High Court Kerala High Court

Vettiyamveettil Basheer vs Veliyambattu Moidu on 3 August, 2007

Kerala High Court
Vettiyamveettil Basheer vs Veliyambattu Moidu on 3 August, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 1105 of 2005(F)


1. VETTIYAMVEETTIL BASHEER,
                      ...  Petitioner

                        Vs



1. VELIYAMBATTU MOIDU, S/O. SAITHALAVI,
                       ...       Respondent

                For Petitioner  :SRI.P.V.JAYACHANDRAN

                For Respondent  :SRI.T.KRISHNAN UNNI

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :03/08/2007

 O R D E R
                        PIUS C. KURIAKOSE, J.
                         -------------------------------
                       W.P.(C) No. 1105 OF 2005
                       -----------------------------------
                  Dated this the 3rd day of August, 2007

                                JUDGMENT

An application under Order IX Rule 13 for setting aside an ex-

parte decree in a suit for specific performance of a contract for sale of

the property was allowed by the learned Subordinate Judge imposing a

condition that a sum of Rs.25,000/- shall be paid/deposited obviously by

way of cost is under challenge in this Writ Petition.

I have heard the submissions of Sri.P.V.Jayachandran, learned

counsel for the petitioner and Sri.T.Krishnan Unni, learned counsel for

the respondent. Having decided to allow the application on

considerations of “justice and fair play”, according to me, the learned

Judge should not have been thus harsh in the matter of imposing cost.

Accordingly, I modify the impugned order to the extent of reducing the

cost from Rs.25,000/- to Rs.5,000/- and clarifying that the sum of

Rs.5,000/- shall be the cost which will not be treated as cost of the suit,

irrespective of the result of the suit. This amount will be paid by the

petitioner to the respondent within three weeks from today, either

directly or through the respondent’s counsel in this court or in the court

below. Once cost is paid and the impugned order becomes operative,

the learned Subordinate Judge will formulate issues on the basis of the

WPC No.1105 of 2005
2

contentions raised in the written statement stated to be filed already,

give top priority to the suit, try and dispose of the same at the earliest by

special listing the same in the earliest available special list for trial.

PIUS C. KURIAKOSE, JUDGE
btt

WPC No.1105 of 2005
3