High Court Kerala High Court

Sabu Emmanual vs Thresyamma Joseph on 13 January, 2010

Kerala High Court
Sabu Emmanual vs Thresyamma Joseph on 13 January, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 9814 of 2009(O)


1. SABU EMMANUAL, PAZHAYADATHU HOUSE,
                      ...  Petitioner

                        Vs



1. THRESYAMMA JOSEPH, CHEKKONTHARA HOUSE,
                       ...       Respondent

2. ANNAMMA JOSEPH OF DO. DO.

3. BIJU.P.L. OF DO.DO.

4. C.J.THOMAS OF DO.DO.

                For Petitioner  :SRI.UNNIKRISHNAN.V.ALAPATT

                For Respondent  :SRI.B.RAMACHANDRAN

The Hon'ble MR. Justice S.S.SATHEESACHANDRAN

 Dated :13/01/2010

 O R D E R
              S.S.SATHEESACHANDRAN, J.
                   -------------------------------
                W.P.(C).NO.9814 OF 2009 ()
                 -----------------------------------
        Dated this the 13th day of January, 2010

                       J U D G M E N T

Petitioner is the defendant in O.S.No.102 of 2006 on the

file of the Munsiff Court, Ettumanoor. Suit was one for

damages and for injunction, and the respondents are the

plaintiffs. Suit claim was resisted by the petitioner/defendant

filing a written statement, in which, he also set up a counter

claim against the plaintiffs seeking a decree for a sum of

Rs.40,000/- towards the amount due to him in the execution of

a contract work to construct a building. The

respondents/plaintiffs entered into an agreement with the

defendant and on account of breach of contract committed by

him, the plaintiffs sustained loss was the gist of their case for

the reliefs claimed in the suit. Imputing default on the part of

the respondents/plaintiffs, the petitioner/defendant has raised

his counter claim. Since the defendant did not pay the court

fee on the counter claim raised in his written statement within

WPC.9814/09 2

time and on his default to appear before the court, he was

declared ex parte, and later an ex parte decree was passed in

favour of the respondents/plaintiffs. An application was

moved by the petitioner/defendant to set aside the ex parte

decree with a petition to condone delay of 336 days. It

appears that the petition moved to condone delay was alone

numbered and the other application for setting aside the ex

parte decree remained unnumbered. After conducting an

enquiry over the petition moved to condone delay, in which,

the petitioner was examined and documentary evidence

tendered, the learned Munsiff dismissed that petition, not

being satisfied with the cause shown. Propriety and

correctness of that order is challenged in the writ petition

invoking the supervisory jurisdiction vested with this Court

under Article 227 of the Constitution of India.

2. Normally, an order passed by the subordinate court

with respect to dismissal of an application to condone delay in

a proceedings under Order IX Rule 13 of the Code of Civil

Procedure is not amenable to a challenge by way of a writ

WPC.9814/09 3

petition. However, in the given facts of the case, where the

court below has kept the application for setting aside the ex

parte decree unnumbered, but proceeded with the enquiry on

the delay petition alone, this Court has admitted the writ

petition and taken it on its file. The better course which could

have been followed by the court was consideration of the delay

petition and also the application to set aside the ex parte

decree, both of them together, and of disposing them by a

common order. In that event, the petitioner could have

challenged that order by way of an appeal as provided under

Order XLIII Rule 1 (d) of the CPC. Since the delay petition

alone was disposed of after enquiry, keeping the petition for

setting aside the ex parte decree as unnumbered, the

petitioner was prevented from filing an appeal under the

above rule as provided by the statute. Whatever that be, after

perusing Ext.P3 order passed by the court below with

reference to other exhibits tendered and taking note of the

submissions made by the counsel, I find some indulgence can

be shown to the petitioner to have a decision on merits subject

to compensating the injury likely to be suffered by the

WPC.9814/09 4

opposite party, the respondents in the present writ petition.

No counter evidence was let in by the respondents/plaintiffs

other than disputing the cause shown by the petitioner for the

delay in moving the application for setting side the ex parte

decree. The defendant has entered appearance through

counsel in the execution proceedings during the period which

was sought to be condoned mainly weighed with the court in

forming a conclusion that he had not shown sufficient cause

for condoning the delay. His sworn testimony that on account

of allergic infection, he was under continuous medical

treatment, which was supported by the medical certificate

tendered should have received due consideration from the

court especially where there was no counter evidence let in by

the opposite party to impeach the case so canvassed by him.

Considering the above aspects, I find the petition for

condoning the delay filed by him to set aside the ex parte has

to be allowed subject to payment of cost of Rs.5,000/- (Rupees

five thousand only) to the opposite party, the

respondents/plaintiffs in the suit. Cost ordered shall be

deposited before the court below within one month from the

WPC.9814/09 5

date of this judgment. If cost as ordered above is deposited,

the court below shall number the petition moved for

ex parte decree and dispose it of by setting aside the ex parte

decree passed against the petitioner to have a decision in the

suit on merits. If the cost is not deposited by the petitioner

within the time fixed by this Court, Ext.P3 order challenged in

the writ petition shall remained undisturbed. It is further

made clear that in the event an ex parte decree being set

aside and trial proceeded, the counter claim raised by the

petitioner shall not be reopened and it shall stand rejected.

Subject to the above observations, the writ petition is

disposed.

Handover a copy of the judgment to the counsel for the

petitioner on usual terms and send a copy of the judgment to

the court concerned forthwith.

S.S.SATHEESACHANDRAN
JUDGE

prp