High Court Madras High Court

Sengotha And Anr. vs Ramasami on 19 October, 1883

Madras High Court
Sengotha And Anr. vs Ramasami on 19 October, 1883
Equivalent citations: (1883) ILR 7 Mad 241
Author: K Charles Turner
Bench: C A Turner, Kt., Hutchins


JUDGMENT

Charles A. Turner, Kt., C.J.

1. An application for an order under Section 499 can only be made by a plaintiff after the summons has been served and after reasonable notice of the intention to apply for the order has been given in writing to the defendant. The term “may” must be read with the words “at any time,” and does not import that it is competent to a plaintiff to apply before service of summons, or to evade the condition of notice.

2. In this case the order was applied for on the 10th July and made on the 11th ex parte without notice to the defendant and without any proof to support it, while the summons was not served till the 25th July. The order under Section 499 is discharged with costs.