High Court Kerala High Court

M/S. Mahavir Plantations Ltd vs Colonel E.Padmanabhan on 16 December, 2009

Kerala High Court
M/S. Mahavir Plantations Ltd vs Colonel E.Padmanabhan on 16 December, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RFA.No. 344 of 2007()


1. M/S. MAHAVIR PLANTATIONS LTD.,
                      ...  Petitioner

                        Vs



1. COLONEL E.PADMANABHAN,
                       ...       Respondent

                For Petitioner  :SRI.U.K.RAMAKRISHNAN (SR.)

                For Respondent  :SRI.N.P.SAMUEL

The Hon'ble MR. Justice K.M.JOSEPH
The Hon'ble MR. Justice M.L.JOSEPH FRANCIS

 Dated :16/12/2009

 O R D E R
                           K. M. JOSEPH &
                  M.L. JOSEPH FRANCIS, JJ.
               - - - - - - - - - - - - - - - - - - - - - - - - - -
                       R.F.A.No. 344 of 2007
               - - - - - - - - - - - - - - - - - - - - - - - - - -
            Dated this the 16th day of December, 2009

                              JUDGMENT

Joseph, J.

This appeal is directed against the decreeing of the suit ex

parte against the appellant.

2. Heard the learned counsel for the appellant and the

learned counsel for the respondent.

3. The learned counsel for the appellant would point out that it is

only on account of circumstances beyond the control that the

appellant could not appear on the day when the case was listed

for trial and the appeal came to be decreed ex parte. He submits

that he has valid contentions in the suit and an opportunity may

be given to substantiate his case.

R.F.A.No. 344 of 2007

2

4. The learned counsel for the respondent, on the other hand,

submits that the suit was filed for arrears of salary. He further

submits that the appellant had bee set ex party earlier and he filed an

application, which was allowed and thereafter written statement was

filed and again he has not appeared, resulting in the present decree

being passed.

5. After hearing the parties, we feel that the appellant should be given

an opportunity to substantiate his contentions. But in the

circumstances of the case, we cannot think that it can be an

unconditional decision. The suit is one for arrears of salary due to the

respondent. The decree amount is Rs.14,13,903.85 with interest at the

rate of 12% p.a. from the date of the suit till the date of realisation.

The plaintiff was also allowed to realise cost of Rs.1,42,399/- In such

circumstances we feel that we would be justified in directing the

appellant to deposit a sum of Rs. 5 lakhs, of which the respondent is

permitted to withdraw a sum of Rs. 2.5 lakhs.

R.F.A.No. 344 of 2007

3

6. Accordingly the appeal is allowed and we wet aside the

judgment and decree of the court below and remand the matter back to

the court below for fresh consideration, on condition that the appellant

will deposit an amount of Rs. 5 lakhs before the court below within a

period of one month from today. It is made clear that the respondent

will be at liberty to withdraw an amount of Rs.2.5 lakhs from the said

amount. There will be a further condition that the appellant will pay a

sum of Rs.5,000/- as cost to the counsel for the respondent appearing

in this court and produce memo to that effect within a period of one

month. We make it clear that depositing of the amount of Rs. 5 lakhs

or permitting the respondent to withdraw Rs.2.5 lakhs will be without

prejudice to the contentions of the appellant in the suit. If the appellant

does not comply with the conditions, the appeal will stand dismissed.

If the conditions are complied with, the suit will be taken up and

disposed of within a period of three moths from the date on which

compliance of the conditions is reported to the court. If the appellant

R.F.A.No. 344 of 2007

4

complied with the conditions as aforesaid, the court fee paid in the

appeal will be refunded to the appellant.

(K. M. JOSEPH)
Judge

(M.L. JOSEPH FRANCIS)
Judge

tm