High Court Kerala High Court

Sasikumar vs C.R.Omana on 11 June, 2008

Kerala High Court
Sasikumar vs C.R.Omana on 11 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRP.No. 441 of 2008()


1. SASIKUMAR, S/O.DAMODARAN,
                      ...  Petitioner

                        Vs



1. C.R.OMANA, D/O.CHARUVILAYIL RAGHAVAN,
                       ...       Respondent

2. DAMODARAN, S/O.KELU,

3. DEVAKI, D/O.KUTTIMAN,

4. INDULEKHA, D/O.DAMODARAN,

5. AMBILI, D/O.DAMODARAN,

                For Petitioner  :SRI.T.KRISHNANUNNI (SR.)

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :11/06/2008

 O R D E R
                    M.SASIDHARAN NAMBIAR, J.

                      -------------------------------

                         C.R.P.No.441 of 2008

                      -------------------------------

                     Dated this the 10th June, 2008.

                               O R D E R

Petitioner is the 5th defendant in I.A.No.1761/2007 in

O.S.No.24/2004, on the file of Munsiff Court, Parappanangadi. It was

an application filed under Rule 9 of Order IX of Code of Civil

Procedure. This petition is filed challenging the order, dated

11.4.2008, where under the said petition was allowed and suit was

restored to file. The case of the petitioner is that learned Munsiff

should not have restored the suit as valid and sufficient reasons are

not shown. The impugned order shows that suit was dismissed for

default on the day when the suit was included in the special list.

Thereafter, plaintiff filed I.A.No.1761/2007 to restore the suit.

Learned Munsiff, after taking into consideration evidence of respondent

as PW.1 and the Doctor who issued Ext.A1 medical certificate as PW.2,

found that there is sufficient cause for the failure of the petitioner to

appear and restored the suit. Even though petitioner challenged

Ext.A1 medical certificate and the evidence of PW.2 on the ground that

the first respondent attested a document at Parappanangadi travelling

C.R.P.No.441/2008

2

25 Kms., it was not accepted by the learned Munsiff.

2. The learned Senior counsel argued that Munsiff

should not have accepted the case of the first respondent that he

could not appear and adduce evidence because of illness. It was

argued that Ext.A1 cannot be relied on.

On going through the impugned order, I do not find any

reason to interfere with the discretion exercised by Munsiff, especially

when by that order, trial court has only allowed the plaintiff to have a

decision on merit. Petition is dismissed.

M.SASIDHARAN NAMBIAR,
JUDGE

nj.