IN THE HIGH COURT OF KERALA AT ERNAKULAM
AS.No. 33 of 2000(B)
1. JEEVANKUMAR
... Petitioner
Vs
1. N.GOPAKUMARAN NAIR
... Respondent
For Petitioner :SRI.G.S.REGHUNATH
For Respondent :SRI.K.B.PRADEEP
The Hon'ble MR. Justice M.N.KRISHNAN
Dated :02/11/2010
O R D E R
M.N. KRISHNAN, J.
...........................................
A.S.NO.33 OF 2000
.............................................
Dated this the 2nd day of November, 2010.
J U D G M E N T
This is an appeal preferred against the judgment and
decree of the 1st Additional Subordinate Judge’s Court,
Thiruvananthapuram in O.S.No.542/1992. The suit is one
for compensation for libellous publication. An article
published in the Malayalam daily “Thaniniram” is the
subject matter for this defamatory suit. Unfortunately the
first defendant moved an application for adjournment and
the trial court dismissed that application. Thereafter it
proceeded to pass judgment in the absence of evidence of
the first defendant after setting him ex-parte. He moved an
application for setting aside the ex-parte decree against
him which was also dismissed for default.
Now the subject matter requires serious attention. It
is true that there are laches on the part of the first
defendant. But interest of justice requires that an
opportunity has to be given to him. Unfortunately one
defendant has contested the suit and the other defendant
has not contested the suit. It is a joint case where one
depends on the other. So it has become necessary for this
: 2 :
A.S.NO.33 OF 2000
Court to set aside the entire judgment decree and direct the
trial court to proceed after affording opportunity to all
concerned to produce both documentary as well as oral
evidence in support of their respective contentions and then
dispose of the matter in accordance with law. For the laches
the first defendant has to pay a cost of Rs.3,000/= to the
plaintiff. If the said amount is paid on or before 4.12.2010
and a receipt is produced, the court can restore the case
back to file and proceed with the matter as stated above. In
any event the payment is not accepted, the appellant herein
is at liberty to deposit the amount before the trial court.
Being an old matter expeditious attempt shall be made to
dispose of the case. The first defendant shall also take out
notice to the second defendant so that he can also be heard
in the matter. If the amount is not paid or deposited within
the stipulated time, this appeal will stand automatically
dismissed without any further orders. Parties are directed to
appear before the trial court on 4.12.2010.
M.N. KRISHNAN, JUDGE.
cl
: 3 :
A.S.NO.33 OF 2000
M.N. KRISHNAN, J.
…………………………………….
A.S.NO.33 OF 2000
………………………………………
2nd day of November, 2010.
J U D G M E N T