High Court Kerala High Court

Dehanadath Parambil Kottarathil vs Dehanadath Parambil Kottarathl on 25 November, 2009

Kerala High Court
Dehanadath Parambil Kottarathil vs Dehanadath Parambil Kottarathl on 25 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 32036 of 2008(L)


1. DEHANADATH PARAMBIL KOTTARATHIL
                      ...  Petitioner
2. KUNHIKRISHNAN,

                        Vs



1. DEHANADATH PARAMBIL KOTTARATHL
                       ...       Respondent

2. PANKAJAKSHMI AMMA, AGED 54 YEARS,

                For Petitioner  :SRI.M.V.AMARESAN

                For Respondent  :SRI.MAHESH V RAMAKRISHNAN

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

 Dated :25/11/2009

 O R D E R
              S.S.SATHEESACHANDRAN, J.
                  -------------------------------
              W.P.(C).NO.32036 OF 2008 (L)
                -----------------------------------
       Dated this the 25th day of November, 2009

                      J U D G M E N T

Petitioners are the defendants in O.S.No.248 of 2003 on

the file of the Munsiff Court, Payyannur. The above suit was

one for perpetual prohibitory injunction and the respondents

are the plaintiffs. Suit was decreed ex parte. Petitioners

moved an application under Order IX Rule 13 of the Code of

Civil Procedure to set aside the ex parte decree. That

application was objected to by the respondents/plaintiffs. The

learned Munsiff dismissed that application vide Ext.P3 order.

Appeal preferred by the petitioners against Ext.P3 order was

also turned down by the learned Sub Judge, Payyannur vide

Ext.P4 judgment. Propriety and correctness of Ext.P4

judgment confirming Ext.P3 order of the learned Munsiff is

challenged in the writ petition invoking the supervisory

jurisdiction vested with this Court under Article 227 of the

Constitution of India.

WPC.32036/08 2

2. I heard the counsel on both sides. Suit was decreed

ex parte on 14.3.2006. On that date when the case was posted

in the list for trial, the counsel appearing for the defendants

reported ‘no instructions’. An ex parte decree was passed in

the suit. One week later, defendants moved an application for

setting aside the ex parte decree. That application was filed

with an affidavit sworn to by the son of the 1st defendant, who

had been previously permitted by the court to give evidence

on behalf of the defendants. In the objections raised by the

plaintiffs opposing the application, it was contended that son

of the 1st defendant, deponent of the affidavit, which was filed

in support of the petitions, has no locus standi to state

sufficient cause for the absence of the defendants and to

prosecute a petition for setting aside the ex parte decree. The

case canvassed for the absence of the defendants, that is,

illness of the deponent, which was sought to be established by

producing medical certificate, was also challenged by the

plaintiffs. The objections so canvassed impressed the learned

Munsiff to hold that since the affidavit has been sworn by a

WPC.32036/08 3

person other than the defendants, he has no locus standi to do

so, and the application for setting aside the ex parte decree is

not entertainable. The other ground canvassed that the illness

of the deponent of the affidavit was found not acceptable for

the reason that the medical certificate produced has not been

proved by the examining the doctor. On a previous occasion,

the suit had been decreed ex parte but that decree was set

aside also weighed with the court in concluding that the

application moved is not allowable. The order so passed by

the learned Munsiff with the reasonings entered, as indicated

above, was found convincing to the learned Sub Judge as well

which resulted in dismissal of the appeal by Ext.P4 judgment.

3. After having heard the counsel at length and perusing

the exhibits produced with the writ petition, more particularly,

Ext.P3 order and Ext.P4 judgment, I find that the approach of

both the courts in declining the request for setting aside the

ex parte decree cannot be approved. If the petition was

defective for the reason that the affidavit sworn to in respect

of that petition was by an incompetent person, it should have

WPC.32036/08 4

been rejected. After taking evidence on such petition at the

fag end, disposing it on merit holding that the person who was

presented has no locus standi is not proper and correct.

Further more, the application for setting aside the ex parte

decree has been moved by the counsel for the defendants, who

had been authorised to do so under the vakalath and the

affidavit is sworn to by the son of the 1st defendant. Even an

application filed by a counsel without a supporting affidavit is

sufficient to set aside an ex parte decree, provided, the cause

shown in that application for the absence of the defendants on

the date when the case was posted for hearing deserved

consideration and merit. A decree can be passed ex parte on

various grounds under circumstances by which, the

defendants for one reason or other could not appear on the

hearing date of the suit. It is the absence of the defendants on

the hearing date that has to be examined in appreciating

whether they had sufficient cause or not for the

nonappearance before the court. In appreciating that

question, previous nonappearance leading to passing of a

decree ex parte cannot be given unmerited consideration

WPC.32036/08 5

unless there are circumstances indicating that there has been

willful negligence or deliberate laches on the part of the

defendants for the nonappearance before the court. Similarly,

insisting for proving of medical certificate or medical

prescription by examining the doctor in an enquiry under

Order IX Rule 13 of the CPC has not been approved by this

Court. The totality of the facts and circumstances presented

in the case has to be looked into to examine whether the

defendants had made out sufficient cause for the

nonappearance on the hearing date of the suit. I find that

Ext.P3 order passed by the learned Munsiff and Ext.P4

judgment passed by the learned Sub Judge are liable to be set

aside. At the same time, the injury likely to be caused to the

plaintiffs for setting aside an ex parte decree after so many

years which had been caused on account of the default of the

defendants has to be compensated. So much so, the ex parte

decree passed in the suit shall stand set aside subject to the

condition that the petitioners shall pay a sum of Rs.5,000/-

(Rupees five thousand only) as cost to the respondents within

two weeks from the date of this judgment. In default of such

WPC.32036/08 6

payment as directed, the writ petition shall stand dismissed.

Post for compliance report after two weeks.

S.S.SATHEESACHANDRAN
JUDGE

prp