appeal before the lower

appellate court challenging the decree. The appeal was

dismissed for default. The present second appeal is seen filed

against the dismissal of such appeal for default by the court

below.

2. When the appeal came up for hearing, there was no

representation for the appellant. The respondent was present.

It has been brought to my notice by the learned counsel for the

respondent that the appellant had moved an application for

setting aside the dismissal of his appeal for default by the lower

appellate court and for restoration of the appeal to file to have a

S.A.NO.793/97 2

disposal on merits. That application for restoration being

dismissed by that court, it is submitted, an appeal was preferred

before this Court as C.M.A.No.220 of 1997. That appeal was also

dismissed confirming the order of the lower appellate court,

dismissing the first appeal of the appellant for default. Though

the order dismissing for default the first appeal of the appellant

is styled as a judgment and a decree has followed such judgment,

it is essentially an order passed under Order XLI Rule 19 of the

CPC, from which, no second appeal will lie. In the case of an

ex parte decree, it is open to the defendant to seek for setting

aside that decree under Order IX Rule 13 of the CPC or to move

an appeal against the decree as such if he has justifiable ground

to do so, to challenge the merit of that decree in appeal. But so

far as an order dismissing the appeal for default under Order XLI

Rule 19 of the CPC, the remedy of the appellant is either to seek

for restoration or to challenge such order, if it suffers from

jurisdictional infirmity, under Section 115 of the CPC, or under

Section 227 of the Constitution of India invoking the supervisory

jurisdiction of this Court, provided, there is sustainable ground

S.A.NO.793/97 3

to do so. The second appeal preferred against such order is

found to be not entertainable. The learned counsel for the

respondent has also brought to my notice that pending his

appeal, in execution of the decree, recovery of the property had

already been effected. Perhaps that may be reason that there is

no representation from the side of the appellant for the last few

postings. The appeal having found not entertainable, it is

dismissed directing both sides to suffer their respective costs.

S.S.SATHEESACHANDRAN
JUDGE

prp

S.S.SATHEESACHANDRAN, J.

——————————-

S.A.NO.793 OF 1997

———————————–

J U D G M E N T

23rd day of September, 2010

S.A.NO.793/97 5