High Court Kerala High Court

N.S.S. Karayogam No.315 vs Varkey Lucka on 18 July, 2008

Kerala High Court
N.S.S. Karayogam No.315 vs Varkey Lucka on 18 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

FAO.No. 184 of 2007()


1. N.S.S. KARAYOGAM NO.315,
                      ...  Petitioner

                        Vs



1. VARKEY LUCKA, AGED 91 YEARS,
                       ...       Respondent

2. JOSEPH LUKA, AGED 49 YEARS,

3. MAMMY LUKA, D/O. VARKEY LUCKA,

4. MARIAM LUKA,  -DO- -DO-.

5. MONICHA LUKA, -DO- -DO-.

6. ALEY LUKA OF  -DO- -DO-.

7. PENNAMMA LUKA OF -DO- -DO-.

8. THEYYAMMA LUKA OF  -DO--DO-.

                For Petitioner  :SRI.M.NARENDRA KUMAR

                For Respondent  :SMT.ELIZABETH MATHAI IDICULLA

The Hon'ble MR. Justice M.N.KRISHNAN

 Dated :18/07/2008

 O R D E R
                     M.N. KRISHNAN, J.
              = = = = = = = = = = = = = =
                  F.A.O. NO. 184 OF 2007
            = = = = = = = = = = = = = = =
         Dated this the 18th day of July, 2008.

                      J U D G M E N T

This appeal is preferred against the order of the Addl.

Sub Judge, Kottayam in I.A.376/06 in A.S.134/96. The first

defendant in the suit namely the N.S.S. Karayogam had

preferred the appeal against the judgment of the Addl.

Munsiff, Kottayam in O.S.612/90. The suit is one for

recovery of possession of the property, for a declaration of

title and also for an injunction. The trial court granted a

decree in favour of the plaintiff. It appears that during the

pendency of the appeal the plaintiff died and his legal

representatives have been impleaded as additional

respondents 2 to 8. A perusal of the order passed by the

learned Sub Judge would show that when the appeal was

posted for hearing on 25.1.06 as there was no representation

for the appellant, the appeal has been dismissed for default.

The reason alleged for the non-appearance was the

engagement of the counsel before the CBI Court, Ernakulam

F.A.O. NO. 184 OF 2007
-:2:-

on that particular date. The Sub Judge found that the

appellant had taken almost six years to complete service and

being an appeal of 1996 had came up for hearing only in

2006 and on that day also there was no representation and

therefore dismissed the appeal.

2. It has to be stated that as far as possible matters

have to be heard and disposed of on merits. In restoration

of appeals and setting aside of exparte orders it has been

held by this Court unless there is gross negligence or grave

misconduct the broad principles of natural justice demands

the Court to extend a fair chance to the party to contest the

case on merits. In the decision reported in Sreedhara

Kurup v. Mickel (1968 KLT 599) this Court held as

follows:

“It is largely a matter of wise discretion to

be exercised by the Court bearing in mind the

wholesome principle that the right of a party to

be heard should be negatived only if there is

gross negligence or gross carelessness and that

if some steps have been taken and application

for restoration has been made with some

F.A.O. NO. 184 OF 2007
-:3:-

diligence and some evidence adduced making

out a sufficient cause for absence, restoration

should be ordered, minor misconduct or laches

being corrected by the common curative of

costs. The brooding spirit of natural justice must

be the background while ascertaining whether

there is sufficient cause.”

3. Here, in this case, the counsel was unable to

attend the Court on account of the fact that he was engaged

in a Court at Ernakulam. I am conscious of the fact there is

a provision under Order 17 of the CPC which specifically

states that the engagement of a counsel in another Court

shall not be a ground for adjournment. But, when the

question of restoration comes and when a lawyer is engaged

in a Court from where he cannot reach, the poor client shall

not suffer for the same. That is why the law has been laid

down so in the decision referred to above. Therefore, the

order under challenge is set aside and the application

I.A.376/06 is allowed and the appeal is restored to file. I

hope and wish that the appellant does not take further time

F.A.O. NO. 184 OF 2007
-:4:-

to get ready with the matter and after appearance let both

sides get ready, get a date fixed by the Court and then the

Court shall hear and dispose of the matter in accordance with

law. Parties are directed to appear before the Court on

26.8.08 and in case respondents in the appeal does not

appear on that day, let notice be given to the counsel

appearing there and the matter be proceeded with.

M.N. KRISHNAN, JUDGE.

ul/-